IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35740 of 2007(D)
1. VARGHESE, AGED 65 YEARS,
... Petitioner
Vs
1. A.R.RAMAKRISHNAN, S/O.RAMAN,
... Respondent
2. A.R.ARUNKUMAR, S/O.RAMAKRISHNAN,
3. MALA GRAMA PANCHAYATH, REPRESENTED
4. THE POLLUTION CONTROL BOARD,
For Petitioner :SRI.RENJITH THAMPAN
For Respondent :SRI.T.N.MANOJ
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
-----------------------------------------------
W.P.(C)No.35740 OF 2007-D
-----------------------------------------------
DATED THIS THE 9TH JANUARY, 2008
J U D G M E N T
Having regard to the submissions addressed at the Bar by
counsel appearing on both sides, I am of the view that it will suffice
if the Panchayath is directed to take a decision on the application for
building permit submitted by the additional 5th respondent (application
referred to in Ext.R5(g)) with notice to all the parties. There is
controversy between the parties as to whether a licence under Rule
12 of the Licensing of Dangerous and Offensive Trade Rules is
necessary for construction of the Liquified Petroleum Gas dispensing
station unit which is proposed by the additional 5th respondent. The
petitioner asserts that such licence is absolutely necessary. According
to the additional 5th respondent, such a licence is not necessary. The
Panchayath will decide this question also while taking decision on
Ext.R5(g).
2. Hence, the writ petition is disposed of issuing the following
directions:
i) The third respondent Panchayath will take up the application
submitted by the additional 5th respondent for permit (Application
referred to in Ext.R5(g) immediately, hear the petitioner, additional 5th
WP(C)No.35740/2007.
-2-
respondent(the applicant), respondents 1 and 2 also and take a
correct decision . The decision as directed above will be taken at the
earliest, at any rate within six weeks of receiving a copy of this
judgment. If the Panchayath finds that licence under Rule 12 of the
Licensing of Dangerous and Offensive Trade Rules is also necessary,
the Panchayath shall direct the petitioner to apply for licence and in
that context before granting licence the Panchayath shall obtain a
report from the 4th respondent.
(PIUS C.KURIAKOSE, JUDGE)
ks.
WP(C)No.35740/2007.
-3-