IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8437 of 2008(D)
1. VIJAY CONSTRUCTIONS
... Petitioner
Vs
1. AIKKARANADU GRAMA PANCHAYATH
... Respondent
2. THE SECRETARY
3. SCARIA MATHAI,AGED ABOUT 65 YEARS
For Petitioner :SRI.P.FAZIL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :12/03/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 8437 of 2008
----------------------------------
Dated this the 12th day of March , 2008
JUDGMENT
I have heard the submissions of Sri.P.Fazil, the learned
counsel for the petitioner and Sri.K.J.Muhammed Anzar, the
learned Government Pleader.
2. Under challenge in this Writ Petition is Ext.P8 order
issued by the Panchayat directing the petitioner to stop the
operation of their Bitumen Mixer Unit on the ground that the
petitioner has not taken out any licence from the Panchayat and
also on the ground that the operation of the plant is generating
pollution of various types to the detriment of the local public. My
attention was drawn by the learned counsel for the petitioner to
Section 233B(d) of the Panchayat Raj Act. The machine in
question is a portable machine and the volume of pollution, which
is likely to be generated by this machine, will be relatively lesser
than the pollution which will be caused by concrete mixing
WPC No.8437/2008 2
machines. Bitumen Mixer Unit comes within the category of
“machines” as envisaged by Section 233B (d) of the Act and no
licence is necessary, so submits the learned counsel for the
petitioner. Submissions of the learned counsel have some appeal.
The learned counsel also drew my attention to Ext.P11 consent
given to the petitioner by the Pollution Control Board for the
Bitumen Mixer Plant in question. According to the petitioner,
nobody has so far complained to the Pollution Control Board
that any of the conditions incorporated in Ext.P11 have been
violated. There is no violation of the conditions in Ext.P11,
according to the learned counsel. I do not find any reason to
doubt the correctness of the above submissions.
3. At the same time, it is seen that obviously by way of
abundant caution the petitioner has submitted Ext.P10
application before the Panchayat. Since Ext.P10 is pending
before the Panchayat, which I am told is yet to be registered by
the Panchayat, I dispose of this Writ Petition issuing the following
directions;
i). Respondents 1 and 2 are directed to register Ext.P10
application submitted by the petitioner immediately, consider the
WPC No.8437/2008 3
same in the light of the petitioner’s contention based on Section
233B(d) and also Ext.P11, hear the petitioner as well as the third
respondent and take a correct decision on Ext.P10.
ii). The Panchayat will comply with all the directions given
herein above at the earliest and at any rate within one month of
receiving a copy of this judgment. In the meanwhile,
considering the merit prima facie noticed in the submissions of
the learned counsel for the petitioner based on Section 233 B(d),
I direct the Panchayat to keep in abeyance all coercive action
against the petitioner for implementation of Ext.P8 till the
decision is taken on Ext.P10.
PIUS C. KURIAKOSE
JUDGE.
dpk