Kerala High Court
Thankamma Paulose vs The Secretary on 30 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21565 of 2009(M)
1. THANKAMMA PAULOSE,CHALAKUZHY HOUSE,
... Petitioner
Vs
1. THE SECRETARY,KADAPRA GRAMA PANCHAYAT,
... Respondent
2. KADAPRA GRAMA PANCHAYAT,KADAPRA-MANNAR.
3. KERALA STATE POLLUTION CONTROL BOARD,
4. ALEX M.ALEXANDER,MATTAKAL
For Petitioner :SRI.BABU CHERUKARA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).21565/2009
--------------------
Dated this the 30th day of July, 2009
JUDGMENT
Petitioner challenges Ext.P11 order by which the
Pollution Control Board has refused his application for
renewal of consent. Ext.P11 is appealable under Air
(Prevention and Control of Pollution) Act, 1981. Writ
petition is disposed of reserving the liberty of the petitioner
to avail the statutory remedy.
V.GIRI,
Judge
mrcs