High Court Kerala High Court

Suresh vs Ramachandran Embranthiri on 26 August, 2009

Kerala High Court
Suresh vs Ramachandran Embranthiri on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 441 of 2009()


1. SURESH, S/O.ERANEZHETH PADINJATTIYIL
                      ...  Petitioner
2. VENUGOPALAN, S/O.THAZHATHUPARA UNNERI,

                        Vs



1. RAMACHANDRAN EMBRANTHIRI,
                       ...       Respondent

2. HARIPRASAD, S/O.LATE THACHUNNI NAIR,

3. SREEKUMAR, S/O.LATE RAMA KRISHNA PILLAI,

                For Petitioner  :SRI.MAT.PAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :26/08/2009

 O R D E R
                     S.S. SATHEESACHANDRAN, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - -
                            C.R.P.No.441 of 2009
                 - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 26th August, 2009

                                     ORDER

The revision is directed against the order dated 25.3.2009 in AA

No.48 of 2004 by the Appellate Authority (LR), Thrissur. Petitioners

preferred an appeal against an order passed by the Land Tribunal

issuing purchase certificate in respect of 3.96 acres of land in favour of

the first respondent and his mother recognising their status as tenants

over the above property. Assignment of the jenmom right over the

property in favour of the above said tenants was passed by the Land

Tribunal by order dated 21.5.1976. After more than three decades, the

present petitioners filed an appeal challenging that order before the

Appellate Authority contending that the assignment of the land made

in favour of the above respondents by the Land Tribunal was vitiated

by fraud and portions of the land belong to a temple. Notice being

given, the respondents 1 to 3 appeared and filed statement. The

Appellate Authority, after examining the records, found that the

petitioners have no right over the properties and the appeal has been

filed as members of the public questioning an assignment made long

ago. The Appellate Authority holding that it has no right to entertain a

public interest litigation dismissed the appeal.

CRP 441/09 -2-

2. Notice being given, the respondents have entered appearance.

I heard the counsel on both sides. Perusing the order passed by the

Appellate Authority and taking note of the submissions made by the

counsel on both sides, I find the challenge raised against the order

passed by the Land Tribunal assigning the land involved in favour of

the first respondent and his mother, after such long lapse of time,

more than three decades, was prima facie not entertainable.

Admittedly, the petitioners have no interest over the land other than

as members of the public as interested in the welfare of a temple.

Portions of the land assigned under the orders of the Land Tribunal,

according to the learned counsel, is situate around a temple and, so

much so, the provisions of the Land Reforms Act is not applicable to

such land. The land assigned is appurtenant to a worship place is the

challenge raised to impeach the assignment order by the counsel

which deserves to be taken note of only for its rejection. There is

nothing in the Land Reforms Act barring assignment of a land enjoyed

by a tenant in his favour even if it is situate appurtenant to a worship

place like temple. The revision is devoid of any merit, and it is

dismissed.

srd                           S.S. SATHEESACHANDRAN, JUDGE