High Court Kerala High Court

M. Sanjeevan vs M/S. Devi Agencies on 23 January, 2007

Kerala High Court
M. Sanjeevan vs M/S. Devi Agencies on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22635 of 2006(S)


1. M. SANJEEVAN, S/O. T. NARAYANAN,
                      ...  Petitioner

                        Vs



1. M/S. DEVI AGENCIES, BPCL DEALER
                       ...       Respondent

2. BHARAT PETROLEUM CORPORATION LTD.,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE REGIONAL OFFICER (NORTH)

5. THE UNION OF INDIA REPRESENTED BY

6. THE DEPUTY CHIEF CONTROLLER EXPLOSIVES,

7. THE DISTRICT AUTHORITY (PETROLEUM RULES)

8. THE SUPERINTENDENT OF POLICE,

9. STATE OF KERALA, REPRESENTED BY

10. THE LAND REVENUE COMMISSIONER

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :23/01/2007

 O R D E R
                    (V.K.BALI, C.J &  M.RAMACHANDRAN, J)

             ----------------------------------------------------------------


                         W.P.(C).No.22635  of 2006-S


         -----------------------------------------------------------------

                Dated this the 23rd  day of January, 2007


                                    JUDGMENT

Ramachandran, J:

M/s.Devi Agencies had obtained a letter of intent from

Bharat Petroleum Corporation for starting a Fuel Outlet at

Cheruvathur Village, in properties situated in R.S.421/2A1,

adjoining National Highway-17. Installation work

apparently is found as delayed, because of the order of the

District Collector, when he had been informed that the

Assistant Executive Engineer, National highways had

instructed concerned persons to relocate the proposed

bunk. But, such orders were stayed, and it is evident that

the outlet has become functional.

2. As could be gatherable from the number of

petitions filed, the petitioner was attempting to prevent it

from becoming operational. It could be seen that three writ

petitions had been filed earlier. Objections that had been

raised by the petitioner have been directed to be looked into

[WPC No.22635 of 2006] -2-

and the petitioner was aggrieved in that due attention to the

details were not gone into and the fuel station is functioning

in violation of the norms that are binding on all. He claims to

be a social activist “involved in crusade against the corrupt

practices”.

3. The principal contention highlighted was that in

order to set up a fuel station adjacent to National Highways,

the requirement of minimum distance prescribed by the

relevant norms from an intersection was not taken into

consideration. This was likely to pose danger to all. It was a

case where permission could not have been granted. Rightly,

the National Highway authorities had not given sanction or

permission for the installation. No Objection Certificates

were not procured in time and the Fuel Outlet by its location

causes threat to the motorists as also pedestrians because of

the proximity to the intersection.

4. It may not be necessary, at this juncture, to go

into further details, as technical appraisal was required at all

times. Presently, the Standing Counsel for the Bharat

Petroleum Corporation had made available for our perusal a

communication issued by the Executive Engineer, Ministry of

[WPC No.22635 of 2006] -3-

Shipping, Road Transport and Highways, dated 04-01-2007,

which indicates that No Objection Certificate in respect of

the present outlet run by the first respondent has come. After

examining the Licence Deed and other related papers, the

Ministry of Transport has found no objectionable features in

erecting the outlet. Licence deed and lay out plan has been

countersigned. Of course, the requisite fee is to be remitted

as a precondition for No Objection Certificate, but it has been

made clear by the authority concerned that the situation of

the outlet is not objectionable.

5. In the aforesaid circumstances, being a technical

matter, and since the outlet has become functional, no further

probe is necessary. The petitioner had brought to the

attention of the court the lapses of authorities, and as a

consequence, follow up steps have been taken to examine the

matter thoroughly. In addition thereto, we do not think it is

necessary to go into any other details. The letter dated 04-01-

2007, referred to earlier, will form part of the records. The lay

out plans require strictly to be followed.

[WPC No.22635 of 2006] -4-

The writ petition will stand closed. No order as to costs.

Sd/-

V.K.BALI

(CHIEF JUSTICE)

Sd/-

M.RAMACHANDRAN

(JUDGE)

mks/

– True Copy –