High Court Kerala High Court

Kollemcode Daiva Sabha … vs The State Of Kerala on 21 February, 2008

Kerala High Court
Kollemcode Daiva Sabha … vs The State Of Kerala on 21 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4978 of 2008(P)


1. KOLLEMCODE DAIVA SABHA MINISTRIES INDIA,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE SUB INSPECTOR OF POLICE, MARANALOOR

5. MARANALLOOR GRAMA PANCHAYAT, MARANALOOR,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :21/02/2008

 O R D E R
                           PIUS C.KURIAKOSE, J.

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

                         W.P.(C) No. 4978 of 2008

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

             Dated, this the 21st day of February, 2008


                                J U D G M E N T

Learned Government Pleader on the basis of the instructions

from the District Collector submits that the petitioner had filed an

application, Ext.P3, before the District Collector and the District

Collector forwarded the same to the local authority. The local

authority granted Ext.P4 permission. After some complaints

received from organizations and individuals regarding the prayers

and rituals which are being conducted by the petitioner Sabha, the

Revenue Divisional Officer has passed Ext.P6 order. Under Ext.P6,

the direction is only to regulate the prayers and worships in the

church to be constructed by the petitioner Sabha in a manner

conducive to the harmonious living by the persons belonging to

various communities and religions in the locality.

2. Shri.K.B.Pradeep submits that the grievance of the

petitioner is regarding the latter part of Ext.P6, wherein it is

ordered that the District Collector’s permission also should be

obtained before the building is constructed. I have heard the

submissions of the learned Government Pleader also. I have gone

through the various documents. The building permit has been

WP(C) No. 4978/2008

-2-

validly issued in favour of the petitioner by the statutory authority,

5th respondent. So long as Ext.P7 is in currency, the insistence of a

further permit from the District Collector is not justified. I,

therefore, allow the writ petition to the extent of directing the 4th

respondent to ensure the completion of the roof changing works of

the prayer hall without being obstructed anybody else. It is made

clear that the other prayers in the writ petition has not been

considered and that Ext.P6 has been quashed only to the extent it

insists of permit from the District Collector regarding completion of

constructions. In other words, this judgment grants permit to the

petitioner to carry out the construction as permitted in Ext.P7. The

other prayers in the writ petition are left open to be decided, if

necessary, in prospective other proceedings.

This writ petition is allowed to the above extent.

(PIUS C.KURIAKOSE, JUDGE)

jg