IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5450 of 2009(A)
1. MUVATTUPUZHA MUNICIPALITY,
... Petitioner
Vs
1. RELIANCE HYPER MARKET LTD.,
... Respondent
For Petitioner :SRI.T.RAJESH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 5450 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 19th February, 2009.
J U D G M E N T
The petitioner is a Municipality. They are challenging Ext. P5
order of the Tribunal wherein appeal filed by the respondent herein
against the order of the Municipality refusing licence to the
respondent’s retail outlet has been set aside and the Secretary of the
Municipality was directed to issue a licence as prayed for by the
respondent within 15 days from the date of the order. The licence
was refused by the Municipality on two grounds. The first was that
the respondent had not produced no-objection certificate from Fire
and Rescue Department. The second was that the respondent had not
provided facility for treatment of solid waste, which is a must for
granting licence for the trade. The Tribunal found that originally the
Secretary had pointed out that fresh application was filed by the
respondent after curing all defects and all necessary documents
including consent from the Pollution Control Board have been
produced. The Tribunal further found that there was no statutory
backing for the other two objections. Before me also, counsel for the
petitioner could not point out any provision of law, which would
support their objection for refusing licence. Without any statutory
provisions for issue of a trade licence, a Municipality cannot insist on
N.O.C from Fire and Rescue Department and providing for facility of
treatment of solid waste. In fact, disposal of solid waste is the
statutory duty of the Municipality. Therefore, I do not find any
W.P.C. No. 5450/2009 -: 2 :-
infirmity whatsoever in Ext. P5 order. That being so, the writ petition
is without any merit and accordingly the same is dismissed.
S. Siri Jagan, Judge.
Tds/