High Court Kerala High Court

T.T.Abdul Salam vs Perinthalmanna Municipality on 27 February, 2008

Kerala High Court
T.T.Abdul Salam vs Perinthalmanna Municipality on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4787 of 2008(T)


1. T.T.ABDUL SALAM, S/O.T.T.MUHAMMED,
                      ...  Petitioner

                        Vs



1. PERINTHALMANNA MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :27/02/2008

 O R D E R
                           PIUS C.KURIAKOSE, J.

                            -------------------------

                         W.P.(C) No. 4787 of 2008

                       ---------------------------------

             Dated, this the 27th day of February, 2008


                                 J U D G M E N T

The grievance of the petitioner is that by Ext.P4 order the

respondent-Municipality has rejected his application for building

permit on the ground that the petitioner’s plot is included in DTP

scheme No.2 and is earmarked for road widening. The Municipality

has filed a detailed counter affidavit producing Annexure R1(a)

notification dated 19/04/1995 issued by the Municipality under the

Madras Town Planning Act notifying the master plan. The counter

affidavit refers to Section 393(1) of the Kerala Municipality Act and

goes on to justify Ext.P4. It is claimed that the Council has already

taken a decision to implement the scheme and all steps for

acquisition of the land will be commenced within 12 months from

25/02/2008.

2. Heard Shri.P.Narayanan, learned counsel for the

petitioner and Shri.P.K.Vijaya Mohanan, learned standing counsel

for the Municipality.

3. Learned counsel would address arguments on the basis

of pleadings of the respective parties and would draw my attention

to the various documents placed on record. Having considered the

WP(C) No. 4787/2008

-2-

rival submissions, I am of the view that the fact situation obtaining

in this case is comparable to that obtained in Ext.P5 case. The

claim of the Municipality in its counter affidavit is only that they will

within 12 months from 25/02/2008 initiate steps for acquiring the

property so as to implement the DTP scheme. Learned counsel for

the petitioner submits that if the Municipality comes out with a

notification under Section 4(1) of the Land Acquisition Act within the

aforesaid period, the petitioner is prepared to forego compensation

for the building, which will be constructed on the strength of the

permit. Under the above circumstances, I am inclined to dispose of

the writ petition issuing the following directions:

4. The petitioner is directed to undertake before the

Municipality by filing an affidavit on stamp paper of appropriate

value that in the event of the Municipality facilitating promulgation

of a notification under Section 4(1) of the Land Acquisition Act on or

before 29/09/2009 for acquisition of any portion of the petitioner’s

plot, the petitioner will not claim any compensation for the building

put up by him on the permit issued to him. Once the Municipality

notices the above affidavit, the Municipality will re-consider the plan

submitted by the petitioner and if the plan is otherwise in order, the

WP(C) No. 4787/2008

-3-

plan will be approved. In other words, the existance of the proposal

for road widening as per the DTP scheme and the proposal for

acquiring property will not be a ground for rejecting the plan. The

Municipality will in any way pass orders on the plan in the light of

the above directions and observations within a period of one month

of petitioner filing the affidavit. It is made clear that even after the

one year period mentioned in this judgment, it is always open to

the Municipality to acquire the petitioner’s property for genuine

public purpose. But the acquisition is on the basis of Section 4(1)

notification issued after 29/09/2009, the Municipality will become

liable to pay adequate compensation not only for the land but also

for the building.

(PIUS C.KURIAKOSE, JUDGE)

jg