Kerala High Court
Pramod V.John vs Kerala State Pollution Control … on 17 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36838 of 2007(I)
1. PRAMOD V.JOHN, S/O. JOHN VARGHESE,
... Petitioner
Vs
1. KERALA STATE POLLUTION CONTROL BOARD,
... Respondent
2. ENVIRONMENTAL ENGINEER,
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 36838 OF 2007 I
= = = = = = = = = = = = = = = =
Dated this the 17th December, 2007
J U D G M E N T
The challenge in this writ petition is against Exts. P6 and P7 by
which the validity period of Ext. P2 consent has been reduced to
15.3.2008 as against the original period of 31.12.2008. It is now
pointed out by the learned counsel for the petitioner that he has
availed of the statutory remedy of appeal before the Air Appellate
Authority, Trivandrum.
2. Now that the petitioner has availed of the statutory remedy
of appeal, I do not find any necessity to entertain this writ petition.
The writ petition is closed. Needless to say that the appellate
authority will expedite the disposal of the appeal.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-