High Court Kerala High Court

K.B.Abbas vs T.P.Moosakutty on 2 July, 2009

Kerala High Court
K.B.Abbas vs T.P.Moosakutty on 2 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1193 of 2007()


1. K.B.ABBAS, S/O.MOHAMMED, KARAPARAMBIL,
                      ...  Petitioner

                        Vs



1. T.P.MOOSAKUTTY,
                       ...       Respondent

2. T.P.MOIDEENKUTTY,

3. VALANCHERRY GRAMA PANCHAYATH,

4. SECRETARY, VALANCHERRY GRAMA PANCHAYATH,

5. GOVERNMENT OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.BABU PAUL

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/07/2009

 O R D E R
         KURIAN JOSEPH & K.SURENDRA MOHAN, JJ.
               --------------------------------------------
                      W.A. No.1193 of 2007
              ----------------------------------------------
                      Dated 2nd July, 2009.

                           J U D G M E N T

Kurian Joseph, J.

Appellant is the additional third respondent in the writ

petition. The writ petitioners are respondents 1 and 2 in the

appeal. The writ petition was filed mainly with the following

prayer :-

“To issue a writ of mandamus or other
appropriate writ, direction or order directing the
respondents to execute the necessary agreement
and to permit the petitioners to commence the
construction work of the proposed bus stand
pursuant to the decisions No.1(5) and (6) dated
10.3.2005 of the first respondent Panchayat
forthwith.”

The learned Single Judge after elaborately considering the entire

background of the matter and also referring to the earlier

judgment of this court as well as the order of the Tribunal, held

that “It cannot be disputed by anybody that the land which has

been offered by the petitioners for construction of the bus stand

is not suitable for establishment of the bus stand. In fact, on the

request of the Panchayat, the competent authority has granted

approval for establishing the bus stand on that land. The bus

WA NO.1193 of 2007 2

stand building to be constructed by the petitioners shall be in

accordance with the specifications of the Panchayat only. It is a

common ground that the establishment of a new bus stand is a

direly felt need of the Panchayat.” It was also noted by the

learned Single Judge that the land was given free of cost and the

entire construction was being undertaken by the petitioners,

again free of cost. The allegation was that the petitioners had

been attempting to make an indirect and undue gain by way of

appreciation of the remaining land. In view of that allegation, the

learned Single Judge permitted vigilance enquiry to be

conducted. However, it was made clear that such an enquiry

should not stand in the way of the construction being undertaken

and completed within six months. The judgment is dated

20.4.2007. The petitioners were directed to file an affidavit

before the Secretary of the Panchayat undertaking that they

would not raise any objection and claim any equity in case

pursuant to the enquiry, the Panchayat decided to shift the bus

stand.

2. Learned counsel for the Panchayat submits that

WA NO.1193 of 2007 3

pursuant to the judgment of the learned Single Judge, writ

petitioners had executed the agreement to the effect that they

should complete the construction of the bus stand on or before

10.5.2010. In that view of the matter, nothing survives in the writ

appeal. It is made clear that the writ petitioners shall complete

the construction of the bus stand on or before 10th May, 2010. It

will be open to the appellant to pursue the matter in appropriate

proceedings, based on the outcome of the vigilance enquiry.

Without prejudice to such liberty, this writ appeal is dismissed.

KURIAN JOSEPH, JUDGE.

K.SURENDRA MOHAN, JUDGE.

tgs

KURIAN JOSEPH &

K.SURENDRA MOHAN, JJ.

———————————————-

W.A. No.1193 of 2007

———————————————-

J U D G M E N T

Dated 2nd July, 2009.