High Court Kerala High Court

G. Jayaprakash vs State Of Kerala Represented By The on 28 March, 2007

Kerala High Court
G. Jayaprakash vs State Of Kerala Represented By The on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6914 of 2006(W)


1. G. JAYAPRAKASH, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. KERALA STATE POLLUTION CONTROL

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,ELE.COMMN.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/03/2007

 O R D E R
                            T.R.RAMACHANDRAN NAIR, J.

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

                                 W.P.(C).NO.6914 OF 2006

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

                     Dated this the 28th day of March, 2007.


                                         JUDGMENT

The Writ Petitioner challenges Ext.P2 order passed by the first

respondent, whereby the Government reconstituted the Kerala State

Pollution Control Board. The petitioner contends that, as the petitioner was

nominated for a period of three years, going by the provisions of the Water

(Prevention and Control of Pollution) Act 1974, the action of the Government

by way of reconstituting the Board, before the expiry of his term and also

without resorting the provisions for removal under Section 5(3) are invalid in

law.

2. The second respondent has filed a counter affidavit wherein the

stand taken is that the petitioner was nominated by Ext.P1 in a casual

vacancy. Previously, the Government has reconstituted the Board as per

Ext.R2(b) order dated 4.12.2001, wherein 16 persons were nominated by the

Government. The petitioner was nominated by Ext.P1 to fill the remaining

vacancy and going by the provisions of the Act, he will get only the reminder

of the term. The contention is that going by Section 5(6) of the Act in

question, the action of the Government is perfectly justified.

3. I heard the counsel for the petitioner who took me to the

provisions of the Act and also the decisions of this Court reported in State

of Kerala vs. V.P.P.Muhammed Kunhi (1970 SLR 569) and that of Supreme

W.P.(C).NO.6914 OF 2006 2

Court in Hira devi and Others vs. District Board, Shahjahanpur (AIR 1952 SC

362) and State of Manipur and Others vs. Chandam Manihar Singh (AIR 1999

SC 3730) to contend for the position that when the Act provides for specific

provisions for nomination and for removal, the provisions of General Clauses

Act will not apply and further that the characterisation of the vacancy if it all

cannot be termed as a casual one to justify the removal of the petitioner.

4. Admittedly, the Government has reconstituted the Board as per

Ext.P2. This court did not pass any Interim Order staying the nomination.

As per the provisions of Section 4(2)(d), the Government can nominate three

non-official members and going by the order Ext.P2, the Government has

nominated three non-official members. The said members have not been

impleaded as respondents in the Writ Petition. Therefore any order without

them in the party array, will not be justified, as the decisions will affect the

continuance in office of one of them. In view of the above circumstances, I

close the Writ Petition without expressing anything on the merits of the

contentions of the parties. No costs.

T.R.RAMACHANDRAN NAIR

JUDGE

bkn