High Court Kerala High Court

Aravindakshan vs The Taluk Land Board on 4 October, 2010

Kerala High Court
Aravindakshan vs The Taluk Land Board on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 939 of 2005()


1. ARAVINDAKSHAN, S/O. LATE MUTHU,
                      ...  Petitioner

                        Vs



1. THE TALUK LAND BOARD,
                       ...       Respondent

2. THE TAHSILDAR, PALAKKAD.

3. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/10/2010

 O R D E R
                    V.RAMKUMAR, J.
              -------------------------------------
          C.R.P. Nos. 939 & 1203 OF 2005
             --------------------------------------
        Dated this the 4th day of October, 2010

                           ORDER

The common revision petitioner in these revision

petitions is one Aravindakshan who is the adopted son of

one Muthu and his wife Rugmini. In C.R.P.No.939/2005

Aravindakshan challenges the order dated 18.8.2005 in

SM.849/76 passed by the Taluk Land Board, Palakkad. In

C.R.P.No.1203/2005, Aravindakshan challenges an order

dated 9.2.2000 in the said proceedings passed by the

Taluk Land Board, Palakkad.

2. The facts leading to the impugned orders can be

summarised as follows:-

SM 849/76 was the ceiling case of Muthu the

father of Aravindakshan referred to above. This case had

a checkered career. Originally, the Taluk Land Board

disposed of the case as per final order dated 10.3.1976.

There    was     a    revision      filed     by   Muthu  as

C.R.P.No.1653/1976 before this Court.              This Court

disposed of the said C.R.P on 15.3.1978. The Taluk Land

C.R.P. Nos. 939 & 1203 OF 2005
: 2 :

Board, Palakkad then passed final orders on 6.9.1978.

There was a writ petition filed before this Court as

O.P.No.3856/1978 which was disposed of on 17.10.1980.

There was a partition suit before the Sub Court, Palakkad

as O.S.No.366/1978 involving the revision petitioner.

After the decisions of the Civil Court, the Taluk Land Board

again passed a final order dated 24.9.1982 excluding

certain properties said to have been allotted to the

revision petitioner Aravindakshan in the partition and

excluding certain extent of land from the account of

Muthu, the assessee who was the foster father of

Aravindakshan. Again there was C.R.P. No.2861/1982

before this Court. The said revision was disposed of by

this Court on 31.7.1987. The Taluk Land Board again

passed final orders on 13.10.1987 against which

C.R.P.No.1850/1987 was filed before this Court. The said

C.R.P was disposed of on 22.8.1989. Thereafter, as per

final order dated 20.4.1993, the Taluk Land Board held

that the total extent of land held by the assessee Muthu

C.R.P. Nos. 939 & 1203 OF 2005
: 3 :

was 26.25 acres. After deducting 10.98 acres being the

half share of the properties covered by the decree in the

partition suit allotted to Aravindakshan, the Taluk Land

Board held that the total extent of land held by the

assessee Muthu was 15.67 acres from which one acre

qualified for exemption under Section 81 of the Kerala

Land Reforms Act. Another extent of 42 cents was

excluded as land in the possession of others. The ceiling

area applicable to the family consisting of two members

was found to be 12 acres. After excluding the 1 acre and

42 cents referred to above, the Taluk Land Board directed

the family of Muthu to surrender 2.25 acres. In the

meanwhile, Muthu, the assessee died on 4.5.1990.

C.R.P.No.1881/1993 was filed by Rugmini, the widow of

Muthu challenging the final order dated 20.4.1993. As per

order dated 29.10.1999, this Court partly allowed the

revision holding that the total extent of land held by the

family after deducting 10.98 acres being the half share

allotted to Aravindakshan in the partition suit, was 15.27

C.R.P. Nos. 939 & 1203 OF 2005
: 4 :

and not 15.67 as was wrongly stated in the final order

dated 20.4.1993. Accordingly, this Court held that the

balance extent to be surrendered was not 2.25 acres (as

wrongly mentioned in the final order), but it was only 1.85

acres. This Court granted two weeks time to Rugmini, the

revision petitioner therein to exercise her option before

the Taluk Land Board. The said period of two weeks was

further extended by another two weeks as per order dated

22.11.1999 in C.M.P.No.5118/1999 in C.R.P.No.1881/1993.

In spite of the extension granted to Rugmini, she did not

exercise any fresh option with regard to the land to be

surrendered. Aravindakshan, the revision petitioner gave

an option on 18.11.1999 which was, however, rejected by

the Taluk Land Board on 9.2.2000 which is the order

impugned in C.R.P.No.1203/2005. In the said final order

dated 9.2.2000, the Taluk Land Board fixed the extent and

identity of the 1.85 acres of land to be surrendered by the

family as follows:-


C.R.P. Nos. 939 & 1203 OF 2005
                                      : 5 :


Village      Sy.No.       Extent               Classification

                          A. Cents

Pirayiri     12/1         0.07                      OD

             87/9A        0.23                      OD

             16/7C        0.40                      OD

             4/1B         0.17                      SCW

             87/9A        0.37                      OD

             4/29A        0.04                      OD

             4/29B        0.05                      OD

             4/29D        0.52                      OD
                       ---------------
             Total        1.85
                      =======




