IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10166 of 2008(I)
1. M/S.LEADER PROPERTIES & ESTATES (P)LTD.
... Petitioner
Vs
1. THE KOZHIKKODE CORPORATION
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/04/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 10166 of 2008
----------------------------------
Dated this the 4th day of April , 2008
JUDGMENT
Sri.P.V.Kunikhikrishnan opposes the prayers in this writ petition.
He drew my attention to the judgment of this court in Sayeesh
Kumar v. State of Kerala (2005 (4) KLT 1027) and submits that
even the Government does not have power to allow zonal exemption.
Per contra, Sri.Babu S.Nair drew my attention to the judgment of this
court in Franchis v. Chalakkudy Municipality (1999(3) KLT 560).
He also drew my attention to the judgment of the Division Bench of
this Court in Padmini v. State of Kerala (1999 (3) KLT 465) and
also the judgment of the Supreme Court in Raju Jethmalani &
others v. State of Maharashtra & others ( 2005 (11) SCC 222).
The development plan has not been implemented in the Corporation
though the same had been in existence for several decades, so
submits the learned counsel. It is seen from Ext.P1 that apart from
the ground that if the permit is declined for zoning violation in terms
of the sanctioned DTP scheme the ground that the NOC from the
Public Works Department has not been produced is also raised.
Sri.Babu S.Nair, the learned counsel for the petitioner submits that the
WPC No.10166/2008 2
petitioner will be able to produce NOC from the Public Works
Department if time is given.
2. Under the above circumstances, following the view taken by
me in writ petitions raising similar grounds, I dispose of this writ
petition in the following terms;
i). Ext.P1 is quashed and the petitioner is permitted to file an
affidavit before the respondent Corporation stating unconditionally that
they will not claim any compensation for the construction put up by
them in the event of any notification under Section 4 (1) of the Land
Acquisition Act being promulgated for acquisition of any portion of the
petitioner’s property for industrial or any other purposes within a
period of one year from the date of filing the affidavit.
ii). The petitioner will produce NOC from the Public Works
Department.
Iii). If both the conditions are complied with, the Corporation
will reconsider the plan and grant approval to the same if the plan is
otherwise in order.
PIUS C. KURIAKOSE
JUDGE
dpk
WPC No.10166/2008 3