High Court Kerala High Court

Rev.Far.P.V.Abraham vs State Of Kerala on 22 February, 2008

Kerala High Court
Rev.Far.P.V.Abraham vs State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7849 of 1999(H)



1. REV.FAR.P.V.ABRAHAM
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.P.ABRAHAM (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/02/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                     O.P. No. 7849 OF 1999
               ---------------------------------------
          Dated this the 22nd day of February, 2008.


                          J U D G M E N T

Petitioners approached this Court with certain grievances

regarding alleged pollution caused by Brahmapuram Diesel Power

Plant. In view of the intervening developments, in case the

petitioners have still any grievance left, they may approach the

second and third respondent, in which case, appropriate prompt

action in the matter will be taken within a period of another four

months.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 7849 OF 1999

J U D G M E N T

22.02.2008