High Court Kerala High Court

E.Moidu vs Kottathara Grama Panchayath on 4 February, 2009

Kerala High Court
E.Moidu vs Kottathara Grama Panchayath on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 372 of 2008()


1. E.MOIDU, S/O.THARJAVI, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. KOTTATHARA GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER,

3. STATE OF KERALA,

                For Petitioner  :SRI.M.M.ABDUL AZIZ (SR.)

                For Respondent  :SRI.A.K.SRINIVASAN

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :04/02/2009

 O R D E R
             J.B.KOSHY,Ag.C.J. & V.GIRI, J
                   --------------------------------
                        W.A.372/2008
                   --------------------------------
            Dated this 4th day of February, 2009

                         JUDGMENT

Koshy (Ag.C.J.)

The appellant is the proprietor of a saw mill by

Name Pullikkunnu Wood Industries, situated within the

area of the first respondent Panchayat. He applied for a

licence to run a saw mill. As per the directions of the

Panchayat, appellant submitted an application before the

DFO, the second respondent, for issuance of an NOC for

establishment of the saw mill, and DFO, as per Ext.P1

order dated 7.11.1996 issued NOC to the appellant. DFO

conducted an inspection of the site and found that the

proposed site is within 5 Kms from the nearest forest

area. The District Medical Officer approved the site plan

for installation of 65 HP electric motor with certain

conditions. On the basis of the above, Ext.P3 licence was

issued. Thereafter year to year, licence was renewed till

31.3.2006. On 17.7.2006, petitioner applied for renewal

of licence and that was rejected by the Panchayat stating

that the petitioner was given permission for the

installation of a 25 HP motor and not 65 HP motor, as

W.A.372/2008
2

evidenced by Ext.P4. But according to the petitioner,

Ext.P2 itself is in respect of 65 HP motor. Ext.P6

communication was thereafter, issued to the petitioner

asking him to produce a fresh NOC in order to renew the

licence, followed by Ext.P7.

2. Panchayat has taken a contention that since the

licnece was not renewed in time, it cane be taken only as

a fresh licence and for issuing fresh licence, NOC is

required.

3. Learned Government Pleader submits that as per

the directions dated 23.5.2008, DFO has no power to

issue such an NOC, but that itself shows that such an

NOC is not necessary for the licence issued prior to

30.10.2002. The licence of the petitioner was admittedly

issued prior to 30.12.2002. The learned single Judge

came to the conclusion that the application for renewal

of licence was submitted after the prescribed period and

so that it could be considered as a fresh application and

in that view of the matter, petitioner has to obtain a

fresh NOC from the Central Empowered Committee and

W.A.372/2008
3

that as per the decision of the Supreme Court in

T.N.Godavarman Thirumulpad v. Union of India

& Others (AIR 1997 SC, 1228), belated applications

cannot be renewed. The Forest officials also took the

stand that since the application was not filed within time,

it can be treated as a fresh licence as if there is no

provision in the Panchayat Raj Act or Rules for belated

applications. Rule 19 of the “The Kerala Panchayat Raj

(Issue of Licence to Dangerous and Offensive Trades

and Factories) Rules, 1996, reads as follows:-

Additional Fee – The maximum fee

specified in Schedule III appended to these

rules shall be applicable only for the

application submitted in due time. In the

case of belated applications, an additional

fee of 25 per cent of the fee for licence

payable under the schedule may be

charged.

4. In the case of belated application, petitioner shall

pay an additional fee of 25% of the fee for licence and

that is payable under the schedule. Here the mill was

running before 30.10.2002 as can be seen from Ext.P3

W.A.372/2008
4

series of licences. It was running upto 2002, without

any complaint. There is no forest offences against the

petitioner during this period. Department also has not

insisted for renewal of licences for the industries which

was established before 30.10.2002. petitioner was also

not asked to produce fresh NOC. Fresh NOC was

necessary only if it is for a fresh licence. We are of the

view that it is only an application for renewal of licence.

In the above circumstances, petitioner’s application

should be treated as for renewal of licence and the same

should be renewed after collecting the required fees

from time to time and for the belated application,

belated fees, as mentioned under Rule 19, shall be paid.

Forest officials to ensure that no forest offences are

committed by the appellant.

Writ appeal is allowed as above.

J.B.KOSHY,
Acting Chief Justice

V.GIRI,
Judge

mrcs