High Court Kerala High Court

K.N.Devadathan vs State Of Kerla Rep.By Chief … on 10 June, 2009

Kerala High Court
K.N.Devadathan vs State Of Kerla Rep.By Chief … on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16440 of 2008(F)


1. K.N.DEVADATHAN, SRIVILAS, SANGEETHA ROAD
                      ...  Petitioner
2. CHANDRIKA, CHANDRIKA VILAS, ALAYAKKAD

                        Vs



1. STATE OF KERLA REP.BY CHIEF SECRETARY,
                       ...       Respondent

2. THE CUSTODIAN OF VESTED FOREST &

3. THE DISTRICT FOREST OFFICER, PALAKKAD.

                For Petitioner  :SRI.P.N.PURUSHOTHAMA KAIMAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :10/06/2009

 O R D E R
                       V.GIRI, J
                    .......................
                W.P.(C).16440/2008
                    .......................
         Dated this the 10th day of June, 2009

                     JUDGMENT

Petitioner purchased an extent of 11 acres 55

cents of property comprised in survey Nos. 40/1 and

357/95 of Kinavalloor Amsom Parali, under Exts.P1

and P2 documents. The vendor of the petitioner had

obtained the same as assignee from Kunhunni Nair,

who in turn had taken the property from Subramanya

Iyer, who allegedly got it from Poomully mana.

Kunhunni Nair had filed an application as O.A.170/77

and certificate of purchase was issued in favour of

Kunhunni Nair. Forest officials were not parties to

the proceedings before the Land Tribunal.

Subsequently, the State sought for a review of order

passed by the Land Tribunal in O.A.170/77. Review

was allowed and ultimately the order was affirmed by

the Supreme Court itself. Net result of these

proceedings was that the complainant became unable

to assert any title over the property which was

eligible to be treated as land vested in the

Government.

W.P.(C).16440/2008
2

2. According to the respondents, land was eligible

to be treated as a private forest vested in terms of

the Kerala Private Forests (Vesting and Assignment)

Act, 1920. Even if the contentions of the petitioner

are appreciated, he obviously does not have a

vestige of right over the property. Though the

review petition filed by the State was allowed as

early as on 30.6.1988, property in question could be

taken possession of by the respondents only in 2008.

In other words, petitioners had the benefit of

collecting yield from the property for a period of

almost 20 years after it became clear that he had no

title to the same. This is apart from the fact that

they had benefit of the property from 1981 to 1988.

3. Petitioners approached this Court earlier in

Writ Petition No.8502/2008 for a direction to the

respondents to hand over possession of the property

covered by Exts.P1 and P2 to enable them to take

W.P.(C).16440/2008
3

the yield there from. Writ petition was dismissed

under Ext.P10 judgment holding that the land in

question is a vested private forest and possession of

the same is already vested in the State.

Subsequently respondents took steps to auction the

right to collect yield from the property and there

upon, present writ petition has been filed seeking a

declaration that the petitioners are entitled to cut

and remove the rubber trees planted in the property.

4. Heard learned counsel for the petitioners and

learned special Government Pleader.

5. That the property belongs to the State and is

vested in the same is no longer open to controversy.

This fact has again been reaffirmed in Ext.P10

judgment. The plea made by the petitioners for a

right to cut and remove the rubber trees planted by

them, allegedly in the year 1981 also is

misconceived. On a review petition filed by the

W.P.(C).16440/2008
4

State in relation to the order passed by the Land

Tribunal being allowed, it came about that the

assignor of the petitioners also was declared to

have no title to the property. Consequently the

petitioners also became disabled from asserting any

right to the property vested in the Government.

Therefore, there is no merit in the further plea

raised by the petitioners that they should be given

a chance to remove the trees because they were

planted in the year 1981. Writ petition is bereft of

merit. Hence, the same is dismissed.

V.GIRI,
Judge

mrcs