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 3, Cited by 1]

Kerala High Court

Anil Kumar T.S vs Union Of India on 24 March, 2021

Equivalent citations: AIRONLINE 2021 KER 544

Author: Shaji P.Chaly

Bench: S.Manikumar, Shaji P.Chaly

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE THE CHIEF JUSTICE MR.S.MANIKUMAR

                                     &

               THE HONOURABLE MR. JUSTICE SHAJI P.CHALY

    WEDNESDAY, THE 24TH DAY OF MARCH 2021 / 3RD CHAITHRA, 1943

                       WP(C).No.7038 OF 2021(S)


PETITIONER:

               ANIL KUMAR T.S.
               AGED 43 YEARS
               S/O.SUKUMARAN, THOTTUNGAL, MUHAMMA PO,
               ALAPPUZHA-688525.

               BY ADVS.
               SMT.K.K.PREETHA
               SRI.TITUS MANI
               SRI.BINNY THOMAS
               SRI.R.K.PRASANTH

RESPONDENTS:

      1        UNION OF INDIA
               REPRESENTED BY THE SECRETARY, MINISTRY OF PETROLEUM,
               NEW DELHI-110001.

      2        THE DISTRICT COLLECTOR,
               COLLECTORATE, CIVIL STATION, ALAPPUZHA-688001.

      3        MUHAMMA GRAMA PANCHAYATH,
               MUHAMMA PO, ALAPPUZHA-688525 , REPRESENTED BY ITS
               SECRETARY.

      4        THE INDIAN OIL AND PETROLEUM CORPORATION,
               REPRESENTED BY ITS MANAGING DIRECTOR, INDANE AREA
               OFFICE, PANMPILLY AVENUE, PANMPILLY NAGAR,
               KOCHI-682036.

      5        KERALA STATE POLLUTION CONTROL BOARD,
               PLAMOODU JUNCTION, PATTAM PALACE P.O.,
               THIRUVANANTHAPURAM-695004, REPRESENTED BY ITS
               SECRETARY.

      6        AJU JACOB MATHEW,
               S/O. MATHEW, KALATHIL, AVALUKKUNNU PO, ARAYAD SOUTH,
               ALAPPUZHA-688006.
 WP(C).No.7038 OF 2021(S)          2




             SRI.P.VIJAYAKUMAR, ASG FOR R1,
             SRI. ARAVIND KUMAR BABU, SENIOR GOVERNMENT PLEADER
             FOR R2,
             SRI.M.GOPIKRISHNAN NAMBIAR FOR R4,
             SRI.T.NAVEEN, STANDING COUNSEL FOR R5

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
24.03.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C).No.7038 OF 2021(S)                   3




                                JUDGMENT

Dated this the 24th day of March 2021 SHAJI P.CHALY,J Captioned writ petition is a Public Interest Litigation filed by a resident within the limits of Muhamma Grama Panchayat, Alappuzha District, seeking a writ of mandamus directing respondent Nos. 1 to 5 i.e., Union of India, the District Collector, Alappuzha, the Muhamma Grama Panchayat , the Indian Oil Corporation Ltd. and the Kerala State Pollution Control Board, to revoke the permission granted for the allotment and construction of a retail petroleum outlet on the Thanneermukkom roadside of Muhamma Grama Panchayat, in a property belonging to the 6th respondent viz.,one Aju Jacob Mathew.

2. The paramount contention advanced by the petitioner is that the retail outlet is situated close to CMS Lower Primary School, in which 650 students are studying and if the petroleum retail outlet is permitted to be put up in the property of the 6th respondent, the children of the school would be affected materially. It is also pointed out, if any leakage is occurring, that will cause danger to the students as well as there would be air pollution consequent to the same and otherwise. In order to substantiate the said contention, petitioner is relying upon Exhibit P1 circular of the Kerala State Pollution WP(C).No.7038 OF 2021(S) 4 Control Board dated 24.2.2020, by which following distance criteria is prescribed;

"The following siting criteria for new retail outlets of petrol pumps shall be followed:
1. For petrol pumps, new retail outlets shall not be located within a radial distance of 50 metres (from fill point/ dispensing units/ vent pipe whichever is nearest) from schools, hospitals (10 beds and above) and residential areas designated as per local laws.
2. In case of constraints in providing 50 metres distance, the retail outlet shall implement additional safety measures as prescribed by Petroleum and Explosives Safety Organization (PESO).
3. In no case the distance between new retail outlets from schools, hospitals (10 beds and above) and residential area designated as per local laws shall be less than 30 metres.
4. No high tension line shall pass over the retail outlet.

These guidelines are supplementary to all existing relevant Rules, Guidelines, Orders etc."

3. It is in that background contended that the proposed outlet is situated within the 50 metres radial distance from the school specified above. On the other hand, the Indian Oil & Petroleum Corporation, the 4 th respondent, has filed a detailed statement along with all requisite documents, basically contending WP(C).No.7038 OF 2021(S) 5 that the writ petition is filed very belatedly and in fact a 'No objection certificate' was issued by the Additional District Magistrate, Alappuzha, evident from Annexure - R4(a) on 27.7.2020 to establish the outlet. It was also submitted that, after taking into account all pros and cons, the Kerala State Pollution Control Board has issued Annexure R4(b) 'consent to establish' dated 24.8.2020 with appropriate conditions. That apart it is submitted that the Kerala State Pollution Control Board has issued Annexure R4(c) circular dated 18.8.2020, whereby the circular dated 24.2.2020 was modified partially varying siting criteria for new retail outlets from the nearest residential building instead of residential areas. It was also made clear that, if any requisite licence other than the PCB consent is obtained by any applicant for establishing the petrol pump prior to the date of the circular dated 24.2.2020, the siting criteria mentioned in circular dated 9.8.2004 shall be applicable, which prescribes the distance criteria categorising the industries, Red, Green, and Orange among Small, Medium, and Large scale industries. So also it was pointed out in the circular dated 24.2.2020 that it was issued as a supplementary one to all existing relevant rules, guidelines, orders etc.

4. Above all, it is pointed out that the Muhamma Grama Panchayat has issued Annexure R4 (e) site approval and building permit dated 1.12.2020, thus enabling the 6th respondent to carry out the construction of the petroleum outlet WP(C).No.7038 OF 2021(S) 6 in accordance with the permit conditions and satisfying the requirements of the Kerala Panchayat Building Rules, 2019 and the Kerala Panchayat Raj Act, 1994. So also Annexure R4(f) dated 23.2.2021 clearly shows that the Government of India, Ministry of Commerce and Industry, Petroleum & Explosives Safety Organisation (PESO), Chennai, has issued the license for storage of total 40.00 KL of various petroleum products incorporating requisite conditions and subject to Rule148 of the Petroleum Rules in regard to the petroleum outlet in question.

5. The sum and substance of the contention advanced by the Indian Oil Corporation Ltd is that the contention put forth by the petitioner that a petroleum outlet is proposed to be put up in the property of the 6 th respondent, is not at all true or correct and actually it was commissioned consequent to the requisite orders issued by the Ministry of Commerce and Industry, Petroleum & Explosives Safety Organisation (PESO), Chennai dated 23.2.2021.

6. We have heard learned counsel for petitioner Smt.Preetha.K.K., learned Assistant Solicitor General Sri.P.Vijayakumar, learned Senior Government Pleader Sri.Aravind Kumar Babu, learned standing counsel Sri.M.Gopikrishnan Nambiar for the Indian Oil Corporation Ltd and learned standing counsel Sri.T.Naveen for Kerala State Pollution Control Board, and perused the pleadings and materials on record.

7. Petitioner has made the pleadings in the writ petition as if to appear WP(C).No.7038 OF 2021(S) 7 that the construction of the petroleum outlet is yet to start and therefore, sought directions to revoke permission granted for the allotment and construction of the retail petroleum outlet. In fact, the District Collector, in exercise of the powers conferred under rule 144 of the Petroleum Rules,2002, constituted as per section 29 of the Petroleum Act, 1934, as early as on 27.7.2020 granted the No objection certificate . Apparently the consent to establish was also given by the Pollution Control Board on 24.8.2020 and it was accordingly that the constructions were carried out, after securing permit from the Muhamma Grama Panchayat, evident from Annexure R4(e). Therefore, it can never be said that any illegal constructions were carried out in the property of the 6 th respondent , however the constructions were carried out in accordance with the specifications of the respective statutes as is specified above. It is also clear from Annexure R4(f) dated 23.2.2021 that permission is granted by the Joint Controller of Explosives, Government of India, to store the petroleum products in accordance with the provisions of the Petroleum Rules, which is valid upto 31.12.2022. More over the alleged violation of distance criteria is not established by the petitioner apart from contending that the Lower Primary School is situated within a distance of 50 meters. This we say because the pollution control board has issued the consent to establish the outlet, which is a statutory function exercised by the authority by virtue of the powers conferred under the environmental WP(C).No.7038 OF 2021(S) 8 statutes and therefore it can only be legally presumed that the power was exercised in accordance with law. Same is the case with the No objection certificate issued by the District Collector under the Petroleum Rules 2002 .

8. Taking into account all the above aspects, we are of the opinion that petitioner has not made out a case to interfere under Article 226 of the Constitution of India. We could not locate any illegality or arbitrariness on the part of the respondents in carrying out the constructions to establish a retail outlet in the property of the 6th respondent. Above all the distance rule provided as per Exhibit P1 circular of the Pollution Control Board dated 24.2.2020 and extracted above makes it clear that the provision is not peremptory but flexible in nature, in order to contain the requirements and the inevitable circumstances existing in the locality in question .

Needless to say, the writ petition fails, accordingly it is dismissed.

Sd/-

S.MANIKUMAR CHIEF JUSTICE Sd/-


                                                     SHAJI P.CHALY

smv                                                       JUDGE
 WP(C).No.7038 OF 2021(S)          9




                           APPENDIX
PETITIONER'S EXHIBITS:

EXHIBIT P1           TRUE COPY OF THE CIRCULAR DATED 24.2.2020
                     ISSUED BY THE KERALA STATE POLLUTION
                     CONTROL BOARD, THE 5TH RESPONDENT.

EXHIBIT P2           TRUE COPY OF THE REPRESENTATION DATED
                     9.1.2020 SUBMITTED BY THE PETITIONER BEFORE
                     THE 2ND RESPONDENT.

EXHIBIT P3           TRUE COPY OF THE REPRESENTATION DATED NIL
                     ALONG WITH ITS ENGLISH TRANSLATION.

EXHIBIT P4           TRUE COPY OF THE COMPLAINT DATED 10.2.2020
                     SUBMITTED BY THE HEAD MISTRESS, CMSLP
                     SCHOOL,MUHAMMA ALONG WITH ENGLISH
                     TRANSLATION.

EXHIBIT P5           TRUE COPY OF THE DIVISION BENCH DECISION
                     PASSED BY THE HON'BLE BOMBAY HIGH COURT
                     W.P.NO.4734/2004 DATED 31.3.2009.

EXHIBIT P6            TRUE COPY OF THE DECISION IN
                      W.P.NO.23546/2017 AND WMP NO.24702/2017 OF
                      THE HON'BLE MADRAS HIGH COURT DATED
                      13.8.2019.
RESPONDENTS' ANENXURES
ANNEXURE R4(a)        TRUE COPY OF THE NO-OBJECTION CERTIFICATE
                      OF TEH 2ND RESPONDENT DATED 27.7.2020

ANNEXURE R4(b)       TRUE COPY OF THE CONSENT TO ESTABLISH OF
                     THE 5TH RESPONDENT DATED 24.8.2020.

ANNEXURE R4(c)       TRUE COPY OF THE KERALA STATE POLLUTION
                     CONTROL BOARD CIRCULAR DATED 18.8.2020

ANNEXURE R4(d)       TRUE COPY OF THE KERALA STATE POLLUTION
                     CONTROL BOARD CIRCULAR DATED 09.08.2004

ANNEXURE R4(e)       TRUE COPY OF THE SITE APPROVAL AND BUILDING
                     PERMIT DATED 1.12.2020 OF TEH 3RD
                     RESPONDENT.

ANNEXURE R4(e)       TRUE COPY OF THE PESO LICENCE DATED
 WP(C).No.7038 OF 2021(S)         10



                     23.02.2021 OF TEH 1ST RESPONDENT TO THE 4TH
                     RESPONDENT.