High Court Kerala High Court

P.T.Sreenarayanan Unni vs State Of Kerala on 1 January, 2008

Kerala High Court
P.T.Sreenarayanan Unni vs State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 389 of 2002()


1. P.T.SREENARAYANAN UNNI,S/O.P.N.MENON,
                      ...  Petitioner
2. P.T.SREEKUMARI, D/O. P.N.MENON,
3. P.T.SREEVALSAN UNNI, S/O.P.N.MENON,
4. P.T.SREEDEVAN UNNI, S/O. P.N.MENON,
5. P.T.SREEKUMARAN UNNI,S/O.P.N.MENON,
6. P.T.SREEDEVI, D/O. P.N.MENON,
7. P.T.SREE BALA, D/O. P.N.MENON,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. CUSTODIAN OF VESTED FORESTS,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SPL.GOVT.PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :01/01/2008

 O R D E R
                  J.B.KOSHY & K.HEMA, JJ.
                   -------------------------------
                 M.F.A.NO.389 OF 2002 (C)
                 -----------------------------------
        Dated this the 1st day of January, 2008

                        J U D G M E N T

KOSHY,J.

Appellant is a partnership firm consisting of seven

partners. They filed an application under Section 8 of the

Kerala Private Forest (Vesting and Assignment) Act (in short

‘Vesting Act’), for a declaration that 79 acres 68.5 cents of land

in Survey No.186/1A1 of Kunnathidavaka Village described in

the schedule is not a private forest and is not vested in the

Government. The partnership firm purchased 100 acres of land

from one Phathumma as seen from Ext.A47 document. In the

document, it is stated that the estate was sold for cultivation of

cardomom, rubber, coffee etc. It is also stated that earlier it

was cultivated with such plantations. But that was destroyed.

It was convinced that they can re-cultivate the same. Ext.A47

document is dated 15.5.1967 much prior to the enactment of

Vesting Act. The fact that scheduled property is held by the

MFA.389/2002 2

appellant, by registered title deed of the property is not

seriously disputed. Kerala Private Forest (Vesting and

Assignment) Act 1971 came into force with effect from

10.5.1971, the appointed day under the Act. The petitioner

firm obtained the title of the property before the relevant date.

All private forests are vested with the State under Section 3(1)

of the Vesting Act. Whether the land was demarcated and

notified or not, if the land is a private forest, unless it is

exempted, is vested with the Government under Section 3(1).

Section 3(2) provides exemption if the land is under personal

cultivation of the owner. Section 3(3) gives further exemption

that if the land is owned by a valid registered document

executed before the appointed day and intended for cultivation

and if the extent of land is below ceiling area under Section 82

of the Land Reforms Act. The tribunal found that there was no

evidence of cultivation of the land on the appointed day and

burden is on the appellants to prove that land is under personal

cultivation to claim exemption under Section 3(2). Various

Commissioners reports (Exts.C1, C2 and C4) produced show

that there was no evidence of cultivation. Ext.C1 report was

MFA.389/2002 3

dated 27.11.1993. Ext.C2 report was in 1998 and Ext.C4 was

in 1999. It is the contention of the appellant that after the Act

came into force they were not allowed to cultivate the land and

the forest department destroyed cultivation and that is why the

Commissioners were not able to find out any evidence of

cultivation. Reminiscence of cultivation was also not seen by

the Commissioners. But Ext.C4 report shows that part of the

land was ready for cultivation and part of the land had no

plants at all. There is also no evidence of wild trees or forest

trees in the area other than planted accasia on part of the land.

One boundary of the land was vested forest and others are

private lands. Since there was no evidence of personal

cultivation on the appointed day the appellants are not entitled

to the benefit under Section 3(2). We agree with the above

findings of the tribunal. Then the question is whether

appellants are entitled to exemption under section 3(3) as they

had intention to cultivate the land on the appointed day and

they were holding the land by a registered deed. Appellants

produced registration from the Rubber Board for cultivating 10

acres of land. The date of issue was 29.12.1967. The planting

MFA.389/2002 4

licence was given to plant the land on 31.12.1967 much prior

to appointed day (10.5.1971). Ext.A44 is the new rubber

planting licence. Petitioner also relied on Ext.A45 which is an

application for planting coffee. But there is no evidence to

show that such application was filed before the Coffee Board. It

is only a copy of application. After considering Ext.A44 tribunal

found as follows:

“To say that license was given to plant 10
acres of land with rubber is one thing and to say
that 10 acres of land was cultivated with rubber
is a different thing. The applicants have no case
that they have cut and removed those rubber
trees. Had 10 acres of land was cultivated with
rubber in pursuance of Ext.A44 there ought to
have been some rubber trees on the ground to
evidence that planting. There is no case for the
applicants there exists some rubber plants which
were planted in pursuance of Ext.A44. In my
opinion Ext.A44 shows the intention of the
applicants to cultivate 10 acres of land with
rubber.”

Therefore the tribunal found that there was intention to plant

10 acres of land with rubber that, on the appointed day land

was not cultivated. The claimants also produced various

exhibits, Exts.A1 to A37 to show that they spent large amount

MFA.389/2002 5

for planting the same through their Supervisor. It was found

by the tribunal that their intention is to cultivate 10 acres of

land. There is no case for the appellant in holding land in

excess of the land ceiling area under the Land Reforms Act.

They were holding the land by a registered deed executed prior

to the enactment of the Vesting Act. Hence, we are of the

opinion that in the normal course, they would have been

allowed 10 acres of land as exempted land which the

appellants had intention to cultivate before the appointed day

under the Act. In this connection we also refer to the decision

in Joseph v. State of Kerala (2007 (3) KLT 144 (SC)).

Apex Court held as follows:

“Such intention on the part of the purchaser
can be gathered from his conduct in regard to
the development of land for making it fit for
cultivation preceding to and subsequent to the
date of vesting.”

Here intention can be gathered by development of property

and obtaining the planting licence, specially made for planting

etc.

MFA.389/2002 6

3. Now we will again come to the Commissioners report.

Commissioners report and plan shows that the petitioner is in

possession of the land which is marked as ‘B’. According to

PW1, they were in possession of 20 and additional acres of land

and the Commissioner’s marked it as ‘B’ portion in yellow

colour which is only 8.2250 hectors, that means, 20 acres and

311/2 cents. It has come out in evidence that out of the above

land, 12.5 cents of land was already surrendered as excess

land. According to the Commissioners, 20 acres and 311/2

cents marked as ‘B’ (coloured yellow) in Ext.C5 Plan which is in

possession of the appellants is inclusive of the above excess

land surrendered. Therefore, excluding the land surrendered

as excess land, they are in active possession of 7.85 acres. So

the petitioners had intention to cultivate 10 acres of the land at

the time of appointed day. But after excluding the surrendered

land as the excess land, balance is 81.5 acres of land in the

plot marked as ‘B’ in Ext.C5 Plan. Hence against a claim for

79 acres and 68.5 cents of land, claimants are entitled to get

exemption of 7 acres and 81.5 cents only and it cannot be

MFA.389/2002 7

disputed that they had intention to cultivate the above land

and they had registered document in their favour even before

the Act came into force. Hence they are entitled for a

declaration that 7 acres and 85 cents of land in the portion

marked as ‘B’ (out of 20 acres and 311/2 cents coloured portion

after deducting surrendered land of 12.5 acres) are exempted

under Section 3(3) of the Vesting Act. Appeal is accordingly

partly allowed.

J.B.KOSHY, JUDGE

K.HEMA, JUDGE
prp

J.B.KOSHY & K.HEMA, JJ.

——————————————————–

M.F.A.NO.389 OF 2002 ()

———————————————————

J U D G M E N T

———————————————————

1st January, 2008