High Court Kerala High Court

Mampilai Kudumba … vs Devassy on 21 June, 2010

Kerala High Court
Mampilai Kudumba … vs Devassy on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27612 of 2008(K)


1. MAMPILAI KUDUMBA DHARMADAIVSTHANAM TRUST
                      ...  Petitioner
2. MAMPILAI KUDUMBA DHARMADAIVSTHANAM TRUST
3. MAMPILAI KUDUMBA DHARMADAIVSTHANAM TRUST

                        Vs



1. DEVASSY, AGED ABOUT 75,
                       ...       Respondent

2. AUGUSTY, AGED 45, S/O. ESTAPPAN,

3. OUSEPH, AGED 50, S/O. ESTAPPAN,

4. JOSE, LATE DEVASSY,KALLARAKKAL, MANJAPRA

5. MARY, D/O. LATE DEVASSY,

6. AANI, D/O. LATE DEVASSY,

7. CHERICHIKUTTY, D/O. LATE DEVASSY,

8. BHAVANI AMMA, AGED 68,

9. OMANA, AGED 54, D/O. BHAVANI AMMA,

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

                For Respondent  :SRI.PAUL K.VARGHESE

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/06/2010

 O R D E R
                 THOMAS P. JOSEPH, J.
                 ~~~~~~~~~~~~~~~~
                W.P.(C) No.27612 of 2008
               ~~~~~~~~~~~~~~~~~~
           Dated this the 21st day of June 2010


                     J U D G M E N T

Petitioners are plaintiffs in O.S.No.329 of 2003 of the

court of learned Munsiff, Aluva. Petitioner No.1 is

described as a Trust. Suit was for recovery of possession of

the property from respondents on the strength of their title.

Respondents raised a plea of tenancy and requested

learned Munsiff to refer the issue to Land Tribunal

concerned for a finding. In the mean time, respondents had

filed O.A.Nos.31 and 32 of 1976 claiming tenancy right, it is

not disputed, concerning the suit of property. Though

learned counsel for respondents have a contention that

petitioners were not parties to the said proceedings the

Land Tribunal accepting the report (of the authorized

officer) held that property in question is exempted from

tenancy under Sec.30 of Kerala Land Reforms Act (for short

W.P.(C) No.27612 of 2008

: 2 :

“the Act”). Accordingly, without conducting further enquiry

into the matter those applications were dismissed. Learned

Munsiff before whom a request for reference of the same

issue to the Land Tribunal was made, held that the question

does not “arise” for consideration and declined the request.

That order was challenged in this Court in W.P.(C) No.6632

of 2005. It was argued before this Court that O.A.Nos.31

and 32 of 1976 were not decided on merit but, were

dismissed for default and hence, decision in those

applications will not operate as resjudicata and hence,

learned Munsiff was not correct in declining to refer the

question which really arose for consideration to the Land

Tribunal. This Court held that the said contention cannot

be accepted and that in view of the decision in O.A.Nos.31

and 32 of 1976, “the issue does not very seriously arise for

decision”. But, this Court noted that the decision of Land

Tribunal was without conducting enquiry into the matter

and that the said fact cannot be lost sight of. Writ petition

W.P.(C) No.27612 of 2008

: 3 :

was disposed of refusing to interfere with the order

declining to refer the matter to the Land Tribunal but,

directing learned Munsiff to “formulate issue as to whether

the petitioners are having tenancy right over the property.

The above issue should be tried by the learned Munsiff as a

preliminary issue and the petitioners should be directed to

produce whatever evidence they have. Issue should be tried

by the learned Munsiff along with the other issues and

decision on that issue also be given. Since the suit is of the

year 2003, the learned Munsiff will special list the suit for

trial in the earliest available special list”. After the said

order was passed by this Court on 21.6.2007 learned

Munsiff formulated an issue regarding tenancy and

enquired into the matter. Respondents adduced evidence in

support of their claim of tenancy before the learned

Munsiff. Learned Munsiff as per the impugned order

stated that issue regarding tenancy genuinely arise for a

decision and accordingly referred the matter to the Land

W.P.(C) No.27612 of 2008

: 4 :

Tribunal for a decision. That order is under challenge in

this writ petition at the instance of plaintiffs. Learned

counsel for petitioners contended that the decision in

O.A.Nos.31 and 32 of 1976 would operate as resjudicata

and hence, issue regarding tenancy cannot genuinely arise

for a decision. Reliance is placed on a decision in

Govindan Gopalan v. Raman Gopalan (1978 KLT 315).

It is also the contention of learned counsel for petitioners

that so far as order dated 21.6.2007 of this Court stood,

learned Munsiff could not refer the matter to Land Tribunal

for a decision since learned Munsiff was bound by the said

decision. Learned counsel for respondents contended that

no question of resjudicata arose from the decision in

O.A.Nos.31 and 32 of 1976 in so far as those decisions are

not on merit and, without conducting any enquiry

whatsoever. It is also the contention of learned counsel that

as per the scheme of Sec.125 of the Kerala Land Reforms

Act, whenever any question required by that Act to be

W.P.(C) No.27612 of 2008

: 5 :

decided by the Land Tribunal arose, civil court ceases to

have jurisdiction in the matter and the civil court is bound

to refer the issue to Land Tribunal for a finding. According

to the learned counsel, purport of the decision of this Court

dated 21.6.2007 is that once learned Munsiff formulated an

issue regarding tenancy and on enquiry it is found that

issue regarding tenancy genuinely arose, learned Munsiff

has to comply with the statutory provision (Sec.125(3) of

the Act). It is pointed out by learned counsel that SM

proceedings are pending in the Land Tribunal concerning

the very same matter involving the petitioners also.

2. So far as the decision on O.A.Nos.31 and 32 of

1976 is concerned, this Court while disposing of W.P.(C)

No.6632 of 2005 held that contention of respondents that

the said orders are not based on any evidence cannot be

accepted. This Court also stated that in view of the said

orders, issue regarding tenancy does not “very seriously

arise for decision”. The Land Tribunal, so far as the

W.P.(C) No.27612 of 2008

: 6 :

decision in O.A.Nos.31 and 32 of 1976 stood, is bound by

the said orders and cannot ignore it or reach a different

conclusion. As such, respondents cannot now contend that

decision on O.A.Nos.31 and 32 of 1976 is inconsequential so

far as their claim of tenancy is concerned. So far as the

order of Land Tribunal in O.A.Nos.31 and 32 of 1976 stands,

a reference to the Land Tribunal is also futile as the Land

Tribunal could not go beyond its earlier orders [see

Krishnamma v. Nageswari Amma (1984 KLT 810)]. So

far as the order dated 21.6.2007 stands, parties are bound

by the said order and hence, respondents cannot ignore the

decision in O.A.Nos.31 and 32 of 1976 on the ground that it

is disposed of without evidence. Which itself is not correct

as the Land Tribunal has relied on the report of the

authorized officer.

3. Then the question is whether learned Munsiff was

correct in referring the matter to Land Tribunal after

recording evidence. It is clear from the wordings of the

W.P.(C) No.27612 of 2008

: 7 :

order dated 21.6.2007 of this Court in W.P.(C) No.6632 of

2005 that issue regarding tenancy was also directed to be

tried by the learned Munsiff. It is evident from the direction

that learned Munsiff had to record evidence produced by

the respondents as to the plea of tenancy and that learned

Munsiff had to decide that issue also along with other

issues. As such, learned Munsiff was bound by the said

order, so far as it stood. In view of the said order, I am

unable to accept the contention that learned Munsiff was

justified in referring the matter to the Land Tribunal. It

follows that learned Munsiff is bound by the decision of this

Court dated 21.6.2007. I make it clear that so far as that

order stand, learned Munsiff has to follow the direction

contained therein.

Resultantly, this writ petition is allowed. Order

under challenge referring the issue regarding tenancy to

the Land Tribunal is set aside. Learned Munsiff shall decide

the issue in accordance with direction contained in the

W.P.(C) No.27612 of 2008

: 8 :

order of this Court dated 21.6.2007. Learned Munsiff shall

decide the issue on the strength of evidence untrammelled

by any observation contained in this order as to the

acceptability of the contention of the respondents.

THOMAS P. JOSEPH, JUDGE.

Jvt