High Court Kerala High Court

Kasi Ganesh vs The State Of Kerala on 13 January, 2011

Kerala High Court
Kasi Ganesh vs The State Of Kerala on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32237 of 2010(D)


1. KASI GANESH, AGED 43 YEARS,
                      ...  Petitioner
2. C.T.ASOKAN, AGED 44 YEARS,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. M.G.UNIVERSITY,

4. THE PRINCIPAL,

5. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.P.SREEKUMAR

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/01/2011

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 32237 OF 2010
                 =====================

           Dated this the 13th day of January, 2011

                          J U D G M E N T

Petitioners are President and Vice President of the Parent

Teachers’ Association, Government Boys High School,

Tripunithura. In this writ petition, the relief that they are seeking

is to direct the 3rd respondent, the Mahatma Gandhi University, to

shift the University College of Teacher Education from the school

campus to some other place in order to facilitate smooth

functioning of the High School.

2. Petitioners submit that when the Teachers Training

Center was allotted, for want of other suitable premises,

Government allowed the Training Center to be located in the

school premises. Subsequently, on being satisfied that the school

needed that area also for its smooth functioning, on 26/3/2008,

Government issued Ext.P2 order according sanction for leasing 35

cents of land on the northern boundary of Tripunithura High

School adjacent to the existing Teachers Training Center for a

period of 33 years, for constructing building for the Teacher

Training Center, Tripunithura. Subsequently, there was no

WPC No. 32237/10
:2 :

progress for construction of the Teacher Training Center or

shifting the center from the existing place. Therefore petitioners

made representations to various authorities evidenced by Ext.P3.

Finally, by Ext.P5, the University informed them that, on

completing the construction, they will shift out to the new

premises and vacate from the school campus. By Ext.P6,

University also sought permission of the Government to continue

in the existing premises till University constructs its own building.

Despite all the above, there was no progress in the matter and it

is with that complaint the writ petition is filed seeking the reliefs

mentioned above.

3. On behalf of the 3rd respondent, a counter affidavit has

been filed wherein after substantially admitting the facts stated

by the petitioners, the main difficulty pointed out by the

University is that the land which has been allotted on lease has

not been so far demarcated. It is stated that, therefore, the

University could not obtain building permit or commence

construction of the Teacher Training Center. It is stated that for

getting the land identified and demarcated, steps have been

initiated with the co-operation of the school authorities and the

WPC No. 32237/10
:3 :

Municipal Authorities.

4. Thus the liability to shift out of the existing premises

once the building is constructed in the land ordered to be leased

out by the Government as per Ext.P2 order is an undisputed fact

and the only difficulty that the University faces is that the land

has not been identified and demarcated. Therefore, once that

issue is solved, the University can proceed further, obtain building

permit and start construction and once the construction is

complete, they can shift out to the new premises. This stale mate

can be sorted out if the University solicits the co-operation of the

1st respondent through its revenue officials.

5. Therefore, I direct that, on the production of a copy of

this judgment, the 1st respondent will issue appropriate orders

directing the revenue officials of the locality concerned to identify

the land ordered to be leased out to the University as per Ext.P2

and demarcate the same. This the 1st respondent shall ensure and

complete, as expeditiously as possible, at any rate within 4 weeks

of production of a copy of this judgment. It is directed that once

the land is identified and demarcated as above, the University

shall obtain building permit, commence and complete

WPC No. 32237/10
:4 :

construction and thereafter shift out its Teachers Training Center

to the new premises. This process shall be completed at any rate

within one year thereafter.

6. University is directed to move the 1st respondent for

initiating steps for demarcation and identification of the land as

directed above.

With these directions, the writ petition is disposed of.

ANTONY DOMINIC, JUDGE
Rp