Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Greater Cochin Development Authority ... vs Mary Philip
2025 Latest Caselaw 9153 Ker

Citation : 2025 Latest Caselaw 9153 Ker
Judgement Date : 24 September, 2025

Kerala High Court

Greater Cochin Development Authority ... vs Mary Philip on 24 September, 2025

Author: A. Muhamed Mustaque
Bench: A.Muhamed Mustaque
                                                      2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                   1


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

        THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                   &

        THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

  WEDNESDAY, THE 24TH DAY OF SEPTEMBER 2025 / 2ND ASWINA,

                               1947

                        WA NO. 965 OF 2023

        AGAINST   THE   JUDGMENT       DATED   08.12.2022   IN   WP(C)

NO.21468 OF 2013 OF HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS:

    1       GREATER COCHIN DEVELOPMENT AUTHORITY (GCDA),
            REPRESENTED BY THE SECRETARY, GCDA, ERNAKULAM
            PIN - 682 020.

    2       SECRETARY, GREATER COCHIN DEVELOPMENT AUTHORITY
            (GCDA), ERNAKULAM PIN - 682 020


            BY ADVS.
            SRI.VIPIN P.VARGHESE
            SMT.MEHNAZ P. MOHAMMED
            SHRI.ANIRUDH G. KAMATH
            SHRI.ADARSH MATHEW
            SMT.MERLINE MATHEW
            SMT.CELINE JOHN
            SMT.SREELEKSHMI G.
                                                  2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                2




RESPONDENT/PETITIONER:

            K.S ABDUL, S/O. K.B. SAIDU, AGED 74 YEARS,
            ASHANA HOUSE, IV / 101, GCDA, ALTHARA ROAD,
            THOTTUKATTUKARA P.O, ALUVA, PIN - 683 108


            BY ADVS.
            SRI.SANTHEEP ANKARATH
            SHRI.P.ANIRUDHAN



     THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY   HEARD   ON
24.09.2025, ALONG CONNECTED CASES, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                   3




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

        THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                   &

        THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

  WEDNESDAY, THE 24TH DAY OF SEPTEMBER 2025 / 2ND ASWINA,

                               1947

                        WA NO. 1138 OF 2023

        AGAINST   THE   JUDGMENT       DATED   08.12.2022   IN   WP(C)

NO.12757 OF 2010 OF HIGH COURT OF KERALA

APPELLANT/RESPONDENT:

            GREATER COCHIN DEVELOPMENT AUTHORITY (GCDA),
            REPRESENTED BY THE SECRETARY, GCDA, ERNAKULAM
            PIN - 682 020.


            BY ADVS.
            SRI.VIPIN P.VARGHESE
            SMT.CELINE JOHN
            SHRI.ANIRUDH G. KAMATH
            SMT.SREELEKSHMI G.
            SMT.MEHNAZ P. MOHAMMED




RESPONDENTSPETITIONERS:

    1       GEORGE CHUMMAR, S/O. CHUMMAR, PUDUSSERY HOUSE,
                                                     2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                   4


               CHOWARA, ALUVA , NOW RESIDING AT CC 44/3797,
               MAMANGALAM-POTTAKUZHY ROAD, KALOOR P.O, PIN -
               682 017

    2          FOUZIYA ABOOBACKER, W/O. K.I. ABOOBACKER,
               KARUKUNNATH HOUSE, PERUNGAL P.O, PIN - 683 565


               BY ADVS.
               SHRI.SHIBU JOSEPH
               SRI.JOSEPH GEORGE (KANNAMPUZHA)
               SHRI.M.A.AZEEZ MUSHTAQUE



        THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY   HEARD   ON
24.09.2025, ALONG WITH CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                                      2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                  5




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

       THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                  &

      THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

  WEDNESDAY, THE 24TH DAY OF SEPTEMBER 2025 / 2ND ASWINA,

                              1947

                       WA NO. 1160 OF 2023

      AGAINST    THE   JUDGMENT       DATED   08.12.2022   IN   WP(C)

NO.16440 OF 2013 OF HIGH COURT OF KERALA

APPELLANT/RESPONDENT:

            GREATER COCHIN DEVELOPMENT AUTHORITY (GCDA)
            GCDA, P.B NO. 2012, KADAVANTHARA P.O, COCHIN,
            REPRESENTED BY ITS SECRETARY., PIN - 682 020


            BY ADVS.
            SRI.VIPIN P.VARGHESE
            SMT.MERLINE MATHEW
            SMT.MEHNAZ P. MOHAMMED
            SMT.CELINE JOHN
            SMT.SREELEKSHMI G.
            SHRI.ADARSH MATHEW
            SHRI.ANIRUDH G. KAMATH




RESPONDENT/PETITIONER:
                                                  2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                6




            MARY PHILIP, W/O DR. E.M PHILIPS, HILKOM
            BUNGLOW, ALUVA, ERNAKULAM DISTRICT, REPRESENTED
            BY POWER OF ATTORNEY HOLDER, SRI.JACOB KOSHY,
            S/O KOSHY MATHEW, MALLASSERY MADAYIL HOUSE, NEAR
            ST.THOMAS CHURCH, U.C COLLEGE P.O ALUVA, PIN -
            683 102


            BY ADVS.
            SRI.SANTHEEP ANKARATH
            SMT.ANJALI MENON



     THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY   HEARD   ON
24.09.2025, ALONG WITH WA.965/2023 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                   7




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

        THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                   &

        THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

  WEDNESDAY, THE 24TH DAY OF SEPTEMBER 2025 / 2ND ASWINA,

                               1947

                        WA NO. 1168 OF 2023

        AGAINST   THE   JUDGMENT       DATED   08.12.2022   IN   WP(C)

NO.25809 OF 2011 OF HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS:

    1       GREATER COCHIN DEVELOPMENT AUTHORITY (GCDA)
            REPRESENTED BY SECRETARY, ERNAKULAM, KOCHI, PIN
            - 682 020

    2       THE SECRETARY, GREATER COCHIN DEVELOPMENT
            AUTHORITY, ERNAKULAM, KOCHI, PIN - 682 020


            BY ADVS.
            SRI.VIPIN P.VARGHESE
            SHRI.ADARSH MATHEW
            SMT.SREELEKSHMI G.
            SHRI.ANIRUDH G. KAMATH
            SMT.MERLINE MATHEW
            SMT.CELINE JOHN
            SMT.MEHNAZ P. MOHAMMED
                                                  2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                8




RESPONDENT/PETITIONER:

            M.G KRISHNAKUMARI, W/O D. PAVITHRAN, SAJU
            BHAVAN, SIVA TEMPLE ROAD, THOTTUKKATTUKARA,
            ALUVA, PIN - 683 108


            BY ADVS.
            SRI.JOSEPH ALBIN NEDUNTHALLY
            SHRI.T.M.CHANDRAN
            SRI.S.SUJITH



     THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY   HEARD   ON
24.09.2025, ALONG WITH CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                   9




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

        THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                   &

        THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

  WEDNESDAY, THE 24TH DAY OF SEPTEMBER 2025 / 2ND ASWINA,

                               1947

                        WA NO. 1176 OF 2023

        AGAINST   THE   JUDGMENT       DATED   08.12.2022   IN   WP(C)

NO.27050 OF 2011 OF HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS:

    1       GREATER COCHIN DEVELOPMENT AUTHORITY (GCDA)
            REPRESENTED BY ITS SECRETARY, ERNAKULAM, KOCHI.,
            PIN - 682 020

    2       THE SECRETARY, GREATER COCHIN DEVELOPMENT
            AUTHORITY, ERNAKULAM, KOCHI 682 020.


            BY ADVS.
            SRI.VIPIN P.VARGHESE, SC, GCDA
            SHRI.ADARSH MATHEW
            SMT.CELINE JOHN
            SMT.MEHNAZ P. MOHAMMED
            SMT.MERLINE MATHEW
            SMT.SREELEKSHMI G.
            SHRI.ANIRUDH G. KAMATH
                                                     2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                  10




RESPONDENTS/PETITIONERS:

    1          M.V. CHERIAN, MAMPILLY HOUSE, 28/734,
               KADAVANTHARA ROAD, KOCHI., PIN - 682 020

    2          KS GOPALAKRISHNAN (EXPIRED), KALISSERY HOUSE,
               KADAVANTHARA P.O., KOCHI, PIN - 682 020

    3          K.I. SARALA, W/O. LATE GOPALAKRISHNAN, KALISSERY
               HOUSE, NEAR AKSHAYA HOSPITAL, KADAVANTHARA,
               KOCHI, PIN - 682 020

               BY ADVS.
               SRI.SANTHEEP ANKARATH


        THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY   HEARD   ON
24.09.2025, ALONG WITH CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                                      2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                  11




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

       THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                  &

      THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

  WEDNESDAY, THE 24TH DAY OF SEPTEMBER 2025 / 2ND ASWINA,

                              1947

                       WA NO. 1365 OF 2023

      AGAINST    THE   JUDGMENT       DATED   08.12.2022   IN   WP(C)

NO.17911 OF 2010 OF HIGH COURT OF KERALA

APPELLANT/RESPONDENT:

            GREATER COCHIN DEVELOPMENT AUTHORITY (GCDA)
            P.B NO.2012, KOCHI, REPRESENTED BY ITS
            SECRETARY, PIN - 682 020


            BY ADVS.
            SRI.VIPIN P.VARGHESE, SC, GCDA
            SMT.MEHNAZ P. MOHAMMED
            SHRI.ADARSH MATHEW
            SHRI.ANIRUDH G. KAMATH
            SMT.SREELEKSHMI G.
            SMT.MERLINE MATHEW
            SMT.CELINE JOHN




RESPONDENTS/PETITIONER AND 2ND RESPONDENT:
                                                     2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                                  12




    1          DR. P S HERBERT, PULIKKATHARA HOUSE, KOTTAPPURAM
               PO, KODUNGALLUR (VIA), THRISSUR DT, REPRESENTED
               BY HIS POWER OF ATTORNEY HOLDER SHRI PS VINCENT,
               S/O DVASSIKUTTY ALIAS PV SEBASTIAN, PULIKATHARA
               HOUSE, KOTTAPPURAM P O, KODUNGALLUR, THRISSUR
               DISTRICT., PIN - 680 667

    2          THE DISTRICT COLLECTOR, ERNAKULAM, PIN - 682 030


               BY ADVS.
               SHRI.T.RAMPRASAD UNNI
               SMT.ASWINI SANKAR R.S.
               SRI.K.RAMAKUMAR (SR.)
               SRI.S.M.PRASANTH
               SRI.T.H.ARAVIND



        THIS    WRIT   APPEAL   HAVING   BEEN   FINALLY   HEARD   ON
24.09.2025, ALONG WITH CONNECTED CASES, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:71349


WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

                               13




                   JUDGMENT

[WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023,

1176/2023, 1365/2023]

A. Muhamed Mustaque, J.

These appeals stare at the Greater Cochin

Development Authority (for short, "GCDA") themselves, as they

failed to incorporate the necessary clause into the sale deed

executed to secure the actual consideration of the land value

they paid for acquiring land for housing projects. The GCDA

acquired land and thereafter, allotted it to different purchasers.

While allotting land, they mentioned that they would be entitled

to claim the differential value of the land in the event the

Reference Court enhance the value of the land. However, while

executing the sale deed, there is no such stipulation in the sale

deed. After the execution of the sale deed, GCDA initiated

proceedings to claim the excess amount. This resulted in the 2025:KER:71349

WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

challenge before this Court.

2. The GCDA's stand is that they are entitled to

the excess amount for the consideration paid for the land

acquired to be recovered from the allottees.

3. By a detailed judgment, the learned Single

Judge was of the view that such a recovery is impossible

against the terms and conditions of the sale deed. The rights

and obligations of the parties have been concluded by the sale

deed, and it cannot be reopened by separate proceedings.

4. The learned counsel for the GCDA submits that

the GCDA is entitled to levy public charges as referred to under

Section 55 (5d) of the Transfer of Property Act, enforcing the

obligation on the buyer. It is to be noted that the GCDA is now

invoking its authority and power to enforce even a private

remedy available to them. However, this may not be possible

unless they seek appropriate relief for the performance of the

contract, particularly if they invoke the private law obligations.

Anyway, we find absolutely no scope for interfering 2025:KER:71349

WA Nos.965/2023, 1138/2023, 1160/2023, 1168/2023, 1176/2023,

1365/2023

with the very well- reasoned judgment of the learned Single

Judge. Accordingly, these appeals stand dismissed.

Sd/-

A.MUHAMED MUSTAQUE JUDGE

Sd/-

HARISANKAR V. MENON JUDGE PR

 
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