High Court Kerala High Court

Mary Thomas vs Secretary on 28 October, 2010

Kerala High Court
Mary Thomas vs Secretary on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35032 of 2009(Y)


1. MARY THOMAS, AGED 58 YEARS, W/O.THOMAS,
                      ...  Petitioner
2. DAISON, AGED 32 YEARS,

                        Vs



1. SECRETARY, THRISSUR CORPORATION,
                       ...       Respondent

2. TOWN PLANNING OFFICER,

3. I.K.SEKHARAN, ITHIKKAD HOUSE,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/10/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                 W.P.(C) No. 35032 of 2009 Y
             ```````````````````````````````````````````````````````
              Dated this the 28th day of October, 2010

                            J U D G M E N T

According to the petitioners, 1st petitioner

purchased a shop room, sometime in 1999, where her

husband has been running a ration shop since then. It is

submitted that, in 2009, by virtue of settlement deed executed

by the 1st petitioner, the property now belongs to the 2nd

petitioner.

2. According to the petitioners, third respondent owns

a shopping complex, which is situated on the three sides of

the petitioner’s shop room. Petitioners allege that the third

respondent made an attempt to purchase the building and

that the petitioners were unwilling to part with the property.

3. It is stated that as a result of the above, the third

respondent made a complaint to the first respondent alleging

that, in 2008, the 1st petitioner made an unauthorised

construction on the upper floor of the shop room. Thereupon,

W.P.(C) No.35032/2009
: 2 :

first respondent issued Ext.P2 notice to which the 1st petitioner

submitted Ext.P3 reply, contending that the upper floor of the

shop room was constructed in 1999, when that area was a

part of Ayyanthole Panchayat. It is a case of the 1st petitioner

that, at that time, the Kerala Municipality Building Rules were

not applicable to the area and that building permit was not

required to be obtained. It is also her case that, despite the

above, she made the construction only after intimating the

same to the Panchayat.

4. While the matter was thus pending, the 1st

petitioner submitted Ext.P5 representation to the first

respondent, reiterating the above contentions and requesting

to drop further proceedings against her. On Ext.P3, first

respondent made an endorsement, requiring the Building

Inspector to conduct an enquiry into the case of the petitioner

that the building was constructed when the area was under

the jurisdiction of the Panchayat. The Building Inspector was

also required to report the point of time when the construction

W.P.(C) No.35032/2009
: 3 :

was completed. It is the case of the petitioners that report in

pursuance to Ext.P3 was not submitted.

5. Petitioners state that, even in spite of it, further

notices were issued and replies were also submitted and that

during the course of the hearing on one occasion, at the

instance of the first respondent, the 1st petitioner was also

made to submit an application for regularisation of the

construction and that by Ext.P8, the second respondent

required the 1st petitioner to make certain modifications for

getting the construction regularised. At that stage, the third

respondent filed a writ petition before this Court as W.P.(C)

No.15595/2009, complaining that his objection against the

proposal for regularisation of the building was not considered

by the Municipal authorities. That writ petition was disposed

of by Ext.P9 judgment, directing the first respondent to hear

both parties and consider the application made by the 1st

petitioner for regularisation of the construction.

6. Accordingly, the parties were heard and by

W.P.(C) No.35032/2009
: 4 :

Ext.P10, 1st petitioner was allowed 30 days time to make

certain modifications. 1st petitioner’s case is that within the

time allowed by Ext.P10, she made modifications as

suggested in Ext.P8. It is stated that, despite the above, 1st

petitioner was issued Ext.P12 notice, by the second

respondent, requiring her to cure the defects mentioned

therein. Ext.P12 was followed by Ext.P13 notice of the

second respondent asking the 1st petitioner to comply with

Ext.P10 within ten days. Challenging the aforesaid

proceedings, writ petition is filed.

7. Although petitioner seeks various reliefs in this writ

petition, when the case was taken up for hearing, the only

prayer which the counsel for the petitioners made was that,

before any further action is taken on Exts.P12 and P13, the

enquiry ordered by the first respondent in Ext.P5 should also

be completed and the report which is to be submitted by the

Building Inspector should also be considered as and when

orders are passed.

W.P.(C) No.35032/2009
: 5 :

8. Although the counsel for the third respondent

contended that, 1st petitioner herself had made an application

for regularisation of the building and that the request of the

petitioner itself pre-supposes that the objectionable

construction was made in violation of the provisions of the

Building Rules. On this basis, it is argued that, if so, there is

no necessity to enquire into the question whether the building

in question was constructed prior to the implementation of the

Building Rules.

9. Although it is the admitted fact that the 1st petitioner

made an application for regularisation in paragraph 6 of the

writ petition, she has offered her explanation about the

background in which such an application happened to be

made by her. According to the 1st petitioner, it was at the

instance of the first respondent that such an application was

made and that it was without realising the consequences that

the request was made by her. These averments are not

denied by the first respondent in the counter affidavit filed.

W.P.(C) No.35032/2009
: 6 :

10. Irrespective of the correctness or otherwise of the

assertion made by the 1st petitioner, if factually the building

was constructed prior to the implementation of the Building

Rules, there is no reason why the first petitioner should have

been deprived of any benefit she is otherwise entitled to. In

Ext.P5, considering the request made by the 1st petitioner, the

first respondent has already called for a report and the report

is yet to be submitted. In that view of the matter, I am inclined

to think that the request of the petitioner is a reasonable one.

11. Therefore, I dispose of the writ petition, directing

that the first respondent will ensure that the report as ordered

by him in Ext.P5 is obtained from the Building Inspector.

Once the report is obtained as above, the same will be made

available to the second respondent, who has issued Exts.P12

and P13. Thereupon the second respondent will issue notice

to the petitioners and the third respondent and take further

action based on Exts.P12 and P13, duly adverting to the

report thus submitted by the Building Inspector also.

W.P.(C) No.35032/2009
: 7 :

12. Petitioner to produce a copy of this judgment

before respondents 1 and 2 for compliance.

13. Needless to say the contentions on merits raised

by both sides are left open.

14. It is clarified that once the report is obtained as

above, it will be open to the parties to approach the first

respondent seeking copies of the same as above.

(ANTONY DOMINIC, JUDGE)
aks