High Court Kerala High Court

M/S.Idea Mobile Communications … vs The Udayamperoor Grama Panchayat on 13 June, 2008

Kerala High Court
M/S.Idea Mobile Communications … vs The Udayamperoor Grama Panchayat on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13768 of 2008(L)


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

                        Vs



1. THE UDAYAMPEROOR GRAMA PANCHAYAT,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. SRI.K.G.RAMADASAN,KEECHERIYIL HOUSE,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.G.RAJAGOPAL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/06/2008

 O R D E R
                         ANTONY DOMINIC, J.

                        ===============
                     W.P.(C) NO. 13768 OF 2008 L
                   ====================

                Dated this the 13th day of June, 2008

                             J U D G M E N T

The challenge in this writ petition is against Ext.P3. Ext.P3 is a stop

memo issued by the respondent Panchayat in view of the apprehended

health hazards highlighted by the residents in the locality. This court had

occasion to deal with this very issue in the judgment reported in

Reliance Infocom Ltd. v. Chemanchery Grama Panchayat (2006

(4) KLT 695) . In view of this, I am not satisfied that the reason stated in

Ext.P3 should stand in the way of the petitioner constructing the tower in

terms of Ext.P1 permit that was granted by the respondent Panchayat.

Therefore, I quash Ext.P3 for that reason only.

2. The learned counsel for the 3rd respondent submits that there

are other larger issues which are to be considered by the Panchayat. He

submits that attempt has been made by the petitioner to construct the

tower outside the area covered by Ext.P1. If that be so, it is always open

to the 3rd respondent to point out this to the Panchayat and the Panchayat

can take action against the petitioner and this judgment will not stand in

the way.

WPC 13768/08
:2 :

3. Yet another point that is urged by the 3rd respondent is about

the pendency of a suit as OS 619/08 before the Munsiff’s Court,

Ernakulam, in which an order of injunction is also said to have been

passed by that court. He also points out that the very competence of the

Devaswom in granting permit to the petitioner to set up the tower is also a

matter to be decided. I clarify that I have not pronounced on the issues

arising for consideration in OS 619/08 nor on the competence of the 3rd

respondent to grant permission to the petitioner and these are issues

which I leave open to be raised and adjudicated in appropriate

proceedings, independent of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp