High Court Kerala High Court

P.O.Alikutty vs Tirur Municipality Represented … on 29 October, 2008

Kerala High Court
P.O.Alikutty vs Tirur Municipality Represented … on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3883 of 2005(K)


1. P.O.ALIKUTTY, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. TIRUR MUNICIPALITY REPRESENTED BY
                       ...       Respondent

2. KERALA STATE POLLUTION CONTROL BOARD

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :SRI.T.L.ANANTHASIVAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/10/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                    W.P(C) No.3883 of 2005
              -----------------------------------------
            Dated this the 29th day of October, 2008

                             JUDGMENT

Petitioner is aggrieved by Ext.P8 notice issued by the first

respondent Municipality directing the petitioner to close down the

hide mart conducted by the petitioner. According to the

petitioner there is no pollution and that the matter is now

pending before the Government. There will be a direction to the

2nd respondent to inspect the premises of the petitioner with

notice to the petitioner and the first respondent and in case there

is any pollution appropriate prompt action shall be taken by the

2nd respondent to abate the pollution. It is also made clear that

the further renewal of the licence shall only be after complying

with the instructions issued by the 2nd respondent.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.3883 of 2005

———————————–

JUDGMENT

29th October, 2008