High Court Kerala High Court

The Muslim Association vs State Of Kerala on 11 January, 2008

Kerala High Court
The Muslim Association vs State Of Kerala on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 18573 of 2002(J)


1. THE MUSLIM ASSOCIATION,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. DISTRICT COLLECTOR,THIRUVANANTHAPURAM.

3. TAHSILDAR (RR),THIRUVANANTHAPURAM.

4. VILLAGE OFFICER,VANCHIYOOR.

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :11/01/2008

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                         O.P. NO. 18573 OF 2002
                   --------------------------------------------
                 Dated this the 11th day of January, 2008

                                 JUDGMENT

Petitioner is occupying Govt. property on lease. Even though

initially paltry amounts were recovered, Government periodically

increased the rent at various percentage of the market value of the land.

Petitioner’s case is that under G.O. issued in 2004, the rate of lease rent

is reduced to 2.5 per cent of the market value. Government Pleader

submitted that the said G.O. is not applicable to the petitioner and

petitioner has constructed a marriage hall and is letting out the

property, thereby commercially exploiting the property. Since liability

as on today is around Rs. 1.27 crores and since petitioner is

commercially exploiting the property, stay order is modified and

extended by six months or till fresh orders are issued by the District

Collector, whichever is earlier, on condition that petitioner will remit

Rs. 35 lakhs within one month from the date of receipt of a copy of this

judgment. If payment is not made stay will stand vacated and recovery

can be continued and petitioner can be dispossessed forthwith.

2

However, if payment is made as above, then recovery of the balance

will be based on District Collector’s order. The Collector is directed to

pass fresh orders on lease rentals after hearing petitioner within two

months from the date of payment of Rs. 35 lakhs.

O.P. is disposed of as above.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3