High Court Kerala High Court

Saithaly vs Mini Joseph on 26 February, 2008

Kerala High Court
Saithaly vs Mini Joseph on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6506 of 2008(Y)


1. SAITHALY, S/O. KOCHU MARAKKAR,
                      ...  Petitioner
2. K.K.BASHEER, S/O. KHADER,

                        Vs



1. MINI JOSEPH, W/O. JOSEPH,
                       ...       Respondent

2. KEEZHMADU GRAMA PANCHAYATH, REPRESENTED

3. THE DISTRICT COLLECTOR,

4. THE GENERAL MANAGER,

5. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.T.K.VENUGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/02/2008

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

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

                                  W.P.(c).No. 6506 OF 2008

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

                    Dated this the 26th  day of February, 2008


                                      JUDGMENT

Kerala State Single Window Clearance Board, represented by

Principal Secretary to Government in the Industries Department,

Secretariat, Thiruvananthapuram is suo motu impleaded as the

additional 6th respondent. Registry will carry out necessary corrections

in the cause title.

2. Under challenge in this writ petition filed by the petitioners,

who are residents near the site where the first respondent wanted to

establish an industrial unit by name “Brothers Polymer” for production

of plastic products, is Ext.P3 decision of the District Board under The

Kerala Industrial Single Window Clearance Boards and Industrial

Township Area Development Act, 1999, Act 5 of 2000. Under Ext.P3

the District Board has interfered with Ext.P2 decision of the Panchayat

declining licence to the first respondent and recommended to the

Panchayat to issue licence to the first respondent under Ext.P3. The

convenor of the District Board ( General manger DIC) is authorised to

WPC.No.6506/08 2

issue deemed licence certificate to the first respondent in the event of

the Panchayat failing to comply with the recommendation.

3. When this writ petition came up for admission,

Sri.K.J.Mohammed Anzar, Government Pleader, has taken notice on

behalf of respondents 3 and 5. Sri.Anzar drew my attention to Section

11 of Act 5 of 2000 which provides remedy of appeal to the petitioners.

Sri.T.K.Venugopalan, counsel for the petitioners submitted that it is not

the statutory remedy of appeal provided under the Panchayat Raj Act

which was invoked against Ext.P2 and in as much as under Ext.P3,

Ext.P2 has been set aside and recommendations are issued to the

Panchayat regarding issuance of licence to the first respondent, Ext.P3

is out side the jurisdictional competence of the District Board under

Act 5 of 2000. According to him, the provisions of Act 5 of 2000

cannot override the provisions of the Panchayat Raj Act. The

submissions of Sri.T.K.Venugopalan notwithstanding, I am of the

view that the petitioners should invoke the remedies provided to them

under Section 11 of Act 5 of 2000 against Ext.P3.

4. I dispose of the writ petition relegating the petitioners to

that remedy. The petitioners are permitted to raise all available

WPC.No.6506/08 3

grounds including the jurisdictional competence of the District Board

to pass Ext.P3 in the context of the provisions in the Panchayat Raj

Act. Since Section 11 (1) provides that appeals should be filed within

30 days, if an appeal is filed now, the same will be apparently time

barred. However, having regard to the circumstance that the petitioners

are being relegated by this court to prefer an appeal, I direct the State

Board constituted under Act 5 of 2000 to entertain the appeal preferred

by the petitioners against Ext.P3 and dispose of the same in accordance

with law. If the petitioners prefer an appeal against Ext.P3 within three

weeks from today, the petitioners are permitted to urge all available

grounds in the appeal which will be disposed of by the State Board in

accordance with law. Sri.T.K.Venugopalan submits that the first

respondent has not started operations in her unit. Considering the

above submission, the first respondent is directed to maintain status

quo as obtaining today regarding the operation in her unit for a period

of ten days from today.

PIUS.C.KURIAKOSE

JUDGE

sv.

WPC.No.6506/08 4