High Court Kerala High Court

Sebastian John vs The Secretary on 1 June, 2010

Kerala High Court
Sebastian John vs The Secretary on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14969 of 2010(U)


1. SEBASTIAN JOHN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. CHERTHALA MUNICIPALITY,

3. THE DISTRICT COLLECTOR,

4. THE CHAIRMAN,

5. KUNJUMON, AGED ABOUT 43 YEARS,

6. STATE OF KERALA,

                For Petitioner  :SRI.K.RAMANATHAN

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS,SC,POLL.C.BOAR

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :01/06/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.14969/2010-U
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
             Dated this the 1st day of June, 2010

                      J U D G M E N T

The writ petition is filed seeking for various reliefs

including a direction to the first and second respondents

to take immediate measures to close down the dumping of

waste, its collection and environment pollution caused by

the fifth respondent in the petitioner’s property. There

is a further relief sought by way of a direction to the

fifth respondent to remove the already collected waste in

the petitioner’s property and to adequately compensate the

petitioner for the damages done to his property.

2. It is a case where the petitioner has executed

Ext.P1 agreement with the fifth respondent for using his

property on payment of Rs.10,000/- as monthly rent for

different purposes including rearing of buffaloes as well

as for manufacture of organic manure from vegetable waste

for which the fifth respondent is allowed to use certain

portions of properties the extent of which is mentioned in

condition No.3 of Ext.P1. Certain other stipulations have

also been made in Ext.P1.

3. What is alleged in the writ petition is that the

fifth respondent, without obtaining any licence, started to

dump all kinds of waste collected from the Cherthala

W.P.(C). No.14969/2010
-:2:-

Municipality including waste materials from hospitals,

dangerous chemicals etc. into the property. Certain

photographs have been produced in support of the said plea.

The petitioner has also produced along with the writ

petition, Exts.P2 and P3 which are representations said to

have been submitted by the Parent-Teacher Association of

the Government Polytechnic College, Cherthala and the

Principal, Government Polytechnic College, Cherthala

respectively in this regard alleging public nuisance and

pollution. In support of the plea that the people of the

locality have been complaining the matter to the petitioner

Ext.P4 representation has been produced.

4. The petitioner is permanently residing in New

Delhi and on coming to know about the activities of the

fifth respondent, he has filed this writ petition seeking

various reliefs.

5. Heard the learned counsel for the petitioner and

the learned Standing Counsel appearing for the Municipality

and the learned counsel for the fifth respondent.

6. When the matter came up for hearing on 24/05/2010,

the learned Standing Counsel for the Municipality submitted

that speedy steps are being taken for finding out a

permanent solution with regard to dumping of waste and

appropriate action will be taken within one week. It was

W.P.(C). No.14969/2010
-:3:-

also submitted that the Municipality will have to find out

suitable places for dumping of waste. This submission was

made on realising that the arrangement made between the

petitioner and the fifth respondent cannot be used for

dumping the entire waste materials generated within the

Municipality limits through the fifth respondent in the

property in question. The fifth respondent has filed a

counter affidavit in the matter disputing the contentions

raised by the petitioner.

7. The learned counsel for the Municipality submitted

that going by the terms of Ext.P1, the petitioner has

allowed the fifth respondent to collect vegetable waste for

converting it as organic manure. It is submitted that to

that extent, the arrangement between the petitioner and the

fifth respondent can be continued. But with regard to the

dumping of other types of waste materials, the fifth

respondent will have to see that the same will not be

dumped into the petitioner’s property.

8. Even though the learned counsel for the petitioner

submitted that the fifth respondent cannot bring any

materials to the property, in the light of the conditions

specified in Ext.P1 it can be seen that the petitioner has

permitted the fifth respondent to bring vegetable waste for

the purpose of manufacturing organic manure. Therefore,

W.P.(C). No.14969/2010
-:4:-

the stand taken by the petitioner that the fifth respondent

cannot bring such type of waste is not supportable.

9. The learned counsel for the petitioner submitted

that under the cover of the agreement and misusing the

terms of the agreement, the entire waste generated within

the limits of the Municipality cannot be brought in by the

fifth respondent on the basis of any arrangement made by

him with the Municipality. That will be beyond the scope

of the agreement.

10. There is dispute between the parties with regard

to the question whether the entire property is now utilised

for dumping waste. That is a matter which can be enquired

into by a competent officer of the fourth respondent,

namely, the Kerala State Pollution Control Board, who will

depute a competent Officer to conduct an inspection of the

entire property including the quantity of the waste

collected there and the items which have been collected and

prepare a report. He should also find out whether any

pollution is created by the dumping of waste in the

property. A copy of the report will be furnished to the

petitioner, the Municipality as well as the fifth

respondent after conducting the inspection within a period

of one week.

W.P.(C). No.14969/2010
-:5:-

11. The Municipality will see that any extra items of

waste not covered by the terms of Ext.P1 agreement which

are dumped into the property are removed to any convenient

site to be found out by them through the fifth respondent

himself or by other means. The same will also be done

within ten days from the date of submission of the report

by the Officer of the fourth respondent.

12. If the petitioner is aggrieved by any other

actions of the fifth respondent, namely, alleged violation

of the terms of the agreement etc., he can approach an

appropriate forum in the matter.

With the above directions, the writ petition is

disposed of. No costs.

(T.R. Ramachandran Nair, Judge.)

ms