High Court Kerala High Court

T.P.Sethumadhavan vs The Vaniyamkulam Grama Panchayat on 25 June, 2008

Kerala High Court
T.P.Sethumadhavan vs The Vaniyamkulam Grama Panchayat on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25198 of 2006(Y)


1. T.P.SETHUMADHAVAN,
                      ...  Petitioner
2. SYAMALA, W/O.SETHUMADHAVAN, DO.DO.

                        Vs



1. THE VANIYAMKULAM GRAMA PANCHAYAT
                       ...       Respondent

2. THE SECRETARY, VANIYAMKULAM GRAMA

3. THE DISTRICT COLLECTOR, PALAKKAD.

4. THE SUB COLLECTOR, OFFICE OF THE

5. THE TAHSILDAR, OTTAPPALAM.

6. THE VILLAGE OFFICER,

7. THE HEALTH INSPECTOR,

8. KERALA STATE POLLUTION CONTROL BOARD,

9. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

10. SRI.ABRAHAM @ KRISHNANKUTTY,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/06/2008

 O R D E R
                        ANTONY DOMINIC, J

      -----------------------------------------------------------------
                       W.P.(C).NO.25198/2006
      -----------------------------------------------------------------
              Dated this the 25th day of June, 2008


                               JUDGMENT

Challenge in this writ petition is against Ext.P12.

Petitioners also seek a declaration that, the construction of

the buildings bearing No.7/438 to 7/441 by the 10th

respondent is in violation of the provisions contained in the

Kerala Panchayat Raj Act and is liable to be demolished.

Consequently, orders directing demolition of the building is

also sought for.

2. Briefly noted, the facts of the case are that, the 10th

respondent is conducting a hotel in one of the rooms in the

building referred to above. According to the petitioners , the

building in question is situated in Purambokku land which

was formed by reclamation of a pond by name

Pothottikulam. It is stated that, by issuing Ext.P1 dated

WP(c).No.25198/2006 2

19.6.1997 the RDO had prohibited any construction in the

land. Petitioner submits that followed by this Ext.P2 was

issued by the Sub Collector in 2006 and again Ext.P3 show

cause notice was issued in August, 2006.

3. According to the petitioner, in violation of all this,

construction was completed and the 10th respondent started

a hotel and that too without obtaining licence from the

Panchayat. Petitioners thereupon submitted Ext.P6

complaint to the Panchayat. They had also complained

that the western boundary of the building is the eastern

compound wall of the petitioner. It is stated that, on Ext.P6

complaint made in 2004, the Secretary of the first

respondent passed Ext.P7 order directing demolition of the

building. Against Ext.P7, Ext.P9 appeal was filed by the 10th

respondent before the Tribunal for Local Self Government

Institutions.

4. During the pendency of the appeal, because of the

threat of implementaion of Ext.P7, the 10th respondent filed

a writ petition before this court as WP(c).No.34392/2004.

WP(c).No.25198/2006 3

By Ext.P8 judgment, that writ petition was disposed of by

this court directing expeditious disposal of the appeal and

further directing that in the meanwhile Ext.P7 shall not be

implemented. Before the Tribunal, Exts.P10 and P11

objections were filed by the Panchayat and the petitioners.

In their objection petitioners contended that the building

had no permit, that it was initially a thatched shed, that

later the roof was changed into a tiled one and that in

2003, the building in the present condition was constructed.

The Tribunal heard the appeal and by Ext.P12 order allowed

the appeal and set aside Ext.P7 order of the Panchayat. It

was clarified that the order will not prevent the petitioners

herein from adjudicating their rights in the civil court.

5. Counsel for the petitioners attacks Ext.P12 mainly on

the basis that the Tribunal erroneously concluded that the

building was constructed in 1997 which was, much before

Section 235(F) of the Act was implemented. According to

the petitioners, the construction of the building in its

present condition was completed only in 2003 and if that be

WP(c).No.25198/2006 4

so, there is noncompliance with Section 235(F).

6. A reading of Ext.P12 order shows that the tribunal

mainly relied on Exts.R3 and R4 assessment registers for

the year 1997-98 to 2001-2002. From these documents, the

Tribunal came to a factual conclusion that the 10th

respondent’s building was shown as a terraced building and

that the building was in existence at the time of the

preparation of the document in March, 1997. It is on that

factual finding that Tribunal found that, Section 235(F) of

the Kerala Panchayat Raj Act, which came into force only

from 1.10.1999 requiring permission of the Panchayat, was

inapplicable to the building in question. In this proceedings,

no material has been made available, to conclude that this

factual finding of the Tribunal is erroneous for any reason.

7. Learned counsel for the petitioners has a contention

that the Panchayat record itself is a fabricated one. But

then, if they had such a case, that should have been

raised before the Tribunal itself, in which case the Tribunal

would have gone into the correctness of that contention.

