High Court Kerala High Court

State Of Kerala Rep.By Chief … vs Sud Chemie India (P) Ltd on 16 August, 2010

Kerala High Court
State Of Kerala Rep.By Chief … vs Sud Chemie India (P) Ltd on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1359 of 2010()



1. STATE OF KERALA REP.BY CHIEF SECRETARY &
                      ...  Petitioner

                        Vs

1. SUD CHEMIE INDIA (P) LTD.
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/08/2010

 O R D E R
             J.Chelameswar, C.J. & P.N.Ravindran, J.
                  ------------------------------------------
                        W.A.No.1359 of 2010
                  ------------------------------------------
              Dated this the 16th day of August, 2010

                             JUDGMENT

J.Chelameswar, C.J.

The respondents in W.P.(C) No.32544 of 2006 are the

appellants herein. The writ petition was allowed by judgment dated

26th May, 2010. The sole respondent, a private limited company,

secured allotment of 21.52 acres land from the State of Kerala in the

year 1976 for the purpose of establishing an industrial unit in the

Edayar Industrial Area. Eventually the abovementioned piece of

land was transferred to the respondent herein by way of assignment

under the Rules for the assignment of Government lands for

industrial purposes. The said Rules are made in exercise of the

powers conferred on the Government of Kerala under Sections 3 and

7 of the Kerala Land Assignment Act, 1960.

2. Admittedly the respondent set up an industrial unit

where chemicals and catalysts are manufactured. It appears from

W.A.No.1359 of 2010

– 2 –

the judgment under appeal that initially when the industrial unit

was set up in the year 1976 the turnover of the industry was

around 10 to 15 crores of rupees whereas by the time the writ

petition came to be filed the turnover of the industry rose to

Rs.160 crores. It is stated at the Bar that for the year 2009-2010

the annual turnover of the industrial unit is Rs.358 crores.

3. However, by the order under Ext.P8 (G.O.(MS)

No.168/06/Rev. dated 29.5.2006) the appellants herein

purported to repossess an extent of 5 acres 21 cents and 900

sq.links of land out of the originally assigned extent of land

from the possession of the respondent on the ground that the

said portion of land remained unutilized. Therefore, the writ

petition.

4. By the judgment under appeal, a learned Judge of

this Court allowed the writ petition holding as follows:

“I am of opinion that these rules do not

postulate that every inch of land assigned in favour of

a person under the rules should be occupied by

buildings, failing which, the Government is entitled

W.A.No.1359 of 2010

– 3 –

to resume the land. That is not the spirit of the rules

at all. Naturally every growing industry would

require land for expansion. Expansion cannot be in

the beginning itself. It can only be in the course of

time as the business of the industry expands.

Therefore naturally for that purpose also the industry

would require land. If Government takes a stand that

the entire land assigned should be utilized all at once

then the industry cannot progress at all. It will

always have to stand still, especially in view of the

fact that out of the 50 acres originally required by the

petitioner, the Government was able to assign only

25.52 acres. Practically the conditions in Ext.P3 patta

are a re-production of th above said rules which also

do not contain any provision to the contrary. For all

the above reasons, I do not find any justification for

resumption of the land as done by the Government in

Ext.P8 order. Accordingly Ext.P8 order is quashed.

The writ petition is allowed as above.”

5. We are entirely in agreement with the logic and

conclusion of the judgment under appeal. The only thing we

wish to add to the above extracted conclusion is that it is not

only the spirit of the said Rules but it is also the letter of the said

Rules which is important and there is nothing in the Rules which

W.A.No.1359 of 2010

– 4 –

require that every inch of the land assigned for an industrial

purpose should actually be put to use in the sense of making

construction thereon or carrying on some other activity at once.

In the absence of such a stipulation, a reading of such a

requirement into the Rules would not only be contrary to the

settled principles of interpretation of statutes and statutory

instruments but also would be an irrational and unreasonable

understanding of the scheme and purpose of the Rules.

In the circumstances, we do not see any reason to

interfere with the judgment under appeal. Therefore, the writ

appeal is dismissed at the admission stage.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns