High Court Kerala High Court

R.K.Abdulla Haji vs The Corporation Of Kozhikode on 7 October, 2010

Kerala High Court
R.K.Abdulla Haji vs The Corporation Of Kozhikode on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15381 of 2010(W)


1. R.K.ABDULLA HAJI, CHITTAKOTH HOUSE,
                      ...  Petitioner
2. V.SUBAIDA, D/O. ASSAINAR, CHITTAKOTH

                        Vs



1. THE CORPORATION OF KOZHIKODE, REPRESNTED
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.T.MOHANKUMAR

                For Respondent  :SRI.P.V.SURENDRANATH

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

 Dated :07/10/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.15381 of 2010-W
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 7th day of September, 2010.

                                 JUDGMENT

The petitioner’s application for building permit stands rejected as per

Ext.P5 on the ground that the area wherein the proposed building is to be

constructed, is included in a residential zone.

2. The petitioner is the absolute owner in possession of a parcel of

land having an extent of 44.47 cents comprised in Ward No.17, EW 42,

Block No.12 in T.S. Nos.431 and and 433 of Calicut Corporation by virtue

of registered sale deed Nos.297/2008, 413/2008 and 924/2008. It is

averred in the writ petition that the above property is situated in a prime

location in Kozhikode City, in a busiest part which is a highly developed

commercial centre.

3. The petitioner’s contention appears to be that the detailed town

planning scheme formulated, was never implemented.

4. The Corporation has filed a counter affidavit disputing the claims

of the petitioner.

5. Along with affidavit dated 10.8.2010, the petitioner has produced

a location sketch showing the various commercial buildings in and near the

wpc 15381/2010 2

vicinity wherein the petitioner’s property is located. Learned counsel for

the petitioner submits that if an opportunity is given, the petitioner will be

able to satisfy that the area is not a residential locality. It is further pointed

out that the construction of various commercial buildings will show that the

D.T.P. Scheme was not at all implemented.

6. Evidently, Ext.P5 has been communicated without hearing the

petitioner. In that view of the matter, Ext.P5 is quashed. There will be a

direction to the Corporation to reconsider the application filed by the

petitioner. The petitioner will produce additional materials along with a

request and along with a copy of this judgment, within a period of one

month. Thereafter, the application will be reconsidered and a personal

hearing also will be given to the petitioner. Appropriate decision will be

taken after hearing the petitioner, within a further period of two months.

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

(T.R. Ramachandran Nair, Judge.)

kav/