IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29062 of 2009(C)
1. CHANDY KORUTHU, KANJIRATHARA HOUSE,
... Petitioner
Vs
1. THIRUVALLA MUNICIPALITY,REPRESENTED
... Respondent
2. THE SECRETARY,THIRUVALLA MUNICIPALITY,
3. THE TAHSILDAR,TALUK OFFICE,
For Petitioner :SRI.T.P.PRADEEP
For Respondent :SRI.S.SUBHASH CHAND, SC.THIRUVALLA MUNC
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.29062 of 2009-C
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 23rd day of October, 2009.
JUDGMENT
1.The petitioner is the father of a person who was
granted a licence in relation to a shopping room
or hall of the first respondent Municipality. The
licensee died in 2003. According to the
petitioner, he is continuing the activity as a
legal representative of the deceased licensee and
has also filed certain applications for transfer
of licence etc. Petitioner states that he has
applied for certificate of heirship and that the
said matter has reached the stage of publication.
In the meanwhile, following Ext.P2 notice, the
premises has been locked up by the Municipality.
2.In the counter affidavit, Ext.P2 is supported by
Ext.R2(d). The petitioner’s status as a legal
representative of the deceased licensee is not in
WPC29062/2009 -: 2 :-
dispute. But, technically, the heirship
certificate is yet to reach the Municipality.
This appears to be the reason of issuance of
Exts.P2 and R2(d). However, it appears that when
the premises was locked up by the Revenue
Inspector, he has, in his report, stated that one
Suresh was staying with his family as occupying
the premises. The counter affidavit proceeds as
if Exts.P2 and R2(d) etc. were also issued on
that ground. Exts.P2 and R2(d) are not issued on
any such ground on a reading of those documents.
Having regard to the totality of the facts and
circumstances, I am of the view that as the
petitioner’s application for heirship certificate
is pending consideration, it needs to be stated
that the Municipality should grant the petitioner
an opportunity to produce the certificate and
seek transfer of the licence. Hence, it is
ordered that the room/hall will be re-opened
immediately and petitioner put back in
possession. He shall be given three months’ time
WPC29062/2009 -: 3 :-
to produce the heirship certificate and the
Municipality will, then, process the application
for transfer of licence provided the petitioner
produces everything that is needed for such
transfer. It will be open to the Municipality to
reasonably hike the rent. The writ petition is
ordered accordingly.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/041109