High Court Kerala High Court

Basheer K.M. vs The Secretary on 8 March, 2007

Kerala High Court
Basheer K.M. vs The Secretary on 8 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4708 of 2007(I)


1. BASHEER K.M., AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE CHIEF ENVIRONMENTAL ENGINEER,

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  :SMT.K.K.THULASY BHAI,SC,POLLUTION C.BOA

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/03/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                            W.P.(C)No.4708 of 2007

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                             Dated: 8th March, 2007


                                    JUDGMENT

The grievance of the petitioner is that the 1st respondent-

Panchayat is not issuing licence for the expansion of a plywood

business which is already being conducted within the area of the

Panchayat. The stand taken by the Panchayat in the counter affidavit

is that unless the petitioner produces consent from the Pollution

Control Board, the Panchayat will not be able to consider the

application for licence.

2. Heard Mr.Rajesh Vijayan, counsel for the petitioner, Mr.Siby

Mathew, counsel for the 1st respondent-Panchayat and Smt.Thulasi

Bai, Standing Counsel for the Pollution Control Board.

3. It is obvious that Exts.P5 and P6 applications for consent

submitted by the petitioner pending consideration before the Pollution

Control Board. The Pollution Control Board will after conducting

necessary inspections take an early decision on Exts.P5 and P6. The

decision as directed above will be taken by the Pollution Control

Board within one month of receiving a copy of this judgment. If the

decision of the Pollution Control Board comes to be in favour of the

petitioner and the petitioner obtain consent, the same will be

produced before the Panchayat in which case the Panchayat will

W.P.C.No.4708/07 – 2 –

consider and pass orders on the petitioner’s application for licence

within one week of production of the consent by the petitioner.

The Writ Petition will stand disposed of as above.

srd                                                     PIUS C.KURIAKOSE, JUDGE