Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Kerala High Court

Varughese P.I vs District Collector on 5 September, 2024

Author: Kauser Edappagath

Bench: Kauser Edappagath

W.P.(C) No. 31048/2024

                                   ..1..

                                                          2024:KER:67311

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
           THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH
   THURSDAY, THE 5TH DAY OF SEPTEMBER 2024 / 14TH BHADRA, 1946
                         WP(C) NO. 31048 OF 2024

PETITIONER:
           VARUGHESE P.I
           AGED 64 YEARS, S/O IYPE IYPE,
           CHELAYACKAL PARAYIL VELLOOR P.O,
           PAMPADY, KOTTAYAM- 686501
           TRUSTEE, ST. MARY'S JACOBITE SYRIAN CATHEDRAL
           MANARCAD P.O, KOTTAYAM, PIN - 686019

           BY ADV L.RAJESH NARAYAN
RESPONDENTS:

     1     DISTRICT COLLECTOR
           COLLECTORATE KOTTAYAM,
           KOTTAYAM - KUMILY RD, KOTTAYAM, PIN - 686002

     2     REVENUE DIVISIONAL OFFICER
           SECOND FLOOR, MINI CIVIL STATION, UNION CLUB ROAD,
           PUTHENANGADY, KOTTAYAM, PIN - 686001

     3     ADDITIONAL DISTRICT MAGISTRATE
           COLLECTORATE KOTTAYAM, KOTTAYAM - KUMILY RD,
           KOTTAYAM, PIN - 686002

     4     DISTRICT POLICE CHIEF
           DISTRICT POLICE OFFICE COLLECTORATE P.O,
           KOTTAYAM, PIN - 686002

           RAJEEV JYOTHISH GEORGE, GP

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
05.09.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P.(C) No. 31048/2024

                                   ..2..

                                                           2024:KER:67311




                          JUDGMENT

The petitioner is aggrieved by Ext.P8 order passed by the respondent No.3 which refused the petitioner's application for issuance of LE-6 licence for public display of fireworks in connection with the festival of the St.Mary's Jacobite Syrian Cathedral, Manarcad in Kottayam District.

2. According to the petitioner, the fireworks are proposed to be conducted by licenced contractor who possesses a valid licence and he has complied with all conditions and submitted all the relevant documents along with the application and therefore, the same ought to have been allowed. It is alleged that Ext.P8 is illegal, arbitrary and passed mechanically without considering the facts and circumstances of the case.

3. I have heard Sri.L.Rajesh Narayan, the learned counsel appearing for the petitioner and Sri.Rajeev Jyothish George, the learned Government Pleader.

W.P.(C) No. 31048/2024

..3..

2024:KER:67311

4. The respondent No.3 rejected the application mainly on two grounds. (i) The petitioner did not provide the firework magazine as required under the Explosives Rules and (ii) The report of the District Police Chief as well as the chemical examination lab report have not been obtained.

5. So far as the first ground is concerned, the case of the petitioner is that he does not intend to store the explosives at the site and rather the same will be brought to the site just before the time of display and then the display will be carried out. In such cases, there is no requirement for a permanent magazine to be constructed by him. The petitioner has undertaken that he is ready and willing to set up a portable magazine with all necessary safety measures for the safe storage of the fireworks. So far as the second ground is concerned, Ext.P18 would show that the chemical examination lab report has already been obtained and Ext.P16 would show that the District Police Chief has also submitted a report. In Ext.P16 report of the District Police Chief it is stated that the neighboring owners of the property where the display is going to be carried out have expressed their no W.P.(C) No. 31048/2024 ..4..

2024:KER:67311 objection. However, it is stated in Ext.P16 that a crime has been registered against the licence holder and steps have been initiated to cancel the licence of the licence holder. However, Ext.P17 would show that this Court has passed an order stating that the licence of the licence holder shall not be cancelled on the basis of the crime registered.

6. Ext.P2 would show that fireworks have been entrusted to one who owns a valid licence to conduct the same. According to the petitioner, the fireworks display is proposed to be held in an open area and permission was accorded to conduct the fireworks and display the same in the previous years. As stated already, the petitioner has expressed willingness to produce portable magazine to the satisfaction of the authorities and undertaken to satisfy all other requisite conditions for fireworks display under LE-6 licence to the satisfaction of the authorities.

7. For reasons state above, I am of the view that the impugned order is not sustainable and accordingly it is set aside. The respondent No.3 is directed to issue licence in Form LE-6 to the W.P.(C) No. 31048/2024 ..5..

2024:KER:67311 petitioner to conduct public display of fireworks on 07/09/2024, subject to the following conditions:-

(i) The petitioner shall produce portable magazine to the satisfaction of the authorities for the storage of the fireworks.
(ii) The petitioner shall satisfy all other requisite conditions for fireworks display under LE-6 licence to the satisfaction of the authorities.
(iii) Before commencement of the fireworks display, barricades shall be put up at a distance of 100 metres of the display point on all sides and no one except the persons who are performing fire works display shall be permitted into the prohibited area of 100 metres.
(iv) The quantity of the fireworks shall be limited to 15 kilograms.
(v) The police department and other statutory authorities shall supervise the entire fireworks display and issue necessary directions, if necessary.
(vi) In case of violation of any of the conditions, it will be open W.P.(C) No. 31048/2024 ..6..

2024:KER:67311 to the ADM or other competent officials to take appropriate action in accordance with law.

The writ petition is disposed of as above.

Sd/-

DR. KAUSER EDAPPAGATH JUDGE APA (Hand over) W.P.(C) No. 31048/2024 ..7..

2024:KER:67311 APPENDIX OF WP(C) 31048/2024 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE APPLICATION FORM NO. AE-6 SUBMITTED BY THE PETITIONER DATED NIL EXHIBIT P2 TRUE COPY OF THE LICENSE IN FORM LE1 DATED 6.12.2023 EXHIBIT P3 TRUE COPY OF THE LOCATION SKETCH FOR THE CONDUCT OF FIRE WORKS DISPLAY ON 7.9.2024 EXHIBIT P4 TRUE COPY OF THE ON SITE EMERGENCY PLAN FOR CONDUCT OF FIREWORKS DISPLAY ON 7.9.2024 EXHIBIT P5 TRUE COPY OF THE AFFIDAVIT SUBMITTED BY THE LICENSEE BEFORE THE 3RD RESPONDENT EXHIBIT P6 TRUE COPY OF THE INSURANCE POLICY DATED 27.05.2024 ISSUED IN THE NAME OF THE TRUSTEE EXHIBIT P7 TRUE COPY OF THE RISK ASSESSMENT PLAN FOR THE CONDUCT OF FIREWORKS DISPLAY EXHIBIT P8 TRUE COPY OF THE ORDER DATED 22.08.2024 NO.

DCKTM/4483/2024/H4 EXHIBIT P9 TRUE COPY OF THE JUDGMENT DATED 24.2.2020 IN W.P (C) NO.5261/2020 EXHIBIT P10 TRUE COPY OF THE JUDGMENT DATED 14.3.2024 IN WPC NO.10135/2024 EXHIBIT P11 TRUE COPY OF THE ORDER DATED 26.3.2024 IN W.A NO.464/2024 EXHIBIT P12 TRUE COPY OF THE INTERIM ORDER DATED 16.4.2024 IN WPC NO. 15960/2024 W.P.(C) No. 31048/2024 ..8..

2024:KER:67311 EXHIBIT P13 TRUE COPY OF THE ORDER DATED 23.4.2024 IN WPC NO.16422/2024 EXHIBIT P14 TRUE COPY OF THE JUDGMENT DATED 3.5.2024 IN WPC NO.16473/2024 AND OTHER CASES EXHIBIT P15 TRUE COPY OF THE JUDGMENT DATED 28.6.2024 IN WPC NO.22997/2024 EXHIBIT P16 TRUE COPY OF THE REPORT DATED 8.7.2024 SUBMITTED BY THE DEPUTY POLICE SUPERINTENDENT TO THE 4TH RESPONDENT WITH COVERING LETTER DATED 27.8.2024 EXHIBIT P17 TRUE COPY OF THE ORDER DATED 5.7.2024 IN CRL MC NO.2848/2024 EXHIBIT P18 TRUE COPY OF THE REPORT DATED 8.8.2024 OF THE STATE FORENSIC SCIENCE LABORATORY WITH COVERING LETTER DATED 13.8.2024