High Court Kerala High Court

Lissy Rajan vs State Of Kerala Represented By … on 6 July, 2010

Kerala High Court
Lissy Rajan vs State Of Kerala Represented By … on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20964 of 2009(M)


1. LISSY RAJAN,W/O.RAJAN,VETTIPUZHA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY SECRETARY
                       ...       Respondent

2. PUNALUR MUNICIPALITY,MUNICIPAL OFFICE,

3. THE SECRETARY,PUNALUR MUNICIPALITY,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.B.KRISHNA MANI

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/07/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) No.20964 of 2009-M
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 6th day of July, 2010.

                                JUDGMENT

The petitioner challenges the proceedings issued by the third

respondent herein, rejecting the application for issuance of building permit

mainly on the ground that the property is intended for acquisition under the

DTP Scheme.

2. The petitioner is a co-owner of an extent of 65 cents of land i n Sy.

No.381/7A and 381/7B of Punalur Municipality. It is the case of the

petitioner that he had carried out certain temporary constructions in the

property which infuriated the authorities of the Municipality. Steps were

also taken to acquire the property by recourse to land acquisition

proceedings. It is averred that the proceedings have lapsed and thereafter

the petitioner approached this Court in W.P.(C) No.8267/2005 for

permission to construct the building and to retain the existing construction.

By Ext.P2, this Court disposed of the writ petition with certain directions.

Finally, the same has been rejected by Ext.P4. The petitioner also

challenges the relevant provisions of the Town Planning Act also.

3. Ext.P1 is the true copy of the plan of Punalur Town DTP Scheme

wpc 20964/2009 2

for KSRTC Bus Stand and Environs. Learned counsel for the petitioner

submitted that the KSRTC has already purchased land for the construction

of the bus stand. Further, the Municipality has been granting permits to

numerous other people for constructing buildings within the said DTP

Scheme. Mention is made about Pranavam Hospital, having building

No.PMC 16/767, building constructed as NSS Office, bearing No.PMC

16/765 and prayer hall of India Pentecostal Church, numbered as PMC

16/766. It is pointed out that two new roads have also been constructed

within the scheme area. It is therefore submitted that the scheme itself has

become obsolate and redundant. The KSRTC has already completed the

construction of the bus stand.

4. Learned counsel for the petitioner further submitted that it is

evident that without acquisition proceedings, the Municipality will not be

able to develop the plot in question and there was no proposal for

acquisition proceedings as such at any point of time. Relying upon the

principles stated by this Court in Francis v. Chalakudy Municipality

(1999 (3) KLT 560), Padmini v. State of Kerala (1999 (3) KLT 465) and

that of the Apex Court in Raju S. Jethmalani and others v. State of

wpc 20964/2009 3

Maharashtra and others {(2005) 11 SCC 222), it is submitted that the

right of a property owner under Article 300-A of the Constitution of India,

cannot be defeated also. Ext.P6 series are photographs of the various

buildings which have come up in the very same area. It cannot be disputed

that the purpose shown as KSRTC Bus Stand Scheme requires acquisition

of various lands. The decisions of this Court and that of the Apex Court

relied upon by the petitioner, have dealt with the very same issue.

5. The first decision relied upon by the petitioner is Raju

S.Jethmalani and others vs. State of Maharashtra and others ((2005) 11

SCC 222). Therein the question with respect to the preparation of

development plan and inclusion of private property therein and the

principles to be followed in such cases were considered. It was held that

without acquiring the private land, the Government cannot deprive the

owner of the land from using that land for residential purpose. Their

Lordship held thus in paragraph 3:

“……..Therefore, the question is whether the

Government can prepare a development plan and deprive

the owner of the land from using that land? There is no

prohibition of including private land in a development

plan but no development can be made on that land unless

wpc 20964/2009 4

that private land is acquired for development. The

Government cannot deprive the persons from using their

private property. We quite appreciate the interest of the

residents of that area that for the benefit of the ecology,

certain areas should be earmarked for garden and park so

as to provide fresh air to the residents of that locality. In

order to provide such amenities to the residents of the

area private land can be acquired in order to effectuate

their public purpose but without acquiring the private

land the Government cannot deprive the owner of the

land from using that land for residential purpose……….”.

6. A Division Bench of this Court in Padmini vs. State of Kerala

(1999 (3) KLT 465) also considered a similar issue. It was held that unless

there is a proposal leading to a notification under Section 4(1) of the Land

Acquisition Act, the Municipality cannot reject the application. The head

note reads thus:

“It is thus clear that the object of S.4(1) of the Land

Acquisition Act is to give public notice of the proposal to acquire the

land in a particular locality and that the ultimate subjective

satisfaction regarding the public purpose and the suitability of the

land for the public purpose, etc. is with the Government. In the

instant case, it is not in dispute that there was no proposal to acquire

the land in question on the date of the appellants submitting the

wpc 20964/2009 5

application for permission to construct a residential building on

16.1.1996 or when he again applied for permission to construct the

building on 23.12.1997 which was rejected by the Municipality by

the endorsement as contained in Ext.P3 and no notification under S.4

(1) of the Act was issued. Therefore, the Municipality had no

authority to reject the application on the ground that the land is

proposed to be acquired. Such rejection, in our opinion, does not in

any way come within the ambit of S.393 of the Kerala Municipality

Act, since, under the said provision, the application can be rejected

only if the land is under acquisition proceedings. The Municipality

cannot freeze the land for an indefinite period on the pretext that

they are taking steps to acquire the land”.

7. The Division Bench in Padmini’s case (1999 (3) KLT 465), has

held that rejection of application for permission to construct a residential

building, tantamounts to deprivation of the property of the parties concerned

without the authority of law, which is in violation of Article 300-A of the

Constitution of India. The very same legal position was reiterated by this

Court recently in Nasar v. Malappuram Municipality (2009 (3) KLT 92).

8. Herein, evidently there are no steps even as on today for

acquisition of any property. Therefore, the reasons stated in Ext.P4 cannot

be sustained. In that view of the matter, Ext.P4 is quashed. There will be a

wpc 20964/2009 6

direction to respondents 2 and 3 to consider the application for building

permit on its merits and without reference to the KSRTC Scheme, and

communicate the decision, within a period of one month from the date of

receipt of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/