Kerala High Court
Smitha Shaji vs Chennam Pallippuram Grama … on 11 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29991 of 2006(U)
1. SMITHA SHAJI, W/O.SHAJI,
... Petitioner
Vs
1. CHENNAM PALLIPPURAM GRAMA PANCHAYATH,
... Respondent
2. THE SECRETARY,
3. THE ASSISTANT ENGINEER,
4. SHRI N.M.SIDHARTHAN,
For Petitioner :SRI.M.V.BOSE
For Respondent :SRI.JOBY CYRIAC
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/12/2006
O R D E R
PIUS C.KURIAKOSE,J.
```````````````````````````
W.P.(C) NO. 29991 OF 2006
```````````````````````````
Dated this the 11th day of December, 2006
J U D G M E N T
In view of the said position that the Panchayat has issued
licence and that the Pollution Control Board has issued consent, it
is not necessary that any other reliefs should be granted to the
petitioner in this writ petition.
Writ petition will stand disposed of in view of the above
mentioned subsequent events.
PIUS C.KURIAKOSE, JUDGE
Rp