IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11144 of 2007(B)
1. THOMAS JOSEPH, KURICHIAPARAMBIL
... Petitioner
Vs
1. THALAYOLAPARAMBU GRAMA PANCHAYATH,
... Respondent
2. THALAYOLAPARAMBU GRAMA PANCHAYATH
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent :SRI.LAL GEORGE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/04/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 11144 OF 2007
-----------------------------------
Dated this the 9th day of April, 2007
JUDGMENT
The grievance of the petitioner is that under the cover of
implementing Ext.R1(b) order of the Tribunal, the Panchayat which has
to accommodate the appellant before the Tribunal, is dispossessing the
petitioner from a substantial portion of room No.VI/774 in the Panchayat
shopping complex. He submitted Ext.P3 objections before the
Panchayat pointing out that there are other tenants in the market who
are in possession of more than one room and the Panchayat should
repossess one of those additional rooms rather than attempting to
dispossess the petitioner of a portion of the single room which is
occupied by him. A counter affidavit has been filed by the Panchayat to
which a reply affidavit has been filed by the petitioner.
2. Heard both sides. Mr.N.Muraleedharan Nair, counsel for the
petitioner would submit that in Ext.R1(d) resolution the Panchayat does
not even refer to the contention of the petitioner that there are other
tenants who are in possession of more than one room and that those
tenants should be dispossessed of one of the extra rooms. He also
submitted that the above aspect of the matter is not even touched in the
counter affidavit. Mr.Lal George, counsel for the Panchayat would invite
WPC No.11144/2007
2
my attention to the terms of Ext.R1(a) agreement and particularly to the
statement therein that after 1.4.07 the petitioner will not be entitled for
any right whatsoever over the building bearing door No.VI/774. Mr.Lal
George also placed strong reliance on the judgment of this Court in
Soman V. Kottarakkara Grama Panchayat [2003(2) KLT 1007].
Counsel submitted that the Panchayat became constrained to
repossess a portion of the big room under the occupation of the
petitioner only because of the directions in Ext.R1(b) order. The room
presently possessed by the petitioner is as big as the two rooms
possessed by any other tenants.
Mr.Muraleedharan Nair is correct when he submits that Ext.R1(d)
resolution does not refer to the contentions raised by the petitioner in
Ext.P3 objections. He is also correct in saying that the contention of the
petitioner in Ext.P3 have not been considered to by the Panchayat and
is not even answered by the Panchayat in its counter affidavit. But the
question is whether the petitioner has a legal right to insist that he
should be permitted to continue in the entirety of room No.VI/774 in the
light of the terms of Ext.R1(b) agreement and whether the petitioner is
having any legal right over the whole of room No.VI/774. The issue I
am afraid is covered against the petitioner by the judgment of this Court
in Soman’s case(supra). The Writ Petition will stand dismissed. The
WPC No.11144/2007
3
interim order presently passed will continue till 16.04.2007 only. The
Panchayat shall construct the partitioning wall at the earliest and will
renew the licence in favour of the petitioner in respect of the portion
which the petitioner will be allowed to retain.
PIUS C. KURIAKOSE, JUDGE
btt
WPC No.11144/2007
4