IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3907 of 2009(M)
1. K.A.ABOOTTYHAJI
... Petitioner
Vs
1. DISTRICT COLLECTOR, KANNUR
... Respondent
2. SECRETARY
3. SECRETARY AND CHAIRMAN OF ART OF AND
4. SIVAPURAM JAMA-ATH COMMITTEE
5. C.ABOOTTY HAJI
6. THIRUVANGADAN LATHEEF
For Petitioner :SRI.V.V.ASOKAN
For Respondent :SRI.R.SURENDRAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/03/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 3907 OF 2009 (M)
=====================
Dated this the 25th day of March, 2010
J U D G M E N T
The prayer sought in this writ petition is to direct
respondents 1 to 3 to take steps to preserve the mosque-
Sivapuram Jama Ath as an ancient monument and to prevent its
demolition. Further direction requiring respondents 1 to 3 to
issue necessary proceedings forbearing respondents 4 to 6 from
demolishing or in any way disturbing the basic structure of the
mosque is also sought for.
2. The writ petition was filed on the basis that the
mosque is an ancient monument. In order to ascertain the
correctness of this assertion of the petitioner, this Court by order
dated 18th of March, 2009 directed the 3rd respondent to get the
mosque inspected by the Archaeological Department of the
Government of Kerala and to report whether the mosque is of any
archaeological importance. In compliance with the said order, an
inspection was conducted by Sri.B..Balamohanan, Documentation
Officer, Archaeological Museum, Trichur and his report is Ext.R3
(a). Based on the above report, the Director in charge of the
WPC No. 3907/09
:2 :
Department of Archeology has submitted his letter dated 8/6/09
to the Government of Kerala to the effect that the mosque in
question is not having any archaeological importance.
3. Now that the expert opinion suggests that the mosque
is not having any archaeological importance, the premise on
which the writ petition has been filed has been proved to be
incorrect. If that be so, there arise no question of issuing any
direction as sought for by the writ petitioner.
Writ petition is therefore only to be dismissed, and I do so.
ANTONY DOMINIC, JUDGE
Rp