High Court Kerala High Court

Thomas Mathew vs The State Of Kerala on 15 December, 2006

Kerala High Court
Thomas Mathew vs The State Of Kerala on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16459 of 2006(H)


1. THOMAS MATHEW,
                      ...  Petitioner

                        Vs



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

2. THE KERALA POLLUTION CONTROL BOARD,

3. THE DISTRICT MEDICAL OFFICER,

4. MEENACHIL GRAMA PANCHAYATH, REPRESENTED

5. ANNAMMA BABY KALLOLIKUNNEL,

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :SRI.BABU JOSEPH KURUVATHAZHA,SC,POLU.C.

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :15/12/2006

 O R D E R
                             PIUS C. KURIAKOSE, J.

                  ..........................................................

                            W.P.(C) No.16459 OF 2006

                  ...........................................................

                  DATED THIS THE 15TH DECEMBER, 2006


                                   J U D G M E N T

This Writ Petition is filed seeking a direction to respondents 1 to

4, viz., the State, the Pollution Control Board, the D.M.O. and the

Meenachil Grama Panchayat, not to permit the 5th respondent to

operate her factory M/s.Rosan Concrete Hollow Block Industry without

obtaining licence.

2. The Government Pleader on the basis of written instructions

from the D.M.O. would submit that the 5th respondent is conducting

the factory on the strength of a licence issued by the Meenachil Grama

Panchayat (the 4th respondent) the period of which will expire only on

31.3.2007 and that she is having consent from the Pollution Control

Board which has been validated upto 31.12.2008. Learned

Government Pleader further submitted that an inspection was

conducted by the D.M.O. through the Technical Assistant attached to

the D.M.O’s office and that during that inspection it was seen that raw-

materials were stored by the 5th respondent at the southern side of the

factory which is just opposite to the petitioner’s house and that it was

noticed that during the operation of hydraulic machineries, sound with

vibration is produced. According to learned Government Pleader, in

WP(C)N0.16459 of 2006

-2-

order to avoid sound and dust pollution, southern and eastern sides of

the factory should be permanently closed upto the road level and raw-

material should not be stored on the southern side.

3. Counsel for the petitioner would place before me copy of order

No.PCB/KTM/A/389/2006 dated 20.10.2006 issued by the

Environmental Engineer of the Pollution Control Board to one Jobin

Tom who is the son of the petitioner. On going through this order, it is

not seen issued to the 5th respondent or even communicated to the 5th

respondent. But obviously the Panchayat has been notified regarding

the decision taken by the Pollution Control Board on the basis of a

sound level monitoring conducted by the Board on 18.10.2006. In

view of the obvious position that the 5th respondent is having licence

from the Panchayat for the period upto 31.3.2007, I do not propose to

pass any order straightaway restraining the 5th respondent from

continuing with the factory. However, the 5th respondent is bound to

abide by the directions which are issued by the Pollution Control Board

and also by the Public Health authority.

Under these circumstances, the Writ Petition will stand disposed

of with the following directions:-

The 3rd respondent-D.M.O. is directed to communicate to the 5th

WP(C)N0.16459 of 2006

-3-

respondent whatever directions that were found necessary on the

basis of the inspection conducted through the Technical Assistant

attached to the 3rd respondent’s Office. Similarly, there will be a

direction to the 2nd respondent (the Environmental Engineer of the

Kottayam District Office of the 2nd respondent) to issue appropriate

directions to the 5th respondent which were found necessary on the

basis of the sound level monitoring referred to in order No.

PCB/KTM/A/389/2006 dated 20.10.2006 issued to Mr.Jobin Tom, son

of the petitioner. Both the 2nd respondent and the 3rd respondent will

comply with the above directions within two weeks of their receiving

copy of this judgment. If it is seen that the 5th respondent has not

complied with those directions within three weeks of receiving those

directions communicated by respondents 2 and 3, they will take

appropriate action under the relevant Statute and the Rules against

the 5th respondent.

(PIUS C. KURIAKOSE, JUDGE)

tgl

WP(C)N0.16459 of 2006

-4-

APPENDIX

PETITIONER’S EXTS:-

EXT.P1 – TRUE COPY OF PETITION DT.24.4.06 SUBMITTED BEFORE R4.

EXT.P2 – TRUE COPY OF REPRESENTATION DT.29.4.06 SUBMITTED BEFORE

R1.

EXT.P3 – TRUE COPY OF ORDER OF R5 WITH REPORT.

EXT.P4 – TRUE COPY OF ORDER OF POLLUTION CONTROL BOARD DT.2.5.06.

EXT.P5 – TRUE COPY OF DO. DT.26.5.06.

EXT.P6 – TRUE COPY OF NOTICE OF R2 DT.11.8.06.

EXT.P7 – TRUE COPY OF NOTICE OF R2 DT.30.8.06

EXT.P8 – TRUE COPY OF REPRESENTATION OF PETR. DT.18.9.06.

RESPONDENTS’ EXTS:

EXT.R5(a) – TRUE COPY OF CONSENT LETTER ISSUED BY R4 DT.31.10.91.

EXT.R5(b) – TRUE COPY OF NO-OBJECTION CERTIFICATE DT.5.1.91 ISSUED

BY THE POLLUTION CONTROL BOARD.

EXT.R5(c)- TRUE COPY OF CONSENT ISSUED BY DO. DT.16.6.06

EXT.R5(d) – TRUE COPY OF CERTIFICATE ISSUED BY GENERAL MANAGER

OF DISTRICT INDUSTRIES CENTRE, KOTTAYAM DT.23.1.92.

EXT.R5(e) – TRUE COPY OF LETTER DT.28.4.06 FROM GENERAL MANAGER

TO THE SECRETARY, MEENACHIL PANCHAYAT.

EXT.R5(f) – TRUE COPY OF CONSENT LETTER DT.21.5.90 SIGNED BY

PADMANABHAN.

WP(C)N0.16459 of 2006

-5-

EXT.R5(g) – TRUE COPY OF CONSENT LETTER DT.28.8.91 SIGNED BY

THOMAS MATHEW.

/TRUE COPY/

WP(C)N0.16459 of 2006

-6-