High Court Kerala High Court

Roopak Chandran vs State Of Kerala-Represented By on 3 August, 2009

Kerala High Court
Roopak Chandran vs State Of Kerala-Represented By on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21790 of 2009(P)


1. ROOPAK CHANDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA-REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF FACTORIES & BOILERS,

                For Petitioner  :SRI.N.D.PREMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/08/2009

 O R D E R
                         V.GIRI, J
                       -------------------
                    W.P.(C).21790/2009
                       --------------------
           Dated this the 3rd day of August, 2009

                       JUDGMENT

The petitioner is engaged in the business of buying

raw cashew nuts and exports cashew kernels. He has more

than one cashew factory in different parts of the state. He

was desirous of setting up a factory at Neyyattinkara,

Thiruvananthapuram, and filed Ext.P1 application in form

No.1 prescribed under the Factories Rules. Requisite fee

was remitted. By Ext.P3, the application was returned

stating that the same is incomplete. Petitioner rectified the

defects and resubmitted the same. Site approval obtained

from the Chief Town Planner and No Objection Certificate

from the Divisional Officer along with consent letter for

establishing a cashew factory issued by the Pollution

Control Board and building permit from the Local Authority

were also submitted. According to the petitioner, consent

letter from the neighbours, along with the resolution by the

Panchayath, recommending grant of permit was also

submitted.

W.P.(C).21790/09
2

2. By Ext.P8, the petitioner was informed that the

application Ext.P1 is being returned on the ground that the

documents are not complete. Petitioner responded vide

Ext.P9 pointing out that the documents are in order and if

anything further remains, he may be intimated of the same.

The application has again been dismissed vide Ext.P10 and

hence the writ petition challenging Ext.P10 and praying for

appropriate reliefs.

3. I heard the learned counsel for the petitioner and the

learned Government Pleader.

4. Learned counsel for the petitioner refers to the view

taken by this Court in Shihabudeen Kunju v. State of

Kerala {1984 KLT 474}, wherein this court indicated that

the power exercisable by the licensing authority as per the

Factory Rules is to be so done by the statutory authority

without reference to direction from the Government.

5. It is true that the designated licensing authority under

W.P.(C).21790/09
3

the Factories Rules is to exercise his power without being

influenced by extraneous considerations. I am also not in a

position to discern what exactly are the defects, which

continue to vitiate the application filed by the petitioner. At

any rate, petitioner has sought for a clarification vide Ext.

P9. The applicant is now met with Ext.P10, which does not

say what the defects are. This cannot be stated to be a

proper exercise of power.

6. In the result, there will be a direction to the second

respondent to pass order on Ext.P1 application in

accordance with law within six weeks from the date of

receipt of a copy of this judgment. If there are defects in

the application, then he shall specify such defects and issue

notice to the petitioner, giving him an opportunity to rectify

such defects. At least two weeks of time must be granted to

the petitioner to rectify the defects. If there are no defects,

then unless there is any other supervening statutory factors,

the applicant is entitled to a licence, subject to any

condition that can be imposed in terms of the Factories Act

W.P.(C).21790/09
4

and the Rules. Orders shall be passed, as aforementioned,

within the time frame mentioned above. It is made clear

that the applications, which have been returned to the

petitioner under the impugned communications, shall be

taken back to file.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs