High Court Kerala High Court

T.K. Kumari Kamalam vs A. Samikutty on 13 August, 2008

Kerala High Court
T.K. Kumari Kamalam vs A. Samikutty on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1478 of 2008()


1. T.K. KUMARI KAMALAM,
                      ...  Petitioner

                        Vs



1. A. SAMIKUTTY, S/O.IMBICHIKUTTY,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

3. CHIEF TOWN PLANNER,

4. THE SECRETARY,

5. THE TRIBUNAL FOR LOCL SELF GOVERNMENT

                For Petitioner  :SRI.B.G.BHASKAR

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/08/2008

 O R D E R
                    H.L.DATTU, C.J. & A.K.BASHEER, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                 W.A.No.1478 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 13th day of August 2008

                                       JUDGMENT

A.K.BASHEER, J.

The genesis of the dispute in this writ appeal has essentially stemmed from

the clamour between the appellant and respondent no.1 over the title and

possession of the property situated in Survey No.50/2B of Pantheerankavu Village

in Kozhikode District. Appellant and respondent no.1 are stated to be

neighbouring property owners.

2. It is on record that the appellant had started construction of a multi

storied building for a Nursing College in the said property after obtaining a

building permit from Olavanna Grama Panchayat. Respondent no.1 raised

objection against the construction before the Panchayat. After considering the

objections and hearing the parties, the Panchayat found that there was some merit

in the contention raised by respondent No.1 that the appellant was infact making

the construction in his property. Therefore, a stop memo was issued by the

Panchayat directing the appellant not to proceed with further construction. After

issuance of the stop memo also the Panchayat had heard the parties yet again, and

thereafter an order was passed directing the appellant to get the property measured

by the Taluk Surveyor. It was further directed that the construction of the

W.A.No.1478 OF 2008
:: 2 ::

building be stopped till the survey was completed.

3. The above order was challenged by the appellant before the Tribunal for

Local Self Government Institutions. The Tribunal allowed the appeal and set

aside the order issued by the Panchayat holding that the Panchayat had no

authority to issue a stop memo, since the dispute was essentially touching upon the

title to the property. However, the Tribunal also held that the appellant was not

entitled to make any construction in R.S.No.50/2B since the building permit

obtained by him was only in respect of R.S.50/2A2/2B. It was further held that

respondent No.1 will have to seek his remedy before the civil court, if according to

him, the appellant had committed trespass.

4. The above order passed by the Tribunal was challenged by respondent

No.1 before this court under Article 226 of the Constitution of India contending,

inter alia, that the appellant would not be entitled to continue with the construction

of the building in terms of the permit issued by the Panchayat, especially, since

the permit was obtained by her misleading the Panchayat and also since the dispute

with regard to the title to the property had not been decided as yet.

5. The learned Single Judge took the view that a solution to the vexed issue

can be found only by identifying the property covered under the building permit,

after getting the property measured with the help of Surveyor. Learned Judge also

noticed that the parties had no objection to the above course of action. It was

W.A.No.1478 OF 2008
:: 3 ::

therefore directed that the plot covered under the permit issued by the Panchayat to

be identified after measurement of the disputed property. It was further held that

the appellant shall not be entitled to make any construction in R.S.50/2B.

6. The said judgment is impugned in this writ appeal contending inter alia

that the interdiction contained in the judgment from making any construction in

Survey No.50/2B will result in irreparable hardship to the appellant. It is pointed

out by the learned counsel for the appellant that the learned Single Judge was not

justified in restraining the appellant from continuing with the construction since

the Panchayat had issued the permit after scrutiny of the relevant records and also

after making local inspection in compliance of the statutory formalities.

7. Learned counsel for respondent No.1 submits that the writ appeal has in

fact become infructuous in as much as the directions contained in the judgment

had already been implemented. The Taluk Surveyor had measured the property in

the presence of the parties and prepared a sketch. He further points out that

immediately after the pronouncement of the judgment in the writ petition, the

appellant had rushed to the civil court and obtained an order of injunction.

8. We do not propose to deal with the issue any further at this stage since

admittedly a dispute does exist between the appellant and respondent No.1 as

regards the above property. Learned counsel on either side would agree that a

final solution to the vexed issue relating to the title to the property, has to be

W.A.No.1478 OF 2008
:: 4 ::

ultimately resolved by a competent civil court.

9. Having heard learned counsel for the parties and having perused the

materials available on record, we have no hesitation to hold that the imbroglio can

be sorted out only by a competent civil court. The only apprehension of the

appellant is that the interdiction in the judgment restraining her from making any

construction in Survey No.50/2B may act as a fetter when the issue relating to title

is considered by the civil court at a later stage. We do not find any reason why the

observation made by the learned Judge in this regard shall trammel the civil court

from deciding the issue of title, if and when such a suit is filed by either of the

parties.

Therefore, we dispose of this writ appeal making it clear that the ultimate

decision on the question of title in respect of the property in which the alleged

construction has been made, shall be taken by a competent civil court. Status quo

as on today shall be maintained by the parties and neither of them shall make any

construction without the permission of the civil court.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
jes