High Court Kerala High Court

Sheela.R. vs The Corporation Of … on 24 June, 2009

Kerala High Court
Sheela.R. vs The Corporation Of … on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25703 of 2005(I)


1. SHEELA.R. W/O.AJITH KUMAR,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF THIRUVANANTHAPURAM,
                       ...       Respondent

2. THE TOWN PLANNING OFFICER,

3. K.JAGAL PRASAD, S/O.V.K.PANICKER,

4. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :SRI.B.HARISHKUMAR

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/06/2009

 O R D E R
                                                               CR

                     C.K.ABDUL REHIM, J.
                    ------------------------------
                   W.P.(C)No. 25703 of 2005
                    ------------------------------
              Dated this the 24th day of June, 2009

                        J U D G M E N T

———————-

1. This writ petition is filed challenging Ext.P4 order of

the 4th respondent Tribunal, by which an appeal filed by the

petitioner against Ext.P3 order of the 1st respondent Corporation

is dismissed. The complaint of the petitioner is that construction

made by the 3rd respondent on the neighbouring property is in

deviation from the approved plan, based on which building

permit was issued. There is no sufficient space left on the

southern side of the 3rd respondent’s building as required under

the Kerala Muncipality Building Rules (hereinafter referred as

Building Rules for short). The specific allegation is that the

sunshade on the southern side of the 3rd respondent is

constructed in such a manner that rain water will splash into the

petitioner’s building causing inconvenience to him. On the basis

of Ext.P1 complaint in this regard, the 1st respondent initiated

action as contemplated under Section 406 of the Kerala

Muncipality Act 1994 (hereinafter referred as the Act for short)

against the 3rd respondent and a provisional order along with a

W.P.(C).25703/05 2

show cause notice was issued. Eventhough Ext.P2 is referred as

the show cause notice, copy of Ext.P2 produced in the writ

petition is not a notice issued to the 3rd respondent.

2. Ext.P3 is the order passed by the Secretary of the 1st

respondent Corporation after hearing objections of the 3rd

respondent. From Ext.P3 it is evident that a previous order

issued in this regard was already set aside in Appeal No:34/04 of

the 4th respondent and the matter was remanded for fresh

consideration. The 1st respondent in Ext.P3 found that, the

construction made by the 3rd respondent is not in accordance

with the approved plan as much as the basement floor as shown

in the plan is not constructed and instead of clearance shown on

the southern side ranging from 110 cm to 100 cm the actual

clearance provided is only ranging from 104 cm to 112 cm.

Further on the back side also instead of 1 M to 2.60 M shown in

the plan the clearance left is only 1.30 M to 2.20 M. Inspite of

findings arrived about the irregularities, without pursuing any

action as provided under S.406(3) of the Act, the 1st respondent

arrived at a conclusion that construction can be regularised

because the construction does not contravene any of the

provisions and specifications contained in the Building Rules.

Therefore the 3rd respondent was directed to submit application

for regularisation along with fresh plan, after providing some

W.P.(C).25703/05 3

measures on the southern sunshade in order to prevent falling of

water into the property of the petitioner.

3. Being aggrieved by Ext.P3 order, the petitioner

preferred appeal before the 4th respondent. The main contention

against Ext.P3 is that the findings of the Secretary that the

construction is not violative of any provision of the Building

Rules, is not correct. According to the petitioner there is no set

backs provided as required under the Building Rules, especially

on the southern side which is the common boundary of both

parties. The further contention is that such a finding arrived in a

proceedings initiated under Section 406 was not proper,

especially without considering merits of any regularisation

application submitted along with fresh plan, and without

collecting any compounding fee thereon. On the contrary

respondents 1 and 3 contended before the Tribunal that the

construction in question will not in any way violate the

provisions of Building Rules and therefore the directions issued

by the 1st respondent to regularise the construction was perfectly

legal and in order.

