High Court Kerala High Court

M.K.Binoy vs Velloor Grama Panchayath on 10 February, 2010

Kerala High Court
M.K.Binoy vs Velloor Grama Panchayath on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2688 of 2010(S)


1. M.K.BINOY, S/O. M.K.KRISHNAN,
                      ...  Petitioner

                        Vs



1. VELLOOR GRAMA PANCHAYATH,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. TAHSILDAR,

4. R.D.O.,

5. DISTRICT SUPERINTENDENT OF POLICE,

6. DY.S.P.,

7. C.I. OF POLICE,

8. SUB INSPECTOR OF POLICE,

9. THE GEOLOGIST,

10. THE VILLAGE OFFICER,

11. SAJITH KUMAR,

12. SATYAVRATHAN,

13. P.U.JAMES,

14. GOPAKUMAR,

15. M.K.PRAKASAN,

16. M.K.NANDAKUMAR,

17. ELIAS,

18. T.K.SABU,

19. N.V.PRASAD,

20. THANKACHAN,

21. THE KERALA STATE POLLUTION CONTROL

22. THE DEPUTY DIRECTOR OF PANCHAYATHS,

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  :SRI.J.JULIAN XAVIER

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/02/2010

 O R D E R
                          P.R.Raman, Ag. C.J. &
                      Thottathil B.Radhakrishnan, J.
                    ------------------------------------------
                         W.P.(C) No.2688 of 2010
                    ------------------------------------------
                Dated this the 10th day of February, 2010

                               JUDGMENT

P.R.Raman, Ag. C.J.

Petitioner is an individual residing within the area of the

first respondent Grama Panchayat with his family. He styled himself

as a public spirited citizen. The grievance raised in this writ petition is

that there are about 11 brick manufacturing units in the first respondent

Panchayat, most of which are functioning in paddy fields excavating

clay from the paddy fields and mixing the same with ordinary earth. It

is stated that the Grama Panchayat had taken a decision that licence to

run brick manufacturing unit within the territory of the first respondent

Panchayat would be granted only if the applicant for licence produces

no objection certificate and permission from the statutory authorities

and after getting consent from the people residing within 250 metres of

the proposed unit. Ext.P3 is stated to be the relevant extract of the

minutes of the meeting of the Grama Panchayat held on 19.11.2009. It

is also stated that the Additional Tahsildar, Vaikom had issued orders

W.P.(C) No.2688 of 2010

– 2 –

to the first respondent Panchayat detailing as to how it has to deal

with the application for licence. It is further stated that since it

involves conversion of paddy fields, the provisions contained in the

Kerala Land Utilisation Order and also the Kerala Conservation of

Paddy Land and Wet Land Act, 2008 will be applied. It is also stated

that orders have been issued by the revenue authorities evidenced by

Exts.P6 to P9, stopping the brick manufacturing activities until a

decision is taken. The complaint of the petitioner is that despite such

orders, the authorities are not taking appropriate action. There is yet

another complaint that Exts.P10 to P17 are other orders of like nature

issued by the Panchayat and the Panchayat itself has requested the

authorities for enforcement of the orders passed. But according to the

petitioner, except in paper, those orders are not implemented. Hence

he prays for a writ of mandamus to be issued by this Court not to

grant licences and permissions to respondents 11 to 20 under Sections

232 and 233 of the Kerala Panchayat Raj Act and also for a direction

to respondents 1 to 10, 21 and 22 to see that Exts.P6 to P17 are

implemented strictly and take appropriate action and finally for a writ

W.P.(C) No.2688 of 2010

– 3 –

of mandamus to respondents 1 to 10, 21 and 22 to see that the

functioning of brick manufacturing units by respondents 11 to 20 is

stopped at the earliest.

2. Though a counter affidavit is filed by the 11th

respondent and the other respondents are yet to file their counter

affidavits and seek time for filing such counter affidavits, in the view

we are taking it is not necessary for us to enter into any finding

regarding the alleged facts stated in the writ petition.

3. So long as there are orders issued by the revenue

authorities stopping the brick manufacturing activities, if a complaint

is made to them alleging any violation, certainly it is for the revenue

authorities to take action in accordance with law after hearing all

affected parties. Likewise, whether or not a licence has to be

granted to any brick manufacturing unit is a matter that is to be

considered by the Panchayat. This Court cannot issue a writ of

mandamus prohibiting the Panchayat not to give any such licence.

Secondly, if the Panchayat has issued orders stopping the brick

manufacturing units only because no licence has been granted or

W.P.(C) No.2688 of 2010

– 4 –

there is any violation of the conditions of the licence, there are

sufficient provisions under the Kerala Panchayat Raj Act enabling

them to move the appropriate authorities for taking action. We need

not execute the orders issued by the Panchayat. If the Panchayat

could not implement its order and there is any inaction on the part of

the said authorities, certainly it is open to the Panchayat to come to

this Court as against any such inaction, whereupon this Court may

consider such contention in the appropriate petition, if any, filed. All

that we say is that at this stage of the proceeding we cannot enter a

finding on the disputed orders passed by the authorities. If there is

any violation, that is a matter at the first instance to be considered by

the concerned authorities who have issued the orders.

4. As far as the affected persons who are indulged in the

activity of brick manufacturing is concerned, it is certainly open to

them to apply to the respective authorities, whereupon the respective

authorities will have necessarily to consider the application in

accordance with the provisions governing the same and, therefore, the

orders stopping the activities of the brick manufacturing units, at this

W.P.(C) No.2688 of 2010

– 5 –

stage, shall not adversely affect their right to move the authorities to

get sanction in accordance with law.

5. In the result, we direct that in case any complaint of

violation of any order competently passed by the appropriate

authority under the provisions contained in the Kerala Land

Utilisation Order and also under the Kerala Conservation of Paddy

Land and Wet Land Act, 2008, is made by the petitioner, that

authority will consider his complaint after hearing all the parties and

pass appropriate orders in this regard. In case, there is any inaction

on the part of the first respondent Panchayat in taking further action,

it is open to the petitioner to approach the Ombudsman for Local Self

Government Institutions.

Writ petition is disposed of as above.

P.R.Raman,
Ag. Chief Justice

Thottathil B.Radhakrishnan,
Judge
vns