High Court Kerala High Court

K.Thomas Varghese vs State Of Kerala on 14 July, 2009

Kerala High Court
K.Thomas Varghese vs State Of Kerala on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13017 of 2006(Y)


1. K.THOMAS VARGHESE, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE KERALA SMALL INDUSTRIES DEVELOPMENT

3. THE CHAIRMAN AND EXECUTIVE DIRECTOR,

4. THE DIRECTOR OF INDUSTRIES AND COMMERCE,

5. THE SENIOR MANAGER,

                For Petitioner  :SRI.P.KURUVILLA JACOB

                For Respondent  :SRI.M.A.MANHU, SC, SIDCO

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :14/07/2009

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                            W.P.(C) No.13017 of 2006
                  ....................................................................
                     Dated this the 14th day of July, 2009.

                                         JUDGMENT

The petitioner is challenging Ext.P4 which is a revised proceedings

by which the original sale price of Rs.14 lakhs and odd for the two

industrial sheds allotted to the petitioner was revised and refixed at

Rs.5,06,527/-. The sheds were allotted to the petitioner in 1992 on hire

purchase basis. However, petitioner did not make any payment of hire

charges and consequently the allotment was terminated on 25.3.1997.

When petitioner challenged the same, this court directed the SIDCO to

consider outright sale of the property to the petitioner based on the norms

then prevailed. Based on the said judgment, petitioner was given option to

purchase the said property for Rs.1,40,738/-. However, Government

constituted a Committee for reconsideration of purchase price and in the

revised proceedings, the property was offered to the petitioner at a price less

than over Rs.9 lakhs of the original price. It is this order that is under

challenge in this W.P.(C).

2. The petitioner’s case is that the revised price fixed is against norms

and the same is not correct. I do not think there is any justification for this

2

court to interfere with Ext.P4 because the area involved is 821.69 sq. metres

which is around 21 cents of land and two sheds thereon. The difference

between original price fixed by the SIDCO and the price fixed by the

Committee is over Rs.9 lakhs. If petitioner has no interest in the matter,

petitioner can opt out of the deal. I do not find any merit in the W.P. and

the same is accordingly dismissed. However, petitioner is given six weeks’

time to pay balance amount with interest in accordance with Ext.P4, if he

wants to take over the property.

C.N.RAMACHANDRAN NAIR
Judge
pms