High Court Kerala High Court

M/S. Ecogreen Plantations … vs State Of Kerala on 4 July, 2008

Kerala High Court
M/S. Ecogreen Plantations … vs State Of Kerala on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17777 of 2005(N)


1. M/S. ECOGREEN PLANTATIONS PRIVATE LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR, DEVIKULAM TALUK,

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No. 17777 OF 2005
               ---------------------------------------
              Dated this the 4th day of July, 2008.


                           J U D G M E N T

In the matter of direction to demolish the check dam, there

is already an interim dated 14.06.2005, which reads as follows:

“Admit. Issue notice. Interim stay of demolition of the

check dam subject to the condition that the petitioner

shall not store any water”.

It is submitted that the order was passed without notice to the

petitioner. Therefore, there will be a direction to the second

respondent to consider Exhibit P5 with notice to the petitioner

and appropriate orders in accordance with law thereon shall be

passed within a period of four months from the date of receipt of

a copy of this judgment. Interim order passed by this Court will

continue till such time.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 17777 OF 2005

J U D G M E N T

04.07.2008