High Court Kerala High Court

Elachair vs Wilson on 14 July, 2010

Kerala High Court
Elachair vs Wilson on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2047 of 1994(H)



1. ELACHAIR
                      ...  Petitioner

                        Vs

1. WILSON
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :14/07/2010

 O R D E R
                                                       "C.R."
           THOTTATHIL B. RADHAKRISHNAN
                                 &
               S.S.SATHEESACHANDRAN, JJ.
                   -------------------------------
                 C.R.P.NO.2047 OF 1994 ()
                 -----------------------------------
            Dated this the 14th day of July, 2010

                           O R D E R

THOTTATHIL B. RADHAKRISHNAN, J.

This matter comes up before us by a reference made by the

learned Single Judge by stating that the case involves important

questions of law, and, therefore, the matter requires to be

considered by a larger bench. We, therefore, bestowed our

anxious consideration to the entire facts and pleadings, material

evidence, order of the Land Tribunal and the judgment of the

Appellate Authority, notwithstanding that no specific question of

law has been pointedly suggested in the reference order, for

consideration.

2. This revision is under Section 103 of the Kerala Land

Reforms Act, 1963, hereinafter referred to as the ‘Act’. The 1st

respondent herein, whom we would hereinafter call the

C.R.P.2047/94 2

‘applicant’, filed an application before the Land Tribunal, under

Section 80B of the Act, for purchase of kudikidappu right. He

put his claim based on Explanation IIA of Section 2(25) of the

Act. His case was that he was in occupation of the land and the

dwelling house therein, from 16.8.1968 to 1.1.1970 and even

thereafter, that being the statutory requirement to claim benefit

of Explanation IIA of Section 2(25) of the Act, which is a code by

itself and operates notwithstanding any judgment, decree or

order of any court.

3. For the purpose of the case in hand, we do not deem it

necessary to examine as to whether the different conditions as to

the nature of the building, costs of its construction etc. have

been satisfied in terms of the provisions in Explanation IIA and

the provisos thereunder. The short issue to be considered is as

to whether the applicant could be treated as a person “in

occupation” of the land and dwelling house during the relevant

time, that is, from 16.8.1968 to 1.1.1970.

C.R.P.2047/94 3

4. The undisputed facts are that the land originally

belonged to Kunhi, who filed O.S.No.620/1104 ME for eviction of

four persons including Mathai Kathanar and his wife Kunhitti.

Mathai Kathanar defended that case contending that he had put

up a building and is residing there. That suit was decreed

ordering eviction, also by paying Kathanar value of

improvements. The sequence of events thereafter in relation to

that suit is irrelevant for the purpose of the issue in hand. All

that deserve to be noticed is that Mathai Kathanar and his wife

Kunhitti had three children – Mathew, Mariamma and Elachiar.

Kunhitti, thereafter, sued her son Mathew by filing O.S.No.315

of 1964 seeking his eviction from the building. Mathew set up a

case that he has a lease agreement with his mother Kunhitti.

That found its waterloo and O.S.No.315 of 1964 was decreed

holding that Mathew was only a trespasser and that he is liable

to be evicted. That decree is stated to be pending execution.

5. The applicant Wilson is one among the five children of

the aforesaid Mathew and his wife Thankamma. Wilson, who,

C.R.P.2047/94 4

going by the materials on record, was born in 1958, filed the

original application before the Land Tribunal claiming that he

was in occupation of the building in question which is the very

same building involved in O.S.No.315 of 1964. We may, at once,

notice that in 1968, he would have been hardly ten years old.

The relevant period for the purpose of Explanation IIA of Section

2(25) of the Act is 16.8.1968 to 1.1.1970. The question is

whether he who resided in the building along with his siblings

and their father Mathew, who faced the decree for eviction,

could claim occupation of the building to set up a right referable

to Explanation IIA of Section 2(25) of the Act.

