High Court Kerala High Court

St.Sebastian High School vs State Of Kerala on 9 August, 2007

Kerala High Court
St.Sebastian High School vs State Of Kerala on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23107 of 2007(A)


1. ST.SEBASTIAN HIGH SCHOOL, CHITTATTUKARA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY,
                       ...       Respondent

2. ELAVALLY GRAMA PANCHAYATH, ELAVALLY,

3. SECRETARY, ELAVALLY GRAMA PANCHAYATH,

4. DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.RAJIT

                For Respondent  :SRI.P.SANTHOSH  (PODUVAL)

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :09/08/2007

 O R D E R
                        K.M.JOSEPH, J.
               - - - - - - - - - - - - - - - - - - - - -
            W.P.(C).No.23107 OF 2007
           - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 9th day of August, 2007


                            JUDGMENT

Petitioner has approached this court seeking to quash

Ext.P4 notice issued by the third respondent. Petitioner seeks a

mandamus to the second and third respondent not to create

obstacles in the construction work of the building carried out by

the petitioner.

The case of the petitioner in brief is as follows:

Petitioner’s school comes under the Thrissur Arch Diocese

Corporate Educational Agency. Petitioner’s school is established

in the year 1904 and it is one of the oldest school in the State of

Kerala. Petitioner decided to construct a three storied building in

the property belonging to the school to cater the need of the

students as well as the requirements of the corporate agency.

Before undertaking the construction, petitioner submitted an

application seeking permission for the construction of a three

storied building. Ext.P1 no objection certificate was issued on

WPC No.23107/07 2

29/08/2006 certifying that no permission is required for

construction of a non-residential building in the property of the

petitioner. Pursuant to Ext.P1, petitioner submitted an

application and got Ext.P2 permission from the District

Educational Officer on 15/01/2007 to construct the building as

per the specification in the K.E.R. Pursuant to Ext.P1 and P2

petitioner has entrusted the work of the building to a contractor

who commenced the construction work in January 2007 and

completed the entire structure of the ground floor upto the roof

and what remains is the concreting of the roof. Ext.P3 is the

photographs of the building constructed. It is stated that the

second respondent is presently been administered by the CPI (M)

and as a result of the on going dispute between the Government

and the corporate agencies with regard to the admission to

professional courses, the second respondent has been trying to

see that the construction work of the petitioner’s school is

brought to a stand still. Petitioner has been rendering yeoman

service to the students community in particular and local people

at large. Ext.P4 is the stop memo requiring the petitioner to stop

all construction activities on the ground that as per Circular No.

WPC No.23107/07 3

24136/R.A 1/07 dated 20-06-2007 building rules have come into

force in the Grama Panchayat and the construction is without

obtaining permit from the Panchayat. Ext.P5 is the circular dated

20/06/2007. According to the petitioner the circular is not

applicable in this case. As the construction of the building is to be

completed urgently, considerable raw materials such as cement

and sand are stored in open, it is stated. 250 bags of cement

along with sand and metal are presently being stored in the site

for the construction of the building and heavy loss is caused

because of the construction being stopped, it is stated.

Petitioner submitted Ext.P6 representation.

2. Counter affidavit is filed by the respondent-Panchayat

contending that pursuant to Ext.P4 circular, notices were

circulated and published in the Panchayat intimating the public

about the fact. Ext.R2(a) is the notice dated 18-06-2007.

Pursuant to that, petitioner submitted Ext.R2(a). Inspection

conducted on 02/07/2007 revealed that pits and trenches were

dug so as to provide basement to the pillars to be constructed

and materials were found in the premises. It is stated that it was

instructed to the petitioner that only after obtaining the permit

WPC No.23107/07 4

any further construction could be effected to which the petitioner

had agreed. Petitioner submitted application in the prescribed

form for permit as Ext.R2(C). On 16/07/2007 it was found that

construction is going on. On 16/07/2007 Ext.P4 was issued. As

petitioner was not in station on 16/07/2007 it could not be

served on the same day and it was sent by registered post.

There is reference to Ext.R2(e) letter sent to the sub Inspector.

Respondents have also produced photographs as Ext.R2(f) and

stated that petitioner has not approached this court with clean

hands.

3. Petitioner has filed reply affidavit. Therein it is

interalia stated that by Ext.R2(a) all those who have started

construction but completed are required to furnish the details of

the building by 30/06/2007. So petitioner submitted Ext.R2(b)

on 29/06/2007 in which he has stated that the construction has

reached the first floor and that is not an application for permit. It

is stated that due to heavy rain all the construction work was

stopped by the 1st week of July and due to heavy rain the District

Collector had already declared 4th, 5th, 6th and 18th as holidays for

all the schools in Thrissur district and there was no question of

WPC No.23107/07 5

continuing the construction work during July 2007. It is stated

that the statement in the 4th paragraph of the writ petition that

construction was started in January 2007 related to preliminary

work of clearing the area, digging the basement portion etc. It is

stated that laying foundation stone of the school building was

performed by the Arch Bishop of Thrissur District on

16/03/2007. Actual construction in full swing was started from

16/03/2007, it is stated.

