High Court Kerala High Court

Baby Joseph vs The State Of Erkala on 15 June, 2010

Kerala High Court
Baby Joseph vs The State Of Erkala on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5038 of 2009(S)


1. BABY JOSEPH, AGED 44 YEARS,
                      ...  Petitioner
2. BABY JOHN, S/O. JOHN,
3. RAMACHANDRAN NAIR,

                        Vs



1. THE STATE OF ERKALA, REP. BY ITS
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE EXECUTIVE ENGINEER,

4. THE SERVICE CO-OPERATIVE BANK LTD.

5. SRI. TOMY VALLAMATTOM,

6. V.V. KURIAN, VALLAMATTOM HOUSE,

7. THE ARAKKUZHA GRAMA PANCHAYATH,

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.T.RAJESH

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :15/06/2010

 O R D E R
             J.Chelameswar, C.J. & P.N.Ravindran, J.
                 ------------------------------------------
                       W.P.(C) No.5038 of 2009
                 ------------------------------------------
                  Dated this the 15th day of June, 2010

                                JUDGMENT

J.Chelameswar, C.J.

The writ petition is filed with the prayers as follows:

a) A writ of certiorari or any other writ, order or

direction quashing Exhibit P8 issued by the 2nd respondent

and Exhibit P11 NOC granted by the 3rd respondent.

b) A writ of certiorari or any other writ, order or

direction quashing Exhibit P12 permit dated 23/1/2009

issued by the Arakuzha Grama Panchayat.

c) A writ of mandamus directing the respondents to

maintain the bus bay/taxi stand at the Arakuzha Junction,

proper abutting the Thottakkara – Marika (Arakuzha Church

Road) as per Exhibit P3 or retain the bus bay there and

shift the taxi stand to the road margin in from the offices of

respondents 4 and 7.”

2. The three petitioners who filed the instant writ

petition claim that the writ petition is filed in public interest.

3. The factual dispute is as follows: The first

respondent State and its officers took a decision to construct a

twenty metres wide road by widening the existing Muvattupuha –

WP.(C) No.5038 of 2009

– 2 –

Pandappilly Road and for the said purpose they wanted to

acquire some pieces of land on either side of the proposed

road. Such a decision, it appears, was taken in the year 1999.

The alignment and design of the proposed road was also

prepared under Ext.P3. It appears from the materials before

this Court in the instant writ petition that as per the original

alignment prepared, the bus bay and taxi stand are required

to be located in a particular point as indicated in the said

design.

4. However, subsequent to the preparation of the

abovementioned design, the 4th respondent society purchased

a piece of property abutting the road where the bus bay and

taxi stand mentioned above were required to be located as per

the original plan of the road alignment. The 5th and 6th

respondents are the members of the governing body of the 4th

respondent society. Respondents 4 to 6 made a

representation to the State that the property referred to above

be exempted from acquisition for the purpose of widening of

the road. The State considered the representation and thought

it fit to exempt the acquisition of the property of the 4th

respondent and in view of such a decision the alignment of the

WP.(C) No.5038 of 2009

– 3 –

road was slightly altered shifting the bus bay and taxi stand

from the original location indicated in Ext.P3.

5. The various factors which weighed with the State

for taking such a decision are stated in paragraph 7 of the

counter affidavit filed on behalf of the third respondent which

reads as follows:

“What the Arakuzha Grama Panchayat and the

PWD authorities had done is, to shift the bus bay and

taxi stand to a place which is much more convenient

for the general public. This has been done after

detailed scientific studies. Now the petitioner had

approached this Hon’ble Court saying that his proposal

is better than the study conducted by the qualified

Engineers of the department and that itself is sufficient

to discard the contentions of the petitioner. The

petitioner cannot seek any writ for substituting the

ideas in place of ideas formulated by the qualified

Engineers. There is a direction of this Hon’ble Court

not to make any alteration in the already approved

alignment and to maintain 20 mtrs. width throughout.

Therefore departmental authority is not in a position to

make any alteration in the alignment of the road.

What the maximum can be done for minimizing traffic

congestion and for making the use of road smooth is

to shift the bus bay and taxi stand, parking place, etc.

It is a common knowledge that if the taxi stand is on

one side and the bus bay on the other side that too in

a crowded junction will definitely defeat the purpose

for which the road is being formed.”

WP.(C) No.5038 of 2009

– 4 –

6. Challenging the said decision the instant writ

petition is filed purporting to be one in public interest.

Admittedly, the petitioners do not lose any property pursuant

to the altered alignment of the road. The only submission

made by the learned counsel for the petitioners is that the

alignment of the road could not have been changed at the

instance of respondents 4 to 6.

7. We regret our inability to agree with the

submission made by the learned counsel for the petitioners.

The 4th respondent is a society and the property of the 4th

respondent is used for the benefit of the members of the

society as a class and not for the individual benefit of anyone

of the members of the society. In such a case, on the basis of

a representation made by the society and its members, if the

State comes to the conclusion that the property of the society

deserves to be exempted from the acquisition process, the

State was essentially weighing the competing claims of public

interest, one served by the activity of the 4th respondent

society, and the other, the requirement of acquiring that

particular piece of property for widening the road. In the

process, the State comes to the conclusion that both the public

WP.(C) No.5038 of 2009

– 5 –

purposes can be subserved by exempting the property of the

4th respondent society from acquisition and shifting the

alignment of the road slightly, a decision, according to our

view, is totally within the jurisdiction of the State with which

we see no reason to interfere.

8. In the background of the abovementioned fact

we are of the opinion that the instant writ petition is a sheer

abuse of the process of public interest litigation and the writ

petition is therefore dismissed with costs quantified at Rupees

three thousand to be paid to the Kerala Legal Services

Authority within a period of two weeks from today failing which

the Secretary of the Kerala Legal Services Authority will be at

liberty to initiate appropriate proceedings for recovery of the

abovementioned amount.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns