High Court Kerala High Court

Kumari vs Krishna Kurup on 23 March, 2009

Kerala High Court
Kumari vs Krishna Kurup on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1496 of 2007(C)


1. KUMARI, W/O.RAJAN, AGED 41 YEARS,
                      ...  Petitioner
2. OUSEPH, S/O.VARKEY,
3. UMA SEKHARAN, W/O.LATE SEKHARAN,
4. GOPINATHAN, S/O.KONNAN,
5. P.P.BABY, PANDIYAM KATTAYIL HOUSE,
6. K.M.RAJAN, S/O.MADHAVAN,

                        Vs



1. KRISHNA KURUP, S/O.AYYAPPAN MARAR,
                       ...       Respondent

2. THE JOINT CHIEF CONTROLLER OF EXPLOSIVES

3. THE DISTRICT COLLECTOR,

4. THE ENVIRONMENTAL ENGINEER,

5. THE DEPUTY CHIEF CONTROLLER OF

6. THE PANANCHERY GRAMA PANCHAYATH,

7. THE ADDITIONAL DISTRICT MAGISTRATE,

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :23/03/2009

 O R D E R
             P.R.RAMACHANDRA MENON, J.
             ======================
                   W.P.(C) No.1496 of 2007
             ======================
           Dated, this the 23rd day of March, 2009
                      J U D G M E N T

The petitioners have approached this Court mainly to

restrain the first respondent from operating the

Quarry/Crusher unit in the property in question, since it is

situated within the prohibited distance, particularly when

the first respondent is stated as running the Unit quite

illegally, without obtaining the necessary licence provided

under the relevant provisions of law.

2. Earlier, taking note of the counter affidavit filed

by the official respondents, it was observed by this Court,

on 30.3.2007, that the concerned authorities have not

issued any licence to the first respondent and in the said

circumstances, this Court had passed an interim order

staying the work in the Quarry run by the first respondent.

Despite having entered appearance, the first respondent

has not chosen to file any counter affidavit, nor has he

produced the licence, if any, issued by the authorities under

W.P.(C) No. 1496/2007 -:2:-

the Explosives Act and Rules; the ‘consent to establish’ and

‘consent to operate’ given by the Pollution Control Board;

the licence issued by the concerned local authority etc. It is

also pertinent to note that the first respondent has not come

forward seeking to review the interim order passed above

two years ago. It is pointed out by the learned Senior

Government Pleader appearing for the official respondents

that the Quarry is not in operation as on this date.

3. In the above facts and circumstances, the interim

order passed by this Court on 30-3-2007 is made absolute.

It is declared that the first respondent cannot operate the

Quarry/Crusher Unit in so far as he has not acquired the

necessary licence contemplated under the relevant

provisions of law.

The writ petition is allowed as above.

P.R.RAMACHANDRA MENON,
JUDGE.

skr