IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31961 of 2003(E)
1. RAJ.P.
                      ...  Petitioner
                        Vs
1. THE KERALA STATE HUMAN RIGHTS
                       ...       Respondent
2. KERALA STATE POLLUTION CONTROL BOARD,
3. ALUVA MUNCIPALITY,
4. KRISHNAKUTTY PILLAI,
                For Petitioner  :SRI.S.RAMESH BABU
                For Respondent  :SRI.K.SHRIHARI RAO
The Hon'ble MR. Justice KURIAN JOSEPH
 Dated :13/12/2006
 O R D E R
                               KURIAN JOSEPH, J.
                   ----------------------------------------------
                        W.P.(C) No.31961 of 2003
                   ----------------------------------------------
                      Dated 13th    December,  2006.
                                  J U D G M E N T
Petitioner approached this Court aggrieved by Ext.P5
order passed by the Human Rights Commission and Ext.P6 notice
issued by the Municipality. On 16.12.2004, this Court passed the
following order :-
“Heard. The petitioner can continue to run his workshop only
after getting consent from the 2nd respondent. The petitioner’s
application for the same shall be considered and disposed of by
the 2nd respondent within one month. Since, already there is an
interim order, the same shall remain in force for a period of one
month from today. Thereafter, the petitioner can operate the
Unit only based on the decision of the Pollution Control Board.
While passing the order as directed above, the petitioner and the
4th respondent shall be given an opportunity of being heard.”
Accordingly, the writ petition is disposed of making it clear that in
case the parties have still any grievance left, it will be open to
them to pursue the same before respondents 2 and 3.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 13th December, 2006.