High Court Kerala High Court

The Secretary vs C.D.Sukumaran Nair on 22 September, 2010

Kerala High Court
The Secretary vs C.D.Sukumaran Nair on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1512 of 2010()


1. THE SECRETARY, UZHAVOOR GRAMA PANCHAYATH
                      ...  Petitioner
2. THE UZHAVOOR GRAMA PANCHAYATH,

                        Vs



1. C.D.SUKUMARAN NAIR,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/09/2010

 O R D E R
   J.Chelameswar, C.J. & P.R. Ramachandra Menon, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.A.No. 1512 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 22nd day of September, 2010

                             JUDGMENT

J.Chelameswar, C.J.

This appeal is preferred by respondents 1 and 3 in

W.P.(C) No.7966 of 2010 aggrieved by an interim order dated

03.06.2010.

2. The 1st respondent herein filed the

abovementioned writ petition questioning the legality of certain

orders passed by the appellant herein. The 1st respondent

constructed a particular building after demolishing the existing

building on the property owned by him. The appellants passed

the orders impugned in the writ petition. The substance of the

order is that the construction is an illegal construction as it is

alleged that the construction did not comply with the

requirements of Section 220 (b) of the Kerala Panchayat Raj

Act and subsequently action was proposed to be initiated

against the respondents.

3. Along with the main prayer the 1st respondent

WA No. 1512 of 2010
-:2:-

sought for an interim order in the writ petition. The prayer in

that regard is as follows:

“It is also just and necessary and it is also prayed for

accordingly that this Honourable Court may be pleased to issue

suitable interim directions to the 1st respondent to forthwith assign

number to the petitioner’s building consequent to his application,

pending disposal of the writ petition.”

4. The order under appeal came to be passed after

hearing both the parties. The learned counsel for the appellant,

Sri.Julian Xavier, argued that the interim prayer and prayer No.

(b) of the main prayers are identical and therefore the interim

order which is the subject matter of the instant appeal could not

have been passed. In spite of the specific query as to the

prejudice or irrecoverable loss that the appellant would suffer by

complying with the interim direction, the learned counsel for the

appellant could not point out any such prejudice or irrecoverable

loss except asserting that it is held by the Supreme Court in

P.R.Sinha v. Inder Kriwshan Raina [(1996) 1 SCC 681],

wherein at paragraph 6 it is stated as follows:

WA No. 1512 of 2010
-:3:-

“6. This Court has pointed out repeatedly that while

entertaining the writ petition the High Court should not pass

interim order, the nature of which is to grant a relief which can be

granted only at the final disposal of such a writ petition. Reference

in this connection may be made to the case of State of J & K v.

Mohd. Yaqoob Khan (1992) 4 SCC 167.”

5. It may be stated that in the matter before the

Supreme Court the issue was whether the interim order passed

by the High Court for the supply of coal, wherein the liability of

the respondents to make such a supply was in dispute was right?

The interim direction would compel a party to part with property

which perhaps cannot be restituted even if the writ petition is

eventually dismissed.

6. In the instant case we are of the opinion that no

such irrecoverable situation exists nor the appellant would be

compelled to part with any property. The interim order was

passed directing the appellant to provisionally assign number to

the building already constructed by the 1st respondent. If the

writ petition fails the building can eventually be demolished to

the extent it is found to be illegal. In the circumstances, we see

WA No. 1512 of 2010
-:4:-

no ground to interfere with the judgment under appeal and

therefore the appeal is dismissed at the admission stage.

J.Chelameswar,
Chief Justice.

P.R. Ramachandra Menon,
Judge.

ttb