IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24692 of 2008(S)
1. THE TEMPLE JUNCTION RESIDENTS'
... Petitioner
2. THE PRESIDENT,TEMPLE JUNCTION RESIDENTS
3. THE PATRON, THE TEMPLE JUNCTION
4. SREELATHA.K, W/O.DR.G.CHANDRASENAN,
5. PREMA CHANDRAMOHAN, TJRA NO.111, MEGHA,
6. KRISHNAN NAIR.V, TJRA NO-102, SINDHU
7. SHAMSUDEEN, TJRA NO.,110, PIPPINCODU,
8. SHYLAJA KUMARI.R, TJRA NO.103, ANJALI,
9. ANDREW MENDEZ, TJRA NO.109, ANUGRAHA,
10. GEETHA KUMARI, W/O.P.SATHEESH BABU,
11. SURESH KUMAR.S, TJRA NO.104, PIPPINMOODU
12. LEELA NAIR, TJRA NO.106, 'THAMBU',
13. EDWARD ROBIN.A, TJRA, 122,SUGANTH,
14. SURESH.K, TJRA.126,LEKSHMI, PALACE
15. PRASANNA KUMAR.B, W/O.M.P.RAMKUMAR,
16. UMA SREEKUMAR, W/O.P.R.SREEKUMAR,
17. JAYA PRASAD, T.V, TJRA.130, THANKAM,
18. JALAJA DEVI, M/O.V.J.BIJU, TJRA.130 A,
19. KUMARAN.T, TJRA.132, EDAMULLOOR VEEDU,
20. PADMA KUMARI, W/O.MADHAVAN NAIR, TJRA.
21. RAVINDARN NAYAR.P, TJRA.135, NARAYANA
22. BHASKARAN NAIR, R. TJRA.137, THURAVOOR
23. KRISHNA KUMAR.N, TJRA.138, 'CHIPPI',
24. ANAND.V.P, S/O.B.VIKRAMAN NAIR, TJRA.
25. RAJESH.R, S/O.B.RAJAPPAN NAIR, TJRA.143,
26. GANGADHARAN NAIR.A, TJRA.140, THURAVOOR
27. RAMACHANDRAN NAIR.A, TJRA.140, THURAVOOR
28. KUMAR.S, TJRA.140 A, THURAVOOR VEEDU,
29. SAHADEVAN.B,TJRA.148, 'AMBILI',
30. SANTHAMMA.G, TJRA.147, 'SANKAR VIHAR',
31. SUMANGI.N, TJRA.149, DEPASREE,
32. SASIKUMAR.R, TJRA.150, ARCHANA,
33. SADASIVAN PILLAI.N, TJRA.151,THIRUVONAM,
34. SIVA KUMAR.B.S, TJRA.173,ELANKAMON HOUSE
35. RAJASEKHARAN NAIR.V, TJRA.258,
36. CHANDRAMOHANAN NAIR.B,TJRA.136,
37. ANILKUMAR.M.S, TJRA.213, REVATHY
38. MOHANA KUMAR.S, TJRA.211, ASWATHY
39. SAILAJA DEVI.M.S, TJRA.210, SAILAPRABHA,
40. SARASAMMA PILLAI, TJRA.209, MUDAVARATHU
41. SKUKUMARAN NAIR.G, TJRA.206,AVITTOM,
42. JAYACHANDRAN NAIR.M,TJRA.207,
43. BIJUMON.P.S, TJRA.208, SREEPURAM,
44. SARATHCHANDRAN NAIR.K, TJRA.197A,
45. SASIDHARAN NAIR.K, TJRA, 196, 'SRUHI',
46. RAVEENDRAN NAIR.M.G, TJRA.195,'RENJINI',
47. BHAVANI.K.K, TJRA.193\, MANOJ VILLA,
48. MOHAMMED SIYAD.J, TJRA, 193 A, GREEN
49. RAVEENDRAN .K.R, TJRA, SREEDEVI NIVAS,
50. SADASIVAN ASSARI.M.K, TJRA.191,
51. KUMARI DEVI.R, TJRA.120, KEEZHE
52. ASOKAN.V, TJRA.176,BIJU BHAVAN,
53. ARAVINDAKSHAN.K, TJRA.177,ELANKAMVILA
54. SANAL KUMAR.K.(S.MRIDULA WIFE)TJRA.178,
55. ANTONY RAJ, MELE ELAMKANNAN VEEDU,
56. MOHANAN NAIR.G, (A.RENUKA KUMARI-WIFE)
57. SANTHAMMA.K, TJRA.179, ELAMKAM VILAKATHU
58. NALINAKSHAN.K, TJRA.180, ELAMKAMAN
59. DINESH KUMAR.C, TJRA.174, AKSHARA,
60. SADASIVAN NAIR.G,M TJRA.317, SAMBHAVANA,
61. MANIKANTAN THAMPY.B, 'SREELAKSHMI',
62. MAHI.C, TJRA.147 A, PULINTHARA,
63. CHANDRASEKHARA PILLAI.N, TJRA.168 A,
64. MUMTAZ.S, W/O.Z.ZAKIR HUSSAIN, TJRA.154,
65. SIVAPRASAD.C.S, HARE KRISHNAN,
66. PANDALAM SUDHAKARAN.TJRA.155, KAILASA
67. ANOOP AHMED, TJRA.167 A, UJJAINI,
68. SABA NAZAR, W/O.K.K.NAZAR, TJRA.168,
69. SHAHUL HAMEED (DR.)A, TJRA, 160A,
70. USHA SAMBASIVAN, TJR.166, SAIKRISHNA,
71. MANOJ KUMAR.B, TJRA.161, SAAPHALYEM,
72. VINOD KUMAR.B, TJRA.161 A,BHAGAVATHY
73. BINDU PRADEEP, W/O.P.PRATHEEP, TJRA.163,
74. VELAPPAN NAIR.G, TJRA.162 A, SHIVA
75. ASHOK.P, S/O.S.RAJALEKSHMY AMMA,
76. MANU.S, TJRA.159, ARDHAUM, TRANS INDIA,
77. AMBIKA.P, W/O.CAPT.K.A.PILLAI, TJRA.164,
78. SATHEESAN.P.K, TJRA.158 B, SANJEEVANAM,
79. ANJANA GANESH.S, W/O.S.GANESH KUMAR,
80. GOPINATHAN VALLIL, TJRA, 158, AREADIA,
81. SYLENDRA KUMAR.T.V, TJRA.130(C),
82. PADMAKUMAR.G, TJRA.171,PADMARAGAM,
83. SEKHARAN NAIR.K, TJRA.172, ELANKAMON
84. BHASKARA PILLAI.K.P, TJRA, 310,
85. ARAVINDAKSHAN NAIR.V.N, TJRA.183,
86. RAVINDRAN.M, TJRA.189, RADHASREE,
87. RADHAKRISHNA PANICKER.K.P,TJRA.193(B),
88. GEETHA KUMAR (DR.)V.L,
89. GOPINATHAN NAIR.R.TJRA.198, SANGEETHA,
90. CHANDRAVALLY VENUGOPAL,
91. SOMAN NAIR.A, TJRA.313 A, SOMAVILASAM,
92. BEENA M.NAIR, W/O.K.K.MURALEEDHARAN NAIR
93. G.PARAMESWARAN NAIR, TJRA.314, VASANTH,
94. RAVINDRAN NAIR.C.P, TJRA, 134,
95. SUMAN LAL, TJRA.162, BLDG.NO.2, GRAND
96. SATHI DEVI.S, W/O.P.KRISHNA KUMAR,
97. HARILAL.K.N, TJRA.184, ANANTHA,
98. GANESH KUMAR.S, TJRA.158 A,SREELEKSHMI,
99. MADHAVAN PILLAI.P, TJRA.146, BHAGAVATHY
101. RADHAKRISHNAN NAIR.T, TJRA.202,
102. RETNAMMA RAJAN, TJRA.185, NAVARATNA,
103. RAMACHANDRAN NAIR.M.G, TJRA.187,
100. HARISH.A.S, TJRA.187, JAWAHAR GARDENS,
104. SURESH KAR.R.S, TJRA.185 A, JAWAHAR
105. VIJAYAMOHAN.P, TJRA.184 A,
106. UNNIKRISHNAN NAIR.R, CHANDRIKA,
107. FATHEEM A.SAIT, TJRA.184 B, JAWAHAR
108. EDGER NORBER,TJRA.214, TANUSHRI,
109. KRISHNA PILLAI.G, TJRA.311, POURNAMI,
110. BALACHANDRAN NAIR.K, TJRA.256, KRIPA,
