High Court Kerala High Court

M/S.Tvs Interconnect Systems Ltd vs The Chaliyar Grama Panchayat on 28 February, 2008

Kerala High Court
M/S.Tvs Interconnect Systems Ltd vs The Chaliyar Grama Panchayat on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5951 of 2008(H)


1. M/S.TVS INTERCONNECT SYSTEMS LTD
                      ...  Petitioner

                        Vs



1. THE CHALIYAR GRAMA PANCHAYAT ,
                       ...       Respondent

2. THE CHALIYAR GRAMA PANCHAYAT COMMITTEE

3. THE SUB INSPECTOR OF POLICE

4. THE SECRETARY,POURA SAMITHY

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/02/2008

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

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

                                  W.P.(c).No.5951 OF 2008

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

                   Dated this the 28th  day of February, 2008


                                     JUDGMENT

The grievance voiced in this writ petition filed by M/s TVS

Interconnect Systems Ltd, a company which provides infrastructure for

mobile telephone services, is that while they were constructing a

telecommunication tower on the strength of Ext.P1 building permit,

they have been issued with Ext.P2 stop memo. Because of Ext.P2 stop

memo, the construction had to be stopped half way. The petitioner

therefore prays that Ext.P2 be quashed.

2. Separate counter affidavits have been filed by the

Panchayat as well as by the 4th respondent, who is the Secretary of the

Poura Samithy on the basis of whose complaint only, Panchayat issued

Ext.P2. Going by the counter affidavit filed by the Panchayat, it is in

the wake of the public uphieval that the Panchayat became constrained

to issued Ext.P2. The party respondent has filed counter affidavit and

in paragraph 8, the following prominent contentions are raised:

” It is respectfully submitted that the site of

WPC.No.5951/08 2

the proposed Tower is in the middle of the

Akampadam town, which is a thickly populated

residential area. There are residential buildings,

educational institutions, places of worship and

commercial establishments in the close proximity of

the proposed site. The permission is granted

without having any concern of the anticipated

inconveniences or injuries of the nearby residents

and the public in general. The residents of the area

are in great anguish on account of the proposed

installation of the telecommunication tower. The

residents including this respondent reasonably

apprehends that the continuous contiguity with the

telecommunication tower will be causing health

hazards to them besides creating inconveniences

and hardships. The anguish and anxiety were duly

brought to the notice of the Panchayath authorities.

In that contingency, the Exhibit P2 notice was

issued and the first respondent is fully justified in

doing so. There is no illegality or irregularity in

Exhibit P2 notice. The first respondent is having

ample authority to enquire into the requests made

by the local residents.”

3. I heard Sri.P.Santhosh Mathew, learned counsel for the

WPC.No.5951/08 3

petitioner, Sri.D.Krishna Prasad, counsel for the Panchayat and

Sri.P.Venugopal, counsel for the 4th respondent. Counsel would

address submissions on the basis of the pleadings raised by the

respective parties. Sri.Santhosh Mathew would submit that the

Panchayat has issued Ext.P2 without notice to the petitioner and

without taking into account the principles laid down by this court in

Reliance Infocomm v. Chemancherry Grama Panchayat ( 2006(4) KLT

695). The apprehension of the 4th respondent that health hazards will

be caused to the public are not at all well founded. Sri.P.Venugopal

would submit that it is not correct to say that the Division Bench has

held that no health hazards will result on account of the radiation

emanating from the operation of the mobile telephone tower. What has

been held by the Division Bench is only that it has not been established

beyond doubt that there will be health hazards. Sri.P.Venugopal

would also submit that apart from health hazards, ongoing

constructions violate the building Rules and even the permit which is

granted to the petitioner.

3. Sri.D.Krishna Prasad would submit that as a democratic

WPC.No.5951/08 4

local self Government, the Panchayat cannot be totally unmindful of

the apprehensions of its citizenry.

4. The only reason stated in Ext.P2 is that certain persons

obstructed the construction of the tower which was being constructed

by the petitioner company on the strength of the permit issued by the

Panchayat styling themselves to be the members of Poura Samithy of

the locality and these obstructions led to certain law and order

situations. It is not clear from Ext.P2 as to what was the ground on

which the members of the Poura Samithy obstructed the construction.

5. Reading of the counter affidavit filed by the 4th respondent

will show that the main ground of the Poura Samithy’s objection is the

possibility of health hazards to the nearby public on account of the

radiation which will be emanated, if the tower is operated. To a

considerable extent this issue is covered by the judgment of a Division

Bench of this court in Reliance Infocomm’s case. The submissions of

Sri.P.Venugopal that even ongoing constructions are in violation of the

building Rules does not appear to have proper foundation in the

counter affidavit. But since learned counsel was emphatic in his

WPC.No.5951/08 5

submission at the Bar that the ongoing constructions are violating the

building Rules and even the permit, I am of the view that these are all

matters which should receive the attention of the Panchayat. Ext.P2

order is obviously issued without hearing the petitioner. I quash Ext.P2

and direct the Panchayat to hear the petitioner and a representative of

the 4th respondent Poura Samithy and take a fresh decision. It is open

to both sides to place all relevant materials including judicial

precedents in support of their rival positions. 4th respondent can

produce materials and even request for local inspection for the purpose

of convincing the Panchayat that the ongoing constructions are in

violation of the building Rules. The Panchayat will have due regard to

the judgment of the Division Bench of this court in Reliance

Infocomm v. Chemancherry Grama Panchayat ( 2006(4) KLT 695)

and other binding judicial precedents. The hearing and passage of

fresh orders as directed above shall be completed by the Panchayat at

the earliest and at any rate within a period of four weeks of receiving a

copy of this judgment. Since prima facie it appears to me that the

building permit has been issued by the Panchayat on being convinced

WPC.No.5951/08 6

that there is compliance with the statutory Rules and since the

Panchayat does not contend that the constructions violate the building

Rules, I permit the petitioner company to continue with the

construction of the tower at their risk and subject to the outcome of the

hearing to be conducted pursuant to this judgment. But the petitioner

will not energise the tower without getting orders from the Panchayat.

The third respondent Sub Inspector will ensure that the Panchayat is

permitted to construct the tower without being obstructed by anybody

including the members of the 4th respondent Samithy.

PIUS.C.KURIAKOSE

JUDGE

sv.

WPC.No.5951/08 7