High Court Kerala High Court

Paravur Town Merchants … vs The Municipality Of Paravur on 8 June, 2010

Kerala High Court
Paravur Town Merchants … vs The Municipality Of Paravur on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5734 of 2010(N)


1. PARAVUR TOWN MERCHANTS ASSOCIATION,
                      ...  Petitioner
2. PARAVUR TALUK MERCHANTS WELFARE SOCIETY,

                        Vs



1. THE MUNICIPALITY OF PARAVUR,REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.T.A.SHAJI,SC,PARAVUR MUNICIPALITY

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/06/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.5734/2010-N
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
             Dated this the 8th day of June, 2010

                      J U D G M E N T

The petitioners herein are aggrieved by the stop memo

issued by the Secretary of first respondent-Municipality as

per Ext.P9.

2. Heard the learned counsel for the petitioners, the

learned counsel appearing for the Municipality, the learned

counsel appearing for the additional third respondent and

the learned Senior Government Pleader appearing for the

additional second respondent.

3. The petitioners herein are two organisations

formed by the Merchants of the Paravur Town and Paravur

Taluk. They decided to have a shopping complex-cum-

auditorium and, accordingly, they entered into an agreement

for sale with one Shri Mohandas, the additional third

respondent herein for purchase of 16.665 cents of property.

The possession of the property is stated to have been

handed over in pursuance to the agreement for sale. An

application was submitted for a building permit along with

the necessary plans. Ext.P1 is the copy of the building

permit issued for the construction of 3 storied building

consisting of a shopping complex and an auditorium. Ext.P2

is the copy of the Non Objection Certificate issued by

W.P.(C). No.5734/2010
-:2:-

Commandant General Fire Services, Thiruvananthapuram. The

inauguration of the building was held on 14/11/2002. It is

submitted that the construction has been made in strict

compliance with the approved plans and the rooms have been

assigned to various shop owners and tenants.

4. Subsequently, a dispute arose with the additional

third respondent which led to the petitioners filing a suit

as O.S.No.183/2006 before the Sub Court, North Paravur

seeking for specific performance of the agreement and

Ext.P4 is the copy of the Judgment in the said suit. It is

also mentioned that the additional third respondent has

subsequently filed an application to the set aside the ex

parte decree along with a petition to condone the delay.

The matter is pending before the Sub Court.

5. Later, the petitioners applied for a building

permit to construct residential flats above the existing

shopping complex. The petitioners agreed to produce the

Fire NOC and, after verifying various aspects, the first

respondent issued the building permit as per Ext.P5.

Thereafter, the application for Fire NOC was also submitted

and, while the petitioners were continuing with the

construction and had completed nearly, 90% of the

construction, Ext.P9 stop memo has been issued.

W.P.(C). No.5734/2010
-:3:-

6. Ext.P9 is issued mainly for non production of Fire

NOC. The other reason pointed out therein is that there is

some ambiguity while examining the documents produced

evidencing the right of possession. Along with

I.A.No.4521/2010, the petitioner has produced Ext.P16

certificate issued from the Office of the Fire and Rescue

Services granting NOC. Therefore, according to the

petitioners, the said question no longer arises. It is

submitted that possession of 16.665 cents cannot be

disputed and the suit stands decreed also. Further the

said area is the car parking area for the building already

constructed.

7. The first respondent-Municipality as well as the

additional third respondent have filed separate counter

affidavits.

8. The learned counsel for the petitioners submitted

that the attempt of the Municipality is to unsettle the

entire thing without any proper reasons and, therefore, the

action is really mala fide.

9. The learned counsel for the Municipality submitted

that they have only issued a stop memo in the matter to

verify certain aspects which is perfectly justified under

the Rules and the stop memo Ext.P9 is not a final order

passed by the Secretary of the Municipality. In the course

W.P.(C). No.5734/2010
-:4:-

of the construction of the building, to seek certain

clarifications, such a stop memo had been issued. There

are various subsequent events pointed out by the learned

counsel for the Municipality, which according to him will

justify the stand taken by them.

10. It is further submitted by the learned counsel for

the petitioners that the petitioners are not proceeding

with the construction of the dining hall. It is also

further submitted that with regard to the plot, namely,

16.665 cents, involved in the civil suit, the petitioners

will not be making any constructions. It is further

submitted that the parking area for the residential complex

is shown separately as a plot which lies north of the

existing compound and the extend of the property is 10

cents and above.

11. The additional second respondent also has filed a

counter affidavit. The learned counsel for the said

respondent addressed arguments on the issues involved.

12. The learned counsel for the Municipality submitted

that if there are defects in the proceedings under the

Rules, the Secretary is empowered to even cancel the permit

and it is also submitted that such an action is in

contemplation.

W.P.(C). No.5734/2010
-:5:-

13. Ext.P9 is only a stop memo and is not a final

order in the proceedings. Since the Secretary has not

passed any final order in the matter, it is open to the

petitioners to submit appropriate statement/objections

along with the documents relied upon immediately and the

Secretary will thereafter hear the parties and take a final

decision within a period of two weeks from the date of

receipt of a copy of this Judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)
ms