High Court Kerala High Court

Sri.Abdu vs State Of Kerala on 14 September, 2009

Kerala High Court
Sri.Abdu vs State Of Kerala on 14 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25314 of 2009(H)


1. SRI.ABDU, S/O. UNNIHASSAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE WANDOOR GRAMA PANCHAYATH,

3. THE SECRETARY, WANDOOR GRAMA

4. THE KERALA STATE POLLUTION CONTROL

                For Petitioner  :SRI.R.SUDHEESH KUMAR

                For Respondent  :SRI.A.SUDHI VASUDEVAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/09/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
              W.P(C).Nos.25314 & 25799 OF 2009
                  -------------------------------------------
            Dated this the 14th day of September, 2009


                              JUDGMENT

1.The latter among the captioned matters is listed today for

admission. The petitioner therein is the neighbour of the

petitioner in W.P(C).25314/09, who operates a water service

station for cleaning automobiles.

2.The panchayat had issued licence to the operator. While he

was carrying on that activity, the neighbour objected. On

those objections, the panchayat secretary called upon the

operator to close down the business within 15 days. A search

of the statutory provisions does not appear to show the

existence of an authority for such immediate closure, unless

that was imminently necessary. I say this because fairness in

exercise of jurisdiction and powers is one of the guarantees of

rule of law emanating out of the concept of equality before law

and in protection of the laws enshrined in Article 14 of the

Constitution of India. This Court, taking into consideration the

WPC.25314/09 & 25799/09

Page numbers

application of the operator for consent before the Kerala State

Pollution Control Board, admitted W.P(C).25314/09 on

31.8.2009 and granted an interim order of stay of operation of

the order of the panchayat secretary. In the aforesaid

circumstance, the neighbour seeks a direction to have the

decision of the panchayat enforced.

3.Leaving aside the controversy between the neighbours, if the

operator’s application before the PCB dated 24.2.2009 is still

pending for consideration for issuance of consent to operate, it

reflects a very sorry state of affairs of a department or

authority vested with abundant jurisdiction in relation to

environmental laws. The primary concern is not merely an

operator or a neighbour. The more important consideration of

all such authorities should be the entire environment. If such

a vision is not readily available with the authorities, such

institutions are bound to fail.

WPC.25314/09 & 25799/09

Page numbers

4.As of now, the operator is continuing with his activity on the

strength of the interim order granted provisionally. The

neighbour has other remedies also available to him for abating

nuisance. However, he is also entitled to contest the permit

granted to the operator. He has raised his objections and the

panchayat had commenced its action on it though in an abrupt

manner.

5.Taking the aforesaid fact situation into consideration, these

writ petitions are ordered directing that the operator and the

neighbour would appear before the secretary of the panchayat

and said authority will decide on the controversy between the

parties in accordance with law. But, before concluding such

proceedings, the operator who is continuing as of now with his

operations on the strength of the interim order already issued

in W.P(C).25314/09, will be given a period of 45 days to

produce the decision of the PCB authorities on his application

for consent and the panchayat will conclude the proceedings

on the basis of the decision that the PCB may take. The 4th

WPC.25314/09 & 25799/09

Page numbers

respondent will take up the said application and issue decision

thereon within a period of three weeks unless such decision

has already been taken. These writ petitions are so ordered

preserving the rights of parties to seek statutory reliefs and

remedies if either of them is aggrieved by the decision that the

panchayat secretary may take following the aforesaid

directions. All issues on merits are left open.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.15/9.