High Court Kerala High Court

K.G.Mohandas vs State Of Kerala on 25 March, 2008

Kerala High Court
K.G.Mohandas vs State Of Kerala on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 2708 of 2001(C)



1. K.G.MOHANDAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.C.MOHANDAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/03/2008

 O R D E R
                                           K.T. SANKARAN, J.
                    ...................................................................................
                   C.R.P. Nos. 2708 OF 2001 & 283 OF 2002
                    ...................................................................................
                                   Dated this the 25th March, 2008


                                                    O R D E R

These revisions are filed challenging the order dated 26.07.2001 passed by

the Taluk Land Board, Palakkad in L.B.No.629 of 1973. By the order impugned, the

Taluk Land Board held that the declarant ,viz., P.M. Narayanan Namboodiripad holds

excess land and that he is liable to surrender an extent of 7.38 acres of land.

2. The petitioners were not parties before the Taluk Land Board. It is stated that

they filed Claim Petitions before the Taluk Land Board on 09.10.2001 and 22.01.2002.

It is stated that the Claim Petitions are not disposed of by the Taluk Land Board. When

attempts were made to take possession of the lands claimed by the petitioners, the

Civil Revision Petitions were filed challenging the order dated 26.07.2001.

3. The petitioner in C.R.P.No. 2708 of 2001, viz., K.G. Mohandas claims title

and possession in respect of an extent of 1.62 acres, consisting of 31 cents in

R.S.No.203/2 and 1.31 acres in R.S.No. 205 of Puduppariyaram-I Village (Nochipully).

Copies of the claim petitions are made available to me by the counsel for the petitioner.

In the Claim Petition filed by Mohandas, it is stated that his family got verupattom right

over the property claimed by him under the jenmi ‘Poovullimana’. It is also stated that

in the family partition effected as per document No.309/1966, S.R.O., Palakkad, these

properties were allotted to the petitioner, Mohandas.

4. In the Claim Petition filed by Beepathumma and others/petitioners in

C.R.P.No. 283 of 2002, title is claimed in respect of 3.92 acres in Sy.No. 49/3 of

C.R.P. Nos. 2708 OF 2001 & 283 OF 2002

2

Mundur-I Village . It is stated in the application that the said property belongs to the

applicants’ family as per partition deed No.3854 of 2000 of S.R.O., Parali. It is also

stated that the property was outstanding on lease in favour of Pakkar Rowther, the

predecessor-in-interest of the petitioners under the auction purchaser Nayathil

Narayanan Namboodiripad. The further statement in the Claim Petition is that the

property is not involved in the ceiling case, but due to mistaken identity in the survey

records of Sy.No.49/3 , the property is attempted to be taken possession of.

5. A perusal of the order dated 26.07.2001 would indicate that an extent of 31

cents in R.S.No. 203/2 and 1.31 acres in Sy.No. 205 of Puduppariyaram-I Village is

included in the total extent of the declarant. An extent of 4.85 acres in 49/3A of

Mundur I Village is also included in the account of the declarant. In the excess land

to be surrendered, shown as Part-D appended to the order, an extent of 31 cents in

Sy. No.203/2 and 1.31 acres in Sy.No.205 of Puduppariyaram-I Village and an extent

of 2.55 acres in Sy. No.49./3A of Mundur-I Village is included.

6. In the objections filed by the declarant dated 12.12.1989, it is stated that out

of 4.85 acres in Sy.No. 49/3A, only an extent of 2 acres and 30 cents was in the

possession of the declarant as per the partition deed in the family of the declarant.

It is also stated that 31 cents of property in Sy.No. 203/2 of Nochipully amsom is in

the possession of Mohandas, S/o. Gopalan. As regards 1.31 acres in Sy.No.205 of

Nochipully is concerned, the case of the declarant is that the said extent is a forest

land. From the order passed by the Taluk Land Board, it is seen that the above

contentions put forward by the declarant were not properly dealt with.

7. According to the petitioners, the claim petitions filed by them are pending

before the Taluk Land Board. The records forwarded by the Taluk Land Board do not

C.R.P. Nos. 2708 OF 2001 & 283 OF 2002

3

contain the claim petitions. Probably, the Taluk Land Board keeps the Claim Petitions

separately. Since the Claim Petitions are filed subsequent to the final order passed by

the Taluk Land Board, it may not be quite proper for the petitioners to have challenged

the final order by filing Revisions. The Revisional Court would not be in a position to

find as to whether the contentions raised by the petitioners/claimants are correct or not.

Primarily their contentions are to be dealt with by the Taluk Land Board. If the Taluk

Land Board finds that the claim made by the petitioners is genuine, the final order

passed under Section 85(5)(c) of the Kerala Land Reforms Act shall be set aside.

That jurisdiction cannot be exercised by the Revisional Court invoking Section 103 of

the Kerala Land Reforms Act. At the same time, the grievance of the petitioners that

the claim petitions filed by them are not disposed of by the Taluk Land Board and that

their lands are being taken possession of, remains to be considered. True, the

petitioners could have filed Writ Petitions for a direction to the Taluk Land Board to

dispose of the Claim Petitions. Instead, they thought it fit to challenge the final order

passed by the Taluk Land Board in these Revision Petitions.

8. In the facts and circumstances of the case, I am of the view that the

jurisdiction under Article 227 can be exercised and proper directions can be issued to

the Taluk Land Board in these matters. Accordingly, the following directions are

issued to the Taluk Land Board:

i) The Taluk Land Board shall dispose of the Claim Petitions filed by

K.G.Mohandas, petitioner in C.R.P.No. 2708 of 2001, and Beepathumma and others,

petitioners in C.R.P.No. 283 of 2002, after affording an opportunity of being heard to

them.

ii) Till the Claim Petitions are disposed of by the Taluk Land Board, the

C.R.P. Nos. 2708 OF 2001 & 283 OF 2002

4

extent of 31 cents in Sy.No.203/2 and 1.31 acres in Sy.No.205 of Puduppariyaram-I

Village (Nochipully) and the extent of 2.55 acres in Sy.No.49/3A of Mundur-I Village

(Oduvangad), which are shown in Part-D appended to the order dated 26.07.2001,

shall not be taken possession of by the Taluk Land Board.

The Civil Revision Petitions are disposed of as above. No order as to costs.

K.T. SANKARAN,
JUDGE.

lk

C.R.P. Nos. 2708 OF 2001 & 283 OF 2002

5

K.T. SANKARAN, JJ.

………………………………………………..

C.R.P. Nos.2708 OF 2001 & 283 OF 2002

…………………………………………………
Dated this the 25th March, 2008

O R D E R