High Court Kerala High Court

N.Purushothaman vs Cochin Corporation on 18 January, 2010

Kerala High Court
N.Purushothaman vs Cochin Corporation on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 13211 of 2001(W)



1. N.PURUSHOTHAMAN
                      ...  Petitioner

                        Vs

1. COCHIN CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.P.T.DINESH

                For Respondent  : SC, COCHIN CORPN.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/01/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                   O.P. No. 13211 of 2001
                                   &
                    O.P. No.25723 of 2002
              - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 18th day of January, 2010

                        J U D G M E N T

These two original petitions are a sequel to a long

standing dispute between two brothers which is even now

pending consideration in O.S. No.87 of 1978 before the Sub

Court, Kochi, pursuant to a remand order passed by this

court in appeals filed against the final decree in that O.S.,

which is a suit for partition. The petitioner in

O.P.No.13211/2001 is the 2nd respondent in the other

original petition, filed by the 4th respondent in O.P.

No.13211/2001. I shall refer to the rank of the parties and

Exhibits as obtaining in O.P.No.13211/2001 unless

otherwise specifically made clear, for convenience. The

petitioner and the 4th respondent herein are, as already

mentioned, brothers. The 4th respondent filed

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-2-

O.S. No.87/1978 before the Sub Court, Ernakulam, for

partition of the properties which devolved on them by

Ext.P1 saswathadharam. The Sub Court passed a

preliminary decree and a final decree in the suit. The final

decree was challenged by the petitioner, in A.S.

No.637/1993 before this court. By Ext.P2 judgment a

learned Judge of this court set aside the final decree and

remanded the case back to the sub court. The 4th

respondent challenged the judgment of the learned Judge in

A.F.A. No.39/1995. In that A.F.A., the 4th respondent filed

C.M.P. No.2040/1999 seeking permission of the court for

reconstruction of his portion of the building, which

according to him was in a dilapidated condition. The

petitioner opposed the same. This court by Ext.P3 order

dated 29.03.1999 in that C.M.P. directed the 4th respondent

to submit a plan before the Cochin Corporation and to

approach this court again for permission, if the plan is

sanctioned by the Corporation. Pursuant thereto, the 4th

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-3-

respondent submitted a plan and applied for a permit

before the Cochin Corporation, for reconstruction of the

building. Before the Corporation also the petitioner herein

objected to the grant of the permit to the 4th respondent.

Despite his objections, Ext.P5 building permit was issued to

the 4th respondent. Producing that permit, the 4th

respondent again filed C.M.P. No.7656/2000 in the A.F.A.,

for permission for reconstruction in accordance with the

permit and plan. On 28.02.2001 a Division Bench of this

court disposed of, A.F.A. No.39/1995 by Ext.P6 judgment.

In that judgment, while upholding the remand order passed

by the learned Single Judge the Division Bench made some

further directions, disagreeing with certain findings of the

learned Single Judge. On the very same day, the Division

Bench passed Ext.P7 order in C.M.P. No.7656/2000,

permitting the 4th respondent to reconstruct the building in

accordance with the permit issued and plan sanctioned by

the Cochin Corporation. In respect of the objections raised

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-4-

by the petitioner with regard to the permit and plan it was

observed that if he has any objection regarding the permit

his responsibility is to challenge the matter before the

appropriate authority. Based on the observations in Ext.P7

order, the petitioner filed objections before the Corporation

seeking cancellation of the permit. The original petition

was filed while that objections were still pending, seeking

the following reliefs:

i. “To declare that sanction given by the 2nd respondent to
reconstruct the building is against the provisions contained in the Kerala
Municipality Building Rules, 1999.

ii. Call for all the records leading to Ext.P5, the illegal sanctioning
of the building permit.

iii. To quash Ext.P5 the permit given by the 2nd respondent by the
issuance of a writ of certiorari or any other appropriate writ, order or
direction as this Hon’ble Court may deem fit to grant.

iv. To quash Certificate No.CR 435/2000 issued by the 3rd
respondent by the issuance of a writ of certiorari or any other writ, order or
direction as this Hon’ble Court may deem fit to grant.

v. Grant such other reliefs as may be prayed for and the court may
deem fit to grant, and

vi. Grant the cost of this original petition.”

2. In the meanwhile the Corporation considered the

objections of the petitioner and passed Ext.P15 order

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-5-

suspending the permit issued to the 4th respondent for

construction of the building. Ext.P15, produced as Ext.P3 in

O.P.No.25723/2002 is under challenge in that original

petition.

3. Petitioner’s contention is that despite the

permission granted by this court to the 4th respondent for

construction of the building, that permission is subject to

the validity of the permit issued for such construction by the

Corporation. He would submit that for giving a valid permit

for construction of a building the Corporation should first

look into the question of ownership and without the

concurrence of the owner of the property, in which the

construction is proposed, the Corporation could not validly

issue a permit for construction. According to the petitioner,

neither the petitioner nor the 4th respondent is the owner of

the land. They have only right of possession of the building

and to reside therein. That being so, without the

concurrence of the owners of the building, no building

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-6-

permit could have been validly issued to the 4th

respondent, is the contention of the petitioner. He also

alleges that the permit has been obtained by the 4th

respondent by misrepresenting before the Corporation that

he is the owner of the building and going by Rule 16 of the

Kerala Municipality Building Rules, 1999, the permit

obtained by fraud or misrepresentation is liable to be

suspended. He also refers to the definition of the term

“owner” in the Kerala Municipality Building Rules as well as

the Kerala Municipalities Act, to argue that the

4th respondent does not answer the definition of “owner”

therein. The petitioner therefore submits that the permit

and plan issued to the 4th respondent by the Corporation is

not only liable to be suspended but also liable to be revoked.

4. The 4th respondent opposes the contentions of the

petitioner. According to him, allotment of various parts of

the building to the sharers have already been made in the

decree in the O.S. That allotment is still intact and even in

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-7-

the appeal this court has not interfered with the same. The

matter has been remanded to the Sub Court for

consideration of the question of allotment of the

appurtenant land only and as such the question of

ownership of the building or right to possess the same is not

in dispute at all. The respondent approached this court for

permission to reconstruct the building alloted to him, since

that building was in a dilapidated condition. This court

originally directed the petitioner to file application for

permit for reconstruction of the building and to approach

this court again along with the permit for permission to

re-construct. Accordingly the 4th respondent again

approached this court by filing C.M.P. No.7656/2000

producing the plan sanctioned by the Corporation and the

building permit issued to the petitioner, seeking permission

to construct in accordance with the plan and permit. In

that petition the Division Bench of this court specifically

found that there is no justification in not giving permission

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-8-

to the petitioner for reconstruction in accordance with the

plan and permit. According to the 4th respondent, this court

only observed that if the respondents have any objection

regarding the permit, it is his responsibility to challenge the

matter before the appropriate authorities. He would submit

that his right to reconstruct the building has been upheld by

the Division Bench, by giving him permission to reconstruct

the building in accordance with the plan and building

permit. That being so, the only objection that can be looked

into by the Corporation is as to whether the plan submitted

by the 4th respondent is in accordance with the building

rules, for considering which ownership is irrelevant in so far

as this court has permitted the 4th respondent to reconstruct

the building. The 4th respondent would further submit that

the right to reconstruct the building having been upheld by

this court and he having been permitted to reconstruct the

building in accordance with plan and building permit, the

petitioner cannot now take a stand that the permit granted

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-9-

for reconstruction is not in accordance with the Kerala

Municipality Building Rules 1999. He would therefore

submit that Ext.P15 order which is the same as Ext.P3 in

O.P.No.25723/2002 is unsustainable and is liable to be

quashed.

5. I have considered the rival contention in detail.

6. It is not disputed before me that various parts of

the building have been alloted to various sharers as per the

preliminary decree. From the judgment in A.S. and AFA

before this court, I find that the issue decided therein was

on the question of allotment of appurtenant land to various

sharers and no change has been made in the decree

regarding the entitlement of each sharer to possess the

particular part of the building alloted to each of them. That

being so, I do not think that the petitioner can now raise a

dispute regarding the ownership of the building alloted to

each of the sharers at least for the purpose of obtaining

building permit for re-construction. The 4th respondent has

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-10-

approached this court with a petition seeking

reconstruction of the building alloted to him. This court

initially directed him to obtain permit from the Corporation

for construction and then to seek permission from the court

again along with the copies of the permit and plan for

reconstruction. He did exactly that by filing CMP

No.7656/2000. In that a Division Bench of this court passed

Ext.P7 order which reads as follows:

“This C.M.P. has been filed for permission to the petitioner in
accordance with Annexure B and C plan. In the affidavit accompanying the
petition, it is stated as follows:

“The building in which I am residing has been allotted to me. The
building is very old and in a dilapidated condition.”

He filed C.M.P. No.2040/99 seeking permission to reconstruct the
building. By order dated 29-3-1999, the Hon’ble court permitted him to
submit the plan for approval before the local authority for construction. It
was further held that if the plan is sanctioned, the same shall be produced in
Court. According to the petitioner, he has obtained the plan and permit.
Annexure B and C are the sanctioned plan and building permit. Hence, he
prays that, he may be given permission to construct in accordance with plan
and permit.

2. This petition was opposed by the respondent. It was submitted
that they had objection to the issue of permit, but they were not heard by
the licencing authority. Further, it is brought to our notice that the
condition in the plan that the petitioner will be responsible for the structural
suitability of the building of the Corporation. After hearing both parties, we
do not find any justification in not giving permission to the petitioner. The
local authority has granted the requisite plan and permit. In so far as the
plan and permit is there, petitioner can very well proceed with the
construction as per the permit. If the respondents have any objection

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-11-

regarding the permit, it is their responsibility to challenge the matter before
the appropriate authorities. The building can be reconstructed in
accordance with the plan and the building permit.

The petition is allowed.”

7. Nobody can dispute that in that order the Division

Bench had permitted the petitioner to reconstruct the

building in accordance with the plan and permit. Therefore

the right of the 4th respondent to reconstruct the building

has been upheld by this court. When this court has upheld

the right of the 4th respondent to reconstruct the building, I

am of the opinion that as far as the Corporation is

concerned they are not expected to look into the ownership

or possession of the property for the purpose of sanctioning

permit. The only question that can be looked into by the

Corporation is as to whether the plan submitted by the

4th respondent is in accordance with the Kerala Municipality

Building Rules 1999. Apart from the contention that since

the 4th respondent does not have ownership over the

property in which he proposes to construct the building, the

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-12-

petitioner has not put forward any objection regarding the

plan to the effect that it is violative of any of the provisions

of the Kerala Municipality Building Rules, 1999. Therefore I

am of the opinion that the fact that the final decree

proceedings are still pending consideration of the sub court,

in the suit, is totally irrelevant for the purpose of deciding

the question as to whether the 4th respondent can

reconstruct the building as permitted by this court by

Ext.P7. In Ext.P15 order, the Corporation has held as

follows:

“The undersigned gone through the relevant records and files and
seen that the building permit is given after scrutiny by the concerned
officers, relying upon the documents produced by the respondent and finds
nothing irregular. But it is learnt that the question of ownership of the land
is still pending decision in the Hon’ble Courts. In the circumstances, I find
no reason for not suspending the license already granted. Hence Building
permit No.FC.P2/241/2000 dated 22.09.2000 granted to Sri. N.Prabhakara
Mallaya, Kothuval Lane, Palace Road, Cochin is hereby stands suspended
with immediate effect. All petitions filed by the petitioner is hereby disposed
off with the above direction.”

8. From a reading of the same it is abundantly clear

that there is nothing wrong with the plan, but he has passed

that order only because of the dispute regarding the

O.P. No. 13211 of 2001
&
O.P. No.25723 of 2002
-13-

ownership raised by the petitioner. As I have already found

that the question of ownership is not a fact relevant for

consideration of the issue involved, Ext.P15 order, which is

the same as Ext.P3 in O.P.No.25723/2002, is clearly against

the permission granted by this court. Accordingly the same

is quashed. It is declared that the petitioner cannot have

any objection for reconstruction of the building by the

4th respondent in accordance with the plan approved and

permit issued by the Corporation since Ext.P7 order has

become final. These original petitions are disposed of as

above.

S. SIRI JAGAN
JUDGE

shg/