The Taluk Land Board while passing the order dated

9.2.2000 had taken the view that Aravindakshan had no

locus standi to file an application for re-option under

Section 85(8) of the Kerala Land Reforms Act. On

11.4.2005, Aravindakshan filed another application under

Section 85(8) of the Kerala Land Reforms Act before the

Taluk Land Board requesting for change of the identity of

the land which had already been taken possession of by

C.R.P. Nos. 939 & 1203 OF 2005
: 6 :

the Government. The said application was rejected as per

order dated 18.8.2005. Pursuant to the order dated

9.2.2000 passed by the Taluk Land Board, 1.85 acres of

land detailed above were taken possession of by the

Tahsildar. Thereupon, Aravindakshan filed a contempt

petition as C.O.C.No.245/2006 before this Court alleging

that possession was taken in violation of the order of stay

granted in C.R.P.No.939/2005. In the contempt

proceedings it was contented on behalf of the State that

the property which was taken possession of was assigned

to 19 agriculturist as per the provisions of the Kerala Land

Reforms (Ceiling) Rule 1970 (hereafter referred to as the

“Ceiling Rules”). However, pursuant to the order dated

14.6.2006 passed by this Court in the contempt petition,

the Government cancelled the assignments. The resultant

position was that 1.85 acres of land the identity of which

was fixed as per the order dated 9.2.2000 still remains to

be the land ordered to be surrendered by Rugmini, the

widow of Muthu. In the contempt petition, as per order

C.R.P. Nos. 939 & 1203 OF 2005
: 7 :

dated 14.6.2006 this Court had directed the State to

restore the possession of the aforesaid 1.85 acres of land

to Aravindakshan, the common petitioner herein. On

19.8.2009 this Court passed an interim common order in

both these revisions noting the contentions of the revision

petitioner that the 1.85 acres which were claimed to have

been taken possession of by the Tahsildar was not after

complying with the procedure laid down by the Full Bench

of this Court in Govinda Pillai v. Taluk Land Board

1991 (2) KLT 880. This Court also took note of the

contention of the learned Government Pleader that the

petitioner had no locus standi under section 85(8) of the

KLR Act to submit further option regarding surrender of

property and that opportunity was given by this Court to

exercise a further option only to Rugmini while disposing

of C.R.P.No.1881/1993 and she did not exercise the option

within the time granted by this Court and therefore the

land was taken possession of and assigned to strangers

and it was only in deference to the order passed by this

C.R.P. Nos. 939 & 1203 OF 2005
: 8 :

Court that the Government cancelled the assignments and

resumed the property back.

3. After hearing both sides at length this Court

granting one more opportunity to the mother and son

namely Rugmini and Aravindakshan to file a joint option

statement before this Court with copy to the Government

Pleader regarding the 1.85 acres to be surrendered to the

Government. In the meanwhile Rugmini, foster mother of

the petitioner died on 18.6.2009. On 6.9.2009, the

petitioner filed an option statement offering to surrender

1.85 acres comprising in 5 different parts of land as

follows:-

1. Sy.No.87/9A (R.S.No.197/4) – 0.60 cents (37 + 23)

2. Sy.No.16/7C (R.S.No.223/14) – 0.40 cents

3. Sy.No.4/29D (R.S.No.234/2) – 0.55 cents

4. Sy.No.13/1 (R.S.No.234/2) – 0.14 cents

5. Sy.No.53/3 (R.S.No.210/6) – 0.16 cents

—————-

                   Total                    1.85 Acres
                                           =========

C.R.P. Nos. 939 & 1203 OF 2005
                                  : 9 :


             4.    The       learned     Government   Pleader

submitted that while three of the items comprised in

Sy.Nos.4/29D, 13/1 and 53/3 are in the possession of the

petitioner, two items comprised in Sy.Nos.87/9A and

16/7C are not in the possession of the petitioner. Those

two items which are not in the possession of the petitioner

cannot be permitted to be surrendered to the

Government. With regard to the three items which are in

the possession of the petitioner also they are not suitable

to be surrendered to the State and the Taluk Land Board

may be directed to consider the fresh option now made by

the petitioner.

5. In the light of the dispute as aforesaid, I

consider it expedient to direct the Taluk Land Board to go

into the question regarding the feasibility of surrendering

the 5 items of properties mentioned in the option

statement dated 6.9.2009 filed by the petitioner. It is

needless to say that if all the above items have been put

in the account of Muthu, the assessee, the Taluk Land

C.R.P. Nos. 939 & 1203 OF 2005
: 10 :

Board can refuse to accept the option given by the

petitioner only on any of the grounds mentioned in

Section 85(6) of the KLR Act.

6. The Taluk Land Board shall consider whether

any of the aforesaid five items contained in the option

statement dated 6.9.2009 filed by the petitioner before

this Court has already been included in the final order

impugned in the proceedings. The Taluk Land Board shall

take into account the same also while considering the

acceptability of the option. In case the Taluk Land Board

does not accept the aforesaid option either wholly or in

part it shall give the petitioner one more opportunity to

exercise fresh option so as to enable him to surrender a

total of 1.85 acres. The matter is accordingly remitted to

the Taluk Land Board for the aforementioned purposes.

These C.R.Ps are disposed of accordingly.

V.RAMKUMAR, JUDGE

dmb