High Court Kerala High Court

Adani Infrastructure & … vs State Of Kerala on 26 September, 2008

Kerala High Court
Adani Infrastructure & … vs State Of Kerala on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22423 of 2008(T)


1. ADANI INFRASTRUCTURE & DEVELOPERS PVT.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY THE PRINCIPAL
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE ADDITIONAL TAHASILDAR, KUNNATHUNADU

4. THE VILLAGE OFFICER, KIZHAKKAMBALAM

5. THE PRINCIPAL AGRICULTURAL OFFICER,

                For Petitioner  :SRI.C.J.JOY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :26/09/2008

 O R D E R
                                    V. GIRI, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 22423 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 26th day of September, 2008

                                   JUDGMENT

Petitioner purchased property situated in Survey No.335/1 of

Kizhakkambalam Village under Ext.P1 document. According to the

petitioner, though the land is shown as agricultural land in the

revenue records, it is actually lying as a dry land. Petitioner seeks

reclamation of the land for non agricultural purposes. It has

submitted an application in this regard before the Revenue Divisional

Officer, and the same is pending consideration.

2. I heard the learned Government Pleader also. Learned

Government Pleader submits that petitioner apparently intends to put

up buildings in the property and wants a No Objection Certificate in

that regard from the Revenue Divisional Officer. It is submitted that

the actual status of the land will have to be verified.

3. It is necessary to take note of the fact that the bill which is

referred to in Ext.P5 has now become an Act, Kerala Conservation of

Paddy Lands and Wet Lands Act, Act 28 of 2008. Detailed

W.P.(C)No. 22423 OF 2008
-:2:-

provisions are contained in the said Act which contemplates

prohibition on conversion of paddy land for any other purpose except

in the manner provided in the Act. There is similar prohibition in the

case of reclamation of wet lands also. Paddy lands and wet lands

are also defined in the Act. Essentially the Act contemplates

recommendation by the local area committee which is to be

constituted in terms of the provisions of the Act. In other words,

competent authority will also have taken into account the

recommendation of the local area committee and other materials

which are considered relevant.

4. After hearing counsel on both sides, I am of the view that

the second respondent is to pass orders on the application referred

to in Ext.P3, in accordance with the provisions of Act 28 of 2008.

This will require an enquiry whether lands are paddy lands or wet

land. If the lands are paddy land or wet land, the second respondent

shall consider the application in accordance with Act 28 of 2008. If

the lands are not paddy lands or wet lands, the second respondent

shall consider the application under the provisions of the Land

W.P.(C)No. 22423 OF 2008
-:3:-

Utilisation Act. If the competent authority finds that the application is

to be considered under the Kerala Land Utilisation Order, then the

competent authority is bound to conduct an effective enquiry into the

details given by the applicant. The provisions of the Land Utilisation

Order, which is a subordinate legislation, under the Essential

Commodities Act, is meant to be implemented with seriousness. It

should not be dealt with casually. It is not only the status of the land

in relation to which permission has been sought for, but also the

status of the neighbouring properties that is relevant. Possible

detrimental effect of conversion of one property forming part of a

larger cluster lands and the attendant ecological factors are to be

taken note of by the competent authority. There cannot be a casual

approach to an application under the Land Utilisation Order, either for

conversion to non agricultural purposes or for permission to use it for

purposes other than paddy cultivation.

In the result, the writ petition is disposed of directing the

second respondent to consider the application referred to in Ext.P3

and pass appropriate orders thereon, keeping in mind the

W.P.(C)No. 22423 OF 2008
-:4:-

observations made above, within a period of two months from the

date of receipt of a copy of this judgment.

(V. GIRI, JUDGE)

ttb