High Court Kerala High Court

O.A.Francis vs Corporation Of Thrissur on 27 June, 2007

Kerala High Court
O.A.Francis vs Corporation Of Thrissur on 27 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4517 of 2007(K)


1. O.A.FRANCIS, OLAKKENKIL HOUSE,
                      ...  Petitioner

                        Vs



1. CORPORATION OF THRISSUR,
                       ...       Respondent

2. JALAJA, W/O PADMAJAN,

                For Petitioner  :SRI.C.ANIL KUMAR

                For Respondent  :SRI.K.P.VIJAYAN

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :27/06/2007

 O R D E R
                               K.M.JOSEPH, J.

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

                     W.P.(C).NOs.4517, 16763,

                       16928 & 19058 OF 2007

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

                   Dated this the 27th day of June, 2007


                                 JUDGMENT

Writ petitions being connected are disposed of through this

common judgment.

Petitioner in W.P.(C)NOs.4517/07 & 16928/07 is one and

the same ( hereinafter referred to as O.A.Francis). Petitioner in

W.P.(C)No.19058/07 is the first petitioner in W.P.(C)

No.16763/07. She is one Jalaja.

Mr.Francis filed W.P.(C)Nos. 4517/07 & 16928/07 on the

following brief allegations:

O.A. Francis was conducting a hotel in a building at

Kizhakkekotta since 1972. The building was acquired by the first

respondent in the year 1976. It was assured that the tenants of

the said building will be accommodated in the newly constructed

building. Ext.P3 was passed allotting a room to the petitioner.

The allegation in W.P.(C)No.4517/07 is that steps are under way

to allot the room to the second respondent namely Smt. Jalaja

WPC NOs.4517, 16763,16928 & 19058 of 2007

2

overlooking the petitioner’s rights. The prayer in the

W.P.(C)No.4517/07 is to direct the first respondent to allot room

to the petitioner in terms of Ext.P3 and to declare that he is

eligible for allotment to a room in the newly constructed building

in terms of Exts.P1 and P3.

2. In W.P.(C)No.16928/07, Shri.Francis seeks to quash

Ext.P9 to the extent it pertains to him and to declare that he is

eligible for allotment to a room in the newly constructed building

in terms of Ext.P1 and P3. Ext.P1 is the resolution of Muncipal

Council dated 12-1-1973 assuring allotment of room to him.

Ext.P2 is the order of the first respondent allotting a temporary

shed to the petitioner. Ext.P3 is the resolution passed by the first

respondent allotting Room No.4 to the petitioner. It is the

common case that when the matter was challenged by Smt.Jalaja

and it was remitted back. Upon it being remitted back, it is

decided in favour of Smt.Jalaja vide Ext.P9 in W.P.(C)

No.16928/07. According to Shri.Francis he was conducting

business by himself and that in term of Ext.P1 resolution he was

the beneficiary in Ext.P2 and he was allotted a temporary shed.

WPC NOs.4517, 16763,16928 & 19058 of 2007

3

It is submitted by the counsel for the petitioner that Jalaja was

not conducting business herself. Her predecessor was doing the

business and he was the actual tenant. Smt. Preeta would

contend that the decision to allot room to Jalaja instead of

O.A.Francis is unsustainable.

3. On the other hand, counsel for the Corporation

submits that the understanding was to allot room to those

tenants who co-operate. Sri.O.A.Francis, without there being an

actual hike in the licence fee, approached the civil court and

instituted O.S.No.131/98 and obtained an injunction order and

the suit was ultimately terminated in the year 200, it is stated. It

is also submitted that even for the period Francis was in

occupation he has not paid any licence fee so far. There is only

one room for allotment between Shri.Francis and Smt.Jalaja.

4. I am not much impressed by the contentions of

Smt.Preeta that the petitioner being an actual tenant who was

conducting business should be preferred to Smt.Jalaja who claims

under her predecessor who was the actual tenant. That apart the

conduct of Shri.Francis in approaching the civil court and getting

WPC NOs.4517, 16763,16928 & 19058 of 2007

4

an order of injunction is not a matter which I cannot over look

particularly under Article 226. Smt.Preeta submits that

Smt.Jalaja comes under the award of 1976 whereas Shri.Francis

comes under the award of 1980 and in terms of time also, it is

the claim of Smt.Jalaja which should be preferred. I feel that the

allotment in favour of Smt.Jalaja is not liable to be interfered

with.

5. It is submitted by the learned counsel for the

petitioner that in Ext.P9 it is stated that the claim of

Shri.Francis will be considered if he withdraws the case and also

remits the entire licence fee. Learned counsel for the petitioner

submits that petitioner had a bitter experience in the past when

on a similar situation such assurance was observed in breach.

Counsel for the Corporation submits that it is not exactly an

assurance as such. He submits that if the petitioner remits the

entire amount as licence fee, his claim will be considered when

new building is put up. I record this submission.

6. As far as W.P.(C)No,19058/07 is concerned, it is filed

by Smt.Jalaja . She challenges Ext.P1. Smt.Jalaja seeks a

WPC NOs.4517, 16763,16928 & 19058 of 2007

5

direction to set aside that part of the decision to divide room

No.3 in Ext.P1 since it contravenes Ext.P1 (counsel submits that

it is Ext.P2). Learned counsel for the petitioner relies on Ext.P2

sketch and points out that by the decision to bifurcate in Ext.P1,

the running of the restaurant which the petitioner proposes to

run will not be feasible, it is submitted.

7. Learned counsel for the Corporation would submit that

Ext.P1 came to be passed pursuant to the earlier direction of this

court and that perusal of Ext.P1 would show that in the course of

hearing it is agreed by the petitioner that petitioner will be

allotted room with bifurcation. Learned counsel for the petitioner

submits that the bifurcation presently done does not adversely

affect the petitioner. Petitioner has also preferred Ext.P4 seeking

some benefit. W.P.(C)No.19058/07 is disposed of directing the

first respondent to consider and take a decision on Ext.P4 in

accordance with law within a period of two months from the date

of receipt of a copy of this judgment.

8. W.P.(C)No.16763/07 is filed by Smt.Jalaja and another

licensee feeling aggrieved by the decision to impose licence fee at

WPC NOs.4517, 16763,16928 & 19058 of 2007

6

the rate of Rs.25/- per sq.ft. Petitioners have preferred Exts.P5

and P6.

9. I heard learned standing counsel for the Corporation

also.

Learned counsel submits that pending decision, petitioners

will make payment under protest. W.P.(C)No.16763/07 is

disposed of directing the first respondent to consider and take a

decision on Exts.P5 and P6 in accordance with law within a period

of two months from the date of receipt of a copy of this

judgment.

(K.M.JOSEPH, JUDGE)

sv.

WPC NOs.4517, 16763,16928 & 19058 of 2007

7