High Court Kerala High Court

Vincent Mathew(Correct Name Is vs Pothanicadu Farmer’S … on 8 June, 2010

Kerala High Court
Vincent Mathew(Correct Name Is vs Pothanicadu Farmer’S … on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 596 of 2009()


1. VINCENT MATHEW(CORRECT NAME IS
                      ...  Petitioner

                        Vs



1. POTHANICADU FARMER'S CO-OPERATIVE
                       ...       Respondent

2. THE POTHANICADU GRAMA PANCHAYATH,

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.PEEYUS A.KOTTAM

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/06/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
            ====================================
                      C.R.P. No.596 of 2009
            ====================================
              Dated this the 9th   day of June, 2010

                             O R D E R

Petitioner, obviously on the strength of a plan and permit

obtained from the local authority started construction of a building

in his property. Respondent No.1 which is a Co-operative Bank and

which owned a building adjacent to the building being constructed

by petitioner made a representation to the local authority

(respondent No.2) on 06.10.2008 stating that proposed

construction is not in accordance with the Building Rules (for short,

“the Rules”) and that if the illegal construction is proceeded with,

it will result in irreparable loss and injury to respondent No.1 and

hence requested local authority (respondent No.2) to direct

stoppage of construction. Since no action according to

respondent No.1, was taken respondent No.1 moved this Court in

W.P(C) No.32191 of 2008 impleading petitioner, respondent No.2,

Additional Director (Vigilance), Panchayat Directorate, Trivandrum

and others as parties. Prayer was to issue a writ of mandamus or

other appropriate writ or direction and command respondent

Nos.1 to 5 therein to take immediate action on the representation

made by respondent No.1 and on enquiry if it found that

C.R.P. No.596 of 2009
-: 2 :-

respondent No.6 in the Writ Petition (petitioner herein) is

carrying on illegal construction, take immediate steps to prevent

such construction and demolish the construction already made by

petitioner. That Writ Petition, I am told is pending. In the

meantime under the impression that respondent No.2 is not

taking effective steps on the representation respondent No.1 filed

O.S. No.490 of 2008 in the court of learned Munsiff, Muvattupuzha

seeking a decree for permanent prohibitory injunction restraining

petitioner from making construction in plaint B schedule property

in violation of the Rules and in such a way as to prevent free

flow of air and light to the building in plaint A schedule belonging

to respondent No.1 and also in such way as to affect privacy,

safety and security of the building of respondent No.1 and the

Bank functioning therein. There was also a prayer for mandatory

injunction to direct petitioner to demolish and remove that part

of construction made in plaint B schedule in violation of the

Rules. The suit was resisted by petitioner on various grounds

including that the civil court has no jurisdiction to entertain the

suit. As per order of court below local authority was impleaded

as additional defendant No.2 (respondent No.2 in this case.) Issue

regarding jurisdiction was heard by the learned Munsiff as a

preliminary issue and as per order dated 01.07.2004 learned

Munsiff held that jurisdiction of the court is not ousted. That

order is under challenge in this revision petition. Learned Senior

C.R.P. No.596 of 2009
-: 3 :-

Advocate for petitioner-defendant No.1 contend that in so far as

the Kerala Panchayat Raj Act (for short, “the Act”) and the Rules

which are made applicable to the Panchayat in question provides

for ample remedy for demolition of structures constructed in

violation of plan and permit or the Act and Rules and

Respondent No.1 having already moved the local authority for

the said purpose jurisdiction of the civil court is impliedly ousted.

It is also the contention of learned Senior Advocate that

respondent No.1 has elected a course of action by moving a

petition before the local authority and hence also jurisdiction of

the civil court is ousted and respondent No.1 cannot now choose

a different Forum – the civil court. Learned Senior Advocate has

placed reliance on the decisions in Thodupuzha

Municipality v. Abraham Philip (2007 [4] KLT 972),

Rajasthan Road Transport Corporation v. Mohar

Singh (2008 [3] KLT 371 (SC) and Premier Automobiles v

K.S. Wadke (AIR 1975 SC 2238). In response it is contended

by learned counsel for respondent No.1 that representation made

by it before local authority was only for staying further

construction of building and not for demolition of the existing

structures and that jurisdiction of civil court is not ousted either

expressly or impliedly by any provision in the Act or the Rules.

Learned counsel has placed reliance on the decision in

C.R.P. No.596 of 2009
-: 4 :-

Rajasthan SRTC v. Bal Mukund Bairwa (2009) 4 SCC

299). According to the learned counsel principle of election of

Forum does not arise on the facts and circumstances of the case.

2. Before going into the question of jurisdiction of civil

court it is necessary to refer to the averments in the plaint (Ext.R1

(b). It is stated in paragraph 3 of the plaint that petitioner has

started with construction of a multi storied building very close to

the building of respondent No.1 and that construction is in

violation of provisions of the Act and the Rules. Details of the

alleged violation are given in the said paragraph. In paragraph 4

it is stated that petitioner had submitted building plan before

respondent No.2 for construction of the building. In paragraph 5 it

is stated that petitioner has started construction of building in

plaint B schedule in violation of the Rules, respondent No.1 raised

objection but petitioner did not care for that objection. Hence

respondent No.1 made a complaint to respondent No.2.

Respondent No.2 was reluctant to take any action against

petitioner in spite of a genuine complaint made by respondent

No.1 and turned a Nelson’s eye to that complaint. Respondent

No.2 has not taken steps to prevent the alleged act. In

paragraph 8 of the plaint it is stated that since construction in

plaint B schedule property is without leaving adequate open

space on its sides it is illegal and affected privacy, safety and

C.R.P. No.596 of 2009
-: 5 :-

security of the Bank situated in plaint A schedule. It is also

stated that free flow of air and light to the building in plaint A

schedule is affected by the illegal construction in plaint B

schedule. That amounted to a violation of civil rights of

respondent No.1 for enjoyment of its properties.

3. No doubt, the Act and the Rules provide for taking

action against unauthorised or illegal construction. Section 235W

of the Act states that if construction has commenced without

obtaining permission of the Secretary or in contravention of

decision of the Panchayat or is not in accordance with the plan or

is in violation of permission granted it is within the power of

Secretary to direct removal of such structure in the manner stated

therein. Section 235X of the Act enables the Secretary to issue

order stopping further construction. Section 235W(5) enables

the Government, if construction, re-construction or alteration of

the building is against provisions of the Act or the Rules to direct

the Secretary of local authority to cause demolition of such

construction or re-construction as the case may be.

4. Question is whether the said provisions expressly or

impliedly ousted jurisdiction of the civil court. Section 9 of the

Code enables civil court to entertain a suit of civil nature

cognizance of which is not expressly or impliedly barred.

Learned Senior Advocate has in all fairness concede that there is

no provision in the Act and the Rules which expressly ousted

C.R.P. No.596 of 2009
-: 6 :-

jurisdiction of civil court but contended that provisions of the Act

and Rules impliedly barred civil court from entertaining the

suit. It is in that regard that reliance is placed on Thodupuzha

Muncipality v. Abraham Philip (supra). That was a case where

building owner against whom Exts.A9 to A12 notices and orders

were issued by the local authority filed a suit for injunction to

restrain the local authority from demolishing the building

pursuant to the said orders. In the meantime plaintiff had also

challenged the said orders before the statutory authority as

referred to in the Act and Rules. Jurisdiction of civil court to

entertain the suit was contested by the local authority. This Court

referring to the decisions in Kamala Mills v. Bombay

State (AIR 1965 SC 1942), Ram Swarup V. Shikar

Chand (AIR 1966 SC 893), Shiv Kumar Chadha v.

Municipal Corporation of Delhi (1993) 3 SCC 161) and

Dhiru Green Field Ltd. V. Hukam Singh (2002) 6 SCC

416) held that civil court is not sitting in appeal over decision of

the local authority (in issuing Ext.A9 to A12 orders) and that

remedy of plaintiff was to challenge the said orders before proper

authority under the Act and Rules. Accordingly it was held that

suit is impliedly barred. It has to be remembered that there,

challenge was to (Exts.A9 to A12) notices and the orders issued

by local authority. Certainly, civil court was not sitting in appeal

C.R.P. No.596 of 2009
-: 7 :-

over correctness of the notices and order of local authority as

the local authority was competent to issue such notices and

orders. In such a situation jurisdiction of the civil court was only

to the extent of considering whether notices and orders were

without authority, in violation of statutory provisions and the

principles of natural justice. To grant the relief prayed for, one

had to overcome those notices and orders. It is in the

circumstances that this Court held that civil court has no

jurisdiction to entertain the suit. That decision or decisions relied

on by this Court in that decision have no application to the facts

of this case. Kamala Mills v. Bombay State’s (supra)

was a case where appellant-plaintiff sued for recovery of sales

tax illegally collected by the taxing authorities. Section 13 of the

Bombay Sales Tax Act expressly provided for refund of amount

collected in excess of the amount actually due and proviso to

Sec.13 of the Act provided period of limitation for claiming

refund. Section 21 of that Act provided for appeal while Sec.22

provided for exercise of power of revision with the Government.

