Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sastha Steels Pvt Ltd vs State Of Kerala
2024 Latest Caselaw 12161 Ker

Citation : 2024 Latest Caselaw 12161 Ker
Judgement Date : 14 May, 2024

Kerala High Court

Sastha Steels Pvt Ltd vs State Of Kerala on 14 May, 2024

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                THE HONOURABLE MR.JUSTICE VIJU ABRAHAM

     TUESDAY, THE 14TH DAY OF MAY    2024 / 24TH VAISAKHA, 1946

                        WP(C) NO. 25667 OF 2021

PETITIONER:

              SASTHA STEELS PVT LTD NISA, KANJIKODE, PALAKKAD-
              678621, REPRESENTED BY ITS MANAGING DIRECTOR,
              R.ELANGOVAN.
              BY ADV V.A.VINOD

RESPONDENTS:

     1        STATE OF KERALA REPRESENTED BY ITS SECRETARY,
              DEPARTMENT OF INDUSTRIES AND COMMERCE, GOVERNMENT
              SECRETARIAT, THIRUVANANTHAPURAM-695001.
     2        THE DIRECTOR, OFFICE OF DIRECTOR OF INDUSTRIES AND
              COMMERCE, DIRECTORATE OF INDUSTRIES AND COMMERCE,
              VIKAS BHAVAN, THIRUVANANTHAPURAM-695033.
     3        THE GENERAL MANAGER, DISTRICT INDUSTRIES CENTRE,
              PALAKKAD-678621, BEHIND CIVIL STATION.
 *ADDL.R4     ALVIN JOHN
              AGED 31YEARS, S/O C I JOHN, CHITTATUKARAKARAN HOUSE,
              ROSE GARDENS, THIRUVAMBADY, THRISSUR-680 022
              *(ADDL.R4 IS IMPLEADED AS PER ORDER DATED 15-06-2022
              IN I.A 1/2022)
              BY ADV TOMSON T.EMMANUEL
              GP - DEEPA V.


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.05.2024, ALONG WITH WP(C) NOS.1394/2021, 16999/2022 AND
4421/2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

                                     :2:

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

              THE HONOURABLE MR.JUSTICE VIJU ABRAHAM

    TUESDAY, THE 14TH DAY OF MAY           2024 / 24TH VAISAKHA, 1946

                         WP(C) NO. 1394 OF 2021

PETITIONER:

           SASTHA STEELS PVT. LTD. NIDA, KANJIKODE, PALAKKAD -
           678 621 REPRESENTED BY ITS MANAGING DIRECTOR
           (DIRECTOR) R.ELANGOVAN.
           BY ADV V.A.VINOD

RESPONDENTS:

   1       GOVERNMENT OF KERALA REPRESENTED BY ITS SECRETARY,
           DEPARTMENT OF INDUSTRIES AND COMMERCE, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM - 695 001.
   2       THE DIRECTOR, OFFICE OF DIRECTOR OF INDUSTRIES AND
           COMMERCE DIRECTORATE OF INDUSTRIES AND COMMERCE, VIKAS
           BHAVAN, THIRUVANANTHAPURAM -695 033.
   3       THE GENERAL MANAGER DISTRICT INDUSTRIES CENTRE,
           PALAKKAD - 678 621.
*ADDL.R4   ALVIN JOHN
           S/O C.I JOHN, AGED 31 YEARS,RESIDING AT
           CHITTATTUKARAKKARAN HOUSE,ROSE GARDEN THIRUVAMPADY
           POST, PIN-680022,THRISSUR DISTRICT
           *(ADDL.R4 IS IMPLEADED AS PER ORDER DATED 15/6/2022 IN
           I.A 1/2022 IN WPC 1394/21)
           BY ADV TOMSON T.EMMANUEL
           GP - DEEPA V.

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.05.2024, ALONG WITH WP(C) NOS.25667/2021, 16999/2022
AND 4421/2024, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
     WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

                                         :3:


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

                  THE HONOURABLE MR.JUSTICE VIJU ABRAHAM

        TUESDAY, THE 14TH DAY OF MAY           2024 / 24TH VAISAKHA, 1946

                            WP(C) NO. 16999 OF 2022

    PETITIONER:

               ALVIN   JOHN.,  AGED   31   YEARS  S/O. C  I   JOHN,
               CHITTATUKARAKARAN HOUSE, ROSE GARDENS, THIRUVAMBADY,
               THRISSUR - 680 022, THRISSUR DISTRICT.
               BY ADV TOMSON T.EMMANUEL

    RESPONDENTS:

1              DISTRICT INDUSTRIES CENTRE, DEPARTMENT OF INDUSTRIES
               AND COMMERCE, NEAR CIVIL STATION, PALAKKAD - 678 621,
               REPRESENTED BY ITS GENERAL MANAGER.
2              THE DIRECTOR,    OFFICE OF THE DIRECTOR OF INDUSTRIES
               AND COMMERCE, DIRECTORATE OF INDUSTRIES AND COMMERCE,
               VIKAS BHAVAN P O; THIRUVANANTHAPURAM - 695 033.
3              INSPECTOR OF POLICE, WALAYAR POLICE STATION, PALAKKAD
               - 678 625, REPRESENTED BY STATION HOUSE OFFICER.
4              STATE   OF  KERALA,    REPRESENTED  BY  SECRETARY  TO
               GOVERNMENT, DEPARTMENT OF INDUSTRIES AND COMMERCE,
               SECRETARIAT, THIRUVANANTHAPURAM - 695 001.
*ADDL.R5       SASTHA STEELS PVT. LTD.
               NIDA, KANJIKODE, PALAKKAD - 678 621.
               *[ADDITIONAL R5 IS IMPLEADED AS PER ORDER DATED
               15.06.2022 IN I.A.1/2022 IN WP(C)16999/2022.]
               BY ADV V.A.VINOD
               GP - DEEPA V.

         THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
    ON 14.05.2024, ALONG WITH WP(C) NOS.25667/2021, 1394/2021 AND
    4421 OF 2024, THE COURT ON THE SAME DAY DELIVERED THE
    FOLLOWING:
     WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

                                         :4:


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

                  THE HONOURABLE MR.JUSTICE VIJU ABRAHAM

        TUESDAY, THE 14TH DAY OF MAY           2024 / 24TH VAISAKHA, 1946

                             WP(C) NO. 4421 OF 2024

    PETITIONER:

               SASTHA STEELS PVT LTD NIDA, KANJIKODE, PALAKKAD,
               REPRESENTED BY ITS DIRECTOR,    R. ELANGOVAN, PIN -
               678621
               BY ADVS. V.A.VINOD SANTHOSH MATHEW ARUN THOMAS VEENA
               RAVEENDRAN KARTHIKA MARIA ANIL SEBASTIAN PULICKEL
               SHINTO MATHEW ABRAHAM ABI BENNY AREECKAL MATHEW NEVIN
               THOMAS KARTHIK RAJAGOPAL KURIAN ANTONY MATHEW LEAH
               RACHEL NINAN JOE S. ADHIKARAM

    RESPONDENTS:

1              STATE   OF    KERALA   REPRESENTED   BY   ITS   SECRETARY
               DEPARTMENT OF INDUSTRIES AND COMMERCE,         GOVERNMENT
               SECRETARIAT,     THIRUVANANTHAPURAM, PIN - 695001
2              THE DIRECTOR OFFICE OF DIRECTOR OF INDUSTRIES AND
               COMMERCE,     DIRECTORATE OF INDUSTRIES AND COMMERCE,
               VIKAS BHAVAN, THIRUVANANTHAPURAM, PIN - 695033
3              THE GENERAL MANAGER DISTRICT INDUSTRIES CENTRE,
               PALAKKAD, PIN - 678621
4              ALVIN    JOHN     AGED   32   YEARS    S/O    C.I   JOHN,
               CHITTATHUKARAKARAN HOUSE, ROSE GARDENS, THIRUVAMBADY,
               THRISSUR, PIN - 680022
               BY ADV TOMSON T.EMMANUEL
               GP - DEEPA V.

         THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
    14.05.2024, ALONG WITH WP(C) NOS.25667/2021, 1394/2021 AND
    16999/2022, THE COURT ON THE SAME DAY DELIVERED THE
    FOLLOWING:
 WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

                                     :5:



                   VIJU ABRAHAM , J.
========================================
WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of
                          2024
========================================
          Dated this the 14th day of May, 2024

                             JUDGMENT

Since the issues raised in all these writ petitions are common,

they are heard and disposed of by this common judgment.

2. In WP(C) No. 1394 of 2021, petitioner is a company that

undertakes the production of steel bars and the plant is situated in

the Kanjikode Industrial Area which started its operation in the year

2004, and the 3rd respondent allotted 196.33 cents of land for

setting up a steel plant. Pursuant to the said allotment, the

company was established and the company was given a further

allotment of land also by the 3 rd respondent for expansion of the

company. The petitioner company participated in auction

proceedings of Kerala Financial Corporation and acquired 1 acre of

land comprised in Sy.No.639 E/3 of Pudusserry Central Village of

Palakkad Taluk. After purchasing the said land through auction, the

petitioner company was given possession of land by the Kerala

Financial Corporation. The auction was conducted by the Kerala

Financial Corporation after getting permission from the 2 nd

respondent who is the Director of Industries and Commerce. WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

Thereafter, the 3rd respondent issued Ext.P1 order allotting this 1

acre of land in Sy.No. 639 E/3 in favour of the petitioner company.

Petitioner submits that as per Ext.P1, a condition has been

stipulated that the petitioner company shall only use the said

extent of land for stockyard purposes. Later on, the petitioner

entered into Ext.P2 articles of agreement with the 3 rd respondent in

respect of the above-said land. The petitioner company sought for

further allotment of additional 2 acres of land for utilizing the

installed capacity in full and for shifting the workshop which is

situated near the furnace area. Pursuant to the same, by Ext.P3

order, the petitioner was allotted 150 cents of land in Sy.No. 368,

370, 374 of Pudussery Village of Palakkad Taluk.

3. Based on a report filed by the Industrial Officer, a notice

for hearing was issued to the company stating that the land allotted

pursuant to Ext.P3 was not utilized so far and the petitioner

appeared for the hearing and sought some time for setting up

additional unit in the land allotted as per Ext.P3. But without giving

such an opportunity, the 3rd respondent issued Ext.P4 order,

whereby this 150 cents of land allotted as per Ext.P3 comprising Sy.

Nos. 368, 370 and 374 of Pudussery Village of Palakkad Taluk was

resumed. The petitioner would further submit that during the

lockdown period in the month of June, 2020, the 3 rd respondent WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

issued a notice of hearing asking the petitioner to appear before

the office on 24.06.2020. Even though the petitioner went to the

office as directed by the 3rd respondent, he was not allowed to

enter the office stating that he is coming from Tamil Nadu and

citing restrictions due to COVID-19 pandemic. Thereafter without

hearing the petitioner, the 3rd respondent went on to pass Ext.P5

order stating that the company has not started functioning till now

and hence the land allotted to the company having an extent of

one acre in Survey No.639 E/3 vide Ext.P1 is repossessed. The

petitioner submits that the finding in Ext.P5 is not correct since the

company started commercial production after setting up the

factory in the year 2004-2005 itself. The property allotted pursuant

to Exts.P1 and P2 is being used by the petitioner company for

stocking goods and as per the conditions in Exts.P2 and P2, the

petitioner could not utilize the said property for starting any

factory. It is further submitted that in 2007, the company sought for

more allotment of land and by Ext.P6, 60 cents of land was again

allotted to the petitioner company. Therefore, by the issuance of

Ext.P6 itself it is clear that the contentions raised in Ext.P5 order by

the 3rd respondent that the petitioner has not started functioning as

the company is without any basis. Thereupon, Ext.P7

representation was submitted before the 2 nd respondent against WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

Ext.P5 order stating the true sets of facts. The additional 4 th

respondent got impleaded and submitted that after repossessing

100 cents of land in Survey Nos.370 and 371/1, 374/1 of Puthussery

Village in the new Industrial Area, Kanjikode, Palakkad, the 4 th

respondent was allotted this 100 cents of land as per Ext.R4 and

the 4th respondent remitted the entire cost of land and building

along with the interest before the 3rd respondent and thereafter,

the 4th respondent has become the absolute owner of the plot

comprising of 100 cents of land in Survey Nos. 370 and 374/1 of

Puthussery Central Village in New Industrial Development Area,

Kanjikode - Palakkad district.

4. A detailed counter affidavit has been filed by the 3 rd

respondent, wherein it is submitted that 150 cents of land allotted

in 2012 was resumed by the Department in 2017 since the same

was kept idle since the allotment. It is also stated that the chance

of personal hearing was afforded to the petitioner and the

petitioner was given a chance to produce documents regarding the

functioning of its unit as per office letter dated 03.03.2020 well

before the declaration of the lockdown. But the petitioner did not

submit any document or made a reply to the letter. After the

lockdown period was over, another chance was given to the

petitioner for a personal hearing as per office letter dated WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

16.10.2020, but the petitioner did not turn up for the hearing. An

inspection was conducted and it was found that the land was lying

idle and vacant and thereafter another opportunity of hearing was

afforded on 24.06.2020 which also the petitioner did not avail. It is

further stated that the land in question was resumed as it was not

utilised for the purpose of which it was allotted even after a lapse of

12 years since the allotment and also for not starting the unit. It is

also submitted that in the 100 cents of land in question except a

shed that was constructed by the former allottee of the land and a

machinery with some scraps, there was nothing in the said land

and the land was not utilized by the petitioner till the resumption

and that no improvement/development works were done by the

petitioner after the possession of the land in the year 2007 and

Rule 16 of GO(MS) No.169/69/ID dated 05.04.1969 mandates that

the allotted land should be utilized by the allottee within a period of

16 months failing which it is liable to be resumed by the

department.

5. A detailed reply affidavit has been filed by the petitioner,

wherein it is reiterated that Exts.P1 and P2 contains a rider that the

land allotted will be utilized only for stockyard and not for melting

unit or any other activity. Petitioner also submits that the finding

that the manufacturing activity has not commenced in spite of WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

allotment of industrial plots is not correct and that commercial

protection started in the year 2004 and there were more than 100

workers engaged in the company and the company is running with

all necessary permissions and licences from the statutory

authorities. The petitioner relies on Ext. P8, details of the outward

supply of goods and services for the year 2023-24, as well as,

Ext.P9, consent to operate issued by the Kerala State Pollution

Control Board dated 22.03.2021 in support of its contentions. It is

also submitted that the property allotted as per Exts.P1 and P2 has

been used by the petitioner Company for stocking its materials

including machinery and nowhere in the agreement or in the

allotment order it is stated that the company shall use the property

for stocking a particular product only.

6. The learned Government Pleader as per a memo

produced a sketch of the property comprised in Re-survey Nos.370

and 374/1 of Block No.34 of Puthussery Central Village allotted to

the additional 4th respondent.

7. WP(C) 25667 of 2021 is filed by the petitioners in WP(C)

No.1394 of 2021 seeking an order directing the respondents not to

allow any person under him to take away the stock machinery and

materials lying in the stockyard of the company comprised in 1 acre

of land in Re-survey No.639 E/3 of Puthussery Central village of WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

Palakkad Taluk, which was resumed by the 3 rd respondent pursuant

to Ext.P5 order dated 26.06.2020.

8. WP(C) No. 16999 of 2022 is filed by the additional 4 th

respondent in WP(C) No.1394 of 2021, wherein he has sought for a

direction to the 1st respondent to enable the petitioner for

conducting business activities in the said plot.

9. WP(C) No.4421 of 2024 is filed by the petitioner in WP(C)

No.1394 of 2021 essentially challenging Ext.P15, whereby 1 acre of

land comprised in Sy.No. 370/pt, 374/pt of Kanjikode New Industrial

Development area was allotted to the 4th respondent, who is the

additional 4th respondent in WP(C) No.1394 of 2021. In the said writ

petition, it is contended that the writ petition was necessitated

since the respondents came up with a contention that it was the

property which was restored as per Ext P5 order which is allotted to

the 4th respondent and pursuant to the direction issued by this

court, the Government pleader has produced a survey sketch in

respect of the property wherein it is contended that the land in

survey number 639E/3 allotted to the petitioner is the one which

was subsequently allotted to the 4 th respondent and the same is in

resurvey no. 370 and 374/1 though no such contention was taken

by the 3rd respondent in their counter affidavit filed in WP(C) No.

1394 of 2021. Petitioner would further submit that the delay in WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

challenging Ext P8 order was only due to the above said facts and

circumstances and the petitioner company was never put on notice

about the resurvey conducted by the authority concerned and also

the change in survey numbers.

10. A detailed counter affidavit has been filed by the 4 th

respondent. Ext R4-A allotment agreement was executed after the

allotment order was issued on 24.07.2020. Electricity connection

was also granted and the 4th respondent was paying energy

charges and Ext R4-D GST registration certificate was also

produced in support of his contention.

11. I have heard the learned Senior Counsel appearing for

the petitioner in WP(C) No. 1394 of 2021, 25667 of 2021 and WP(C)

No. 4421 of 2024 and also the learned counsel appearing for the

petitioner in WP(C) No. 16999 of 2022 and the learned Special

Government Pleader for the Industries Department.

12. WP(C) No. 1394 of 2021 is filed challenging Ext P5

whereby an extent of 1 acre of land comprised in Survey No.

639E/3pt was resumed, whereas WP(C) No. 4421 of 2024 is

challenging Ext P15 whereby the additional 4th respondent in WP(C)

No. 1394 of 2021 was allotted 1 acre of land comprised in 370/pt

and 374/pt. After going through the pleadings in these writ

petitions and after hearing the respective counsels, I am of the WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

view that two aspects are to be considered and decided in these

writ petitions, i.e., whether Ext P5 order of resumption of 1 acre of

land comprised in Survey No. 639E/3pt was in accordance with law

and as to whether it is the very same land which is allotted to the

additional 4th respondent in WP(C) No. 1394 of 2021 as per Ext P15

proceedings produced in WP(C) No. 4421 of 2024.

13. Let me first consider whether the resumption of 1 acre

of land comprised in Survey No. 639E/3pt was in accordance with

law. The petitioner in WP(C) No. 1394 of 2021, which was running

an industrial unit in Kanjikode Industrial Area participated in an

auction proceedings of KFC and acquired the said 1 acre of land

comprised in Survey No. 639E/3pt and after acquiring the same,

the said land was allotted as per Ext.P1. A perusal of Ext P1 would

reveal that the petitioner unit is an existing industry which is

functioning close to the subject property and that the 2nd

respondent granted permission to KFC to confirm the auction sale

on a specific condition that the additional land of 1 acre will be

utilized only for use of stock yard and not as a melting unit or any

other activity and the petitioner has agreed to the said

stipulations.

14. It is based on the said condition that the above said land

was allotted to the petitioner. Thereafter, Ext P2 agreement was WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

executed with the 3rd respondent which also mandated that during

the period of hire the plot shall not be used by the allottee for any

purpose other than for which it is hired. During lock down period, a

notice was issued by the 3rd respondent for a hearing which the

petitioner attempted to attend but was not granted permission to

enter the premises stating Covid 19 restrictions and later Ext P5

order was issued restoring 1 acre of land comprised in Survey No.

639E/3pt. A perusal of Ext P5 would reveal that the order of

resumption was issued for the reason that though the petitioner

was asked to produce documents regarding the industrial activity

undertaken by the petitioner, the same was not produced and also

did not appear for a hearing and further that the property though

allotted for almost 12 years, the same has not been put to use. It is

seen that Ext P7 reply has been submitted by the petitioner

wherein it is stated that the company is functioning in the land

allotted by the 3rd respondent and that around 100 workers are

working and the company is undertaking production of steel bars.

As regard the 1 acre of land allotted as per Ext P1, the petitioner

would contend that the same was allotted with a rider that the land

will be used only as a stock yard and not for any melting unit or any

other activity. In the counter affidavit filed by the 3 rd respondent,

the stand taken is that no improvement/development works were WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

done by the petitioner after the possession of the land was taken

and therefore the same was resumed. But in Ext P5 and in the

counter affidavit filed there is no answer to the specific contention

taken by the petitioner that in Ext P1 there is a rider that the

allotted plot will be used only as a stock yard and not for any

melting unit or any other activities and that only after the petitioner

has agreed for the same, that the allotment was granted and that

the petitioner has been using the said property for stocking its

materials and the finished products. The petitioner has produced

Ext P8 and P9 to substantiate that the unit is functioning in the

industrial land and finding in Ext P5 that the petitioner is not

undertaking any industrial activity is without any basis. Learned

Senior counsel appearing for the petitioner would further contend

that even though in Ext P5 it is stated that no industrial activity is

undertaken by the petitioner for almost 12 years, by Ext P6

proceedings of the year 2017, the petitioner was allotted another

60 cents of land comprised in Survey No. 370/pt which would show

that the stand taken in Ext P5 that no industrial activity for almost

12 years is without any basis in as much as if no industrial activity

is undertaken by the petitioner as stated in Ext P5, no additional

land will be allotted as evident from Ext P6. All these aspects were

brought to the notice of the 3rd respondent by filing Ext P7 petition. WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

It is also the specific contention of the petitioner company that the

proceedings were initiated during Covid 19 pandemic. Yet another

contention of the petitioner is that by Ext P1, 1 acre of land

comprised in Survey No. 639E/3pt was allotted to him and by Ext

P5, the said land was resumed. It is also to be seen that the

petitioner was also granted 150 cents of land in Survey No. 368,

370, 374 of Pudussery Central Village as per Ext P3 and this land

was resumed as per Ext P4. Petitioner contends that a perusal of

Ext P15, 1 acre of land comprised in Survey no. 370/pt, 374/pt was

allotted to the additional 4th respondent and not the land which

was ordered to be resumed as per Ext P5 as the said land is

comprised in survey no. 639-E/3pt. The counter affidavit filed by

the 3rd respondent also did not contain an answer as to whether it is

the very same land which is allotted to the 4 th respondent which is

resumed as per Ext P5. Though in the memo submitted by the

Special Government Pleader it is stated that the 1 acre land

resumed as per Ext P5 is allotted to the additional 4 th respondent

and a sketch is seen prepared in respect of the said property, the

survey no. is shown as 370 and 374/1. If in fact it is the re-survey

number of the property resumed as per Ext P5, then naturally Ext

P5 which was issued only in 2020 should also contain the resurvey

number but the survey number shown therein is 639E/3pt. In view WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

of the above facts and circumstances, the matter requires

reconsideration by the authorities after affording an opportunity

being heard to the parties.

In view of the above factual situation involved in this batch of

writ petitions, I am of the opinion that the matter requires

reconsideration at the hands of the 2 nd respondent for which Ext P7

petition is pending consideration. Therefore, these writ petitions

are disposed of as follows:

1. Ext P5 order in WP(C) No. 1394 of 2021 and Ext P15

order in WP(C) No. 4421 of 2024 are set aside.

2. The 2nd respondent shall take up Ext P7 petition

submitted by the petitioner in WP(C) No. 1394 of 2021

and dispose of the same in accordance with the law

based on the Rules for Allotment of Plots in Industrial

Development Area/Development Plot/Industrial Estate

as amended as per G.O.(Ms) No.8/2020/ID dated

08.01.2020 after affording an opportunity of being

heard to the petitioner and the additional 4 th respondent

in WP(C) No. 1394 of 2021.

3. If a survey and measurement of the land is required to

finalize the proceedings, the same shall be with notice

to the petitioner and additional 4th respondent in WP(C) WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

No. 1394 of 2021.

4. The 2nd respondent shall finalize the proceedings and

issue orders as directed above within an outer limit of 3

months from the date of receipt of a copy of the

judgment.

Sd/-

VIJU ABRAHAM JUDGE

sbk/-

WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

APPENDIX OF WP(C) 1394/2021

PETITIONER EXHIBITS

Exhibit P-8 True copy of form GSTR -1 for the financial year 2023-24 dated 7.12.2023 of the Petitioner company Exhibit P-9 True copy of the integrated consent to operate issued by the Kerala State Pollution Control Board dated 22.3.2021 EXHIBIT P3 TRUE COPY OF THE ORDER DATED 04/08/2012 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 10/10/2017 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 26/12/2007 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 22/03/2007 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE REPRESENTATION DATED 18/12/2020 PREFERRED BY THE PETITIONER BEFORE THE 2ND RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 26/06/2020 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE AGREEMENT DATED 27/12/2007.

RESPONDENT EXHIBITS EXHIBIT R4 TRUE COPY OF AGREEMENT FOR ALLOTMENT OF PLOT ON HIGHER PURCHASE DATED 04.11.2020, IN SURVEY NO.370 AND 374/1 OF VILLAGE PUTHUSSERY CENTRAL, ENTERED INTO BETWEEN PETITIONER AND 3RD RESPONDENT WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

APPENDIX OF WP(C) 16999/2022

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF CHELLAN DATED 19.05.2020 FOR RS.6,62,650/- REMITTED BY PETITIONER, TOWARDS COST OF LAND.

Exhibit P2 TRUE COPY OF AGREEMENT FOR ALLOTMENT OF PLOT ON HIGHER PURCHASE DATED 04.11.2020, IN SURVEY NO.370 AND 374/1 OF VILLAGE PUTHUSSERY CENTRAL, ENTERED INTO BETWEEN PETITIONER AND 1ST RESPONDENT. Exhibit P3 TRUE COPY OF CHELLAN FOR RS.6,52,650/- REMITTED BY PETITIONER, TOWARDS BALANCE COST OF LAND.

Exhibit P3 TRUE COPY OF CHELLAN FOR RS.33,652/- REMITTED BY A PETITIONER, TOWARDS INTEREST ON COST OF LAND. Exhibit P4 TRUE COPY OF COMPLAINT SUBMITTED BEFORE 3RD RESPONDENT WHICH WAS ACKNOWLEDGED AS PER PETITION NO.144320/2020 DATED 05.12.2020.

Exhibit P5 TRUE COPY OF LETTER DATED 25.03.2022 SUBMITTED BY PETITIONER BEFORE 1ST RESPONDENT.

Exhibit P6 TRUE COPY OF LETTER NO. DICPKD/363/2020-13 DATED 29.04.2022 ISSUED BY 1ST RESPONDENT.

Exhibit P7 TRUE COPY OF INTERIM ORDER DATED 17.11.2021 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 25667/2021.

Exhibit P7    TRUE COPY OF INTERIM ORDER DATED 29.11.2021 PASSED
    A         BY THIS HON'BLE COURT IN WP(C) NO. 1394/2021,
Exhibit P7    TRUE COPY OF JUDGMENT DATED 18.11.2021 PASSED BY
    B         THIS HON'BLE COURT IN WP(C) NO. 15837/2020
Exhibit P8    TRUE COPY OF ORDER DATED 24.07.2020 ISSUED TO

PETITIONER BY 1ST RESPONDENT IN ALLOTTING 100 CENTS OF LAND IN SURVEY NO.370 AND 374/1 IN VILLAGE PUTHUSSERRY CENTRAL, TALUK PALAKKAD, DISTRICT PALAKKAD WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

APPENDIX OF WP(C) 4421/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF FORM GSTR -1 FOR THE FINANCIAL YEAR 2023-24 DATED 07.12.2023 OF PETITIONER COMPANY Exhibit P2 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD DATED 22.3.2021 Exhibit P3 TRUE COPY OF THE ORDER DATED 22.03.2007 ISSUED BY THE 3RD RESPONDENT Exhibit P4 TRUE COPY OF THE ORDER DATED 26.12.2007 ISSUED BY THE 3RD RESPONDENT Exhibit P5 TRUE COPY OF THE AGREEMENT DATED 27.12.2007 ENTERED INTO BETWEEN THE PETITIONER COMPANY AND THE 3RD RESPONDENT Exhibit P6 TRUE COPY OF THE ORDER DATED 04.08.2012 ISSUED BY THE 3RD RESPONDENT Exhibit P7 TRUE COPY OF THE AMENDMENT AGREEMENT ENTERED INTO BETWEEN THE PETITIONER COMPANY AND THE 3RD RESPONDENT DATED 06.08.2012 Exhibit P8 TRUE COPY OF THE ORDER DATED 10.10.2017 ISSUED BY THE 3RD RESPONDENT Exhibit P9 TRUE COPY OF THE ORDER DATED 26.06.2020 ISSUED BY THE 3RD RESPONDENT Exhibit P10 TRUE COPY OF THE REPRESENTATION DATED 18.12.2020 PENDING BEFORE THE 2ND RESPONDENT Exhibit P11 TRUE COPY OF THE ORDER DATED 16.02.2021 IN W.P (C)

Exhibit P12 TRUE COPY OF THE JUDGMENT IN W.P (C) NO 15837/2020 DATED 18.11.2021 Exhibit P13 TRUE COPY OF THE INTERIM ORDER IN W.P (C) NO 25667/2021 DATED 17.11.2021 Exhibit P14 TRUE COPY OF THE ORDER IN I.A NO 1/2021 IN W.P (C) NO 1394/2021 DATED 29.11.2021 Exhibit P15 TRUE COPY OF THE ALLOTMENT ORDER ISSUED BY THE 3RD RESPONDENT IN FAVOUR OF THE 4TH RESPONDENT DATED 24.07.2020 Exhibit P16 TRUE COPY OF THE COUNTER AFFIDAVIT FILED BY THE 3RD RESPONDENT IN W.P (C) NO 1394/2021 Exhibit P17 TRUE COPY OF THE NOTICE ISSUED BY THE 3RD RESPONDENT DATED 16.06.2020

RESPONDENT EXHIBITS

EXT R4-A True copies of allotment agreement dated 04.11.2020 EXT R4-B True copies of chellans dated 07.05.2021 towards balance cost of land and interest WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

EXT R4-C True copy of certificate No.DB25/KJKD/2023-24/51 dated 12.02.2024 issued by Assistant Engineer, Electrical Section, KSEB, Kanjikode EXT R4-D True copy of GST registration certificate No.32BVPPA1565F2ZU dated 03.12.2020 issued in FORM GST REG - 06 issued under the GST Act WP(C) No. 1394 & 25667 of 2021, 16999 of 2022 & 4421 of 2024

APPENDIX OF WP(C) 25667/2021

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE ORDER DATED 26.12.2007 ISSUED BY THE 3RD RESPONDENT.

Exhibit P2 TRUE COPY OF THE AGREEMENT DATED 27.12.2007. Exhibit P3 TRUE COPY OF THE ORDER DATED 4.8.2012 ISSUED BY THE 3RD RESPONDENT NO.I/3015/03.

Exhibit P4 TRUE COPY OF THE ORDER DATED 10.10.2017 ISSUED BY THE 3RD RESPONDENT, NO.I/3015/03.

Exhibit P5 TRUE COPY OF THE ORDER DATED 26.6.2020 ISSUED BY THE 3RD RESPONDENT, NO.I/3015/03.

Exhibit P6 TRUE COPY OF THE LIST OF MACHINERIES AND OTHER ITEMS INCLUDING RAW MATERIALS.

Exhibit P7 TRUE COPY OF THE REPRESENTATION PREFERRED BEFORE THE 3RD RESPONDENT DATED 16.11.2021.

RESPONDENT EXHIBITS EXHIBIT R1 TRUE COPY OF AGREEMENT FOR ALLOTMENT OF PLOT ON HIGHER PURCHASE DATED 04.11.2020, IN SURVEY NO.370 AND 374/1 OF VILLAGE PUTHUSSERY CENTRAL, ENTERED INTO BETWEEN PETITIONER AND 3RD RESPONDENT

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter