High Court Kerala High Court

The Cherplassery Grama … vs The Tribunal For Local Self on 19 January, 2010

Kerala High Court
The Cherplassery Grama … vs The Tribunal For Local Self on 19 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36126 of 2009(I)


1. THE CHERPLASSERY GRAMA PANCHAYATH,
                      ...  Petitioner

                        Vs



1. THE TRIBUNAL FOR LOCAL SELF
                       ...       Respondent

2. THE PRESIDENT, CHERPLASSERY GRAMA

3. JAFFER ALI.N.K., S/O.HAMZA,

4. ANWAR ALI, S/O.KUNJIMOHAMMED,

5. HASSANKUTTY, S/O.MUHAMMED,

6. SAKKAR, S/O.ABOOBACKER,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.BABU S. NAIR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/01/2010

 O R D E R
                    ANTONY DOMINIC, J
                         -------------------
                      W.P.(C).36126/2009
                         --------------------
            Dated this the 19th day of January, 2010

                         JUDGMENT

1. Petitioner had granted licence to respondents 3 to 6 to

carry on the business of dry fish in the shops established by

them. The licence was valid till 31.3.2009. Panchayat submits

that various complaints about the unhygienic manner in which

the shops were conducted, were received by the Panchayat.

Exts.P1 and P2 are referred to in this context. It is stated that

taking note of the complaints thus received, Panchayat passed

resolution dated 23.2.2009 to cancel the licence granted to

respondents 3 to 6.

2. Respondents 3 to 6 filed appeals to the Tribunal for Local

Self Government Institutions. Appeals were disposed of

directing reconsideration of the matter. In the meantime, as

licences were expiring on 31.3.2009, applications were made by

respondents 3 to 6 on 6.3.2009, seeking renewal of their

licences. However, the licences were not renewed and later

by its resolution dated 26.3.2009, the applications for renewal

were rejected by the Panchayat.

W.P.(C).36126/09
2

3. In pursuance to the aforesaid order of the Tribunal

directing reconsideration of the decision of the Panchayat to

cancel the licence, Panchayat issued Exts.P4 to P7, dated

9.6.2009 informing respondents 3 to 6 that for the reasons

stated therein, they had decided not to permit respondents 3 to

6 to continue the dry fish business.

4. Against Exts.P4 to P7, appeals were filed before the

Committee of the Panchayat. Initially the Committee stayed

Exts.P4 to P7. A sub committee was appointed and the said sub

committee inspected the premises of the shops. A report of the

Health Inspector was also obtained. Based of these materials,

the appeals were considered and were rejected by the

Panchayat Committee, by Ext.P10 order. Against Ext.P10,

respondents 3 to 6 filed Revision Petitions before the Tribunal

numbered as Revision Petition Nos.96, 97, 98 and 99 of 2009.

By Exts.P11 to P14 orders, the Tribunal allowed the Revisions

and Ext.P10 was set aside. It was ordered that the applications

dated 6.3.2009 made by respondents 3 to 6 seeking renewal of

the trade licence for the period 2009-10 will stand allowed.

However, liberty was given to the Panchayat to initiate action

under Section 236(9) of the Kerala Panchayat Raj Act. It is

W.P.(C).36126/09
3

challenging this order Panchayat has filed the writ petition.

5. According to the Panchayat, although it had cancelled the

licence granted to respondents 3 to 6 for the period upto

31.3.2009, it did not renew the licence after 31.3.2009. It is

stated that in the absence of having renewed the licence beyond

31.3.2009, respondents had no licence to be revoked in terms of

Section 236(9) of the Act. It is stated that this vital aspect of the

matter was not considered by the Tribunal while disposing of

the Revisions. It is also contended that the Tribunal has

proceeded as if, the application for renewal was to be

automatically granted and that it was impermissible for the

Panchayat to refuse renewal even if valid reasons were

available. On these grounds Panchayat seeks to invalidate

Ext.P10 order of the Tribunal.

6. On the other hand, learned counsel for respondents 3 to 6

contended that the whole proceedings initiated by the

Panchayat was mala fide. According to the learned counsel,

respondents 3 to 6 have been carrying on this business for the

last more than 20 years without any complaint from any quarter.

It is stated that when a private person established a market,

W.P.(C).36126/09
4

Panchayat wanted respondents 3 to 6 to shift their shops to that

private market. It is only when this demand of the Panchayat

was refused that they initially cancelled the licences for no valid

reason. Against Exts.P4 to P7, appeals were filed and that on its

rejection, Revisions were filed which culminated in Exts.P11 to

P14. Respondents contend that reasons stated by the Tribunal

in Exts.P11 to P14 are valid and that no interference is called

for.

7. I have considered the submissions made by both sides. As

already seen, the licence granted was valid till 31.3.2009. From

the materials available, it is evident that the licence was not

renewed thereafter. If a licence is not renewed as sought for, in

the absence of any licence there arise no question of applying

Section 236(9) of the Act which provides for suspension or

revocation of a licence or permission granted by the Panchayat.

In this case, in the absence of any licence for the period from

1.4.2009, there is no situation to invoke Section 236(9) of the

Act. Then the question is whether the Panchayat was justified

in not renewing the licence. A reading of Exts.P11 to P14 orders

show that according to the Tribunal, in the absence of any

arrears of licence fee due to the Panchayat, the application for

W.P.(C).36126/09
5

renewal of the licence for the period 2009-10 would have been

only allowed by the Secretary. It is also stated that if public

interest is not affected by the trade till 31.3.2009, how it will be

affected by the same trade after 1.4.2009 is not clear in the

impugned decision. The aforesaid observations made by the

Tribunal would suggest that renewal of licence was automatic.

8. As already stated, it is the case of the Panchayat that when

a public market was established, Panchayat had resolved that

all shops should be shifted to the said market. It is also the case

of the Panchayat that there were complaints received from

various quarters against the dry fish business of the party

respndents. It was therefore the Panchayat resolved to cancel

the licence by its resolution dated 23.3.2009. If valid reasons

were in existence, it is always open to the Panchayat to decline

renewal of licence. These valid reasons could be the

establishment of a new market, complaints from the local

residents etc. If such valid reasons are there, Panchayat cannot

be faulted for cancelling the decision. Of course, it is for the

Tribunal to be satisfied about the validity of the reasons.

Therefore, I cannot agree with the view of the Tribunal. It is

true that the decision taken by the Panchayat did not reflect

W.P.(C).36126/09
6

such reasons. But it is always open to the Panchayat to satisfy

the Tribunal with reference to the files maintained by it.

9. On an over all consideration of the facts, I do not find my

way to agree with the views taken by the Tribunal in Exts.P11 to

P14. In my view, the matter needs to be reconsidered.

Therefore, I set aside Exts.P11 to P14 and direct that the matter

shall be reconsidered by the Tribunal.

10. It is pointed out by the respondents that after the writ

petition was admitted and stay order was passed, shops have

been closed. Having regard to the above, I direct that it will be

open to the parties to produce a copy of this judgment before

the Tribunal and on its production, the Tribunal shall expedite

the disposal of the matter and pass fresh orders, as

expeditiously as possible, at any rate within four weeks

thereafter.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge

mrcs