Citation : 2024 Latest Caselaw 4504 Ker
Judgement Date : 6 February, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
WP(C) NO. 28084 OF 2016
PETITIONER:
1 M/S.PARAGON STEELS PRIVATE LIMITED
INDUSTRIAL DEVELOPMENT AREA, KANJIKODE
WEST,PALAKKAD, REPRESENTED BY ITS DIRECTOR,
M. PARAMASIVAM
2 MS. S.M.M. STEEL RE ROLLING MILLS PRIVATE LIMITED
INDUSTRAIL DEVELOPMENT AREA,KANJIKODE WEST,
PALAKKAD, REPRESENTED BY ITS AUTHORISED SIGNATORY,
M. PARAMASIVAM
BY ADVS.
SRI.M.K.DAMODARAN (SR.)
SRI.ALAN PAPALI
SRI.ANTONY ROBERT DIAS
SRI.GILBERT GEORGE CORREYA
SRI.NISHIL.P.S.
SRI.J.VIMAL
SRI.A.VELAPPAN NAIR
RESPONDENTS:
1 THE STATE OF KERALA
REPRESENTED BY THE SECRETARY TO GOVERNMENT,
INDUSTRIES DEPARTMENT, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM 695001
2 THE KERALA STATE POLLUTION CONTROL BOARD
REPRESENTED BY THE SENIOR ENVIRONMENTAL ENGINEER,
DISTRICT OFFICE, PALAKKAD 678001
3 THE PUDUSSERY GRAMA PANCHAYATH
REPRESENTED BY ITS SECRETARY,KANJIKODE PO,
PALAKKAD 678621
ADDL.R4 M. BALAMURALI
CHAIRMAN, PARISTITHI SAMRAKSHANA SAMITHI,
CHEDAYANKALAI, KANJIKODE-678623.
ADDL.R5 T.K.KUTTAN
S/O KOCHUKANNAN, NO.827, PRECOT MILL COLONY,
KANJIKODE, PALAKKAD-678623.
ADDL.R6 INDIRA DEVI
PRECOT MILL COLONY, KANJIKODE WEST,
PALAKKAD-678623.
W.P.(C).No.28084/2016
2
ADDITIONAL RESPONDENTS 4 TO 6 IMPLEADED AS PER
ORDER DATED 29.8.2016 IN IA 13699/2016
ADDL.R7 THE DEPUTY CHIEF ENGINEER
ELECTRICAL CIRCLE, KERALA STATE ELECTRICITY
BOARD LIMITED, T.B.ROAD, PALAKKAD-678014.
BY ADVS.
SRI.SAJITH KUMAR V.
SRI.SUDHEER GANESH KUMAR R., SC, KSEB
SRI. T.NAVEEN , SC, KERALA STATE PCB
OTHER PRESENT:
SRI BS SYAMANTAK, GP
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 06.02.2024, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
W.P.(C).No.28084/2016
3
P.V.KUNHIKRISHNAN, J.
--------------------------------
W.P.(C).No.28084 of 2016
---------------------------------------------
Dated this the 06th day of February, 2024
JUDGMENT
When this writ petition came up for consideration,
the learned counsel for the petitioners submitted that the
matter is infructuous.
Therefore, this writ petition is dismissed as
infructuous.
sd/-
P.V.KUNHIKRISHNAN
JV JUDGE
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!