High Court Kerala High Court

V.M.Manoj vs State Of Kerala on 7 April, 2009

Kerala High Court
V.M.Manoj vs State Of Kerala on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15236 of 2007(L)


1. V.M.MANOJ, VIRUTHIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE GENERAL MANAGER, DISTRICT INDUSTRIES

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/04/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
              ........................................................................
                   W.P.(C) No. 15236 OF 2007
              .........................................................................
                         Dated this the 7th April, 2009



                                  J U D G M E N T

Ext.P9 order passed by the second respondent cancelling

Ext. P1 order of allotment, whereby an Industrial Workshed was

allotted to the petitioner and also ordering repossession of such

workshed because of the default committed by the petitioner, is

under challenge in this Writ Petition.

2. An Industrial Work Shed was allotted to the petitioner,

who belongs to the SC community, by the second respondent,

as borne by Ext.P1 proceedings dated 25.08.2003 subject to the

condition that the petitioner effected prompt payment of the

rent, which was provisionally fixed at Rs.530/- per month

considering plinth area of 1060 Sq.ft. It is seen that the

petitioner and some other similarly situated persons in the area

had preferred various representations before the authorities

including the second respondent, seeking for effecting periodical

W.P.(C) No. 15236 OF 2007

2

maintenance to the Industrial Work Shed and for such other

appropriate reliefs, also claiming assignment of ownership right

over the property/Industrial Work Shed, which in turn was

declined as borne by Ext.P6 followed by Ext.P7 notice, asking the

petitioner to clear the rental arrears in respect of the Shed in

question. The above notice was replied by the petitioner as per

Ext. P8 representation, seeking for the benefit of instalments for

enabling him to clear the liability in respect of the rental arrears.

Since the petitioner did not turn up, despite issuance of notice

dated 21.03.2007 sent to him by registered post and since there

was contravention of relevant terms and conditions, the

allotment was cancelled and the Industrial Work Shed was

ordered to be repossessed, as borne by Ext. P9 proceedings

issued by the second respondent, which has been subjected to

challenge in this Writ Petition.

3. The second respondent has filed a counter affidavit

justifying the stand taken by him mainly in view of the failure on

the part of the petitioner in clearing the rental arrears of

Rs.20,670/- as on 25.02.2007. It is also stated in the counter

W.P.(C) No. 15236 OF 2007

3

affidavit that the very purpose of the Scheme was defeated in

so far as the petitioner, despite securing allotment, did not start

any industrial activities in the said land and that the inspection

revealed that he had sublet the industrial land to some others.

Ext.P9 proceedings have been finalised by the second respondent

only after giving an opportunity of hearing to the petitioner, by

issuing a registered notice. Despite receipt of notice calling for

hearing, the petitioner did not turn up, as observed in Ext.P9.

The petitioner has not chosen to file any reply affidavit to rebut

the averments of the second respondent.

In the above facts and circumstances, no interference is

called for. The Writ Petition fails and is dismissed accordingly.

P.R. RAMACHANDRA MENON,
JUDGE.

lk