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 7, Cited by 0]

Kerala High Court

C.J. Mathews vs District Collector, Ernakulam on 5 February, 2026

Author: P.V.Kunhikrishnan

Bench: P.V.Kunhikrishnan

                                               2026:KER:10344



                                                         CR
          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

        THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

  THURSDAY, THE 5TH DAY OF FEBRUARY 2026 / 16TH MAGHA, 1947

                  WP(C) NO. 34797 OF 2024

PETITIONER/S:

          C.J. MATHEWS,
          AGED 92 YEARS
          S/O GEEVARGHESE YOHANNAN, HOUSE NO.
          12/806,CHOLAKATH CHIRAMEL, E.S.I. ROAD,
          VADAKKUMTHODAM LINE, PALLURUTHY, ERNAKULAM
          DISTRICT, KOCHI, PIN - 682006


          BY ADVS.
          SHRI.M.DINESH
          SHRI.SURESH KUMAR C.G.




RESPONDENT/S:

    1     DISTRICT COLLECTOR, ERNAKULAM
          COLLECTORATE, CIVIL STATION, KAKKANADU,
          ERNAKULAM, PIN - 682030

    2     THE REVENUE DIVISIONAL OFFICER,
          OFFICE OF THE REVENUE DIVISIONAL OFFICER,
          FORT KOCHI, ERNAKULAM DISTRICT, PIN - 682001

    3     SECRETARY, KOCHI MUNICIPAL CORPORATION,
          CORPORATION OFFICE, ERNAKULAM, PIN - 682011

    4     THE HEALTH INSPECTOR,
          KOCHI MUNICIPAL CORPORATION, CIRCLE 8,
          THOPPUMPADI ZONAL OFFICE, ERNAKULAM,
                                                                    2026:KER:10344
WP(C) NO.34797 OF 2024

                                            2
              PIN - 682006

     5        MANJU,
              D/O LATE HARIHARA MENON,PADINJARE THOTTUNGAL
              HOUSE,PALLURUTHY, ERNAKULAM,
              PIN - 682006


              BY ADVS.
              SHRI.K.B.ARUNKUMAR
              SMT.P.RANI DIOTHIMA
              SMT.P.V.RADHAMANI
              SMT.ROSE ANN BABU



              GP SMT PREETHA K K

         THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   05.02.2026,         THE   COURT   ON       THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
                                                         2026:KER:10344
WP(C) NO.34797 OF 2024

                                     3
                                                                   CR

                       P.V.KUNHIKRISHNAN, J
                       --------------------------------
                      W.P (C) No.34797 of 2024
                        -------------------------------
               Dated this the 05th day of February, 2026

                               JUDGMENT

This Writ Petition (C) is filed seeking the following reliefs:

" (i) Issue a writ of mandamus or any other appropriate writ directing the 3rd respondent to implement Exhibit-P6 order issued by the 2nd respondent.
(ii) Issue an order or direction to the 3rd respondent to take effective steps to act in accordance with Section 412, 427 and 428 of the Kerala Municipalities Act."

[SIC]

2. Mr C.J. Mathews is a 92-year-old man. This nonagenarian has been fighting for a genuine cause for the last 9 years. He apprehends an imminent danger to his property and his residential building because of certain trees standing on the neighbouring property. Mr C.J. Mathews, a nonagenarian, is fighting at multiple levels of bureaucracy to have those trees cut and removed. Although he failed, he continues to fight, and at last 2026:KER:10344 WP(C) NO.34797 OF 2024 4 he has knocked on the doors of this court. When I see the fighting mood of Mr C.J. Mathew, I recall the famous poem by the freedom fighter Sree T.S. Thirumumbu titled "എന്റെ യുവത്വം" (My Youth), written decades back. It will be better to extract the four lines of the above poem:

"തല നരയ്ക്കുവതല്ലെന്റെ വൃദ്ധത്വം; തല നരക്കാത്തതല്ലെൻ യുവത്വവും; പിറവിതൊട്ടു നാളെത്രയെന്നെണ്ണുമ- പ്പതിവുകൊണ്ടല്ലളപ്പതെൻ യൗവനം കൊടിയ ദുഷ്പ്രഭുത്വത്തിൻ തിരുമുമ്പിൽ തലകുനിക്കാത്ത ശീലമെൻ യൗവനം;"

3. I am not attempting to translate these strong words of the legend Sree T.S. Thirumumb to English because I may not be able to convey the same in that spirit. But for the purpose of this judgment, I will say the brief message in it. The poet says that, greying my head is not my old age, and also not greying my head is not my youthfulness. The poet again states that counting the days from birth to the final day of life is not a measure of my youthfulness. The poet firmly says that the courage to never bow his head to the tyranny of bureaucracy during that time was his youthfulness. These words speak volumes. This message is intended for older adults and younger people: "age is no barrier to anything; it is a limitation you put on your mind and a lack of 2026:KER:10344 WP(C) NO.34797 OF 2024 5 enthusiasm that holds you back".

4. I will narrate the interesting story of Mr C.J. Mathew, the fighter, in brief first. Mr C.J. Mathews is a retired official of the Ministry of Defence, Government of India, and he served the country for about three decades. He is the absolute owner and in possession of 4.2 cents of land comprised in Sy. No.660/1-4 of Rameswaram Village in Kochi Taluk. Petitioner resides in a building located on the said property. Ext.P1 is the tax receipt issued in the name of the petitioner from the Village Office, Rameswaram. Towards the southern side of the petitioner's property, there is a vacant plot of 7 cents, which was previously owned by the father of the 5th respondent, Late Harihara Menon. After his death, the said property is in the possession and enjoyment of the 5th respondent. Ext.P2 is produced to show the sketch of the properties belonging to the petitioner and the 5 th respondent. After the death of the 5 th respondent's father, it is the case of the petitioner that the 5th respondent and other co-owners of the property are not interested in taking care of the property, and thus the property is fully covered with trees, bushes and unwanted plants. The property is now a comfortable home for dangerous snakes and other reptiles, says C J Mathew. Two tall 2026:KER:10344 WP(C) NO.34797 OF 2024 6 trees, comparatively bigger in size, are situated in the 5 th respondent's property near the boundary that demarcates the petitioner's property and the 5 th respondent's property. Petitioner produced Exts.P3 and P4 photographs to show the present state of affairs of the property. In Ext.P4, the lie and nature of the petitioner's residential house and the property belonging to the 5th respondent are visible. It is the case of the petitioner that the roots and branches of the trees in the property of the 5th respondent cause a severe threat to the petitioner's peaceful living. The stature of the big branches causes great inconvenience, and it is always a threat to the life and property of the petitioner, especially during the rainy and stormy seasons, Mr C J Mathew submits. The roots of the trees penetrate the foundation and basement of the petitioner's residential building, and the water tank is the further submission. This results in cracking and weakening of the building's walls and obstruction of water and wastewater pipelines. The dry leaves from the trees fall directly into the property and the sunshade of the building of the petitioner, which is another concern raised by the petitioner. The trees situated in the property are home to bats, and it is dangerous to the health and well being to the nearby residents, including the petitioner, Mr C.J. Mathew, 2026:KER:10344 WP(C) NO.34797 OF 2024 7 says in this writ petition.

5. The petitioner has taken up all these difficulties to the notice of the 2nd respondent by way of representation on 06.06.2017, as evident by Ext.P5. The 2 nd respondent conducted an enquiry through the Village Officer and instructed the 3rd respondent to take further action as provided in Section 412 of the Kerala Municipality Act 1994 (for short Act 1994), as evidenced by Ext. P6 dated 19.07.2017. Consequent to the Ext.P6 letter issued by the 2nd respondent, the Health Inspector, Kochi Corporation, Circle-08, Thoppumpady, had conducted an enquiry through the Village Officer, Rameswaram village, as to the identity of the ownership of the seven cents property adjacent to the petitioner's property. Ext.P7 dated 25.05.2021 is the letter. Meanwhile, the petitioner approached the District Legal Service Authority for seeking legal aid, and as required by the District Legal Service Authority, the Village Officer, Rameswaram Village after conducting a detailed enquiry, has confirmed the above mentioned nuisance caused to the petitioner on account of the trees in the adjacent property and identified the 5 th respondent to be in possession and enjoyment of seven cents of property lying adjacent to petitioner's property. Ext.P8 is the letter submitted by 2026:KER:10344 WP(C) NO.34797 OF 2024 8 the village officer, Rameswaram Village, to the district legal service, Ernakulam. Thereafter, neither the village officer nor the Health Inspector of the Corporation has taken any effective follow- up on the matter is the grievance. The petitioner is aggrieved by the inaction of the statutory authorities in implementing the direction issued by the Revenue Divisional Officer, Fort Kochi, to cut and remove the trees standing dangerously adjacent to the petitioner's property. Therefore, the petitioner again approached the District Collector, Ernakulam, requesting that effective steps be taken to implement the order of the Revenue Divisional Officer, Fort Kochi, as per Ext.P6 letter.

6. It is the case of the petitioner that District Collector, Ernakulam, acted quickly and, as per Ext.P9 letter dated 16.12.2021, directed the 3rd respondent to take urgent and effective steps to redress the grievances of the petitioner without any delay. In response to the above direction issued by the District Collector, a few labourers of the 3rd respondent Corporation came to the property and cleared the bushes and plants in the property of the 5th respondent, but nothing whatsoever was done to cut and remove the dangerously standing trees near the boundary, as narrated above, eventhough specific direction was already issued 2026:KER:10344 WP(C) NO.34797 OF 2024 9 by the Revenue Divisional Officer, as per Ext.P6 dated 19.07.2017. This is the sum and substance of the grievance of Mr C.J. Mathew. Hence, this writ petition.

7. Heard counsel for the petitioner, Government Pleader, the Standing Counsel appearing for the Corporation and also the counsel appearing for the 5th respondent.

8. The counsel for the petitioner reiterated the contentions raised in the writ petition. No counter has been filed by the official respondent. A counter-affidavit is filed by the 5 th respondent. She stated that the property on the southern side of the petitioner's property is owned by her father, Harihara Menon. She states that, in connection with a civil case filed by one Sri. Rajendran and another, the above-mentioned property was attached, and the parents of this respondent, along with the two siblings of this respondent, left the said residential house more than 20 years ago. The parents of this respondent passed away after shifting from her residential house is the submission. It is also submitted that she has two sisters, who are not arrayed as parties to this case. It is also the case of the 5 th respondent that, without the knowledge of this respondent and her sisters, the petitioner has cut and removed trees which were standing in the property 2026:KER:10344 WP(C) NO.34797 OF 2024 10 mentioned, as the western boundary of the petitioner's property. It is also stated in the affidavit that since the R.F.A No. 631 of 2005 is still pending consideration before this Court, she and her siblings are not in a position to enter into the property and do anything therein. It is also the case of the 5th respondent that, since the original owner of the property obtained an attachment of the property from the civil court in a civil dispute, she cannot enter into or manage the property unless the court specifically permits her to do so. Hence, it is submitted that the 5th respondent is not in a position to take any act detrimental to the parties to the civil case pending.

9. This Court considered the contentions of the petitioner and the 5th respondent. As I mentioned earlier, a nonagenarian has been pursuing his genuine grievance for the past nine years. This Court perused Ext.P6. This is a proceedings issued by the Revenue Divisional Officer, Fort Kochi, to the Secretary. It would be preferable to extract the contents from Ext.P6 dated 19.07.2017.

" സൂചനകളിലേക്ക് താങ്കളുടെ ശ്രദ്ധ ക്ഷണിക്കുന്നു. സൂചന (1) പ്രകാരം സി.ജെ. മാത്യുസ് എന്നയാൾ എതിർ കക്ഷിയുടെ പുരയിടത്തിൽ നിൽക്കുന്ന മരങ്ങൾ തന്റെ പുരയിടത്തിൻ്റെ മതിലിന് ഭീഷണിയാണെന്നും, ആയത് മുറിച്ച് മാറ്റുന്നതിനുള്ള നടപടി സ്വീകരിക്കണമെന്നും അപേക്ഷിച്ചിട്ടുള്ളതാണ്.

2026:KER:10344 WP(C) NO.34797 OF 2024 11 സൂചന പരാതിയും, അന്വേഷണ റിപ്പോർട്ടും ഇതു സഹിതം അയക്കുന്നു. കേരള മുനിസിപ്പാലിറ്റീസ് ആക്‌ട് സെക്ഷൻ 412 പ്രകാരം പരാതിയിൽ നടപടിയെടുക്കുവാൻ താൽപ്പര്യപ്പെടുന്നു."

10. It is stated in Ext.P6 that the complaint received from the petitioner and the enquiry report were forwarded to the 3 rd respondent. The Revenue Divisional Officer directed the Corporation authority to take action under Section 412 of the Act 1994. It will be better to extract Section 412 of the Act, 1994.

"412. Precautions in case of dangerous trees.--
(1) Where any tree or any branch of a tree or the fruits of any tree deemed by the Secretary to be likely to fall and thereby endanger any person or any structure, the Secretary may, by notice, require the owner of the said tree to secure, lop or cut down the said tree or any branch thereof so as to prevent any danger therefrom.
(2) Where immediate action is necessary, the Secretary shall before giving such notice or before the period of such notice expires cause to secure, lop or cut down the said tree or branch thereof or remove the fruits thereof or fence off a part of any street or take such other temporary measures as he deems fit to prevent danger, and the cost thereof shall be recoverable from the owner of the tree in the manner provided in section 538."

2026:KER:10344 WP(C) NO.34797 OF 2024 12

11. A perusal of Section 412 of the Act 1994, it is clear that where immediate action is necessary, the Secretary can cut and remove the trees or branches thereof, if they are dangerously situated. If the ingredients of Section 412(2) of the Act 1994 are attracted, even a notice is not necessary for taking action. As per Section 412 (1), where any tree or any branch of a tree or the fruits of any tree deemed by the Secretary to be likely to fall and thereby endanger any person or any structure, the Secretary may, by notice, require the owner of the said tree to secure, lop or cut down the said tree or any branch thereof so as to prevent any danger therefrom. But sub section (2) of 412 states that where immediate action is necessary, the Secretary shall before giving such notice or before the period of such notice expires cause to secure, lop or cut down the said tree or branch thereof or remove the fruits thereof or fence off a part of any street or take such other temporary measures as he deems fit to prevent danger, and the cost thereof shall be recoverable from the owner of the tree in the manner provided in section 538. So in cases where immediate action is necessary, it is the duty of the Secretary to the Corporation to cut and remove the trees even without notice to the owner of the property.

2026:KER:10344 WP(C) NO.34797 OF 2024 13

12. This Court perused Ext.P5 representation of the petitioner to the Revenue Divisional Officer, which resulted in Ext.P6. The petitioner has specifically identified the types of trees that are causing harm and endangering his life and property. The Revenue Divisional Officer, as per Ext.P6, directed the 3 rd respondent to take action in accordance with Section 412 of the Act 1994 and Ext.P6 is dated 19.07.2017. No action was taken by the Corporation authorities. The Health Inspector of the Corporation addressed a letter to the Village Officer of Rameswaram Village to ascertain the identity of the property owner. When a tree is in a dangerous situation, the Corporation Authority need not go behind the real owner to ascertain the ownership of the property, and, in such a situation, immediate action ought to have been taken. Moreover, this Court perused Ext.P8 proceedings of the Village Officer, Rameswaram, to the Legal Service Authority, Ernakulam, in which it is clearly stated that the trees are creating difficulties for the petitioner. Even then, no action was taken. Thereafter, the petitioner approached the District Collector, Ernakulam, and the District Collector issued directions. Consequently, a few labourers of the 3rd respondent came to the property of the 5th respondent and cleared the 2026:KER:10344 WP(C) NO.34797 OF 2024 14 bushes and plants there. But nothing was done to cut and remove the dangerously standing trees near the boundary, which is the grievance of the petitioner. The petitioner again approached the District Collector, Ernakulam, with such a grievance, and consequently, Ext.P9 was issued by the District Collector to the Secretary, Cochin Corporation, on 16.12.2021. It would be preferable to extract the contents from Ext.P9 as well.

               "   സൂചനകൾ              ശ്രദ്ധിക്കുക.      പരാതി       കക്ഷി
               താമസിക്കുന്ന                  വീടിൻന്റെ            സമീപത്ത്
               ആൾതാമസമില്ലാത്ത,                 ഉടമസ്ഥാവകാശമില്ലാത്ത
               വസ്തുവിൽ                 നിന്നുമനുഭവിച്ചുകൊണ്ടിരിക്കുന്ന
               ബുദ്ധിമുട്ടുകൾ         പരിഹരിക്കുന്നത്          സംബന്ധിച്ച
               പരാതി       ഭാഗീകമായേ                 പരിഹരിച്ചിട്ടുള്ളുവെന്നു
               സൂചിപ്പിച്ചുകൊണ്ട്        ശ്രീ.സി.ജെ.മാത്യൂസ്         വീണ്ടും
               പരാതി     സമർപ്പിച്ചിട്ടുള്ളതാണ്.          ആയതിനാൽ          ടി
               വിഷയം            ഒരിക്കൽ           കൂടി       പരിശോധിച്ച്,
               പരാതിക്കാരന്റെ          പരാതി         പരിഹരിക്കുന്നതിനുള്ള
               നടപടി      സ്വീകരിക്കേണ്ടതാണ്.              സൂചന      പരാതി
               പകർപ്പ് ഇതോടൊപ്പം അയക്കുന്നു."



      13.    In    Ext.P9,       it     is     stated      that     the    petitioner   had

approached the District Collector, stating that the difficulties of the petitioner were cured only in part. Therefore, the Corporation authorities were directed to take the necessary steps to redress the petitioner's grievance. But, there is no action is the submission.

2026:KER:10344 WP(C) NO.34797 OF 2024 15

14. This is nothing but a sorry state of affairs. To cut and remove a dangerous tree leaning toward a residential house, a citizen has to approach the Constitutional Court! It is nothing short of a shame on the corporation authorities. The petitioner started this fight when he was an octogenarian. His first complaint, as evident by Ext.P6, was on 06.06.2017. The petitioner is now a nonagenarian, and his fight continues. The bureaucracy in this country should actually bow its head in front of this type of nonagenarian after doing its duty. They should read the poem of Sree T.S. Thirumumb 100 times to know that powerful citizens like the legend T.S. Tirumumb are here to fight against them, irrespective of their age, if they refuse to perform their duties. Let the citizens of this country fight with the bureaucracy without bowing their heads, as said by T.S Thirumumb decades back, and say loudly that the law is for all and the right created by the law is their fundamental right. No citizen needs to bow their head to the bureaucracy if their rights, guaranteed by law, are infringed. If bureaucracy fails, the constitutional courts will step in. It is the duty of this Court to see that the grievance of this nonagenarian is redressed. Elderly people experience heightened anxiety when they apprehend danger to their life and their family. Here is a case 2026:KER:10344 WP(C) NO.34797 OF 2024 16 in which the petitioner states that he is afraid due to dangerous trees and snake-prone bushes near his house. He approached the authority concerned to redress his grievance. There is no action. This can exacerbate mental strain for a nonagenarian such as C J Mathew. Environmental threats like this contribute to anxiety, social isolation and even elevated psychiatric morbidity in old people. When such grievances are raised by persons like the petitioner, the official respondents ought not to have delayed the same in this manner. As I mentioned earlier, an octogenarian's fight continues, and it continues as a nonagenarian. Let the petitioner reside in his house as a centenarian also, without apprehending any danger to his life or that of his family. Therefore, there can be a direction to the official respondents to remove all dangerous trees mentioned in Ext.P5 within a short time. The 5th respondent submitted that she is unable to enter the property due to a pending civil case. From the facts and pleadings, it is clear that the trees are in a dangerous situation. Therefore, the Corporation can very well invoke the powers under Section 412(2) of the Act, 1994.

Therefore, this writ petition is allowed in the following manner:

2026:KER:10344 WP(C) NO.34797 OF 2024 17
1. The 3 rd respondent will see that the dangerous trees mentioned in Ext.P5 are cut and removed forthwith, at any rate, within one month from the date of receipt of a copy of this judgment.
2. Respondent Nos.1 and 2 will supervise and do the needful to ensure that the 3rd respondent is complying with the direction within one month, as directed above.

Sd/-


                                                  P.V.KUNHIKRISHNAN
                                                          JUDGE

nvj/SSG/jv
     Judgment reserved          NA
       Date of judgment         05.02.2026
      Judgment dictated         05.02.2026
   Draft Judgment Placed        07.02.2026
  Final Judgment Uploaded       09.02.2026
                                                     2026:KER:10344
WP(C) NO.34797 OF 2024

                                  18
                 APPENDIX OF WP(C) NO. 34797 OF 2024

PETITIONER EXHIBITS

Exhibit P1               TRUE    COPY    OF    THE    TAX  RECEIPT

NO.KL07011402977/2022 DATED 24.03.2022 ISSUED IN THE NAME OF PETITIONER FROM VILLAGE OFFICE, RAMESHWARAM Exhibit P2 TRUE COPY OF THE PROPERTY SKETCH, SHOWING THE LIE OF THE PROPERTIES BELONGING TO THE PETITIONER AND THE 5TH RESPONDENT Exhibit P3 TRUE COPY OF THE PHOTOGRAPH SHOWING THE PRESENT STATE OF AFFAIR OF THE PROPERTIES Exhibit P4 TRUE COPY OF THE PHOTOGRAPH SHOWING THE PRESENT STATE OF AFFAIR OF THE PROPERTIES Exhibit P5 TRUE COPY OF THE REPRESENTATION DATED 6.6.2017 SUBMITTED BY PETITIONER BEFORE THE 2ND RESPONDENT Exhibit P6 TRUE COPY OF THE ORDER NO.D-4849/17/LDS DATED 19.07.2017 ISSUED BY THE 2ND RESPONDENT 3RD RESPONDENT Exhibit P7 TRUE COPY OF THE LETTER ISSUED BY HEALTH INSPECTOR, KOCHI CORPORATION, CIRCLE-08, TO THE VILLAGE OFFICER, RAMESWARAM VILLAGE DATED 25.5.2021 ALONG WITH TRUE TYPED COPY Exhibit P8 TRUE COPY OF THE LETTER SUBMITTED BY THE VILLAGE OFFICER, RAMESWARAM VILLAGE TO THE DISTRICT LEGAL SERVICE AUTHORITY, ERNAKULAM DATED NIL ALONG WITH TRUE TYPED COPY Exhibit P9 TRUE COPY OF THE LETTER DATED 16.12.2021 ISSUED BY THE 1ST RESPONDENT TO 3RD RESPONDENT