111. AJITH KUMAR.R.B, AJITH NIVAS,
112. VENUGOPAL.K, TJRA.134 (A), KRISHNA
113. SASI.M, TJRA.201, KEEZHEMUDAVARATHU
114. DASIAN NADAR.N, BNRA.186, PAINKULAM
115. RAVEENDRAN NAIR.A.K, BNRA.193, RK BHAVAN
116. SIVASANKARAN NAIR.G, BNRA.21,
117. APPUKUTTAN NAIR.B, BNRA.27,GIIRI BHN,
118. SUKUMARAN NAIR.K, BNRA.20,CHITHIRA,
119. GOPALAKRISHNAN NAIR.G, BNRA.177,
120. KRISHNAN NAIR.R, BNRA.194,
121. VENUGOPALAN NAIR.S, BNRA.67 A,TC.5/2578,
122. MANIYAN.N, BNRA.32, TC.9/187-1,
123. ANIRUDHAN NILAMEL,BNRA.139 A, TC.5/2600
124. AJITHKUMAR.G, BNRA.23, TC.9/178, SAJANI
125. BAHULEYAN NAIR.G, BNRA.59, GAYATHRI
126. ANILKUMAR.S.S, BNRA-94A,THIRUVATHIRA,
127. SUKUMARAN NAIR.C, BNRA.88, KOCHUVEEDU,
128. VARGHESE.A, BNRA.95, PUTHICHAKONAM,
129. PREMACHANDRAN THAMPY.M.G, BNRA.34,
130. SREEKUTTAN NAIR.G,BNRA.45, VALIYAVILA
131. GOPINATHAN.V, BNRA.98, DEVIPRIYA,
132. VIJAYA KUMAR.A, BNRA.99, THULASI BHN,
133. PARAMESWARAN NAIR.K, BNRA.85, ASWATHI,
134. KESAVAN NAIR.M.D, BNRA.84, KESAVAM,
135. SASIDHARAN NAIR.R, BNRA.104,
136. JALAJA KUMAR.P, W/O.SETHUMADHAVAN.K,
137. PURUSHOTHAMAN NAIR.P, BNRA.69,KAILASAM,
138. RAVINDRAN NAIR.J, BNRA.61, VALIYAVILA
139. GEORGE VARGHESE.T, BNRA.64, THENGUMPALIL
140. SUKUMARAN.K, BNRA.71,SARASWATHY
141. RAMACHANDRAN NAIR.P,BNRA.16,
142. SADASIVAN NAIR.P, BNRA.24, SREECHAKRAM,
143. NANU PILLAI.K, BNRA.108,BHAGAVATHI
144. RAVEENDRAN NAIR.G, BNRA.105,
145. SURENDRAN NAIR.N, BNRA.109,PARAMVILA
146. VIJAYARAJAN.A, BNRA.95A,TC.5/2625(5)
147. EDWIN JOSEPH ROY, BNRA.06, EVAN COTTAGE,
148. SURESH KUMAR.C, BNRA.30, TC.9/183,
149. PARAMESWARAN NAIR.P.K, PANDARAVILA VEEDU
150. RAMACHANDRAN NAIR.M, KNRA.61,JAWAHAR
151. KRISHNA KUMAR.K.R, KNRA.33, PANDARAVILA
152. JAYACHANDRAN.B, KNRA 65 B, KALLINGAL,
153. GANGADHARAN NAIR.K, KNRA.57, KAMALA
154. RAMESH KUMAR.K, KNRA.35, SREE KAILAS,
155. SANTHOSH KUMAR.G, KNRA.35, SREE KAILAS,
156. SREEKUMARAN NAIR.S, KNRA.60, RAJALEKSHMI
157. SREE VIJAYA KUMARAN NAIR.S, KNRA.51,
158. DEVI DATHAN NAIR.P, KNRA.48, KOWDIAR.PO,
159. K.P.NAIR, KNRA.62, KADAPPATHALA NAGAR,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE CHIEF ENGINEER, MINOR IRRIGATION,
3. THE EXECUTIVE ENGINEER, MINOR IRRIGATION
4. ASST.EXECUTIVE ENGINEER,
5. ASST.ENGINEER, MINOR IRRIGATION,
For Petitioner :SRI.M.K.DAMODARAN (SR.)
For Respondent :SRI.BLAZE K.JOSE
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :04/12/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
---------------------------------------------
W.P.(C).No.24692 of 2008-S
--------------------------------------------
Dated, this the 4th December, 2008
JUDGMENT
H.L.Dattu,C.J.
Public spirited citizens and the Residents’ Association are
before this Court in this public interest litigation, inter alia, seeking the
following reliefs. They are as under:
“(i) Call for the records relating to the proposed
covering up of the last reach of Edanada – Killiyar thodu and
peruse the same.
(ii) Issue a Writ of Certiorari quashing Ext.P-5 tender
and all further proceedings pursuant to the same.
(iii) Direct the respondents to consider Ext.P-3 report
of the expert and carry out the recommendations contain
therein.
(iv) Direct the respondents to ensure that water
logging in the residential area of petitioners is effectively
managed by further widening the thodu to ensure efficient
discharge of rainwater into Killiyar river.
(v) Direct the respondents to utilize the funds for
Ext.P-5 work for ensuring greater discharge of storm water and
for Flood management activities in the area.
(vi) To declare that it is not the duty of the respondent
department to construct the road in the area”.
W.P.(C).No.24692/2008-S – 2 –
(2) The respondents have filed their detailed counter
affidavit. In that, they have enclosed the earlier orders passed by a Division
Bench of this Court.
(3) Confederation of Consumer Vigilance Centre, represented
by its General Secretary was before this Court in W.P.(C).No.12396 of
2006. The main relief sought in the writ petition was, to direct the
respondents in the writ petition to complete the work of providing concrete
slabs and constructing retaining walls for Edanadu Thodu as expeditiously
as possible.
(4) After service of notice, the 2nd respondent in the writ
petition – Executive Engineer, Minor Irrigation, Thiruvananthapuram – had
filed a statement before this Court, wherein he had stated, that, the work
will be completed within six months from the date of the order.
(5) Placing on record the statement of the 2nd respondent/
Executive Engineer, the writ petition came to be disposed of by this Court.
(6) After the disposal of the aforesaid writ petition, yet
another citizen was before this Court in W.P.(C).No.29072 of 2006. The
prayer made in that writ petition was, that, the drainage should not be
covered with concrete slabs, since it would lead to flooding of the area
during rainy season. The request of the petitioner in the writ petition was
rejected by this Court, by its order dated 20th November, 2006. The
W.P.(C).No.24692/2008-S – 3 –
aforesaid order passed by this Court reads as under:-
“In this public interest litigation filed by K.Venugopalan
Nair, the prayer is that the drain should not be covered as that
would lead to flood during rainy season. Learned counsel for the
petitioner has not been able to impress us as to how only
covering of drain which is otherwise required keeping away
hygienic conditions would result into flood during rainy season.
We do not find any merit in this petition. However, we dispose of
this petition by simply observing that while the process of
covering the drainage is done by putting slabs, adequate
precaution should be taken that it would not lead to flood during
rainy season”.
(7) Since the respondents had not complied with the orders
and directions issued by this Court in W.P.(C).No.12396 of 2006, the
Confederation of Consumer Vigilance Centre was before this Court in
Cont.Case (C).No.88 of 2007. The said petition came to be disposed of by
this Court on 22nd January, 2007, placing on record the statement made by
the learned Government Pleader, that, the work will be commenced and
completed within a particular time frame.
(8) After disposal of all these writ petitions and the contempt
petition, now yet another group of residents of the locality are before this
Court in this writ petition, for the reliefs indicated by us earlier.
(9) Having gone through the pleadings made in the writ
petition and the prayers sought therein and also the earlier orders passed by
W.P.(C).No.24692/2008-S – 4 –
this Court, we are of the opinion, that, if, for any reason, we grant the reliefs
sought in the writ petition, it would be literally passing an order contrary to
the earlier orders passed by this Court. In our opinion, the same is
impermissible in law. Therefore, the reliefs sought for by the petitioners in
this writ petition cannot be granted by us, in view of the earlier orders
passed by this Court in the writ petitions and the contempt petition.
(10) Accordingly, the writ petition requires to be rejected and
it is rejected.
(11) In view of the orders passed in the writ petition, all
pending interlocutory applications are rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-