High Court Kerala High Court

Saju Varghese vs The Revenue Divisional Officer on 4 February, 2010

Kerala High Court
Saju Varghese vs The Revenue Divisional Officer on 4 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13230 of 2007(Y)


1. SAJU VARGHESE, S/O.VARKEY VARGHESE,
                      ...  Petitioner
2. SANTHAKUMAR, W/O.HARIHARAN,
3. E.K.VINCE, S/O.LATE E.C.KURIAKOSE,
4. A.ARUL CHELVI, W/O.J.PAUL, FACTORY
5. KURAKOSE T.M., S/O.MATHAI,
6. JOSE PAUL, S/O.POULOSE,
7. M.J.THOMAS, S/O.JOSEPH,

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE MUNNAR GRAMA PANCHAYAT,

3. THE DISTRICT MEDICAL OFFICER,

4. PAPPACHAN.K., ELENJIKAL,

                For Petitioner  :SRI.P.CHANDY JOSEPH

                For Respondent  :SRI.GEORGE ABRAHAM

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2010

 O R D E R
                          ANTONY DOMINIC, J
                         -------------------
                          W.P.(C).13230/2007
                        --------------------
               Dated this the 4th day of February, 2010

                              JUDGMENT

1. 4th respondent has established a lodging house in Munnar.

Petitioners are owners of the shop room in the ground floor of the

same building. According to the petitioners, the 4th respondent is

running a hotel without any licence from the 2nd respondent and

that too in a most unhygienic manner without providing any

facilities for disposal of wastes including human excrete and other

wastes and effluents. It is stated that the wastes are being

discharged in front of the building and backyard which causes

various health problems. They make reference to Ext.P6 report

which suggest that there is substance in what they allege.

However, the Pollution Control Board had granted consent to the

establishment in question and when consent had expired on

13.6.2009 an application for renewal was submitted which was also

pending consideration.

2. Taking note of the above facts, this Court passed an order on

27.7.2009 directing that the Pollution Control Board will conduct an

enquiry and will renew the consent only if they are satisfied with

W.P.(C).13230/07
2

the facilities that are provided by the 4th respondent for compliance

with the conditions of the consent.

3. It is now submitted that an inspection had been conducted

and the consent has since been renewed. But then renewal of

consent by itself does not exonerate the Pollution Control Board

from its obligation to ensure that its directions and the conditions

of consent are strictly complied with. This requires periodical

inspection and instructions to the licencees, which the respondent

shall faithfully do, bearing in mind the responsibility that it owes to

the Society.

4. Therefore, the Pollution Control Board is directed to make

periodical inspection of the establishment of the 4th respondent and

ensure that the conditions of the consent and its remedial

suggestions are strictly complied with. It is directed that in the

event any violation is found, it will be the responsibility of the

Pollution Control Board to take strict action including for closure of

the lodging house itself.

5. As far as the Revenue Divisional Officer is concerned, the

W.P.(C).13230/07
3

learned Government Pleader, on instructions, submits that the RDO

had initiated proceedings under Section 133 Cr.P.C. against the 4th

respondent. It is stated that the final order was passed, but

however, in a revision filed by the 4th respondent, the order was set

aside by the District & Sessions Court and that the matter was

remanded for fresh consideration. As the matter now stands

remanded, the RDO shall initiate steps for passing fresh orders. The

RDO shall expedite the proceedings and if necessary conduct local

inspection as well and thereafter orders in accordance with law shall

be passed without any delay in the matter

The writ petition is disposed of with the aforesaid directions.

Communicate a copy of this judgment to the RDO and the

Chairman, Pollution Control Board, for compliance.

ANTONY DOMINIC,
Judge

mrcs