High Court Kerala High Court

Abdul Rahman vs The Kunnamkulam Municipality on 7 February, 2008

Kerala High Court
Abdul Rahman vs The Kunnamkulam Municipality on 7 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2044 of 2008(R)


1. ABDUL RAHMAN, S/O. KUNHIMON HAJI,
                      ...  Petitioner

                        Vs



1. THE KUNNAMKULAM MUNICIPALITY,
                       ...       Respondent

2. THE SECRETARY,

3. THE DISTRICT TOWN PLANNER,

                For Petitioner  :SRI.ISSAC M.PERUMPILLIL

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/02/2008

 O R D E R


                            PIUS C. KURIAKOSE,J.

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

                           W.P.(C) No.2044 of 2008

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

                           Dated: 7th February, 2008


                                    JUDGMENT

The petitioner, a resident of the first respondent-Municipality

challenges in this Writ Petition under Article 226 of the Constitution

Exts.P1 and P5 by which the Municipality rejects or refuses to

consider the petitioner’s application for construction of a commercial

building on his properties in R.S.Nos.51/66, 51,67, 51/69, 51/72,

51/73 & 51/74 of Kunnamkulam village. The petitioner alleges that

the Municipality has shown hostile discrimination towards him in as

much as a lady by name Annamma Jacob who owns properties very

near to the petitioner has been issued with a permit notwithstanding

the existence of the so-called proposal to acquire the property for the

purpose of construction of the bye-pass road and proposal to

promulgate a notification of a D.T.P.Scheme in relation to the area in

question.

2. A counter affidavit has been filed by the 1st respondent-

Municipality wherein it is contended that the property in respect of

which the building permit is applied for the petitioner is situated at a

place where the Municipality proposes to construct a bye-pass road

connecting the new bus stand. This proposed road, it is contended, is

W.P.C.No.2044/08 – 2 –

very much essential for the development of the town and for easing

the increasing vehicular traffic in the town. It is also contended in the

counter affidavit that steps are underway for getting the area notified

under the Town Planning Act.

3. I have heard the submissions of Mr.Isaac M.Perumpillil,

learned counsel for the petitioner and those of Mr.Grashious

Kuriakose, learned Standing Counsel for the Municipality.

4. Mr.Isaac M.Perumpillil would draw my attention to Ext.P3

judgment of this court pursuant to which Smt.Annamma Jacob, the

petitioner’s neighbour was issued with a building permit by the

Municipality. Learned counsel submitted that there is no reason for

declining the justice given to Smt.Annamma Jacob to the petitioner.

Learned counsel also drew my attention to the various judgments

including those of the Supreme Court in Raju S.Jethmalani v. State

of Maharashtra [(2005) 11 S.C.C. 222] and the Division Bench of

this court in Padmini v. State of Kerala (1999(3) KLT 465).

5. Learned Standing Counsel for the Municipality would oppose

the submissions on the basis of the contentions raised by the

Municipality in its counter affidavit.

6. Having considered the rival submissions, I am of the view

W.P.C.No.2044/08 – 3 –

that the fact situation which obtains in this case is very much similar

to the one which obtains in Ext.P3 judgment. It is not disputed before

me that the properties of Smt.Annamma Jacob and that of the

petitioner are lying nearby. Under these circumstances, I direct the

Municipality to receive an affidavit from the petitioner undertaking to

demolish the building to be constructed by him on the strength of the

permit to be issued without claiming any compensation at all for the

building in case a notification under Section 4(1) of the Land

Acquisition Act is promulgated for acquisition of any portion of the

petitioner’s property within one year from today. Once such an

affidavit is received, the 2nd respondent will reconsider the question of

granting approval to the plan submitted by the petitioner and issuing

building permit to the petitioner without being influenced by the

proposal to acquire the property for the construction of the by-pass

road or the steps which are stated to be underway for promulgation

of a D.T.P.Scheme under the Town Planning Act. If the plan is

otherwise in order, the same will be approved by the Municipality.

Fresh orders on the permit application submitted by the petitioner will

be passed by the 2nd respondent within three weeks of the petitioner

filing affidavit in response to this judgment. It is however made clear

W.P.C.No.2044/08 – 4 –

that even after the expiry of the period of one year mentioned in this

judgment, it will always be open to the respondents to acquire the

petitioner’s property including the building constructed on the

strength of the permit for any genuine public purposes subject to the

condition that under such an eventuality the respondents will be

liable to pay adequate compensation to the petitioner under the Land

Acquisition Act.

The Writ Petition is allowed as above.

srd                                                    PIUS C.KURIAKOSE, JUDGE