High Court Kerala High Court

Mather Projects Pvt.Ltd vs Government Of Kerala on 25 November, 2009

Kerala High Court
Mather Projects Pvt.Ltd vs Government Of Kerala on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13085 of 2009(E)


1. MATHER PROJECTS PVT.LTD
                      ...  Petitioner
2. NOOR MOHAMMED NOORISHA

                        Vs



1. GOVERNMENT OF KERALA
                       ...       Respondent

2. THRIKKAKARA GRAMA PANCHAYATH

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :25/11/2009

 O R D E R
                                                              "C.R."
     K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.

                  ------------------------------
                   W.P.(C) Nos.13085 of 2009
     35282/07, 38032/07, 38049/07, 2241/08, 5222/08,
       5325/08, 5326/08, 5493/08, 5522/08, 5524/08,
       5624/08, 6330/08, 6649/08, 6650/08, 7202/09,
       7274/08, 7375/08, 7775/08, 8388/08, 8403/08,
     8751/08, 8752/08, 12406/08, 12541/08, 16993/08,
         13780/08, 17217/08, 17725/08, 37432/08,
                     8054/09 and 10993/09
                  ------------------------------

            Dated this, the 25th day of November, 2009

                          JUDGMENT

Balakrishnan Nair, J.

In this batch of Writ Petitions, the petitioners, who

are builders, are challenging the transitional steps taken by

the Government after the extension of the Kerala Municipality

Building Rules to the Thrikkakara Grama Panchayat and other

Grama Panchayats in the State and also the instructions

issued by the Government to the Local Bodies as to how the

constructions progressing on the strength of NOC obtained

from the Panchayats concerned, at the time of extension of

Building Rules, should be dealt with. Though several reliefs

are sought, the main reliefs pressed before us in these Writ

Petitions are the following:


W.P(C) No.13085/09
and connected cases              - 2 -

(i) declare that Rule 3(iii) of the Kerala Municipality

Building Rules which deals with the applicability of Building

Rules to Grama Panchayats, being a rule framed under the

Municipality Act, cannot have any application to the

Panchayats and therefore, the said sub-rule is ultra vires.

(ii) to set aside the provision, providing for collection

of permit fee for buildings which are completed but not yet

numbered, in paragraph 5 of Ext.P4(a) Circular dated

3.7.2007 (produced in WP(C) No.13085/09) issued by the

Government.

Most of the other grievances raised against Ext.P4(a) have

been redressed by Ext.P4(b) Circular dated 3.4.2008, issued

by the Government.

W.P(C) No.13085 of 2009:

2. This Writ Petition is treated as the main case for

the purpose of referring to the facts and the exhibits. The

brief facts of the case are the following:

The petitioners constructed a multi-storeyed

residential complex, on the strength of the NOC issued by the

W.P(C) No.13085/09
and connected cases – 3 –

Thrikkakara Grama Panchayat. The construction was almost

complete, but the building numbers were yet to be allotted.

At that stage, the Government issued Ext.P3 notification

dated 6.11.2006, invoking its power under Section 274(1) of

the Kerala Panchayat Raj Act, 1994, extending certain

provisions of the Kerala Municipality Act, 1994 and all the

provisions of the Kerala Municipality Building Rules, 1999 to

the Thrikkakara Grama Panchayat. The Government also

issued a notification, GO(Ms) No.150/2007/LSGD dated 6th

June, 2007, extending certain provisions of the Kerala

Municipality Act, 1994 and all the provisions the Kerala

Municipality Building Rules, 1999 (for short, ‘Building Rules’)

to all the Village Panchayats in the State. Later, the

Government issued Ext.P4 Circular dated 20.6.2007 stating

the guidelines to be followed by the Grama Panchayats at the

transitional stage of implementation of the Building Rules.

The guidelines to be followed while implementing the Building

Rules in the Thrikkakara Grama Panchayat, were

communicated by Ext.P4(a) Circular dated 20.7.2007.


W.P(C) No.13085/09
and connected cases             - 4 -

Paragraph 5 of Ext.P4(a) being relevant for the purpose of this

case, its translation is quoted below for convenient reference.

“For the buildings, the structure of which

is completed but which has not so far been

numbered, permit fee will be applicable”.

Later, the Government issued Ext.P4(b) Circular dated

3.4.2008, redressing many of the grievances pointed out by

the petitioners against the conditions in Ext.P4 and P4(a),

but the stipulation regarding collection of permit fee

mentioned above remained as such and was applicable in the

case of all the Grama Panchayats in the State.

3. The petitioners attack the above quoted

stipulation regarding collection of permit fee, after the

construction is over but before the building is numbered.

