High Court Kerala High Court

Madhusudhanan.T vs State Of Kerala on 31 July, 2008

Kerala High Court
Madhusudhanan.T vs State Of Kerala on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22258 of 2008(Y)


1. MADHUSUDHANAN.T, S/O.SREEDHARAN NAIR,
                      ...  Petitioner
2. SREELEKHA, W/O.MADHUSUDHANAN.T,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT TOWN PLANNER, MALAPPURAM.

3. THE MALAPPURAM MUNICIPALITY REPRESENTED

4. THE DISTRICT COLLECTOR, MALAPPURAM.

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/07/2008

 O R D E R
                        ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
                    W.P.(C) Nos. 22258, 22321,
               = = =22304 = = = = = = = = = = =
                            & 22396 OF 2008
                      = = =


               Dated this the 31st day of July 2008


                          J U D G M E N T

The building permits applied for by the petitioners in these

cases have been rejected.

2. The orders of rejection have been marked as Ext. P3 in W.P.

(C) No. 22304/08, Exts. P3 and P4 in W.P.(C) No. 22258/08 and Ext.

P2 in W.P.(C) No. 22321/08. The only reason stated is that the plots

involved are included in a scheme framed by the respondent

Municipality. Petitioners complain that although a scheme was

framed as stated by the Municipality long ago, the Municipality has

not done anything pursuant thereto. It is submitted that in identical

cases, permits have been granted and this includes those permits

which were granted in the light of the various judgments rendered

by this Court. They are also relying on the judgments of this Court

in Padmini v. State of Kerala {1993(3) KLT 465} and W.P.(C) Nos.

12665, 12666 and 12667 of 2008 in support of their respective

W.P.(C) Nos. 22258, 22321 OF 2008 etc.
-2-

contentions.

3. On a close reading of the writ petitions I am satisfied that

the cases put forward by the petitioners are identical to those cases

which have been dealt with in the aforesaid judgments and

therefore there is absolutely no reason to take a view different from

what was taken in the aforesaid cases.

4. Accordingly Exts. P3, P3 and P4, and P2 in W.P.(C) Nos.

22304, 22258 and 22321/08 respectively are quashed. It is

directed that the Municipality shall reconsider the applications and

plans submitted by the petitioners in these cases without being

influenced in any manner by the earmarking of the properties under

the town planning scheme, provided the petitioners file

undertakings in the form of affidavits before the Secretary of the

respondent Municipality stating unconditionally that in the event of

any notification under Section 4(1) of the Land Acquisition Act being

issued for the acquisition of any portion of their property within one

year from today, they will not claim any compensation for the

construction which may be put up by them on the strength of the

permit to be issued to them pursuant to this judgment. It is

W.P.(C) Nos. 22258, 22321 OF 2008 etc.
-3-

clarified that it is always open to the Municipality to acquire the

properties for any genuine public purpose, but if such acquisitions

on the basis of any notification issued after one year, petitioners will

be entitled for compensation not only for the land but also for the

structures put up by them.

5. In so far as W.P.(C) No. 22396/08 is concerned, Ext. P2 is

the impugned order by which application for building permit has

been rejected based on the inclusion of the land in the town

planning scheme and for the further reason that the land in

question is classified as a paddy field. In so far as the ground of

inclusion in the town planning scheme is concerned my conclusion

in the foregoing paragraphs will apply to the petitioner herein also.

6. In so far as the statement in Ext.P2 that the land in

question is a paddy field is concerned, petitioner is relying on Ext.

P1 order passed by the Revenue Divisional Officer permitting

conversion under the provisions of the Kerala Land Utilisation Order.

In view of Ext. P1, I direct that the Secretary of the Municipality shall

inspect the land in question and if he is satisfied that Ext. P1

pertains to the land in respect of which the permit is applied for, the

W.P.(C) Nos. 22258, 22321 OF 2008 etc.
-4-

application shall be reconsidered in the manner as ordered in the

previous paragraphs. Petitioner shall also file an undertaking as

directed above.

7. Needless to say, in all other respects, the Secretary shall

also ensure that the applications made are in compliance with the

provisions of the Kerala Municipality Building Rules.

Writ petitions are disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-