High Court Kerala High Court

Georgekutty Edappattu vs Govt.Of Kerala on 22 August, 2008

Kerala High Court
Georgekutty Edappattu vs Govt.Of Kerala on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25412 of 2008(S)



1. GEORGEKUTTY EDAPPATTU
                      ...  Petitioner

                        Vs

1. GOVT.OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :22/08/2008

 O R D E R
                      H.L.DATTU, C.J. & A.K.BASHEER, J.
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                W.P.(C)No.25412 OF 2008
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 22nd day of August 2008

                                         JUDGMENT

H.L.DATTU, C.J.

Petitioner claims that he is an elected representative of Ward No.2 of

Valakom Grama Panchayat.

2. In this public interest litigation, the main prayer of the petitioner

is to direct the respondents to stop the construction of the telecommunication tower

by the 4th respondent.

3. The petitioner further states, that, the 4th respondent is continuing

with the construction with the help of Ext.P7 permit issued by the Secretary of the

Grama Panchayat and that permit is issued by the Secretary without there being an

appropriate resolution by the Grama Panchayat. It is further stated that the

construction activity is going on even after the Grama Panchayat has issued a stop

memo to the 4th respondent to stop all further construction.

4. We do not intend to go into all the assertions and allegations made

by the petitioner in this petition, since we are of the opinion that, if, for any reason,

the petitioner or any other person is aggrieved by the permit issued by the

Secretary of the Grama Panchayat, permitting the 4th respondent to construct the

W.P.(C)No.25412 OF 2008
:: 2 ::

telecommunication tower, that can be questioned before an appropriate forum as

provided under the provisions of the Kerala Panchayat Raj Act. Since, in our

opinion, the said remedy is not only effective but also an efficacious remedy, for

the present, we need not have to entertain this writ petition and accordingly it is

rejected. However, it is made clear that all the contentions raised in the writ

petition are left open.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
jes