High Court Kerala High Court

Mohideen vs The Tribunal For Kerala Local Self on 15 January, 2007

Kerala High Court
Mohideen vs The Tribunal For Kerala Local Self on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27504 of 2006(Y)


1. MOHIDEEN, S/O.K.MUHAMMAD,
                      ...  Petitioner

                        Vs



1. THE TRIBUNAL FOR KERALA LOCAL SELF
                       ...       Respondent

2. SECRETARY,

3. K. ABDUL NAZAR,

                For Petitioner  :SRI.S.RAJASEKHARAN NAIR

                For Respondent  :SRI.BABU S. NAIR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :15/01/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

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

                           W.P.(C)No.27504 of 2006

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

                           Dated: 15th January, 2006


                                    JUDGMENT

Ext.P10 order passed by the 1st respondent, the Tribunal for

Local Self Government Institutions, Trivandrum is under challenge by

the petitioner who was the appellant in Appeal No.205/06 upon which

Ext.P10 order was passed. The third respondent in this Writ Petition is

the petitioner’s own brother and he was the 2nd respondent in the

appeal before the Tribunal. The 2nd respondent is the Secretary of the

Feroke Grama Panchayat. According to the petitioner, as per Ext.P1

partition deed executed in the year 1985 he obtained a total extent of

18 cents of land consisting of two plots, one having an extent of 15

cents and the other three cents. His brother, the third respondent

obtained 27 cents of land described in schedule C of the partition

deed. The petitioner states that there exists an old latrine in his plot

having extent of 3 cents. The latrine was constructed during the time

of his father for use by workers. Presently the latrine is used by the

petitioner’s office staff. But during November, 2004 certain

maintenance works were done to the latrine by the petitioner. It is

claimed that the damaged roof sheet was replaced by a new tin sheet

and that the damages on the walls were also repaired. The petitioner

submits that on the basis of a complaint submitted by the third

W.P.C.No.27504/06 – 2 –

respondent who is on inimical terms with him the 2nd respondent

issued a provisional order under Section 406(2) of the Kerala

Municipality Act directing demolition of the latrine and the shed. To

that order the petitioner submitted reply. But ignoring the reply the

2nd respondent passed final order directing demolition of the latrine.

Against the provisional order and the confirmation order the

petitioner preferred appeal Nos.54/04 and 55/04 before the 1st

respondent-Tribunal. The Tribunal set aside both the orders and

directed the 2nd respondent to evaluate the construction afresh and

proceed against the petitioner under Section 235 W of the Kerala

Panchayat Raj Act if it is found that the construction was in violation

of any provision of law having application within his jurisdiction.

Ext.P2 is copy of that order. Pursuant to Ext.P2, the petitioner

received a notice from the 2nd respondent under Section 235 W of the

Kerala Panchayat Raj Act. To that notice the petitioner submitted

Ext.P3 reply. Thereafter the petitioner received a notice from the 2nd

respondent stating that an Overseer is conducting local inspection on

3.3.2005. The petitioner alleges that without conducting a proper

inspection the Overseer returned from the site. Pursuant to that

Ext.P4 notice dated 22.4.2005 commanding the petitioner to remove

W.P.C.No.27504/06 – 3 –

the latrine within seven days was issued to him. To Ext.P4 the

petitioner submitted Ext.P5 reply. Thereafter the petitioner was called

for a personal hearing. During the hearing the 2nd respondent orally

instructed the petitioner to submit an application for regularisation.

Pursuant to that oral direction the petitioner submitted an application

with a plan for regularisation. But the 2nd respondent surprised the

petitioner by rejecting the petitioner’s application. Thereafter the 2nd

respondent issued Ext.P6 order on 27.6.2005 commanding the

petitioner to demolish the latrine within three days. Aggrieved by

Ext.P6, the petitioner submitted a petition before the Government.

The Secretary to the Government forwarded a copy of the petition to

the Deputy Director of Panchayats seeking a report. In that letter the

Secretary also proposed to give sufficient time to the petitioner for

taking up the matter before the Tribunal. However on 5.2.2006, the

Secretary of the Panchayat issued Ext.P7 notice commanding the

petitioner to remove the latrine within seven days. Against Ext.P7

also the petitioner submitted a petition before the Government. On

that petition the Secretary to the Government instructed the

Panchayat to stop further action pursuant to the said notice. Ext.P8 is

the letter of the Government in this regard. Thereafter the third

W.P.C.No.27504/06 – 4 –

respondent filed W.P.C.No.3412/06 before this court with a prayer to

quash Ext.P8 letter and issue a writ of mandamus directing the

Panchayat to proceed with the order of demolition. This court passed

Ext.P9 judgment quashing Ext.P8. This court however adjourned the

enforcement of Ext.P7 for three weeks and two weeks time was

granted to the petitioner for approaching the 1st respondent-Tribunal.

Thereafter the petitioner preferred Appeal Petition No.205/06 before

the 1st respondent-Tribunal challenging both Exts.P6 and P7. The

Tribunal has by Ext.P10 order dismissed the appeal preferred by the

petitioner. The petitioner submits that after Ext.P10 order was passed

by the Tribunal the third respondent tried to trespass into the

petitioner’s property and the petitioner became constrained to file a

suit (O.S.No.441/2006) for injunction against the third respondent

before the Munsiff’s Court, Kozhikode. In this Writ Petition the

petitioner impugns Ext.P10 order on various grounds and prays that

Exts.P6, P7 and P10 be quashed.

2. The third respondent has filed a detailed counter affidavit. It

is contended therein that Ext.P10 is a well reasoned order warrant no

interference by this court under Article 226 of the Constitution. The

counter affidavit denies the averments and allegations in the Writ

W.P.C.No.27504/06 – 5 –

Petition. Inter alia it is contended that the petitioner’s claim that he

obtained 18 cents of land under Ext.P1 partition deed is incorrect.

Even going by the recitals in Ext.P1 document it will be seen that the

triangular portion upon which the petitioner claims that the latrine

was in existence as to negligible an extent to permit any such

construction. The contention that the latrine was constructed during

the petitioner’s father’s time is stoutly denied. Ext.R3(a) photograph

is relied on in this context to show that it is a new construction. It is

pointed out that the latrine is a new and illegal construction put up by

the petitioner after trespassing into the only way leading to the third

respondent’s house. This way is provided to the third respondent

under Ext.P1 document itself. The latrine was constructed without

obtaining prior permission from the Panchayat. The Panchayat was

convinced that the latrine construction is illegal and thereafter only

demolition order was issued. The Panchayat has not shown any haste

in the matter. Sufficient time was afforded by the Panchayat to the

petitioner to pursue his remedies. The counter affidavit submits that

when the petitioner understood that in the light of Ext.P10 the latrine

will be demolished, he filed a suit O.S.No.441/06 before the Munsiff’s

Court II A, Kozhikode. The intention in filing the suit is to prolong the

W.P.C.No.27504/06 – 6 –

proceedings. The suit is nothing but an abuse of legal process.

Ext.R3(b) is copy of the plaint. In Ext.R3(b) the Panchayat is not

made a party at all. Ext.R3(c) is copy of the written statement filed in

Ext.R3(b) suit. Correct facts have been disclosed and proper

contentions have been raised in Ext.R3(c).

3. To the above counter affidavit, a detailed reply affidavit has

been submitted by the petitioner reiterating his earlier stand. As an

additional document, copy of the Commissioner’s report in

O.S.No.441/06 is produced as Ext.P11. According to the reply

affidavit, the Panchayat is not a necessary party to O.S.No.441/06

since the cause of action which led to that suit was the attempt of the

third respondent to demolish the latrine.

4. Elaborate submissions were addressed before me by

Mr.S.Rajasekharan Nair, learned counsel for the petitioner. He would

refer to the rival pleadings and the various documents placed on

record particularly Exts.P1, R3(a), R3(b), P10 and P11. On behalf of

Mr.C.P.Mohammed Nias, counsel for the third respondent

Adv.Mr.Narayanan would address me. Mr.Narayanan would refer to

Ext.P10 in extenso and submits that there is absolutely no warrant for

interfering with Ext.P10.

W.P.C.No.27504/06 – 7 –

5. Having considered the rival submissions made at the bar and

having scanned Ext.P10 carefully, I am of the view that the learned

counsel for third respondent is correct in his submission that Ext.P10

order of the Tribunal is not liable to be set aside by this court

invoking jurisdiction under Article 226 of the Constitution. I notice

from Ext.P10, that the Tribunal has Marshalled the facts correctly and

on appreciating the evidence which was placed on record by the

parties come to the right conclusion regarding the crux question,

whether the latrine in question was an ancient one or was one

brought into existence recently without obtaining permission from the

Panchayat. This court in extra-ordinary jurisdiction for judicial review

will not be justified in interfering with Ext.P10 which is a well

reasoned order. The challenge against Ext.P10 will fail and the Writ

Petition will stand dismissed, but in the circumstances without any

order as to costs.

srd                                                    PIUS C.KURIAKOSE, JUDGE