High Court Kerala High Court

K.H. Joseph @ Sunny vs Panachikkad Grama Panchayath on 12 January, 2011

Kerala High Court
K.H. Joseph @ Sunny vs Panachikkad Grama Panchayath on 12 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 46 of 2011()


1. K.H. JOSEPH @ SUNNY,
                      ...  Petitioner
2. K.E. PHILIPPOSE, SECRETARY,

                        Vs



1. PANACHIKKAD GRAMA PANCHAYATH,
                       ...       Respondent

2. SHAJI MATHEW, PARTNER,

3. INDUS TOWERS LTD., CIRCLE OFFICE AT

4. A.M. RAVEENDRAN, SECRETARY,

5. STATE OF KERALA,

6. UNION OF INDIA,

                For Petitioner  :SRI.SIVAN MADATHIL

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :12/01/2011

 O R D E R
   J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         W.A.No. 46 OF 2011
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 12th day of January, 2011

                               JUDGMENT

Ramachandra Menon, J.

Petitioners in the writ petition are the appellants in

this writ appeal. The writ petitioners approached this Court

with the following prayers:

“a) Call for the records leading to issuance of

ExhibitsP1 to P9 and quash Exhibit.P5 order of the Tribunal for

Local Self Government Institutions by issuing a writ of

certiorari;

b) Issue a writ of mandamus or any other writ,

order or direction commanding the respondents 5 &6 to take

immediate steps to ascertain the exact health hazards of the

public by constituting an expert body with competent

personalities to ascertain the exact extent of health hazards to

the public due to the mobile radiation;

c) Direct the respondents 2,3 & 5 not to proceed

with the construction of mobile transmission tower under the

strength of Exhibit.P5 order, until a report submitted by the

respondents 5 & 6 to the effect that mobile radiation will not

cause harm and adverse health impacts to the general public

as well as to the environment;”

2. The sequence of events as narrated in the writ

petition as well as in the memorandum of appeal is as follows.

WA No. 46 of 2011
-:2:-

In connection with the setting up of a Mobile Base Transceiver

Station(Mobile Tower), the third respondent sought for a

building permit which was issued by the local authority(1st

respondent) as borne by Ext.P1. Based on Ext.P1, further

steps were being taken for the construction of the Tower. At

that point of time the petitioners filed a complaint/objection,

pursuant to which Ext.P3 ‘stop memo’ was issued by the

Panchayat stalling the construction. Aggrieved by this, the

concerned respondents(2nd and 3rd respondents in the writ

petition), approached the Tribunal for Local Self Government

Institutions, wherein the Tribunal passed Ext.P4 interim order,

staying the operation of the ‘stop memo’ issued by the

Panchayat. The petitioners got impleaded themselves in the

proceedings before the Tribunal. Despite service of notice,

respondents 1 and 4 herein, who were respondents 1 and 2 in

the appeal, did not turn up before the Tribunal. After

considering the available materials on record, the Tribunal

allowed the appeal and the ‘stop memo’ was set aside, which

WA No. 46 of 2011
-:3:-

formed the subject matter of challenge in the writ petition filed

by the appellants.

3. The learned Single Judge considered the matter

both on legal as well as factual aspects and arrived at a finding

that the course pursued by the Panchayat by issuing ‘stop

memo’ after the granting of necessary permit is erroneous and

that the Tribunal was justified in allowing the appeal filed by the

aggrieved parties. The contentions raised by the petitioners

were repelled by the learned Single Judge and the writ petition

was dismissed ‘in limine’, which is under challenge in this

appeal.

4. The learned counsel for the appellant submits

that the vital aspects projected in the writ petition have not

been properly considered by the learned Single Judge.

Referring to ‘Rule 11’ of the Kerala Municipality Building Rules,

1999, on the basis of which Ext.P1 permit is stated as issued,

the learned counsel submits that the matter ought to have been

considered with reference to ‘Rule 130’ and other rules under

WA No. 46 of 2011
-:4:-

Chapter XIX of the aforesaid rules which specifically deal with

the construction of ‘mobile towers’.

5. In fact, the said aspect was also considered by

the learned Single Judge and a finding was rendered in this

regard in paragraph 5 of the judgment, observing that the

failure to refer to Rule 130 of the rules while issuing the permit

will not vitiate the permit.

6. With regard to the rights and liberties of the

parties, particularly with reference to the contention as to the

alleged health hazard, reference has been made to the decision

rendered by a Division Bench of this Court reported in Reliance

Infocom v. Chemancherry Grama Panchayat (2006 (4)KLT

695). The Division Bench has arrived at a finding that, as on

date, no scientific data or reliable material is available to show

that installation of a mobile tower will cause any health hazard.

This was approved by a Full Bench of this Court in Messers

Essar Telecom Infrastructure (P) Limited v. C.I.of Police,

Angamali Police Station [2010 (2) KHC 445 (FB)]. Both

WA No. 46 of 2011
-:5:-

these verdicts were considered by the learned Single Judge

while declining interference in the Writ Petition.

7. Another important aspect to be noted is that the

challenge raised by the petitioners in the writ petition is to set

aside ‘Ext.P5’ order passed by the Tribunal; while no specific

prayer is there to set aside ‘Ext.P1’ permit in the writ petition.

The main relief sought for stands confined to quashing of

Ext.P5 alone, which is the order passed by the Tribunal,

intercepting Ext.P3 stop memo issued by the Panchayat, for

the reasons stated therein. Ext.P1 was never subjected to

challenge at the instance of anybody before the Tribunal or such

other appropriate Forum.

8. In the above facts and circumstances, we find

that the verdict passed by the learned Single Judge is beyond

challenge. The appeal is devoid of merit and none of the

grounds raised in support of the same does serve the purpose.

No interference is warranted and the writ appeal is dismissed

accordingly.

WA No. 46 of 2011
-:6:-

However, we make it clear that we have not

expressed anything with regard to the merits of the case,

pertaining to the legality or sustainability of Ext.P1 permit. It is

open for the parties concerned, to challenge the same in

accordance with law, before appropriate forum, if at all

aggrieved in any manner.

J.Chelameswar,
Chief Justice.

P.R.Ramachandra Menon,
Judge.

ttb