4. I heard counsel for the petitioner and the learned

Advocate General and the counsel for the Panchayat also.

5. Learned counsel for the petitioner submits that the

building rules were brought into force in respect of Panchayaths

on 06/06/2007, but Ext.P5 circular was published only on

20/06/2007. In Ext.P5 circular there was a requirement that the

fact of the building rules being brought into force should be

published in the notice board. Ext.R2(a) is dated 18/06/2007 i.e.

even prior to the publication of the circular on 20/06/2007, he

points out. Petitioner would reiterate his case and submit that

petitioner obtained no objection certificate in the year 2006 and

the permission from the DEO in January 2007 and the

WPC No.23107/07 6

construction was started in full swing after the inauguration on

16/03/2007 by the Arch Bishop. Learned counsel for the

petitioner submits that clause 5 of Ext.P5 circular will prohibit

construction without permit only in respect of cases where

construction has not progressed beyond the ground level. He

would invite my attention to the materials produced to contend

that there can be no doubt that the construction has certainly

reached the ground level and infact as stated in Ext.R2(b) dated

29/06/2007 it had reached upto the level of the first floor. This

is reiterated in Ext.R2(c) also, he contends. Ext.R2(c) was given

only for regularisation and as asked for by the respondent he

submitted. It is virtually inconceivable to think that construction

would not have reached the stage above the ground level as on

20/06/2007 when the circular was issued having regard to the

fact that construction is for a three storied building, he contends.

Counsel for the petitioner submits that this is a case of

harassment to the institution by the powers that be and even

though it is a question of fact, the materials on record would

leave no one in doubt that the construction made by the

petitioner had reached above the ground level as on 20/06/2006

WPC No.23107/07 7

which is the date of Ext.P5 circular.

6. Learned Advocate General would submit that what is

involved in this case is essentially a factual dispute namely as to

whether the construction has reached upto the stage or not as

contemplated in Clause 5 of Clause II in Ext.P5 and this court

may not be invited to decide this issue. He would submit that

Ext.P4 has been issued under Rule 19 of the Kerala Municipal

Building Rules and he would further submit that petitioner has a

right of appeal before the Tribunal for local self Government

under Rule 160 of the Kerala Municipality Building Rules under

Clause 6 thereof. He would submit that the Tribunal would be

better equipped with to deal with the factual dispute raised and

enter finding. He invited my attention to the pleadings to show

that the case of the petitioner is that clause 5 of Clause II in

Ext.P5 circular is not applicable to the petitioner and it is

therefore purely a factual question.

7. Learned counsel for the Panchayat would also reiterate

his contentions. He would further submit that the conduct of the

party does not entitle him to the discretionary jurisdiction under

Article 226 of the Constitution. He would point out that the

WPC No.23107/07 8

construction is stated in the writ petition to have been started in

January 2007, but in Ext.R2(b) it is stated to have been started

on 16/03/2007. He would also submit that petitioner had in fact

submitted Exts.R2(b) and ( c) which are not referred to in the

writ petition. It is explained by the counsel for the petitioner that

Ext.R2(C) was the application for regularisation.

8. It is to be noted that there is a circular issued as

Ext.P5 by the Government. The petitioner has not challenged the

circular as such. Ext.P4 notice was based on the circular citing

clause 5 thereof. Therefore, I am not called upon to decide the

validity of the circular. The Panchayat also supports the action

under the terms of the circular which is not under challenge.

The question therefore boils down as to whether clause 5 in

Ext.P5 circular is attracted or not. I would think that, that is

essentially a factual dispute. I would think that it may not be

appropriate for me to consider this issue in the totality of facts of

this case and I would think that petitioner is to be relegated to

the pursuit of the alternate remedy provided under Rule 160 of

the Kerala Municipality Building Rules as contended by the

learned Advocate General.

WPC No.23107/07 9

In such circumstances petitioner is to be relegated to the

pursuit of appeal which ofcourse petitioner has to do within the

period of limitation. Accordingly, the writ petition is disposed of

relegating the petitioner to the pursuit of the remedy provided

under Rule 160 of the Kerala Municipality Building Rules. As I am

relegating the petitioner to pursue the alternate remedy, it is

open to the petitioner to seek interim relief therein and if any

application for interim relief is filed, the Tribunal will consider the

application and take a decision thereon without any delay.

(K.M.JOSEPH, JUDGE)

sv.

WPC No.23107/07 10