6. In this context, the learned senior counsel for the

applicant (1st respondent herein) argued that the operation of

Explanation IIA is notwithstanding any judgment or decree, and

therefore, the findings in O.S.No.315 of 1964 would have no

bearing on the claim set up by the applicant. What is provided

by the non obstante clause to Explanation IIA to Section 2(25) of

the Act is that the kudikidappu right referable to that provision

C.R.P.2047/94 5

on the basis of any occupation and the jurisprudential content of

that right would not get diluted in any manner by any judgment,

decree or order issued earlier. That does not mean that the

courts are disentitled or precluded from looking into earlier

judgments which decided other issues of facts if could be treated

as conclusive on material aspects and particulars which would

have an impact on the ultimate question for decision under

Explanation IIA of Section 2(25) of the Act. The decree in

O.S.No.315 of 1964 and the judgment thereof categorically

negatived the plea of Mathew that he was a lessee under his

mother Kunhitti. It was found that he is a trespasser liable to be

evicted through the process of law. Possession is a necessary

element to treat a person as a trespasser. Obviously, the clear

finding in O.S.No.315 of 1964 was that Mathew was in

possession. If that be so, the said finding against Mathew cannot

be ignored while his son Wilson claims that he was in occupation

of the very same building when he was 10 to 12 years old and on

the basis of that occupation, he is entitled to an independent

right referable to Explanation IIA to Section 2(25) of the Act. We

C.R.P.2047/94 6

find pearls of wisdom in this regard in the judgment of this Court

in Mariam and Others v. Ouseph Xavier (1971 KLT 709),

wherein, Justice V.R.Krishna Iyer succinctly states that “the law

would reduce itself to an absurdity if every man, woman and

child in a hut begins to set up an independent kudikidappu right

merely because the master of the household has taken

permission to occupy and the others are inhabiting the house

along with him.” We are aware that permission for the purpose

of occupation is not an element which is relevant for deciding a

claim under Explanation IIA. Therefore, we treat it that the

claim of the applicant has to be decided notwithstanding

whether his father had taken any permission from any person to

occupy building or land. That position notwithstanding, it has

necessarily to be laid down that the principle enunciated as

above, by Justice Krishna Iyer applies on all fours even to cases

where the kudikidappu right that is sought to be established is

independent of any permissive occupation. So much so, the

judgment in O.S.No.315 of 1964 nails down the claim of the

applicant on the face of the findings therein that Mathew is a

C.R.P.2047/94 7

trespasser. Kunhitti, whose other heirs, namely, the sisters of

Mathew and their estate are the respondents in the proceedings

initiated by the applicant Wilson.

7. For the aforesaid reasons, we find that the occupation

claimed by the applicant Wilson has no relevance for the purpose

of Explanation IIA of Section 2(25) of the Act. We are also of the

view that the applicant Wilson, at the age of 10 or 12, apart from

the fact that he was a minor, could not have, by reason of his

tender age, set up an occupation which could be taken

cognizance of by law independent of the lease claimed by his

father and the possession of his father as found by the civil court

in O.S.No.315 of 1964.

8. The Appellate Authority, in our view, did not exercise its

authority under Section 102 of the Act in deciding the appeal.

The final order passed in the appeal by the Appellate Authority

and the decision of the Land Tribunal, which has merged therein,

are erroneous in law and are liable to be set aside in exercise of

C.R.P.2047/94 8

the powers under Section 103 of the Act. Hence, this revision

succeeds.

In the result, this revision is allowed setting aside the

impugned judgment of the Appellate Authority and the order of

the Land Tribunal. Resultantly, O.A.No.87 of 1978 on the file of

the Land Tribunal, Chavakkad, is dismissed. The revision

petitioner is entitled to costs through out.

THOTTATHIL B. RADHAKRISHNAN
JUDGE

S.S.SATHEESACHANDRAN
JUDGE

prp

THOTTATHIL B. RADHAKRISHNAN
&
S.S.SATHEESACHANDRAN, JJ.

——————————-

C.R.P.NO.2047 OF 1994 ()

———————————–

O R D E R

14th day of July, 2010

C.R.P.2047/94 10