High Court Kerala High Court

Abdul Latheef vs The Secretary on 13 August, 2010

Kerala High Court
Abdul Latheef vs The Secretary on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24391 of 2010(Y)


1. ABDUL LATHEEF, S/O.ABDUL KHADER MUSALIAR
                      ...  Petitioner

                        Vs



1. THE SECRETARY, NANNAMBRA GRAMA
                       ...       Respondent

2. DISTRICT COLLECTOR, MALAPPURAM.

3. STATE OF KERALA, REP.BY

4. UNION OF INDIA, REPRESENTED BY

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/08/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.24391 of 2010-Y
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 13th day of August, 2010.

                                 JUDGMENT

The petitioner is the General Secretary of a charitable trust, who is

seeking for a direction to the Panchayat to number the petitioner’s building.

There is also a challenge against Ext.P5 communication issued by the

Panchayat, whereby the Panchayat required the petitioner to approach the

District Collector to get a permission in the matter.

2. Heard learned counsel for the petitioner and learned counsel for

the Panchayat.

3. Ext.P1 is the copy of the application submitted by the petitioner.

The petitioner has actually purchased it after construction. The permit

issued by the Panchayat is for construction of a community hall. According

to the counsel for the Panchayat, now the petitioner wants permission to

have the use of the building as a “Niscara Palli”. The petitioner is also

challenging Ext.P6 amendment to the Kerala Municipality Building

Rules,wherein a proviso has been added to Rule 6B which is in the

following terms:

“Provided that in the case of construction of new building or

wpc 24391/2010 2

reconstruction or alteration or addition or extension of existing

building for religious purpose or worship, prior approval or

clearance or permission and concurrence as the case may be, of the

District Collector concerned shall be obtained and the conditions

stipulated in the Manual of Guidelines to Prevent and Control

Communal Disturbances and to Promote Communal Harmony

which is in force have to be complied with. Applications for

renovation without involving additional built-up area or structural

alterations of existing buildings for religious purpose or places of

worship can be considered by the Secretary after informing the

District Collector in form in Appendix – N duly filled by the

applicant and verified by the Secretary. The permit shall be issued

only after the concurrence of the District Collector.”

According to the petitioner, the proviso cannot have any application as the

permit was issued prior to the introduction of the proviso.

4. Learned counsel for the Panchayat submitted that the said question

has rather become academic in the light of the fact that already the

petitioner has submitted an application to the Secretary of the Panchayat on

6.8.2010 in Appendix N. It is submitted that the Panchayat will forward it

to the District Collector for obtaining his concurrence and if concurrence is

thus granted by the District Collector, further action will be taken by the

Panchayat.

5. In that view of the matter, there will be a direction to the first

wpc 24391/2010 3

respondent to forward the application submitted by the petitioner in

Appendix – N to the second respondent District Collector without any delay

and on receipt of the application, the second respondent will considered the

same in terms of the amended rules as well as any other orders/circular

which are in force and an appropriate decision will be taken with regard to

the grant of concurrence after conducting due enquiries in the matter, which

will be communicated to the first respondent Panchayat within a period of

two months from the date of receipt of the application in Appendix – N,

from the Panchayat. Depending upon the same, the Panchayat will take

further action in the matter with regard to the numbering of the building

constructed by the petitioner.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/