High Court Kerala High Court

Khalid.M.H. vs Thrissur Corporation on 6 February, 2008

Kerala High Court
Khalid.M.H. vs Thrissur Corporation on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 695 of 2008(G)


1. KHALID.M.H.,AGED 27 YEARS
                      ...  Petitioner
2. P.A.KUTTAPPAN,

                        Vs



1. THRISSUR CORPORATION,REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/02/2008

 O R D E R
                             PIUS.C.KURIAKOSE, J.

                      - - - - - - - - - - - - - - - - - - - - -

                             W.P.(c).No.695 OF 2008

                  - - - - - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 6th  day of February, 2008



                                  JUDGMENT

The grievance of the petitioners who had successfully bid for

two rooms in Ollukkara market belonging to Thrissur Corporation

is that, even though security deposit and advance rent were

remitted by them respectively against Ext.P1 series of receipts

and agreements were also executed by them as directed by the

Corporation, the Corporation has not handed over the rooms so as

to enable them to carry on business. The Corporation has filed a

detailed counter affidavit wherein it is alleged that there was

delay on the part of the petitioners in remitting security deposits

and advance rents. Further it is conceded that though belatedly

security deposits and advance rents were remitted by the

petitioners and agreements were also executed, it is contended

that though the petitioners were directed to collect the keys of

the rooms, they have not collected the keys.

2. I have heard the submissions of Sri.Ranjith Thampan,

learned counsel for the petitioners and Sri.K.B.Mohandas, learned

WPC.No.695/08 2

standing counsel for the Corporation. Sri.Ranjith Thampan

submitted that the version of the Corporation that the petitioners

did not collect the keys though they were asked to do so is highly

improbable and I find merit in the above submission.

Sri.K.B.Mohandas submits that the idea of the petitioner is to

carry on some business other than what is permitted. Having

received the security deposits as well as advance rents and

having obtained the agreements from the petitioners as directed

by the Corporation, the Corporation is bound to hand over the

rooms covered by Exts.P1 and P1(a) to the respective petitioners.

I allow the writ petition and direct the Corporation to hand over

the rooms covered in Exts.P1 and P1(a) to the respective

petitioners immediately and at any rate within two weeks of

receiving a copy of this judgment. If the petitioners carry on any

unauthorised activity in the rooms, they can take action in

accordance with law.

PIUS.C.KURIAKOSE

JUDGE

sv.

WPC.No.695/08 2