IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22668 of 2007(W)
1. M.V.RAGHAVAN, PRESIDENT,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/06/2009
O R D E R
S. SIRI JAGAN, J.
-------------------------------------------------
W.P.(C)No. 22668 OF 2007
-------------------------------------------------
Dated this the 4th day of June, 2009
JUDGMENT
Petitioner is the President of the Parassinikkadavu Snake park,
which he claims is maintained as a zoo. According to the petitioner,
that zoo is recognised by the Central Zoo Authority as per Ext.P5.
Petitioner alleges that in spite of that fact, on the ground that the zoo
is being conducted without proper recognition, respondents have
been initiating action against the petitioner for closing down the zoo.
He is alleging that this is on account of political rivalry since the
petitioner is in the opposite political camp and whenever the opposite
side comes into power in the State the action against the park is
renewed. According to the petitioner, the earlier attempts to do the
same during the earlier period when the opposite political camp
came to power were disapproved of by a Division Bench of this
Court, as a result of which the petitioner was allowed to continue to
run the zoo. Petitioner now apprehends that similar action would be
initiated by respondents in the matter again, since the opposite camp
has again come to power. Therefore, the petitioner has filed this writ
WPC : 22668/07
-:2:-
petition seeking the following reliefs:
“a) issue a writ of prohibition commanding and compelling the
respondents not to initiate any action against the ParassinikkadavuSnake Park which is a Zoo recognised by the Central Zoo
Authority, such as steps to close down the park or confiscate the
animals;
b) declare that the Parassinikadavu Snake Park is a Zoo
recognised by the Central Zoo Authority as per Ext.P5 and that the
park is legally entitled to function as a Zoo.
c) declare that the respondents have no manner of right or
authority under the Wildlife Protection Act the sole Act regulating
the functioning, recognition etc., of the Zoo in the country to initiate
any action against the park or to direct the park to be closed down
or to confiscate the animals since the park is a Zoo recognised by
the Central Zoo Authority;”
2. No counter affidavit has been field in the matter. Learned
Government pleader seeks time to file a counter affidavit. I am of
opinion that, in the nature of the order I propose to pass, it is not
necessary to keep this writ petition pending for filing counter affidavit.
3. The counsel for the petitioner submits that the application
for permanent recognition of the zoo is pending consideration of the
Central Zoo Authority.
4. I am of opinion that any action if taken against the zoo, can
only be after proper notice and hearing to the petitioner. In view of
the allegations made by the petitioner, I am of opinion that, if
WPC : 22668/07
-:3:-
ultimately any proceedings are initiated which culminates in an
adverse order to the petitioner, the petitioner should be given
sufficient time to challenge that order appropriately. In the above
circumstances, the writ petition is disposed of with the following
directions:
Any action that may be initiated by the respondent against the
Parassinikkadavu snake park maintained by the petitioner shall only
be after due notice, opportunity to adduce evidence and hearing to
the petitioner. After the above procedure is completed, a considered
and reasoned order dealing with all the contentions of the petitioner
shall also be passed. If the order so passed is adverse to the
petitioner, the same shall not be implemented for a period of one
month from the date when the order is served on the petitioner, so
that the petitioner can take appropriate action to challenge the same
in accordance with law.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
ttb
WPC : 22668/07
-:4:-