High Court Kerala High Court

M/S. Allied Hospitals Pvt. Ltd vs The State Of Kerala on 30 July, 2010

Kerala High Court
M/S. Allied Hospitals Pvt. Ltd vs The State Of Kerala on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16490 of 2010(I)


1. M/S. ALLIED HOSPITALS PVT. LTD.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE KUNNAMKULAM MUNICIPALITY,

3. THE KERALA STATE POLLUTION C0NTROL

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS,SC,POLL.C.BOAR

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/07/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 16490 of 2010-I
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 30th day of July, 2010.

                                 JUDGMENT

The petitioner herein, viz. M/s. Allied Hospitals Pvt. Ltd.,

Kunnamkulam, is aggrieved by the delay on the part of the Pollution

Control Board in considering Exts.P1 and P2 application for renewal of the

consent. Ext.P1 is the application dated 26.3.2007 and Ext.P2 is the

covering letter dated 30.3.2007. The petitioner received Ext.P5

communication from the second respondent stating that since the requisite

sanction is yet to be obtained from the Pollution Control Board the licence

will not be renewed and hence the hospital has to be closed down. In these

circumstances, the petitioner filed this writ petition, as the hospital with the

patients, cannot be closed down.

2. This Court passed a detailed interim order on 28.5.2010.

3. Learned Standing counsel for the Pollution Control Board

submitted that Exts.P1 and P2 applications will be considered in accordance

with the rules and a decision will be communicated as expeditiously as

possible. The same will be produced by the petitioner before the

wpc 16490/2010 2

Municipality for getting the renewal of licence.

The writ petition is disposed of recording the above submission. The

interim order passed by this Court will continue till the Pollution Control

Board passes fresh orders. After producing the consent, the petitioner can

move the Municipality to modify Exts.P4 and P5, on which the Municipality

will pass appropriate orders. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/