High Court Kerala High Court

Sree Ramdasa Mission vs District Collector on 5 October, 2010

Kerala High Court
Sree Ramdasa Mission vs District Collector on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36021 of 2003(L)



1. SREE RAMDASA MISSION
                      ...  Petitioner

                        Vs

1. DISTRICT COLLECTOR,ALAPPUZHA
                       ...       Respondent

                For Petitioner  :SRI.GOVIND K.BHARATHAN (SR.)

                For Respondent  :SRI.V.N.ACHUTHA KURUP (SR.)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/10/2010

 O R D E R
      THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           W.P.(C). No. 36021 of 2003
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 5th day of October, 2010.

                                         JUDGMENT

Thottathil B. Radhakrishnan, J,

The petitioner claims that the temple made

reference to in the writ petition and its assets were put

under the management of the petitioner in terms of

conferment of rights as per Ext.P1. The petitioner pleads

that the temple originally belonged to a very ancient family

of the Chettipilla community and that a pond in old Sy.

No.29/37 of Thazhakkara village belonged to the Chettipillai

community and was called Chettikulam. Petitioner pleads

that the Arat festival in relation to the temple was being

conducted in Chettikulam. They accordingly filed this writ

petition challenging Ext.P6 proposal to renew

Kuthakapattom lease of a larger extent including the kulam

in favour of the second respondent, which has a private

aided school.

WPC.36021/2003. 2

2. On the basis of the pleadings of the first

respondent District Collector and the statements of the

Tahsildar under him, we note that the petitioner belongs to

the Hindu community and the second respondent belongs to

the Christian community. The first respondent and officers

under him would tend to state that the issue in hand is likely

to generate communal disharmony, if there is a slicing of the

property in question. We leave it at that, after noticing the

said stand.

3. While the second respondent claims that the

whole of the land was being used as a playground, the

specific stand of the first respondent and officers under him

is that the land is not put to such use, but lies as a large

piece with over grown vegetation and a portion of that, at

one end, is a marshy piece, which could have been at one

point of time used as a pond.

4. We do not deem it appropriate to look into the

aforesaid controversy to render a decision on any issue.

Going by the minutes of the proceedings until now, as

WPC.36021/2003. 3

recorded by this court during the pendency of this writ

petition, right from 2003 until now, the petitioner and the

second respondent had virtually submitted before this court

that they would stand satisfied if a portion, that could be

identified as pond, is earmarked and put in the custody of

the petitioner to be used as a pond in connection with the

needs of the temple including for Arat, and the remaining

portion left to the second respondent as playground. We

notice that the quality of rights are such where the

antecedent and primary title of the State to the land in

question stands conceded. We however notice that even in

the counter affidavit filed for and on behalf of the first

respondent District Collector, there is a clear statement that

though the pond was being used by the members of

Chettipillai community, they cannot be considered as users

who have reduced it to themselves, to confer on them an

indefeasible right to title of the property. The Government

stands to assert its right as a custodian of public lands.

WPC.36021/2003. 4

5. The second respondent claims that the land

was made available by the Government under

Kuthakapattam lease in the year 1950 as per Ext.R2(a) for

the purpose of the playground of the School and that levy on

the basis of Kuthakapattam had also been promptly paid.

6. We take on record the sketch prepared by the

Taluk Surveyor, issued by the Tahsildar on 7.10.2008 and

placed before this court along with memo dated 7.10.2008.

In that, the lie of the property has been noted. The area,

which is noted as low lying, is a marshy place, which could

be deemed to be a pond. It is so stated in the plan.

7. With the aforesaid, we notice the view of the

Government that by now the Kuthakapattom lease in favour

of the second respondent also does not survive. The

question of renewal is a matter left entirely to the

consideration of the Government in accordance with law.

Even if there is any application or applications by any or all

among the parties in terms of the provisions of the Land

Assignment Act, that is also a matter, on which the

WPC.36021/2003. 5

competent statutory authority has to take a decision in

accordance with law. It has also to be ensured that

communal cordiality can never be sacrificed. Secular

wealth, the Government lands, cannot be utilized except

with the consent of the executive custodian of public lands,

namely the Government.

Under such circumstances, we deem it appropriate

that the issue in hand gains attention at the hands of the

Government at its higher level. Therefore, we direct the first

respondent District Collector to forward a report to the

Principal Secretary to the Government in the Revenue

Department, who will ensure that the matter will be

considered at the highest level and the grievance of the

petitioner and the second respondent would be considered,

also, in the light of what has transpired before this court

until now, and the parties given an opportunity of hearing to

resolve the issue, if possible amicably, at the earliest. In the

interregnum, we direct that neither the petitioner nor the

second respondent would do anything in relation to the

WPC.36021/2003. 6

property without the written sanction of the first respondent

District Collector. We deem it appropriate to further direct

that the earlier orders of this court dated 31.7.2008 and

26.9.2008 will stand appended to this judgment. So ordered.

The Government will make every endeavour to take a final

decision at the earliest, at any rate, within a period of six

months from the date of receipt of a copy of this judgment

and the report of the District Collector.

The writ petition is ordered accordingly.

Thottathil B. Radhakrishnan,
Judge

P. Bhavadasan,
Judge

sb.