High Court Kerala High Court

Viswambharan vs State Of Kerala Rep.By Its … on 1 April, 2008

Kerala High Court
Viswambharan vs State Of Kerala Rep.By Its … on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9239 of 2008(Y)


1. VISWAMBHARAN,S/O.SANKUNNY,AGED,
                      ...  Petitioner
2. RAGHAVAN,S/O.SANKUNNY,POOPARAMBIL HOUSE,

                        Vs



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

2. THE DIVISIONAL FOREST OFFICER,THRISSUR,

3. THE RANGE OFFICER (FOREST)

4. DEPUTY RANGE OFFICER (FOREST) PANGODE,

5. TAHASILDAR,TALAPPALLY TALUK,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/04/2008

 O R D E R
                           ANTONY DOMINIC, J.

                         ===============
                      W.P.(C) NO. 9239 OF 2008 Y
                    ====================

                   Dated this the 1st day of April, 2008

                              J U D G M E N T

The prayers sought for in this writ petition are to quash Ext.P12 and

to direct the 5th respondent to take a decision on Ext.P5 and similar

representation made by the petitioners.

2. The facts of the case are that the petitioners submit that, in

addition to the lands owned by them, the 1st petitioner is in possession of

70 cents of land and by the 2nd petitioner possesses 1 acre of land. They

would state that these properties are in their possession for the last more

than 40 years and being occupants prior to 1.1.77, they are entitled to the

benefit of the Kerala Land Assignment (Regularization of Occupations of

Forest Lands prior to 1.1.1977) Special Rules, 1993(hereinafter referred to

as “Special Rules”). It is stated that as required in Rule 6 of the Special

Rules, list of assignable lands was prepared in which includes the lands in

their possession as well.

3. In view of their claim based on the Special Rules, they had

applied for assignment of the lands mentioned above and in response

thereto, they were issued Ext.P6 notice of enquiry. Meanwhile, they were

WPC 9239/08
:2 :

all attempted to be evicted and thereupon, they filed WP(C) No.8738/04

before this Court, which was disposed of by Ext.P7 judgment, directing

disposal of their applications for assignment, keeping in abeyance, steps

for their eviction from the lands in their possession. According to them,

despite filing Exts.P9 and P10 representations, a final decision was not

taken in the matter and finally WP(C) No.35886/2007 was filed by them, in

which Ext.P11 judgment was rendered. In pursuance to Ext.P11, they

were issued notice and finally the 2nd respondent issued Ext.P15, rejecting

their applications for assignment on the ground that they are encroachers

in the forest land and that too after 1.1.1977. It is in this background this

writ petition is filed.

4. A statement has been filed by the 2nd respondent. According

to him, the land in Survey 985 of Nedumpura Village, a portion of which is

in the possession of the petitioners, is forest land. He would state that

only in the periphery of the land, is there certain coconut and rubber trees,

which are below 10 years of age, against the claim of more than 40 years

made in the writ petition. According to the 2nd respondent, the land was

WPC 9239/08
:3 :

not in their occupation prior to 1.1.1977, but is a recent encroachment,

and hence petitioners are not entitled to the benefit of the Special Rules.

It is stated that P4 list is a fabricated one and that there is no such list

available in the Forest Division. Further, details of the cases registered

against the petitioners for violation of Forest Act have been given in the

statement. It concludes by stating that petitioners are encroachers and

that instructions have been issued to evict them.

5. As can be seen from the pleadings, the whole case set up in

the writ petition is on the basis that the petitioners are entitled to the

benefit of the Special Rules. This claim is on the basis that the petitioners

are in occupation of the forest land prior to 1.1.1977. They are seeking to

prove this contention, entirely relying on Ext.P4, joint verification list,

allegedly prepared in terms of Rule 6 of the Special Rules.

6. However having considered the rival contentions, I find it

difficult o accept the case of the petitioners, in view of the disputed factual

questions raised in this case. There is nothing to show that Ext.P4 is an

authenticated copy of the joint verification list prepared as required in Rule

WPC 9239/08
:4 :

6 of the Special Rules. Apart from Ext.P4, the genuineness of which is in

dispute, there is nothing to prove that the occupation of the petitioners

dates back prior to 1.1.77 to be eligible for the benefit of the Rules.

7. In these circumstances, this court will not be justified in

accepting the case set up by the petitioners, which involve disputed factual

questions. These issues have to be pleaded and established by adducing

evidence and this is possible only in a Civil Suit.

Therefore, without prejudice to the contentions raised, this writ

petition is dismissed.

ANTONY DOMINIC,JUDGE.

Rp