Section 23A of that Act provided for rectification of mistakes.

Section 20 of the Act stated that save as provided in Sec.20 no

assessment made and no order passed under the Act or the rule

made thereunder by the authorities referred to therein could be

challenged in the civil court. It followed that excess amount

C.R.P. No.596 of 2009
-: 8 :-

which according to the appellant has collected as per order of

the authority could not be challenged in the suit. In paragraph 14

of the decision the Supreme Court observed that Sec.20 of the

said Act protected not only assessment properly or correctly

made or but even assessment which is not valid. It is in the

circumstances that civil court was found to have no jurisdiction to

entertain the suit. Ram Swarup Shikar Chand `s case (supra)

is a case dealing with U.P(Temporary) Control of Rent and Eviction

Act. That Act stated that a landlord could sue for eviction of a

tenant only on proof of grounds mentioned therein and with the

specific permission of the District Magistrate. The District

Magistrate refused to grant permission to the landlord. But

landlord was successful in getting permission from the

Commissioner in his revisional authority and on the strength of

that authority sued the tenant for eviction. Trial court and

appellate court found that permission obtained by the landlord

was valid and ordered eviction. The High Court however held that

permission obtained from Commissioner was illegal land hence

the suit is not maintainable. The suit was dismissed. Matter was

taken up before the Supreme Court. The Supreme Court referred

to the relevant provisions of that Act and held that permission

given by the District Magistrate or Commissioner was beyond

challenge in the civil court in view of Sec.16 of the said Act and

held that civil court had no authority to decide upon validity of

C.R.P. No.596 of 2009
-: 9 :-

permission granted by the Commissioner. In Shiv Kumar

Chadha v. Municipal Corporation of Delhi (Supra) scope of

Sec.9 of the Code was considered. It was held that a statute

when created a right or liability and also provides a Forum for its

enforcement ouster of jurisdiction of civil court can be upheld on

the finding that rights and liabilities in question have been

created by the Act without touching a pre-existing right under

common law. It was held that situation will be different where a

statute purports to curb and curtail a pre-existing common law

right and purports to oust the jurisdiction of the court so far as

remedy against the orders passed under such statute is

concerned. In such cases courts have to be more vigilant while

examining the question as to whether an adequate redressal

machinery has been provided before which the person aggrieved

may agitate his grievance. Dhiruv Green Field Ltd v. Kukam

Singh’s case (supra) relates to the Punjab Village Common

Lands (Regulation) Act where Sec.13 read with Sec.10A of that Act

barred jurisdiction of the civil Court. These decisions have no

application to the present case.

5. The Supreme Court in Raja Ram Kumar

Bhargava v. Union of India (AIR 1988 SC 752) has dealt

with jurisdiction of civil court under Sec.9 of the Code and the

circumstances under which it is ousted expressly or by

C.R.P. No.596 of 2009
-: 10 :-

implication. It is held that when a right not pre-existing in

common law is provided in the statute and that statute prescribes

a remedy for enforcement of that right, then, in the absence of

an express bar jurisdiction of civil court is not ousted in that the

right is not created by the statute for the first time. On the other

hand a right not existing in common law is provided in the statute

and it provides for enforcement of that right, then, even in the

absence of an exclusionary provision jurisdiction of civil court is

ousted by necessary implication reason being that right is

created by the statute and a machinery to enforce that right is

also provided. In the present case right of an adjacent owner

whether or not he has suffered damages on account of

unauthorised construction to move the civil court to enforce the

law in force is not a right created for the first time under the Act

or the Rules. Instead, it is a right available to the adjacent owner

in common law. That has been accepted by this Court in Saina

v. Konderi (1984 KLT 428) and P.S.Saseendran v.

Vishwambharan & Others (2003 (1) KLJ 265).

6. Yet another fact I must bear in mind is that in the

present case challenge is not merely against violation of Rules.

It is alleged by respondent No.1 that construction in plaint B

schedule property affected security, privacy and safety of

banking business conducted by respondent No.1 in plaint A

C.R.P. No.596 of 2009
-: 11 :-

schedule and that construction adversely affected free flow of air

and light to the building in plaint A schedule. Learned Senior

Advocate has a contention that such allegations are connected

with the allegation that building is constructed not in accordance

with the provision of the Act and the Rules. But on a reading of

the plaint I am unable to accept that contention. Even if it is

assumed that respondent No.1 is not able to prove that

construction of building is in violation of the Act and Rules if he

is able to show that construction has affected free flow of air and

light to the building in plaint A schedule civil court has to consider

whether construction in plaint B schedule is liable to be removed.

