High Court Kerala High Court

Dr.K.C.Chacko vs Corporation Of Cochin on 26 February, 2008

Kerala High Court
Dr.K.C.Chacko vs Corporation Of Cochin on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6578 of 2008(G)


1.  DR.K.C.CHACKO,KADAVIL HOUSE
                      ...  Petitioner
2. DR.CHINNAMMA CHACKO,RESIDING AT

                        Vs



1. CORPORATION OF COCHIN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/02/2008

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

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

                                  W.P.(c).No.6578 OF 2008

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

                    Dated this the 26th  day of February, 2008


                                      JUDGMENT

Ext.P1 building permit issued to the petitioners for the

construction of a high rise building in the city of Cochin was cancelled

by the Secretary of Corporation under Ext.P2. Under Ext.P2 it is stated

that Rule 16 is being invoked for cancelling the permit on the basis of

instructions received from the Government. Two reasons are stated for

cancelling the permit. First reason being that the FAR exceeds the

FAR shown in the approved plan and the second reason is that the

proposed construction violates Rule 117 which provides for mandatory

open space for facilitating fire fighting arrangements in the building

after its construction. On receiving Ext.P2, petitioners submitted

Ext.P3 before the Secretary of the Corporation requesting for a

reconsideration of Ext.P2 order and for supply of a copy of the

Government order pursuant to which Ext.P2 has bee issued. Since

there was no response to Ext.P3, petitioners submitted Ext.P4 and

WPC.No.6578/08 2

along with Ext.P4 a revised plan was submitted by the petitioners and it

was requested in Ext.P4 that the revised plan may be considered and

Ext.P1 be revived on the basis of the revised plan. It was claimed in

Ext.P4 that the revised plan complies with all the requirements of the

Kerala Municipalities Building Rules. Finding that there was no

response even to Ext.P4 and the revised plan, petitioners submitted

Ext.P5 further representation to the Secretary of the Corporation dated

11/10/2007 and along with that a further revised plan was submitted

and it was requested that the above revised plan may be considered and

permit may be granted. Noticing that the Corporation was inert on

Ext.P5 also, petitioners preferred Ext.P6 representation before the

Minister. It is submitted by that petitioners that Minister has forwarded

Ext.P6 to the Corporation for appropriate action.

2. When the writ petition came up for consideration,

Sri.C.M.Suresh Babu, Advocate, took notice on behalf of the

Corporation. Sri.K.J.Mohammed Ansar, Government Pleader took

notice on behalf of the second respondent. I have heard

Sri.Philip.J.Vettickattu, learned counsel for the petitioner and

Sri.Mohammed Ansar and Sri.C.M.Suresh Babu.

WPC.No.6578/08 3

Sri.Philip.J.Vettickattu would submit that powers under Rule 16 are to

be exercised by the Secretary on his own and not on the directions or

instructions of any other authority, even if the authority be the

Government.

3. I find merit in the above submission. But the relevant

question is whether the constructions violate Rule 117 or whether there

is any deviation from the plan in respect of which Ext.P1 had been

issued or whether there is violation in the matter of permitted FAR or

any other illegality.

4. The claim of the petitioners is that the revised plan which

was lastly submitted by them along with Ext.P5 rectifies all possible

defects and would satisfy the requirements of the Kerala Municipalities

Building Rules. Sri.Philip.J.Vettickattu further submitted that only the

piling works of the proposed building have been completed and it

would be possible for the petitioners to comply with any direction

which may be given by the Corporation so that the construction upon

its completion will satisfy the requirements of the Rules.

5. Sri.C.M.Suresh Babu submitted that though a direction of

the Government is referred to in Ext.P2, it was on the basis of

WPC.No.6578/08 4

independent enquiries conducted by the Secretary and on satisfaction

entered to by the Secretary on the basis of such enquiry that Ext.P2

order was issued.

6. Having heard the rival submissions addressed at the Bar

and the claims of the petitioner made in the writ petition, I am of the

view that the Corporation should consider the revised plan which was

submitted by the petitioners along with Ext.P5, notwithstanding Ext.P2

order of cancellation and decide whether a permit can be issued to the

petitioners after approving the said revised plan. I record the

undertaking given by the petitioners to this court that petitioners will be

prepared to abide by any instruction which may be issued to them by

the Secretary of the Corporation during the course of the construction

and that the mandatory fire fighting arrangements including open space

necessary under Rule 117 will be available in the building once the

construction is over.

7. The writ is accordingly disposed of with the following

directions:

The Corporation will consider the revised plan submitted by the

petitioners along with Ext.P5, conduct necessary local inspection and

WPC.No.6578/08 5

ascertain as to whether it is possible for the petitioners to provide the

mandatory open space necessary under Rule 117 and issue permit.

Periodical inspections will be conducted in the construction site by the

Corporation and all necessary directions will be issued to the

petitioners so as to ensure that the construction do not violate the

permit which may be issued on considering the revised plan and that

the building upon completion satisfies the Kerala Municipalities

Building Rules in all respects. The Corporation will ensure compliance

of all these directions and the direction regarding consideration of the

revised plan and issuance of building permit will be complied with by

the Corporation at the earliest and at any rate within a period of one

month of receiving a copy of this judgment. Final orders regarding

grant of approval to the revised plan will be passed by the Corporation

only after hearing the petitioners also.

PIUS.C.KURIAKOSE

JUDGE

sv.

WPC.No.6578/08 6