High Court Kerala High Court

N.Sulochana vs State Of Kerala on 18 November, 2009

Kerala High Court
N.Sulochana vs State Of Kerala on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 55 of 2001(A)



1. N.SULOCHANA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.R VENKITESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :18/11/2009

 O R D E R
                          P.Q.BARKATH ALI, J.
                      - - - - - - - - - - - - - - - - - - - - -
                            C.R.P.No.55 OF 2001
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 18th day of November, 2009

                                    ORDER

This revision petition is filed by the declarant in LB

No.738/1973 of Taluk Land Board, Palakkad challenging the order of

the land board dated November 30, 2000 directing him to surrender

4.64 Acres alleged to be in excess of the ceiling area prescribed under

Section 82 of Kerala Land Reforms Act.

2. The facts in brief are these :

The declarant who is the revision petitioner filed ceiling return

under Section 85A of Kerala Land Reforms act before the State Land

Board, Thiruvananthapuram. The statement was forwarded to the

Taluk Land Board , Palakkad for disposal which was got verified

through the authorised officer who reported that the declarant was in

possession of 16.78 Acres of land out of which an extent of 1.17 Acres

falls under the exempted category under Section 81 of KLR Act, that

the declarant was adult unmarried person and he is entitled to retain 6

Acres as provided under Section 82 of Kerala Land Reforms Act and

CRP.No.55/01 Page numbers

he is liable to surrender an extent of 9.61 Acres being held in excess of

the ceiling area. Accordingly, a draft statement was issued to the

declarant. Meanwhile the declarant died. His legal heirs filed

objection before the Taluk Land Board stating that there was no excess

land to be surrendered. The Taluk Land Board considered their

objection. Meanwhile, the sister of the declarant filed O.S.No.225/1976

before the Sub Court, Palakkad for partition of the entire property

including this property alleging that these are ancestral properties. In

the suit, preliminary decree was passed alloting 22/28 shares of the

entire property comprised in schedule A and 1/7 th share in schedule B

of the said suit to the deceased declarant. The Taluk Land Board on the

basis of that preliminary decree calculated the total extent of land the

which the deceased declarant is entitled to as 12.05 Acres and issued a

revised draft statement directing him to surrender 5.8 Acres as he is

eligible to retain only 6 Acres. The legal heirs of deceased declarant

claimed several exemptions on the ground that some of the properties

are in the possession of third parties etc. But the Taluk Land Board

rejected all those contentions stating that no evidence was adduced by

CRP.No.55/01 Page numbers

the legal heirs of the deceased declarant to prove the same and as per

the impugned order the Taluk Land Board directed the declarant to

surrender 4.64 Acres holding that 1.41 Acres are to be exempted under

Section 81 of KLR Act. The legal heirs of the deceased declarant has

challenged this order in this revision petition.

3. When the revision petition came up for hearing, counsel for

the revision petitioner Sri.P.R.Venkatesh submitted that final decree

has been passed in the suit and only 5.69 = Acres is alloted to the

shares of the declarant in B schedule therein and some of the

properties in F schedule. Allotment of the said properties to the share

of the declarant under the final decree was not disputed by the

government pleader appearing for the state. In the light of the final

decree passed in the partition suit, I feel that the matter has to be

remanded to the Taluk Land Board to decide afresh the extent of land

to be surrendered if any by the deceased declarant, now his legal heirs.

As I am remanding the matter to the Taluk Land Board, the Taluk Land

Board is also directed to consider the following points :

1) The land to be surrendered by the declarant taking into

CRP.No.55/01 Page numbers

consideration the land allotted to the share of the deceased declarant

under the final decree and subject to the final decision in

R.S.A.No.338/2006 which is pending against the final decree

proceedings before this court.

2) In the objection filed by the legal heirs of deceased

declarant they have submitted that some of the lands are in the

possession of third party which was rejected by the Taluk Land Board

as no evidence was adduced on this aspect. The legal heirs of deceased

declarant are entitled to adduce evidence before the Taluk Land Board

to show that those lands are in the possession of third parties. The

Taluk Land Board is also directed to consider their contentions.

3) The legal heirs of deceased declarant in their objection has

claimed certain lands which are to be exempted under Section 81 of the

Act. Taluk Land Board is also directed to consider that contention of

the legal heirs of deceased declarant. They are entitled to adduce

evidence on this point before the Taluk Land Board.

It is hereby made clear that the Taluk Land Board need consider

only the points mentioned above. Since this is a matter of 1973, the

CRP.No.55/01 Page numbers

Taluk Land Board , Palakkad is directed to dispose of the matter as

early as possible, preferably within six months from the date of receipt

of the copy of this order.

P.Q.BARKATH ALI
JUDGE

sv.

CRP.No.55/01    Page numbers