IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9304 of 2006(G)
1. B.SHAJI, PRASANTHI, PRAKKULAM CHERRY,
... Petitioner
Vs
1. THE OMBUDSMAN FOR LOCAL SELF GOVERNMENT
... Respondent
2. THE SECRETARY, THRIKKARUVA GRAMA
3. KRISHNAN GOPINATHAN, KRISHNA NIVAS,
For Petitioner :SRI.K.SUBASH CHANDRA BOSE
For Respondent :SRI.K.S.MANU (PUNUKKONNOOR)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :30/11/2006
O R D E R
PIUS C.KURIAKOSE,J.
```````````````````````````
W.P.(C) NO. 9304 OF 2006
```````````````````````````
Dated this the 30th day of November, 2006
J U D G M E N T
The petitioner impugnes Exhibit P11 order passed by the
Ombudsman. Under Exhibit P11, the Ombudsman set aside the
order of the Panchayat registering the name of writ petitioner
Shaji as the owner of the building having door No.X/64, and
directed that the name of the 3rd respondent be entered in the
relevant register as the owner of the building in question. Exhibit
P12 order will show that the order of the Ombudsman has been
faithfully implemented by the Panchayat. Thus going by Exhibit
P12, the name of the petitioner stands deleted and the same has
been substituted by the name of the 3rd respondent. The
petitioner in this writ petition seeks a direction that his name be
restored to Exhibit P12. In other words, the prayer is that Exhibit
P10 be cancelled and everything that has been done on the
strength of Exhibit P10 be undone.
2. I heard the submissions of Sri.Subash Chandra Bose,
learned counsel for the petitioner and those of Sri.K.S.Manu,
learned counsel for the 3rd respondent. The Panchayat
WPC 9304/2006
: 2 :
interestingly has not entered appearance before this court. I feel
that it would have been very convenient if the Panchayat had
entered appearance or produced original of the property tax
assessment register.
3. My attention was drawn by Mr.Subash Chandra Bose to
the various documents placed on record by the parties,
particularly Exhibits P3, P5 and P12 assessment registers. A
scrutiny of Exhibits P3 and P5 will show that the building over
which the petitioner claims ownership is a tiled building with
cement floor having three rooms while going by Exhibit P5, the
building over which the third respondent claims ownership is a
building having an area of 500 Sq.ft, a portion of which is terraced
while another portion is tiled. Significantly, the building shown in
Exhibit P5 has got nine rooms as against the petitioner’s building
in Exhibit P3 which has got only three rooms. True, title over the
land upon which the building or buildings are constructed seems
to be with the third respondent. But the position is fairly settled
that ownership over the building constructed on the land need not
necessarily be with the owner of the land itself. The situation is
that ownership of a building can remain with a person other than
WPC 9304/2006
: 3 :
the one who has ownership over the land.
4. For want of materials, particularly the original of the
property tax assessment register, I am unable to settle the issue
finally. I am told that the parties are already before the Munsiff
Court, Kollam in OS 417/05. I am sure that the learned Munsiff
will be in a better position to settle the issue.
Under these circumstances, I direct the parties to agitate the
issue relating to ownership over the building which is subject
matter of Exhibits P3 and P12, i.e., building having door No.X/64
of Thrikkaruva Grama Panchayat by producing evidence before
that court. I direct the learned Munsiff to take an early decision
on the suit uninfluenced by the order of the Ombudsman and also
by the entires which have been made in the property tax
assessment register as per Exhibit P12. The issue as to ownership
of the building having Door No.X/64 will be decided by the learned
Munsiff, taking into account the principle which obtains in this
country that ownership over the building need not necessarily be
with the owner of the land upon which the building is constructed.
The learned Munsiff will dispose of the suit at the earliest, and at
any rate, within four months of receiving copy of this judgment.
WPC 9304/2006
: 4 :
All the entries made in Exhibit P12 on the strength of Exhibit P11
order of the Ombudsman will be treated as provisional.
PIUS C.KURIAKOSE, JUDGE
Rp