4. The petitioner placed reliance on Ext.C1 commission

report filed by an Advocate Commissioner appointed from the 4th

respondent Tribunal, in order to contend that there is no

clearance on the southern side of the 3rd respondent’s building as

W.P.(C).25703/05 4

required under the Building Rules. But the Tribunal found that

the descriptions about the compound wall in Ext.C1 report is

unintelligible regarding its alignment and further found that all

the measurements stated therein are only approximate.

Therefore it is found that placing reliance on the report for

entering into any conclusion will be unsafe. Hence the Tribunal

found that there is no satisfactory evidence adduced by the

petitioner to prove that the building of the 3rd respondent is

lacking from statutory clearance from boundaries of the

property. However, the Tribunal found that there exist a

dispute, which is pending in a civil court, with respect to the

alignment of the boundary line separating the properties of the

petitioner and 3rd respondent. Therefore it is held that

conclusions in Ext.P3 to the effect that there is sufficient open

space on the southern side of the 3rd respondent’s building, as

stipulated in the Building Rules, is not acceptable, because such

a finding is based only on the position of the boundary wall as it

exist now, which may change when the actual boundary line is

fixed. Hence the Tribunal found that conclusions regarding

sufficiency of open space on the southern side can be fixed only

by a competent civil court. The Tribunal ultimately dismissed

the appeal reserving right of the petitioner to move before the

Secretary of the 1st respondent Corporation, after disposal of the

W.P.(C).25703/05 5

civil suit, in case if there is any change in the alignment of the

common boundary as fixed by the civil court. It is clarified that

decision if any taken by the Secretary with respect to

regularisation will be subject to the petitioner’s right to move for

re-consideration, on the basis of the decision of the civil court as

stated above.

5. Heard Sri. K. Ramakumar, learned senior counsel

appearing for the petitioner, Sri.B. Harish Kumar, learned

counsel appearing for the 3rd respondent and the standing

counsel appearing for the 1st respondent Corporation. The

factual dispute regarding the alignment of the common

boundary, which is pending adjudication in civil court, and the

dispute regarding actual clearance available cannot be

adjudicated and resolved by this Court. But the main thrust of

argument of the learned senior counsel is regarding the

irregularity and impropriety in Ext.P3 order, to the extent it

arrived at a finding to the effect that there is required clearance

on all sides of the 3rd respondent’s building, and the construction

does not in any way infringe the provisions of the Building Rules,

and the same can be regularised. Such a decision, according to

the petitioner, is highly premature. The question whether a

construction made in deviation from the approved plan can be

regularised or not and whether such deviated construction will

W.P.(C).25703/05 6

infringe the provisions of the Building Rules, are matters to be

considered and adjudicated on the basis of the application for

regularisation to be submitted along with fresh plan containing

the altered constructions effected. It is not a matter which can

be decided in a proceedings initiated under Section 406, even

before receipt of an application for regularisation, is the

contention.

6. Section 406 of the Act contemplates procedure for

demolition or alteration of building unlawfully commenced,

carried on, or completed, in violation of an approved plan. The

said provision contemplate issuance of a provisional order

requiring the owner to demolish the work unlawfully executed or

made in violation of the approved plan or to bring such work in

conformity with the plan and specifications on which the

permission is granted, or to show cause against confirming such

provisional order. After hearing objections, the Secretary of the

Corporation is empowered either to confirm the order or to

modify the same to such extent he may think fit. Therefore the

normal procedure in a proceedings under Section 406 of the Act,

should culminate in a finding as to whether there is unauthorised

or deviated construction and as to whether it is to be

demolished, removed or altered. But the proviso to Section

406(1)(iii) give discretion to the Secretary for regularising such

W.P.(C).25703/05 7

construction on realisation of the prescribed compounding fee, if

such construction is not in contravention of the provisions of the

Building Rules. Chapter XX of the Building Rules deals with

Regularisation of unpermitted constructions and deviations.

