High Court Kerala High Court

S.Narayanan Nair vs State Of Kerala Represented By The on 25 August, 2008

Kerala High Court
S.Narayanan Nair vs State Of Kerala Represented By The on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3991 of 2008(A)


1. S.NARAYANAN NAIR,PRASANTH, TC 27/2312,
                      ...  Petitioner

                        Vs



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

2. CORPORATION OF THIRUVANANTHAPURAM

3. CHIEF TOWN PLANNER, PALAYAM,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.N.NANDAKUMARA MENON (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/08/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                      W.P.(C).No.3991/2008
     -----------------------------------------------------------
           Dated this the 25th    day of August, 2008


                            JUDGMENT

Prayers sought for in this writ petition are to quash Exts.P3

and P13 and to direct the respondents to permit the petitioner to

resume construction of the building in accordance with Ext.P1

permit and Ext.P2 approved plan.

2. Facts of the case are that on 11.1.2005, the petitioner

submitted an application to the respondent corporation for a

building permit to construct a commercial complex. In terms of

the Kerala Municipality Building Rules, then prevailing, the matter

was considered by the Special Committee constituted in terms of

Rule 85. Ext.P19 dated 6.4.2005 shows that the committee had

considered the matter and resolved to grant permit subject to

Rule 79 to 86 of the Building Rules. In pursuance to Ext.P19,

Ext.P1 building permit was issued by the Town Planning Officer,

on 24.3.2006, permitting construction of a commercial complex

WP(c).No.3991/2008 2

having a cellar and six floors.

3. Petitioner submits that on the strength of Ext.P1, he

commenced construction in April, 2006 and construction up to

half of the second floor has been completed. At that stage, the

Town Planning Officer of the Corporation issued Ext.P3 stop

memo on 25.1.2007. Ext.P3 was in implementation of Ext.P17

order issued by the first respondent, directing the Secretary to

stop the construction and also initiate action in the manner

mentioned therein. A reading of Ext.P17 shows that the

proposed construction falls in the residential zone of the

sanctioned master plan for Thiruvananthapuram and the building

permit was issued without obtaining exemption from the Zoning

regulations and also in violation of the Kerala Municipality

Building Rules with reference to rear open space.

4. The petitioner submits that, on receipt of Ext.P3, he had

stopped further construction and he approached the authorities

for getting Ext.P3 revoked. Petitioner submits that Ext.P1 building

permit issued on the basis of the decision of the Special

Committee was fully in compliance with the Rules prevailing at

that time when Ext.P19 decision was taken by the Committee.

WP(c).No.3991/2008 3

5. He is referring to Ext.P4 dated 9.11.2005, the

undertaking given by him to surrender a part of his property

having an extent of 32.92 square meter for road widening

purposes. According to him, as is evident from Ext.P5, on

12.1.2006, the Revenue Divisional Officer accepted the surrender

in Ext.P4 and surrender was also completed. According to him

that was the reason why Ext.P1 permit was granted subject to

Rules 79 to 86 of the KMBR.

6. In view of Ext.P3, he submitted Ext.P6 representation to

the first respondent requesting to revoke Ext.P17 and allow him

to resume the work. It is stated that there was no response to

Ext.P6 and therefore he gave Ext.P7, requesting that he be

permitted to continue the work on an undertaking that he will

demolish the structure constructed, if so required. According to

him, there was no response to both Exts.P6 and P7 and that, in

the meanwhile the town planning scheme itself was modified by

Ext.P8 dated 31.5.2007. Thereupon he submitted Ext.P9,

claiming the benefit of Ext.P8, on the basis that, the modified

scheme allowed the construction. It is submitted that even to

Ext.P9 there was no response. Even thereafter, petitioner

WP(c).No.3991/2008 4

submitted Ext.P10 along with Ext.P11 revised plan. It is stated

that finally the Chief Town Planner was addressed by the second

respondent as per Ext.P12, intimating that the petitioner is

entitled to the benefit of Ext.P8 revised Town Planning Scheme.

Even after all those, since Exts.P3 and P17 were not recalled, this

writ petition was filed seeking to quash Exts.P13 and P17.

7. Senior counsel appearing for the 2nd respondent

Corporation submits that they have issued Ext. P3 stop memo,

as directed by Ext. P17, order issued by the 1st respondent. It

was contended that Ext. P3 is only a stop memo and that a final

decision in this matter has not been taken so far. For that reason,

according to him, the writ petition was premature. It was also

submitted that, if at all the petitioner is aggrieved by Ext. P3, the

course open to him was to file an appeal availing of the remedy

provided under Section 509 of the Municipalities Act.

8. Learned Govt. Pleader on the other hand would contend

for the position that the reasons which led the 1st respondent to

issue Ext. P17 are valid and therefore Ext. P17 is a valid order.

According to him, the 1st respondent is satisfied that the

petitioner had not obtained exemption from the zoning

WP(c).No.3991/2008 5

regulations and that there was violation of the Kerala Municipal

Building Rules with reference to the rear open space.

9. From the submissions made by both sides, it is obvious

that it was on account of Ext. P17 order issued by the 1st

respondent, that the Corporation issued Ext. P3 stop memo

compelling the petitioner to stop further continuance of the work

in pursuance to Ext. P1 building permit that was issued to him.

10. A reading of Ext. P17 issued on 4.1.2007 shows that

there are two reasons which persuaded the Government to issue

the said order and those two reasons are, that the petitioner had

not obtained exemption from zoning regulations and that there

was violation of the KMBR with reference to rear open space. By

the time Ext.P17 was issued, the KMB Rules were amended with

effect from 11.1.2006. If the amended rules are applied to the

petitioner’s construction then there is necessity of exemption

from the zoning regulations and there is also violation with

reference to rear open space. But then the question is whether it

is the amended building rules which governs the petitioner or not.

According to the Senior Counsel for the Corporation and the

learned Govt. Pleader it is the amended KMBR which governs the

WP(c).No.3991/2008 6

petitioner while according to the counsel for the petitioner it is

the unamended rule which applies to him.

11. Having considered the submissions made by both sides

I am inclined to agree with the counsel for the petitioner that it is

the rule as it stood prior to the amendment with effect from

11.1.2006 which applies to him. As already noticed, application

for building permit was made by the petitioner on 11.1.2005. At

the time when the application was made, Rule 85 of the Kerala

Municipality Building Rules provided for the constitution of special

committees. This rules enabled the Government to constitute

special committees for all or any of the municipalities to consider

and decide on the application for building permits that may be

submitted. Sub rule (5) of the said rule provided that the

Secretary shall place all applications before the special

committee for consideration and shall issue permit as decided by

the special committee.

12. In this case, as is evident from Ext. P19, in its meeting

held on 6.4.2005, the special committee considered the

application made by the petitioner on 11.1.2005 and resolved to

grant him building permit. In view of Rule 85(5) as it stood then,

WP(c).No.3991/2008 7

the permit is to be issued as decided by the committee.

Therefore, it is on the basis of the decision taken by the special

committee on 6.4.2005, Ext. P1 building permit was issued on

24.3.2006. Since Ext. P1 permit was issued on the basis of the

decision taken on 6.4.2005, the grant of Ext.P1 permit can be

governed only by the rules as stood as on 6.4.2005, viz. the

unamended rule.

13. Now that I have held that it is the rule as stood prior to

its amendment on 11.1.2006, that governs the petitioner the

question is whether in the light of the provisions contained in the

rule as stood then, there was any requirement for exemption

from the zonal regulations and whether there is any violation with

reference to the rear open space. Rule 80 of the rule as it stood

on 6.4.2005 provided that the Secretary may permit any use

which is otherwise compatible with the use of buildings in that

area, which does not adversely affect the existing trend of

development and which does not cause indirect condemnation of

the uses in the neighbouring plots of land and buildings. This

rule authorized the Secretary to issue permits for construction of

buildings, which is otherwise compatible with the uses of

WP(c).No.3991/2008 8

buildings in the area and subject to the condition that such

construction will not adversely affect the existing trend of

development and which does not cause indirect condemnation of

the uses in the neighbouring plots. This rule did not contemplate

any exemption from zoning regulations and the counsel for the

respondents could not point out requirement of any exemption in

the rules as it stood as on 6.4.2005. If that be so, I must hold in

favour of the petitioner that at the time when Ext. P19 decision

was taken by the special committee, there was no requirement of

any exemption from the zoning regulations of the Town Planning

Scheme.

14. Now what remains is whether there is any violation in

regard to the rear open space. As far as the rear open space is

concerned, what governed the parties was Rule 82(3) of the

unamended KMBR which provided that the rear set back for

buildings above two floors from ground level shall be minimum

one metre. It is not the case of the respondents that one metre

rear open space is not left by the petitioner. If that be so, the

construction undertaken by the petitioner satisfied the

requirements of Rule 82(3) and if that be so, there cannot be a

WP(c).No.3991/2008 9

violation on that ground either.

15. From the aforesaid conclusions that I have arrived at, I

am not in a position to take a view that the construction

undertaken by the petitioner was in violation on the above two

counts based onwhich Ext.P17 has been issued. If that be so, the

decision of the special committee cannot be faulted and the

consequent permit, Ext. P1 issued on 24.3.2006 also is liable to

be upheld. Consequently, I am unable to sustain Exts. P3 and

P17.

16. True, the learned senior counsel for the Corporation

contended that the writ petition is premature and that the

remedy available to the petitioner is to pursue the matter in

appeal. Since, the Corporation is yet to take a final decision in

this matter and in that sense it is premature. But the fact

remains that in Ext. P17 the Ist respondent has entered adverse

findings against the petitioner on both counts and if at all the

petitioner is to contest the matter before the Corporation I am

sure, the Corporation would be guided by the findings in Ext.

P17. In such a situation, I cannot hold that the writ petition is

liable to be dismissed as premature. For that reason itself, I

WP(c).No.3991/2008 10

should also overrule the contention of the learned senior counsel

regarding the alternate remedy available. In any case the parties

having joined issue, completed pleadings and argued the matter

on merits, I do not think that at this stage the petitioner should

be relegated to pursue the alternate remedy available. This is all

the more so for the reason that as rightly contended by the

counsel for the petitioner, he has already lost more than 1 =

years of time since Ext.P3, and if he is to pursue the matter

before the statutory authorities again, he will loosing further

valuable time, resulting in huge loss due to escalation in cost and

other similar factors.

The writ petition is allowed and Exts.P3 and P17 are

quashed. Respondents are directed to permit the petitioner to

resume construction of the building based on Ext.P1 permit and

Ext.P2 approved plan.

ANTONY DOMINIC,
JUDGE

vi.

WP(c).No.3991/2008 11