High Court Kerala High Court

C.M.Cheru vs The Kunnamkulam Municipality on 13 July, 2010

Kerala High Court
C.M.Cheru vs The Kunnamkulam Municipality on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19097 of 2010(J)


1. C.M.CHERU, S/O.C.I,MATHEW, AGED 73 YEARS
                      ...  Petitioner

                        Vs



1. THE KUNNAMKULAM MUNICIPALITY,
                       ...       Respondent

2. THE CHIEF TOWN PLANNER, GOVERNMENT OF

3. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  : No Appearance

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

 Dated :13/07/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                  W.P.(C) No.19097 OF 2010
               ---------------------------------------
             Dated this the 13th day of July, 2010.


                         J U D G M E N T

The petitioner herein owns a land having an extent of 30

cents and 37 sq. links within the Kunnamkulam Municipality. The

petitioner intends to construct a residential quarters as an

addition to another new construction. The 1st respondent

Municipality rejected the application for building permit submitted

by the petitioner.

2. The grievance raised in the writ petition is that the order

of rejection cannot be supported in the light of the judgments

passed in similar writ petitions by this Court as per Exhibits P8

and P9. In Exhibit P10, the main objection is that as per the

stipulations in the DTP scheme for central area part – 1, a road

having 21 metre breadth passes through the property. The said

aspect and the area earmarked for commercial purpose are not

included in the site plan. It is also pointed out that the judgment

Exhibit P8 cannot have any general application. The second

W.P.(C) No.19097/2010 2

objection is that for making an additional construction, a fresh

application is not necessary and a revised plan alone is sufficient.

3. It is submitted by the learned counsel for the petitioner

that in Exhibit P8 judgment in W.P.(C)No.5208/2010, the learned

Single Judge recorded the submission of the respondents therein

that the scheme has not been approved or notified by the

respondents. This Court took the view therein that the reason for

rejection of the application for building permit is not correct and

only when there is an approved and notified scheme, the

Municipality can reject an application on the ground of violation

of the scheme. Accordingly, this Court directed the Municipality

to consider the application on merits. In Exhibit P9 judgment

also, similar directions have been issued.

4. In that view of the matter, as the very same scheme

was considered by this Court in the above two judgments, the

reason now stated in Exhibit P10 that the judgment have no

general application cannot be accepted. When a proposed new

road is mentioned in the DTP scheme, it requires acquisition of

private properties also. It is settled by a decision of this Court in

W.P.(C) No.19097/2010 3

Padmini vs. State of Kerala(1999(3) KLT 465) that unless

there is a proposal for acquisition or proceedings under the Land

Acquisition Act, the application for building permit cannot be

refused. For that reason also, Exhibit P10 cannot be supported.

5. Learned counsel for the Municipality submitted that

there are other formalities to be complied with by the petitioner

going by Exhibit P10 itself. Learned counsel for the petitioner

submitted that the petitioner will cure the defects if any either

with regard to the plan submitted or other aspects pointed out by

the Municipality.

Therefore, this writ petition is allowed. Exhibit P10 so far as

it holds that the DTP scheme does not permit sanction of the

permit is quashed. The petitioner will cure the defects if any

required to be made by him. There will be a direction to the

Municipality to consider the application afresh in the light of the

findings rendered above and communicate the decision to the

petitioner within a period of one month from the date of receipt

of a copy of this judgment.

T.R. RAMACHANDRAN NAIR
JUDGE
smp