High Court Kerala High Court

Vinu Krishnan vs State Of Kerala Represented By The on 25 February, 2008

Kerala High Court
Vinu Krishnan vs State Of Kerala Represented By The on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5659 of 2008(W)


1. VINU KRISHNAN,S/O.RADHAKRISHNAN
                      ...  Petitioner

                        Vs



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

2. THE CORPORATION OF THIRUVANANTHAPURAM

3. THE SECRETARY, CORPORATION OF

4. THE TOWN PLANNING OFFICER

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.N.NANDAKUMARA MENON (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/02/2008

 O R D E R
                           PIUS C.KURIAKOSE, J.

                           -------------------------

                        W.P.(C) No. 5659 of 2008

                       ---------------------------------

             Dated, this the 25th day of February, 2008


                               J U D G M E N T

I have heard the submissions of Shri. V.Manu, learned counsel

for the petitioner and also those of Shri.Nandakumara Menon,

learned senior counsel for the Corporation and the learned

Government Pleader.

2. Shri.Manu submitted that Ext.P3 judgment has been

issued by this Court in respect of an adjacent property and the

petitioner therein is the petitioner’s neighbour. On going through

Ext.P3 it is seen that the Corporation in that case stopped

constructions on the basis of the building permit which had been

issued to the petitioner therein on the ground that the property is

covered by the Trivandrum Medical College Area Development

Scheme. In the present case the reason for cancellation of Ext.P1

is the existence of a proposal for establishment of medical staff

quarters. Though, going by Exts.P2 & P3, it would appear that

acquisition of properties in these cases are for different purposes, I

have no reason to doubt the correctness of the submission of the

learned counsel for the petitioner that both these come under the

Medical College Development Scheme. Whatever that be, the issue

WP(C) No. 5659/2008

-2-

is covered by the judgment of the Division Bench in Padmini Vs.

State of Kerala, reported in 1999 (3) KLT 465. Hence, I am

inclined to grant relief similar to the relief which was given to the

petitioners in Ext.P3 especially since I am told that the properties

are situated near to each other. I direct the petitioner to submit an

undertaking in the form of an affidavit before the Corporation

stating clearly that in the event of promulgation of a notification

under Section 4(1) of the Land Acquisition Act for acquisition of the

property in respect of which Ext.P1 building permit has been issued

within one year from today, the petitioner will surrender the

properties sought to be acquired as well as the building constructed

on the strength of Ext.P1 without claiming any compensation for

building. Once that affidavit is filed, Ext.P1 will revive and the

petitioner will have the permission to continue with the

construction. Considering the above direction, Ext.P2 is quashed

subject to the condition that the undertaking should be filed before

the Corporation.

This writ petition is disposed of as above.

(PIUS C.KURIAKOSE, JUDGE)

WP(C) No. 5659/2008

-3-

jg