High Court Kerala High Court

P.J.Mathew vs The Commissioner For Land Revenue on 3 December, 2008

Kerala High Court
P.J.Mathew vs The Commissioner For Land Revenue on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2238 of 2008()


1. P.J.MATHEW, PUNNAPUZHA HOUSE,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR LAND REVENUE,
                       ...       Respondent

2. THE DISTRICT,COLLECTOR, COLLECTORATE.PO,

3. THE TAHSILDAR, TALUK OFFICE, VAIKOM.

4. CHEMBU GRAMA PANCHAYAT, REPRESENTED BY

                For Petitioner  :SRI.R.D.SHENOY (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :03/12/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.A. No. 2238 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 3rd day of December, 2008
Judgment
Basheer, J:

Is the decision of the Government in rejecting the application of the

appellant for assignment of 1.25 acres of Kayal Poramboke land under the

Kerala Land Assignment Act, 1960 and the Rules framed thereunder,

illegal and vitiated?

2. The above question was answered in the negative by the learned

single Judge. Hence this writ appeal.

3. Relevant facts may be briefly noticed.

4. Appellant claims that he and his son had purchased a total extent

of 3.87 acres of land in Sy.No.282/1A of Chembu Village in Kottayam

District in the year 1979 from Smt.T.K.Radhamani Amma, who had got

the above land assigned in her favour from the Government in 1969. The

Village Officer, Chembu had issued pattayam No.343 to Smt.Radhamani

Amma in respect of the above land. According to the appellant, he owns

1.37 acres out of the total extent of 3.87 acres and the remaining extent

belongs to his son. It is the case of the appellant that out of the 1.37 acres

of land in his ownership and possession, 1.25 acres is “kayal poramboke”

WA.2238/2008 : 2 :

described as “virivu” land in the assignment deed of 1979. The said extent

of “Kayal poramboke” was bounded by mud wall bund on the west and on

the south separating it from the kayal. Appellant contended that the said

“encroached” area was in the actual cultivation of Smt.Radhamani Amma

at the time when it was purchased by him and his son.

5. Appellant had submitted Ext.P1 application on August 13, 1981

before the Tahsildar, Vaikom for assignment of the above mentioned 1.25

acres in his favour under the Land Assignment Act, 1960 and the Rules

framed thereunder (for short the Act and the Rules). The Tahsildar had

completed the procedural formalities like publication of notice, holding of

enquiry etc. But according to the appellant nothing materialised. Therefore

in January 1985 appellant submitted a representation before the Minister for

Revenue, Government of Kerala seeking appropriate action in the matter.

Subsequently the appellant had furnished Ext.P3 consent letter/declaration

as directed by the Revenue Authorities undertaking that he was prepared to

remit the market value for the land, if it was assigned in his favour. By

Ext.P4 proceedings dated May 4, 1987 the District Collector, Kottayam

informed the Tahsildar that 1.25 acres, in respect of which the appellant

WA.2238/2008 : 3 :

had requested for assignment, had been included in the approved list of

kayal poramboke land available for assignment under the Act and the Rules.

6. However, later the the proposal for assignment was returned by

the Board of Revenue, Trivandrum to the District Revenue Authorities with

a direction that the market value as on the date of assignment had to be

realised from the assignee and not the value of any anterior date.

7. According to the appellant the Tahsildar initiated de novo

proceedings thereafter in 1995 and invited objections from the public

against the proposal for assignment as provided under Rule 12(1) of the

Rules. The local Grama Panchayat took exception to the proposal and

contended that the appellant was not entitled to get any assignment, not

only for the reason that he and his family were in possession of large extent

of land but also since the proposed land was earmarked by the Panchayat for

distribution among landless people.

8. Pursuant to the above decision taken by the Panchayat through a

resolution, the District Collector directed the Tahsildar to keep the

proceedings in abeyance. Accordingly the Tahsildar issued Ext.P7

communication to the appellant informing him that his request for

WA.2238/2008 : 4 :

assignment had been kept in abeyance in view of the objection raised by the

Panchayat. The above action of the Panchayat was questioned by the

appellant before this Court in O.P.No.11948 of 1997.

9. The above Original Petition was disposed of by this Court

directing the District Collector to take a fresh decision in the matter after

hearing the appellant as well as the authorities of the local Panchayat.

Pursuant to the above direction, the District Collector heard the parties and

issued Ext.P11 order rejecting the application submitted by the appellant

for assignment of land. The above order of the District Collector was

confirmed in appeal by the Commissioner of Land Revenue , in Ext.P14

order.

10. The above two orders (Exts.P11 and P14) were challenged by

the appellant before the learned single Judge under Article 226 of the

Constitution praying, inter alia, for a direction to the Tahsildar to grant

assignment of the land to the appellant as requested in Ext.P1.

11. The learned single Judge concurred with the view taken by the

two statutory authorities and held that the appellant would not fall within

the category of eligible persons for assignment as provided under the Act

WA.2238/2008 : 5 :

and the Rules. Accordingly the writ petition was dismissed. The above order

of the learned single Judge is under challenge in this writ appeal.

12. As noticed already, the appellant had applied for assignment of

kayal poramboke land. “Poramboke” as defined under the Land

Conservancy Act 1957 “shall mean and include unassessed lands which are

the property of Government under Section 3(1) or (2) used or reserved for

public purposes or for the communal use of villagers such as the beds and

banks of rivers, irrigation and drainage channels, traffic canals, tanks, lakes,

back-waters and water courses. Kayal poramboke is Government land

partly submerged, in or forming part of backwaters, tanks, streams, water

bodies etc. The land which was sought to be assigned in favour of the

appellant is stated to be situated in Vembanattu Kayal.

13. Sri.R.D.Shenoy, learned senior counsel appearing for the

appellant submits that the application for assignment being in respect of a

land which was admittedly included in the list available for assignment by

the District Collector, it ought to have been allowed by the revenue

authorities. While referring to Rule 2(cc) which defines “encroachment not

considered objectionable”, he points out that the District Collector under

WA.2238/2008 : 6 :

Ext.P4 proceedings had included the land in question, in the list of

assignable lands. Learned senior counsel further points out that the Revenue

Authorities having already obtained a consent letter from the appellant

regarding his willingness to deposit the land value way back in 1987 as

revealed from Ext.P3, it was totally unnecessary and impermissible to have

called for objections afresh under Rule 12(1) of the Rules. It is also

contended that Rule 6(2) of the Rules has no application as held by the

learned single Judge. The other contention raised by the learned senior

counsel is that the land in question had not vested in the Panchayat as

erroneously held by the Land Revenue Commissioner in Ext.P14 order.

14. One of the reasons which persuaded the statutory authorities to

reject the application for assignment was that the appellant and his family

were admittedly in possession of considerably large extents of land in the

same village and within the limits of Chembu Grama Panchayat. As has

been noticed already, it was admitted by the appellant himself that he and

his son had purchased 3.87 acres of land from Smt.T.K.Radhamani Amma

in 1979 on the strength of two registered assignment deeds. According to

the appellant, he owns and possesses 1.37 acres, while his son is entitled to

WA.2238/2008 : 7 :

the remaining extent of 2.50 acres. Admittedly the Government had issued

patta in favour of Smt.Radhamani Amma in respect of the land assigned by

her to the appellant and his son. But going by the averments in the writ

petition and the appeal memorandum, the case of the appellant appears to be

that he had encroached into some kayal poramboke land and planted it with

improvements, in respect of which he had submitted Ext.P1 application. It

is averred by the appellant in the writ petition that out of the 1.37 acres

purchased by him, 1.25 acres is classified as kayal poramboke and

described as “virivu” in the assignment deed. Appellant further proceeds

to state that “the encroachment with respect to this extent of land is not

considered to be objectionable in terms of Rule 2(cc) of the Rules”.

Obviously the pleadings will unambiguously show that the land that is

sought to be assigned to the appellant appears to be the one which he had

purchased from Smt.Radhamani Amma, who admittedly had obtained patta

from the Government.

15. But more significantly, in Ext.P1 application submitted by the

appellant in 1981, he had stated that he was in possession of the land

sought to be assigned to him for the last 18 years. But the specific case of

WA.2238/2008 : 8 :

the appellant in the writ petition is that soon after the purchase of the land

from Smt. Radhamani Amma in 1979, he had put up rubble bund around

the property to withstand the tides from the kayal (backwaters) and

consequent erosion and thus made “the encroachment area a very well

improved coconut garden”. Therefore obviously the information furnished

by the appellant in Ext.P1 application in the year 1981 that he had been in

possession of the encroached area for more than 18 years was obviously

erroneous and misleading.

16. It is also significant to note that in Ext.P1 application the

appellant had himself admitted that he was in possession of 11 acres of land

at the time of submitting the application. In this context it has to be noticed

that the Land Revenue Commissioner had referred to the report of the

District Collector stating that the appellant and his family owned huge

extent of land in Chembu Village, the details of which were enumerated in

the order itself. We have referred to the above aspects only to indicate that

the appellant had not approached the statutory authority for assignment

with clean hands.

17. We have referred to the above aspect for yet another reason also.

WA.2238/2008 : 9 :

It was contended by the learned senior counsel that Rule 6(2) of the Rules

will have no application, since the appellant could be considered to be in

possession of only 12 cents out of 1.37 acres, if the encroached area of

1.25 acres is excluded. We are unable to comprehend the rationale of the

above contention. As has been mentioned already, even according to the

appellant, he and his son had purchased the patta land from

Smt.Radhamani Amma in 1979. Therefore it cannot be contended by the

appellant that he was not in possession of large extent of land including the

other holdings as found by the statutory authorities. Rule 6(2) of the Rules

postulates that the extent of Government land that may be granted on

registry when the same is indispensably required for the beneficial

enjoyment of adjoining registered holdings shall not exceed fifteen cents.

Therefore obviously the appellant was not entitled to get assignment of the

land as requested by him. Going by the provisions contained in Rule 5 of

the Rules also, the appellant will not be entitled to get more than fifty

cents, and that too for personal cultivation meaning thereby that assignment

can be granted only to people who do not hold any land.

18. The local Grama Panchayat had passed Ext.P8 resolution raising

WA.2238/2008 : 10 :

objection to the proposal for assignment of the land to the appellant. In

Ext.P8 resolution the Panchayat had pointed out that the appellant was not

a resident of the locality. Further, he had been holding a high post in the

Government service earlier and he and his family were holding large extents

of land. It was further pointed out by the Panchayat that the kayal

poramboke land in question had already been earmarked for distribution

among the landless people residing in the Panchayat who did not own

even one cent of land to make a home. This resolution was passed by the

Panchayat when it came to know about the notice issued by the Tahsildar

under Rule 12(1) of the Rules while considering the application for

assignment submitted by the appellant.

19. It is contended by the learned senior counsel that mere

possession of some land will not disentitle the appellant to claim

assignment under the Act and the Rules. The contention of the learned

senior counsel is that so long as the appellant is not in possession of excess

land as contemplated under the Kereala Land Reforms Act , it cannot be

said that he would be disentitled to get assignment. The above contention,

in our view, is wholly untenable and totally misconceived. As rightly

WA.2238/2008 : 11 :

pointed out by the Grama Panchayat, the appellant who is admittedly

affluent and who is in possession of considerably large extent of land

cannot seek the benefit of the benevolent provisions of the Act and the

Rules in preference to thousands of landless poor people of the Panchayat.

20. The other contention raised by the learned senior counsel is that

the land in question is not vested in the Panchayat by virtue of Section 218

of the Kerala Panchayat Raj Act, 1994. We are unable to agree, since a

perusal of the provisions contained in the said section will undoubtedly

show that the above contention is wholly untenable. Learned senior counsel

has made a vain attempt to contend for the position that the amended

provision of the Panchayat Raj Act cannot be looked into since the appellant

had submitted the application in 1981, before the amended Act came into

force in 1994. The above contention is also wholly untenable in view of

Section 82(1) of the Panchayat Act, 1960 read with Section 218 of the

amended Act. It is on record that the application submitted by the appellant

was taken up for consideration in 1995 as directed by the Revenue Board

and the Tahsildar had issued Rule 12(1) notice calling for objections, if any,

from the public against the assignment. In that view of the matter, also the

WA.2238/2008 : 12 :

contention raised by the appellant that Section 218 of the Panchayat Act

did not have any application, cannot be sustained.

21. We have carefully perused the entire materials available on

record including the two orders passed by the statutory authorities. We do

not find any illegality or irregularity in the view taken by the statutory

authorities. The learned single Judge, in our view, had rightly upheld the

orders passed by the statutory authorities. We are unable to see any reason

to interfere with the order passed by the learned single Judge. Therefore

while confirming the judgment of the learned single Judge, the Writ Appeal

is dismissed.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.