High Court Kerala High Court

A.M.Varghese vs The Principal Secretary on 12 January, 2011

Kerala High Court
A.M.Varghese vs The Principal Secretary on 12 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1904 of 2010()


1. A.M.VARGHESE, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL SECRETARY, DEPARTMENT OF
                       ...       Respondent

2. THE CHIEF FOREST CONSERVATOR

3. THE STATE LEVAL COMMITTEE FOR WOOD

4. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :12/01/2011

 O R D E R
            A.K.BASHEER & P.Q.BARKATH ALI, JJ.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                    W.A. No. 1904 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 12th day of January, 2011

                          JUDGMENT

Basheer, J.

Appellant is stated to be the proprietor of M/s.

Niravath Industries, a wood based industrial unit, at

Kattappana Mini Industrial Estate.

2. The specific case of the appellant is that he has

been conducting the above industrial unit and sawmill

attached thereto ever since 1979, after obtaining requisite

licence, permit etc. from the authorities concerned.

According to him, Ext.P11 notice issued by the Range

Officer, Ayyappancoil way back in January 1999 will

substantiate and fortify his case that the sawmill has been

in existence for the last several years.

3. Any how we do not propose to refer to the various

road blocks that the appellant faced during the last few

years and also to the several rounds of litigation that

followed, in view of the order that we propose to pass.

W.P.(C) No. 1904/2010 2

4. It is on record that by Ext.P2 judgment dated

December 16,2005 in O.P. No.3427 of 1999 a learned Single

Judge of this Court quashed the order of Forest Department

directing the appellant to close down the sawmill. However

it was made clear that the Forest Department would be at

liberty to take action against the appellant in case he was

involved in any forest offence.

5. It is beyond controversy that by order dated

December 14, 2009 the Divisional Forest Officer, Kottayam

cancelled the No Objection Certificate issued in favour of

the appellant to run a sawmill on the ground that it had

been issued “erroneous ly and inadvertently” relying on a

certificate issued by the Panchayat.

6. The above order (Ext.P3) was challenged before

this Court in a writ petition under Article 226 of the

Constitution of India. A learned Single Judge dismissed the

writ petition, against which the appellant preferred W.A.

No.135 of 2010. A Division Bench of this Court, by judgment

dated January 27, 2010 relegated the appellant to the State

Level Committee for wood based industries in Kerala to

W.P.(C) No. 1904/2010 3

work out his remedies. It was however directed that status

quo as on the date of the judgment shall be maintained till

orders were passed by the committee on the interim

application that may be filed by the appellant.

7. It is seen from the records that the appellant had

filed an application for grant of No Objection Certificate

before the State Level Committee as early as on December

31, 2009. An interlocutory application was also filed by the

appellant seeking permission to continue to operate the unit

and sawmill. However, the committee rejected the prayer

for interim relief by its order dated August 20, 2010, a copy

of which is on record as Ext.P17.

8. The said interim order passed by the committee

was challenged by the appellant before the learned Single

Judge, who by the impugned judgment held that the

decision taken by the Committee did not appear to be

faulty, warranting any interference. But it was observed by

the learned Single Judge that if the appellant possessed the

requisite licence to run the furniture unit, it would be open

to him to approach the Divisional Forest Officer, Kottayam

W.P.(C) No. 1904/2010 4

to allow him to operate the same and the officer was

directed to pass appropriate orders on such request in

accordance with law. The above judgment passed by the

learned Single Judge is impugned in this appeal .

9. We have heard Sri. George Poonthottam learned

counsel for the appellant and Sri. P.M. Poulose learned

Special Government Pleader (Forest). We have perused the

materials available on record.

10. Having regard to the entire facts and

circumstances of the case, we are of the view that it will be

appropriate at this juncture to direct respondent No.3, the

State Level Committee to take a final decision on the

application submitted by the appellant for grant of No

Objection Certificate, particularly since the said application

has been pending consideration before the Committee for

more than one year.

11. Learned Special Government Pleader submits that

an appropriate decision in the matter will be taken without

any further delay.

12. In that view of the matter, the Committee is

W.P.(C) No. 1904/2010 5

directed to take a final decision in the matter, as

expeditiously as possible at any rate within two months

from the date of receipt of a copy of this judgment. The

committee shall ensure that the appellant is afforded

sufficient opportunity to be heard before any orders are

passed. It will be open to the appellant to produce

additional documents in support of his case.

13. It is made clear that the Committee shall take a

decision in the matter untrammelled and uninfluenced by

any of the observations made by the learned Single Judge in

the impugned judgment. We make it further clear that we

have not considered the merit or demerit of the case.

The appeal is disposed of in the above terms.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

mn.