High Court Kerala High Court

Guruvayur Devaswom Employees … vs State Of Kerala on 22 December, 2009

Kerala High Court
Guruvayur Devaswom Employees … vs State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18714 of 2009(H)


1. GURUVAYUR DEVASWOM EMPLOYEES ASSOCIATION
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP BY ITS
                       ...       Respondent

2. GURUVAYUR DEVASWOM COMMISSIONER

3. GURUVAYUR DEVASWOM MANAGING COMMITTEE

4. THE ADMINISTRATOR, GURUVAYUR

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  :SRI.V.KRISHNA MENON SC FOR GDB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/12/2009

 O R D E R
                             P.R. RAMAN &
                 P.R. RAMACHANDRA MENON, JJ.
                 -----------------------------------------------
                       WP(C) No. 18714 of 2009
                  ---------------------------------------------
            Dated, this the 22nd day of December, 2009


                             J U D G M E N T

P.R.Ramachandra Menon, J.

The petitioner is challenging the decision taken by the Managing

Committee of the Guruvayur Devaswom and the sanction stated as

accorded by the Commissioner to sell the property belonging to the

Devaswom, to the families evicted pursuant to the land acquisition

proceedings (as part of the rehabilitation measures), alleging violation

of Section 11 (3) of the Guruvayur Devaswom Act, 1978 and Rule 12

(4) of the Rules thereunder.

2. The petitioner is an Association of Employees of the

Guruvayur Devaswom and it is stated as engaged in championing the

cause of fighting against the alleged mal-administration, misuse of the

Devaswom funds and thus to protect the interest of the Guruvayur

Sreekrishna Temple. The specific case of the petitioner is that, though

the property within a specified radius from the outer wall of the

Guruvayur Sree Krishna Temple on the ‘south nada’ was acquired by

the Guruvayur Devaswom, invoking the provisions under the Land

WP(C) No. 18714 of 2009
: 2 :

acquisition Act, paying the compensation as prescribed, steps are being

taken to allot and assign the land of the Devaswom, by conveying 5 cents

each to the evictees, at ‘Thuruthikad paramba’ which is having a total

extent of 12.7 acres. It is contended that the aforesaid steps being taken,

allegedly as part of the rehabilitation measures, cannot be pursued any

further, since the properties have been acquired paying huge

compensation under the Land Acquisition Act and also when the cases

preferred by the owners of the property for enhancement of the

compensation are still pending.

3. With regard to the facts and events, it is to be noted that the

Guruvayur Sree Krishna Temple is an ancient temple of unique

importance and it owns large extents of properties and endowments,

attracting millions of devotees from all corners in India and abroad. In

order to facilitate proper administration and management of the Temple,

its properties and endowments, the State enacted the Guruvayur

Devaswom Act, 1971. But the operative portion of the said Act happened

to be struck down by this Court in O.P. 314/1973 as violative of Article 25

and 26 of the Constitution of India, which led to enactment of the

Guruvayur Devaswom Act, 1978. By virtue of Section 3 of the said Act,

the administration, control and management of the Devaswom stand

vested with a Committee, namely, Guruvayur Devaswom Managing

WP(C) No. 18714 of 2009
: 3 :

Committee constituted under Section 4. The alienation of the Devaswom

property is dealt with under Section 11 of the Act and specific sanction of

the Devaswom Commissioner is required to be obtained in the manner

prescribed therein, read with Rule 12 of the relevant Rules thereunder;

lest the transfer of the property should become null and void.

4. Earlier, pursuant to the directions given by this Court in O.P.

314/1973, the property within a radius of 100 metres from the outer wall of

the Temple was decided to be acquired for better administration and

management of the Temple, considering the difficulties and hardships

being faced by the general public. The decision rendered by this Court

was subjected to challenge by the aggrieved persons before the Apex

Court, where interference was declined and the same has become final

by virtue of the decision in C.K.Rajan Vs. State of Kerala and others,

reported in AIR 1994 Kerala 179. Initially, the properties within the

radius of 25 meters from the outer wall of the Temple were intended to be

acquired. Considering the hardships of the people who had to be evicted

from the premises and who were very much connected with the Temple

some way or the other, it was decided as a matter of policy, to acquire

some land elsewhere, so as to rehabilitate the evictees. Accordingly,

necessary notification under Section 4(1) of the Land Acquisition Act was

issued on 01.10.1999. After complying with the formalities, the said land

WP(C) No. 18714 of 2009
: 4 :

was acquired by the Devaswom for rehabilitating the evictees as above;

to provide parking for vehicles and to arrange necessary

facilities/infrastructure to the pilgrims. This property known as

‘Thuruthikad paramba’, situated very near to the Guruvayur Railway

station, is having an extent of about 12.7 acres.

5. While so, the Guruvayur Devaswom Managing Committee, in

its meeting held on 07.08.2007 decided to rehabilitate those who lost their

property in the process of acquisition in the ‘south nada’ and accordingly,

sanction of the second respondent was decided to be sought for as per

Ext.P1 resolution dated 17.08.2007, so as to allot 5 cents each to the

respective house owners, after collecting the value of the land to be fixed

by the District Collector. The second respondent/Commissioner, vide

Ext.P2, thought it fit to grant sanction, with intent to avoid the L.A.R.

cases seeking for enhancement of compensation. It is stated that some

other hurdles were pointed out in the meanwhile, which made the

Managing Committee to pass Ext.P3 resolution on 10.12.2008 seeking to

modify Ext.P2. It was accordingly, that the second respondent passed

Ext.P5 dated 15.06.2009 giving consent for sale of the Devaswom

property having an extent of 5 cents each, to the 11 families who were

evicted from the ‘south nada’.

6. The decision taken by the Committee and the sanction given

WP(C) No. 18714 of 2009
: 5 :

by the second respondent Commissioner were to the chagrin of the

petitioner, who filed Ext.P6 representation and approached this Court

seeking for immediate interference. The averments and allegations in the

Writ Petition have been rebutted in the counter affidavit filed on behalf of

the respondents 3 and 4, where it has been categorically stated that the

very ‘Thuruthikad paramba’ was acquired mainly for the purpose of

rehabilitating the families evicted from the vicinity of the Temple. It is also

pointed out that there is no violation of any statutory prescription and that

the allegations raised to the contrary are quite wrong and misconceived.

7. As noted above, it has been made clear in paragraph 3 of the

above counter affidavit that the land at ‘Turuthikad paramaba’ was

acquired mainly for the purpose of rehabilitating the evictees of the

proposed acquisition within 100 mts from the outer wall of the Temple and

this being the position, the allegation as to the violation of the statutory

requirements under Section 11 and Rule 12 (4) of Guruvayur Devaswom

Act and the Devaswom Rules respectively, is stated as far-fetched and

against the actual facts and figures. It has been pointed out in paragraph

5 and elsewhere in the counter affidavit that, when the ‘first phase’ of the

acquisition of 25 mts around the Temple was undertaken, persons who

had shops in the said area were rehabilitated, providing bunks at the

‘Managalya Complex’, and it was adopting the very same yardstick, that

WP(C) No. 18714 of 2009
: 6 :

the Guruvayur Devaswom Managing Committee decided to provide 5

cents each at ‘Turuthikad paramba’ to the concerned families who were

evicted from the ‘south nada’; also taking note of the fact that they were

traditional workers of the Devaswom and that their service could not be

dispensed with. It is further stated in the counter affidavit that the

allotment is being made after obtaining necessary sanction from the

second respondent; that the Devaswom has not executed any sale deed

and will not act against the interest of the devotees as alleged; that the

rehabilitation process is still to be materialised and that the Guruvayur

Devaswom will follow all the norms, procedure and the formalities before

implementation of the Scheme (paragraph 10 and 11). It is further added

that the step for rehabilitating the evicted persons can, by no stretch of

imagination, be said to be against the interest of the Guruvayur

Devaswom; more so when, the families evicted from the ‘south nada’

were traditional workers of the Temple and have been taking part in the

Temple rituals and other activities for a long time (paragraph 12).

8. The petitioner has filed a reply affidavit reiterating the

contentions raised in the Writ Petition and pointing out that the land in

question at ‘Turuthikad paramba’ has already been decided to be utilised

by the Devaswom for construction of a ‘Super Speciality Hospital’.

Learned counsel for the petitioner submits that the idea and intention of

WP(C) No. 18714 of 2009
: 7 :

the petitioner is only to protect and preserve the Devaswom properties

and to have it utilised in the best possible manner, in accordance with the

relevant provisions of law. Learned Standing counsel appearing for the

respondents 3 & 4 and the learned Government Pleader appearing on

behalf of the respondents 1 and 2 submit that the allegations raised by

the petitioner are contrary to the actual facts and figures and that there is

absolutely no room for any apprehension as expressed by the petitioner,

the steps pursued by the concerned respondents being quite in

conformity with the relevant provisions of law.

9. Obviously, Ext.P1, P2 and P3 proceedings which are sought

to be quashed in the Writ Petition were taken/passed on 17.08.2007,

28.02.2008 and 10.12.2008 respectively. The basic decision as contained

in Ext.P1 (passed on 17.08.2007) is sought to be challenged by the

petitioner only after a period of ‘2 years’, for which absolutely no

explanation has been offered in the Writ Petition. After considering Ext.P1

resolution, the 2nd respondent vide Ext.P2 conveyed that sanction was

being given to allot the land for rehabilitation, at the cost price to be fixed

by the Government and that, the said step was with the specific intent to

avoid the possible Land Acquisition cases and other litigations seeking for

enhancement of the compensation; which cannot be said as contrary to

the interest of the Devaswom. Subsequently, the 3rd respondent passed

WP(C) No. 18714 of 2009
: 8 :

Ext.P3 resolution on 10.12.2008, as to the further course of action with

regard to the allotment of land in ‘Thuruthikad paramba’, to the concerned

families, for which the price fixed by the Government was stated as

Rs.90,783/- per cent in respect of the 5 cents to be allotted to each family.

After considering the legal and factual position brought to the notice of the

2nd respondent vide Ext.P4, the 2nd respondent passed Ext.P5 on

15.06.2009 granting fresh sanction for the purpose of rehabilitation of the

11 families who had executed necessary ‘agreements’ (as stipulated in

item No.3 referred to therein, i.e., Ext.P2 order passed by the very same

respondent on 28.02.2008). This means, the agreement has been

executed in terms of Ext.P2, with intent to avoid the LA reference cases

and other litigations seeking for enhancement of compensation. The

steps taken by the concerned respondents can never be said as

detrimental to the interest of the Devaswom in any manner and the

question of rehabilitation in proper cases is purely a matter of policy

decision, which is not liable to be interfered by this Court. This is more

so, when the allotment of plot is stated as on the basis of the price to be

fixed by the Government and subject to no loss, to be caused to the

Government or the Devaswom in any manner.

10. With regard to the alleged violation of the statutory

prescription under Section 11 (3) and Rule 12 (4) and as to the

WP(C) No. 18714 of 2009
: 9 :

procedural formalities to be complied with, before granting sanction by the

Commissioner, it has to be borne in mind that the said provisions are

more to bring it to the notice of all concerned, as to the proposed move to

effect the transaction, with clear idea as to the identity of the property,

inviting objections, to have acted upon in an appropriate manner. When

challenge is raised with regard to the proposed alienation of the land (at

the rate of 5 cents each to the evicted families) by way of rehabilitation,

the petitioner quite conveniently forgot the fact that the very property in

‘Thuruthikad paramba’ was acquired, also for the purpose of rehabilitation

of the persons who were to be evicted from the premises within the

stipulated radius from the outer wall of the Guruvayur Sree Krishna

Temple, pursuant to acquisition. The learned Government Pleader also

placed the relevant ‘File’ before this Court, which contains the notification

dated 01.10.1999 under Section 4(1) of the Land Acquisition Act

published in different Dailies. The said notification clearly reveals the

‘public purpose’ of acquisition, i.e. to rehabilitate the people who were to

be evicted on acquiring the land within the specified radius from the outer

wall of Guruvayur Sreekrishna Temple; among other things. Admittedly,

the above notification or the said ‘public purpose’ of rehabilitation, to be

satisfied on acquiring the property as above, is not under challenge. The

petitioner has no case that the decision taken by the Managing

WP(C) No. 18714 of 2009
: 10 :

Committee of the Guruvayur Devaswom Board, more than a decade

back, to provide for rehabilitation as above, by acquiring necessary extent

of properties and the subsequent proceedings including the notification in

connection with the acquisition were challenged from their side in any

manner. Thus, after acquiring the property at ‘Thuruthikad paramba’, also

for providing rehabilitation to the evicted families pursuant to the

acquisition around the outer wall of the Guruvayur Temple, it is no more

open for the petitioner to contend now, that no such alienation of the land

for rehabilitation is permissible. The proposed rehabilitation very much

involves a ‘public purpose’ and the acquisition for the said public purpose

has become final.

11. It was incidentally brought to the notice of this Court that the

price fixed by the Government for allotment of land in ‘Thuruthikad

paramba’, though as a measure of rehabilitation, at the rate of

Rs.90,783/- as mentioned in Ext.P3 is abysmally low and it will cause

much loss and hardships to the Devaswom. It is stated that the price fixed

as above, was calculated on the basis of the cost incurred for the

acquisition of the concerned properties at ‘Thuruthikad paramba’. It is

also brought to the notice of this Court that the cases pursuant to the

acquisition of the land in ‘Thuruthikad paramba’ seeking for enhancement

of compensation have not become final and that the total ‘cost’ can be

WP(C) No. 18714 of 2009
: 11 :

ascertained only after finalisation of all the reference cases/

Appeals/SLPs, if any. This Court finds some force in the said submission

and as such, makes it clear that, while executing the sale deeds, it has

necessarily to be incorporated therein, that the price fixed is only

‘tentative’ and without prejudice to the right of the Devaswom/Government

to have it finalised, refixed and the balance demanded on culmination of

all the land acquisition cases, along with such other necessary provisions

to safeguard the interest of the Devaswom in this regard.

The challenge raised against Ext.P1 to P3 and P5 is held as

unsustainable. The Writ Petition fails and it is dismissed accordingly.

P.R. RAMAN, JUDGE

P. R. RAMACHANDRA MENON, JUDGE
dnc