High Court Kerala High Court

Bhaskaran vs Mulavukadu Panchayath on 8 December, 2006

Kerala High Court
Bhaskaran vs Mulavukadu Panchayath on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20104 of 2004(R)


1. BHASKARAN, S/O.NARAYANAN, PADANNA
                      ...  Petitioner
2. JYNESWARAN, S/O.VASU, PALLATHU PARAMBIL,
3. PHILO, W/O.VAVACHAN, KUTTANKAL,
4. ANILA SOMA, S/O.SOMAN, THUNDIPARAMBIL,
5. RAVEENDRAN, S/O.KUNJAN, CHAKIATHARA,
6. RAJEEVAN, KANNOTH HOUSE,

                        Vs



1. MULAVUKADU PANCHAYATH, REP. BY ITS
                       ...       Respondent

2. THE STATE OF KERALA, REP. BY THE

3. UNION OF INDIA, REP. BY ITS SECRETARY,

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  :SRI.SUNNY XAVIER, ACGSC

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/12/2006

 O R D E R
                              PIUS C. KURIAKOSE, J.

                   ..........................................................

                            W.P.(C) No.20104 OF 2004

                  ...........................................................

                   DATED THIS THE 8TH DECEMBER, 2006


                                    J U D G M E N T

Heard both sides.

2. My attention was drawn by the learned Central Government

Standing Counsel for the 3rd respondent-Union of India to the fact that

the judgment of this Court in Parthan A.C. v. Nayarambalam

Grama Panchayat (ILR 2006(3) Kerala 465) covers the very same

issue. The learned counsel submitted that this Court will be justified in

disposing of this Writ Petition passing the same directions which have

been passed by this Court in that case. On going through the

judgment, I find that the said judgment takes care of Mulavukad

Panchayat also, which is the 1st respondent in this case.

3. Under these circumstances, in view of the reasons stated in

the judgment in Parthan’s case (supra) and subject to the

observations contained in that judgment, this Writ Petition will stand

disposed of directing the Department of Science, Technology and

Environment under the 2nd respondent-Government or such other

appropriate authority, to take immediate steps for moving the

additional 4th respondent-Kerala Coastal Zone Management Authority

and request the said authority to take a decision for modification or

amendment of the Coastal Zone Management Plan appropriately in

WP(C)N0.20104 of 2004

-2-

the light of the observations made in Parthan’s case. It will be open

to the additional 4th respondent-Authority to take a decision on the

basis of the merits of the contentions raised by the petitioners in this

case or their representatives. The additional 4th respondent shall

afford sufficient opportunity to the petitioners as well as the 1st

respondent before any decision is taken in the matter. The petitioners

are hereby permitted to submit detailed representations raising all

their claims and contentions in the matter. Representations, if any,

shall be submitted by the petitioners within one month of their

receiving copy of this judgment. On receiving such representations,

the Department of Science, Technology and Environment will take

necessary steps to place them before the additional 4th respondent-

Authority within one month therefrom. Enquiries will be conducted by

the Authority and a decision taken as directed in the judgment in

Parthan’s case (ILR 2006(3) Kerala 465). All the directions issued

by this Court in Parthan’s case will apply to this case also and it is

needless to reiterate that the observations of this Court in para.17 of

the judgment in Parthan’s case will be relevant to this case also.

The parties will suffer their respective costs.

tgl/-                               (PIUS C. KURIAKOSE, JUDGE)


WP(C)N0.20104 of 2004

                         -3-