IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 3150 of 2003(Y)
1. K.N.PARAMESWARAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. MUNNAR GRAMA PANCHAYAT (SPECIAL GRADE),
For Petitioner :SRI.E.SUBRAMANI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :20/06/2008
O R D E R
K.BALAKRISHNAN NAIR, J.
-----------------------------------------
O.P. NO. 3150/2003 AND
W.P.(C) NOS.23938/2003,
10394 & 17761/2004,
5797/2005 AND 20963/2007
-----------------------------------------
JUDGMENT
The petitioners in these writ petitions challenge the order of the
Munnar Grama Panchayat, declining to grant building permits to them for
modifying/renovating etc., of the existing structures, which are stated to be
within 50 yards of Munnar river. A learned Single Judge of this Court in
W.P.(C) No.551/1995 directed demolition of all such structures situated
within 50 yards of the river. The Division Bench of this Court modified the
said direction and granted substantial reliefs to the affected persons. The
State Government carried the matter in appeal and the Apex Court stayed
the judgment of the Division Bench in W.A.No.448/2001 and connected
cases. During the pendency of the above Writ Appeal, relying on the
judgment of the learned Single Judge, the applications of the petitioners
herein for building permits were rejected. Challenging those orders, these
writ petitions were filed. In most of the cases, constructions were
completed.
2. The Supreme Court, though, initially stayed the judgment of the
OP 3150/03 ETC. 2
Division Bench in the aforementioned Writ Appeal, later the said stay was
modified as maintenance of status quo. In view of the said position, the
Panchayat/Government cannot take any further action against the
petitioners. But, they cannot make any further construction also. Both sides
should maintain status quo. In view of the above development, further
coercive steps pursuant to the impugned orders cannot be taken either by the
Panchayat or other authorities. They have to wait for the outcome of the
decision of the Apex Court and the parties can work out their remedies
based on the order of the Apex Court. Till such time both sides shall
maintain status quo. In some writ petitions, other contentions in support of
the claims of the petitioners have been raised. It is made clear that they are
kept open.
The writ petitions are disposed of as above.
20th June, 2008. K.BALAKRISHNAN NAIR, JUDGE.
Nm/