High Court Kerala High Court

Abdul Vahab K.K. vs State Of Kerala Represented By … on 10 March, 2008

Kerala High Court
Abdul Vahab K.K. vs State Of Kerala Represented By … on 10 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6356 of 2008(F)


1. ABDUL VAHAB K.K., A2,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY SECRETARY
                       ...       Respondent

2. CORPORATION OF KOZHIKODE, REPRESENTED

                For Petitioner  :SRI.P.SANJAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :10/03/2008

 O R D E R
                       PIUS C.KURIAKOSE, J.
                       -------------------------
                     W.P.(C) No. 6356 of 2008
                   ---------------------------------
             Dated, this the 10th day of March, 2008

                           J U D G M E N T

Learned standing counsel for the Corporation seeks time to

get instructions from the Corporation. I am not inclined to grant

further time since it is seen that the issue is similar to one covered

by Ext.P2 judgment and several other judgments delivered in like

situations.

2. The petitioner is aggrieved by Ext.P1 order of the

Corporation by which the Corporation rejected his application for a

building permit for construction of a building in his property in

Sy.No74/1 of Koottooly Village. The reason for rejecting the permit

application is that the plot comes within the property proposed for

establishing a sports complex after acquiring the same. Obviously,

till this moment no notification under Section 4 (1) of the Land

Acquisition Act has been promulgated at the instance of the

Corporation for acquiring any portion of the petitioner’s property.

The fact situation is similar to the one which obtained in the

judgment of this Court in Padmini Vs. State of Kerala, reported in

1999(3) KLT 465. The fact situation is also comparable to a certain

extent to those which obtained in the judgment of the Full Bench of

WP(C) No. 6356/2008
-2-

this Court in Francis Vs. Chalakkudy Municipality, reported in

1999 (3) KLT 560 and that of the Supreme Court in Raju

Jethmalani & Others Vs. State of Maharashtra & Others,

reported in 2005 (11) SCC 222. Under these circumstances, the

learned counsel for the petitioner drew my attention to Ext.P2

judgment, which according to me was passed by this Court in

comparable situations.

3. Having considered the averments in the writ petition and

the submissions addressed at the Bar by the learned counsel for

either side, I am of the view that relief can be granted to the

petitioner subjecting him to conditions. The petitioner is directed to

file an affidavit clearly undertaking that in the event of the

Corporation facilitating promulgation of a notification under Section

4 (1) of the Land Acquisition Act, within a period of one year from

today for acquisition of any portion of his property, he will not claim

any compensation for the building put up by him on the strength of

the permit, which the Corporation issues to him. Once such as

affidavit is filed, the Corporation will re-consider the plan submitted

by the petitioner and pass fresh orders. If the plan is otherwise in

order, the Corporation will approve the plan and issue permit. In

WP(C) No. 6356/2008
-3-

other words, existence of the proposal to acquire the property for

establishment of sports complex or any other programme connected

to the establishment of Sports Complex shall not be a ground for

rejecting the plan. It is made clear that even after expiry of the

one year period mentioned herein above, this judgment will not

stand in the way of acquiring any portion of petitioner’s property for

any genuine public purpose. But if the acquisition is on the basis of

a notification under Section 4(1) issued after one year from today,

the petitioner will be entitled for adequate compensation for the

building also.

This writ petition is disposed of as above.

(PIUS C.KURIAKOSE, JUDGE)

jg