IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22254 of 2007(S)
1. P.A.PUNNEN, S/O.ANRAHAM,AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE KOTTAYAM MUNICIPALITY,
4. KERALA STATE POLLUTION CONTROL BOARD,
5. THE ENVIRONMENT ENGINEER,KERALA STATE
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.P.(C) NO. 22254 OF 2007
----------------------------------------------------
Dated this the 19th July, 2007
JUDGMENT
H.L.DATTU, C.J.
In our opinion, the Writ Petition filed by the petitioner is wholly
premature. Before approaching this Court, petitioner ought to have
filed an appropriate representation before the appropriate authorities
under the provisions of the Kerala Municipalities Act.
2. In that view of the matter, we reject the Writ Petition, for the
present. However, we grant liberty to the petitioner to approach the
appropriate statutory authorities for the reliefs sought for in this Writ
Petition. If such a request is made, the authorities concerned will
consider the same and pass appropriate orders.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/