High Court Kerala High Court

Mathew.M.S. Presidency Court vs District Tourist Promotion … on 7 February, 2011

Kerala High Court
Mathew.M.S. Presidency Court vs District Tourist Promotion … on 7 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1152 of 2010(T)


1. MATHEW.M.S. PRESIDENCY COURT,
                      ...  Petitioner

                        Vs



1. DISTRICT TOURIST PROMOTION COUNCIL,
                       ...       Respondent

2. DISTRICT COLLECTOR, IDUKKI DISTRICT.

                For Petitioner  :SRI.THAMPAN THOMAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/02/2011

 O R D E R
                    ANTONY DOMINIC, J.
                       -------------------------
                  W.P (C) No. 1152 of 2010
                      --------------------------
              Dated this the 7th February, 2011

                         J U D G M E N T

Petitioner approached this Court challenging Ext.P3,

a notice issued by the 1st respondent requiring the

petitioner to vacate from the premises in respect of which

Ext.R1 (a) licence has been granted to him. It is stated

that a building with eight rooms was given to the

petitioner on license, a copy of which is produced as

Ext.R1 (a). This licence was for a period of two years and

the period has expired on 18.6.2009. In view of the

expiry of the period, petitioner was issued notice dated

15.6.2009 asking him to vacate from the premises. At that

stage, petitioner applied to the 1st respondent requesting

to extend the period of licence.

2. The counter affidavit shows that a meeting of

the 1st respondent considered this request of the petitioner

and it was decided not to extend the licence and to invite

fresh tender/auction. In pursuance to the above, Ext.P3

notice dated 1.1.2010 was issued calling upon the

W.P (C) No.1152 of 2010
2

petitioner to vacate from the premises. It is in these

circumstances, this writ petition is filed and on the

strength of an interim order obtained from this Court,

petitioner is continuing occupation of the premises.

3. Admittedly, the period of license has expired.

Therefore, the petitioner can have no right whatsoever to

insist on continuance of his occupation of the premises.

The fact that license fee has been paid to the period

subsequent to 18.6.2009 ,when the license period

expired,also will not give rise to any legal right for the

petitioner to contend that licence has been renewed.

Therefore, the petitioner will have to surrender vacant

possession of the premises and respondents are free to

conduct fresh tender/auction as they deem it appropriate.

4. In that view, Ext.P3 cannot be faulted for on any

ground.

5. Be that as it may, the fact remains that the

petitioner has invested considerable amount and is now

operating the resort for tourism purposes. Therefore,

immediate eviction of the petitioner, is of no benefit to the

respondents also. Therefore, I feel that the interest of the

W.P (C) No.1152 of 2010
3

respondents will not be prejudiced if the petitioner is

permitted to continue the occupation of the premises till a

fresh license is granted to anybody by conducting fresh

auction/tender. However, taking note of the submission

made by the learned Government Pleader that amounts are

due from the petitioner, it is clarified that continued

occupation can only be allowed if the petitioner clears the

entire arrears that are due.

6. Therefore I dispose of this writ petition with the

following directions.

Challenge against Ext.P3 is repelled and it is directed

that respondents are free to conduct fresh tender/auction

for granting licence in respect of the premises in question.

Petitioner will be permitted to continue to occupy the

premises till licence is granted to anybodyelse subject to

condition that the arrears if any shall be cleared and future

licence fee at the applicable rate shall be paid without any

default.

Sd/-

                                 ANTONY DOMINIC
                                          JUDGE
ma
                 /True copy/    P.A to Judge