High Court Kerala High Court

K. Venkatesh Bhat vs The Kasaragod Municipality on 8 February, 2011

Kerala High Court
K. Venkatesh Bhat vs The Kasaragod Municipality on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 10 of 2005()


1. K. VENKATESH BHAT, S/O. DEVANNA BHAT,
                      ...  Petitioner

                        Vs



1. THE KASARAGOD MUNICIPALITY,
                       ...       Respondent

2. K. KAMALAKSHA ACHARY,

                For Petitioner  :SRI.K.G.GOURI SANKAR RAI

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :08/02/2011

 O R D E R
                       M.N. KRISHNAN,J.
                  ...........................................
                     C.R.P.NO.10 OF 2005
                 .............................................
           Dated this the 8th day of February, 2011.

                              O R D E R

This revision is preferred against the judgment of the

Subordinate Judge, Kasaragod in Appeal Suit No.16/1999.

This appeal in turn was preferred against the judgment and

decree in O.S.No.82/1998. The suit was one for damages on

the ground that the defendants had cut and removed the

tree which belonged to the plaintiff and therefore they are

liable to pay damages in the form of money.

2. According to the plaintiff, the first defendant had

issued a notice to which he had sent a reply raising the

plea of non necessity of cutting and removing the tree. But

the first defendant had proceeded with the act and resulted in

cutting and removing of the tree.

3. The defendants would contend that the plaintiff is

not entitled to maintain the suit itself as there is an

exclusive bar under Section 563 of the Municipality Act. Both

the courts below found in favour of the defendants and

: 2 :
C.R.P.NO.10 OF 2005

dismissed the suit. It is against that decision, the plaintiff

has come up in revision.

4. Heard the learned counsel for the revision petitioner

as well as the respondents. The point which necessitates

determination by this Court is regarding the impact of

Sections 412, 509 and 563 of the Kerala Municipality Act.

The learned counsel for the revision petitioner would urge

before me that there is no statutory remedy provided under

the Municipality Act to claim damages for the arbitrary and

unauthorised act of its officials. The civil court has got

jurisdiction and therefore it is liable to be entertained. In

support of the same, he had relied upon the decision rendered

by a Full Bench of this Court reported in Muhammad Haji v.

Kunhunni Nair (1993 (1) KLT 227). In that decision the

learned Judges had relied upon a decision of the Hon’ble

Supreme Court reported in Dhulabhai v. State of M.P (AIR

1969 SC 78). The Hon’ble Supreme Court held that:

“Where the statute gives a finality to the
orders of the special tribunals the civil courts’
jurisdiction must be held to be excluded if
there is adequate remedy to do what the
civil court would normally do in a suit. Such
provision, however, does not exclude those

: 3 :
C.R.P.NO.10 OF 2005

cases where the provisions of the particular
Act have not been complied with or the
statutory tribunal has not acted in conformity
with the fundamental principles of judicial
procedure”.

5.Now I may refer to the relevant sections under the

Municipality Act. Section 412 gives power to the Secretary

to secure, lop or cut down the tree or any branch thereof

so as to prevent any danger therefrom. So it is the statutory

power which is expected to be judicially exercised by the

person enforcing the statutory obligation. Section 509 of the

Municipality Act, 1994 as it stood prior to the amendment

provides an appeal to the Council in an order passed under

Section 412 of the Act and also gives power for a revision

either of suo motu nature or by moving an application. Now

the impact of this section and Section 563 which bars

jurisdiction of the civil court is a matter to be considered.

Under Section 563 no civil court shall have jurisdiction to

entertain any suit, application or petition challenging the

legality or propriety of any action taken by or under the

authority of the Secretary under any provisions comprised in

: 4 :
C.R.P.NO.10 OF 2005

Chapters XVII, XVIII and XIX or the rules and regulations,

if any, made thereunder. When a statutory duty is performed

by an authority, the Act gives protection against proceeding

in a civil court. In order to enable a person to find out

whether the action has been initiated in accordance with

the law, the statute has provided an appeal as well as a

revision.

6. In this case when the Secretary orders or gives a

notice directing to cut and remove a tree, it is challengeable

under Section 509 before the Council in appeal. When the

Council also turns down the appeal, the revision also will lie

to the Government or in other words, it is the propriety of

the action of the Secretary taken under Section 412 that is

subject to statutory scrutiny by the appellate and the

revisional forums. So the statute provides a methodology to

find out the correctness or incorrectness of an order passed

by the lowest authority. In this case the Secretary had

directed the tree to be cut and removed. Correctness of

this on receipt of notice was challenged. It was dismissed.

The plaintiff did not pursue further action. So one of the

: 5 :
C.R.P.NO.10 OF 2005

authorities exercising the statutory power had confirmed

the legality or propriety of the order passed by the lower

authority. Since it has become final under the statute,

whether the civil court can entertain it to find out whether

such an order passed by the authority is correct or not, I am

afraid, it is to shield the officer and to protect, the provision

under Section 563 is incorporated whereby the statue holds

that the civil court has no jurisdiction in such mattes. So far

as this case is concerned, what is challenged is legality of

the action taken by the Secretary. It has become final by

confirmation by the Council.

Now a civil suit is filed indirectly challenging the

credibility of the order which exactly the State wants to

prevent or in other words as held by the decision referred to

by the Hon’ble Supreme Court in Dhulabhai v. State of

M.P (AIR 1969 SC 78) the statute provides remedies when

it is found that it has become final, may not be correct to

again entertain it in another jurisdiction. So, I concur with

the findings of the courts below and hold that the suit is

barred under Section 563 of the Municipality Act and

: 6 :
C.R.P.NO.10 OF 2005

therefore dismissal of the suit is confirmed and the revision

petition is dismissed accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 7 :
C.R.P.NO.10 OF 2005

M.N. KRISHNAN, J.

…………………………………….
M.A.C.A/A.S/C.R.P.NO.OF
………………………………………
17th January, 2011.

J U D G M E N T/O R D E R