High Court Kerala High Court

Blue Blak Granites vs P.P.Thankachan on 2 February, 2011

Kerala High Court
Blue Blak Granites vs P.P.Thankachan on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34217 of 2008(W)


1. BLUE BLAK GRANITES, AYATHUPADY,
                      ...  Petitioner
2. P.C.SALUS, PARTNER, BLUE BLACK

                        Vs



1. P.P.THANKACHAN, PARAPPURAM HOUSE,
                       ...       Respondent

2. KOOVAPPADY GRAMA PANCHAYAT, KOOVAPPADY

3. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SMT.JAYASREE MANOJ

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/02/2011

 O R D E R
                      S. SIRI JAGAN, J.
               -----------------------------------
                 W.P.(C) No.34217 OF 2008
             ---------------------------------------
          Dated this the 2nd day of February, 2011

                         JUDGMENT

The petitioners are partners of a firm by name ‘Blue Black

Granites’. They had obtained a consent from the Pollution

Control Board originally for establishing a secondary Metal

Crusher Unit using 40 h.p. machinery with 20 h.p. for secondary

Crusher Unit and 20 h.p. for Ancillary Unit. Ext.P2 is the consent

issued by the Pollution Control Board for the same. In

accordance with the said consent, the second respondent –

Panchayat issued Ext.P1 licence for running a Metal Crusher Unit

using 40 h.p. electric motor. Later on, the petitioners realised

that they cannot profitably run the Unit without a primary

Crusher Unit also. Therefore, they applied to the Pollution

Control Board for consent to establish an additional primary

Crusher Unit as well. By Ext.P3, the Pollution Control Board gave

consent for a Primary Crusher Unit of 45 h.p. The first

respondent herein objected to the petitioners establishing the

W.P.(C)No.34217/08 2

Primary Crusher Unit. He approached this Court by filing W.P.

(C)No.7672/2008. In that, this Court, by Ext.P4 judgment,

directed the Panchayat to consider the matter, after hearing

both sides. Thereafter, the Panchayat considered the matter

and ultimately passed Ext.P6 order, whereby licence was

directed to be granted to the petitioner to install an electric

motor of an additional 45 h.p. for a Metal Crusher Unit. The

first respondent challenged the same before the Tribunal for

Local Self Government Institutions. The Tribunal, after hearing

the parties, passed Ext.P8 order quashing Ext.P6 order holding

that going by the written statement of the Panchayat, what

was applied for was an up-gradation of the present 40 h.p.

machinery to 45 h.p. machinery whereas what was sanctioned

is an additional 45 h.p. In that view, the Tribunal quashed the

order with liberty to the first petitioner to file fresh application.

The petitioners have filed this writ petition challenging Ext.P8

order, seeking the following reliefs:

” i) to call for the records leading to Ext.P8 and
quash the same by the issuance of a writ of certiorari
or any other writ, direction or order;

ii) to declare that the petitioners are entitled to
establish and operate a Primary Crusher Unit of 45
HP after obtaining clearance from the statutory
authorities”

2. As is evident from the narration of the facts, the

W.P.(C)No.34217/08 3

petitioners are challenging Ext.P8 order on the ground that the

Tribunal committed a mistake in holding that, what the

petitioners sought, was the up-gradation of the existing 40

h.p. machinery to 45 h.p. machinery whereas, as is evident

from the documents produced, what the petitioners applied for

was, for installation of a new Primary Crusher Unit of 45 h.p. in

addition to the Secondary Crusher Unit and Ancillary Unit of

total 40 h.p.

3. The first respondent stoutly opposes the claim of

the petitioner. According to them, the Tribunal rightly

interfered with the order of the Panchayat.

4. I have considered the rival contentions in detail.

From Ext.P1 licence originally granted by the Panchayat to the

petitioners, it is clear that the licence was to run a Metal

Crusher Unit with 40 h.p. electric motor. In Ext.P2 consent

issued by the Pollution Control Board, column No.15 reads

thus:

          "15. Machinery Details   Primary  -    Nil
                                  Secondary - 20 HP"

That shows that at that time, there was no Primary Crusher

Unit and there was only one Secondary Crusher Unit of 20 h.p.

In Ext.P3 consent, corresponding column No.15 reads thus:

W.P.(C)No.34217/08 4

“15. Machinery Details Primary Crusher 45 HP”

Therefore the consent is clearly for Primary Crusher Unit of

45 h.p. Nobody has a case that at the time of issuing Exts.P1

and P2 there was a Primary Crusher Unit and Exts.P1 and P2

clearly related to only a Secondary Crusher Unit. Therefore,

Ext.P3 is clearly for an additional Primary Crusher Unit of 45

h.p. Ext.P6 order also specifically reads thus:

“ORDER NO.A3-549/07 DATED 17.07.08

Sri/Smt…………….P.P.Cheriyan…………………….
as per the application read first above has requested for
permission to establish a work place is Sy.No.429/4
of …….Koovappady Village, ward ……V……….. of
Koovappady Grama Panchayat and to install an electric
motor of additional 45 HP (existing 40 H.P.)……
H.P………for metal Crusher Unit Blue black
granites…………….

Grama Panchayat after having examined the
application in the detail has resolved to grand permission
under section 233 of Kerala Panchayat Raj act 1994
Therefore, sanction is accorded to
Sri/Smt.P.P.Cheriyan …………………..establish a work
place in Sy.No.429/4 …………….of Koovappady Village
and to install additional 45 H.P. to existing 40 H.P.
Electric motor for a metal crusher unit (Blue black
granites)”

From the same, it is evidently clear that what has been

granted is permission to install an electric motor of additional

45 h.p. in addition to the existing 40 h.p. The Tribunal has in

paragraphs 8 and 9 of Ext.P8 order held thus:

“8.The application for permit under Section 233 of the
Kerala Panchayat Raj Act is to be submitted as per

W.P.(C)No.34217/08 5

Rule 12 of the Kerala Panchayat Raj Act (Issue of
Licence to Dangerous and Offensive Trades and
Factories) Rules 1996 giving the details as specified in
the said rule with proper plan of the factory, workshop
or workplace. The application submitted by 2nd
Respondent is found on page 74 of the file produced
by the 1st Respondent. Particulars as to power of
machinery of plant proposed to be installed is shown
in column No.10 as 40 HP + 45 HP in the said
application dated 12.9.2007. Along with the
application the 2nd Respondent has produced consent
to establish obtained from Kerala State Pollution
Control Board on 16.6.2007 as valid up to 15.6.2009.
But in the said consent the machinery details specified
is only of 45 HP and not 40 + 45 HP. No proper plans
are seen submitted along with the application dated
12.9.2007 showing the location of the machinery in
existence at present as well as the location of the
additional machinery proposed to be installed. As
already pointed out the application submitted by 2nd
Respondent is not consistent with the consent to
establish obtained by him as to the power of the
machinery concerned.

9. Though the impugned decision is one enabling the
2nd Respondent to install additional 45 HP machinery
as against the consent to establish obtained by him
for installation of total 45 HP machineries only, it is
stated in the written statement filed by the 1st
Respondent that the impugned resolution only granted
a permit for machinery installation with a view to
expand the existing unit of 2nd Respondent’s metal
crusher unit from 40 HP to 45 HP. Thus as per
paragraph 3 of the written statement filed by the 1st
Respondent the permit was granted for increasing the
Horse Power of the machineries by 5 HP only, ie from
40 to 45. If it was so it could be found as consistent
with the consent to establish granted by the Pollution
Control Board on 16.6.2007. As already pointed out
the application submitted by 2nd Respondent was for
installation of 40 HP + 45 HP motors and the
impugned decision also is as enabling installation of
additional 45 HP machineries. Thus considering the
impugned decision and the written statement of 1st
Respondent, the 1st Respondent has no consistent
case as to the nature of the permit granted by the
impugned decision”.

From the same, it is evident that the Tribunal was under the

W.P.(C)No.34217/08 6

mistaken impression that what the petitioners applied for was

the up-gradation of existing Crusher Unit from 40 h.p. to 45

h.p. This mistake also arose because of a mistake in the

written statement filed by the Panchayat, which is extracted in

paragraph 3 of the order. As such, clearly Ext.P8 order has

been passed on the basis of the mistaken understanding of the

facts involved and therefore, Ext.P8 order is quashed. The

Tribunal is directed to reconsider the matter in the light of the

observations made above as expeditiously as possible, at any

rate, within three months from the date of receipt of a copy of

this judgment.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.34217/08 7

W.P.(C)No.34217/08 8