High Court Kerala High Court

Poovanpattil Areekattu Abdu … vs The Malappuram Municipality on 18 June, 2008

Kerala High Court
Poovanpattil Areekattu Abdu … vs The Malappuram Municipality on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18238 of 2008(U)


1. POOVANPATTIL AREEKATTU ABDU RAHIMAN,
                      ...  Petitioner

                        Vs



1. THE MALAPPURAM MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/06/2008

 O R D E R
                          ANTONY DOMINIC, J.

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

                  W.P.(C) 18238 & 18239 of 2008

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

                          Dated: JUNE 18, 2008

                                  JUDGMENT

In these cases, the challenge is against orders passed by

the respondent Municipality, rejecting the applications made by

the respective petitioners for building permit.

2. In W.P.(C) 18238 of 2008, the rejection order is Ext.P2

and the reason stated is the zoning regulations. According to

the petitioner, though the draft scheme has been published,

there has not been any progress and the petitioner is referring

to Ext.P4, a judgment rendered by this court in an identical

situation, following an earlier judgment of this court as well as

the Apex Court.

3. In so far as W.P.(C) 18239 of 2008 is concerned, the

order of rejection is Ext.P3 wherein it is stated that under the

master plan, the land has been shown as paddy field and hence

the application is against the Municipal Building Rules. Here

again, the petitioner raised identical contentions and is referring

to Ext.P4, a judgment rendered by this court in WP(C)

4962/2008, dealing with the claim raised by a similarly situated

W.P.(C) 18238 & 18239 of 2008

2

person and that too against the respondent Municipality itself.

4. Having regard to the similarity of the facts with the

cases decided by this court in the aforesaid two judgments, I see

no reason to take a view different from the view taken by the

learned Judge who disposed of those cases.

5. Accordingly, these writ petitions will stand disposed of

as follows:-

In so far as the request made by the petitioner in W.P.(C)

18238 of 2008 is concerned, it is directed that the petitioner

shall submit an undertaking in the form of an affidavit before the

Municipality stating unambiguously that in the event of any

notifications under Sec.4(1) of the Act being promulgated for the

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

public purposes within a period of one year from the date of

filing of the affidavit, the petitioner will not claim any

compensation for the construction put up on the acquired

property on the strength of the permit to be granted to him

pursuant to this judgment. The Municipality upon noticing that

affidavit, will consider the application submitted by the

petitioner for approval and if the plan is seen otherwise in order,

W.P.(C) 18238 & 18239 of 2008

3

the Municipality will pass orders and issue permit to the

petitioner. In other words, the existence of the proposal to

acquire the property for any public purpose as per the

Kunnummal Scheme or any other schemes shall not be a ground

for rejecting the plan. It is needless to mention that even after

the period of one year, it is always open to the Municiplaity to

acquire the petitioner’s property under the provisions of the

Land Acquisition Act, but under such a situation, the petitioner

will be entitled for adequate compensation under the Land

Acquisition Act for the building also.

6. In so far as the petitioners in W.P.(C) 18239 of 2008

are concerned, since they are relying on Exts.P1 and P2 orders

passed by the District Collector permitting conversion of the

land, and in view of the assertion that the land was converted

into garden land, I direct that the petitioners shall produce those

orders before the 1st respondent Municipality. On such

production of the orders, the 1st respondent shall verify and

ascertain as to whether the land mentioned in Exts.P1 and P2 is

the land which is mentioned by the petitioners in the application

submitted by them. If the land is found to be the same and that

W.P.(C) 18238 & 18239 of 2008

4

it is a reclaimed land, revised orders consistent with Ext.P4

judgment will be passed by the 2nd respondent. It is also directed

that an undertaking similar to the one to be furnished by the

petitioner in W.P.(C) 18238 of 2008 shall be furnished by the

petitioners in W.P.(C) 18239 of 2008 also.

7. It is clarified that it is open to the Municipality to

always initiate proceedings for acquisition of the land.

Writ petitions are disposed of as above.

ANTONY DOMINIC
JUDGE

mt/-