High Court Kerala High Court

K.V.Kumaran vs The State Of Kerala on 4 July, 2007

Kerala High Court
K.V.Kumaran vs The State Of Kerala on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20414 of 2007(S)


1. K.V.KUMARAN,
                      ...  Petitioner

                        Vs



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

2. SHRI. V.S.ACHUTHANANDAN,

3. SHRI. PINARAYI VIJAYAN,

4. SHRI. VELIYAM BHARGAVAN,

5. SHRI. ISMAIL,

6. SHRI. K.SURESH KUMAR, I.A.S.,

7. SHRI. RAJU NARAYANA SWAMY,

                For Petitioner  :SRI.K.V.KUMARAN (PARTY-IN-PERSON)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/07/2007

 O R D E R


                              H.L.DATTU, C.J. & K.T.SANKARAN,J.

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

                                   W.P.(C). NO.  20414  OF  2007

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

                                  Dated this the 4th  July,   2007


                                               JUDGMENT

H.L.DATTU, C.J.

Petitioner is an advocate and also the Chairman of Social

Democratic Party. He is also a tax payer. The primary relief that he is

seeking in his petition is to direct sixth and seventh respondents in the writ

petition to go ahead with the eviction of encroachers in the Munnar area

ignoring the instructions issued by the Chief Minister of the State or any

other authority.

2. The basis for the allegations made in this petition is only

newspaper reports. Apart from this, there is no other evidence produced by

the petitioner in support of the assertion and allegation in the Writ Petition.

In a scenario like this, can we entertain the so-called Public Interest filed by

the petitioner. We need not have to make a research to search for an

answer for the question we have posed. The Supreme Court in the case of

Kushum Lata v. Union of India and others ((2006) 6 SCC 180), has

observed as under:

“It is also noticed that the petitions are based on

newspaper reports without any attempt to verify their

authenticity. As observed by this Court in several cases,

newspaper reports do not constitute evidence. A petition

based on unconfirmed news reports, without verifying their

authenticity should not normally be entertained. As noted

above, such petitions do not provide any basis for verifying

the correctness of statements made and information given

in the petition. It would be desirable for the courts to filter

out the frivolous petitions and dismiss them with costs as

aforestated so that the message goes in the right direction

that petitions filed with oblique motive do not have the

approval of the courts.”

W.P.(C). NO.20414 OF 2007 S

:: 2 ::

3. Precious time of the court is being wasted in dealing with this type

of public interest litigation where the allegations are made in the petition

solely based on newspaper reports. In our view, filing of this type of

litigation should be discouraged as observed by the Supreme Court by

rejecting the petitions at the initial stage itself.

4. In view of the above, keeping in view the observations made by

the Supreme Court in the aforesaid decision, this petition requires to be

rejected and it is rejected. But keeping in view that this petition is filed by a

lawyer, we do not intend to impose any costs.

Ordered accordingly.

(H.L.DATTU)

Chief Justice

(K.T.SANKARAN)

Judge

ahz/

H.L.DATTU, C.J. &

K.T.SANKARAN, J.

—————————————

—————————————

W.P.(C).NO. 20414 OF 2007S

JUDGMENT

4th July, 2007

—————————————-