High Court Kerala High Court

V.Anwar Sadath Aged 40 Years vs Manjeri Municipality on 9 April, 2010

Kerala High Court
V.Anwar Sadath Aged 40 Years vs Manjeri Municipality on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5609 of 2010(A)


1. V.ANWAR SADATH AGED 40 YEARS
                      ...  Petitioner

                        Vs



1. MANJERI MUNICIPALITY
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.P.VENUGOPAL (1086/92)

                For Respondent  :SRI.M.P.ASHOK KUMAR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/04/2010

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.5609 of 2010 (A)
             ---------------------------------
              Dated, this the 9th day of April, 2010

                          J U D G M E N T

The petitioner submitted an application for a building permit.

That was considered and rejected by Ext.P2 order dated

06/01/2010 passed by the Municipality stating that as per the

Nelliparamba Area Scheme approved under the Town Planning Act,

the area is earmarked as a planned residential area. It is

challenging Ext.P2, this writ petition is filed.

2. From the submissions made by the learned counsel for

the petitioner and the learned Government Pleader, the Scheme was

published way back in 1994 and for implementation thereof

acquisition of land is required to be completed. No steps have been

taken for acquisition of any land. If that be so, the claim of the

petitioner is covered by the judgment of this Court in P.K.Nasar v.

Malappuram Municipality (2009(3) KLT 92), and the review order in

Secretary to Government v. Nazar (2010(1) KLT 286) will have no

impact on the said position.

WP(C) No.5609/2010
-2-

In view of the above, I quash Ext.P2 and direct the Municipality

to pass fresh orders in the matter. It is made clear that the

petitioner shall also furnish an undertaking before the Municipality

that if the land is acquired within a period of one year from today,

he shall not claim any compensation for the construction

undertaken on the strength of the permit to be issued to the

petitioner.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg