High Court Kerala High Court

N.S.Varghese vs Mullorkara Grama Panchayath on 17 December, 2009

Kerala High Court
N.S.Varghese vs Mullorkara Grama Panchayath on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31267 of 2009(S)


1. N.S.VARGHESE, S/O.SCARIA, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. MULLORKARA GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  :SRI.BINOY VASUDEVAN

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

 Dated :17/12/2009

 O R D E R
                 S.R.BANNURMATH, C.J. & A.K.BASHEER, J.
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              W.P.(C)No.31267 OF 2009
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 17th day of December 2009

                                         JUDGMENT

A.K.BASHEER, J.

Petitioner, who claims to be a social worker and public spirited

person, has filed this writ petition professedly in public interest praying for

issue of a writ in the nature of mandamus or such other appropriate writ or

direction to the respondent/Panchayat not to cut and remove any trees

standing in its office premises or in the premises of other buildings under

its control without any “valid reason and permission” from the competent

authorities. Petitioner also seeks a writ of certiorari to quash Ext.P2

auction notice published by the Panchayat proposing to cut and remove 14

trees indicated therein.

2. The grievance of the petitioner, who is a former President of the

very same Grama Panchayat, is that the proposal to cut and remove these

14 valuable trees is totally unwarranted. He alleges that the said attempt

is without any authority or sanction of law. He further contends that there

is absolutely no chance for any danger to the life or property of the public

necessitating such an unwarranted action.

3. When this writ petition came up for admission on November 5,

2009 we ordered notice to the respondents and directed that all further

steps pursuant to Ext.P2 auction notice be kept in abeyance.

W.P.(C)No.31267 OF 2009
:: 2 ::

4. Learned counsel for the respondents submits that though auction

was held pursuant to Ext.P2 notice, the trees have not been allowed to be

cut by the auction purchaser. In fact only 6 out of the 14 trees mentioned

in Ext.P2 notification were sold in the public auction. Other trees were not

sold, since the money offered was not adequate.

5. In the counter affidavit filed by the respondents, it is asserted that

the decision to cut and remove these 14 trees was taken by the Panchayat

way back in the year 2007 itself after considering the request received

from various quarters like Head Mistress of the nearby school, Village

Officer, District Medical Officer of Ayurveda Hospital etc. Learned counsel

has also made available the relevant file containing the various resolutions

passed by the Panchayat from time to time regarding this issue. The

communications/permission received from the Assistant Conservator of

Forest allowing the Panchayat to cut and remove the trees in question are

also available in the file.

6. However, it is contended by learned counsel for the petitioner that

the entire action smacks of malafides. He contends that even assuming

such requests were received from various persons/authorities, the

panchayat is not justified in proceeding to cut and remove those trees.

7. We are unable to understand the rationale behind the above

contention. It has to be remembered that the decision to cut and remove

these trees, which according to the Panchayat are in a dangerous

W.P.(C)No.31267 OF 2009
:: 3 ::

condition, has been taken by the body comprising of elected

representatives. It is a Local Self Government institution. The decisions

taken by such bodies are covered by statutes. Such institutions work

within the four corners of the relevant statute as envisaged under the

Constitution itself. In that view of the matter, we are not in a position to

accept the contention raised by the petitioner that the action of the

Panchayat smacks of malafides or irrationality. The Panchayat, in our

view, is well within its powers to take a decision in such matters. Even

otherwise, on the face of the materials available on record, we are totally

satisfied that the decision of the Panchayat is valid. Moreover, as

mentioned earlier, the Assistant Conservator of Forest has already given

permission to cut and remove the enumerated trees. In that view of the

matter, we do not find any substance in the contentions raised by the

petitioner.

Therefore, the writ petition is dismissed with cost which is quantified

at Rs.10,000/-. This shall be paid by the petitioner to the respondents

within four weeks from today.

(S.R.BANNURMATH)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
jes