High Court Kerala High Court

Tower Vision India (P) Limited vs The Superintendent Of Police on 1 December, 2009

Kerala High Court
Tower Vision India (P) Limited vs The Superintendent Of Police on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32421 of 2009(W)


1. TOWER VISION INDIA (P) LIMITED,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, KOLLAM
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. ADV. SUKUMARA PILLAI,

5. MR. ABRAHAM GEORGE @ JOY, PROPRIETOR,

6. MR. BABY, (PROPRIETOR),

7. MR. ALEX, (PROPRIETOR),

8. MR. MAHESH, (MOTOR CYCLE MECHANIC),

9. PUNALUR MUNICIPALITY,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  :SRI.B.GOPAKUMAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/12/2009

 O R D E R
           KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
            -----------------------------------------
      W.P(C)Nos.32421 of 2009, 33113 of 2009 and
                        33114 of 2009
            -----------------------------------------
          Dated this the 1st day of December, 2009

                          JUDGMENT

Kurian Joseph,J.

These writ petitions are filed at the instance of

service providers/infra-structure service providers, who have

been issued licence by the Department of Telecommunications

for the erection of mobile towers and for their operation. It is

also seen that the local authority concerned had issued building

permit for the construction of the tower. In some of the cases,

it appears, after the issuance of the building permit, the local

authority concerned itself had issued a stop memo. Some of

the people at the locality entertained an apprehension with

regard to the hazards to their health and they physically

obstructed the petitioners from taking up the construction of the

tower though the same was permitted by the local authority

concerned and though they had the licence. When the writ

petitions came up before this court, it is seen that this court had

issued a direction to the Police to render necessary police

protection for the construction of the tower, in case there is no

W.P(C)Nos.32421 of 2009,
33113 of 2009 and 33114 of 2009

2

prohibitory order issued by any statutory authority or any court

of law. It was also made clear that the commissioning of the

tower will be done only after obtaining further orders from this

court. The order regarding commissioning as above was issued

in view of the reference order dated 24-3-2009 in W.P(C)

No.6433/2009 and connected cases, to the Larger Bench. The

following are the two questions referred to the Larger Bench:-

1) Whether the construction of a Mobile Base
Station by itself will give raise to a dispute
of civil nature, merely for the reason that a
section of the public apprehends that it may
cause some health hazards and whether a
larger question of this nature as to whether
such Mobile Base Station could cause any
health hazard could be decided in a petition
filed under Article 226 of the Constitution of
India.

2) If the petitioners have obtained licence in
accordance with the relevant statute in force
and when they start functioning of a Mobile
Base Station, can anybody cause any
physical obstruction to such work, without
raising a dispute and seeking remedies
available to them under law, and in case,
any such physical obstruction is caused, is
not the Police bound to act and whether in
the absence, this Court could issue
necessary directions to the Police.

W.P(C)Nos.32421 of 2009,
33113 of 2009 and 33114 of 2009

3

The Larger Bench is yet to consider the reference.

2. We find that none of the members of the public or for

that matter any local authority has challenged either the licence

granted to the petitioners by the Department of

Telecommunications or the permit granted to the applicants, as

the case may be, before this court. Apparently such challenges

could not have been taken up before this court in the ordinary

course since any person aggrieved by an order passed by the

local authority is to pursue his grievance before the Tribunal for

Local Self Government Institutions. Similarly any person

aggrieved by the licence granted by the Department of

Telecommunications is to pursue the matter before the TDSAT.

If there is any other issue, the same is to be sorted out before

the civil court.

3. Be that as it may, it is reported that pursuant to the

interim orders granted by this court, the applicants have either

completed the construction of the base tower or the same is in

the process of construction/completion. In that view of the

W.P(C)Nos.32421 of 2009,
33113 of 2009 and 33114 of 2009

4

matter since the issue referred to the Larger Bench has nothing

to do with the construction of the base station, we do not think

that there is any point in keeping these writ petitions before this

court. The construction is undertaken only on a licence issued

by the Department of Telecommunications and a permit issued

by the local authority concerned. If the local authority

concerned has issued a stop memo for any valid reason and in

case the same is in force, it is for the service provider/infra-

structure service provider to pursue the matter in appropriate

proceedings before the Tribunal for Local Self Government

Institutions. Similarly, if any of the respondents or for that

matter any person is aggrieved by the permit granted by the

local authority for the construction of the base station or by the

licence issued to the service provider/infra-structure service

provider, it is for that person to pursue the matter before the

TDSAT. If there is still any other dispute, it is for the party

concerned to approach the civil court. Unless interdicted by any

such forum or a competent authority, petitioners are free to act

W.P(C)Nos.32421 of 2009,
33113 of 2009 and 33114 of 2009

5

according to the licence/permit granted to them.

Therefore, these writ petitions are disposed of making it

clear that in the event of any person/party approaching the

Tribunal or TDSAT. referred to above or the civil court, such

forums shall consider the issues taken up before them ignoring

the factual position that pursuant to the interim order granted by

this court for police protection, the construction of the mobile

tower has been either constructed or started construction. We

make it clear that the construction thus made will be subject to

the orders, if any, passed by the forums as referred to above.

Still further it is made clear that the petitioners cannot claim any

equity on the only ground of the construction. We make it

further clear that if any such forum is approached by any of the

parties, that forum is free to consider the matter on all available

grounds and that the construction had been made as permitted

by the High Court shall not be taken as an objection for dealing

with those aspects. However, it is made clear that in case there

is no interdiction from any competent forum, and in case the

W.P(C)Nos.32421 of 2009,
33113 of 2009 and 33114 of 2009

6

construction is made in accordance with the permit/licence from

the local authority/ competent authority, there cannot be any

physical obstruction in doing a lawful activity. In the unlikely

event of any obstruction in such circumstances, the police shall

render necessary assistance.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ssn

W.P(C)Nos.32421 of 2009,
33113 of 2009 and 33114 of 2009

7

KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.

—————————

W.P(C)Nos.24020, 28688,
28689, 28690, 28691,
28946, 28982, 28987,
28988, 29118, 29222
and 30057 of 2009

—————————-

JUDGMENT

28th October, 2009