High Court Kerala High Court

Soosamma Alex vs The District Collector on 21 July, 2010

Kerala High Court
Soosamma Alex vs The District Collector on 21 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15818 of 2010(B)


1. SOOSAMMA ALEX, W/O.LATE ALEXANDER,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE PAMPADY GRAMA PANCHAYAT

3. THE SECRETARY,

4. SAJI JOSEPH, S/O.JOSEPH,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.JAMES KURIAN

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

 Dated :21/07/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.15818/2010-B
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 21st day of July, 2010

                      J U D G M E N T

The petitioner’s grievance in this writ petition is

that the fourth respondent is conducting an illegal

slaughter house near the dwelling house of the petitioner

and that also in an unhygienic manner and without licence

issued by the Panchayat. The main relief sought for in the

writ petition is for a declaration that the fourth

respondent is not entitled to conduct the slaughter house,

that too, near a public place.

2. The fourth respondent has filed a counter

affidavit. It is stated that the he was having a licence

to conduct a cold storage which expired on 31/03/2010. The

fourth respondent disputes the contentions raised by the

petitioner and has stated that the cold storage alone was

being conducted and the same is not causing any pollution

in the locality.

3. The petitioner has filed an affidavit dated

20/06/2010 in I.A. No.8627/2010 contending that illegal

slaughtering of animals are being carried on by the fourth

respondent. In the counter affidavit filed by the fourth

respondent, in the said I.A, it was stated that he was not

conducting any slaughtering of animals. In fact, he has

also expressed his willingness to abide by any directions

issued by the Panchayat in that regard. Therefore, the

W.P.(C). No.15818/2010
-:2:-

Panchayat was directed to ascertain and report before this

Court whether the fourth respondent is conducting any

illegal slaughtering of animals and whether the Panchayat

has renewed the licence for cold storage.

4. The learned counsel for the Panchayat has filed a

statement wherein it is stated that the slaughter house is

not working now and the licence for the cold storage is not

renewed after 31/03/2010. The cold storage is situated at

Elakkodinji Junction which is 2kms away from Pambady Town

and the slaughter house is situated 11/2 away from the cold

storage. There is a bio-gas plant situated near the

slaughter house property in which certain waste are seen

deposited. In that view of the matter, the petitioner has

already obtained reliefs.

5. If the fourth respondent indulges in any illegal

activities, it will be open to the Panchayat to take action

as enjoined by law and can also move the statutory

authorities in that matter. With the above observation,

the writ petition is disposed of. This will not stand in

the way of the fourth respondent submitting any application

for renewal of the licence of the cold storage. In that

event, the Panchayat will consider the same in accordance

with the Rules. No costs.

(T.R. Ramachandran Nair, Judge.)
ms