High Court Kerala High Court

B.Prasannakumari vs State Of Kerala on 12 January, 2010

Kerala High Court
B.Prasannakumari vs State Of Kerala on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 38005 of 2001(Y)



1. B.PRASANNAKUMARI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :SRI.M.A.MANHU, SC, SIDCO

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/01/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      O.P. No. 38005 of 2001
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 12th day of January, 2010.

                           J U D G M E N T

The petitioner is an entrepreneur, who is running a small

scale industrial unit in the name and style “M/s. Gangothri

Industries.” For the purpose of the said industrial unit, the petitioner

applied to the 2nd respondent for allotment of a piece of land in the

Cherthala Industrial Estate of the SIDCO. The petitioner paid Rs.

4000/- as application fee as evidenced by Ext. P2. According to the

petitioner, as per the understanding between the petitioner and the

2nd respondent, 2nd respondent had agreed to allot the land for a land

value of Rs. 18,000/- per cent. But, contrary to that understanding,

when, by Ext. P3, allotment was made, the petitioner was required to

pay provisional cost of Rs. 3,03,898/- at the rate of Rs. 27,329/- per

cent for 11.12 cents. As per the allotment order, the petitioner was

required to pay the cost of the property as stipulated in the said

order. On receipt of Ext. P3, the petitioner issued Ext. P4 to the

General Manager of SIDCO contending that the agreed land value

was Rs. 18,000/- per cent and therefore, the land value may be

reduced accordingly. By Ext. P5 letter dated 6-8-2001, the petitioner

was informed by the General Manager that the cost of the land fixed

cannot be reduced and directed the petitioner to remit 30% of the

provisional cost as initial payment and the balance in 36 monthly

instalments with interest as per the Rules. The petitioner again

disputed the land value by filing Ext. P6 letter dated 24-8-2001. On

receipt of the same, by Ext. P7 order dated 13-11-2001, the General

Manager cancelled the allotment on the ground that the petitioner has

not complied with the conditions of the allotment within the stipulated

time. The petitioner is challenging Ext. P7 order.

2. According to the petitioner, the agreed value of the land was

Rs. 18,000/- per cent and therefore it was unreasonable on the part of

O.P. No. 38005/01 -: 2 :-

the 2nd respondent to enhance the same to Rs. 27,329/- per cent. The

petitioner would contend that, therefore, the petitioner is entitled to

get allotment of the land at the rate of Rs. 18,000/- per cent.

3. A counter affidavit has been filed on behalf of the 2nd

respondent stating that there was no agreement for allotment of the

land at the rate of Rs. 18,000/- per cent as contended by the

petitioner. It is contended that the petitioner was offered the land for

a provisional value of Rs. 3,03,898/- at the rate of Rs. 27,329/- per

cent, which is the value of the land fixed as per rules and the

petitioner is not entitled to reduction of the land value as claimed by

the petitioner. It is further submitted that the allotment was validly

cancelled since the petitioner failed to comply with the conditions of

allotment.

4. I have considered the rival contentions in detail.

5. At the outset, the petitioner has not been able to satisfy me

that there was an agreement between the petitioner and the 2nd

respondent for allotment of the land at the rate of Rs. 18,000/- per

cent. Simply because the petitioner says that there was an oral

understanding without any supporting document, the same cannot be

accepted on face value, especially since such understanding is denied

by the 2nd respondent. The first document issued by the petitioner in

this regard is admittedly Ext. P3, which is the allotment letter. In the

same, it has been specifically stated that the provisional cost of the

land is Rs. 3,03,898/- at the rate of Rs. 27,329/- per cent. That was

the offer of the 2nd respondent to the petitioner. The petitioner is

perfectly free to accept the same or reject it. If the petitioner wanted

the land, the petitioner was bound to comply with the conditions in

Ext. P3. I cannot direct the respondents to allot the land to the

petitioner at a lesser value than what was offered to the petitioner.

O.P. No. 38005/01 -: 3 :-

Although the petitioner would contend that at the relevant time the

market value of the land in that area was much less, there is no

material on record to prove the same except the blank statement of

the petitioner to that effect.

In view of the above findings, I am not satisfied that the

petitioner is entitled to allotment of the land at a rate less than what

has been stated in Ext. P3 offer. Since the petitioner has failed to

comply wit the conditions in Ext. P3, the petitioner is not entitled to

allotment of the land as claimed by the petitioner. Therefore, the 2nd

respondent rightly cancelled the offer by Ext. P5 order. In the above

circumstances, I do not find any merit in the original petition and

accordingly, the same is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/