High Court Kerala High Court

Avarachan @ Ahraham vs Secretary on 4 February, 2009

Kerala High Court
Avarachan @ Ahraham vs Secretary on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3725 of 2009(R)


1. AVARACHAN @ AHRAHAM, S/O.MANI AGED 42
                      ...  Petitioner

                        Vs



1. SECRETARY, ERUVESSY GRAMA PANCHAYATH,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE SECRETARY

                For Petitioner  :SRI.V.T.MADHAVANUNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/02/2009

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 3725 of 2009
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 4th February, 2009.

                            J U D G M E N T

The petitioner is running a chicken farm in a building of his

own. He has been served with Ext. P2 notice, whereby he has been

directed to stop his business. According to the petitioner, Section

231 of the Kerala Panchayat Raj Act is not applicable in the case of

chicken farm and therefore he challenges Ext. P2 and seeks the

following relief:

“Issue a writ of certiorari or writ in the nature of certiorari
quashing Ext. P2 notice issued by the 1st respondent to the
petitioner.”

2. I have heard the learned counsel for the petitioner.

3. It is true that Section 231 does not apply to the petitioner’s

chicken farm. However, under Section 232, in respect of dangerous

and offensive trades, a licence is mandatory. The Government has

promulgated Kerala Panchayat Raj (Issue of Licence to Dangerous

and Offensive Trades and Factories) Rules, 1996, as per which, in

respect of trades mentioned in Schedule I, a licence is mandatory.

Item 130 of Schedule I to the said Rules relates to “Poultry, pig, goat –

Storing, sale”. Item 85 relates to “Meat – Storing, preparing or

selling”. Therefore, whether the petitioner is selling live chicken or

chicken meat, the petitioner is liable to take out a licence for his

chicken farm from the Panchayat. Admittedly, the petitioner does not

possess a licence. Therefore, I do not find anything wrong with Ext.

P2 notice. Accordingly, the writ petition is dismissed.

S. Siri Jagan, Judge.

Tds/