They submit, the same is highly arbitrary and unjust. In

many of the cases, the floor area ratio (for short, ‘FAR’) of

their buildings exceeds three. The rate of fee leviable for such

W.P(C) No.13085/09
and connected cases – 5 –

buildings is excessive and therefore, the impugned stipulation

causes serious prejudice to the petitioners, it is submitted.

4. Identical grievances are raised in other writ

petitions also. The concerned Panchayats and the

Government have filed counter affidavits in some of the cases,

supporting the demand of permit fee.

5. We heard the learned counsel on both sides.

Sri.Mayankutty Mather, learned counsel for the petitioner,

re-iterated the above mentioned contentions, regarding

collection of permit fee for the buildings, the construction of

which was completed in accordance with the NOC issued by

the Grama Panchayat. The learned counsel also submitted

that Rule 3(iii) of the Building Rules is unauthorised. Invoking

the power under the Kerala Municipality Act, the Government

cannot frame a subordinate legislation meant for the Grama

Panchayats, it is submitted. Learned Counsel,

Sri.C.K.Karunakaran, who appeared in the connected writ

W.P(C) No.13085/09
and connected cases – 6 –

petitions supported the above submissions and further

submitted that the Grama Panchayat has issued the NOC,

under the provisions of Chapter XXI of the Kerala Panchayat

Raj Act, 1994. All the usual formalities for submitting the

application for building permit under the Building Rules have

been followed while submitting the application for NOC to the

Panchayat. The construction was undertaken only with the

permission of the Panchayat, issued in the form of NOC. So,

the builder has a vested right to complete the construction in

accordance with the plan, submitted at the time of grant of

NOC. There is no justification, therefore, to demand the

permit fee payable as per the Building Rules, it is pointed out.

6. We heard Mr.Shanavas Khan, learned counsel

appearing for the Thrikkakara Grama Panchayat. He

supported the validity of the impugned provisions. The

learned Special Government Pleader, Mr.C.M.Suresh Babu,

also supported the actions of the Government and prayed for

dismissal of the Writ Petitions.


W.P(C) No.13085/09
and connected cases             - 7 -

7. Section 274 of the Kerala Panchayat Raj Act,

1994, empowers the Government to extend the provisions of

the Municipal Laws and the Rules framed thereunder to the

Grama Panchayats also. The said section reads as follows:

“274. Extension of the provisions of

the Municipal laws or of the Rules

thereunder.- (1) The Government may,

whether at the request of the Panchayat or

otherwise, by notification in the Gazette,

declare that any of the provisions of the law

relating to Municipalities in the State in

force for the time being or of any rules made

thereunder, shall be extended to, and be in

force, in a Panchayat area or any specified

place therein.

(2) The provisions so notified shall be

construed with such alterations not affecting

the substance as may be necessary or proper

for the purpose of adopting them to the

Panchayat area or any specified place

therein.”

8. In this case, Ext.P3 notification and also the

notification dated 6.6.2007 were issued invoking the power of

W.P(C) No.13085/09
and connected cases – 8 –

the Government under Section 274 of the Kerala Panchayat

Raj Act, quoted above. The provisions under Chapter XXI of

the Kerala Panchayat Raj Act deal, generally, with the

buildings. Section 235A(i) of the Panchayat Raj Act enables

the Government to frame building rules for the Grama

Panchayats. Section 254(2)(xviii) also enables the

Government to frame rules concerning regulation or

restriction of construction of buildings and the use of building

sites. But, the Government, instead of framing rules under

the Kerala Panchayat Raj Act, decided to adopt the provisions

of the Kerala Municipality Building Rules, invoking its power

under Section 274 of the Kerala Panchayat Raj Act, which we

have quoted above. Rule 3 of the Kerala Municipality Building

Rules, 1999 reads as follows:

“3. Applicability.- These rules shall apply to.-

(i) any public or private building as described

below, namely:-

(a) where a building is newly erected, these

rules shall apply to the designs and construction of the

building;

W.P(C) No.13085/09
and connected cases – 9 –

(b) where the building is altered, these rules

shall apply to the altered portion of the building;

(c) where the occupancy or use of a building is

changed, these rules shall apply to all parts of the

building affected by the change.

(d) where addition or extension is made to a

building, the rules shall apply to the addition or

extension only, but for calculation of floor area ratio

and coverage permissible and for calculation of

required off street parking area to be provided, the

whole building (existing and the proposed) shall be

taken into account;

(ii) all lands which is proposed to be developed or

redeveloped for construction of building;

(iii) all developments and constructions existing or

proposed in any village panchayat area to which the

provisions of these rules stand extended.”

