High Court Kerala High Court

Dr.V.Venugopalan vs Corporation Of Cochin on 24 July, 2007

Kerala High Court
Dr.V.Venugopalan vs Corporation Of Cochin on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6053 of 2007(U)


1. DR.V.VENUGOPALAN,
                      ...  Petitioner

                        Vs



1. CORPORATION OF COCHIN, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SMT.M.K.PUSHPALATHA,SC,COCHIN CORPORATI

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :24/07/2007

 O R D E R
                         K.M.JOSEPH, J.
                - - - - - - - - - - - - - - - - - - - - -
              W.P.(C).No. 6053 OF 2007
            - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 24th day of July, 2007


                              JUDGMENT

Petitioner challenges Exts.P2, P5 and P6. Case of the

petitioner in brief is as follows:

Petitioner’s mother Ammalu was the owner of 9.45 cents of

land in Survey No.1667 of Ernakulam Village. She sold 3 cents

on the southern portion of the said property. In the remaining

property, she constructed the foundation for a three storied

building and constructed the ground floor and major portion of

the first floor. She conveyed the right over the first floor of

building to her four daughters as per gift deed. She executed

sale deed transferring the right to construct the second floor to

the petitioner and additional third respondent. Petitioner’s

mother conveyed portions of the ground floor of the building to

the tenants as per separate sale deeds. Thereafter petitioner

executed sale deed conveying his entire right over the second

floor of the building to the additional third respondent. On

WPC No.6053/07 2

06-01-1998 Petitioner’s mother executed sale deed conveying

the northern room of the ground floor having an area of 492

square feet with proportionate undivided share over the property

to the petitioner. According to the petitioner, petitioner was in

occupation and possession of the said room which is having door

No.40/5937 for many decades. Due to financial difficulty,

petitioner who is an Ayurvedic Doctor gave a portion of the room

on rent to one K.A.Siraj on 31-05-2003 for conducting cool bar.

It is the further case of the petitioner that the additional third

respondent (who was not made a party originally) become

inimical to the petitioner and filed a suit before the Munsiff Court

and he caused three sisters of the petitioner to file a suit

claiming right over the staircase room. It is stated that by

common judgment both suits were dismissed. Ext.P2 is the

provisional order which is caused to be issued to the petitioner.

Vide Ext.P3, without hearing the petitioner, final order was

passed directing to remove the unauthorisedly constructed shop

room and wall Petitioner preferred appeal which was allowed

vide Ext.P4. By Ext.P4, the Tribunal directed to pass fresh orders

under section 406(3) of the Municipality Act based on Ext.P2 and

WPC No.6053/07 3

after rendering an opportunity of being heard to the petitioner

and after considering the possibility of regularisation of the

structure described in Ext.P2. Ext.P5 order was passed by the

Corporation without complying with Ext.P4 order. Petitioner

carried the matter in appeal before the Tribunal which passed

Ext.P6. Petitioner challenges Exts.P5 and P6.

2. Counter affidavit is filed by the additional third

respondent. Therein it is interealia stated that by Ext.R3(1) the

appellate court allowed the appeals filed by the additional third

respondent and the sisters of the petitioner. Learned counsel for

the additional third respondent took me through the judgment to

point out that it is clear on the basis of the commission reports

made available before the court that petitioner has committed

encroachment on the open space and put up the construction.

3. I heard learned counsel appearing for the parties.

4. Learned counsel for the petitioner would submit that

the third respondent has obtained a decree and that can be

executed. He would submit that counter affidavit is not filed by

the first and second respondents. He would also submit that it is

the case where construction is within the area covered by Ext.P1

WPC No.6053/07 4

sale deed and there is some slight difference in the

measurement.

5. I find that the Tribunal has elaborately considered the

matter and has come to conclusion that the petitioner committed

encroachment on the open space. Having regard to the nature

of the construction put up, it is found that it is in violation of the

building rules. Tribunal also considered the possibility of

regularisation and found that under Rule 143 regularisation

cannot be done in violation of the building rules and as

encroachment is found in the open space, it is found that there is

no merit in the appeal. Petitioner challenges the action taken by

the local authority. The fact that the third respondent has

obtained a decree and that it can be executed cannot deprive the

statutory authority of its power to take action under the

Municipalities Act for removal of encroachment. I also note that

the conduct of the petitioner in stating that the suits have been

dismissed is something which should enter into the exercise of

my discretion against the petitioner. This is as the judgment of

the appellate court which in fact refers to the commission reports

also to note that there is encroachment committed by the

WPC No.6053/07 5

petitioner into the open space was delivered much prior to the

filing of the writ petition namely on 16/06/2006. This means that

the petitioner has not taken the court into confidence on a matter

which was relevant.

Having regard to all facts, I do not think that the petitioner

has made out a case for interference under Article 226 of the

Constitution. Writ petition fails and it is dismissed.

(K.M.JOSEPH, JUDGE)

sv.

WPC No.6053/07 6