IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25440 of 2007(C)
1. P.A.ASHRAF, PULICKAKUDY HOUSE,
... Petitioner
2. P.A.MUHAMMED, RESIDING IN DO...DO...
3. P.U.MAJEED, PATTARUMADAM HOUSE,
4. V.S.YOUSEF, VELLAKDY HOUSE,
5. P.M.SALEEM, PULICKAKUDY HOUSE,
Vs
1. THE SENIOR ENVIRONMENT OFFICER,
... Respondent
2. THE HON'BLE OMBUDSMAN FOR LOCAL SELF
3. THE VENGOLA GRAMA PANCHAYAT,REPRESENTED
4. M/S.SALAH SAW MILL & INDUSTRIES,
For Petitioner :SRI.P.B.KRISHNAN
For Respondent :SRI.K.RAMAKUMAR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/12/2007
O R D E R
ANTONY DOMINIC, J.
---------------------------------------------------
W.P.(C) 25440 OF 2007
&
I.A.16115 OF 2007
---------------------------------------------------
Dated: December 7, 2007
JUDGMENT
When this writ petition came up for orders, learned counsel appearing for
the petitioners reported that they have given up their vakalath and that they are
no longer appearing for the petitioners.
2. Along with I.A.No.16115/2007, the 4th respondent has produced an
affidavit sworn to by the petitioners to the effect that they have filed this writ
petition on a wrong understanding of facts. That apart, learned counsel for the
Pollution Control Board submits that the 4th respondent has already been given
consent in respect of the dryer unit.
In view of this I do not think it necessary to keep this writ petition pending.
Writ petition will stand dismissed.
ANTONY DOMINIC, JUDGE
mt/-