High Court Kerala High Court

P.K.Mohammed vs The State Of Kerala on 1 January, 2008

Kerala High Court
P.K.Mohammed vs The State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36662 of 2007(M)


1. P.K.MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE PARAVUR MUNICIPALITY,

3. THE CHAIRMAN,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :01/01/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                          -------------------------------
                       W.P.(C) No. 36662 OF 2007
                        -----------------------------------
                  Dated this the 1st day of January, 2008

                                 JUDGMENT

Sri.T.A.Shaji, Standing Counsel for the Municipality seeks time to

file counter affidavit. But, since I feel that the issue in this case is

covered by judgment of a Division Bench of this Court in Padmini v.

State of Kerala [1999 (3) KLT 465] and that of Supreme Court in Raju

Jethmalani & others v. State of Maharashtra & others [(2005) 11

SCC 222], I am not inclined to grant time for filing counter affidavit.

Sri.Shaji submits that the Municipality genuinely requires the property in

question and other properties for constructing a shopping complex. But,

as rightly noticed by the Government in Ext.P3, though the proposal to

acquire the property is in the air for long till this moment no notification

under Section 4(1) of the Land Acquisition Act has been promulgated for

acquisition of properties. Under these circumstances, I quash Ext.P4

and dispose of the Writ Petition issuing the following directions:

The petitioner is directed to file an affidavit before the 2nd

respondent Municipality undertaking in very clear terms that 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,

within a period of one year from today, the petitioner will not be entitled

WPC No. 36662 of 2007
2

for any compensation for the building which he may put up on the

strength of the building permit to be issued to him by the Municipality.

The petitioner will file such affidavit within three weeks from today and

upon receiving that affidavit, the Municipality will consider the plan

submitted by the petitioner for approval and will approve the same if it is

otherwise in order. In other words, existence of the proposal to build a

shopping complex by the Municipality will not be a reason for rejecting

the plan. It is made clear that even after the expiry of the above

mentioned one year period, this judgment will not stand in the way of

the Municipality acquiring the property of the petitioner for a genuine

public purpose in which case the petitioner will be entitled for adequate

compensation as admissible under the Land Acquisition Act. It is also

made clear that this judgment will not stand in the way of the

Municipality in challenging Ext.P4 in appropriate proceedings, if so

advised.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No. 36662 of 2007
3