High Court Kerala High Court

Nobi vs The Thrissur Municipal … on 11 March, 2008

Kerala High Court
Nobi vs The Thrissur Municipal … on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4548 of 2008(N)


1. NOBI, AGED 22, S/O.PAULY APPADEN,
                      ...  Petitioner

                        Vs



1. THE THRISSUR MUNICIPAL CORPORATION,
                       ...       Respondent

2. THE ASSISTANT ENGINEER,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/03/2008

 O R D E R
                                PIUS.C.KURIAKOSE, J.

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

                                   W.P.(c).No. 4548 OF 2008

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

                      Dated this the 11th  day of March, 2008


                                      JUDGMENT

This writ petition has been filed by the petitioner who owns 7

cents of land by virtue of Ext.P1 and was issued with Ext.P5 building

permit for the construction of a residential building seeking to quash

Ext.P7 order issued by the Corporation. Under Ext.P7 the petitioner is

directed to stop all the construction works pursuant to Ext.P5 and is

directed to produce a permit under the Kerala Land Utilisation Order

in his own favour. It was considering Ext.P3 permit under the Land

Utilisation Order that the Corporation had issued the petitioner with

Ext.P5. The stand of the Corporation now is that Ext.P3 will enure to

the benefit of only Sri.Jose , s/o Devassy in whose favour Ext.P3 was

issued. The Corporation is therefore insisting that unless the petitioner

produces a permit under the Land Utilisation Order from the Revenue

Divisional Officer pertaining to his property and issued in his name, the

petitioner is not entitled to carry out construction on the basis of

Ext.P5. Challenging Ext.P7, petitioner has raised various grounds and

WPC.No.4548/08 2

filed this writ petition seeking quashment of Ext.P7. The Corporation

has filed a detailed counter affidavit justifying Ext.P7. It is contended

therein that Ext.P3 order was issued in favour of Sri.Jose S/o Devassy

only and that Ext.P7 cannot enure to the benefit of the petitioner . It is

further stated in the counter affidavit that in Ext.P1 title deed the

property is shown as paramba, but on inspection of the cite it was

revealed that the property is not an original paramba, but is nilam

converted as Paramaba. More seriously, it is contended that Ext.P3

permit issued to Sri.Jose under the Land Utlisation Order was given for

the construction of ” a residential building” in 2 acre 81 = cents of

property covered by Ext.P3. In violation of Ext.P3, what Sri.Jose has

now done is to divide the entire area covered in Ext.P3 to several plots

and assign the same to several persons. Since there is violation of

clause 3 and 5 of Ext.P3, the petitioner is only an assignee from

Sri.Jose and is not entitled to claim under Ext.P3 which has

automatically become in valid.

2. I have heard the submissions of Sri.Sreekumar and those of

Sri.K.B.Mohandas, standing counsel for the Corporation.

WPC.No.4548/08 3

Sri.Sreekumar submitted that the interpretation placed on Ext.P3 by the

Corporation is a pedantic one. Ext.P3 accords sanction to Sri.Jose,

predecessor in interest of the petitioner regarding a total extent of 2

acre and 81 = cents of land which was originally wet land subject to

four conditions. Though it is true that in the opening part of Ext.P3 the

words ” a residential building” is used, the third condition in Ext.P3

will indicate that the construction of more than one building was in

contemplation. Being an assignee from Sri.Jose, the petitioner is

entitled to the benefits granted to Sri.Jose on Ext.P3. Sri.Jose was a

close relative and it is on the basis of a family arrangement that the

property was divided into plots for allotment to the members of the

family. The petitioner is an NRI. He has already invested substantial

amounts for facilitating construction of a residential building so that he

can occupy the same when comes back. Learned standing counsel for

the Corporation would resist all the submissions of Sri.Sreekumar on

the basis of the counter affidavit.

3. Having considered the rival submissions addressed at the

Bar, I am inclined to accept the petitioner’s contention that Ext.P3

WPC.No.4548/08 4

enures to the benefit of all persons who claim under Sri.Jose. The

insistence of the Corporation that the petitioner should obtain a

separate permit under Land Utilisation Order covering the property

covered by Ext.P3 is not at all justifiable. In fact the conversion of the

property as dry land has already become fait accompli when Ext.P1

document was executed in favour of the petitioner and this is the reason

why the property is mentioned as dry land in the schedule of Ext.P1.

Since the extent of land covered by Ext.P3 is 2 acre 81 = cents, the

construction of more than one building was certainly in contemplation

and this is why, in condition No.3 incorporation in Ext.P3 it is stated

that the local authority’s licence should be obtained before ‘buildings’

are constructed.

The result of the above discussion is that the writ petition will

stand allowed. Ext.P3 is quashed and the petitioner is permitted to

continue with the construction confirming to the approved plan in

respect of which Ext.P5 permit was issued.

PIUS.C.KURIAKOSE

JUDGE

sv.

WPC.No.4548/08 5