Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Atc Telecom Infrastructure ... vs Muncipality
2021 Latest Caselaw 2058 AP

Citation : 2021 Latest Caselaw 2058 AP
Judgement Date : 21 June, 2021

Andhra Pradesh High Court - Amravati
M/S. Atc Telecom Infrastructure ... vs Muncipality on 21 June, 2021
        THE HONOURABLE SRI JUSTICE D.RAMESH

               WRIT PETITION No. 10521 of 2021

ORDER:-

      Heard Sri G. Sridhar, learned counsel appearing for the

petitioner and Sri N. Ragna Reddy, learned standing counsel for

the Municipality.


2.    The petitioner before this Court is a Company that was

engaged in the business to provide Telecom Infrastructure (IP-I) in

all telecom circles in India including the State of Andhra Pradesh.

Accordingly,   the     petitioner    company     had    identified   site   in

Sy.No.329, Pathapeta, Palamaneer Town, Palamneer Municipality,

Chittoor   District,     Andhra       Pradesh,    for    construction       of

telecommunication tower and secured approval of the respondent

vide proceedings bearing Roc.No.160/2019/G1, dated 31.12.2020.

3. The grievance of the petitioner before this Court is that the

permission granted for erection of cell phone tower (infrastructure

tower) has been summarily cancelled by proceedings dated

18.01.2021, the petitioner was directed to stop the work, as there

is objection raised from the Pathapeta public against the proposed

erection of the tower.

4. Learned counsel for the petitioner submits that they had

obtained permission and basing on some uncommunicated

objections said to have been received from the public, the

permission granted earlier has been cancelled. He states that

before such an order is passed, the petitioner should have been

put on notice. The rules of natural justice, according to the

learned counsel for the petitioner, are totally flouted. He also

points out that the relevant G.O. on the subject and the settled

case law has also not been considered. Drawing the attention of

this court to G.O.Ms.No.146, dated 19.06.2015, the learned

counsel points out that if there is any objection from the public

about the radiation emitting etc., they have to necessarily

approach the Telecom Enforcement and Resources Monitoring

(TERM) Cell of Department of Telecommunications (DoT),

Government of India only with grievance related to radiation.

Learned counsel also points out that the impugned notice is not

clear on this aspect, and therefore, he prays for an order.

5. In reply to this, Sri N. Ranga Reddy, learned standing

counsel for the respondent Corporation vehemently objected to

granting of any order. According to him, under Section 344 (5) of

the A.P. Municipalities Act, 1965, the power to cancel a licence or

permission is available with the respondent Corporation. He

points out that the Act only stipulates that the order should be in

writing and it shall state the ground on which it proceeds. He

points out that both the requirements are satisfied. Learned

standing counsel, relying on the impugned notice, clearly points

outs that it clearly refers to the complaints received from the

public. Only for these two reasons, learned standing counsel

submits that the permission is validly cancelled. Therefore, he

objects granting of any order.

6. While it is true that Section 344 (5) of the A.P. Municipalities

Act, 1965, gives the power to Municipality to cancel any

permission, this court has to see whether an order having civil

consequence is passed, the rules of natural justice have to be

followed. While the existence of the power is not in doubt, the

question raised is about exercise of the power in the case on hand.

Admittedly, there is no notice given to the petitioner before their

permission was cancelled. Rules of natural justice have to be read

into such provision. Apart from that, this court also notices that

the issue regarding radiation from the cell tower has received

consideration by this court and other courts in number of

judgments. The copy of the order passed in W.P.No.5677 of 2020

is also relied. Learned counsel for the petitioner submits that

there is no positive proof of radiation being emitted and that the

application cannot be rejected on that ground. He also pleads that

people could approach the TERM Cell for redressal of the

grievance. The G.O.Ms.No.146, Municipal Administration and

Urban Development (M2) Department, dated 19.06.2015 that the

learned counsel for the petitioner relies on also makes this issue

clear.

7. In that view of the matter, this court is of the opinion that

the writ petition has to be allowed, and accordingly, it is allowed.

The impugned order in Roc.No.160/2019/G1, dated 08.01.2021 is

set aside. It is left open to the Municipal Corporation to take

action, if they are so advised, but strictly in accordance with law

and by following the due process.

8. With the above observations, the writ petition is allowed. No

costs. As a sequel thereto, miscellaneous petitions pending, if any,

in this writ petition shall stand closed.

_______________________ JUSTICE D.RAMESH Date: 21.06.2021 Pnr

THE HONOURABLE SRI JUSTICE D.RAMESH

WRIT PETITION NO. 10521 of 2021

Dated 21-06-2021

Pnr

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter