Kerala High Court
Mathew Paul vs Revenue Divisional Officer on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27982 of 2006(F)
1. MATHEW PAUL,
... Petitioner
2. ANNAMMA MATHEW, W/O.MATHEW PAUL,
3. DR.MANISH, KAPPUKARA OF MANJALLOOR
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
2. DISTRICT MEDICAL OFFICER,
3. THE ENVIRONMENTAL ENGINEER,
4. MANJALLOOR GRAMA PANCHAYATH,
5. RAJU, S/O.AYYAPPAN,
For Petitioner :SRI.S.K.MURALEEDHARA KAIMAL
For Respondent :SMT.K.K.THULASY BHAI,SC,POLLUTION C.BOA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 27982 OF 2006
---------------------------------------
Dated this the 27th day of June, 2008.
J U D G M E N T
In the matter of unlawful conduct of an industrial unit, there
is already an interim order dated 26.10.2006. This writ petition
is disposed of in terms of the said interim order making it also
clear that in case the petitioners have still any grievance left,
they may approach the District Collector, in which case,
appropriate action in accordance with law in the matter will be
taken with notice also the affected parties.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 27982 OF 2006
J U D G M E N T
27.06.2008