High Court Kerala High Court

Schifflies India Ltd vs The Principal Secretary To … on 9 June, 2009

Kerala High Court
Schifflies India Ltd vs The Principal Secretary To … on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1177 of 2009()


1. SCHIFFLIES INDIA LTD.,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF INDUSTRIES,

3. THE GENERAL MANAGER,

4. EMMY AGUSTUS,

5. BETTY THOMAS,

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :09/06/2009

 O R D E R
             S.R.Bannurmath, C.J. & Kurian Joseph, J.
                    ------------------------------------------
                      W.A. No. 1177 of 2009
                    ------------------------------------------
                  Dated, this the 9th day of June, 2009

                               JUDGMENT

Kurian Joseph, J.

The appellant is the writ petitioner. The writ petition was

filed with the following prayers:

“a) call for the records of the case leading upto

Exhibit P10 and also the necessary permission

granted by the respondents 2 and 3 to the respondents

4 and 5 for change of activity and for the induction of

two new partners and to quash the same by the

issuance of a writ of certiorari or any other

appropriate writ, order or direction.

b) issue a writ of mandamus or any other

appropriate writ order or direction directing the

respondents 1 to 3 to forthwith resume the land

allotted to the respondents 4 and 5 in the development

plot, Kalamassery since they have not complied with

the terms and conditions stipulated in the allotment

and also in the Rules for allotment.

c) issue a writ of mandamus or any other

appropriate writ order or direction directing the

W.A.No.1177 of 2009

– 2 –

respondents 1 to 3 to consider the petitioner’s request

for allotment of additional land and to pass

appropriate orders thereon as expeditiously as

possible, within a time limit to be fixed by this

Hon’ble Court.”

2. The learned Single Judge after elaborately considering

the matter and after hearing the learned counsel appearing for both

sides and also the learned Government Pleader, disposed of the writ

petition with the following directions:

“(a) The 2nd respondent Director of Industries

and Commerce shall consider the objections raised by

the petitioner as regards the change of user sanctioned

in favour of respondents 4 and 5 as per Ext.P10

[Ext.R4(c)].

(b) In doing so, the 2nd respondent shall

consider whether such change of user as such might

result in any prejudice or detriment being caused to

the garment manufacturing unit run by the petitioner.

(c) If the Director comes to the conclusion that

such prejudice or detriment would be caused by the

change of user permitted in favour of respondents 4

and 5 then there would be no restraint on the Director

W.A.No.1177 of 2009

– 3 –

revoking the permission already granted.

(d) Further, it shall also be open to the Director

to consider any other steps that may have to be taken

by respondents 4 and 5 to see that no hardship is

caused to the petitioners. In the alternative, the

Director shall consider whether any other suitable

extent of land situated in the vicinity could be allotted

in favour of the petitioner, satisfying its claim for

expansion of the unit as made in Exts.P3 and P5.

(e) Orders in this regard shall be passed by the

Director within two months from the date of receipt

of a copy of this judgment. Respondents 4 and 5 may

be permitted to continue with the civil construction

which they have already undertaken. But, they shall

not start any activity except on permission being

granted by the Director.”

3. The learned senior counsel appearing for the appellant

submits that since the second respondent is again relegated to consider

the matter afresh, no meaningful purpose will be served since the order

of the second respondent was under challenge. On a suggestion that if

the first respondent can consider the matter afresh, learned counsel

appearing for both sides and the learned senior Government Pleader

W.A.No.1177 of 2009

– 4 –

agree that the directions given by the learned Single Judge can be

considered by the first respondent instead of the second respondent.

4. Yet another apprehension of the learned senior counsel

for the appellant is that some of the findings in the judgment would

stand in the way of the first respondent in considering the matter in an

open mind. We do not find any basis on that apprehension also. When

the first respondent considers the matter, the same will be done

untrammelled by the findings, if any, in the judgment, but taking note

of the directions of the learned Single Judge.

5. Therefore, we dispose of the writ appeal directing the

first respondent to consider the matter as directed by the learned Single

Judge within a period of one month from the date of production of a

copy of this judgment by either party with notice to both sides.

S.R.Bannurmath,
Chief Justice

Kurian Joseph,
Judge
vns