High Court Kerala High Court

P.Babu vs Kollam Corporation on 17 December, 2010

Kerala High Court
P.Babu vs Kollam Corporation on 17 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31808 of 2010(A)


1. P.BABU, S/O.PONNAN, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. KOLLAM CORPORATION, CORPORATION OFFICE,
                       ...       Respondent

2. SECRETARY, KOLLAM CORPORATION,

3. MUSLIM MAJILIS CLUB AND READING ROOM,

4. KARBALA TRUST, PATTATHANAM, KOLLAM,

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  :SRI.R.KRISHNA RAJ

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/12/2010

 O R D E R
                     P.N.RAVINDRAN, J.
                  ---------------------------------------
                  WP (C) No. 31808 of 2010
                  ----------------------------------------
          Dated this the 17th day of December, 2010

                        J U D G M E N T

Aggrieved by Ext.P8 notice dated 21.07.2010 issued

by the Secretary of Kollam Corporation, calling upon the

petitioner to produce a consent letter from the 4th

respondent, the petitioner has filed Ext.P9 appeal before

the Municipal council. In this writ petition the petitioner

seeks a direction to the Kollam Corporation to consider

Ext.P9 appeal and take a decision thereon within a time

limit to be fixed by this Court. The petitioner also seeks a

direction to the respondents 1 and 2 to refrain from

taking any action pursuant to Ext.P8 notice until Ext. P9

appeal is heard and disposed of.

2. The main contention raised by the petitioner is

that in view of the pendency of O.S. No.430 of 2010 in

the Munsiff’s Court, Kollam where in the issue regarding

title and possession of the premises in question arises for

WP (C) No. 31808 of 2010 2

consideration, the Secretary of Kollam Corporation ought

to have awaited the outcome of the suit.

3. The 4th respondent has filed a counter affidavit

disputing the entitlement of the petitioner to continue in

possession of the premises mentioned in Ext.P8 notice.

The 4th respondent has raised various contentions,

including the contention that three original suits filed by

the office bearers of the 3rd respondent were dismissed

by the civil court.

4. I heard Sri. P.B. Sureshkumar, learned counsel

appearing for the petitioner, Sri. C.Unnikrishnan, learned

standing counsel appearing for the Kollam Corporation,

Sri. K. Subashchandra Bose learned counsel appearing for

the 3rd respondent and Sri. R. Krishanaraj learned

counsel appearing for the 4th respondent.

5. The question whether the subject matter of Ext. P8

notice belongs to the 3rd respondent or to the 4th

respondent, is a matter for the civil court to decide having

regard to the pleadings and the evidence on record. This

WP (C) No. 31808 of 2010 3

Court cannot in this proceedings go into the rival

contentions and decide whether the petitioner is entitled

to continue in possession of the premises mentioned in

Ext.P8. It is primarily for the local authority to decide on

the entitlement of the petitioner to continue to run his

business. In view of the direction issued in Ext.P8 notice

by the Secretary of Kollam Corporation, the petitioner has

filed Ext.P9 appeal before the Municipal council. The said

appeal is even today pending. In such circumstances, I

am of the opinion that the council of Kollam Corporation

should consider the appeal and take an expeditious

decision there on.

I accordingly dispose of this writ petition with a

direction to the Kollam Corporation to consider Ext.P9

appeal and take an appropriate decision thereon after

notice to and affording the petitioner and respondents 3

and 4, a reasonable opportunity of being heard,

expeditiously and at any rate, within one month from the

date of receipt of a certified copy of this judgement. Till

WP (C) No. 31808 of 2010 4

such time, further proceedings pursuant to Ext.P8 notice

shall be kept in abeyance. The contentions of both sides

on the merits are kept open.

P.N.RAVINDRAN,
JUDGE.

rkc