G. Mohandas Vs. State of Kerala & Ors.
[Criminal Appeal No(s)._________ of 2025 arising out of SLP (Crl.) No (s). 1694 of 2024]
Mehta, J.
1. Heard.
2. Leave granted.
3. The appellant herein has approached this Court seeking exercise of jurisdiction under Article 136 of the Constitution of India for assailing the final judgment and order dated 16th January, 2024, passed by the learned Single Judge of the High Court of Kerala at Ernakulam1 in Criminal Miscellaneous Case No. 330 of 2021, whereby the petition filed by the appellant herein under Section 482 of the Code of Criminal Procedure, 19732, seeking quashing of the FIR3, was dismissed.
4. Facts, in a nutshell, relevant and essential for the disposal of the appeal are noted hereinbelow.
4.1 The appellant herein is the owner of the building4 bearing No. T.C No. 28/1830 in Survey No. 709 of the Vanchiyoor Village, District Thiruvananthapuram. He is accused of hatching criminal conspiracy along with officials of the Thiruvananthapuram Municipal Corporation5 and the architect (accused No.7) in raising construction of a new four-storeyed commercial building by demolishing the existing building without obtaining the necessary permission from the Municipal Corporation.
4.2 The case of the prosecution is that the appellant, acting in furtherance of a prior conspiracy with the officials of the Municipal Corporation, submitted an application in Appendix-A under Rule 5(1) and Rule 144(1) of the Kerala Municipality Building Rules, 1999,6 to the Municipal Corporation, seeking permission to make alterations and internal changes to the pre-existing building. The concerned official of the Municipal Corporation granted a permit to the appellant in Appendix-C under Rule 11(3) of the Rules, limited to renovation of the existing/old building.
4.3 The prosecution alleges that, as a matter of fact, under the provisions of the Rules, no such permit was required for alterations and internal changes to the building. The officials of the Municipal Corporation granted the permit despite the knowledge that the internal renovation of the building could be carried out by the building owner suo moto, and no formal permission was required for the same under the Rules.
On the strength of the said permit, which was allegedly issued as a part of the conspiracy, the appellant demolished the existing building located in Vanchiyoor Village, Thiruvananthapuram District, and constructed a four-storeyed commercial building in gross violation of the Rules. The prosecution was initiated on the basis of a complaint filed by a businessman, namely, Dr. Biju Ramesh, to the Secretary of the Municipal Corporation, alleging that the appellant, in conspiracy with the Municipal Corporation officials, had constructed the four-storeyed building for commercial usage in violation of the Rules.
4.4 Acting on the above complaint, the Vigilance and Anti-Corruption Bureau7, conducted a surprise inspection of the disputed building on 5th January, 2007. On receiving the report of the surprise inspection, the Government vide letter No. 6918/D1/2007/Vig. dated 31st July, 2007, accorded sanction to conduct a vigilance enquiry into the matter.
The enquiry concluded that the appellant herein and various officials of the Municipal Corporation had conspired to facilitate the appellant in constructing the building in violation of the Rules and thereby the necessary ingredients of the offences punishable under Section 13(1)(d) read with Section 13(2) of the Prevention of Corruption Act, 1988,8 and Section 120B of the Indian Penal Code, 18609, were prima facie made out against the appellant and the erring officials.
4.5 After the enquiry report was submitted and a prosecution sanction was received from the Director of Vigilance Department, an FIR, bearing VC No. 3 of 2009 was registered on 19th March, 2009, against the officials of the Thiruvananthapuram Municipal Corporation, the appellant and the architect of the disputed building, under Section 13(1)(d) r/w Section 13(2) of the PC Act and Section 120-B of the IPC. The appellant was arrayed as accused No. 6, whereas accused Nos. 1 to 5 were officials of the Thiruvananthapuram Municipal Corporation. The architect of the disputed building was arrayed as accused No. 7.
4.6 The Investigating Officer concluded in the report under Section 173(2) CrPC that the indicted officials of the Municipal Corporation, as well as the appellant, were aware of the fact that no permit was required for the internal alterations/renovation in the existing building. They were also aware that the location of the disputed building fell within a zone where the construction of commercial buildings was strictly prohibited.
In spite thereof, the appellant submitted the questioned application for permit posing it to be necessary under the Rules, and the officials of the Municipal Corporation granted the permit even though not required. Upon conclusion of the investigation, a chargesheet10 came to be filed against the appellant, the officials of the Municipal Corporation, and the architect (accused No. 7), in the Court of the Enquiry Commissioner and Special Judge, Thiruvananthapuram.
4.7 Aggrieved, the appellant approached the High Court by way of Criminal Miscellaneous Petition No. 330 of 2021 under Section 482 of the CrPC, seeking quashing of the proceedings. It was the case of the appellant before the High Court that as a matter of fact, the permission was sought for and taken for renovation, alterations, and internal changes to the existing building in a bona fide manner.
However, before the renovation work could be undertaken, there was a heavy deluge of torrential rainfall which caused the building to collapse, and, therefore, the appellant was compelled to construct the new building. He urged that the appellant moved for regularisation of the disputed building and accepting the said prayer, the Municipal Corporation has raised a demand of Rs. 18,58,653/- for regularisation of the unauthorised construction, and once the regularisation is permitted on payment of the compounding charges, the criminality of the alleged act is erased.
4.8 The appellant further contended that the architect for the building in question, namely A. Dharamakeerthi, who was arrayed as accused No. 7, also approached the High Court by filing a petition under Section 482 of the CrPC, bearing Criminal Miscellaneous No. 2161 of 2020, and vide order dated 7th January 2021, the learned Single Judge of the High Court has quashed the proceedings against accused No. 7, namely A. Dharamakeerthi. Thus, the appellant is also entitled to the same treatment on parity.
4.9 However, the High Court did not find favour with the submissions of the appellant and dismissed the Miscellaneous Petition filed by him vide order dated 16th January, 2024, which is assailed in this appeal by special leave.
Submissions on behalf of the appellant:-
5. Shri R. Basant, learned senior counsel appearing for the appellant, vehemently and fervently submitted that the prosecution case, as set out in the chargesheet, does not disclose the necessary ingredients of the offences alleged against the appellant. He fervently contended that since the Municipal Corporation has already decided to compound the disputed construction, no element of criminality remains in the alleged infraction/deviation. He further submitted that the original building collapsed due to heavy rainfall, and that the appellant merely rebuilt the old structure. As per Mr. Basant, there was no violation of the Rules in raising the new construction, more so, when the application for regularisation has been accepted.
6. Shri Basant, therefore, urged that the appeal is fit to be accepted and the impugned order passed by the High Court, along with all the proceedings sought to be taken against the appellant, deserve to be quashed.
Submissions on behalf of the respondents:-
7. Per contra, Shri P.V. Dinesh, learned senior counsel appearing for the respondent-State, vehemently and fervently opposed the submissions advanced by the appellant's counsel. He urged that the entire thrust of the appellant's case, that the building collapsed due to torrential rainfall after due permission for renovation, alterations, and internal changes was granted by the Municipal Corporation, is nothing but a figment of imagination.
8. No sooner after the complaint had been received regarding the illegal construction, the Vigilance Department issued a stop memo to the appellant on 27th November, 2006. In sheer defiance of the stop memo, the appellant continued the construction and raised a four-storey commercial building in a zone where the construction of commercial buildings was prohibited. Not only this, in order to cover up his fraudulent acts, the appellant even tried to get the unauthorised construction regularised by filing an ex post facto application even though no such regularisation was permissible as the zone where the disputed building was constructed was a noncommercial zone.
9. Learned senior counsel submitted that it is a different matter that the regularisation never took place, as the criminal acts of the appellant and the officials had already been exposed during the vigilance enquiry. He further contended that, following the dismissal of the petition filed by the appellant under Section 482 CrPC by the High Court, the Special Judge has already directed the framing of charges against the appellant and hence, the appellant has no valid existing grounds to assail the impugned order and the chargesheet.
10. He, therefore, urged that the appeal is devoid of merit and deserves to be dismissed, and that the order under challenge, as well as all the proceedings initiated against the appellant, ought to be allowed to continue in accordance with law.
Discussion and Conclusion:-
11. We have given thoughtful consideration to the submissions advanced at bar and have gone through the impugned order and the material placed on record.
12. It was not disputed and is also evident from the Kerala Municipality Building Rules, 1999, that there is no requirement whatsoever for seeking permission to make alterations, renovations, or internal changes in an existing building. Despite that, the appellant acted in conspiracy with officials of the Municipal Corporation and procured such permission, which was nothing but a precursor to the fraudulent design of raising construction of a commercial structure in a prohibited zone under the garb of the renovation permission.
13. Clearly thus, from the very beginning, the appellant acted in conspiracy with the Municipal Corporation officials by giving a facade of legitimacy to his fraudulent actions and to establish a preemptive defence in case the illegal acts were exposed.
14. After the complaint was registered against the appellant and other officials, the Vigilance Department was informed, and a stop memo dated 27th November, 2006 was issued to the appellant, prohibiting any further construction activity. In sheer defiance of the stop memo, a four-storeyed commercial building was constructed. Furthermore, the appellant attempted to legitimise his fraudulent criminal actions by seeking an order for the regularisation of the patently illegal construction.
15. From the above-stated sequence of events, it is evident that the appellant and the officials of the Municipal Corporation were acting hands in glove right from the time of granting permission to renovate the pre-existing building. The officials of the Municipal Corporation deliberately turned a blind eye to the fact that the appellant had commenced construction of a commercial structure by misusing the permit granted for making renovations and/or internal changes.
Moreover, they even entertained the fraudulent application filed by the appellant seeking the regularisation of the patently illegal structure. Indisputably, the construction of a commercial structure was not permissible as it fell within a prohibited zone. Hence, the application for regularisation could not have been entertained. Inspite thereof, the conniving officials raised a demand for regularisation presumably to give legitimacy to the conspiratorial design. Thus, the necessary ingredients of the offences alleged are clearly established from the allegations set out in the prosecution's case.
16. The trial Court has already rejected the application filed by the appellant under Section 239 of the CrPC and has directed framing of charges against him and the officials of the Corporation who were charge-sheeted along with the appellant with the aid of Section 120B of the IPC. These officials have not challenged the criminal proceedings, which is a tacit acknowledgment of the seriousness and prima facie validity of the allegations. Needless to say, that the case of the architect, whose prosecution was quashed by the High Court, stands on an entirely different footing.
He was merely discharging his professional obligations while preparing the architectural design for the building, without any active involvement in the alleged conspiracy or the execution of the illegal construction. There is no material on record to suggest his prior knowledge or participation in the criminal intent shared by the appellant and the Corporation officials. Hence, the appellant cannot claim parity with the architect, i.e., accused No. 7 in the chargesheet, and any reliance placed on the High Court's order quashing proceedings against the architect is wholly misplaced.
17. We direct that the concerned authorities shall be under an obligation to take suitable action against the illegal construction raised by the appellant, uninfluenced by any extraneous circumstances.
18. It is our firm opinion that the impugned order dated 16th January, 2024, passed by the High Court of Kerala in Criminal Miscellaneous Case No. 330 of 2021, does not suffer from any infirmity whatsoever so as to warrant interference by this Court. Hence, the present appeal fails and is being dismissed as being devoid of merit.
19. Pending application(s), if any, shall stand disposed of.
..................J. (Vikram Nath)
..................J. (Sandeep Mehta)
New Delhi;
July 15, 2025.

