High Court Kerala High Court

Muhammed vs The Secretary on 23 July, 2009

Kerala High Court
Muhammed vs The Secretary on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9662 of 2009(C)


1. MUHAMMED,S/O.IBRAHIM,AGED 45 YEARS,
                      ...  Petitioner
2. NAZER,S/O.IBRAHIM,AGED 40 YEARS,

                        Vs



1. THE SECRETARY,PERUMBAVOOR MUNICIPALITY,
                       ...       Respondent

2. THE CHAIRMAN,PERUMBAVOOR MUNICIPALITY,

                For Petitioner  :SRI.P.ALI

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/07/2009

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J
                  ...........................................
               WP(C).NOs.9662 & 20332 OF 2009
                  ............................................
           DATED THIS THE           23rd DAY OF JULY, 2009

                                JUDGMENT

The earlier among the captioned writ petitions is filed by the

petitioners when proceedings were initiated against them for

alleged violation of permit and plan sanctioned for a construction

activity. There was an existing building in the land in question. It

is stated that the petitioner applied for change of roof and also

for putting up a first floor. This court retained that writ petition

herein as per interim order dated 25.3.2009 issued in WP(C)9662

of 2009, requiring the final order that may be issued after

considering the objections, to be placed before this court. The

Municipality has placed it in WP(C)9662 of 2009.

2. WP(C)20332 of 2009 is filed challenging the aforesaid

final order.

3. The controversy between the parties appear to be one

generating adjudication of mixed question of facts and law. I say

this because the Municipality alleges that the petitioner has gone

beyond the bounds of the original plinth of the ground floor and

Wpc 9662/2009 2

has put up a construction in the rear of the original structure and

that this is in violation of the plan and permit. This is disputed by

the petitioner, who also refute the stand of the Municipality that

the roof of the ground floor is perched at a level higher than that

which is originally sanctioned. Obviously therefore, the matter

can be resolved before the statutory authority viz, Tribunal for

Local Self Government Institutions.

4. The petitioners however pointed out that they have been

repeatedly going over to the Tribunal and also to this court and

getting orders in their favour. However, to a pointed query by

this court as to why the petitioners cannot now seek relief from

the Tribunal, it is stated by learned counsel for the petitioners

that every order of the Tribunal is followed by a subsequent

statutory proceedings by the Municipality. This I think is not the

answer to any sustainable skipping of jurisdiction under the

statutory provisions.

For the aforesaid reasons, it is ordered that the final order

against the petitioner will stand suspended for a period of three

weeks, enabling the petitioner to file statutory appeal/revision

against the same and seek relief from the Tribunal for Local Self

Wpc 9662/2009 3

Government Institutions. This order of stay is only as against

demolition and would not enable the petitioners to carry on with

the construction. All issues on merits left open.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/23/7