High Court Kerala High Court

Shibu Baby John vs State Of Kerala Represented By Its on 12 February, 2008

Kerala High Court
Shibu Baby John vs State Of Kerala Represented By Its on 12 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34272 of 2007(S)


1. SHIBU BABY JOHN , AGE 44,
                      ...  Petitioner
2. DARIOUS D'CRUZ, AGE 48,
3. K.G.RAVI, AGE 65, S/O.K.G.GOPALAN,

                        Vs



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

2. THE PRINCIPAL SECRETARY INDUSTRIES

3. ROSOBORON EXPORTS, 21 GOGOLEVSKY

4. MR.ELAMARAM KARIM, MINISTER FOR

5. THE KERALA MINERALS & METALS LIMITED

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :12/02/2008

 O R D E R
                         H.L.DATTU, C.J.   &   K.M.JOSEPH, J.

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

                                          W.P.(C) No.34272 of 2007

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

                          Dated, this the   12th day of February,  2008


                                        JUDGMENT

H.L.Dattu, C.J.

Petitioners in this writ petition filed under Article 226 of the Constitution,

have sought for the following reliefs. They are as under:

“(a) issue a writ, order or direction prohibiting the

Respondent Nos.1, 2 and 5 and/or their agents from going

ahead with and/or implementing Exhibit P3 Memorandum of

Understanding dated 17th 17th May, 2007 entered into with

Roseboron (R-3);

(b) issue a writ, order or direction authorizing an

independent, external agency to investigate the irregularities in

the MOU-Agreement formalized between the Respondent

Nos.1 & 2 and Rosoboron (R-3);

(c) issue a writ, direction or order prohibiting the

respondents Nos.1 and 2 to cancel the expansion projects of

the Respondent No.5 forthwith;

(d) issue a writ, direction or order in the nature of

certiorari or such other appropriate writ, order or direction

quashing any decision of Respondents Nos. 1 and 2 to

terminate the agreements entered into for the expansion

projects of Respondent No.5;

(e) issue a writ, direction or order in the nature of

certiorari or such other appropriate writ, order or direction

quashing any decision and/or action of Respondents Nos.1, 2

and 5 to proceed with new tenders and/or award of any new

contracts in connection with the expansion projects of the

Respondent No.5;

W.P.(C) No.34272 of 2007

2

(f) issue a writ, order or direction prohibiting the

respondent Nos.1, 2 and 5 from divulging the technology of

Respondent No.5 to third parties and/or their agents and/or

their associates; and/or;

(g) award cost of the present proceedings; and

(h) pass such other further orders as this Hon’ble Court

may deem fit and proper in the facts and circumstances of the

case.”

2. Respondents 1 and 2 have filed a counter affidavit resisting the

reliefs sought for by the petitioners in the writ petition. In paragraph 10 of their

counter affidavit they have stated as under:

“10. It is most respectfully submitted that Ext.P3 MOU

has got nothing to do with any of the aforementioned projects

of the 5th Respondent. Projects of the 5th Respondent and the

project under Ext.P3 MOU are mutually independent and

separate from each other. There is sufficient space and scope

for all the projects to go on stream subject to the reservations

as expressed in this Counter Affidavit. Expression of interest

called for by the 5th Respondent and Ext.P3 MOU are distinct

and separate. However there have been certain discussions

with regard to coordinating and establishing the 10,000 MT

Titanium Sponge Plant. It is not the 5th Respondent which has

entered into the MOU with the 3rd Respondent, but it is the

State Government and the project envisioned there under is

not as a substitute or a challenge to the projects of the 5th

respondent. On the other hand what is to be examined under

Ext.P3 MOU is the possibility of an effective utilization of the

abundant mineral wealth in the State for value added

W.P.(C) No.34272 of 2007

3

products. Expansion projects contemplated by the 5th

respondent Company will in no way be affected on account of

Ext.P3 MOU or the project envisaged thereunder. It is only a

feasibility study that is being undertaken under Ext.P3 MOU

and the Government will take a final decision only after

considering all aspects relating to the matter. All the

apprehensions expressed by the Petitioners are totally

baseless, misplaced and they do lack in merit.”

3. In view of the statements made by respondents 1 and 2 in

paragraph 10 of their counter affidavit, Sri.Santhosh Mathew, learned counsel

appearing for the petitioners would submit that placing on record the

statements made by the respondents in paragraph 10 of the counter affidavit,

the writ petition may be disposed of. By accepting the suggestion made by the

learned counsel for the petitioners it would cause no prejudice to the

respondents.

4. Therefore, placing on record the statements made by respondents 1

and 2 in paragraph 10 of their counter affidavit, this writ petition is disposed of

as having become unnecessary.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.M.JOSEPH)

JUDGE

vns