High Court Kerala High Court

S.Somaraj vs M.N.Ramanan on 26 September, 2008

Kerala High Court
S.Somaraj vs M.N.Ramanan on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28535 of 2008(V)


1. S.SOMARAJ, S/O.V.K.RAMAKRISHNAN,
                      ...  Petitioner

                        Vs



1. M.N.RAMANAN, S/O.NARAYANAN, PULICKAL
                       ...       Respondent

2. PUTHUPPALLY GRAMA PANCHAYATH,

                For Petitioner  :SRI.SARVOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/09/2008

 O R D E R
                            V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * * * *
                        W.P.(C) No. 28535 of 2008
                  * * * * * * * * * * * * * * * * * *
                           Dated: 26-09-2008

                               JUDGMENT

The plaintiff in O.S. 57 of 2008 on the file of the Principal

Munsiff’s Court, Kottayam is the petitioner in this Writ Petition filed

under Article 227 of the Constitution of India. The said suit was filed

for a perpetual prohibitory injunction restraining the first defendant

from making a construction in his property without maintaining the

side yard of 75 cms. from the southern boundary of his plot and in

any way violating the Kerala Municipality Building Rules and restraining

the 2nd defendant Puthuppally Grama Panchayath from granting

permit to the first defendant for constructing a building in the first

defendant’s property in violation of the Kerala Municipalities Building

Rules (hereafter “the Building Rules” for short) and for a mandatory

injunction directing the defendants to remove the obstruction caused

in the plaint schedule item No. II described as a drain and to realise

the cost from the defendants. Along with the suit, the

petitioner/plaintiff filed an application for temporary injunction as I.A.

No. 416 of 2008. The prayer in that petition was for a temporary

prohibitory injunction restraining the first defendant from making

W.P.(C) No. 28535 of 2008 -:2:-

further construction in violation of the Building Rules and the 2nd

defendant from issuing permit to the first defendant for effecting the

construction against the Building Rules.

2. It is admitted that the 2nd prayer in the suit as well as

application for temporary injunction has become infructous because

the permit has already been issued by the Grama Panchayath for

effecting the construction in the property of the first defendant. The

trial court, after hearing both sides granted the temporary prohibitory

injunction as prayed for on 22-3-2008. Aggrieved by the said final

order passed by the trial court, the first defendant filed an appeal

before the District Court Kottayam as C.M.A. 20 of 2008. Pending the

said appeal he sought a stay of the impugned order passed by the trial

court. As per Ext.P4 order dated 11-4-2008, the lower appellate court

granted a stay as prayed for after hearing both sides. The said order

was challenged by the plaintiff by filing W.P.(C) 13422 of 2008 before

this Court. As per Ext.P5 judgment dated 23-5-2008 this Court

directed the lower appellate court to dispose of the C.M. Appeal

itself untrammeled by the observations in the order of stay.

Thereafter, the lower appellate court passed Ext.P6 judgment allowing

appeal and dismissing the application for temporary prohibitory

injunction. Hence, this Writ Petition.

W.P.(C) No. 28535 of 2008 -:3:-

3. The learned counsel appearing for the petitioner made the

following submissions before me:

As per the Building Rules the set off which should have been

left by the first defendant towards the southern side was 75 cms. But

Exts. C1 report and C2 plan show that actually he has left a set off

of 43 cms only. The trial court had found that the distance rule

regarding the side yard has been violated since the first defendant has

not left 75 cms. from the drainage running east-west in between

along the southern boundary of the first defendant’s property and the

northern boundary of the plaintiff’s property. The trial court had also

found prima facie that the drain does not belong to the first

defendant. In fact, the 2nd defendant Grama Panchayath has claimed

that the drain belongs to the Grama Panchayath. The lower appellate

court has held that the drain does not belong to the Grama

Panchayath and is running through the property of the first defendant

and therefore if so the sideyard has a total length of 86 cms. which

is far in excess of the statutory minimum of 75 cms. Such a

finding should not have been recorded at the interlocutory stage and

the lower appellate court should not have interfered with the order of

prohibitory injunction passed by the lower appellate court.

4. I am afraid that I cannot agree with the above

W.P.(C) No. 28535 of 2008 -:4:-

submissions. The findings recorded by the lower appellate court are

only tentative finding only for the disposal of the interlocutory

application. Prima facie, the lower appellate court has observed that

going by the provisions of the Kerala Panchayath Raj Act the drain

does not appear to have vested in the Grama Panchayath. If so, the

property of the first defendant extends up to the southern wall of the

drain and in that case the southern side yard have a width of 86 cms.

It is only if the drain is lying outside the property of the first defendant

that the width of the side yard will come to 43 cms. It is also

pertinent to note that the very same drain which has a width of 43

cms. becomes reduced to 14 cms. from a point situated further to

the east of the offending construction and there is also a shop room

belonging to the first defendant abutting the said narrow drain having

a width of 14 cms. This also has been taken note of by the lower

appellate court. It is pertinent to note that in the building permit

which has been issued to the first defendant by the 2nd defendant

Grama Panchayath the only two conditions are that a tank necessary

for collection of rain water should be installed and the construction

shall not cause any obstruction to the water flowing along the drain

which passes through the property of the first defendant. Even the

grama panchayath had treated the drain as one passing through the

W.P.(C) No. 28535 of 2008 -:5:-

property of the first defendant. It was taking note of these aspects

that the lower appellate court vacated the prohibitory injunction

granted by the trial court. I do not find any good ground for

interfering with the said order sitting in the rarefied jurisdiction of

this Court under Art. 227 of the Constitution of India. It goes without

saying that the observations and findings of the lower appellate court

are only tentative and the suit will have to be disposed of on the basis

of the legal and factual aspects coming up for consideration.

This Petition is accordingly dismissed.

Dated this the 26th day of September 2008.

V. RAMKUMAR,
(JUDGE)

ani.