High Court Kerala High Court

C.G.Thampi vs Union Of India on 7 February, 2011

Kerala High Court
C.G.Thampi vs Union Of India on 7 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34551 of 2010(S)


1. C.G.THAMPI, S/O. C..GOPALN,
                      ...  Petitioner
2. M.N.PRABHAKARAN NAIR, S/O. NARAYANAN

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. KERALA STATE BIO-DIVERSITY BOARD,

4. KERALA STATE COASTAL ZONE REGULATION

5. THE DISTRICT COLLECTOR, ERNAKULAM

6. THE REVENUE DIVISIONAL OFFICER,

7. THE CORPORATION OF COCHIN,

8. KERALA CRICKET ASSOCIATION,

9. T.C.MATHEW, SECRETARY, KERALA CRICKET

10. T.R.BALAKRISNAN, PRESIDENT,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/02/2011

 O R D E R
                          J. CHELAMESWAR, CJ &
                   P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                      W.P.(C) No. 34551 OF 2010
                         & I.A.No. 16662 OF 2010
               .........................................................................
                    Dated this the 7th February, 2011

                                   J U D G M E N T

P.R. Ramachandra Menon, J.

The petitioners are before this Court seeking for the

following prayers:

” i) to issue a writ of mandamus directing the

respondents 1 to 7 to ensure that the land having

an extent of 23.95 acres in R.S.No. 27/1, 28/1,

29/2, 29/4, 29/5, 29/6, 29/7, 29/8, 30/1, 30/2,

32/1, 32/6, 32/7, 32/9, 33/6, 33/10 and 74/1 in

Edakochy in Ernakulam district is not converted into

a Cricket Stadium and not reclaimed in any manner

and that the said land is conserved as a paddy

lands and wetlands;

ii) to declare that the land in R.S. No.27/1, 28/1,

29/2, 29/4, 29/5, 29/6, 29/7, 29/8, 30/1, 30/2,

32/1, 32/6, 32/7, 32/9, 33/6, 33/10 and 74/1 in

Edakochy in Ernakulam district is not liable to be

converted into a Cricket Stadium and is to be

W.P.(C) No. 34551 OF 2010

2

preserved, without being reclaimed.

iii) to issue a writ of mandamus directing the

respondents 1 to 7 to ensure preservation of the

above land with all the characteristics thereof and

without in any way converting the wet land and

paddy lands in the said area;

iv) to issue a writ of mandamus directing

Respondents 1 to 7 to take appropriate actions

against respondent No.8 and the persons in charge

of respondent No.8 society including Respondents 9

and 10 for attempting to convert the paddy land

and referred in Ext.P3 wetlands into a Cricket

Stadium by violating the law;

v) to issue such other orders, directions or

writs as may be prayed for and that this Hon’ble

Court may deem fit on the facts and circumstances

of the case.”

2. Going by the materials on record, the prayer essentially

is that the property concerned is not liable to be converted into

a Cricket Stadium and is not liable to be reclaimed in any

manner, it being a wet land by virtue of the relevant provisions

of law (the Kerala Conservation of Paddy Land and Wet Land Act,

2008). There is also a case for the petitioners that it comes

W.P.(C) No. 34551 OF 2010

3

under the prohibited zone, by virtue of the parameters prescribed

by the Coastal Zone Management Authority.

3. Mr. Kaleeswaram Raj, the learned Counsel for the

petitioners submits that the 4th respondent has already filed a

counter affidavit along with the relevant records, pointing out

that the property comes under the CRZ-1 zone and as such, no

construction activity is permissible under any circumstances.

4. Mr. G. Sreekumar, the learned Counsel appearing for the

respondents 8, 9 and 10 reiterated the submission already made

before this Court that the said respondents do not intend to

effect any construction at all, contrary to the relevant provisions

of law, unless and until statutory clearance is obtained. The

learned Counsel further submits that the 4th respondent has

already issued a notice to the said respondents with regard to the

the proposal to construct Cricket Stadium and that the above

respondents are pursuing further steps by giving reply.

5. In the above circumstances, this Court does not find it

necessary to go into the merits of the case. The Writ Petition is

disposed of, permitting the respondents 8, 9 and 10 to pursue

W.P.(C) No. 34551 OF 2010

4

the matter by filing appropriate reply before the 4th respondent,

however, making it clear that further steps with regard to

construction of stadium shall be pursued only subject to the

statutory clearance, to be given by the 4th respondent/competent

authority.

I.A. No.16662 OF 2010:

In view of disposal of the Writ Petition as above, this

impleading petition is dismissed.

J. CHELAMESWAR,
CHIEF JUSTICE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk