IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12305 of 2008(M)
1. MANKARATHODI AHAMMED, S/O.KUNHI KAMMU,
... Petitioner
Vs
1. THE MALAPPURAM MUNICIPALITY,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/04/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 12305 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of April, 2008
JUDGMENT
Grievance of the petitioner is that the application submitted by
him to the respondent Municipality for a permit for construction of a
building has been rejected by the Municipality on the reason that as per
the master plan, the plot is included in the industrial and residential
area and is intended to be acquired for widening the national high way
and hence building permit cannot be issued. Ext.P1 is the rejection
order. It is contended that though the master plan was approved as early
as in 1984, the same has not been implemented in the Municipality for
the past 24 years. The unimplemented master plan has become
oppressive from the point of view of owners of land within the
municipal area since they are not in a position to deal with their
properties in manners of their choice in view of the existence of a
master plan which will never be implemented.
2. The writ petition therefore has been filed by the petitioner
WPC.No.12305/08 2
seeking to quash Ext.P1 order by which the Municipality rejected the
petitioner’s application for building permit and also seeking a writ of
mandamus commanding the Municipality to issue building permit to
the petitioner.
3. When the writ petition came up for admission,
Sri.Babu.S.Nair has taken notice on behalf of the Municipality and I
have heard the submissions of Sri.M.P.Madhavankutty, counsel for the
petitioner and those of Sri.Babu.S.Nair.
4. Having considered the submissions, I am of the view that
the issue is covered by the judgment of this court in Padmini v. State
of Kerala (1999 (3)KLT 465), Francis v. Chalakkudy Municipality
( 1999(3) KLT 560) and also that of the Supreme Court in Raj
S.Jathmalani & others v. State of Maharashtra ( 2005(11)SCC
222). Several similar cases have been decided by me directing the local
authorities concerned to issue building permits after obtaining
undertakings from the parties concerned. I am inclined to grant the
same relief to the petitioner also.
5. In the result, Writ Petition will stand allowed to the
WPC.No.12305/08 3
following extent.
1) Ext.P1 is quashed.
2) The petitioner is directed to submit an affidavit before the
respondent Municipality undertaking in clear terms that in the event of
any notification under Section 4(1) of the Land Acquisition Act being
promulgated within a period of one year from today for the acquisition
of any portion of the plot upon which they are proposing to make
constructions, for any public purpose whatsoever, the petitioner will
demolish the constructions put up by them on the strength of the
building permit to be granted pursuant to this judgment without any
demur and without claiming any compensation whatsoever.
3) The affidavit as directed above shall be filed by the
petitioner within a period of three weeks of receiving a copy of this
judgment. Once the Municipality notices this affidavit, the
Municipality will reconsider the plan submitted by the petitioner for
approval and if it is seen that the plan is otherwise in order and
confirms to the statutory building Rules, the Municipality will approve
the plan without being influenced by the existence of the master plan
WPC.No.12305/08 4
and the proposal for acquisition.
It is made clear that even after the period of one year mentioned
above, it is always open to the respondent Municipality to acquire the
petitioner’s property for any genuine public purpose. But if the
acquisition is on the basis of a notification under Section 4(1) of the
Land Acquisition Act promulgated after one year from today, then the
petitioner will be entitled for compensation not only for the land, but
also for the building to be put up on the basis of the permit issued
pursuant to this judgment.
PIUS.C.KURIAKOSE
JUDGE
sv.
WPC.No.12305/08 5