High Court Kerala High Court

J. George vs State on 5 January, 2010

Kerala High Court
J. George vs State on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2473 of 2001()



1. J. GEORGE
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.R.T.PRADEEP

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :05/01/2010

 O R D E R
                            P.Q.BARKATH ALI, J.
                        - - - - - - - - - - - - - - - - - - - - -
                           C.R.P .No.2473 OF 2001
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 5th day of January, 2010

                                      ORDER

This Civil Revision Petition filed by the revision petitioner under

Section 103 of Kerala Land Reforms Act challenging the order of the

Land Tribunal, Neyyattinkara in S.M.P.No.35/1996 dated January 19,

1998 which is confirmed in appeal by the Appellate Authority ( Land

Reforms), Thiruvananthapuram in A.A.No.246/1998 dated March 30,

2001.

2. A suo motu proceeding was initiated under Section 72 of

Kerala Land Reforms Act 1963 as amended by Act 35 of 1969, on

receipt of the information to the effect that right, title and interest of an

extent of 10 cents of land in Sy.No.871/1-2 of Kulathummal Village

have vested in Government and that the second respondent/applicant is

entitled to fixity of tenure over the holding. The authorised officer i.e.

the Revenue Inspector conducted site inspection and filed a report to

the effect that the properties are in the possession of the revision

second respondent/applicant as per Ottiyumkuzhikanam deed

CRP.No.2473/01 Page numbers

No.1700/1967.

3. The revision petitioner who is the second respondent in the

S.M. proceedings contended that 73 cents including the disputed

property originally belonged to the grandfather of the revision

petitioner and his sister, the revision third respondent and that he gifted

the properties to them and that they orally partitioned those properties

and that the disputed 10 cents of land forms part of the properties set

apart to revision third respondent who is the wife of the revision

second respondent, the applicant.

4. As the revision second respondent, the applicant was found

to be in possession and enjoyment of the disputed property, the Land

Tribunal found that he has tenancy right over the property and that he

is entitled to get fixity of tenure and ordered to issue purchase

certificate in his favour.

5. The revision petitioner filed an appeal and the Appellate

Authority by order dated March 30, 2001 in A.A.No.246/1998

confirmed the said order of the Land Tribunal. The revision petitioner

has now come up in revision challenging the said order.

6. The main contention raised by the revision petitioner is that

CRP.No.2473/01 Page numbers

the property comprised in 73 cents including the disputed 10 cents

were partitioned between himself and his sister, the revision third

respondent who is the wife of the original applicant i.e. the revision

second respondent and that therefore purchase certificate should not be

issued to the revision second respondent. There is no merit in the

above contention. No evidence was adduced by the revision petitioner

before the Land Tribunal to show that any such oral partition was

effected. The question whether any such partition was effected has to

be decided in a separate suit and not in the present proceedings. The

Land Tribunal has found that the revision second respondent is in

possession of the properties from 1967 onwards under

Ottiyumkuzhikanam deed No.1700/1967 produced by him. That being

so, the revision second respondent is entitled to fixity of tenure over the

holding. Therefore, I confirm the impugned order of the Land Tribunal

issuing purchase certificate in favour of the applicant in the S.M.

proceedings which is confirmed in appeal.

In the result, I find the revision petition is devoid of any merit

and the same is hereby dismissed.


                                                  P.Q.BARKATH ALI
 sv                                                       JUDGE

CRP.No.2473/01    Page numbers




sv.