High Court Kerala High Court

H.Vasanthakumar.No.26 vs Corporation Of … on 12 February, 2008

Kerala High Court
H.Vasanthakumar.No.26 vs Corporation Of … on 12 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34739 of 2007(I)


1. H.VASANTHAKUMAR.NO.26,NATESAN STREET
                      ...  Petitioner

                        Vs



1. CORPORATION OF THIRUVANANTHAPURAM
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :SRI.N.NANDAKUMARA MENON (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/02/2008

 O R D E R


                             PIUS C. KURIAKOSE,J.

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

                           W.P.(C) No.34739 of 2007

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

                           Dated: 12th February, 2008


                                     JUDGMENT

Under challenge in this Writ Petition are Exts.P5, P6 and P7 by

which the Corporation has invoked Rule 16 of KMBR and cancelled the

building permit which had been issued to the petitioner for

construction of buildings. No counter affidavit is filed by any of the

respondents. Ext.P11 produced by the petitioner along with

I.A.No.765 of 2008 will show that no proceedings under the Land

Acquisition Act have been initiated so far for acquisition of any portion

f the petitioner’s property for the construction of the road. The only

ground on which Rule 16 has been invoked is that as per

D.T.P.Scheme, there is a proposal for construction of the road

through the petitioner’s property. The issue according to me is

covered by the judgment of the Division Bench of this court in

Padmini v. State of Kerala (1999(3) KLT 465) and the judgment of

the Supreme Court in Raju S.Jethmalani v. State of Maharashtra

[(2005) 11 S.C.C. 222]. In similar cases this court has cancelled the

orders similarly passed by the local authorities rejecting the permit

applications or orders cancelling the permits already issued on the

ground of existence of D.T.P.Scheme or proposal for road widening or

W.P.C.No.34739/07 – 2 –

proposal to acquire portion of the properties for public purposes on

condition that the party submit an undertaking before the local

authority stating that in the event of promulgation of a notification

under Section 4(1) of the Land Acquisition Act within a specified

period, the party will not be entitled for any compensation for the

constructions to be made on the basis of the building permits.

Mr.N.Nandakumara Menon, Senior Counsel submits on behalf of the

Corporation that the Corporation will be prepared to pass fresh orders

after hearing the petitioner and having due regard to the principles

laid down by the Division Bench of this court in Padmini v. State of

Kerala (supra) and to any observation which may be made in this

judgment. Under these circumstances, I quash Exts.P5, P6 and P7

and direct the first respondent-Corporation to hear the petitioner and

pass fresh orders on the question of cancelling the building permits

issued to the petitioner. While taking fresh decision as directed

above, the Corporation shall have due regard to the principles laid

down by the Division Bench of this court in Padmini v. State of

Kerala (supra) and also by the observations contained in this

judgment. Fresh decision as directed above shall be taken by the

W.P.C.No.34739/07 – 3 –

Corporation within one month of receiving copy of this judgment.

The Writ Petition is allowed as above.

srd                                                    PIUS C.KURIAKOSE, JUDGE