IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 993 of 2007(S)
1. SASIKUMAR KURUP, NANGASSERIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. KERALA MINERALS AND METALS LIMITED,
3. UNION OF INDIA, REPRESENTED BY ITS
4. KERALA STATE POLLUTION CONTROL BOARD,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/07/2009
O R D E R
S.R. Bannurmath, C.J. & Kurian Joseph, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 993 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this, the 29th day of July, 2009
JUDGMENT
Kurian Joseph, J.
This public interest litigation was filed apprehending
adverse impact on the environment. In a connected
writ petition, by judgment dated 06.07.09 in WP(C) No.12063
of 2009, this Court recorded the submission made by the
Company that they had no plans for further development. It
would be appropriate to extract paragraphs and 3 of the
said judgment.
“2. Learned counsel appearing for the 6th
respondent Company submits that they have no
plan for development as of now and in case they
go for any further development, they will strictly
comply with the conditions stipulated in Ext.P7.
3. Learned Standing Counsel appearing for
the Kerala State Pollution Control Board submits
that before clearance is given for any further
developmental activities to the 6th respondent,
the Pollution Control Board will see that the
WP(C) No. 993/07
-:2:-
conditions stipulated in Ext.P7 are scrupulously
followed by the 6th respondent.”
In the light of the judgment as above, no further orders are
necessary in this Writ Petition and it is closed.
S.R. Bannurmath,
Chief Justice.
Kurian Joseph,
Judge.
ttb