(emphasis supplied)

Sub-rule (iii) of Rule 3, provides that, all developments and

constructions existing or proposed in any village panchayat

area to which the provisions of these Rules are extended,

shall also be covered by the Kerala Municipality Building

Rules. The petitioners attack the said provision as ultra vires

W.P(C) No.13085/09
and connected cases – 10 –

and unauthorised. But, we feel that even in the absence of

the said provision, the Kerala Municipality Building Rules will

apply to the notified Panchayats, if a notification to that effect

is issued under Section 274 of the Kerala Panchayat Raj Act.

Therefore, the challenge against that sub-rule is only a futile

attempt. Further, we are of the view that when a rule is

framed, even if a wrong provision is quoted or a relevant

provision is not quoted, still the rule is valid, if the

Government have the power to frame the rule. The substance

and not the form is important. In view of the provisions in

Sections 235A and 254(2)(xviii) of the Kerala Panchayat Raj

Act, the Government have the power to frame Building Rules

for the Grama Panchayats. So, invoking that power, the

Government can say that the Kerala Municipality Building

Rules will apply to Grama Panchayats to which they are

extended. So, sub-rule(iii) of Rule 3 of the Kerala Municipality

Building Rules, 1999 is intra-vires and does not suffer from

any infirmity.


W.P(C) No.13085/09
and connected cases             - 11 -

9. The next point to be considered is whether

the collection of permit fee stipulated in paragraph 5 of

Ext.P4(a) is valid or not. It is true that fee is collected for a

service rendered. There should be quid pro quo, but the

same should not be weighed in golden scales. If there is

some nexus with the service provided, normally, the courts

will uphold the levy. In this case, the NOC issued by the

Panchayat, did not touch upon the structural plan for which

detailed provisions are contained in the Kerala Municipality

Building Rules. They provide, inter alia, what should be the

total coverage of the building with reference to the total area

of the land. For the constructions of the nature involved in

this case, it is 65%. The floor area ratio, which is a ratio

between the area of the plot and total plinth area of the

building is also governed by the restrictions under the Building

Rules. For constructions of this nature, the FAR allowed is

three. It may go up to four. There are specific provisions

concerning the width of the access to the building, open space

on all sides of the building, the parking area to be provided,

W.P(C) No.13085/09
and connected cases – 12 –

the size of the rooms, ventilation etc. The provisions of

Chapter XXI of the Kerala Panchayat Raj Act are totally silent

on those details. In other words, the said field was not

occupied by any pre-existing rules. The builders were free to

build, according to their volition. But, once the Kerala

Municipality Building Rules are enforced in Panchayats, the

construction can be made only in accordance with the Building

Rules. Normally, the builders have to apply and obtain a

building permit and further construction can be proceeded

with only in accordance with the same. If that be so,

they would have to pay the permit fee, and also modify the

plan wherever necessary and they cannot build beyond the

FAR and coverage permitted. But, in this case, we notice that

while the Government issued instructions to the local

authorities, no such stipulations were made. The Government

was very liberal, beyond the requirement of law, in issuing

instructions to the officers of the Grama Panchayat. But, the

Government told that there cannot be any waiver of permit

fee. We think, the Circulars issued by the Government, are

W.P(C) No.13085/09
and connected cases – 13 –

in fact, full of concessions granted to the builders, who are

facing serious difficulties as a result of the enforcement of the

Building Rules in the Panchayat area. We feel that, they

have no reason to demur against them. Apparently, the

above directions have been issued, invoking the power of the

Government under Chapter XVIII of the Kerala Panchayat Raj

Act. But, in the case of certain builders, who have exceeded

the FAR beyond three, there is some grievance. But, that

grievance cannot be a ground to interfere with the directions

issued by the Government, most of which, we feel, are heavily

in favour of the builders. Therefore, we are not inclined to

interfere with the directions of the Government to the

Panchayats to collect permit fee. But, of course, it is

a matter for the Government to consider whether any relief

can be granted to the petitioners. The learned counsel for the

petitioners submitted that they have already moved the

Government and the matter is within the seisin of the

Government. If that be so, the petitioners can pursue the

matter before the Government. Subject to the liberty given to

W.P(C) No.13085/09
and connected cases – 14 –

the petitioners to pursue their representations before the

Government, the Writ Petition is dismissed.

W.P.(C) Nos.35282/07, 38032/07, 38049/07, 2241/08,

5222/08, 5325/08, 5326/08, 5493/08, 5522/08, 5524/08,

5624/08, 6330/08, 6649/08, 6650/08, 7202/09, 7274/08,

7375/08, 7775/08, 8388/08, 8403/08, 8751/08, 8752/08,

12406/08, 12541/08, 13780/08, 16993/08, 17217/08,

17725/08, 37432/08, 8054/09 and 10993/09:-

The judgment in W.P.(C) No.13085 of 2009 will

govern these writ petitions also. Accordingly, these Writ

Petitions are also dismissed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

P. Bhavadasan,
Judge.

DK.

(True copy)