High Court Kerala High Court

C.Radhakrishnan Nair vs P.Madhavan Nair on 13 October, 2010

Kerala High Court
C.Radhakrishnan Nair vs P.Madhavan Nair on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 290 of 2010()


1. C.RADHAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. P.MADHAVAN NAIR, MAEENAKSHI MANDIRAM,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :SRI.M.BALAGOVINDAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/10/2010

 O R D E R
                  THOMAS P JOSEPH, J.

                 ----------------------------------------

                      C.R.P.No.290 of 2010

                  ---------------------------------------

              Dated this 13th day of October, 2010

                               ORDER

This revision is in challenge of order passed by the

Appellate Authority (Land Reforms), Alappuzha in A.A.No.122 of

2003 confirming dismissal of O.A.No.165 of 2001 of the Land

Tribunal, Thiruvananthapuram. Petitioner sought to purchase

kudikidappu in respect of the disputed land under Sec.80B of the

Kerala Land Reforms Act (for short, “the Act”). That application

was resisted by respondent on the ground that an earlier

application in respect of the same plot filed by petitioner’s fathers

(O.A.No.488 of 1978) was dismissed vide order dated 19-06-1979

holding that he is not entitled to any kudikidappu and hence

present application is barred by the principles of res judicata.

The authorised officer submitted Ext.C1, report stating that

petitioner is in possession of 2 cents in survey No.544/A2 and is

staying in the hut there. Respondent filed objection to Ext.C1,

report. The Land Tribunal recorded oral evidence of parties and

observing that on a perusal of the records (obviously of

O.A.No.488 of 1978) it is found that petitioner’s father had

claimed kudikidappu in respect of the same property and lost it.

C.R.P.No.290 of 2010
: 2 :

According to the petitioner, O.A.No.488 of 1978 was not in

respect of the property regarding which present application is

filed by him and hence principles of res judicata does not apply.

It is also contended by learned counsel that none of the records

said to be perused by the Land Tribunal (referring to O.A.No.488

of 1978) were marked in evidence and he did not get an

opportunity to meet those records. Learned counsel for

respondent contends that a reading of the order under challenge

would show that entire records were perused by the Land

Tribunal.

2. A mere perusal of records of O.A.No.488 of 1978 by

the Land Tribunal is not sufficient to enter a finding that the

present application is barred by res judicata as if the earlier

application made by predecessor-in-interest of petitioner was in

relation to the same property. It is required to be seen whether

properties in respect of which O.A.No.488 of 1978 and the

present application are preferred are one and the same. When a

plea of res judicata is raised by the respondent, it is his

responsibility to produce the relevant documents and prove the

same in the manner known to law giving an opportunity to the

opposite party to show how the rule of res judicata cannot be

C.R.P.No.290 of 2010
: 3 :

applied. That has not been done in this case. In the circumstance,

the statement of the Land Tribunal that it perused the records is

not by itself sufficient. Those records are not part of the

evidence.

3. Under Section 103 of the Act, High Court need

interfere in revision only when the lower authorities under the

Act have not either considered a question of law or, wrongly

decided such question of law. Here, the question of law involved

is whether the Land Tribunal is justified in entering a finding

regarding res judicata when the relevant documents were not

introduced in evidence as provided under law. I answer the point

in this way – the Land Tribunal could not have decided so.

4. In the light of the above, order of the Land Tribunal as

confirmed by the Appellate Authority cannot stand and both are

liable to be set aside.

Resultantly this petition is allowed in the following lines:

Order on O.A.No.165 of 2001 of the Land Tribunal,

Thiruvananthapuram as confirmed by the Appellate Authority

(LR), Alappuzha in A.A.No.122 of 2003 is set aside and

O.A.No.165 of 2001 is remitted to the Land Tribunal for fresh

decision after giving both sides opportunity to adduce evidence. I

C.R.P.No.290 of 2010
: 4 :

make it celar that it will be open to the respondent to get

certified copies of relevant records in O.A.No.488 of 1978 and

prove the same in the present application as provided under law

in support of his contention that the present application is barred

by principles of res judicata. Land Tribunal is directed to dispose

of the matter as early as possible at any rate within six months

from receipt of a copy of this judgment after giving parties

opportunity to adduce evidence. Parties shall appear before the

Land Tribunal on 15-11-2010.

(THOMAS P JOSEPH, JUDGE)

Sbna/-