IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 358 of 2006()
1. AYITHANATH JOSEPH, S/O. MANI,
... Petitioner
Vs
1. TALUK LAND BOARD, THALIPARAMBA.
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.RAJAGOPAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :08/01/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
C.R.P.NOS.358 & 359 OF 2006 ()
-----------------------------------
Dated this the 8th day of January, 2010
O R D E R
These revisions are filed by two claimants against the
orders passed by the Taluk Land Board, Thaliparamba turning
down their claim petitions moved under Section 85(8) of the
Kerala Land Reforms Act in respect of portions of land, the
possession of which had been taken over as excess land in the
ceiling proceedings initiated against one K.T.Kunhappa
Nambiar, the declarant in ceiling proceedings
TLB/1750/73/TBA. The declarant had been directed to
surrender an extent of 19.35 acres of land by order dated
30.6.1981 in the above proceedings. The order of the Taluk
Land Board would show that the lands ordered for surrender
were taken over possession by the Tahsildar on 28.8.1981 and
22.10.1981 respectively. Fifteen years thereafter, the present
petitioners have moved claim petitions in respect of portions
of that land. After scrutiny of their claims, the Taluk Land
Board found no merit in the claim raised and the petitions
were dismissed. In the revisions filed challenging against the
CRP.358 & 359/06 2
orders passed by the Taluk Land Board, it is argued by the
learned counsel for the petitioners that by virtue of the
amendment brought to the Land Reforms Act under Act 21 of
2006, petitioners are entitled to the benefit under Section 7E
of the Amended Act. I am not impressed by the submissions
made. First of all, to claim the benefit under Section 7E of the
amended Act, the claimant should be in possession of the land
and satisfy other conditions specified under that section. The
land involved in the present case had already been taken over
possession by the Taluk Land Board 15 yeas prior to the claim
petitions moved by the petitioners. Secondly, the Taluk Land
Board has no authority to determine any right in respect of a
benefit claimed under Section 7E of the amended Act brought
in by way of amendment to the Land Reforms Act. Petitioners,
if they are entitled to any benefit under Section 7E, can
pursue such remedies, if available under the law, before the
competent authority. Subject to the above observation, these
revisions are dismissed.
S.S.SATHEESACHANDRAN
JUDGE
prp