High Court Kerala High Court

Jude vs Fathima on 14 August, 2007

Kerala High Court
Jude vs Fathima on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 770 of 2007()


1. JUDE,S/O.XAVIER,2/403,PADINJATTUMURI,
                      ...  Petitioner
2. JOSEPH,S/O.CHACKO,CHOORAKKULATH,
3. SUNNY,S/O.JOSEPH,PANAKKAL,2/405,
4. XAVIER,S/O.THOMMAN,CHITTATTUTHARA,

                        Vs



1. FATHIMA,W/O.XAVIER,PANANJIKKAL HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SRI.JOSEPH FRANKLIN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/08/2007

 O R D E R
             P.R.RAMAN & ANTONY DOMINIC, JJ.
             --------------------------------
                     R.P.NO.770 OF 2007 IN
                       R.C.R.NO.69 OF 2007
             --------------------------------
       Dated this the 14th day of August, 2007

                                O R D E R

Raman,J.

Petitioners seek for review of the order passed by this Court in

R.C.R.No.69/2007. According to them, pursuant to the hearing of the

matter, by circular issued by the Government, produced as Annexure-

A, Kerala Municipal Buildings Rules are made applicable to all the

Panchayats and in case no construction is started so far, such circular

will apply and fresh building permit is to be obtained. This subsequent

fact if taken note of, it is said that in the absence of any permit issued

in accordance with the Kerala Municipal Building Rules, the tenant

cannot be evicted without ensuring the compliance of the said rules and

leaving sufficient space in accordance with the Kerala Municipal

Building Rules. It is also contended that if the construction is to be

made in accordance with the Kerala Municipal Building Rules within

the available space, it will not be possible to put up the construction.

2. We have heard the learned counsel Sri Rajesh appearing for

the petitioners and also the learned counsel Sri Joseph Franklin

appearing for the respondent. The learned counsel for the respondent

-2-
R.P.NO.770/2007

produced a letter of the Kumbalangi Grama Panchayat signed by the

Special Grade Secretary under date 13/8/2007 certifying that in

Kumbalangi Grama Panchayat, the Kerala Municipal Building Rules has

been implemented since 1986 and further in the present case building

permit is obtained in accordance with the said rules. As far as the

petitioners’ building in Kumbalangi Grama Panchayat is concerned, the

Kerala Municipal Building Rules having already been implemented, the

fact as stated in the review petition has not given rise to any new ground

for maintaining a review petition.

3. In the facts and circumstances and in view of the letter of the

Special Grade Secretary, Kumbalangi Grama Panchayat, certifying that

the Kerala Municipal Building Rules has been implemented as early as in

1986, we find that the new circular has not given rise to any new fact

required to be considered in this review petition.

Review Petition is accordingly dismissed.

P.R.RAMAN,
Judge.

ANTONY DOMINIC,
Judge.

kcv.

-3-
R.P.NO.770/2007