High Court Kerala High Court

K.Ummer vs The Revenue Divisional Officer on 10 February, 2010

Kerala High Court
K.Ummer vs The Revenue Divisional Officer on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30171 of 2009(N)


1. K.UMMER
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE TRAFFIC ADVISORY COMMITTEE

3.  MANANTHAVADY GRAMA PANCHAYATH

4. THE SECRETARY,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                 W.P.(C.) Nos.30171 of 2009 (N)
                         1613 of&2010 (B)
            ---------------------------------
          Dated, this the 10th day of February, 2010

                          J U D G M E N T

The petitioner is a joint owner of a shopping complex by name

Park View Tower situated within the area of the Mananthavady

Grama Panchayat.

2. According to the petitioner, he had initially submitted a

plan to the Panchayat for obtaining building permit indicating a

portion of the ground floor as the parking area. That plan,

according to him, was revised and that in the revised plan, the

parking area shown in the original plan was shown as rooms and

parking area was provided outside the building. The petitioner

submits that on the basis of the revised plan, building permit was

granted and he constructed the building fully in compliance with the

approved plan and the building permit.

3. It is also stated that thereafter many of the rooms in the

building were numbered and electricity connections were availed of.

Subsequently, the Panchayat issued a notice dated 23/09/2009 to

WP(C) Nos.30171/2009 & 1613/2010
-2-

the petitioner alleging that the parking area in the approved plan

was converted into rooms and that the petitioner should rectify the

same. It is stated that on receipt of the said notice, he submitted

his reply and that the Secretary of the Panchayat was satisfied that

there was no violation committed by him.

4. Despite that, the Sub Collector insisted that the

petitioner should convert the rooms in the ground floor into parking

area, and apprehending coercive action he filed WP(C)

No.30171/2009. While admitting the writ petition, this Court

passed interim order dated 23/10/2009 directing that status quo in

relation to the building shall be maintained.

5. While the above writ petition was pending, the petitioner

says that the Sub Divisional Magistrate issued letter dated

25/11/2009 informing the KSEB that in view of the aforesaid

violation already committed by the petitioner, unless those

violations are rectified, new power connection shall not be given.

On receipt of the said communication, the Assistant Engineer of the

KSEB issued letter dated 30/11/2009 requiring the petitioner to

produce necessary orders/clearances from the competent authority

WP(C) Nos.30171/2009 & 1613/2010
-3-

in order to enable them to process the application made by the

petitioner for electricity connection. It is in view of the said

development, he filed WP(C) No.1613/2010, along with his joint

owner.

6. On behalf of the Sub Divisional Magistrate, the learned

Government Pleader has filed a statement. Going by the statement,

the construction undertaken by the petitioners is in departure from

the approved plan and the building permit. It is stated that the

Traffic Advisory Committee wanted to take action against

unauthorised occupants of parking places in the town, and that as

the petitioners were one such unauthorised occupants, action was

initiated against them.

7. Essentially therefore, the allegation against the

petitioners is that they have completed construction of their

building converting the parking area provided in the ground floor as

rooms, and this according to the official respondents is in violation

of the building permit and the approved plan.

8. On the other hand, the petitioners contend that the

permit was issued on the basis of the revised plan referred to above

WP(C) Nos.30171/2009 & 1613/2010
-4-

and the construction undertaken by them is fully in compliance with

the approved plan and the building permit. It is also to be noticed

that it is on the basis of this complaint made against the petitioners

that the whole proceedings were initiated.

9. Therefore, what is required to be ascertained is whether

the petitioners have undertaken construction of the commercial

building departing from the plan approved by the Panchayat and the

building permit issued by them. This is a matter for the Secretary of

the Panchayat to ascertain and on such examination, if the Secretary

finds that the building of the petitioners has been constructed fully

in compliance with the approved plan and the permit, there will not

be any occasion for any proceedings against the petitioners.

10. These writ petitions are therefore, disposed of with the

following directions:-

(1) The Secretary of the Mananthavady Grama Panchayat shall,

within seven days of production of a copy of this judgment, inspect

the petitioners’ commercial building, viz. Park View Tower, and

ascertain whether the parking area in the ground floor has been

completed in compliance with the approved plan and the building

WP(C) Nos.30171/2009 & 1613/2010
-5-

permit. On such examination, if he is satisfied that there is no

deviation from the approved plan and permit, he shall issue a

certificate to that effect to the petitioners. The certificate shall be

issued immediately thereafter.

(2) If a certificate has been issued as above, it will be open to the

petitioners to produce the same before the Assistant Engineer,

Electrical Section, Mananthavady, who shall thereupon process the

application made by the petitioners for electricity connection and

pass orders in the matter.

In the meanwhile, interim order of this Court dated

23/10/2009 passed in WP(C) No.30171/2009 will remain in force.

These writ petitions are disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg