High Court Kerala High Court

V.A.Thomas vs The Kerala State Electricity … on 26 November, 2010

Kerala High Court
V.A.Thomas vs The Kerala State Electricity … on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14790 of 2010(W)


1. V.A.THOMAS,VARIYATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY  BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE ASSISTANT ENGINEER,

4. THE CHIEF ENVIRONMENTAL ENGINEER,

5. POULOSE,MALIYEKKAL VEEDU,

6. DENNY POULOSE, MALIYEKKAL VEEDU,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :26/11/2010

 O R D E R
                       C.T.RAVIKUMAR, J
                  ------------------------------
                 W.P.(C).NO. 14790 OF 2010
               ------------------------------------
           Dated this the 26th day of November, 2010.
         ------------------------------------------------

                         J U D G M E N T

The 5th respondent is running a Saw Mill by name Janatha

Saw-Mill in the adjoining property of the petitioner. The

properties of the petitioner covered as per Exts.P1 and P2 are

having an extent of 5.100 cents and an extent of 1.827 cents and

708 sq.links respectively and they are lying contiguously. The

properties of the petitioner and that of the 5th and 6th respondents

are conterminous on one side and the common boundary wall

thereat lies on the western side of the petitioner’s property and

on the eastern side of the property belonging to the 5th and 6th

respondents. This Writ Petition is filed mainly with the prayer to

issue a Writ of Mandamus commanding the respondents 1 to 3

not to install any transformer on the western and south western

side of the petitioner’s property. The contention of the petitioner

is that running of the said saw mill is posing health hazards and

its hazardous nature made the Environmental Engineer, Pollution

Control Board to issue Ext.P4 notice to the 5th respondent based

W.P.(C).NO. 14790 OF 2010 2

on the inspection of the officials of the Board in the property

belonging to the 5th and 6th respondents more particularly in the

said saw-mill. The petitioner describes Ext.P4 as a report and in

troth, it contains a report submitted in WP(C) No. 21345 of 2009

and a notice issued by the 4th respondent to the 5th respondent.

Direction No.(d) therein reads thus:-

“Suitable species of trees/green plants shall be

planted in the space between in the compliance

(sic.complainant’s) residences and newly

constructed workshed.”

According to the petitioner, the attempt of respondents 5

and 6 is to make direction No.(d) an impossibility to perform and

then to escape from its compliance besides causing further

inconveniences and danger to the petitioner and his family

members by getting a transformer installed in the small strip of

land wherein the trees /green plants are directed to be implanted

by the 4th respondent.

2. A counter affidavit has been filed in the Writ Petition by

respondents 5 and 6. The 6th respondent is the son of the 5th

respondent. According to them, they are possessing all the

W.P.(C).NO. 14790 OF 2010 3

requisite licenses and permits for running the saw mill in

question. That apart, it is submitted thereunder that they have

already complied with the conditions stipulated as per Ext.P4.

Moreover, it is specifically stated thereunder that installation of

the transformer in the proposed location will not in anyway

endanger the lives of the petitioner or his family members as

alleged by the petitioner.

3. I have heard the learned counsel for the petitioner,

counsel for the respondents 5 and 6 and also the Standing

Counsel for respondents 1 to 3. As already noticed hereinbefore,

the specific contention of the petitioner is that the very running of

the said Saw Mill in question is posing health hazards. It is

causing pollution both of sound and air. It has become virtually

impossible for the petitioner and his family members to live on

the said property on account of the indiscreet running of the saw

mill by respondents 5 and 6, it is further contended. To support

his contentions the petitioner has placed reliance on Ext.P4 report

of the Environmental Engineer, Pollution Control Board that

contained certain directions to the 5th respondent. In short,

W.P.(C).NO. 14790 OF 2010 4

according to the petitioner the installation of the transformer in

the proposed location is hazardous and liable to be prevented. At

the very outset, I may make it clear that I do not propose to

consider the contentions touching the pollution aspect since it is

the subject matter in WPC No.21345/2009 before this Court and

it is still pending.

4. Admittedly, the proposed location of the transformer lies

within the property of respondent Nos.5 and 6. A scanning of the

contentions in this Writ Petition would undoubtedly suggest that

the grievance of the petitioner pertains to the said proposed

location. According to the petitioner, respondents 1 to 3 had not

considered any of the aspects mentioned above and that

respondents 5 and 6 have influenced the authorities and it is on

account of the same that they have taken a decision virtually

acceding to their request to install the transformer in the

aforesaid strip of land. It is contended that installation of the

transformer in the said location would enable the 5th respondent

to escape the liability to comply with the condition under the

direction (d) in Ext.P4. However, the learned Standing Counsel

W.P.(C).NO. 14790 OF 2010 5

submitted that the proposed location lies actually 1.5 metres

away from the common boundary wall into the property of

respondents 5 and 6 and installation of transformer at the said

spot will not in anyway cause any threat whatsoever, as alleged

by the petitioner. Evidently, installing the transformer at the said

location would definitely leave sufficient space between the

petitioner’s residence and the newly constructed shed for

implanting suitable species of trees/green plants. In this case, it

is to be noted that it is common case that already there is a

common boundary wall separating properties and location lies 1.5

metres away in to the property of the 5th and 6th respondents. It

is pertinent to note that the submission made by the learned

counsel for the petitioner 1 and 2 that even after installation of

the transformer at the proposed location it will be energised only

after obtaining approval from the Electrical Inspector. The

learned counsel for the 5th and 6th respondent further submitted

that the said respondents have already implanted saplings in the

small strip of land in compliance with the direction(d) in Ext.P4 ie,

within the 1.5 metres referred to earlier. In view of the facts thus

W.P.(C).NO. 14790 OF 2010 6

obtained, I am of the view that there is no room for any further

grievance to the petitioner. Taking into account, the aforesaid

factual position, the rival contentions and also the submissions

made by the learned Standing Counsel for the respondents 1 and

2, the Writ Petition is disposed of as hereunder:

Respondents 1 to 3 may proceed with the proposal to

install the transformer in the proposed location within the

property of the respondents 5 and 6. However, they shall ensure

that the transformer is installed only at a point, which is 1.5

metres away into the property of respondents 5 and 6 from the

common boundary wall, ie, the compound wall situated on the

western side of the petitioner’s property and on the eastern side

of the property belonging to the respondents 5 and 6, wherein

they have already implanted saplings in terms of the direction(d)

in Ext.P4 by the 4th respondent.

This Writ Petition is disposed of accordingly.

C.T.RAVIKUMAR, JUDGE

ln