High Court Kerala High Court

Tufail Ahamed vs State Of Kerala- Represented By … on 20 November, 2007

Kerala High Court
Tufail Ahamed vs State Of Kerala- Represented By … on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29201 of 2007(B)


1. TUFAIL AHAMED,
                      ...  Petitioner
2. TASIF AHAMED,
3. AYISHA MALIKA,
4. MRS. SAFIYA AHAMED SAHIB,
5. BADEERUL SAMAN, S/O LATE A.S.SULAIKHA,
6. ZANEERNA A.A., D/O LATE A.S.SULAIKA,
7. A.S.BADARUNNEESSA, W/O.M.S.UMMER SAHIB,
8. A.S.RASHEEDA, W/O.S.A.MOHAMED HUSSAIN,

                        Vs



1. STATE OF KERALA- REPRESENTED BY THE
                       ...       Respondent

2. THE PALAKKAD MUNICIPALITY,

                For Petitioner  :SMT.M.A.ZOHRA

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :20/11/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
                     ----------------------------------
                      W.P.(C) NO. 29201 of 2007
                     ----------------------------------
            Dated this the 20th day of November , 2007

                               JUDGMENT

Petitioners 1 to 4 ,7 & 8 were petitioners in W.P.(C) No.28945 of

2006 which was disposed of by me on 13.3.20078 by Ext.P1

judgment. Petitioners 5 and 6 are legal heirs of one smt.A.S.Sulekha,

who was the 5th petitioner in that Writ Petition. W.P.(C)

No.28945/2006 was filed by the petitioners therein seeking quashment

of Clause No.3 of Ext.P3 development certificate issued by the 2nd

respondent Palakkad Municipality in respect of 2.4 acres of land in

Survey Nos. 837, 840 and 841 of Palakkad Village. On the terms of

the above clause No.3, 94 cents of land belonging to the petitioners

and forming part of the above mentioned 2.4 acres is to be kept

reserved for the transportation purposes of the Municipality.

2. Under Ext.P1 judgment clause No.3 of Ext.P3 development

certificate was quahsed with effect from 31.3.2007. The request of

the petitioners in this writ petition is that a fresh development

certificate be issued deleting clause No.3 in Ext.P3 or in the alternative

issue development certificate in respect of 94 cents of land, which is

WPC No.29201/2007 2

seen reserved for transportation purposes as per Ext.P3. The

petitioners point out that Ext.P1 judgment has attained finality and

that the application for review of Ext.P1 and further application for

clarification of Ext.P1 were declined by this court. The petitioners

submit that as per Ext.P2 dated 14.6.2007, they submitted an

application for development certificate in terms of Ext.P1 judgment.

In spite of that application and two lawyer notices issued to the

Municipality, there has been no favourable response from the side of

the Municipality. On these averments, the petitioners pray for the

following reliefs;

“i). To issue a writ of mandamus or any other
appropriate writ, order or direction, directing the 2nd
respondent Municipality to issue Development
Certificate in respect of the 94 cents of land whose
reservation stands quashed with effect from
3`1.3.2007 as made clear by this Hon’ble Court vide
orders in I.A No.10349/2007 dated 24.8.2007 and
Ext.P`1 judgment dated 13.3.2007 and as applied for
by Ext.P2 within 2 weeks or such other appropriate
time fixed by this Hon’ble Court.

ii). Issue a writ of Mandamus or any other
appropriate writ, or direction, directing the 2nd
respondent Palakkad Municipality to issue development
certificate at the earliest possible, at the most within
2 weeks as the reservation is quashed with effect from
31.3.2007 and 6 months have already passed by;”

WPC No.29201/2007 3

3. The 2nd respondent Municipality has filed a counter affidavit.

It is contended that Ext.P3 development certificate was issued by the

Municipality in terms of the Municipality Act and the Municipality

Building Rules. Ext.P3 is even now in currency except for the

circumstance that clause NO.3 in Ext.P3 has been deleted. According

to the Municipality, there is no provision in the Act or the Rules for

issuing more than one development certificate. It is also contended

that one of the prayers in Ext.P1 was that the Municipality be directed

to issue another development certificate. This court did not grant that

prayer and there is no direction in Ext.P1 for issuance of another

development certificate in respect of the property which requires any

compliance by the Municipality. It is further contended that the

Municipality’s council has passed Ext.R2 (a) resolution by thumping

majority that the 94 cents of property belonging to the petitioners

along with the properties of others should be acquired for the purpose

of establishing a lorry stand and a bus stand. It is also pointed out

that though Ext.R2(a) resolution was challenged by another property

owner, the same was dismissed by this court as premature and Ext.R2

(b) judgment passed by this court in W.P.(C) No.26488/2007 is relied

on in this context.

4. To the above counter affidavit, the petitioners have filed a

WPC No.29201/2007 4

detailed reply affidavit. Ext.P3 form of development certificate is

produced along with this reply affidavit. It is pointed out that

development certificate is appended with commercial lay out plan, in

which also yellow lines were drawn over the reserved area

demarcating it under the caption “land for transportation”. The

petitioners submit that in compliance with the conditions other than

the condition No. 3 in Ext.P3 road was constructed and handed over to

the Municipality. Drainages were constructed. It is after all these

works are carried out and on inspection that the development

certificate marked as Ext.P6 in Ext.P1 was issued on 19.4.2006. A

copy of the commercial lay out containing reservation clause is also

produced as Ext.P5. It is pointed out that after Ext.P1 became final,

the petitioners submitted fresh plan for 94 cents of land with Ext.P2

application so as to have the same approved without the yellow over

line tampering and demarcated by words “land for transportation”.

The petitioners claim that it is clear from Exts.P4 and P5 that the work

has been completed as per the specifications. About two acres of land

has been utilised for internal roads drainages, transformer yard, bell

mouths, etc. These roads and drainages after construction have also

been surrendered to the Municipality by requisite surrender deeds

apart from 50 cents of land utilised for the construction of bye pass

WPC No.29201/2007 5

and handed over as required by the conditions imposed in Ext.P3. It is

pointed that it is after all these and awaiting for three months after

Ext.P1, that submitted Ext.P2 as envisaged in Rule 20(g) of the Kerala

Municipality Act 1999. The Municipality is bound to issue as per Rule

22 (2) and appendix – G, the development certificate for the

reserved area of 94 cents whose reservation stands quashed with

effect from 31.3.2007. In stead of that, the Municipality is trying to

mislead this court. The present request is for development certificate

relating to 94 cents in respect of which no development certificate has

been issued already. It is highlighted that the findings in Ext.P1 will

justify the above relief also. The reply affidavit goes on to refute the

contentions based on the proposed acquisition of land. It is not for the

Municipality to decide whether the land should be acquired for any

public purpose invoking the urgency clause. The Municipality can only

request the Government for acquisition. Referring to clause No. 2 of

Ext.R2(a), which provides that a sum of Rs.40 Lakhs has been

provided for in the budget of the Municipality for the year 2007-08,

it is contended that the said clause is utter falsehood. It is then

submitted that the area which is seen excluded under Ext.R2(a)

(0.1426 Hectares) includes 50 cents of land surrendered by the

petitioners freely for the purpose of Melamuri – T – B road town bus

WPC No.29201/2007 6

stand, bye-pass as per clause 2,4 and 5 of Ext.P3. As regards Ext.R2

(b), it is pointed out that the same does not pertain to the petitioners’

property. Ext.R2(b) does not in any event decide any issue.

5. I have heard the submissions of Smt. M.A.Sohara, the

learned counsel for the petitioners and those of Sri.V.Chithamberesh,

the learned Standing Counsel for the Municipality. The contentions

raised by the Municipality, in my opinion, are too technical for

receiving the acceptance by this court. Ext.P1 judgment has attained

finality. The Municipality cannot resist reliefs sought for on the reason

that the Municipality intends to acquire 94 cents of property not

covered by Ext.P3 certificate for transportation purposes. Till this

moment the notification under Section 4 (1) of the Land Acquisition

Act has not promulgated. The petitioners are entitled to have a

development certificate in respect of 94 cents of land in question in

the light of ext.P1 judgment and the order passed in I.A.

No.10349/2007.

The result is that the writ petition will stand allowed. The 2nd

respondent Municipality is directed to issue development certificate in

respect of 94 cents covered by Ext.P1 judgment as applied for by

Ext.P2 within three weeks of receiving a copy of this judgment to the

WPC No.29201/2007 7

petitioners. It is however made clear that the observations in Ext.P1

judgment as well as in the orders in I.A. No.10349 and 10350/2007

regarding the initiation of Land Acquisition Proceedings by the

Municipality will continue to operate.

PIUS C. KURIAKOSE,
JUDGE.

dpk