High Court Kerala High Court

The Calicut Development … vs M.K.Rajendran on 25 October, 2007

Kerala High Court
The Calicut Development … vs M.K.Rajendran on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2284 of 2007()


1. THE CALICUT DEVELOPMENT AUTHORITY,
                      ...  Petitioner

                        Vs



1. M.K.RAJENDRAN,VALAPPIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :SRI.V.N.ACHUTHA KURUP (SR.)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/10/2007

 O R D E R
                       H.L. DATTU, C.J. & K.T. SANKARAN, J.
              ...................................................................................
                                    W.A. No. 2284 OF 2007
              ...................................................................................
                           Dated this the 25th October , 2007


                                          J U D G M E N T

H.L. Dattu, C.J.:

This appeal is directed against the orders passed by the learned single

Judge in O.P.No. 23497 of 2000 dated 15th March, 2007.

2. The petitioner in the Original Petition was before this court inter alia

seeking a writ in the nature of certiorari to quash Ext.P20 order issued by the

respondent-Calicut Development Authority (‘Authority’ for short).

3. This Court, while entertaining the Original Petition had granted an

interim order, staying Ext.P20 order dated 20.05.2000 passed by the

respondent-Authority.

4. Nearly after seven years from the date of filing of the Original

Petition, the matter has been disposed of by this Court, rejecting the Original

Petition.

5. This Court, while confirming Ext.P20 order passed by the

appellant/respondent-Authority dated 20.05.2000, has granted a very minor

relief to the petitioner in the Original Petition and while doing so, this Court

has observed that because of the pendency of the Original Petition before this

Court and because of the interim order granted, the interest part on the

arrears of rental payable by the petitioner has mounted and therefore some

reliefs require to be granted to the petitioner. Therefore, the Court had

directed the petitioner to pay the arrears of rental with 2/3rd interest at the

W.A. No. 2284 OF 2007

2

agreed rate, on or before a particular day. Further, the Court has waived

1/3rd of the interest on the arrears of rental payable by the petitioner.

6. Aggrieved by the discretionary orders so passed by the learned

single Judge, the appellant/respondent-Authority is before us in this Writ

Appeal.

7. Shri K.T. Thomas, learned counsel appearing for the

appellant/respondent-Authority would submit that the learned single Judge,

while rejecting the Original Petition, was not justified in waiving the interest

agreed upon by the petitioner as per the agreement between the parties.

8. In our opinion, the submission of the learned counsel for the

appellant/respondent-Authority has no merit whatsoever. As we have already

noticed, the Original Petition was filed sometime in the year 2000 and this

Court had granted an interim order staying Ext.P20 order passed by the

appellant/respondent-Authority. In view of the interim order granted by this

court, the petitioner in the Original Petition/1st respondent herein had not paid

the arrears of rental. While disposing of the Original Petition, the learned

single Judge has come to the conclusion that because of the interim order

granted by this Court, the interest on the arrears of rental has mounted and

therefore, some reliefs require to be granted to the petitioner. Those orders

are passed by the learned single Judge in exercise of his extraordinary and

discretionary jurisdiction and while doing so, the Court has assigned

appropriate reasons . In that view of the matter, we do not see any good

W.A. No. 2284 OF 2007

3

grounds to interfere with the orders and directions issued by the learned

single Judge. Accordingly, the Writ Appeal requires to be rejected and it is

rejected.

8. Pending Interlocutory Application is also disposed of.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE.

K.T. SANKARAN,
JUDGE.

lk