High Court Kerala High Court

K.Mohanan vs Kollemcode Daiva Sabha … on 1 July, 2009

Kerala High Court
K.Mohanan vs Kollemcode Daiva Sabha … on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 942 of 2008()


1. K.MOHANAN,
                      ...  Petitioner

                        Vs



1. KOLLEMCODE DAIVA SABHA MINISTRIES
                       ...       Respondent

2. STATE OF EKRALA, REPRESENTED BY

3. DISTRICT COLLECTOR,

4. REVENUE DIVISION OFFICER,

5. SUB INSPECTOR OF POLICE,

6. MARANALLUR GRAMA PANCHAYATH,

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  :SRI.R.S.KALKURA

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

 Dated :01/07/2009

 O R D E R
            KURIAN JOSEPH & K.SURENDRA MOHAN, JJ.
                      -------------------------------------------
                            W.A.No.942 of 2008
                      -------------------------------------------
                   Dated this the 1st day of July, 2009

                                   JUDGMENT

The appellant is not a party to the Writ Petition. The Writ Petition

was filed by the first respondent herein, aggrieved by Ext.P6

communication issued by the fourth respondent Revenue Divisional Officer.

The petitioner was informed that the petitioner should conduct the religious

ceremonies without causing any hindrance to the neighbours and that he

should obtain appropriate permission from the authority concerned for the

construction of a church. According to the writ petitioner, there is no new

construction of a church, it is only replacement of the roof of a prayer hall

existing since 1997. He had obtained Ext.P7 permit from the Panhayat for

roof changing and that the said permit had validity up to 13.12.2010. In that

view of the matter, the learned Single Judge allowed the writ petition to the

extent of directing the Revenue Divisional Officer to ensure completion of

the roof changing works as per the permit. The appellant would submit

that he was a necessary party to the writ petition, since Ext.P6 order

happened to be issued by the Revenue Divisional Officer on his complaint

produced as Annexures A1 to A3 and A5. The main contention is that in

view of Annexure-A7 Government order, without sanction from the District

administration, nobody can construct a church or a prayer hall. Whether it

is a construction in terms of the Government order itself is a disputed fact,

W.A.No.942 of 2008 2

in view of Ext.P7 building permit issued as early as on 14.12.2007 for roof

changing of an existing structure. Be that as it may, since Ext.P6 order

happened to be issued by the Revenue Divisional Officer on the complaint

of the petitioner, it is only appropriate that the Revenue Divisional Officer, in

case he is the competent authority under Annexure-A7, takes a final

decision on Annexures A1 to A3 and A5 representations with notice also to

the parties. Therefore, there will be a direction to the fourth respondent

Revenue Divisional Officer to take a decision on the representations filed

by the appellant with notice to the appellant, first respondent and the sixth

respondent grama panchayat. We make it clear that in view of Ext.P7

building permit, the roof changing works of the building as per the permit

shall not be obstructed. The other direction to conduct the religious

functions in the prayer hall without any nuisance to the neighbours as

directed in Ext.P6 will continue.

Writ Appeal is disposed of as above.

KURIAN JOSEPH, Judge

K.SURENDRA MOHAN,Judge

css/