High Court Kerala High Court

Kalatmak Residency Owners … vs The Tribunal For Local Self … on 5 September, 2008

Kerala High Court
Kalatmak Residency Owners … vs The Tribunal For Local Self … on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26999 of 2008(L)


1. KALATMAK RESIDENCY OWNERS ASSOCIATION,
                      ...  Petitioner
2. SATISH MURTHI, AGED 44 YEARS,

                        Vs



1. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT
                       ...       Respondent

2. MATHER & MATHER (P) LTD., MATHER

3. M/S.EMPIRE BUILDERS, LALAN TOWER,

4. MR.B.V.PAUL, 6A, DEFENSE COLONY,

5. MRS.LOVELY PAUL, W/O.B.V.PAUL, 6A,

6. SECRETARY, CORPORATION OF KOCHI,

7. STATE OF KERALA, REPRESENTED BY THE

8. THE AIR AND WATER APPELLATE AUTHORITY,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/09/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.26999/2008
    -----------------------------------------------------------
         Dated this the 5th   day of September, 2008


                           JUDGMENT

Ext.P2 is a building permit that was obtained by

respondents 4 and 5 in respect of a plot of land which

belonged to them. It would appear from the pleadings that,

in 2006 respondents 2 and 3 purchased the land, in respect

of which the permit was granted. Thereupon, they applied

to the 6th respondent for transfer of Ext.P2 permit in their

favour and that was rejected by the 6th respondent as per

Ext.P1 order and following that a stop memo was also

issued to respondents 2 and 3. This led to the filing of the

two writ petitions before this court as WP(c).No.12567/2007

by the petitioners to get the work stopped in pursuance to

the stop memo and WP(c).No.20983/2007 by the

respondents 2 and 3 for quashing Ext.P1 order passed by

WP(c).No.26999/08 2

the 6th respondent. Interim orders were also passed in these

two cases. In WP(c).No.12567/2007, an order dated

13.4.2007 was passed permitting respondents 2 and 3 to

complete the work to the permissible level and in WP(c).

No.20983/07, Ext.P4 order was passed, staying Ext.P1 and

also directing that the Ext.P3 representation filed by the

petitioners for revocation of the permit be considered.

2. In pursuance to Ext.P4, Ext.P5 order was passed by

the 6th respondent, revoking the permit and also rejecting

the application made by respondents 2 and 3 for transfer of

the permit. Against Ext.P5, WP(c).No.30204/2007 was filed

by respondents 2 and 3, in which, again, Ext.P6 interim

order permitting them to do the interior work in relation to

the building, which was already constructed, was passed.

Finally, the aforesaid three cases were disposed of by Ext.P7

judgment, leaving it open to respondents 2 and 3 to file an

appeal before the first respondent against Ext.P5.

Accordingly respondents 2 and 3 filed appeal No.129/2008

and that resulted in Ext.P8 order of the Tribunal, which is

under challenge in this writ petition.

WP(c).No.26999/08 3

3. A reading of Ext.P8 shows that the Tribunal was

impressed by the contention of respondents 2 and 3 that

the revocation effected by Ext.P5 was without following the

procedure laid down in Rule 16 of the Kerala Municipality

Building Rules and therefore set aside Ext.P5, the impugned

order, with liberty to the Secretary of the Corporation to

initiate appropriate proceedings under Rule 16 of the Kerala

Municipality Rules “if there are any reasons for doing so”

and with a direction to the Secretary to pass appropriate

orders afresh on the applications submitted by the

respondents 2 and 3 for transfer of the permit as well. The

Tribunal passed such a composite order for the reason that

it was consequent on the revocation of the permit that the

application made by respondents 2 and 3 for transfer of the

permit was rejected.

4. The learned counsel for the petitioners submit that

their only concern is regarding the observation in Ext.P8

that fresh notice be issued, ”if there are any reasons for

doing so”. According to the counsel, this has the effect of

depriving the Secretary of the freedom to take fresh action,

WP(c).No.26999/08 4

which he is otherwise entitled. In my view, the aforesaid

observation of the Tribunal is inconsequential and even in

spite of it, if the secretary is satisfied that there are good

and substantial reasons, it is always open to the Secretary

to take action in the manner provided in the Rules.

Therefore, the apprehension is baseless. Having considered

the aforesaid submission and also having gone through

Ext.P8 order rendered by the first respondent Tribunal, I see

absolutely no justification for entertaining this writ petition.

Writ Petition fails and is dismissed.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.26999/08 5