Kerala High Court
P.D. Devassia vs Rajakkad Gram Panchayath on 28 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34406 of 2006(U)
1. P.D. DEVASSIA,
... Petitioner
2. SIMON A.THOMAS,
3. SUNNY, S/O. LUKOSE,
Vs
1. RAJAKKAD GRAM PANCHAYATH,
... Respondent
2. THE GEOLOGIST,
3. KERALA POLLUSION CONTROL ROARD,
4. MOLY GEORGE,
For Petitioner :SRI.JOSEPH SEBASTIAN PURAYIDAM
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.34406 OF 2006
---------------------------------------
Dated this the 28th day of August, 2008.
J U D G M E N T
In the matter of alleged unauthorized functioning of a metal
crusher unit, there is already an interim order dated 21.12.2006.
This writ petition is disposed of in terms of the interim order.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 34406 OF 2006
J U D G M E N T
28.08.2008