High Court Kerala High Court

Mattummal Basheer Hussain vs State Of Kerala on 29 August, 2008

Kerala High Court
Mattummal Basheer Hussain vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26136 of 2008(J)


1. MATTUMMAL BASHEER HUSSAIN, MATTUMMAL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT TOWN PLANNER, MALAPPURAM.

3. THE MALAPPURAM MUNICIPALITY REPRESENTED

4. THE DISTRICTL COLLECTOR, MALAPPURAM.

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/08/2008

 O R D E R
                       ANTONY DOMINIC, J.

            --------------------------------------------------------

                      W.P.(C) 26136 of 2008

            --------------------------------------------------------

                    Dated: AUGUST 29, 2008

                               JUDGMENT

Heard both sides.

2. Ext.P6 is the order under challenge. In relation

to a plot of land mentioned in Ext.P7, earlier the petitioner

had filed an application for a building permit and that was

rejected by Ext.P3 order dated 29.3.2005. Challenging this

order, petitioner filed a writ petition before this Court as

WP(C) 19869/2008. Considering the delay in challenging

Ext.P3, this Court dismissed that writ petition by Ext.P4

judgment, however, giving liberty to the petitioner to file a

fresh application. Accordingly the petitioner submitted

Ext.P5 plan and that is now rejected by Ext.P6 order dated

22.7.2008. The reason for rejection stated in Ext.P6 is the

pendency of a master plan and that the request is against

the terms of the same.

3. Learned counsel for the petitioner invites my

WP(C) 26136/08
2

attention to Exts.P7 to P7(9) judgments rendered by this

Court in relation to the very same Municipality, whereby

relief has been granted.

4. The facts being identical to the cases decided by

this Court in Exts.P7 to P7(9), I see no justification to deny

the relief sought for. Accordingly Ext.P6 will stand set

aside and the Municipality shall reconsider Ext.P5

application without being influenced in any manner by the

master plan mentioned in Ext.P6. Orders shall be passed as

expeditiously as possible, and at any rate, within four weeks

of production of a copy of this judgment.

5. It is also directed that the petitioner shall file an

undertaking in the form of an affidavit before the Secretary

of the Municipality stating unconditionally that in the event

of any notification under Section 4(1) of the Land

Acquisition Act being promulgated for the acquisition of any

portion of the property in question within one year from

today, the petitioner will not claim any compensation for the

WP(C) 26136/08
3

construction which may be put up by him on the strength of

the permit to be issued to him pursuant to Ext.P2

application. It is clarified that it is always open to the

respondents to acquire the properties for any genuine

public purpose invoking the provisions of the Land

Acquisition Act.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-