High Court Kerala High Court

Hayarunnisa Beegu vs Kollam Corporation on 28 May, 2009

Kerala High Court
Hayarunnisa Beegu vs Kollam Corporation on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5152 of 2007(L)


1. HAYARUNNISA BEEGU, W/O.A.A.SAMA,
                      ...  Petitioner
2. A.A. SAMAD, NEELAGIRI,

                        Vs



1. KOLLAM CORPORATION, KOLLAM,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

3. THE TAHSILDAR, KOLLAM.

4. DISTRICT SURVEY SUPERINTENDENT,

                For Petitioner  :SRI.T.I.ABDUL SALAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/05/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 5152 of 2007
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 28th May, 2009.

                            J U D G M E N T

The 1st petitioner claims to be the absolute owner of 11.150

cents of land in Chinnakada in Kollam town within the jurisdiction of

the 1st respondent-Corporation, which, according to her, she obtained

as per Ext. P1 document. By Ext. P4 notice dated 12-8-1996, she was

informed that she has made an illegal construction, encroaching into

the properties belonging to the Corporation and the same shall be

resumed within 7 days before which the petitioner was to remove the

construction thereon. The 1st petitioner challenged that notice in

O.S.No. 663/1996 before the Munsiff’s Court, Kollam, which suit was

dismissed by Ext. P6 judgment holding that the court has no

jurisdiction to entertain the suit. Thereafter, the petitioner moved the

Tribunal for local Self Government Institutions by filing Appeal No.

272/2006, in which the Tribunal passed Ext. P7 order setting aside

Ext. P4 order and directing the Secretary of the Corporation to pass

fresh orders under Section 406(3) of the Kerala Municipality Act, after

giving the 1st petitioner an opportunity of being heard. Pursuant

thereto, the Secretary of the Corporation passed Ext. P11 order

holding that the construction made by the petitioners is encroaching

into the property belonging to the Corporation and therefore the

construction shall be removed within 7 days, failing which the same

would be done by the Corporation and the expenses would be

recovered from the petitioners. The petitioners are challenging Ext.

P11 order.

2. As I have stated, the contention of the petitioners is that the

property belongs to the 1st petitioner absolutely, on which only she

has made the construction. From Ext. P11, I find that in view of the

said contention, she had been directed to produce the survey sketch

of the property from the Taluk Surveyor and she did not produce the

W.P.C. No. 5152/2007 -: 2 :-

same. As such, this is essentially a dispute on title. This Court in

proceedings under Article 226 of the Constitution of India, cannot

resolve the dispute resolution of which would necessarily involve

taking of evidence. Therefore, evidently, if the petitioner is banking

on her title to the property, her remedy lies in filing a suit for

declaration of title and injunction. Therefore, without prejudice to

that right, this writ petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/