High Court Kerala High Court

C.T.N.Agro & Coir Pvt.Ltd vs State Of Kerala on 4 February, 2009

Kerala High Court
C.T.N.Agro & Coir Pvt.Ltd vs State Of Kerala on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21535 of 2008(L)


1. C.T.N.AGRO & COIR PVT.LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY
                       ...       Respondent

2. THE KERALA STATE INDUSTRIAL

3. THE PROJECT ENGINEER, INDUSTRIAL

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2009

 O R D E R
                     ANTONY DOMINIC, J.
                      -----------------------------
                    W.P.(C) No.21535 of 2008
                  --------------------------------------
            Dated this the 4th day of February, 2009

                            JUDGMENT

Challenge in this writ petition is against Exhibit P7.

Petitioner was allotted two acres of land at the Industrial Growth

Center, Cherthala for the purpose of setting up an Industrial Unit

for manufacturing Coir Tufted Mattings. Exhibit P2 is the order

confirming allotment and Exhibit P3 is the licence agreement.

Second schedule to the agreement, contains a specific programme

for commencing production, in terms of which, the petitioner ought

to have submitted an application for clearances, commencement of

the construction, completion of the installation of plant and

machinery and for commencement of commercial production.

Admittedly the schedule has not been complied with. According to

the respondents, in spite of Exhibits R2(a) and R2(b) notices dated

8/1/2008 ad 19/2/2008, there was no progress made by the

W.P.(C) No.21535 /2008
2

petitioner and therefore, the State level Project implementation

Committee, in their meeting held on 29/04/2008 decided to cancel

the land allotment and this was conveyed to the petitioner by

Exhibit P7. It is challenging this communication the writ petition is

filed.

2. Although, petitioner contends that Exhibits R2(a) and

R2(b) letters were not severed, the averment in the counter

affidavit to that effect is not disputed by any reply affidavit.

Therefore, I am not prepared to accept the contention of the

learned counsel for the petitioner in this behalf.

3. Yet another contention raised by the learned counsel for

the petitioners is that there were two buildings in the land in

question and tenders were invited for demolishing and removing

the buildings belatedly. It is stated that therefore, he could not

apply for building permit or commence the construction at the site.

It is also stated that the petitioner has already applied for a building

permit and that Panchayath has directed them to produce original

W.P.(C) No.21535 /2008
3

records pertaining their title over the property in question. The

petitioner even submits that they have already made substantial

investments and will complete the procedural formalities and set

up the Industrial Unit, if they are given an opportunity.

4. In view of the admitted default committed in complying

with the Schedule fixed in the agreement, the respondents cannot

be faulted for the steps that they have taken. However, in view of

the anxiety shown by the petitioner to set up the industry, as they

originally committed to the respondent in Exhibit P3 licence

agreement, I am inclined to think that reasonableness require that

the petitioner should be given another opportunity to get the

licence agreement revived.

Therefore, it is directed that it will be open to the petitioner

to set approach State Level Project Implementation Committee,

within two weeks from today with an appropriate application,

giving specific proposal and time frame and with an undertaking to

construct the Industrial Unit and commence commercial

W.P.(C) No.21535 /2008
4

production, in which case, State level Project Implementation

Committee shall consider the request and pass appropriate orders

thereon. It is directed that subject to the petitioner filing the

representation as above within two weeks from today, all further

proceedings pursuant to Exhibit P7 shall be kept in abeyance till a

decision is taken and is informed to the petitioner.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

scm