High Court Kerala High Court

Unknown vs State Of Kerala on 19 August, 1998

Kerala High Court
Unknown vs State Of Kerala on 19 August, 1998
       

  

  

 
 
 o creamy layer exists in the State of Kerala? The court proceeded to hold

that the creamy layer principle laid down in Indra Sawhney' case cannot be

ignored as was done by Section 6 of the Act. The court also held as

follows:

                     "If under the guise of elimination of the 'creamy

       layer', the legislature makes a law which is not indeed a true

       elimination but is seen by the court to be a mere cloak, then the

       court will necessarily strike down such a law as violative of

       principle of separation of powers and of Arts. 14, 16(1) and 16

       (4)."

Section 6 contained a non obstante clause and sought to provide that

notwithstanding the judgment of any court interalia, the reservation of

appointments pursuant to Rules 14 to 17 of Part II of the Kerala State And

Subordinate Services Rules, 1958 was to be deemed to be validly made as

if the Act in 1995, which was challenged was in force at all material times

when such reservations have been made.         In the course of its judgment

the court held as follows:

                     "We may again point out that as a matter of law, it

       is clear that six    out of nine Judges in Indra Sawhney made

W.P.C.27272/2006.                          9

      a judicial declaration as stated under Point 1, as to the class of

      persons who would belong to the creamy layer. This declaration

      of law made by this court is clearly applicable to the State of

      Kerala also.     The Kerala Legislature cannot, in our opinion

      refuse to accept this declaration of law nor can it declare

      anything to the contrary."

      The court further held as follows:

                    "In the judgment of six learned Judges in Indra

      Sawhney as stated earlier, there is a specific declaration of law

      that the children of IAS, IPS and other All India Services in the

      Backward Classes are creamy layer and this is true "without

      further inquiry." These persons are to be deemed, in law and, in

      fact, to have reached such a level of social advancement that

      they cease to belong to the Backward Class. The judgment also

      refers to a classification of "affluent" sections identified by way of

      income or property holding.

           x x x x x x                                   x x x x x x

             "The non obstante clause in S.4 too cannot come to the

      rescue of the State. As already stated, the said clause cannot

      override the judgments of this Court based on Arts.14, 16(1) and

      16(4) if the defect is not removed by the legislation. Neither

      Parliament nor the State Legislature can make any law to

      continue reservation to the creamy layer inasmuch as the above

      judgments of this Court are based on Arts. 14 and 16(1) of the

      Constitution of India, an no law can obviously be made to

      override the provisions of Arts.14 and 16(1).

W.P.C.27272/2006.                        10

              Thus, for the aforesaid reasons, S.4 of the Act along with

      the non obstante clause is declared unconstitutional and

      violative of the judgments of this Court and also violative of

      Arts.14, 16(1) and 16(4) of the Constitution of India.

              We then come to S.6 of the Act which deals with

      retrospective validation. This section again starts with a non

      obstante clause. Obviously, the Kerala Legislature is having

      Indra Sawhney (AIR 1993 SC 477) and Ashok Kumar Thakur

      (AIR 1996 SC 75) in its mind, when it inserted, the non obstante

      clause. Once S.3 of the Act is held unconstitutional, the position

      is that the legislative declaration as to non-existence of creamy

      layer goes and the existence of creamy layer becomes a starting

      reality.  That will mean that under the Act of 1995, the

      Legislature has not eliminated the defect. Nor can S.4 in this

      connection be of any help because that provision has also been

      declared as unconstitutional.      Section 6 cannot stand alone

      once Ss.3 and 4 are declared unconstitutional. As long as the

      creamy layer is not excluded and the defect continues, any

      validation - without elimination of the defect which is the basic

      clause of unconstitutionality - is, as already stated, ineffective

      and will be invalid. Thus S.6 is also unconstitutional."

In Cauvery Water Disputes Tribunal's Case (AIR 1992 SC 522) the Apex

Court pronounced      the Karnataka Cauvery Basin Irrigation Protection

Ordinance as unconstitutional as it affected the jurisdiction of the Tribunal

appointed under the Central Act, namely, the Inter-State Water Disputes

Act, 1956, which legislation was traced to Article 262 of the Constitution.

The court found that the purport of the Ordinance was to nullify the interim

W.P.C.27272/2006.                        11

order passed by the Tribunal.        Therein the court proceeded to hold as

follows:

                    "The Karnataka Ordinance 1991 is also against the

      basic tenets of the rule of law inasmuch as the State of

      Karnataka by issuing the Ordinance has sought to take law in its

      own hand and to be above the law. Such an act is an invitation

      to lawlessness and anarchy, inasmuch as the Ordinance is a

      manifestation of a desire on the part of the State to be a judge

      in its own cause and to defy the decisions of the judicial

      authorities.  The action forebodes evil consequences to the

      federal structure under the Constitution and opens doors for

      each State to act in the way it desires disregarding not only the

      rights of the other Sates, the orders passed by instrumentalities

      constituted under an Act of Parliament but also the provisions of

      the Constitution. The Ordinance if allowed to stand would lead

      to the break down of the Constitutional mechanism and affect

      the unity and integrity of the nation.

              The legislature can change the basis on which a decision

      is given by the Curt and thus change the law in general, which

      will affect a class of persons and events at large. It cannot,

      however, set aside an individual decision inter-parties and affect

      their rights and liabilities alone. Such an act on the part of the

      legislature amounts to exercising the judicial power of the Sate

      and to functioning as an appellate court or Tribunal."

The decision in M.C.Mehta         v. Union of India ((2006)7 SCC 456) is

rendered only as an aftermath of the decision of the Apex Court in

M.C.Mehta's Case ((2006) 3 SCC 399), which upheld the power of the

W.P.C.27272/2006.                        12

Municipal Corporation to seal premises in case of misuser and directed the

sealing process to commence. Later the court had extended the time limit

to stop misuser provided the persons filing an affidavit undertaking stopping

of the misuse before 30.6.2006. The Delhi Laws (Special Provisions) Act

was enacted on 19.5.2006.        The ultimate question which arose was the

competence of the legislature to extend the time granted by the Supreme

Court in the exercise of its law making power. In the said context, the court

proceeded to hold as follows:

              "Definitely, the legislature would lack competence to

       extend the time granted by the Supreme Court, in the purported

       exercise of law-making power.          That would be virtually

       exercising judicial functions. Such functions do not vest in the

       legislature. In fact, those who gave undertakings are already in

       breach of the undertakings by not stopping misuser by

       30.6.2006. The dignity and authority of the Court has to be

       protected not for any individual but for maintenance of the rule

       of law. The fact that those who gave undertakings may have

       been misled in view of the subsequent development can only be

       a mitigating factor while considering the action to be taken for

       breach of the undertakings. Further, there are no equities in

       favour of those who gave undertakings to the Supreme Court

       and obtained benefit of time. There is serious challenge to the

       validity of the Act and the notification. Pending determination

       thereof, such persons cannot be allowed to claim any benefit of

       the notification."

It is pointed out that in the face of an unambiguous direction to evict the

W.P.C.27272/2006.                      13

encroachers, it is not open to the legislature to make a law, be it as an

Ordinance or a plenary legislation defying the court and setting at naught

the judgments of a court made in exercise of the judicial function of the

State vested with the courts. Learned Amicus Curie contended that having

regard to the fact that the land was reserved under Section 96(1A) of the

Kerala   Land Reforms Act, the same cannot be distributed under sub-

section (1) of Section 96.

              6. Per contra, the learned Advocate General would contend

that the Ordinance and the law made were perfectly within the legislative

powers. He would contend that it would not be open to the petitioner in

W.P.27272 of 2006 to impugn the legislation. It is contended that all that

the State has done by way of the impugned legislation, is keeping in view

the fact that many of the persons who have encroached upon the land are

actually landless agricultural labourers entitled to assignment, protected

their possession pending the inquiry into their claims. Such a legislation, it

is contended, cannot be treated as contrary to the judgments of this court.

He refers to Rule 30 of the Ceiling Rules. Rule 30 of the Kerala Land

Reforms (Ceiling) Rules, 1970 provides that the Land Board shall verify the

applications and prepare a list of persons eligible under Section 96. Sub

section (2) provides that in preparing the list, the first preference will be

given to the kudikidappukaran, if any, on the land. Thereafter, it is provided

that the preference indicated shall be as provided thereafter subject to the

W.P.C.27272/2006.                         14

provisions of sub-section (1) of Section 96 as far as practicable.        It is

provided that 'second preference' shall be given to the following among

other persons:

                (a) unauthorised occupants of the land, if any, provided they

have effected valuable improvements.

                (b) persons evicted from Government land.

It is therefore contended that unauthorised occupants are under the rule

entitled to the grant of assignment.      He would contend that it is in the

context of the mammoth problem which was posed before it and the

difficulties in dealing with such an emergent situation, the State has chosen

to pass the law in question. He relied on the decision of the Apex Court in

Virender Singh Hooda v. State of Haryana ((2004) 12 SCC 588) to draw

support for the proposition that the legislation in question is only to be

upheld. He further contended for the position that the litigation itself is not

maintainable as a public interest litigation and in this connection he seeks to

draw support from the decision of the Apex court reported in Guruvayoor

Devaswom Managing Committee v. C.K.Rajan ((2003) 7 SCC 546).

Therein the Apex Court proceeded to delineate the principles evolved by the

court for the exercise of powers under Article 226 of the Constitution in

matters relating to public interest. The learned Advocate General would

contend that the case at hand would not fall within any of those criteria laid

down.

W.P.C.27272/2006.                       15

              7. By order in C.M.P. 23444 of 1997 in O.P. 13111 of 1997 a

learned Single Judge of this court on 13.7.1998 directed the District

Collector, Kozhikode, the Taluk Land Board and the State of Kerala to take

back into the possession of the State the land obtained surrender of

pursuant to the order of the Taluk Land Board. This was a writ petition filed

by the Malabar Products and Rubber Company Limited, in which the

petitioner was the shareholder. An appeal was carried by respondents 1 to

4, who were directed to take back possession as W.A. 1619 of 1998. The

writ appeal and O.P.13111 of 1997 came to be heard together by the

Division Bench and by judgment dated 19.8.1998 the Division Bench

allowed the appeal and set aside the order passed in C.M.P. No. 2344 of

1997. The Original Petition was allowed and in place of the direction to take

back possession of the land, the Land Board and the Taluk Land Board

were directed to demarcate the area surrendered by the petitioner

Company. The Division Bench noted the lack of objection for demarcating

the area surrendered by the declarant. The Division Bench reasoned that

the petitioner had actually prayed for demarcation of the area surrendered

by them so that he may prevent persons from encroaching upon the rest of

the land. By Ext.P4 dated 6th November, 1995 the learned Single Judge

had rejected the claim of the petitioners, who were found to have asserted

that they have illegally taken possession of the land and such persons were

held not entitled to discretionary jurisdiction under Article 226 of the

W.P.C.27272/2006. 16

Constitution of India and therefore the Original Petition praying for the

following reliefs was dismissed.

“to call for the entire records leading to Exts.P1 top P5

and to issue a writ of certiorari quashing Exts.P1 and P2 and

any proceedings to assign the land for any other purpose than

assigning the same to landless persons;

to declare that the land vested with the Government in

the Taluk Land Board proceedings No.TLB(K) 19/73 dated

31.1.1976 cannot be assigned to nay other body or organisation

without the reservation of the same by the Taluk Land Board;

to declare that the petitioners are entitled to for

assignment of the land in Sy.Nos.93,86/2, 86/1 and 6/1 in

Raroth village in Kozhikode Taluk in accordance with the Kerala

Land Reforms Act and Ceiling Rules;

to issue a writ of prohibition prohibiting and restraining

the respondents from taking any coersive steps to evict the

petitioners and similar persons from the land from their

possession and enjoyment without the procedure prescribed by

law.”

By Ext.P5 order the Division Bench dismissed the appeal filed against

Ext.P4 as withdrawn. However, by Ext.P8, which is dated 18th March, 1997

in O.P. 13326 of 1996, which is a writ petition filed by the petitioner himself,

a learned Single Judge, taking note of the order passed in O.P. 19877 of

1996 and the decision of the Division Bench in W.A. 13 of 1996 besides

paragraphs 5 and 6 of the statement of the Government in O.P. 19877 of

1996 directed the Government to take effective steps for removing the

W.P.C.27272/2006. 17

encroachers and directed to take urgent steps for allotting the land for

public purposes as intended so as to prevent further encroachment. This

judgment came to be confirmed by Ext.P9 in W.A. 2634 of 1998 dated

22.11.2000. That was an appeal carried by the State of Kerala, the District

Collector, Kozhikode, the Tahsildar, Taluk Office, Kozhikode and the Land

Board. There the court reiterated the obligation on the part of the State and

others to remove the encroachers from the land. In Ext.P9 judgment the

court held as follows:

“Here, under Section 98 of the Act, the land had to be

protected until its assignment or until its being handed over to

the concerned public authority in terms of order Ext.P2. There

is therefore a clear obligation on the applicants to remove the

encroachers from the land.”

Ext.P10 is the judgment in O.P. 19877 of 1996 which also was disposed of

taking note of paragraphs 5 and 6 as already noted that the Government

has taken effective steps and criminal proceedings against the encroachers

and they are implementing the directions in W.A. 13 of 1996. Noting that a

mere statement is not enough, the learned Single Judge has directed that

the Government should see that the encroachers are ousted from the land.

Ext.P10 is dated 5.3.1997. It is thereafter that Ext.P11 judgment was

pronounced in O.P.3366 of 2002 at the instance of persons who sought for

a direction to assign the land in question to the occupants under Section 96

W.P.C.27272/2006. 18

of the Land Reforms Act and to refrain from evicting them. Taking notice of

the judgment in O.P.19877 of 1996 and the contempt of court case, which

is pending therein and the binding nature of the judgment, it was observed

that the prayers sought were to be declined and it was observed that the

petitioners therein or anybodyelse, if aggrieved to take up the matter in a

properly constituted appeal. It is thereafter that the observations have been

made, namely, that if the petitioners have got a case that they are entitled to

assignment, it is for them to approach the appropriate authorities in

accordance with law and seek their remedies, if their applications to that

effect are rejected by the appropriate authorities.Ext.P12 is an affidavit in

the suo motu contempt filed by the Chief Secretary. In Ext.P12 affidavit,

which is dated 24th June, 2006, it is inter alia stated as follows:

“Several O.Ps and Writ Appeals were filed before this

Hon’ble Court in this case and the last one in the series was

O.P. No.3366 of 2002 filed by Shri.C.K. Nanu MLA and 10

others. This Hon’ble Court on 30.01.2002 ordered stay of the

eviction of the encroachers. On 8.2.2006 this Hon’ble Court

dismissed O.P. No.3366 of 2002 with the observation that if the

petitioners have got a case that they are entitled to assignment

of the land encroached upon, it is for them to approach the

appropriate authorities in accordance with the law and seek

their remedies if their applications to that effect are rejected by

the appropriate authorities. On enquiry some of the

encroachers are found eligible for land assignment.

The present Government have only taken charge about

W.P.C.27272/2006. 19

one month back and have not received enough time to study the

whole case in depth. In view of the direction of this Hon’ble

Court in judgment dated 08.02.2006 in O.P. No.3366/02 and the

fact that Government have to consider the genuine claims of the

encroachers, whether they are really eligible people for

assignment, it will create great hardship to them if they are

evicted now.

Therefore, Government proposes to examine the claims

and grievances of the settlers and some more time is necessary

for the present Government, to study the issues involved.

Therefore six months time may kindly be granted to complete

the process accordingly.”

Still later, by Ext.P13 order dated 27.6.2006 the Division Bench clarified that

even if it is assumed that there is some obscurity in the matter, none of the

trespassers have right, title or interest. It is also stated that so far as the

stand of the Government reflected in Ext.P12 affidavit that the trespassers

have some right under Section 96 of the Kerala Land Reforms Act is

concerned, the same is patently incorrect in view of the earlier decisions of

the Division Bench and in particular the decision rendered by the Division

Bench of this court in O.P. 3366 of 2002, where the claim made by them

based on Section 96 of the Land Reforms Act was specifically rejected.

The matter came to be listed on 31.7.2006 apparently in the hope that the

State may even now take steps to comply with the orders which have

become final. It is thereafter that the impugned legislation initially in the

form of Ordinance and still later as plenary legislation followed.

W.P.C.27272/2006. 20

7A. We would think that there is merit in the contentions of

the petitioner. The judicial power of the State is vested in the judicial organ.

The chief function of the court is to decide the lis between the parties. Its

decision is clothed with finality as far as the parties are concerned unless

the same is reversed by itself or a superior forum in appropriate

proceedings. One of the parties be it the State itself, the State is bound to

act in terms of the decision. Neither by an executive fiat nor by a legislative

device can a State wedded to the rule of law claim the right to set at naught

a judicial pronouncement by merely saying that notwithstanding the

judgment, what is to be done is as stated in the executive fiat or the

legislative instrument. It ill-behoves an organ of the State to intrude into

the judicial power vested with the courts. Undoubtedly it is open to the

State to make law, by which it removes the very foundation of the judgment

and provide for the resultant position such as it is advised to do.

8. In the facts of this case, we are at a loss as to how it is

open to the State to contend that the basis of the judgments directing the

encroachers to be removed was in any manner changed. Therefore it is not

open to the State to contend that the Ordinance or the Act which are called

in question must pass muster. Having gone through Exts.P11 and P13,

we are persuaded to think that it is not open to the respondents to justify the

impugned acts of legislation by referring to the observations contained

therein. The State had in the statement made its stand clear namely that

W.P.C.27272/2006. 21

there was encroachment and they were attempting to remove the

encroachment.

9. There were judgments of this court directing the removal of

the encroachment. It is in the teeth of these circumstances that we must

appreciate the validity of the legislative acts. The effect of both the

Ordinance and the Act is to defeat and to set at naught the directions.

These legislative exercises are without the support of any material taking

away the basis of the judgments referred to. We are of the view that the

learned Advocate General cannot derive any support from the decision

reported in Virender Singh Hooda’s Case (Supra). That was a case

where the court took the view that the basis of any judgment can be

removed as far as the constitution is not contravened and judicial power is

not usurped, the Circulars which were apparently the basis of the decisions

of the Apex Court in Virender S. Hooda’s Case ((1999)3 SCC 696) and

Sandeep Singh’s Case ((2002) 10 SCC 549) were apparently removed by

the legislature by repealing the Circulars. It was in this factual context that

the court had to consider and lay down principles about efficacy of

enactment having retrospective operation as it was not a case of usurpation

of judicial power. The court held as follows:

“It is equally well settled that the legislature

cannot by a bare declaration, without anything more, directly

overrule, reverse or override a judicial decision; it may, at any

time in exercise of the plenary power conferred on it by the

W.P.C.27272/2006. 22

Constitution render a judicial decision ineffective by enacting a

valid law on a topic within its legislative field, fundamentally

altering or changing with retrospective, curative or neutralising

effect the conditions on which such decision is based.”

It is to be noticed that in this case we are unable to see how the basis of the

directions of this court could be said to have been removed by the State. In

such circumstances, we are of the view that the legislative effort has to be

held to fall foul of the fundamental postulate that the State cannot be

permitted to overrule or negate a judicial pronouncement in the purported

exercise of its legislative powers.

10. No doubt the learned Advocate General contended that it

was not open to the Division Bench to have clarified or to make the

observations in Ext.P13. He has relied on the following decisions and

contended that when a case is decided in contempt jurisdiction, the court

does not sit in judgment over the correctness of the judgment, the violation

of which is complained of and it is quite outside the jurisdiction of the court

to give any direction or to otherwise pronounce upon the correctness of the

judgment in question.( See the decisions reported in Director of

Education, Uttaranchal v. Ved Prakash Joshi ((2005) 6 SCC 98) and in

State of Bihar and Others v. Rajendra Singh and Another (JT 2004(8)

SC 168). Learned Advocate General would contend that the legislation was

fully justified having regard to the observations made in O.P.3366 of 2002,

which we have already referred to.

W.P.C.27272/2006. 23

11. We are afraid that the stand of the State to encroachers

betrays a disregard of the roles assigned to the three organs of the State

under our Constitutional scheme of things. While it may be open to the

State by a validating act to remove the foundation for the judgment and to

give retrospectivity to take away the effect of a judgment, it is not open to

the Sate to simply disregard a declaration or direction given by a competent

court. We notice that the judgment of the learned Single Judge in Ext.P8

was confirmed by a Division Bench in Ext.P9. The said judgment is in the

year 2000. There is a positive direction by this court, which has become

final, to evict the encroachers. This is in a Writ Petition filed by the

petitioner. It is in the teeth of this judicial pronouncement, which had

become final and the State, which is a party to the proceedings has yet

proceeded to invoke its legislative power and say that they will not evict

them and instead the eviction will be stayed. We are of the opinion that this

stand, which is reflected in Section 3 is absolutely violative of the

fundamental tenet of the rule of law and can be premised only on the

overreaching of the powers vested in the State in its legislative capacity.

The State did not chose to impugn Ext.P13 before an appropriate forum. In

fact in the contempt of court case, rejecting the stand reflected in Ext.P10

affidavit of the Chief Secretary, this court had expressed its view against the

same and provided an opportunity to the State to act in conformity with the

judgments.

W.P.C.27272/2006. 24

12. In such circumstances, we are inclined to partly allow

W.P.(C)27272 of 2006 and we declare that Ext.P14(d) Act providing for

stay of eviction in Section 2 thereof is invalid.

We record our appreciation for the efforts taken by Amicus

Curiae Sri.M.S. Narayanan.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

sb.

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 16210 of 1997(D)

1. FR.GEORGE PULIKUTHIYIL CMI
… Petitioner

Vs

1. STATE OF KERALA
… Respondent

For Petitioner :SRI.K.RAMAKUMAR (SR.)

For Respondent :ADVOCATE GENERAL

The Hon’ble the Chief Justice MR.H.L.DATTU
The Hon’ble MR. Justice K.M.JOSEPH

Dated :17/10/2008

O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.

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

O.P. No. 16210 of 1997

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

Dated this the 17th day of October, 2008

JUDGMENT

K.M.JOSEPH, J.

Petitioner claims to be the Secretary of a Society, which is

said to conduct Seminars, legal awareness programmes, legal

education, out of court settlement of disputes etc., and its main object is

to make the people aware of civil rights. The Original Petition is filed

purporting to be in public interest.

2. The case of the petitioner in brief is as follows:

Petitioner approached this court by filing O.P.19877 of

1996 for evicting encroachers from Government land set apart for the

setting up of a CRPF Camp and a battalion of Rapid Action Force.

Ext.P1 is the judgment therein. By Ext.P1 judgment dated 5.3.1997 a

learned Single Judge of this court taking note of the contention that

even though police picket was put up, it was admitted in the statement

that there are encroachments and the Government is not taking effective

steps and that this is a sorry state of affairs and earlier encroachers have

already been evicted and subsequently a mass trespass took place and

O.P.16210/1997. 2

those occupants are now put up in the land and further referring to the

further statement that they are taking effective steps and criminal

proceedings are being taken against the encroachers and they are

implementing the directions in W.A. 13 of 1996, it was ordered that the

Government should see that the encroachers are ousted from the

Government land. It is further case of the petitioner that by order

dated 10.4.1997 in C.M.P. No.11937 of 1997 in O.P. No.19877 of

1996 this court had directed the second respondent to comply with the

directions in the judgment on or before 30.6.1997. However, by the

impugned order, namely, Ext.P8, the earlier order transferring the land

to the Agriculture Department and to the CRPF were cancelled. It is

stated to be issued with malafide intention.

3. Proceedings were initiated by the Taluk Board against

M/s. Malabar Produce and Rubber Company Limited (hereinafter

referred to as ‘the Company’) under the Land Reforms Act. An extent

of 126.01 and half acres of land was directed to be surrendered. The

Company surrendered the surplus land. Third respondent took

possession of the land on 7.4.1989. By Ext.P3, the Secretary, Land

Board reserved for public purpose an extent of 185 acres for

O.P.16210/1997. 3

establishing a progeny orchard. Subsequently, by Ext.P4 order dated

19.8.1995 Government sanctioned transfer of 96.5 acres of land from

the surplus land available in R.S. No.2,86/1 and 86/2 of Raroth Village,

Kozhikode to the Central Reserve Police Force for accommodating the

Rapid Action Force Battalion sanctioned for the Kerala State. It is

stated that the said land came to be encroached by a group of persons,

who belong to different political parties including the ruling party. The

encroachment commenced during the period preceding the General

Elections, 1996 and it is being carried on massively with the aid and

connivance of respondents 1 to 6. It is the case of the petitioner that

Rule 32 of Land Reforms (Ceiling) Rules prohibits any kind of

assignment of land when it is reserved for any public purpose. The

second respondent is stated to be the custodian of surplus land and he is

duty bound to preserve and protect the Government land. Valuable

trees are cut and removed with the connivance of revenue and forest

officers. Petitioner relies on Exts.P5 and P6, which are copies of news

reports in the Indian Express dated 29.11.1995 and 22.12.1995. Ext.P7

is an affidavit filed by the first petitioner in O.P. No. 19328 of 1995.

That was a writ petition filed earlier against encroachment. However,

O.P.16210/1997. 4

Ext.P7 affidavit is produced to show that though an interim order has

been passed in the writ petition against the encroachment, the

petitioners therein were threatened from different corners and they

decided not to prosecute the petition. It was while so that Ext.P8 order

came to be passed. Ext.P8 order is dated 31.3.1997. Therein, it is inter

alia stated as follows:

“Government find that it is necessary to

cancel the orders issued in G.O.(Rt)695/90/RD dated

12.3.90 and G.O.(MS) 408/95/FD dated 19.8.95

transferring the said surplus land to Agriculture

Department and CRPF respectively. Government are

therefore pleased to order that G.O.(Rt) 695/90/RD dated

12.3.90 and G.O.(MS) 408/95/RD dated 19.8.95

transferring the surplus land in Thamarassery Panchayat of

Raroth Village, Kozhikode to Agriculture Department and

CRPF respectively are hereby cancelled.”

4. The prayers in the Original Petition are to quash Ext.P8

and to restrain State of Kerala from implementing Ext.P8 and to protect

the fundamental rights of the citizens.

O.P.16210/1997. 5

5. We heard learned Senior counsel for the petitioner

Sri.K.Ramakumar and the learned Advocate General.

6. Sri.K. Ramakumar placed reliance on the decision of the

Apex Court reported in M.C. Mehta v. Union of India ((2006) 7 SCC

456. He also relied on the decision of the Apex Court reported in

Cauvery Water Disputes Tribunal’s Case (AIR 1992 SC 522).

7. In Cauvery Water Disputes Tribunal’s Case, the

Apex Court pronounced the Karnataka Cauvery Basin Irrigation

Protection Ordinance as unconstitutional. The court took the view that

the Ordinance had the effect of nullifying the order passed by the

Tribunal and it is not open to the legislature to make inroad into the

independence of the body discharging judicial functions. In

M.C.Mehta’s Case also the Apex Court frowned upon the attempt to

dilute the efficacy of the orders passed by the court.

8. In this case there is no doubt that the lands in question

are lands which were vested with the Government. Section 96 of the

Kerala Land Reforms Act provides for distribution of the land among

the categories of persons, who are mentioned therein. Government has

made the Ceiling Rules also to facilitate the distribution of the lands.

O.P.16210/1997. 6

Under Section 96 of the Kerala Land Reforms Act, it is open to the

Land Board to reserve any land for any public purpose. Obviously,

such lands, which are reserved for public purpose by the Land Board

cannot be subject matter of assignment. This is clear from Rule 32 of

the Land Reforms (Ceiling) Rules.

9. According to the petitioner, there is no reason given in

Ext.P8 for cancelling the earlier orders. It is also the case of the

petitioner that Ext.P8 constitute an attempt to overreach the powers of

this court.

10. Learned Advocate General argued that it is within the

powers of the Government to cancel the orders having regard to the

facts present.

11. In Ext.P8 reference is made to Government Order

dated 12.3.1990. That was an order apparently implementing Ext.P3

order and an extent of 110.014 acres of surplus land, reserved for public

purpose was ordered to be allotted to Agriculture Department.

However it is stated that the Department did not take possession of the

land. Thereafter reference is made to the requisition by the CRPF

O.P.16210/1997. 7

authorities for accommodating a battalion of the Rapid Action Force. It

is thereafter that reference is made to the letter dated 13.12.1995 that

the land is occupied by encroachers and the land transfer is not possible

without evicting the encroachers and requiring a huge police force.

Reference is made to the further direction in O.P.4023 of 1996 to take

action to evict the encroachers. Further, reference is made to the

judgment in O.P.1703 of 1996, wherein the court had inter alia ordered

that the encroachment is to be averted and if the Government does not

want the land for the purpose, it shall be assigned to the landless

persons in terms of the Land Reforms Act or Land Assignment Act,

without giving any weightage to the encroachers. Further, reference is

also made to the interim order in O.P.13326 of 1996 not to assign the

lands. Thereafter stating that it is necessary to cancel the orders dated

12.3.1990 and 19.8.1995, the Government cancelled the same.

12. In Ext.P4, no doubt reference is made in paragraph 2,

to the letter read as second paper. Thereunder it would appear that the

Land Board has suggested to set apart the land for public purpose so as

to transfer it to the Ministry of Home Affairs.

O.P.16210/1997. 8

13. Ext.P8 is essentially an administrative order. We do

not think that it may be open to the petitioner to challenge the validity

of Ext.P8 for the reason that reasons are not stated in Ext.P8.

Undoubtedly, every action of the State must be fair. In this case,

obviously the State felt that on the one hand Agriculture Department

did not take over the land pursuant to the order earmarking it to the

Agriculture Department, and on the other hand it had a problem of

removing encroachers. It embodies a policy decision to cancel the

orders. At any rate proceeding on the basis that there is a legal hurdle

of the power of the Government in the matter in view of Section 96

(1A), we must pose ourselves to the question when we are finally

disposing of the case in 2008, whether we should still hold the

Government to the orders of 1990 and 1995 allotting the lands to the

Agriculture Department and to CRPF respectively. The Advocate

General stands by Ext.P8. If the Government does not need the land for

CRPF for the purpose of accommodating Rapid Action Force, which is

essentially a matter of exigency decided on the ground reality present at

the area, we do not think that we should overturn such a decision in the

purported exercise of power under public interest litigation.

O.P.16210/1997. 9

Having regard to the totality of facts, at this distance of

time, no relief need be granted to the petitioner and the writ petition is

dismissed.

Consequently C.M.P. No.29010 of 1997 is dismissed.

H.L.DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE
sb

O.P.16210/1997. 10

H.L. DATTU, C.J.

&
K.M.JOSEPH, J.

———————————

O.P. No. 16210 OF 1997

———————————

JUDGEMNT

17.10.2008.