High Court Kerala High Court

Dr.Joe Emmanuel vs Tripunithura Municipality … on 16 September, 2010

Kerala High Court
Dr.Joe Emmanuel vs Tripunithura Municipality … on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24598 of 2010(Y)


1. DR.JOE EMMANUEL, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. TRIPUNITHURA MUNICIPALITY REPRESENTED
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.K.ISSAC

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/09/2010

 O R D E R
                          P.N.RAVINDRAN, J.
                          ---------------------------
                      W.P.(C) No. 24598 OF 2010
                          --------------------------
              Dated this the 16thday of September, 2010

                            J U D G M E N T

The petitioner, a Dentist by profession, has filed this writ

petition seeking the following relief:

“(a) To issue a writ of prohibition or such other writ, order
or direction prohibiting respondents from initiating any
action as proposed under Exts.P2, Ext.P6 and Ext.P7
notice during the period allowed under the statute for
filing appeal/revision before the Tribunal for Local Self
Government Institutions.”

2. Ext.P2 notice dated 12.7.2010 is one issued by the

Secretary of Tripunithura Municipality calling upon the petitioner to

remove the obstruction caused by him to the flow of surface water

along the public road lying on the western side of the petitioner’s

residence. Upon receipt of Ext.P2, the petitioner submitted Ext.P3

appeal before the Municipal Council. While that appeal was

pending, the Secretary of Tripunithura Municipality issued Ext.P6

notice dated 24.7.2010 reiterating the demand made in Ext.P2. A

week later, the Secretary of Tripunithura Municipality issued Ext.P7

notice dated 31.7.2010 informing the petitioner that the Council will

hear the appeal on 3.8.2010. These notices are under challenge in

WPC No.24598/2010 2

this writ petition wherein the petitioner has sought a writ in the nature

of prohibition resisting the respondents from enforcing the impugned

notices before the period of limitation prescribed for filing an appeal

or revision to the Tribunal for Local Self Government Institutions

expires.

3. A statement dated 14.9.2010 has been filed on behalf of

the first respondent. Paragraph 3 and 4 thereof read as follows:

“3. The Municipality received a complaint from the
Councilor of Ward No.II alleging that there is flooding of
water in the Kadavu road due to the unauthorised filling
of the road by the petitioner. Though Municipality
engaged its employees to remove the flooding, due to
obstruction by petitioner and other residents, the work
could not be done. Thereafter both the parties were
called for a hearing on 8.7.2010 by the Secretary. Both
parties were not amenable to any settlement to remove
the accumulated earth.

4. As there was chance of spread of epidemic due to
continuous rains, this respondent issued Ext.P2 notice
dated 12.7.2010 directing the petitioner to remove the
accumulated earth for effecting free flow of water. The
petitioner submitted reply raising untenable contentions.
The application was rejected and he was directed to
take immediate measures to remove the flooding of
water. Against Ext.P2 order, petitioner filed appeal
before the Municipal Council and also sought for stay of
the order passed by the Secretary. On consideration of
the appeal, the Chairperson personally visited the spot
on 31.7.2010 and directed immediate removal of the
obstruction to the flow of water by cutting open a drain
for free flow of water to the nearby river. Further the

WPC No.24598/2010 3

appeal was posted for hearing on 3.8.2010 and the
same was intimated to the petitioner also. However, on
3.8.2010 petitioner informed that he could not appear
on 3.8.2010 and requested to post the appeal for
hearing to any day after 5.8.2010. In the meanwhile on
2.8.2010 itself a drain was cut open and accumulated
water was drained out to the river. Petitioner has filed
this writ petition on 3.8.2010 when the appeal was
pending consideration before the Council. Due to the
pendency of the appeal, the Council has not passed
final order in the appeal petition. There is no merit in
the contentions raised by the petitioner. Due to the
illegal acts of the petitioner, the Kadavu road is getting
flooded during rainy season, affecting the public.”

4. It is evident from the statement filed on behalf of the first

respondent that Exts.P2 and P6 notices were issued upon a

complaint received from the Councilor of Ward No.II about some

overt act committed by the petitioner leading to the flooding of the

public road. It is stated that though an attempt at conciliation was

made on 8.7.2010, it failed and thereupon Ext.P2 notice was issued

followed by Ext.P6. It is also stated that aggrieved by Ext.P2, the

petitioner has filed Ext.P3 appeal, that the said appeal was posted

for hearing on 3.8.2010, that though notice of hearing was given, the

petitioner did not appear but sought an adjournment of the hearing

and on the next day filed this writ petition. It is also stated that in the

meanwhile, a drain was cut open and the water that had

WPC No.24598/2010 4

accumulated on the public road was drained out to the river.

5. It is evident from the statement filed on behalf of the first

respondent that the appeal filed by the petitioner challenging Ext.P2

notice is pending before the Municipal Council. I am therefore of the

opinion that no relief can be granted to the petitioner in this writ

petition except to direct the Municipal Council of the Tripunithura

Municipality to consider Ext.P3 appeal filed by the petitioner and to

take an appropriate decision thereon expeditiously and in any event

within one month from today, after affording the petitioner an

opportunity of being herd. It is clarified that if the petitioner does not

make use of the opportunity afforded to him for a personal hearing, it

will be open to the Municipal Council to proceed to dispose of the

appeal without affording the petitioner any further opportunity of

being heard.

The writ petition is disposed of as above. No costs.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No.24598/2010 5