Rule 143 of the Building Rules deals with the powers of the

Secretary to regularise certain constructions. The procedure to

be adopted for the purpose of considering regularisation is

enumerated in Rule 144. Rule 145 deals with the Application fee

to be collected. Rule 146 prescribe detailed procedure to be

adopted when a decision is taken either to grant or to refuse

regularisation. It provides about determination of compounding

fee to be collected, its rates, method of collection etc. Intimation

to be given in a case of refusal is also contemplated therein.

Again Rule 147 of the said Rules enumerate steps to be followed

for demolition of buildings which are not regularised.

7. From a scanning of the above quoted provisions it is

evident that a comprehensive scheme is provided to deal with

applications for regularising unauthorised or deviated

constructions. Therefore the question mooted for consideration

is as to whether a decision permitting regularisation can be

taken by the Secretary, without complying with the procedure

contemplated in Chapter XX of the Building Rules, straight away

in proceedings initiated under Section 406 for demolition of an

W.P.(C).25703/05 8

unlawfully completed construction. Whether it is proper to drop

any proceedings initiated under Section 406, merely on the

finding that the unauthorised or deviated construction can be

regularised. Basically, the right to approach the Secretary for

regularisation is an option provided under the statute to the

owner of the building which is constructed unauthorisedly or

deviated from the approved plan. Only when the person, against

whom an action under S.406(1) is initiated, approaches the

Secretary with an application as contemplated under the proviso

to Section 406(1)(iii) complying with all the procedure

contemplated in Chapter XX of the Building Rules, the Secretary

need to examine the scope for granting regularisation. Then

only the Secretary can take an appropriate decision based on the

particulars furnished in the application for regularisation and

revised plan submitted therewith, as to whether regularisation

can be granted or refused. While considering a question as to

whether a provisional order issued for demolition of the

unauthorised construction need be confirmed or not, the

Secretary is not expected to arrive at any conclusion regarding

regularisation, without there being any such request submitted

in accordance with the Building Rules. Any decision with

respect to grant of regularisation if taken without compliance of

the procedure in Rule 143 to 147 contained in Chapter XX of the

W.P.(C).25703/05 9

Building Rules cannot be sustained as proper and regular.

8. Under the above mentioned position of law Ext.P3, to

the extent it held that the construction made in deviation of the

approved plan is liable to be regularised, cannot be sustained.

Since the appellate authority had not looked into the matter in

the above perspective, Ext.P4 also requires reversal. Hence the

findings in Ext.P3 to the above extent, which is confirmed in

Ext.P4, is hereby set aside. But the 1st respondent is restrained

from taking any further steps against the 3rd respondent based

on the findings regarding the unauthorised construction made in

deviation from the approved plan, provided the 3rd respondent

submits proper application for regularisation accompanied with

plan and drawings along with remittance of required fee, as

provided under Rule 143 to 145 of the Kerala Muncipality

Building Rules, 1999, within a period of one month from today.

If such an application is received, the Secretary of the 1st

respondent Corporation shall consider and dispose of the same

on its merits, following the procedure contemplated in Rule 143

to 147 of the Building Rules, untramelled by any observations in

Ext.P3 or P4 orders. Since the petitioner herein was pursuing

her complaint in the matter, she should be afforded with an

effective opportunity of personal hearing before any decision is

taken in this regard. The decision in this regard will be taken by

W.P.(C).25703/05 10

the Secretary as early as possible, at any rate within a period of

six weeks from the date of receipt of such application. It is made

clear that, considering the pendency of the civil dispute

regarding alignment of the common boundary wall of the parties,

the decision if any taken by the Secretary as above will be

subject to the final outcome of the civil suit and either parties

are at liberty to work out their remedies against such decision

based on the final outcome of the civil suit.

The writ petition is disposed of as above.

C.K.ABDUL REHIM, JUDGE.

okb