I notice from paragraph 1 of the plaint that building of

respondent No.1 plaint A schedule property has been in existence

since 40 years. In that case civil court necessarily has to

consider whether respondent No.1 has a right to get free flow

of air and light laterally also by way of prescription under Section

15 or at least vertically as a natural right under Section 7 of the

Indian Easements Act. These matters are not required to be

decided by the authorities under the Act and the Rules.

Therefore even if it is assumed that issue of construction of

building being against the provisions of the Act and Rules is a

matter for decision by the statutory authority, it is well within

the power of the civil court to entertain the suit on allegations of

infringement of right for free flow of air and light. Hence

C.R.P. No.596 of 2009
-: 12 :-

contention that suit is impliedly barred cannot be accepted.

7. Next contention is that by the doctrine of election

respondent No.1 having elected to seek redressal of his

grievance before the statutory authorities he cannot turn round

and choose a different Forum – the civil court. Reference is

made to the representation dated 6.10.2006. Learned counsel

for respondent No.1 has given to me for perusal a photocopy of

that representation addressed to the Secretary of respondent

No.2 where request is to pass appropriate orders to stay further

constructions in plaint B schedule. There is no request for

demolition of structure already put up. I also find from the copy

of Writ Petition referred to above that it is alleged by respondent

No.1 that Panchayat authorities are siding with petitioner in the

matter of unauthorised construction in plaint B schedule. In the

plaint it is averred by respondent No.1 that in spite of complaint

(representation dated 6.10.2006 preferred to the local authority)

no action has been taken by the local authority to redress

grievance of respondent No.1. Therefore it is a case where

respondent No.1 does not pursue his remedy before the statutory

authorities for the reason that he does not expect to get relief

from the said authorities.

8. As regards the contention based on the doctrine of

election of Forum learned Senior Advocate placed reliance on the

decisions in Premier Automobiles v. K.S. Wadke and

C.R.P. No.596 of 2009
-: 13 :-

Rajasthan RTC v. Mohar Singh (supra). In the former case the

Supreme Court quoted from Neville v. London “Express”

Newspaper (1919 AC 368) thus:

“There are three classes of cases in which a liability

may be established by statute. There is that class

where there is a liability existing at common law, and

which is only re-enacted by the statute with a special

form of remedy; there, unless the statute contains

words necessarily excluding the common law

remedy, the plaintiff has his election of proceeding

either under the statute or at common law. Then

there is a second class, which consists of those cases

in which a statute has created a liability, but has

given no special remedy for it; there the party may

adopt an action of debt or other remedy at common

law to enforce it. The third class is where the statute

creates a liability not existing at common law, and

gives also a particular remedy for enforcing

it………….. With respect to that class it has always

been held, that the party must adopt the form of

remedy given by the statute”.

Rajastrhan RTC v. Mohar Singh’s case (supra) was a case

where jurisdiction of the civil court to entertain a dispute which

was otherwise required to be dealt with under the Industrial

Disputes Act or connected law was considered. Doctrine of

election is based on principle of estoppel. This Court in

C.R.P. No.596 of 2009
-: 14 :-

Canara Bank v. Thankappan (1989 [2] KLT 74)

considered the question whether a Bank having resorted to the

remedy of revenue recovery for realisation of amount and failed in

that attempt could institute a civil suit for recovery of the amount.

Overruling the decision in Maniyan v. Federal Bank (1988

[2] KLT 922) which took the view that by the doctrine of election

Bank is precluded from filing a civil suit the Division Bench held

that principle of estoppel by election would arise only in cases

where the two courses of action available are mutually exclusive

and the opposite party on the faith of representation by conduct

or otherwise has acted to his detriment or has adopted a course

of action which otherwise he would not have resorted to.

Applying that principle I am not able to find that on account of

respondent No.1 making representation before Secretary of

respondent No.2 requesting for stay of further construction in

plaint B schedule property either petitioner or respondent No.2

has changed their position or acted to their detriment. Learned

Senior Advocate would contend that it is on account of the said

representation that petitioner was dragged into this Court and

he had to suffer loss on account of that. But that is not a change

of position for applying the principle. As such the contention that

by electing to make representation before the local authority

respondent No.1 has forfeited his right to move the civil court

C.R.P. No.596 of 2009
-: 15 :-

cannot be accepted. I do not find reason to interfere with the

finding of court below that it has jurisdiction to entertain the suit.

Civil Revision Petition fails. It is dismissed.

Interlocutory Application No.3267 of 2009 shall stand

dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv