High Court Kerala High Court

The Government Of Kerala vs P.K. Muhammed on 23 January, 2009

Kerala High Court
The Government Of Kerala vs P.K. Muhammed on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 67 of 2003()


1. THE GOVERNMENT OF KERALA,
                      ...  Petitioner
2. CUSTODIAN OF VESTED FORESTS,

                        Vs



1. P.K. MUHAMMED, S/O. PAKKAANHI
                       ...       Respondent

2. KALATHILPOYIL SUBAIDA,

3. VALIYAKATHIL KUNHABDULLA,

4. PAKKANHI KINATTINKARA YOOSUFF

5. O. SAINABHA, W/O. P.K. YOOSUFF,

6. P.K. SALEENA, D/O. KUNHABDULLA  HAJI,

7. PAKKANHI KINATTINKARA YOOSUFF,

8. O. SAINABHA, W/O. P.K. YOOSUFF,

9. V.K. ABOOBACKER, S/O. MANNU HAJI V.K.,

10. P.K. SAHIRA, D/O. KUNHABDULLA,

11. P.K. KUNHAMI, W/O. KUNHABDULLA HAJI,

12. VALIYAKATHYIL KADEESA, S/O. MAMMU HAJI,

13. VALIYAKATHIL AYISHA, W/O. LATE MAMMU

                For Petitioner  :ADDL.ADVOCATE GENERAL

                For Respondent  :SRI.V.V.SURENDRAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/01/2009

 O R D E R
  K. BALAKRISHNAN NAIR & K.SURENDRA MOHAN, JJ.
                    -------------------------------
                    M.F.A. No.67 OF 2003
                   --------------------------------
           Dated this the 23rd day of January, 2009

                        J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The respondents in O.A.Nos.19/1999 to 29/1999 are the

appellants. Those Original Applications were disposed of by the

Forest Tribunal, Kozhikode by a common order dated

29.12.2001. The respondents herein were the applicants in

those Original Applications. The dispute between the parties

relates to 45 acres of land in Sy.Nos.1110/5A1 A1 C, R.S.56/part

of Muppayinad Village, Vythiri Taluk, Wayanad district.

2. The brief facts of the case are the following. The

disputed property, according to the appellants, vests in the

State Government, by virtue of the provisions of the Kerala

Private Forests (Vesting and Assignment) Act, 1971 (hereinafter

referred to as “the Vesting Act”). So, they surveyed the land

and published a notification. Immediately, the respondents

herein moved the Forest Tribunal, by filing the above mentioned

M.F.A.No.67/2003 2

Original Applications. The applicants traced their title to the

property in the following manner: The scheduled properties

along with other items of properties were held by

P.Padmanabhan and T.M.Raghavan as benamies of one

Mr. Pottakkad Narayanan Nair. As per Ext.A40 document, they

assigned the said property to the said Pottakkad Narayanan

Nair. The said Narayanan Nair, as per Ext.A12, assigned 85

acres of land to Sri.P.C.Jacob and Sri.V.T.John. Pursuant to the

proceedings of the Taluk Land Board, 40 acres, out of the 85

acres were surrendered by V.T.John, his brother V.T.Mathew and

the legal heirs of P.C.Jacob. They obtained purchase certificates

bearing Nos.4279/76, 644/1977 and 643/1977 of the Land

Tribunal, Sulthanbathery, for the balance extent of 45 acres of

land. Subsequently, the legal heirs of the above said persons

assigned their rights in the property to Kalathinkal Kunhalavi

and others. They in turn, assigned the properties involved in

each applications to the respective applicants, as per Exts.A1 to

A11. The applicants contended that the property was never

governed by the Madras Preservation of Private Forests Act,

1949 (hereinafter referred to as “the Madras Act”). The

scheduled properties were cultivated by them on the appointed

M.F.A.No.67/2003 3

day, that is, 10.5.1971. The property was covered by coffee and

cardamom plantations on the said date. Though the

predecessors-in-interest of the applicants were cultivating the

land continuously without obstruction, recently, the forest

officials started causing obstruction. Therefore, the Original

Applications were filed.

3. The appellants/respondents resisted the applications.

They submitted that the disputed property was part of a private

forest, which vested in the Government under the provisions of

the Vesting Act. It was surveyed, demarcated and notified on

14.12.1979. It is shown as VFC item No.22 in the said

notification. The property was always governed by the Madras

Act and therefore, the alienations made without the permission

of the competent authority are null and void. The applicants

have not referred to or produced the title deeds under which

their vendors got the property. The State is not bound by the

purchase certificates or the Land Board’s proceedings. The

property, on the appointed day, was never covered by coffee or

cardamom plantation. On the contrary, it was covered by trees

belonging to forest species like venteak, poovam, edala, ayani,

M.F.A.No.67/2003 4

kalamthitta, nelli etc., aged about more than 50 years. The

respondents also contended that the applications were barred by

limitation.

4. All the Original Applications were clubbed and tried

together. From the side of the applicants, P.Ws.1 and 2 were

examined and Exts.A1 to A55 were marked. From the side of

the appellants/respondents, R.Ws.1 and 2 were examined and

Exts.B1 to B7 were marked. Apart from those documents,

Exts.C1 to C3 and Exts.X1 and X2 series were also marked. On

the above pleadings, the Tribunal raised the following points for

its consideration:

(1) Whether the applications are barred by limitation?

(2) Whether the property is a private forest?

5. On the first point concerning limitation, the Tribunal

found in favour of the applicants. The second point was also held

in favour of them. The respondents in the Original Applications

have preferred this M.F.A., challenging the above findings of the

Tribunal. The appellants did not press the point regarding

limitation before us. The learned Special Government Pleader

M.F.A.No.67/2003 5

Sri.M.P.Prakash, who appeared for the appellants, attacked the

second finding of the Tribunal, raising various grounds. He

submitted that the area in question was a private forest covered

by the Madras Act. Therefore, the conversion as well as the

alienations made by the respondents are illegal and invalid.

Since the area is covered by the Madras Act, to avoid vesting

under the Vesting Act, conversion into an agricultural land

should have taken place before 1949. In this case, even if the

claim of the applicants is taken to be true, all the plantations

were raised after 1949 only. Therefore, the property in question

will vest in the Government. The learned Special Government

Pleader also submitted that the proceedings of the Land Board

will not bind the appellants herein. In support of his

submissions, he relied on the recitals in Exts.A12 and A40.

Special reference was made to the recital in Ext.A12, wherein it

is stated that the vendor has clear felled the forest and raised

the plantation. That was admittedly between 1957 and 1963.

The learned Special Government Pleader also pointed out the

recital in Ext.A40, which mentions about the sanction of the

District Collector for carrying out improvements in the land,

cutting of trees etc. Unless the land concerned is a private

M.F.A.No.67/2003 6

forest covered by the Madras Act, such a recital would not have

found a place in Ext.A40, it is submitted. In support of his

submissions, the learned Special Government Pleader relied on

the decisions of this Court in State of Kerala v. Moosa Haji

[1984 K.L.T. 494 (FB)], State of Kerala v. Kunhiraman [1990

(1) KLT 382] and the decision of the Apex Court in State of

Kerala v. Popular Estates [(2004)12 SCC 434]. He also took us

through the provisions of the Madras Act and the Vesting Act

and submitted that since the scheduled properties are covered

by the Madras Act and the conversion etc., were admittedly

done after 1949, the property vested in the Government on the

appointed day. The learned Special Government Pleader

submitted that the property in question is covered by the

definition of “private forest” under Section 2(f)(1)(i) of the

Vesting Act. Sub-clause (B) thereof will apply, if only coffee or

cardamom is cultivated with the permission of the competent

authority under the Madras Act. He pointed out that going by

Section 2(a) containing the definition of “forest” in the Madras

Act, it includes waste or communal land containing trees, shrubs,

pasture land and also land declared by the State Government to

be a forest by notification. The learned Special Government

M.F.A.No.67/2003 7

Pleader also referred to the applicability of the Madras Act

mentioned in Section 1(2)(i). So, the Tribunal mis-directed itself

in law, while holding that the scheduled properties are not

private forests, which will vest in the Government under the

Vesting Act. If the scheduled properties in question were

cardamom or coffee estate before the appointed date, there

would have been registration with the Coffee Board and

Cardamom Board under the Coffee Act and the erstwhile

Cardamom Act respectively. No such registration obtained

before the appointed date was produced by the claimants.

Therefore, the learned Special Government Pleader prayed for

dismissal of the M.F.A.

6. Sri.V.V.Surendran, learned counsel who appeared for

the respondents/applicants submitted that the area in question

was never a private forest covered by the Madras Act. Though

RW1 claimed that there are notifications available with them,

which would show that the area in question was covered by the

provisions of the Madras Act, since the said notifications were

not produced, the Tribunal rightly presumed that if produced,

their contents would have been adverse to the State. Further,

M.F.A.No.67/2003 8

even assuming the area in question was covered by the Madras

Act, since it was covered by Coffee and Cardamom plantations

on the appointed day, the provisions of the Vesting Act will not

apply. There is nothing in the Vesting Act to imply that the

conversion should be with the permission of the District

Collector. The wealth of materials produced, including the

opinion of RW2 would convincingly prove that the entire area

was covered by coffee/cardamom plantation before the appointed

day. The Commissioner has also reported that barring an area of

about 5 acres, the remaining area was covered by

coffee/cardamom plantation. It means, the area was principally

cultivated with those crops. The age of the plants, as stated in

the Commissioner’s report, would show that they were planted

before the appointed day. The appellants have not filed any

objection to the Commissioner’s report. So, the contention of the

learned Special Government Pleader that the land in question

was a private forest under the Madras Act and other related

contentions are unsustainable.

7. The learned counsel for the respondents further

submitted that the proceedings of the Land Tribunal and that of

M.F.A.No.67/2003 9

the Land Board have become final. As per the Land Board’s

award, the predecessors-in-interest of the applicants have

surrendered 40 acres of land. It was taken by the Revenue

Officials and distributed to the landless agricultural workers and

there is a colony of such people residing in the neighbourhood of

the scheduled properties, as evident from the Commissioner’s

report. There is a public road cutting through the scheduled

properties, which is being used by the public. The materials on

record would show unobstructed cultivation by the predecessors-

in-interest of the applicants for the last several years, which

dates back to the period before the appointed day. The Advocate

Commissioners have reported that at the time of their visit, the

area in question was a well-kept coffee estate. The Tribunal also,

on inspection of the site, found that the scheduled area is a well-

kept estate. If it was a forest, normally, there would have been

obstruction from the side of the forest officials to convert it into

such an estate. The learned counsel for the respondents

pointed out that the decision arrived at by the Tribunal is fully

supported by the evidence on record and no ground has been

made out, warranting interference with the same. He also relied

on certain unreported decisions of this Court. We were taken

M.F.A.No.67/2003 10

through the decisions of this Court in M.F.A. Nos.185/1999 and

166/2002. The learned counsel also relied on the decision of this

Court in M.F.A.No.757/1987 and contended that in the absence

of any notification produced by the appellants to show that the

scheduled area is covered by the Madras Act, the claimants

cannot be asked to adduce negative evidence to show that it is

an area not covered by the said Act. In the absence of any

material on record, the contentions of the appellants have to be

rejected. The recitals in Exts.A12 and A40, relied on by the

appellants would not show that the area in question was a

private forest at any point of time, in terms of the provisions of

the Madras Act. The finding of the Tribunal can, in no way, be

described as wrong or illegal, warranting interference by this

Court. The learned counsel also submitted that the proceedings

of one Department of the Government cannot be ignored by

another Department. So, the proceedings of the revenue

officials under the Kerala Land Reforms Act cannot be ignored

by the officials of the Forest Department. The learned counsel

further submitted that since the vendors of the applicants

obtained patta from the Land Tribunal, it is unnecessary to refer

to the documents under which they got it. They are documents

M.F.A.No.67/2003 11

transferring the verumpattom right, whereas under the patta,

they obtained perfect title over the property. Therefore, it is

unnecessary to refer to the earlier documents of the vendors.

Further, the identity of the property adverted to by the Advocate

Commissioners, is admitted by the appellants. Before the

Tribunal also the identity of the property was not disputed. Once

the identity of the property is admitted, the alleged defect in the

title of the applicants is of no consequence, as far as the

appellants are concerned, it is submitted.

8. The learned counsel for the respondents took us

through Section 7B of the Kerala Land Reforms Act,1963, which

says that certain persons occupying private forest or unsurveyed

lands shall be treated as deemed tenants for the purpose of the

Act. He also brought to our notice the definition of “Owner”

under Section 2(c) of the Vesting Act and also Section 3 of the

said Act, which deals with vesting. Special reference was made

to sub-section (2) of Section 3 which exempts private forests held

by an owner under his personal cultivation, provided the extent

being within the ceiling limit as provided under the Kerala Land

Reforms Act. The learned counsel concluded by saying that

M.F.A.No.67/2003 12

lands covered by coffee/ cardamom plantation, even if, they were

private forests, are excluded from the definition of “Private

forest” under Section 2(b)(1)(i)(B). Further, even if, it is private

forest, to the extent permissible with reference to the ceiling

limit under the Kerala Land Reforms Act, the owners are entitled

to hold the same. In this case, the Land Board, by its

proceedings allowed the predecessors-in-interest of the

respondents to hold an extent of 45 acres of land. Therefore, the

appeal is liable to be dismissed, it is submitted.

9. Before dealing with the rival contentions, we will refer

to certain facts, which are either admitted or proved by the

evidence on record. The jenmom right of the land vests in

Nilambur Kovilakom. The materials produced in this case would

show that atleast from 1953, the land was in the possession of

the tenants. Ext.A40 is document No.208 of 1957, executed in

favour of Narayanan Nair by T.M.Raghavan, S/o.Achuthan,

Thandarathumullankandi and P.Padmanabhan, S/o.Naniyamma.

The said document would show that the assignors were the

tenants of the scheduled property and they have transferred

their tenancy rights under the Nilambur Kovilakom in favour of

M.F.A.No.67/2003 13

the said Narayanan Nair, subject to the tenancy rights of one

Mr.K.S.Varkey in relation to a portion of the scheduled property.

Ext.A12 is document No.137/1963. The said document would

show that the assignors in Ext.A40 were, in fact, the benamies of

Narayanan Nair. Narayanan Nair cultivated cardamom in the

property and out of the properties in his possession on the

strength of Ext.A40, 85 acres were assigned to M/s.P.C.Jacob

and V.T.John. A portion of the property, of P.C.Jacob was

assigned in favour of one Mr.Mathew. Later, the Land Board

initiated ceiling proceedings against the legal heirs of P.C.Jacob

and V.T.John and they were asked to surrender 40 acres of land

as excess land. But, they were allowed to keep the remaining 45

acres. Thereafter, V.T.John, Mathew and the legal heirs of

P.C.Jacob obtained purchase certificates in 1976-77 for different

parcels of land, the total extent of which came to 45 acres. As

mentioned earlier, they assigned this land to Kalathinkal

Kunjalavi and others, who in turn assigned the same to the

present applicants. We notice that the learned Special

Government Pleader has raised a dispute pointing out that all

the prior titles are not produced by the present applicants. But,

there is no dispute regarding the identity of the property and no

M.F.A.No.67/2003 14

one else has come forward claiming that he is in possession of

the disputed property. Therefore, the dispute raised by the State

that the previous title deeds under which the predecessors-in-

interest of the applicants got the property were not produced, is

not of any substance. From the above facts, we find that the

property in question was covered by tenancy arrangements long

before 1.1.1964, the date on which the Land Reforms Act came

into force, prohibiting creation of tenancy after the said date.

10. Another fact, which is proved by the evidence on

record is that the land in question was principally covered by

coffee or cardamom plantation on the appointed day, that is,

10.5.1971. The Commissioner’s report and its annexure, the

report of the RW2 and the deposition of the said witness will

conclusively prove that at the time of inspection, the area in

question was principally covered by a well maintained coffee

plantation. The report of RW2 and his deposition would show

that substantial portion of the area was cultivated with coffee or

cardamom before 10.5.1971.

M.F.A.No.67/2003 15

11. RW2 was the Deputy Director of Regional Coffee

Research Station, Chundayil at the relevant time. He has Ph.D

in Coffee Plant Breeding and Behaviour, from the University of

Mysore. He was working as a Scientist and Plant Breeder in the

Coffee Board for more than 23 years. He has deposed regarding

how the age of a plant can be ascertained. The normal method is

to find out the number of annual rings, which will tally with the

age of the plant. But, such method is not suitable for determining

the age of coffee plants. So, from his experience and expertise,

he assessed the age of the plants cultivated and reported on the

age of the plants cultivated in different plots of the disputed

property. He has reported that coffee plants in ‘A’ plot having an

extent of 13.39 acres are aged 40 years and above. The age of

plants in ‘D’ plot having an extent of 14.90 acres is about 35

years. The plants in ‘F’ block having an extent of 8.34 acres

were aged between 30 and 40 years. Nothing has been brought

out in his cross-examination to discredit his version. So, we are

inclined to go by the above report dated 14.2.2001, for

determining the age of the coffee plants. By relying on the said

report, it can be safely concluded that the property was principally

cultivated with coffee on the appointed day, that is 10.5.1971.

M.F.A.No.67/2003 16

12. In view of the above facts, when the relevant statutory

provisions are examined, we are inclined to hold that the

scheduled properties are not vested in the Government by virtue

of Section 3(1) of the Vesting Act. Section 2(c) defines owner as

“in relation to a private forest, includes a mortgagee, lessee or

other person having right to possession and enjoyment of the

private forest”. Section 2(f) defines private forest as “any land to

which the Madras Preservation of Private Forests Act, 1949

(Madras Act XXVII of 1949) applied immediately before the

appointed day, provided the land is in Malabar District as

defined under the State Reorganisation Act, 1956”. But, from

the said definition, lands which are principally used for

cultivation of coffee, cardamom etc. are excluded as per sub-

clause(i)(B) of caluse (1) of sub-section(f) of Section 2. Section

3(1) says, notwithstanding anything contained in any other law

for the time being in force, or in any contract or other document

of private forest in the State of Kerala shall vest in the

Government free from all encumbrances on the appointed day.

Sub-section (2) thereof is an exemption to the above said sub-

section (1). The private forest held by an owner under his

personal cultivation, provided the area is subject to the ceiling

M.F.A.No.67/2003 17

limit under the Kerala Land Reforms Act, 1963, will not vest in

the State. We also notice that Section 7D of the Kerala Land

Reforms Act treats the persons in possession of private forest in

Malabar as deemed tenants, subject to the conditions therein.

When the above statutory provisions are read together, we have

no doubt in our mind that the holdings of the predecessors-in-

interest of the respondents/applicants were exempted from the

vesting provision under Section 3(1), subject to the ceiling limits

provided under the K.L.R. Act. The Land Board’s proceedings,

which we have mentioned earlier, allowed the predecessors-in-

interest to hold only property to the extent permissible as per

the ceiling limit.

13. In this case, we notice that none of the contentions

raised by the learned Special Government Pleader before us

finds a place in the appeal memorandum. The main contention,

strenuously canvassed before us, was that lands to which the

Madras Act applies will continue to be private forest, unless the

conversion and alienation were with the permission of the

District Collector under the Act. But, we cannot read any such

requirement into the exclusion provision contained in

Section 2(f)(1) (i)(B)of the Vesting Act.

M.F.A.No.67/2003 18

14. If any private forest was found to be principally

cultivated with coffee, cardamom etc., the same goes out of the

purview of the private forest on the appointed day, even if, the

cultivation was undertaken without the permission of the District

Collector. Even assuming the contentions of the learned Special

Government Pleader in this regard are acceptable, still the

property held by the respondents is exempted under Section 3(2)

of the Vesting Act. So, in any view of the matter, the

respondents are entitled to succeed. The learned Special

Government Pleader has strenuously contended that the State

will not be bound by the decisions of the Land Tribunal or the

decisions of the Land Board. It may be true, if vitiating

circumstances are there. In this case, we find no such vitiating

circumstance. From 1953 onwards, the land in question was

under the possession of the cultivating tenants and in 1976 -77

patta was obtained. Subsequently, before the grant of patta, by

ceiling proceedings, they were dispossessed of 45 acres of land

also. We find no vitiating circumstances in the present case,

which would have enabled the appellants to collaterally attack

those orders before us, when they are relied on by the

respondents.

M.F.A.No.67/2003 19

In view of our findings on the facts and also the

applicability of the provisions mentioned above, we feel it is

unnecessary to refer to the various decisions cited by both sides.

In the result, the appeal fails and it is dismissed.

(K.BALAKRISHNAN NAIR, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

ps

M.F.A.No.67/2003 20

K.BALAKRISHNAN NAIR &
K.SURENDRA MOHAN, JJ.

===========================
M.F.A..NO.67/2003
===========================

JUDGMENT

DATED 23RD JANURARY, 2009
==============================