High Court Kerala High Court

B.Pankajakshy Pillai vs The State Of Kerala on 17 July, 2007

Kerala High Court
B.Pankajakshy Pillai vs The State Of Kerala on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4800 of 2005(U)


1. B.PANKAJAKSHY PILLAI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. BHAGAVATHI PILLAI DEVAKI AMMA,

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  :SRI.G.SUDHEER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :17/07/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
                           -------------------------------
                         W.P.(C) No. 4800 OF 2005
                         -----------------------------------
                    Dated this the 17th day of July, 2007

                                  JUDGMENT

Under challenge in this writ petition under Article 227 is Ext.P5

communication issued to the petitioner who was the revision petitioner

before the Board of Revenue in Ext.P2 Revision Petition filed under

Rule 21(8) of the Land Assignment Rules. Ext.P5 is to the effect that

Ext.P2 revision cannot be entertained since condonation of delay which

has been caused in the matter of filing Ext.P2 will not be justified.

2. Heard Sri.V.P.K. Panicker, counsel for the petitioner and

Sri.G.Sudheer, counsel for the respondent and also the learned

Government Pleader. Drawing my attention to Rule 21(8) of the Kerala

Land Assignment Rules, 1964 the learned counsel for the petitioner

submitted that since the petitioner was not a party to the impugned

patta, period of limitation started running against him only from the date

of his knowledge regarding the patta. Construing the matter in that way,

it will have to be seen that there was no delay at all. It was only by way

of abundant caution that the application was filed for condonation of

delay. The Board of Revenue is not justified in taking the view that the

condonation of delay will not be justified.

3. The learned Government Pleader would submit that since the

WPC No. 4800 of 2005
2

Board of Revenue was exercising statutory power, the order is justified

since the statute in question does not confer power to condone delay if

the revision petition is filed after two years.

4. At the very outset, endorsing the submission of the

Government Pleader, Mr.G.Sudheer submitted that upsetting Ext.P4

judgment dismissing the suit for partition filed by the petitioner will not be

proper for three reasons:

i. A regular appeal has already been preferred by the petitioner

and the same is pending.

ii. It is not on the ground of the impugned patta, Ext.P1 alone,

that the suit was dismissed.

iii. The respondent has executed sale deeds in respect of the

property in favour of children, who are defendants 2 and 3 who have

now put up substantial buildings on the property. Upsetting Ext.P4 will

cause prejudice to them.

5. It will be stated at once that I do not propose to go into the

issue which is seen decided under Ext.P4. After all, regular appeal is

pending against Ext.P4 and court of appeal will decide those issues. In

this Writ Petition, I am concerned only with the legality and correctness

of Ext.P5 communication. Ext.P5 communication which visits the

petitioner with civil consequences is not preceded by a hearing. I would

WPC No. 4800 of 2005
3

have been inclined to quash Ext.P5 on that reason alone. But having

examined the statutory scheme, I feel that petitioner’s remedy even if

she is having genuine grievance that the patta and assignment order are

bad was to prefer an appeal to the RDO. I relegate the petitioner to the

remedy by way of appeal. Lest Ext.P5 should stand in the way of an

appeal being entertained, I quash Ext.P5 also. It is made clear that I

have not stated anything affecting the merits of the issues which were

decided under Ext.P4. If so advised, the petitioner will file an appeal

within one month from today. If the petitioner comes to prefer the

appeal and an application for condonation of delay, orders should be

passed on both the appeal and the application only after inviting

objections from the respondent and after hearing them.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No. 4800 of 2005
4