High Court Kerala High Court

Viswalekshmyamma B vs Corporation Of … on 7 July, 2008

Kerala High Court
Viswalekshmyamma B vs Corporation Of … on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16013 of 2008(F)


1. VISWALEKSHMYAMMA B.,
                      ...  Petitioner

                        Vs



1. CORPORATION OF THIRUVANANTHAPURAM
                       ...       Respondent

2. THE TOWN PLANNING OFFICER,

3. THE BUILDING INSPECTOR,

4. THE ASSISTANT COMMISSIONER OF POLICE,

5. THE CIRCLE INSPECTOR OF POLICE,

6. SYRIL.Y., MINI NIVAS,

7. MINI, W/O.SYRIL.Y., MINI NIVAS,

                For Petitioner  :SRI.KKM.SHERIF

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/07/2008

 O R D E R
                           ANTONY DOMINIC, J.

                        ===============
                     W.P.(C) NO. 16013 OF 2008 F
                    ====================

                  Dated this the 7th day of July, 2008

                              J U D G M E N T

The allegation in this writ petition is that respondents 6 and 7 are

making constructions without a permit issued by the respondent

Corporation as contemplated under the Kerala Municipality Building Rules,

1999. According to the petitioner, the construction so undertaken is even

ignoring a stop memo issued by the Corporation. Counsel for the

Corporation submits that noticing the construction undertaken by

respondents 6 and 7, they have issued a stop memo on 13/5/2008 and an

order under Section 406(1) on 31.5.2008. It is stated that thereafter

notice has been issued to respondents 6 and 7 and that considering their

reply to the notice, final orders will be passed. Though counsel appearing

for respondents 6 and 7 seeks to justify the construction that they have

commenced, he also accepts the fact that order under Section 406(1) has

been issued by the Corporation on 31/5/2008. In view of the factual

position as above, what is required to be done is that the Corporation

should take a final decision in this matter in pursuance to the preliminary

order dated 31/5/2008.

WPC 16013/08
:2 :

2. Accordingly, the writ petition is disposed of directing that the

Corporation shall take a final decision in pursuance to the preliminary

order dated 31/5/2008 with notice to respondents 6 and 7 and taking into

account the contentions raised by them. This shall be done, as

expeditiously as possible, at any rate within 4 weeks of receipt of a copy of

this judgment.

Counsel for the petitioner complains that despite the stop memo and

the preliminary order, respondents 6 and 7 are still continuing

construction. This certainly is a matter for the Corporation to take note

and if there is any substance in what is complained of by the petitioner,

appropriate remedial action shall be taken by the Corporation.

ANTONY DOMINIC, JUDGE
Rp