High Court Kerala High Court

C.Gopalakrishnan vs State Of Kerala on 28 October, 2010

Kerala High Court
C.Gopalakrishnan vs State Of Kerala on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8041 of 2010(E)


1. C.GOPALAKRISHNAN, S/O.GOPALANKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF ARCHAEOLOGY,

3. THE DOCUMENTATION OFFICER,

4. THE DISTRICT COLLECTOR,

5. THRIKKUR MAHADEVA BHAKTHA JANA

6. SRI.T.K.PARASURAMAN, PRESIDENT,

                For Petitioner  :SRI.P.VIJAYAKUMAR

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                 W.P.(C) No. 8041 of 2010 E
            ```````````````````````````````````````````````````````
             Dated this the 28th day of October, 2010

                           J U D G M E N T

Petitioner is a devotee of Thrikkur Sri Mahadeva

Temple near Ollur in Thrissur District. The temple is said to

be an ancient cave temple. Admittedly, the temple is

declared as a protected monument under the provisions of the

Kerala Ancient Monument and Archaeological Sites and

Remains Act, 1968.

2. Respondents 4 and 5 are the present office

bearers of the temple. It is stated that the respondents

commenced work for the construction of ‘Gopuram’. Petitioner

alleges that in the process of construction of a ‘Gopuram’, the

respondents demolished the ancient steps leading to the

temple. At that stage, this writ petition was filed, stating that

the further activities should be stopped, mainly on the ground

that the activities are in violation of the provisions of the

W.P.(C) No.8041/2010
: 2 :

aforesaid Act.

3. While admitting this writ petition, this Court passed

order dated 11-03-2010, directing respondents 2 to 4 to stop

further excavation and construction works being done in the

periphery of the temple. Subsequently, by order dated 07-04-

2010, this Court directed the second respondent to look into

the controversy raised and file a report before this Court.

Accordingly, second respondent has filed an affidavit dated

12-07-2010. It is stated therein that the temple authorities

had replaced the old stone floor within the ‘Nalambalam’ and

replaced the same with new marble slab which, according to

the second respondent, is in violation of the Act. It is also

stated that the temple authorities have demolished about 4 to

5 steps for the construction of the new temple ‘Gopuram’ and

that the same is also said to be in violation of the provisions of

the Act. On this basis, it is stated that further demolition of

the steps for the construction of the ‘Gopuram’ is to be

stopped. Finally, it is stated that the construction of the new

W.P.(C) No.8041/2010
: 3 :

‘Gopuram’ can be permitted on condition that there should not

be any further demolition of the steps and that the demolished

steps shall be replaced in its original place.

4. The stand taken by the party respondents is that

the petitioner’s main grievance is against the Committee and

the petitioner has also instituted various proceedings against

the Committee. It is stated that their intention is only to

construct a ‘Gopuram’ in the best interest of the temple and

that they do not have any intention to cause any damage to

the temple or any of the structures in the temple premises.

5. Admittedly, the temple in question is a protected

monument. Definition of protected monument covers even

the steps leading to the temple. Therefore, any destruction of

any portion of the structure including the steps is

impermissible. In view of this, the respondents could not have

gone ahead with the construction activities causing any

damage even to the steps leading to the temple. Therefore, if

respondents 4 and 5 want to proceed with the work, the same

W.P.(C) No.8041/2010
: 4 :

has to be done without in any manner not affecting the temple

or any portion of the temple structure. They will also have to

replace the demolished steps in its original place and in the

original form as suggested by the second respondent.

6. In this view of the matter, I dispose of this writ

petition, directing that if the party respondents want to

proceed with the construction work of the ‘Gopuram’, they will

do so without, in any manner, affecting the structure of the

temple including any portion of the steps and only after

replacing the demolished steps to its original form. Once they

do this rectification work, they will intimate the same to the

second respondent, who shall, either by himself or by a

competent officer of his department, inspect the temple, get a

report and if satisfied with the work done, will issue an order

and only thereafter, the party respondents will be permitted to

proceed with the work.

Needless to say that this judgment will not by itself,

enable the respondents to proceed with the work and if any

W.P.(C) No.8041/2010
: 5 :

statutory or other requirements are to be complied with, they

shall be responsible to comply with those requirements also.

(ANTONY DOMINIC, JUDGE)
aks