High Court Kerala High Court

Hemachandran vs State Of Kerala on 9 April, 2007

Kerala High Court
Hemachandran vs State Of Kerala on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 937 of 2007()


1. HEMACHANDRAN, AGED 32,
                      ...  Petitioner
2. MOHANAN, S/O.BALAKRISHNAN,

                        Vs



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

2. THE PUNALUR MUNICIPALITY REPRESENTED

3. THE KERALA STATE POLLUTION CONTROL

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/04/2007

 O R D E R
                  J.B. Koshy & T.R. Ramachandran Nair, JJ.

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

                                   W.A.NO.937 of 2007

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

                       Dated this  the  9th  day of  April, 2007


                                        JUDGMENT

Koshy, J.

The second respondent Municipality is constructing an L.P.G.

Crematorium at Tholicode, Punalur. According to the petitioner, the above

was started without complying with the mandatory provisions contained in

the statute. A Commission was appointed by this court and submitted a

report. Learned counsel refers to Sections 484, 485 and 486 of the Kerala

Municipality Act stating that the procedure envisaged by the Municipality

in starting the burial ground is illegal, whereas in the counter affidavit filed

by the Municipality, it is stated that all procedures have been complied with

and modern L.P.G. Crematorium will not cause any disturbance. It is stated

that earlier there was already a burial ground apart from the burial ground of

nearby church. According to the learned counsel for the petitioner, the

earlier burial ground was situated at a different place. These are all

questions of fact. The learned Single Judge directed the petitioner to

approach the civil court as factual disputes cannot be decided by this court

in the absence of evidence. Further, it is stated in the judgment that the

WA 937/2007 -2-

Municipality shall not commission the L.P.G. Crematorium till 30.4.2007

so that petitioner can approach the civil court. Learned judge refused to

exercise the jurisdiction vested under Article 226 of the Constitution of

India.

We are of the opinion that there is no patent illegality in the judgment

impugned. It is for the petitioner to approach the civil court and get

appropriate orders. However, in view of the impending vacation, we direct

that the crematorium shall not be operated till 30.5.2007. Meanwhile, the

petitioner will be free to approach the civil court.

The writ appeal is disposed of with the above observations.

(J.B. Koshy, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/