High Court Kerala High Court

Velayamkandy Nafeesa vs The Corporation Of Calicut on 1 February, 2007

Kerala High Court
Velayamkandy Nafeesa vs The Corporation Of Calicut on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27787 of 2004(G)


1. VELAYAMKANDY NAFEESA, D/O. UKKAYYA,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF CALICUT,
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.M.P.PRABHANANDAN,SC,KOZHIKODE CORPN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :01/02/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C)No.27787 of 2004

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                            Dated: 1st February, 2007


                                    JUDGMENT

The grievance of the petitioner is that the respondent-

Corporation has rejected her application for building permit by Ext.P4

on the ground that proposal to widen the Paroppady-Kannadikkal

road has not been cancelled in the D.T.P.Scheme.

2. A counter affidavit has been filed by the Corporation wherein

it is conceded that pursuant to the proceedings under the Land

Acquisition Act, lands were acquired for the proposed widening of the

road and that the widening work is over. But what is contended is

that in the master plan, the proposal has not been cancelled.

3. I am of the view that the learned counsel for the petitioner is

right in his submission that it is only a technical contention which has

been raised by the Corporation. The issue is certainly covered by the

judgment of this court in Padmini v. State of Kerala (1999(3)

K.L.T. 465). At present there are no current subsisting proceedings

for acquisition of any portion of the petitioner’s property. Therefore

the original proposal to acquire the petitioner’s property for widening

of the Paroppady-Kannadikkal road cannot be a ground for rejecting

the building permit application submission by the petitioner. Of course

it is contended that Ext.P4 is an appealable order and it is open to the

W.P.C.No. 27787/04 – 2 –

petitioner to pursue his appellate remedies. However, since the issue

is squarely covered by the judgment of this court in Padmini’s case

(supra), I am of the view that it will not be proper to relegate the

petitioner to avail that remedy. Accordingly, Ext.P4 will stand

quashed and the respondent-Corporation is directed to consider and

pass orders on plan and application submitted by the petitioner for

construction of the building, if the plan is otherwise in order,

uninfluenced by the proposal to acquire the property for widening of

the road and by anything that is contained in the master plan

regarding the proposed widening of the Paroppady-Kannadikkal road.

Orders as directed above will be passed by the respondent-

Corporation within three weeks of receiving a copy of this judgment.

The Writ Petition will stand allowed to the above extent. No

costs.

srd                                                    PIUS C.KURIAKOSE, JUDGE