High Court Kerala High Court

Hotel Aroor Residency vs Director Of Panchayath on 20 January, 2011

Kerala High Court
Hotel Aroor Residency vs Director Of Panchayath on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1744 of 2011(P)


1. HOTEL AROOR RESIDENCY, AROOR,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PANCHAYATH,
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF PANCHAYATH,

3. SUPERINTENDENT OF POLICE,

4. AROOR GRAMA PANCHAYATH,

5. P.K.DINESAN, S/O.KESAVAN, PUNNAKKAL

6. SINDHU DINESH, W/O.P.K.DINESAN,

                For Petitioner  :SRI.V.L.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :20/01/2011

 O R D E R
                        C.T. RAVIKUMAR, J
           - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                    W.P.(C)No. 1744 OF 2011
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -

          Dated this the 20th day of January, 2011


                           J U D G M E N T

Hotel Aroor Residency, the petitioner contends that

it is being run on a partnership basis and that the firm is the

absolute owner of the building bearing door No.A.P.VII/492-D

and the immovable property wherein the building is situated.

It is submitted that change of ownership of the building was

effected on the basis of Exts. P1 to P10. It is further contended

that the 5th respondent has preferred Ext.P14 petition before

the 4th respondent raising untenable contentions affecting the

petitioner’s right over the aforesaid building without

impleading the proper parties and thereupon, as an abundant

caution, the petitioner has filed Ext.P15 before the 4th

respondent. In short, the apprehension of the petitioner is

that without affording an opportunity of being heard the issue

that has been raised as the proceedings initiated based on

Ext.P14 would be finalised. In such eventuality it would entail

in-expiable hardship to the petitioner and it is to avoid such a

situation that Ext.P14 has been filed. In the wake of the said

WPC.1744/2011
: 2 :

facts and circumstances the petitioner seeks an opportunity of

being heard in the proceedings initiated as per Ext.P14.

Evidently, the subject matter in Ext.P14 pertains to the

ownership of the property which appears to have been

changed in the name of the petitioner as per Ext.P1 to P10. I

have carefully considered the pleadings in this writ petition.

It is obvious from the same that apprehension of the petitioner

can not be said to be unfounded as long as the issue raised as

per Ext.P14 is one touching the ownership of the aforesaid

building. In view of the order I propose to pass in this writ

petition, I do not think it necessary to issue notice to the

respondents. As noticed hereinbefore, Ext.P14 petition has

been preferred by the 5th respondent before the 4th respondent

and it is pending before the 4th respondent and apprehending

action in violation of the principles of natural justice, the

petitioner has also preferred Ext.P15 and it is also pending

before the 4th respondent. Indisputably, Exts. P14 and P15

pertains to the ownership of the building referred above. In

the said circumstances, it will only be appropriate for the 4th

respondent to afford an opportunity of being heard to the

petitioner as also the 5th respondent before finalizing the

WPC.1744/2011
: 3 :

proceedings initiated based on Ext.P14.

Therefore, there shall be a direction to the 4th

respondent to afford an opportunity of being heard to the

petitioner as also to the 5th respondent before finalization of

the proceedings initiated based on Ext.P14. Ext.P15 shall

also taken up for hearing along with Ext.P14. Disposed of

accordingly.

Sd/-

                                  (C.T. RAVIKUMAR, JUDGE)

jma        //true copy//

                                           P.a to Judge