High Court Kerala High Court

Achumntakath Afsath vs The Secretary on 15 July, 2008

Kerala High Court
Achumntakath Afsath vs The Secretary on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19477 of 2008(R)


1. ACHUMNTAKATH AFSATH,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. KOOLOTH VALAPPIL LAKSHMI,

                For Petitioner  :SMT.VIDHYA. A.C

                For Respondent  :SRI.E.N.VISHNU NAMBOODIRI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/07/2008

 O R D E R
                          ANTONY DOMINIC, J.

               --------------------------------------------------------

                         W.P.(C) 19477 of 2008

               --------------------------------------------------------

                          Dated: JULY 15, 2008

                                  JUDGMENT

The petitioner contends that by Exts.P1 and P2 decree and

judgment, they are entitled to 22 cents of land. According to the

petitioner, against Ext.P9, the appeal filed by the 3rd respondent

is pending consideration of the Appellate Court.

2. It is stated that the 3rd respondent made an attempt to

obtain a building permit in respect of the land covered by the

judgment and decree and that though the petitioner has objected

to the grant of building permit, the 3rd respondent succeeded in

obtaining the permit. According to the petitioner, on the

strength of Ext.P4 permit, the 3rd respondent started

construction of a building trespassing into a portion of their

property and thereupon Ext.P5 complaint was made before the

1st respondent.

3. On receipt of Ext.P5, it is submitted by the petitioner,

the 1st respondent issued Ext.P6 order requiring the 3rd

respondent to stop further construction. However, disobeying

Ext.P6, the 3rd respondent continued the construction. In view

WP(C) 19477/08
2

of this, further complaints were made and that resulted in

Ext.P8, yet another order, requiring the 3rd respondent to stop

the construction forthwith. Subsequent to Exts.P6 and P8

petitioner filed this writ petition complaining that in spite of the

aforesaid two orders issued by the Panchayat, the 3rd respondent

was continuing construction and that the Panchayat is not taking

any effective action for preventing further construction.

4. Learned counsel for the 1st respondent Panchayat

submits that on receipt of the complaints from the petitioner

Ext.P6 order was issued. Even thereafter complaint was again

received complaining of continued construction. It is stated

that thereafter Ext.P8 order was also issued. It is reiterated

before me that Exts.P6 and P8 orders are still in force and the 3rd

respondent cannot continue construction any more.

5. Learned counsel for the 3rd respondent on the other

hand submits that he is entitled to continue construction as the

land in question belongs to her. In this proceedings the

complaint of the petitioner is regarding disobedience of Exts.P6

and P8 and this court is not expected to enquire into the claim of

title raised by the 3rd respondent and that is a matter to be

WP(C) 19477/08
3

settled by the Appellate Court. The fact remains that even as on

date, Exts.P6 and P8 orders issued by the Panchayat are still

remaining in force. If that be so, the 3rd respondent has to obey

the same and as at present, he cannot continue the construction

any more.

Therefore directing that the Panchayat will ensure

compliance of Exts.P6 and P8 orders, this writ petition is

disposed of. It is clarified that it will be open to the 3rd

respondent to seek variation of Exts.P6 and P8, if she is so

advised, in which case the Panchayat will consider the same

with notice to the petitioner also.

ANTONY DOMINIC
JUDGE

mt/-