High Court Kerala High Court

Muhammed Haji vs The Secretary on 17 August, 2009

Kerala High Court
Muhammed Haji vs The Secretary on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23370 of 2009(M)


1. MUHAMMED HAJI,
                      ...  Petitioner
2. ABDUL SAMAD,

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. P.NAJEEB,

                For Petitioner  :SRI.K.SANEESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/08/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.23370 of 2009-M

  = = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 17th day of August, 2009.

                     JUDGMENT

1.The petitioner was carrying out a construction.

The panchayat authorities concluded that the said

activity included certain illegal constructions.

Orders were issued to pull down that portion.

Petitioner filed an appeal against that before

the Tribunal for Local Self Government

Institutions. The Tribunal granted an interim

order staying the demolition order. Obviously,

the petitioner could not have carried on with the

construction thereafter, on the strength of that

stay order of the Tribunal.

2.At the instance of the private respondents, the

Ombudsman for Local Self Government Institutions

required the DDP, Kozhikode to conduct an

inspection and ensure that there is no further

WP(C)23370/09 -: 2 :-

construction. That was a reasonable way of looking

at the interim order issued by the Tribunal.

3.Later, the Tribunal allowed the petitioner’s

appeal against the demolition order as per Ext.P11

which is essentially a technical order taking the

view that due process was not followed in ordering

demolition. All that was said was that the

demolition order has been issued on proceedings

contrary to the statutory provisions. It was,

therefore, that the Tribunal had directed the

panchayat authority to initiate proceedings

afresh.

4.The aforesaid situation cannot be treated as one

whereby the Tribunal has given its seal of

approval to the construction activity being

carried on by the petitioner. The Tribunal did not

enter a finding that the construction was in

terms of the plan, permit and the rules.

5.Obviously, therefore, the petitioner could not

WP(C)23370/09 -: 3 :-

have carried on with the construction but had to

wait for the decision of the panchayat. In this

context, adverting to Exts.P9 and P10, all that

the learned Ombudsman has done is to ensure that

there is no further construction activity on the

strength of the interlocutory order issued by the

Tribunal. The issuance of a final order by the

Tribunal does not, in any manner, improve the case

in favour of the petitioner.

6.Ends of justice do not require the visitorial

jurisdiction of this Court to interfere with

Exts.P9 and P10 under Article 226 of the

Constitution.

In the result, the writ petition fails and the

same is accordingly dismissed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/280809