High Court Kerala High Court

M/S. Chicago Builders & Real … vs The Kochi Corporation on 12 August, 2008

Kerala High Court
M/S. Chicago Builders & Real … vs The Kochi Corporation on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19194 of 2008(I)


1. M/S. CHICAGO BUILDERS & REAL ESTATE
                      ...  Petitioner

                        Vs



1. THE KOCHI CORPORATION, REP. BY
                       ...       Respondent

2. THE COMMISSIONER OF POLICE,

3. THE NEW GENERATION BANK & INSURANCE

4. MR. AZEEM  S DEEN, EX-EMPLOYEE,

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :SRI.K.R.VINOD

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/08/2008

 O R D E R
                           ANTONY DOMINIC, J.

                          ===============
                     W.P.(C) NO. 19194 OF 2008 I
                    ====================

               Dated this the 12th day of August, 2008

                               J U D G M E N T

Petitioner is the owner of a commercial building known as Chicago

Plaza situated in Rajaji Road, Ernakulam. In this writ petition, the

complaint is regarding a shed constructed by the 3rd respondent union,

which is exposing the cause of the 4th respondent, whose services were

terminated by his employer a lessee in the building in question. According

to the petitioner, by constructing a shed in the car parking area of the

petitioner’s building and using mike and loud speakers, an agitation is

being carried on by the 3rd respondent, and language used which is

described to be most objectionable. Petitioner submits that he has moved

the Corporation by filing Ext.P3 and also the Commissioner of Police, Kochi

by filing Ext.P4. It is stated that neither the Corporation nor the

Commissioner has taken any action for remedying the situation and

therefore this writ petition is filed.

2. The 3rd respondent and 4th respondent appears through

counsel and as usual, submits that they are holding a peaceful agitation

against the employer of the 4th respondent without using any loud speaker

WPC 19194/08
:2 :

or causing nuisance to anyone of the occupants of the building belonging

to the petitioner. They are also relying on Ext.R4(a) permit granted by the

police. The Corporation would submit that respondents 3 and 4 had not

obtained any permit from them for constructing the shed. It is stated that

coming to know of the existence of the shed, they have issued a notice

requiring respondents 3 and 4 to remove the same. It is stated that

despite this, the shed has not been removed and that further action is

being contemplated.

3. Two things are evident from the facts. That there is an

agitation going on and a shed has been constructed by the 3rd respondent.

It is also clear that the 3rd respondent has not obtained any permit from

the Corporation. The period during which the loud speakers were

permitted by Ext.R4(a) also has expired on 27/6/2008.

4. Though this Court cannot stand in the way of the respondents 3

and 4 from continuing their agitation in exposing cause of the 4th

respondent, at the same time, this Court cannot recognise the existence of

an unauthorised structure against which the Corporation has already

initiated action. Therefore, the action having been initiated by the

Corporation, the Corporation is bound to continue the same and take it to

WPC 19194/08
:3 :

its logical conclusions. This the Corporation shall do, as expeditiously as

possible, at any rate within 2 weeks of production of a copy of this

judgment.

5. Admittedly, the period of Ext.R4(a) permit has expired and

without obtaining the permit, the 3rd respondent cannot use it. In case

the 3rd respondent uses loud speakers without a permit or in violation of

the conditions subject to which permit is granted, it will be open to the

petitioner to move the Commissioner of Police, in which case, the said

Officer shall take appropriate action to remedy the grievance of the

petitioner.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp