High Court Kerala High Court

T.K.Thankappan vs State Of Kerala on 8 June, 2010

Kerala High Court
T.K.Thankappan vs State Of Kerala on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16549 of 2010(P)


1. T.K.THANKAPPAN,
                      ...  Petitioner
2. C.P.KESAVADAS,
3. JAISON JAMES,
4. T.THOMAS,
5. DR.V.CHANDRABHANU,
6. M.T.JOSE,
7. V.M.VIJAYAGOPAL,
8. N.SEETHARAMAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CHIEF TOWN PLANNER,

3. CORPORATION OF KOCHI, MAIN OFFICE,

4. GREATER COCHIN DEVELOPMENT AUTHORITY,

5. THE ERNAKULAM CO-OPERATIVE HOUSE

                For Petitioner  :SRI.T.P.KELU NAMBIAR (SR.)

                For Respondent  :SRI.M.K.THANKAPPAN, SC, GCDA

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/06/2010

 O R D E R
              T.R. RAMACHANDRAN NAIR, J.
                 ----------------------------------------
                 WP (C) NO. 16549 of 2010
                  ---------------------------------------
             Dated this the 8th day of June, 2010


                        J U D G M E N T

The petitioners here in are the members of the fifth

respondent Co-operative House Construction Society.

They are also some of the allottees of plots in the Jawahar

Nagar Project Scheme formulated by the fifth respondent

Society. The scheme framed includes provision for

common amenities like road, school, park, shopping

complex etc. It is pointed out in the writ petition that the

scheme and lay out were sanctioned by the Government

under Section 12 of the Town Planning Act. The land

value was fixed taking into consideration of the total

value of the land purchased by the fifth respondent

Society and the value of land earmarked for common

amenities.

2. It is pointed in the writ petition that the fifth

2
WP (C) NO. 16549 of 2010

respondent Society has approached respondents 1 to 4 to

seek a variation of the scheme and to earmark these items

of the properties for the construction of a multi-storeyed

apartment building. It is the case of the petitioners that

the same cannot be permitted.

3. Apprehending such action on the part of the

respondents the petitioners have filed various

representations before the Chief Town Planner Secretary

of the Local Self Government Department and the

Secretary of the Cochin Corporation. As no positive reply

has been given so far in the matter this writ petition has

been filed.

4. Heard the learned Government Pleader appearing

for the respondents 1 and 2 and the learned standing

counsel appearing for the 3rd respondent Corporation. It

was submitted that even though the 5th respondent

submitted an application before the Corporation, so far no

decision has been taken. The Government has also not

taken a decision in the matter.

3
WP (C) NO. 16549 of 2010

5. In that view of the matter there will be a direction

that the objections raised by the petitioners will be

considered by the Government and the Corporation

before any final decision is taken. Till such orders are

passed the status quo as on today will be maintained. No

costs.

T.R. RAMACHANDRAN NAIR,
JUDGE.

rkc