IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34338 of 2010(N)
1. SIBI SUKUMARAN,S/O.SUKUMARAN, AGED 35 ,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. CORPORAITON OF KOLLAM REP.BY
3. KERALA STATE POLLUTION CONTROL BOARD,
4. GIREESHAN R
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :15/11/2010
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.34338 of 2010
-------------------------------
Dated this the 15th day of November, 2010
J U D G M E N T
The petitioner is a resident of Kollam Corporation.
Aggrieved by the poultry farm being run by the fourth respondent, he
along with others have filed Ext.P1 representation before the Kollam
Corporation and Ext.P2 representation before the Kerala State
Pollution Control Board. The grievance voiced by the petitioner in this
writ petition is that fourth respondent is conducting the poultry farm
without a licence issued by the Corporation of Kollam and without the
necessary consent to operate from the Kerala State Pollution Control
Board. In this writ petition, the petitioner seeks a direction to
respondents 2 and 3 to enquire into Exts.P1 and P2 representations
and take an appropriate decision thereon, within a time limit to be
fixed by this Court.
2. Sri.M.K.Chandra Mohandas, the learned standing
counsel appearing for the Kollam Corporation and the Kerala State
Pollution Control Board submitted that respondents 2 and 3 will
enquire into the grievance voiced by the petitioner in Exts. P1 and P2
representations, with notice to the petitioner and the fourth
respondent and take an appropriate decision expeditiously.
In the light of the said submission, I dispose of the writ
W.P.(C) No.34338 of 2010
2
petition with a direction to the respondents 2 and 3 to enquire into
Exts.P1 and P2 complaints respectively and take an appropriate
decision thereon after notice to the petitioner and the fourth
respondent expeditiously and at any rate, within two weeks from the
date on which the petitioner produces a certified copy of this
judgment before respondents 2 and 3.
P.N. RAVINDRAN,
JUDGE.
nj.