High Court Kerala High Court

Vaniyan Valappil Bhargavi vs The Taluk Land Board on 24 March, 2010

Kerala High Court
Vaniyan Valappil Bhargavi vs The Taluk Land Board on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 844 of 2008()


1. VANIYAN VALAPPIL BHARGAVI
                      ...  Petitioner

                        Vs



1. THE TALUK LAND BOARD, TALIPARAMBA
                       ...       Respondent

2. THE TAHSDILDAR, TALIPARAMBA.

3. SHARADA,D/O. C.V.KORAN,

4. BALAKRISHNAN,S/O. C.V.KORAN

5. YASODA, D/O.C.V.KORAN

6. STATE OF KERALA

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :24/03/2010

 O R D E R
                       P.BHAVADASAN, J.
                       -------------------------
                     C.R.P No.844 of 2008
                       --------------------------
               Dated this the 24th March, 2010

                             O R D E R

Petitioner challenges the order dated 30.8.2008

passed by the Taluk Land Board, Taliparamba. Revision

petitioner claims possession over 2 acres and 21 3/4 cents

of land comprised in Re.Sy.No.30/2 of Panniyoor amsom.

It is stated that her father had obtained the property on

tenancy right. It is also stated that her father had obtained

purchase certificate in respect of the property as per

order in O.A No.9647/76 of the Land Tribunal,

Taliparamba. Revision petitioner obtained the property as

per Sale deed No.3504/93 of S.R.O. Taliparamba from her

father.

2. The petitioner preferred a claim petition under

Section 85 (8) of the Kerala Land Reforms Act on the basis

of the gift deed executed in her favour by her father. She

produced certain documents before the Taluk Land Board

to establish her claim. She also pointed out that

proceedings under 85 (A) of the Act is misconceived

because of her possession over the property. In spite of the

C.R.P No.844 of 2008
2

above objections and documents produced by her, without

considering any of them, the impugned order has been

passed.

3. Learned counsel appearing for the petitioner

pointed out that Sri.C.V Koran taken by the Taluk Land

Board as the declarent had nothing to do with the

property. Several documents were produced to establish

her claim over the property. Without considering the

documents produced by the petitioner, the impugned order

has been passed.

4. There seems to be considerable force in the

submission made by the learned counsel for the petitioner.

From the materials available, it is seen that the petitioner

had definite claim that property did not belong to Sri.

C.V.Koran and in fact belong to Sri.Mammad Kunji Haji.

She had also produced purchase certificate obtained from

her father and assignment deed executed in her favour. It

is also significant to note that the claim gets support from

the report of the Revenue Inspector. Under these

circumstances, the Taluk Land Board was not justified in

C.R.P No.844 of 2008
3

declining the relief prayed for by the petitioner. At any

rate, the claim made by the revision petitioner has to be

considered in the light of the evidence adduced before the

Taluk Land Board.

In the result, the impugned order is set aside and the

matter is remitted to the Taluk Land Board for fresh

consideration, in accordance with law, taking into

consideration the purchase certificate and other documents

produced by the petitioner.

The Civil Revision Petition is disposed of, as above.

P.BHAVADASAN, JUDGE
ma

C.R.P No.844 of 2008
4

C.R.P No.844 of 2008
5