WP(c).No.25198/2006 5

This has not been done. Therefore, I am not inclined to

permit the petitioners to raise this contention for the first

time in this proceeding. It is also submitted that the

Vigilance and Anti Corruption Bureau had conducted an

investigation and submitted a report suggesting that there is

substance in the allegation of the petitioners that the

records of the Panchayat were fabricated. If that be so,

there is nothing preventing the Panchayat to make

necessary correction in its record and this also has not been

done. Therefore, on the material available, the Tribunal was

perfectly justified in coming to the conclusion that the

building in question was constructed prior to the

introduction of Section 235(F). If that be so, Ext.P12

deserves to be upheld and I do so.

8. Counsel for the petitioners contends that the smoke

emanating from the hotel of the 10th respondent, is creating

nuisance and is directly coming to their bed room. He also

makes reference to Ext.P16 letter from the Pollution Control

Board wherein the Pollution Control Board after enquiry

WP(c).No.25198/2006 6

informed them that there is substance in the complaint

and that the same has been forwarded to the Panchayat for

necessary action. It is stated that, despite all this the

Panchayat is remaining inactive on the complaint. Yet

another plea that is raised by the Counsel for the petitioners

is that the 10th respondent has not obtained licence for the

hotel that he has establised in the building in question. The

Panchayat would also support the plea of the petitioners

that the hotel has no licence. It is pointed out that the

Panchayat by its order dated 26.9.2006, inform the 10th

respondent that they have resolved to grant licence subject

to production of consent from the Pollution Control Board

and an NOC from the Health inspector.

9. To the above submission of the Panchayat, learned

counsel for the 10th respondent replies that such intimation

was given only in April, 2008. He also refers to Ext.R10(b),

a licence granted by the Panchayat for the year 2005-06

and according to him though he had made applications for

renewal of the licence, in view of the pendency of the writ

WP(c).No.25198/2006 7

petition the Panchayat has not passed orders granting

renewal. It is also submitted that, on receipt of the

communication requiring consent of the Pollution Control

Board and NOC from the Health Inspector, the 10th

respondent has filed an appeal before the Standing

Committee of the Panchayat and the appeal is pending.

From Ext.R10(b), it is evident that the 10th respondent had

licence for the year 2005-06 and the renewal is the subject

matter of the appeal. Therefore, at this stage this court will

not be justified in pronouncing on the continuance of the

hotel business. However, if the Pollution Control Board has

forwarded the report as stated by them in Ext.P16, it is a

matter for the Panchayat to take necessary action on the

basis of such communication.

10. The other contention that is remaining to be dealt

with is the claim of the petitioners that the construction

undertaken by the 10th respondent is in the Purambokku

land by reclaiming a pond. Counsel for the 10th respondent

submits that the janmam right in relation to the land in

WP(c).No.25198/2006 8

question was of one Sri. Narayanan Ezhuthachan and in

terms of the Land Reforms Act, Ext.R10(e) purchase

certificate was also issued in 1972. It is stated that the total

extent of the plot was 34 cents and the 10th respondent and

2 others purchased the property by Ext.R10(g) document in

1981. It is stated that, thereafter, among the co-owners the

property was partitioned in 1986 by Ext.R10(h). Hence,

according to him, the contention that the land is

purambokku is incorrect.

11. The learned Government Pleader, on the other

hand, would submit that the property was an unassessed

land in respect of which a purchase certificate was issued to

3 persons in 1972. It is stated that, out of the 34 cents the

10th respondent is in possession of 12 cents of land. It is

stated that, in 1994 the 10th respondent applied for payment

of basic tax and in 1996 the Sub Court issued order

prohibiting change of the nature of the land. It is also

pointed out that in 2006 Ext.R10(m) order was passed by

the Sub Collector directing acceptance of basic tax on a

WP(c).No.25198/2006 9

provisional basis. According to him, the land was filled up

subsequent to 2000 and that complaints in that behalf were

also received from the petitioners and others. It is pointed

out that, a hearing was conducted by the Sub collector and

that when the validity of the purchase certificate was

doubted they have referred the matter to the appellate

authority under the Kerala Land Reforms Act, Trissur, where

the matter is pending.

12. From the above, it is evident that while the

petitioners produced the purchase certificate of 1972 and

Ext.R10(g) and (h) documents of title, the Government have

raised a doubt on the validity of the very purchase

certificate itself. If ultimately the purchase certificate and

the transactions are upheld, the argument that the structure

in question is a purambokku may not survive. Therefore the

correctness or otherwise of the contention now raised by the

petitioners will dependent upon the outcome of the appeal

that is now pending before the appellate authority under

the Land Reforms Act.

WP(c).No.25198/2006 10

13. In view of the above factual position, it may not be

proper for this court to express any thing on merits on this

contention. Therefore, I direct that, if ultimately the land is

found to be Purambokku, it will be open to the appropriate

authority to take appropriate action as is permissible.

The Writ Petition is disposed of as above.





                                ANTONY DOMINIC
vi                                  JUDGE

WP(c).No.25198/2006    11