IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 356 of 2007(R)
1. K.JAYARAJAN,KUNDUR HOUSE,CIVIL STATION
... Petitioner
2. SUNDARSHANAN,KUNDUR HOUSE,
3. K.PRAKASHAN,KUNDUR HOUSE,CIVIL STATION
4. K.DEVARAJAN,KUNDUR HOUSE,CIVIL STATION
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE CALICUT CORPORATION REPRESENTED BY
3. THE CALICUT DEVELOPMENT AUTHORITY
4. THE CHIEF TOWN PLANNER,OFFICE OF THE
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent :SRI.M.P.PRABHAKARAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/03/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
R.P.NO. 356 of 2007
----------------------------------
Dated this 29th day of March, 2007
O R D E R
Heard Sri.M.K.Chandramohan Das, the learned counsel for
the petitioner, Sri.M.K.Aboobacker, the learned Standing Counsel
for the Calicut Development Authority and Sri.Prabhanandan, the
learned Standing Counsel for the Calicut Corporation.
2. Notwithstanding the persuasive submissions were made
by Sri.Chandramohan Das, I do not think that there is any
warrant for review my judgment, wherein the petitioners are
directed to file undertaking in the form of an affidavit in the wake
of the assertion by the counsel for the Development Authority
and the Corporation that there is a proposal to acquire the
property of the petitioners in implementation of the dream city
project.
I have considered the principles laid down by the Supreme
R.P. No.356/2007 2
Court in Raju Jethmalani & others v. State of Maharashtra
& others (2005 11 SCC 222) and imposed condition that an
affidavit shall be filed by the petitioners to the effect that in the
event of the land being acquired within a period of 15 months
from the date of issuance of permit by the 2nd respondent, they
will surrender the property together with the building without
claiming any compensation for the building constructed on the
strength of the permit. In other words, what this court has
indicated is that the petitioners were taking risk in the matter of
constructing the building. The learned counsel for the petitioners
submitted that if the judgment is allowed to operate, the
petitioners will not be getting even compensation for the land in
the event of acquisition within 15 months. It is clarified that this
court has only stated that the petitioners will not be entitled for
any compensation for the building in the event of acquisition
within 15 months.
PIUS C.KURIAKOSE
Judge
dpk