High Court Kerala High Court

Bakel Samrakshana Samithy … vs Government Of India on 9 September, 2009

Kerala High Court
Bakel Samrakshana Samithy … vs Government Of India on 9 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 19982 of 1995(S)



1. BAKEL SAMRAKSHANA SAMITHY KASARGOD
                      ...  Petitioner

                        Vs

1. GOVERNMENT OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.GEORGE C.P.THARAKAN

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/09/2009

 O R D E R
       S.R. Bannurmath, C.J. & A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     O.P.No. 19982 OF 1995
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 9th day of September, 2009

                             JUDGMENT

Basheer, J.

Petitioner organisation viz, Bakel Samrakshana Samity,

Kasaragode, claims that it has been constituted for the

purpose of upholding the cause of local people who are

against “lop-sided decision making process”. The

organisation further claims that it wants to preserve the

historically important areas and prevent ecological and

environmental degradation.

2. Petitioner has filed this Original Petition way back in

the year 1995 as a Public Interest Litigation alleging that the

proposed project envisaged by the Union of India and the

State Government to implement a thousand Crore tourism

project in Kasaragode District would result in destruction of

ecology and also historical importance of the Bakel area. The

prayers in the Original Petition are extracted hereunder:

“i. issue a writ certiorari to quash Exhibit P6, P7,

O.P. No.19982 of 1995
-:2:-

P8, P9, P11, P12, P16 and P20.

ii. issue a writ of mandamus directing the

respondents to forbear from the implementing the 1000

crore Bakel Tourism Project at Bakel, Kanhangad, Kasargod

District except after conducting the Environment Impact

Assessment, carrying capacity study and coastal

Management Study.

iii. issue a writ of mandamus directing the 1st and 2nd

respondents constitute an Expert Committee constituting

veteran environmentalists, expert, scientists and

technicians and humanists to look into the viability and

feasibility of the Bakel Tourism Project.”

3. As mentioned by us earlier this Original Petition has

been pending before this Court since 1995. Much water has

flowed under the bridge thereafter.

4. When this Original Petition came up for consideration

today, Smt.K.Meera, learned Senior Government Pleader has

placed before us a communication received by her from the

Government. The Government of India had declared Bakel as

Special Tourism Area in 1992 and Bakel Tourism Authority was

formed for the purpose of implementation of the above project.

Later, Bakel Resort Development Corporation was established.

O.P. No.19982 of 1995
-:3:-

After preparing a master plan, the Company had proceeded to

implement the scheme. As part of the scheme in the area the

Company had acquired 220 acres of land for developing beach

resorts of international standards. These resort sites have been

developed by the Company. The communication will further

reveal that while implementing the project, special care has been

taken not to disturb the ecology or historical importance of the

area in question. Adequate safeguards have been taken to

preserve these vital components at appropriate places.

5. We do not propose to deal with each and every item of

the several projects indicated under the Scheme at this stage, for

the obvious reason that the Government appears to have made a

major headway in implementation of the project in question since

1995.

We have carefully perused the averments contained in the

Original Petition and we have also perused the materials available

on record. At this distance of time we do not find any reason to

keep this Original Petition pending on the files of this Court, since

O.P. No.19982 of 1995
-:4:-

the project in question has taken shape to a considerable extent.

More importantly, many of the apprehensions projected by the

petitioner seem to be misconceived and baseless. Therefore, the

Original Petition is closed.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb