Kerala High Court
C.P.Ajithkumar vs State Of Kerala on 31 August, 2022
Author: Devan Ramachandran
Bench: Devan Ramachandran
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
Wednesday, the 31st day of August 2022 / 9th Bhadra, 1944
WP(C) NO. 32680 OF 2008(M)
PETITIONERS:
1. C.P.AJITHKUMAR, PROPRIETOR, SUBURBAN TRAVELS, MAMANGALAM,
COCHIN-24,(PRESIDENT, TRAVEL, OPERATORS ASSOCIATION OF KERALA).
2. KERALA MERCHANTS UNION (FORMERLY ERNAKULAM MERCHANTS UNION),
MERCHANTS UNION BUILDING, MERCHANTS UNION ROAD, COCHIN-11,
REPRESENTED BY ITS GENERAL SECRETARY.
BY ADVOCATE SRI.TOM K.THOMAS
RESPONDENTS:
1. STATE OF KERALA, REPRESENTED BY SECRETARY TO GOVERNMENT, PUBLIC
WORKS DEPARTMENT, (ROADS), GOVT.SECRETARIAT, TRIVANDRUM.
2. THE SECRETARY TO GOVERNMENT, FINANCE DEPARTMENT, GOVT.SECRETARIAT,
TRIVANDRUM.
3. THE CHIEF ENGINEER, PUBLIC WORKS DEPARTMENT (ROADS), TRIVANDRUM.
4. CORPORATION OF COCHIN, REPRESENTED BY ITS SECRETARY, BOAT JETTY,
ERNAKULAM.
5. GREATER COCHIN DEVELOPMENT AUTHORITY, KADAVANTHARA, ERNAKULAM,
COCHIN-20, REPRESENTED BY ITS SECRETARY.
ADDITIONAL R6 AND R7 IMPLEADED
6. THE CHIEF ENGINEER, (NATIONAL HIGHWAYS), TRIVANDRUM-695033.
7. THE REGIONAL OFFICER, NATIONAL HIGHWAY AUTHORITY OF INDIA, OFFICE OF
THE CHIEF ENGINEER, (NATIONAL HIGHWAYS), TRIVANDRUM-695033. (ADDDL.
R6 AND R7 ARE IMPLEADED AS PER ORDER DATED 28.11.2088
INIA.15338/2008).
ADDITIONAL R8 AND R9 IMPLEADED
8. THE PROJECT DIRECTOR, PROJECT IMPLEMENTATION UNIT COCHIN, NATIONAL
HIGHWAY AUTHORITY OF INDIA, MANGALYA VAIDHYA MADOM, VYTILA,
ERNAKULAM.
9. THE PROJECT DIRECTOR, PROJECT IMPLEMENTATION UNIT PALAKKAD, NATIONAL
HIGHWAY AUTHORITY OF INDIA, ARMUGHAM COLONY, CHANDRA NAGAR,
PALAKKAD. (ADDL.R8 AND R9 ARE IMPLEADED AS PER ORDER DATED
17.12.2008 IN I.A.16206/2008 IN WP(C)32680/2008.)
ADDITIONAL R10 IMPLEADED
10. UNION OF INDIA, REP. BY SECRETARY TO GOVERNMENT, MINISTRY OF SURFACE
TRANSPORT, CENTRAL SECRETARIAT, NEW DELHI. (ADDL.R10 IS IMPLEADED AS
PER ORDER DATED 30.03.2009 IN I.A.4647/2009 IN WP(C) 32680/2008.)
ADDITIONAL R11 IMPLEADED
11. CENTRE FOR CONSUMER EDUCATION, MARKET ROAD, PALAI, REPRESENTED BY
ITS MANAGING TRUSTEE DEJO KAPPAN, AGED 54, S/O.LATE K.C.JOSEPH,
RESIDING AT 17 A, PRESIDENCY HOMES, KALOOR, ERNAKULAM. (ADDL.R11 IS
IMPLEADED AS PER ORDER DATED 12.10.2011 IN IA.15616/2011.)
ADDITIONAL R12 AND R13 IMPLEADED
12. KERALA GOVERNMENT CONTRACTORS ASSOCIATION, HEAD OFFICE SREEKUMAR
BUILDING, IRON BRIDGES.P.O., ALAPPUZHA, REPRESENTED BY ITS PRESIDENT
VARGHESE KANNAMPALLY-688001.
13. P.R.ASHOKUMAR, RAMAPRIYA, PARAYAKADU.P.O., CHERTHALA, ALAPPUZHA
DISTRICT-688001.
(ADDL.R12 AND R13 ARE IMPLEADED AS PER ORDER DATED
18.10.2011 IN I.A.15475/2011.)
ADDITIONAL R14 IMPLEADED
14. THE DISTRICT COLLECTOR, ERNAKULAM. (IS SUO MOTU IMPLEADED AS ADDL.
R14 AS PER ORDER DATED 11.10.2019 IN WPC.)
ADDITIONAL R15 SUO MOTU IMPLEADED
15. THE PROJECT DIRECTOR, NATIONAL HIGHWAY AUTHORITY OF INDIA, ERNAKULAM
IS SUO MOTU IMPLEADED AS ADDL. R15 AS PER ORDER DATED 17.12.2021 IN
WP(C) 32680/2008.
ADDITIONAL R16 IMPLEADED
16. THE COMMISSIONER OF POLICE, KOCHI. (IS SUO MOTU IMPLEADED AS
ADDL.R16 AS PER ORDER DATED 14-01-2022 IN WP(C) 32680/2008).
ADDITIONAL R17 SUO MOTU IMPLEADED
17. COCHIN SMART MISSION LIMITED, 4TH FLOOR, JLN STADIUM METRO STATION,
KALOOR, KOCHI- 682017 (IS SUO MOTU IMPLEADED AS ADDITIONAL R17 AS
PER ORDER DATED 01.08.2022 IN WP(C) 32680/2008.)
ADDITIONAL R18 SUO MOTU IMPLEADED
18. REGIONAL OFFICER, NHAI, THIRUVANANTHAPURAM IS SUO MOTU IMPLEADED AS
ADDITIONAL R18 AS PER ORDER DATED 08/08/2022 IN WP(C) 32680/2008.
BY SRI. K.V.MANOJ KUMAR, SENIOR GOVERNMENT PLEADER FOR R1 TO R3, R14
AND R16.
BY SRI. JANARDHANA SHENOY, STANDING COUNSEL FOR R4.
BY SRI. M.K.THANKAPPAN, ADVOCATE FOR R5.
BY SRI. SEBASTIAN THOMAS, ADVOCATE FOR R6 AND R7.
BY SRI. THOMAS ANTONY, ADVOCATE FOR R8 AND R9.
BY SRI. S. KRISHNAMOORTHY, CENTRAL GOVERNMENT COUNSEL FOR R10.
BY SRI. JOHNSON MANAYANI, ADVOCATE FOR R11.
BY SRI. JOMY GEORGE, ADVOCATE FOR R12 AND R13.
BY SMT. M.U.VIJAYALAKSHMI, STANDING COUNSEL FOR CSML, ADDL. R17.
BY SRI. BIDAN CHANDRAN, STANDING COUNSEL FOR ADDL. R18.
BY SRI. MATHEWS K. PHILIP, STANDING COUNSEL FOR NHAI
BY M/S. S. KRISHNA, P.DEEPAK AND VINOD BHAT, AMICUS CURIAE
BY SRI.C.S.MANU, ASSISTANT SOLICITOR GENERAL OF INDIA
This Writ Petition (Civil) having coming up for orders on
31.08.2022, and upon perusing this court's judgment dated 18.10.2019 and
order dated 19.08.2022 , the Court on the same day passed the following.
P.T.O
Devan Ramachandran, J.
-------------------------------
W.P(C)No.32680 of 2008
W.P(C)No.34310 of 2019
------------------------------------
Dated this the 31st day of August, 2022.
ORDER
On 19th August, 2022, this Court had issued certain orders in continuation of the ones contained in the orders dated 01/08/2022 and 08/08/2022.
2. Sri.Manoj Abraham IPS, Director of Vigilance and Anti-Corruption Bureau was present online and he explained the action taken by his Department with respect to the various roads in Kerala. This Court interacted with him on various aspects and it is disclosed that over 7500 complaints were received, out of which, 107 were taken up, based on Intelligence 2 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019 inputs and surprise inspection conducted. The Director informed me that the samples of "road cutting" have been sent to the competent laboratory for examination and that, on obtaining the technical report with respect to the same, cases will be registered, if found necessary. He added that two cases have already been registered and that necessary action thereon is being taken forward. He concluded saying that the technical reports with respect to the roads are expected in about two or three weeks from now and assured this Court that measures, as are warranted, will be taken forward without any exemption.
3. The afore submissions of the Director of Vigilance and Anti-Corruption Bureau certainly is very welcome because I have no doubt when the said Department keeps an eye for any wrong doing with respect to the construction and maintenance of roads, the situation certainly will improve. If action is taken by them 3 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019 dispassionately and strongly, I am without doubt that things will change over the time.
4. Thats said, certainly the Vigilance and Anti- Corruption Bureau should continue to do their work and make inspections - which the Director says will be done in the future round also - so that most of the roads with regard to which complaints are impelled, can be taken note of a necessary action imitated thereon. This Court certainly appreciates the action taken by the Vigilance and Anti-Corruption Bureau and expects the Director to keep an overall view and ensure that all culprits - be however high they may - is brought to book and dealt with under the most stringent provision of law.
5. Sri.K.V.Manoj Kumar - learned Senior Government Pleader, appearing for the Public Works Department (PWD), submitted that Running Contracts are being considered for all the works; and that out of the 4 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019 thirty roads, fourteen are already covered by the same. He submitted that, as far as the other sixteen are concerned, such contracts will be issued in due course. With respect to certain specific roads, including Perumbavoor - Kothamangalam and Kothamangalam - Munnar, he submitted that works are underway and that he will be able to report before this Court by the next posting date.
6. As matters now stand, surely, there is some progress from the way the roads were a few weeks ago. The learned amici curiae also confirm that the roads in the Corporation of Kochi have improved, though there are some which require further works. They added that they have handed over the list of such roads to Sri.Janardhana Shenoy - learned Standing Counsel of Kochi.
7. Sri.Bidan Chandran, representing the National Highway Authority of India (NHAI), submitted that his 5 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019 client has taken notice of all the concerns projected by this Court in the earlier orders; and that, consequently, the Concessionaire of National Highway 554 has been removed from its maintenance work and another appointed, with an approved budget of Rs.58 and odd crores. He added that necessary action has also be taken against the first Concessionaire, including by initiation of Arbitration proceedings.
8. This writ petition has been engaging the attention of this Court for such a long period of time only because the potholes and craters in the roads are costing very valuable human lives. It is not merely that the loss life that concerns this Court, but also injuries and such other collateral damage.
9. That said, this Court has already empowered the District Collectors to act under the ambit of the Disaster Management Act; and Sri.K.V.Manoj Kumar says 6 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019 that this has fostered considerable change in the way the roads are presently in. He added that the District Collectors are keeping a very close vigil on all the roads.
10. Needless to say, I must remind the District Collectors that this Court will certainly seek explanation from them, should there be any further accidents solely on account of potholes and craters being left unattended; and it will be certainly for them to ensure that such aspects are dealt with under the Disaster Management Act, through their subordinate officers or those under their command.
11. Sri.S.Manu - learned Assistant Solicitor General of India, submitted that questions regarding the Principles of Constitutional Tort, with respect to accidents and injuries on account of bad roads, specially in the National Highway, is engaging the attention of the competent Authority of Government at the appropriate level. 7 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019
12. Obviously, this Court has to now wait for further progress.
I, therefore, adjourn this matter to be called on 04.10.2022; within which time :
(a) K.Rajesh - learned Special Government Pleader, will ensure that a report from the Vigilance and Anti Corruption Bureau, with respect to the checks conducted and with respect to those with the intent to do; along with the gist of the Technical Reports and culpability of persons found guilty, shall be placed on record.
(b) Sri.K.V.Manoj Kumar - learned Senior Government Pleader, appearing for the PWD, will file a status report with respect to all the roads under the said department, disclosing the details of the Running Contracts with respect to the ones on which it has already been enforced. As regards the specific stretches of roads that have engaged the attention of this Court particularly, 8 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019 Perumbavoor Koothamangalam - Munnar Road and such other, the report shall specify the action taken thereon and when it will be completed.
(c) Since Sri.N.K.Thankappan - leaned Standing Counsel for the GCDA, submitted that his client has already entered into a contract with the Cochin Metro Rail Ltd (CMRL), for the purpose restoring the foot path of the Kallor-Kadavanthara road and since he assured this Court that the surface of the said road will be maintained and repaired by them without fail, he will file a report on the same.
(d) The learned Assistant Solicitor General will obtain specific instructions on the earlier queries of this Court, particularly on the aspects of Constitutional Tort principles with respect to the accident that has happened on NH-544 and inform this Court by the next posting date.9
W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019
Over Hanging Cables Sri.K.Ramkumar - learned Senior Counsel instructed by Sri.Ramaprasad Unni, appearing for the BSNL, complained that, in the guise of removing dangerous and over hanging cables, the ones installed by his client legally and correctly, are being cut and destroyed.
No doubt, the corporation must act strongly with respect to dangerous and overhanging cables; but this should be done with due care not to disturb cables put up by entities, like the BSNL, which does not cause any prejudice to the citizens. To paraphrase, unless the cables put up by the BSNL is found to be dangerous or overhanging, it need not be cut and removed; but if it is found otherwise, then it be done, but only after intimating the competent Authority of the BSNL appositely. It is so clarified.
That said, however, the drive now undertaken by the 10 W.P.(C).No.32680 of 2008 W.P.(C).No.34310 of 2019 Corporation, to remove dangerous and overhanging cables, shall not be affected by the afore orders and it shall continue; and I clarify that what is stated above reflects only with respect to the BSNL.
Sd/-
DEVAN RAMACHANDRAN JUDGE Raj.
31.08.2022.
31-08-2022 /True Copy/ Assistant Registrar