High Court Kerala High Court

Bharat Sanchar Nigam Limited vs Secretary on 22 March, 2007

Kerala High Court
Bharat Sanchar Nigam Limited vs Secretary on 22 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7794 of 2007(C)


1. BHARAT SANCHAR NIGAM LIMITED,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.RAMAKUMAR, SC, BSNL

                For Respondent  :GOVT.PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :22/03/2007

 O R D E R


                             PIUS C. KURIAKOSE,J.

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

                            W.P.(C)No. 7794 of 2007

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

                             Dated: 22nd March, 2007


                                     JUDGMENT

Heard Mr.K.Ramakumar, Standing Counsel for the B.S.N.L., the

writ petitioner and Mr.P.K.Soyuz, Standing Counsel for the 1st

respondent-Municipality.

2. The petitioner-B.S.N.L seeks quashment of the notice dated

2.1.2007 and 24.1.2007 issued by the 1st respondent-Municipality

directing the petitioner to produce a certificate from the Atomic

Energy Commission to the effect that radiations from the mobile

tower to be installed by the petitioner will not to be injurious to

human lives. Under Ext.P3 the Municipality has directed the petitioner

to submit an affidavit before the Municipality that if the judgment of

this court in the Writ Petition challenging the order of the

Ombudsman on the basis of which only the Municipality insisted that

the petitioner shall produce a certificate from the Atomic Energy

Commission goes against the stand of the petitioner, the petitioner

will remove the tower within 30 days. I had occasion to decide Writ

Petitions filed by other mobile telephone companies impugning the

order of the Ombudsman and consequential orders passed by the

local authorities on the basis of the Ombudsman’s order. I had in fact

relied on the Division Bench judgment of this court in Reliance

W.P.C.No.7794/07 – 2 –

Infocom Ltd. v. Chemanchery Grama Panchayat (2006(4) KLT

695) wherein the Division Bench after noticing the affidavit which was

filed by the Atomic Energy Regulatory Board before the Bombay High

Court as well as a report submitted by the World Health Organisation

in that court found that the emission/radiation from the mobile

towers will be relatively less as against the radiation/emission from

the radio towers. I had in fact occasion to consider copies of that

affidavit and the report of the W.H.O. in other cases decided by me.

Under these circumstances, following the view which I have taken in

the earlier cases and the views expressed by the Division Bench in

the decision referred to above, this Writ Petition is only to be allowed.

Accordingly, the Writ Petition will stand allowed. Exts.P2 and P3 are

quashed and the 1st respondent-Municipality is directed to consider

the application for licence submitted by the petitioner without

insisting on production of any No Objection Certificate or permission

from the Atomic Energy Commission. In other words, if the petitioner

is having all statutory consents and No Objection Certificates, the 1st

respondent will not hesitate to issue the licence applied for.

srd                                                     PIUS C.KURIAKOSE, JUDGE


W.P.C.No.7794/07                                        -  3  -