High Court Kerala High Court

Madakathara Gramapanchayat vs Jayaprakash.T. on 4 November, 2010

Kerala High Court
Madakathara Gramapanchayat vs Jayaprakash.T. on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1762 of 2010()


1. MADAKATHARA GRAMAPANCHAYAT,
                      ...  Petitioner

                        Vs



1. JAYAPRAKASH.T., S/O.BHARATHI AMMA,
                       ...       Respondent

                For Petitioner  :SRI.M.ANIL KUMAR

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :04/11/2010

 O R D E R
       J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                  ------------------------------------------
                      W.A. No. 1762 of 2010
                  ------------------------------------------
              Dated this the 4th day of November, 2010

                             JUDGMENT

J.Chelameswar, C.J.

The respondent in W.P.(C) No.22338 of 2010 is the

appellant herein, aggrieved by the judgment dated 7th September,

2010. The sole respondent herein preferred the above mentioned

writ petition.

2. The respondent herein had earlier approached this

Court by way of W.P.(C) No.15214 of 2010 with a grievance that an

application filed by him seeking a building permit under the

provisions of the Kerala Municipality Building Rules, 1999 was not

being considered by the appellant herein and therefore sought a

direction to the appellant herein to consider his application in

accordance with law.

3. Inspite of service of notice, the appellant herein did

not choose to appear and contest the matter. The matter had to be

W.A.No.1762 of 2010

– 2 –

decided by this Court eventually ex parte against the appellant

on the basis of the materials and averments placed before this

Court by the writ petitioner/respondent herein. The respondent

herein, it appears, submitted before this Court that his

application for building permit is not being finalized on the

ground that the predecessor in title of the respondent was

required under law to relinquish the right, title and interest in a

certain property belonging to him and in view of such non-

relinquishment the application of the respondent herein was not

being considered. In the absence of any rebuttal to the said

statement the Court accepted the said statement and directed the

appellant herein to consider the application of the respondent

herein without reference to the relinquishment referred to above.

4. The appellant herein subsequently moved a

review petition in W.P.(C) No.15214 of 2010 being

R.P.No.580 of 2010. The said review petition was disposed of.

Unfortunately, a copy of the order passed in the said review

W.A.No.1762 of 2010

– 3 –

petition is not made available to us. But, from the judgment

under appeal it appears that the appellant only sought in the

review petition for deletion of the second paragraph of the

judgment wherein it was recorded that inspite of service of

notice the Panchayat had not entered appearance. It does not

appear from the materials on record that the appellant herein

ever contended in the review petition that the application of the

respondent herein cannot be considered in view of the fact that

there was no approved lay-out in existence covering the area

where the respondent proposes to construct the building. If

only the appellant had taken such a ground and invited decision

on the issue, it is known as to what would have been the result

of the earlier writ petition, i.e. W.P.(C) No.15214 of 2010. The

appellant accepted the finality of the said judgment and now

rejected the application of the respondent by the order impugned

in W.P.(C) No.22338 of 2010 on the ground that there was no

approved lay-out for the area wherein the respondent seeks to

W.A.No.1762 of 2010

– 4 –

construct a building.

5. By the judgment under appeal the learned Judge

held as follows:

“So long as Ext.P2 judgment stands, the Panchayat

cannot be heard to contend that unless the lay out of the

internal roads, which provide access to the petitioner’s land

wherein he proposes to construct the building, is approved,

a building permit cannot be issued. In such circumstances I

am constrained to hold that Ext.P4 order passed by the

Secretary of the respondent Grama Panchayat is one which

is really in contempt of this Court.”

6. Though not expressly, the leaned Judge in

substance held that the appellant herein is barred by the doctrine

of constructive res judicata or a principle akin to it from raising

such a contention as it was not their case in the earlier round of

litigation between the appellant and the respondent. We do not

see any reason to interfere with the conclusion reached by the

learned Judge. On the other hand, we are of the opinion that the

appellant is guilty of callousness and negligence in the conduct

of litigation and the present appeal is a sheer abuse of the

W.A.No.1762 of 2010

– 5 –

process of the Court. The writ appeal is therefore dismissed at

the admission stage with costs quantified at Rupees ten

thousand.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns