IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 12059 of 1999(I)
1. B.BINU
... Petitioner
Vs
1. UNION OF INDIA
... Respondent
For Petitioner :SRI.P.K.IBRAHIM
For Respondent :SRI.P.S.SREEDHARAN PILLAI, SCGSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/10/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
O.P. No. 12059 of 1999
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th October, 2008.
J U D G M E N T
The petitioner filed this original petition complaining that the
broadcasting from Kochi F.M. Station has been stopped without
proper reasons. The petitioner, therefore, sought the following
reliefs:
“i) Declare that the classification of F.M. Station, Kochi as
Local Radio Station is arbitrary and illegal;
ii) issue a writ in the nature of mandamus commanding the
respondents 1 to 5 to confer on the F.M. Station, Kochi the status
of Regional Radio Station/or Sub Regional Radio Station and
provide all facilities required to function the station with that
status;
iii) issue a writ in the nature of mandamus commanding the
respondents to take immediate action for starting the commercial
broadcasting Station, Kochi, with its own independent
programmes by providing required number of staff and other such
facilities;
iv) issue a writ of mandamus commanding the respondents 1 to
6 to start the morning transmission of F.M. Station, Kochi
forthwith;
v) issue a writ of mandamus commanding the 6th respondent to
restore the daily bulletin of Court news under “Kodathy
Varthakal” being part of imparting legal education which is a State
obligation under Article 21 of the Constitution of India.”
2. Learned counsel for the petitioner submits that although
broadcasting has been restored, the respondents have not provided
adequate facilities as promised. He points out that in the counter
affidavit, in paragraph 5, the respondents themselves had stated thus:
” . . . . . Besides the importance of Kochi, more important factors
are the availability of staff in all category, transport vehicles,
funds, more number of studios and other essential infrastructure
facilities, none of which so far has been provided to commence the
morning programmes at Kochi. Yet out of deference to this Hon’ble
court’s orders without sufficient facilities, steps have been taken to
commence the morning transmission from 15.7.1999, but
continuance of the same depends on the aforesaid facilities being
made available to Kochi immediately. It may take some time for the
Directorate to post the staff, to provide the funds, and to allotO.P. No. 12059/1999 -: 2 :-
vehicles etc., which cannot be done all on a sudden. In the
circumstances, it is respectfully submitted that the respondents
will be considering the resumption of morning transmission in its
proper perspective and will address themselves on the question of
providing the aforesaid facilities subject to the financial
constraints, at the earliest.”
According to the petitioner, the facilities as stated therein, have not
been provided.
3. I have heard both sides. I am of opinion that after having
undertaken to provide the facilities, the 2nd respondent has a duty to
comply with the same.
In the above circumstances, I dispose of this original petition
with a direction to the 2nd respondent to consider restoration of all
facilities as stated in paragraph 5 quoted above. Appropriate steps
shall be taken and completed within three months from the date of
receipt of a copy of this judgment.
S. Siri Jagan, Judge.
Tds/