High Court Kerala High Court

T.M.Varghese vs Corporation Of Kochi on 7 December, 2010

Kerala High Court
T.M.Varghese vs Corporation Of Kochi on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33803 of 2010(A)


1. T.M.VARGHESE, S/O.MATHUNNI,
                      ...  Petitioner

                        Vs



1. CORPORATION OF KOCHI,
                       ...       Respondent

2. ST.GEORGE'S FORANE CHURCH, EDAPPALLY,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :SRI.C.M.SURESH BABU,SC,COCHIN CORPORATI

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :07/12/2010

 O R D E R
                         P.N. RAVINDRAN, J.
                      -------------------------------
                    W.P.(C) No.33803 of 2010
                      -------------------------------
           Dated this the 7th day of December, 2010

                            J U D G M E N T

The petitioner who claims that his predecessors have been

buried in the cemetery attached to the second respondent church has

filed this writ petition for a direction to the first respondent, the

Corporation of Cochin to consider and dispose of Ext.P3 representation

after affording him an opportunity of being heard. The petitioner has

also prayed for a direction to the first respondent to take appropriate

action against the second respondent to prevent the illegal

construction and to take steps to demolish the construction done

without any plan or permit. The petitioner states that without the

approval of the local authority, the management of the second

respondent church has started construction of a new cemetery having

222 units adjacent to the old cemetery. Though such a plea is not set

out in the said writ petition, Ext.P3 representation also voices the

apprehension that once the new cemetery is established, the burial

pits in the old cemetery will be removed.

2. A statement has been filed on behalf of the second

respondent. It is stated therein that the second respondent Church

has no intention to demolish any part of the existing cemetery and

that the church has not constructed and is not constructing a new

W.P.(C) No.33803/2010

2

cemetery as alleged by the petitioner. It is also stated that the

petitioner is not residing within the parish of the second respondent

church and that the brother of the petitioner has filed two suits

against the church on different issues.

3. The learned standing counsel appearing for the first

respondent submitted that no application for permission to establish a

new cemetery has been submitted by the second respondent and no

such permission has been granted.

In the light of the statement filed on behalf of the second

respondent and the submissions made by the learned standing

counsel for the first respondent, I find no grounds to grant the reliefs

as prayed for. The writ petition fails and is accordingly dismissed.

P.N. RAVINDRAN,
JUDGE.

nj.