High Court Kerala High Court

S.K.Mohan vs Corporation Of Kochi on 10 June, 2008

Kerala High Court
S.K.Mohan vs Corporation Of Kochi on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26776 of 2003(K)


1. S.K.MOHAN, S/O. S.T.KURIAN,
                      ...  Petitioner

                        Vs



1. CORPORATION OF KOCHI,
                       ...       Respondent

2. THE SECRETARY,

3. SATISH MITTAL,

4. MITESH PATTEL,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :SRI.PREMJIT NAGENDRAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/06/2008

 O R D E R
                        ANTONY DOMINIC, J

      -----------------------------------------------------------------
      W.P.(C).NOs.26776/2003,10847/2006 &20527/2006
      -----------------------------------------------------------------
              Dated this the 10th day of June, 2008


                               JUDGMENT

The controversy in these writ petitions is in relation to

an alleged unauthorised construction made by the

petitioner in WP(c).No.10847/2006. The facts of the case

are as follows.

2. The common petitioner in W.P.(c).Nos.26776/2003

and 20527/2006, Sri. S.K. Mohanan is the 3rd respondent in

W.P(c).No.10847/2006 and he is a resident of flat Number

1106 on the 12th floor of the multistoried building, viz.

Pioneer Towers, Marine Drive, Ernakulam. The petitioner

in W.P.(c).No.10847/2006, Sri. Mitesh K. Patel, is the

common respondent in other cases and is also a resident of

flat No.1105 on the 12th floor of the same building.

3. According to the petitioner in W.P(c).

Nos.26776/2003 &20527/2006, the residents of the 12th

W.P(c).Nos.26776/03 & conn. 2

floor, the top most floor of the building, did not have any

opening to the roof portion of the building. It is alleged that

the petitioner in W.P.(c).No.10847/2006 made an opening

through the concrete roof of the building (which according

to Sri. Mitesh K. Patel, was through a glass portion) and

constructed a staircase connecting the opening. It is stated

that on the roof, a room with water connection was also

constructed. On coming to the know of the same, the

petitioner in WP(c).Nos.26776/2003 and 20527/2006,

Sri.S.K. Mohanan complained to the Secretary of the

Corporation and after enquiries, a provisional order under

Section 406(1) of the Muncipalities Act was issued and

thereafter a final order under Section 406(3) was issued

confirming the provisional order. This order is Ext.P1 in WP

(c).No.20527/2006 filed by sri. S.K. Mohanan.

4. Against Ext.P1 final order issued under Section 406

(3) of the Muncipalities Act, the petitioner in W.P.(c).

No.10847/2006, Sri. Mitesh K. Patel, filed an appeal to the

Corporation and that was rejected by order dated

10.3.2000 (Ext.P2 in WP(c).No.20527/2006). In the

meanwhile, the petitioner in W.P(c).No.20527/2006, filed a

W.P(c).Nos.26776/03 & conn. 3

writ petition before this court as O.P.No.22636/98 for

implementing Ext.P1. That writ petition was finally disposed

of by judgment dated 23.01.2002 directing implementation

of Ext.P1 final order. It is submitted that, even thereafter

consequential action was not taken and seeking

implementation of Ext.P1, for the second time, and for other

reliefs he has filed WP(c).No.26776/2003.

5. During the pendency of that writ petition, the

petitioner in WP(c).No.10847/2006 filed an application for

regularisation of the construction, in respect of which

Ext.P1 order was issued. Such application was made to the

Government and as orders were not passed he filed a writ

petition before this court as O.P.No.25192/2002 praying

for a direction for an expeditious consideration of his

application for regularisation. That Original Petition was

disposed of by judgment dated 16.9.2002, directing

consideration of the application for regularisation and also

ordering stay of demolition in the meanwhile.

6. It is stated that in pursuance to the above judgment,

Government heard all the parties and issued Ext.P5 order

rejecting the application for regularisation. Seeking review

W.P(c).Nos.26776/03 & conn. 4

of the said order, invoking the power of the Government

under Rule 7 of the Kerala Building (Regularisation of

Unauthorised Construction and Land Development) Rules,

1999,(here-in-after referred to as the Rules) the petitioner

in WP(c).No.10847/2006 filed a review petition. That was

rejected by the Government without hearing any one of the

parties. The order rejecting the review petition was

challenged by the petitioner by filing WP(c).No.12747/2005.

By judgment dated 22.6.2005, that writ petition was

disposed of quashing the order rejecting the review petition

and directing its reconsideration with notice to all

concerned.

7. In pursuance to the aforesaid judgment, the matter

was reconsidered by the Government and by Ext.P7 in WP

(c).No.20527/2006, the review was allowed subject

conditions, the first of which being relevant, is as follows.

“(a). consent from the owner of the

neighbouring property (i.e. Sri. S.K. Mohan)

should be obtained and produced before the

Secretary of the local body.

8. It is challenging Ext.P7, WP(c).No.20527/2006 has

W.P(c).Nos.26776/03 & conn. 5

been filed by Sri. S.K.Mohanan and Sri. Mitesh K. Patel, the

petitioner in WP(c).No.10847/2006 in whose favour it is

issued has filed the writ petition challenging the above

condition imposed in Ext.P7. The prayer in WP(c).

No.20527/2006 is for an order directing implementation of

Ext.P1 and the fate of this writ petition will depend upon the

out come of the other two writ petitions.

9. I have heard the submission made by Sri. S.

Sreekumar, the counsel for the petitioner in W.P(c).

Nos.26776/2003 & 20527/2006 and Sri. Premjit Nagendran,

counsel for the petitioner in W.P(c).No.10847/2006, whose

clients are the party respondents in the two writ petitions.

Standing Counsel for the Corporation and the Government

Pleader were also heard.

10. The main contention that was urged by Sri.S.

Sreekumar is that, by the unauthorised construction that

has been made by the petitioner in WP(c).No.10847/2006,

he has violated the Marine Drive scheme. It is also

contended that, there cannot be regularisation of any

construction which is made in violation of the town planning

scheme. It was also argued that Ext.P7 in WP(C).

W.P(c).Nos.26776/03 & conn. 6

No.20527/2006 was passed without notice to the petitioner

and therefore, the said order is vitiated for violation of the

principles of natural justice.All these contentions are

controverted by the counsel for the respondents.

11. As far as the case of scheme violation is concerned,

this aspect of the matter has been dealt with in detail, in

Ext.P7 order rendered by the Government. It is stated that,

when the matter was heard, the contention regarding

violation of the scheme was raised and that the Town

Planning Officer, had confirmed that the petitioner in WP

(c).No.10847/2006 has violated the scheme. However, it is

seen that the Town Planning Officer has pointed out that,

the violations are not serious in nature and therefore the

construction made could be regularised conditionally. It was

acting upon this recommendation made by the Town

Planning Officer, that in Ext.P7, the Government have held

that the construction can be regularised on payment of the

compounding fee.

12. As far as the Rules, that are relied on by the

learned counsel for the petitioner in WP(c).Nos.20527/2006

and 26776/2003 are concerned, it is mainly of the Rule 5 of

W.P(c).Nos.26776/03 & conn. 7

the Rules. Rule 5 deals with the procedure for disposal of an

application for regularisation of the unauthorised

construction and land development. The sub Rule (3) relied

on by the counsel says that, on receipt of an application, the

Secretary shall note the extent of violation of any provision

in the Building Rules and the Town Planning Scheme, if any,

in the report. The compounding fee as in table-I which is

to be remitted, in case regularisation is allowed, also has to

be noted in the report. Sub rule (7) says that no

unauthorised construction shall be regularised if the

construction so carried out affects adversely the proposals

of any sanctioned General Town Planning Scheme(Master

Plan) or Detailed Town Planning scheme in the area or if the

construction grossly violates any safety provisions in the

Building Rules for the time being in force or any safety

conditions specified in the exemption order or permit.

Counsel argued that, in view of Sub rule (7), if there is

anything violating the Scheme, then regularisation cannot

be granted.

13. A combined reading of sub rule (3) and (7) of Rule

5 reveals that, even if there is violation of the Town

W.P(c).Nos.26776/03 & conn. 8

Planning Scheme, still an application for regularisation has

to be processed by the Secretary as provided in Sub rule

(3). Such construction can also be regularised, provided the

unauthorised construction made does not adversely affect

the proposal of any sanctioned General Town Planning

Scheme or Detailed Town Planning Scheme. It is not that,

in all cases, where there is any minor violation of Scheme,

the Government is devided of its power of regularisation.

14. In this case, as already noticed, the Town Planning

Officer has opined that the construction can be regularized,

since the violations are not serious in nature. This was

because the unauthorised construction made by the

petitioner in W.P.(c).No.10847/2006 was not one adversely

affecting the Scheme. In such circumstances, the first

respondent was perfectly justified in ordering

regularization subject to the payment of compounding fee

as prescribed in the Rules. Therefore, I do not find any thing

illegal in Ext.P7 warranting interference.

15. Next is the complaint of Sri. C.K. Mohanan, the

petitioner in WP(c).No.26776/2003 and 20527/2006 that

Ext.P7 was issued without notice to him. It is stated in

W.P(c).Nos.26776/03 & conn. 9

Ext.P7 order that, notice was issued to him on two

occasions and those notices were returned to the

Government by the postal authorities undelivered. It has

come out during the course of arguments that the petitioner

in WP(c).Nos.26776/2003 and 20527/2006 is a non-

resident Indian and that most of the time he is out of India.

If that be so, there is nothing unnatural, if the notice was

returned undelivered and the Government cannot be faulted

of having violated natural justice. In this context, it needs to

be mentioned that, notice issued by this court in WP(c).

No.10847/2006 was also remaining unserved on him until

now and at the time when these case were taken up for

hearing, the learned counsel has accepted notice on his

behalf. From Ext.P7, since it is evident that, notice was

repeatedly sent and as it was undelivered, I am not able to

find that the Government has violated the principles of

natural justice in passing Ext.P7 order, without hearing the

petitioner in WP(c).No.20527/2006 and 26776/2003.

Therefore, the contentions raised by the learned counsel

for the petitioner in these two cases are only to be rejected

and I do so.

W.P(c).Nos.26776/03 & conn. 10

16. Coming to the grievance of Sri. Mitesh K. Patel,

the petitioner in WP(c).No.10847/2006, is concerned, as

already noticed, it is confined to condition No.1 in Ext.P7.

Condition No.1 in Ext.P7 requires him to obtain sanction of

the owner of the neighbouring property viz the petitioner in

WP(c).Nos.26776/2003 & 20527/2006 and produce the

same before the Secretary of the Corporation. In view of the

fact that these two parties are at loggerheads and are

fighting for years and even now there is no sign of any

compromise, I am of the view that, this is a condition

incapable of compliance. Further, for exercising the power

of regularisation conferred on the Government, it is not a

statutory requirement that the consent of the complainant

should be obtained. If condition No.1 is insisted, the

petitioner in WP(c)No.10847/2006 will be deprived of the

benefit of Ext.P7 order and that shall not be. Even

otherwise, for the implementation of the other conditions,

retension of the Ist condition is unnecessary. Therefore,

condition No.1 in Ext.P7 is liable to be quashed and I do so.

17. I also record the submission of the learned

counsel for the petitioner in WP(c).No.10847/2006 that, in

W.P(c).Nos.26776/03 & conn. 11

case there is any leakage consequent on the construction

that he has made, he will rectify the same at his cost.

Therefore I direct that, in case there is leakage consequent

on the construction that was made by the petitioner in WP

(c).No.10847/2006, the petitioner in the other two cases

shall be at liberty to point out the same to the Secretary of

the Corporation and the petitioner in WP(c).No.10847/2006

shall specify the same as and when he is intimated of it

by the Secretary.

18. In the result WP(c).No.20527/2006 is dismissed

and WP(c).No.10847/2006 is allowed.

In so far as WP(c).No.26776/2003 is concerned, now

that I have upheld Ext.P7 order there is no question of

implementing Ext.P1 order issued under Section 406 of the

Muncipalities Act. Consequently, this writ petition will also

stand dismissed.



                                ANTONY DOMINIC
vi                                  JUDGE

W.P(c).Nos.26776/03 & conn.    12