High Court Kerala High Court

M/S. Idea Mobile Communications … vs The Secretary on 30 January, 2008

Kerala High Court
M/S. Idea Mobile Communications … vs The Secretary on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1785 of 2008(K)


1. M/S. IDEA MOBILE COMMUNICATIONS LTD.,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, MELOOR GRAMA PANCHAYAT,
                       ...       Respondent

2. MELOOR GRAMA PANCHAYAT COMMITTEE,

3. MR.I.V.SUNIL, IMBALUPARAMBIL VEEDU,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :5RI.V.AJITH

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/01/2008

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

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

                           W.P.(C) NO. 1785 of 2008

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

               Dated this the  30th   day of  January , 2008


                                      JUDGMENT

The Panchayat has filed a detailed counter affidavit. Along with

the counter affidavit, the Panchayat has produced Exts.R1(a) and R1

(b) complaints, on the basis of which the 2nd respondent Committee

directed the first respondent Secretary to issue Ext.P1 order observing

that the Secretary acted within the statutory limits while permitting

installation of the tower in question.

2. I have heard the submissions of Sri.Santhosh Mathew, the

learned counsel for the petitioner, Sri.John Numpeli the learned

counsel for the Panchayat and Sri.V.Ajith the learned counsel for the

3rd respondent, who is one of the signatories to Ext.R1(a) and R1(b).

On going through Ext.R1(a) and R1(b), it is seen that the objection of

the complainants is that the tower is situated at a distance of 10

meters only from the residential houses of most of them. Sri.Ajith the

learned counsel for the 3rd respondent drew my attention to the

nature of the apprehension in the light of the complaints. The learned

counsel would submit that the complainants apprehend health

WPC No,1785/2008 2

hazards to them on account of the radiation resulting from the

energisation of the tower. He also submits that there is apprehension

about sound pollution which would be generated due to the working of

the generator. As for health hazards resulting from energisation of

the tower, it has to be noticed that the issue is covered by the

judgment of the Division Bench in Reliance Infocom Ltd.

Chemanchery Grama Panchayat (2006 (4) KLT 695). As for the

sound pollution on account of the working of the generator, it should

be noticed that the installation and working of the generator are all

regulated by the Rules. Grievance regarding the proximity from the

residential house it is to be noticed that these are all matters

governed by rules and even Ext.P1 points out that issuance of permit

by the Secretary has been in accordance with the Rules in question.

The tower is yet to be energised since what has been permitted is only

construction of the tower. It is too early for the local public to

complain about sound pollution since the generator has not been

installed yet. It is clear from Ext.P1 that the principles laid down by

this court in Reliance Infocom Ltd.case (supra) has not been taken into

account at all.

I therefore quash Ext.P1 and direct the secretary of the

Panchayat to take a fresh decision after hearing the petitioner and the

WPC No,1785/2008 3

3rd respondent, who will represent all the complainants in Ext.R1(a)

and R1(b). While taking fresh Decision, the Secretary of the

Panchayat will have due regard to the judgment of this court in

Reliance Infocom Ltd. Case (Supra). Fresh decision as directed

above, shall be taken at the earliest and and at any rate within one

month of receiving a copy of this judgment. If the installation of the

tower is over the company is permitted to energise the tower subject

to the fresh decision to be taken by the Secretary pursuant to this

judgment.

PIUS C. KURIAKOSE,

JUDGE.

dpk