High Court Kerala High Court

T.Gopalan vs Station House Officer on 14 June, 2007

Kerala High Court
T.Gopalan vs Station House Officer on 14 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12876 of 2007(G)


1. T.GOPALAN,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,
                       ...       Respondent

2. KUNHIKANNAN, S/O.PAKKEERAN,

3. NANDANAM, S/O.T.KUTTIYAN,

4. NARAYANAN,

5. SREEDHARAN,

6. SUSHEELA,

7. JANAKI,

8. STATE OF KERALA,

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MRS. Justice K.HEMA

 Dated :14/06/2007

 O R D E R
                             P.R. RAMAN & K. HEMA, JJ.


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

                                W.P.(C).No.12876 of 2007

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

                       Dated this  the  14th day of  June, 2007.


                                        JUDGMENT

Raman, J.

Petitioner seeks for appropriate writ order or direction to be issued to

the first respondent to afford adequate and sufficient protection to his life

and also for digging a bore well in 2.67 cents in R.S.229/1A of Bedadka

Village in Kasaragod District.

2. It is the case of the petitioner that because of the paucity of surface

water in and around the locality, he applied the Ground Water Authority for

permission to dig a bore well which was granted as per Ext.P2 order dated

14.2.2007. According to petitioner, even before attempting to dig the bore

well, permission of the nearby property owners was obtained. But, despite

the same, when he attempted to dig the well, respondents 3 to 7 and their

men caused physical obstruction preventing him from doing so. Complaint

made before the first respondent also did not yield any result. Hence he has

filed this writ petition.

3. Notice was issued and respondents entered appearance through

counsel. Heard both sides.

4. When the petitioner has obtained valid permit, as evidenced by

Ext.P2, for digging the bore well, if at all anybody has any apprehension that

[WP(C) No.12876/07] 2

the nearby public will be seriously affected by the same, they can only raise

their grievance before the concerned authorities and cannot cause any

physical obstruction. It is submitted by 5th respondent that, as against

Ext.P2 order, statutory appeal has been preferred before the government. It

is further submitted that, as of now, no interim stay has been granted.

When the petitioner has obtained a licence and so long as the same is in

force, he is entitled to dig the bore well strictly in accordance with the licence

conditions. In case, there is any physical obstruction as alleged, the first

respondent shall give necessary protection to remove such obstruction.

However, it is clarified that in case any stay order is obtained against Ext.P2

order or any final order is passed thereon cancelling Ext.P2, the parties shall

abide by such order.

The writ petition is disposed of as above.

P.R.RAMAN, JUDGE.

K. HEMA, JUDGE.

Krs.