High Court Kerala High Court

J.Pushpangathan vs The District Collector on 5 December, 2006

Kerala High Court
J.Pushpangathan vs The District Collector on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25525 of 2006(L)


1. J.PUSHPANGATHAN, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. KADINJANKULAM GRAMA PANCHAYAT,

3. THE DIRECTOR OF INDIGENOUS,

4. O.GEETHA, GEETHANJALI MADAM,

                For Petitioner  :SMT.V.P.SEEMANDINI

                For Respondent  :SRI.P.B.SURESH KUMAR

The Hon'ble MR. Justice R.BASANT

 Dated :05/12/2006

 O R D E R
                                      R.BASANT, J

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


                              W.P.C.No.25525 of 2006

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

                   Dated this the 5th day of December   2006




                                        O R D E R

The petitioner has come to this court, aggrieved by Ext.P3 order

dated 30/08/2006, which on the face of it states that it is an order

under Chapter 10B of Section 133 Cr.P.C. The petitioner has come to

this court alleging that the order is grossly illegal and does not comply

with the terms of Chapter 10B. The petitioner came to know after the

writ petition was filed that the District Collector has subsequently

withdrawn Ext.P3 order but have chosen to issue a fresh conditional

order under Section 133 Cr.P.C. A copy of that order dated

25/09/2006 is produced as Ext.R4(a) by the respondent and as Ext.P7

by the petitioner. The respondent, District Collector proceeded

simultaneously to pass a further order under Section 142 Cr.P.C (a

copy of which is produced as Ext.R4(b)).

2. The dispute is about the conduct of a workshop by the

petitioner. A neighbour, respondent No.4 is running an Ayurvedic

Hospital adjacent to the said workshop. She complained of nuisance

and approached the District Collector. It is thereupon that Ext.P3 as

well as Exts.R4(a) and R4(b) orders have been passed by the District

Collector.

W.P.C.No.25525/06 2

3. The learned counsel for the petitioner submits that the

petitioner is willing to appear before the District Collector, in

accordance with the provisions of Chapter 10B. He only prays that

the order of injunction under Section 142 Cr.P.C (copy of which is

produced as Ext.R4(b) may be suspended and the District Collector

may be directed to pass a fresh order under Section 142 Cr.P.C, after

hearing both parties.

4. The learned counsel for the petitioner submits that Ext.R4

(b) order and the application filed by the petitioner before the District

Collector are vitiated in as much as they do not make any mention of

Ext.P2 order passed by the Ombudsman for Local Self Government

Institutions. That clearly shows that the Ombudsman had called for a

report of the Pollution Control Board and the report was placed before

the Ombudsman who did not pass any orders restraining the

petitioner from continuing with the running of his workshop. That

order is seen passed on 17/05/2006. But when the petitioner moved,

the District Collector with Ext.P8 petition on 01/08/2006, significantly

and surprisingly, no mention whatsoever was made of the earlier

proceedings which culminated in Ext.P2 order in which proceedings

the report of the Pollution Control Board had been obtained. I find

merit in the submission of the learned counsel for the petitioner that

W.P.C.No.25525/06 3

bonafides is not an attribute that one can discover or invent in the

hands of the petitioner. In having suppressed information about

Ext.P2 order in the subsequent application filed by the fourth

respondent before the District Collector, it is eloquent that the fourth

respondent wanted to steal an order from the District Collector

without revealing the crucial and vital facts.

5. Be that as it may, I do not intend to express any final

opinion on any other disputed question. I am satisfied that there is

merit in the submission of the learned counsel for the petitioner that

Ext.R4(b) order dated 25/09/2006 under Section 142 Cr.P.C deserves

to be set aside now. The District Collector, that is respondent No.1,

needless to say, shall be entitled to proceed further with the

proceedings initiated under Section 133 Cr.P.C. If it be necessary, he

shall of course be entitled to pass appropriate further orders under

Section 142 Cr.P.C also. But such order can be passed now only after

hearing the petitioner and giving him an opportunity to raise all his

contentions.

6. In the result, this writ petition is allowed. Ext.R4(b) order

dated 25/09/2006 passed by the first respondent under Section 142

Cr.P.C is hereby set aside. If circumstances warranting such course

exist, the District Collector (first respondent) shall be at liberty to

W.P.C.No.25525/06 4

pass appropriate further orders under Section 142 Cr.P.C but only

after hearing the petitioner and considering his contentions. The

parties shall appear before the District Collector on 15/12/2006 to

continue the proceedings.

7. The learned counsel for the fourth respondent submits

that there is no specific request to quash Annexure R4(b). That

technicality cannot certainly restrain this court from passing the

above order invoking the constitutional jurisdiction under Article

226/227 Cr.P.C in as much as the writ petition when it was filed was

filed assailing an identical order under Section 142 Cr.P.C passed by

the District Collector. The respondent shall also be entitled to raise

all his contentions before the first respondent including the contention

that the order of the Ombudsman has not been complied with fully by

the petitioner.

(R.BASANT, JUDGE)

jsr

W.P.C.No.25525/06 5

W.P.C.No.25525/06 6

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006