High Court Kerala High Court

Sangameswaran Krishnan vs The Secretary on 18 November, 2010

Kerala High Court
Sangameswaran Krishnan vs The Secretary on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29609 of 2010(A)


1. SANGAMESWARAN KRISHNAN,
                      ...  Petitioner
2. VASANTHA KRISHNAN,

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE GURUVAYOOR MUNICIPALITY,

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  :SRI.P.A.AHAMMED

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/11/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                         ---------------------------
                    W.P.(C) No. 29609 OF 2010
                         --------------------------
            Dated this the 18th day of November, 2010

                           J U D G M E N T

The petitioners jointly own a parcel of land within the local

limits of Guruvayoor Municipality. They applied for a building permit

to put up a residential apartment complex in that land. Ext.P1

building permit was issued to the petitioners by the first respondent

after the plan submitted by them was approved. The petitioners

thereafter commenced and completed the construction. After the

construction was over, they submitted a completion certificate and

requested for numbering the building and to issue an occupancy

certificate. That application was rejected on the ground that the

road which provides access to the building has a width of only 12.14

metres, that there is a proposal to widen it to 18.25 metres and that

the building will not have the necessary set back after providing

space for widening the road. Ext.P2 is under challenge in this writ

petition.

2. The petitioners contend that as the construction is not in

deviation from the approved plan and as the Municipality had

approved the plan wherein the width of the road shown was only as

12.14 metres, the Municipality cannot be heard to contend that the

WPC No.29609/2010 2

construction is illegal. They also rely on the decision of a learned

single Judge of this Court in W.P.(C) No.23818 of 2009 wherein in

identical circumstances in respect of a building situated adjacent to

the building put up by the petitioners it was held that if the building

permit has been issued and the plan approved, the Municipality

cannot decline to number the building or issue occupancy certificate

on the ground that the set back will be inadequate if the road is

widened.

3. The respondents have filed a counter affidavit reiterating the

stand taken by them in Ext.P2. It is stated that due to an over sight

the plan was approved and that the proposal to widen the road from

12.14 metres to 18.25 metres was not noticed when the building

permit was issued and that Ext.P2 was issued to cure that omission.

4. I heard Sri.P.Ramachandran, the learned counsel appearing

for the petitioners and Sri. P.A.Ahammed, learned standing counsel

appearing for the respondents. I have also gone through the

pleadings and the materials placed on record. The respondents

have no case that the petitioners have put up a building in deviation

of the approved plan. The fact that in respect of the building lying

adjacent to the petitioners building a learned single Judge of this

WPC No.29609/2010 3

Court has by Ext.P4 judgment granted reliefs in identical

circumstances is also not in dispute. The respondents have no case

that the petitioners had furnished false information or that they were

guilty of suppressing any material fact. From the stand taken by the

respondents, it is clear that the omission, if any, is on their part in

failing to take note of the proposal to widen the road from 12.14

metres to 18.25 metres. In such circumstances, I hold, as held by

the learned single Judge of this Court in W.P.(C) No.23818 of 2009

that the respondents cannot be heard to contend that they will not

number the building or issue the occupancy certificate.

I accordingly allow the writ petition, quash Ext.P2 and direct the

respondents to reconsider the petitioners’ application for issuance of

occupancy certificate and for numbering the building without

reference to the reason stated in Ext.P2. Necessary steps in that

regard shall be taken and orders passed within two weeks from the

date on which the petitioners produce a certified copy of this

judgment before the first respondent.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No.29609/2010 4

WPC No.29609/2010 5