High Court Kerala High Court

Omana vs Akathethara Grama Panchayat … on 29 November, 2007

Kerala High Court
Omana vs Akathethara Grama Panchayat … on 29 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28291 of 2007(R)


1. OMANA,D/O. C.R.JOSEPH,
                      ...  Petitioner

                        Vs



1. AKATHETHARA GRAMA PANCHAYAT REPRESENTED
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  :SRI.R.GIREESH VARMA

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/11/2007

 O R D E R
                                 PIUS.C.KURIAKOSE, J.

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

                                  W.P.(c).No. 28291 OF 2007

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

                    Dated this the 29th day of November, 2007


                                       JUDGMENT

The grievance of the petitioner, who has completed the

construction of a building on the strength of a building permit given by

the first respondent Panchayat as Permit No.19/96-99 as per

completion certificate dated 12/05/1998, is that the Panchayat has not

yet assigned door number to the building, though the Secretary of the

Panchayat had made an endorsement on the file, that door number can

be assigned to the building. According to the petitioner, there is no

justifiable reason for the Panchayat to decline numbering of the

building. Petitioner gathers that it is on the reason of the pendency of

some civil disputes between the petitioner and her neighbour one

Sri.Krishnakumar that the Panchayat is being diffident in the matter of

assigning door number. The petitioner points out that when

Sri.Krishna Kumar tried to obstruct the pathway situated on the

northern side of the petitioner’s property, which was a common passage

for both the parties, petitioner preferred O.S.No.122/03 before the

WPC.No.28291/08 2

Munsiff Court, Palakkad. Krishnakumar raised a counter claim in the

said suit that the petitioner’s building had been constructed in violation

of the building Rules. The suit and the counter claim were tried and

after trial, by Ext.P1 judgment, the suit was decreed and the counter

claim was dismissed. Sri.Krishnakumar has preferred an appeal as

A.S.No.125/07 which is pending before the District Court, Palakkad.

When the petitioner applied to the second respondent for assigning for

a door number for the building producing a copy of Ext.P1 judgment,

the second respondent informed the petitioner under Ext.P2 that

number can be assigned only after northern boundary is fixed on the

basis of the measurement by the revenue authorities. To Ext.P2,

petitioner submitted a reply stating that she has no objection in having

a measurement, but at the same time, contended that there is no

requirement for such a measurement. The petitioner claims that the

property was measured pursuant to Ext.P3 and it was found that there is

no encroachment of the petitioner’s building into the property of the the

above said Krishnakumar. The grievance is that even thereafter the

Panchayat is not assigning door number to the building as a result of

WPC.No.28291/08 3

which the petitioner is unable to apply for electricity connection and

other utility connections. Even though the respondents were served

with notice, they have not entered appearance before this court for

resisting the prayers in the writ petition.

Having heard the submissions of Sri.Binoy Vasudevan, learned

counsel for the petitioner and having gone through the averments in the

writ petition and the documents particularly Ext.P1 judgment of the

civil court, I am of the view that the respondents are not justified in

insisting that door number will be assigned to the petitioner’s building

only after the appeal preferred by Sri.Krishnakumar is disposed of.

The counter claim submitted by Sri.Krishnakumar was regarding

certain portions of the building allegedly projecting into his property.

Even if the counter claim is ultimately decreed by the District Court

allowing the appeal preferred by Sri.Krishnakumar, the liability which

the petitioner will entail is only for demolishing those portions. In the

circumstances of this case, I am of the view that the Panchayat should

number the building subject to the outcome of the appeal preferred by

Sri.Krishnakumar.

WPC.No.28291/08 4

In the result, I direct the respondents to assign door number to the

residential building put up by the petitioner on the strength of permit

No.19/96-99, subject to the outcome of A.S.No.125/07 on the file of

the District Court, Palakkad. Numbering as directed above shall be

done within three weeks of petitioner producing a copy of this

judgment before the respondents. The petitioner is also directed to

send a copy of this judgment to Sri.Krishnakumar also by registered

post acknowledgment due as and when she receives the same.

PIUS.C.KURIAKOSE

JUDGE

sv.

WPC.No.28291/08 5