High Court Kerala High Court

C.R. Vasudevan vs State Of Kerala on 23 June, 2008

Kerala High Court
C.R. Vasudevan vs State Of Kerala on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12924 of 2004(L)


1. C.R. VASUDEVAN, 25, BASANT GARDEN,
                      ...  Petitioner
2. BABY VASUDEVAN, 25, BASANT GARDEN,

                        Vs



1. STATE OF KERALA,  REPRESENTED BY THE
                       ...       Respondent

2. THE SPECIAL TAHSILDAR,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/06/2008

 O R D E R
                      PIUS C.KURIAKOSE, J.
           ======================================
                      W.P.(C)NO.12924 OF 2004
           ======================================
                 Dated this the 23rd day of June 2008

                             JUDGMENT

I have gone through the file. The file reveals that the

contention in the two counter affidavits that the possession was

taken on 27.8.2003 is correct. There is a mahazar prepared by

the Land Acquisition Officer at the time of taking possession and

the mahazar is attested by two respectable persons of the

locality. Under the scheme of the Land Acquisition Act,

acquisition proceedings attain finality when possession is taken

and thereupon the land will vest with the government absolutely.

In fact one of the defences of the government to the petitioner’s

request for quashing Ext.P13 which has been pursuant to Ext.P9

judgment of this Court is that possession was already taken and

therefore the request for exemption from acquisition cannot be

granted. Request if at all can be considered only as a claim for

reconveyance. In fact, after saying so, Ext.P13 order goes on to

say that the petitioner is not eligible for reconveyance either.

2. The Secretary to the Industries Department was bound

by Ext.P9 judgment by this Court. In fact pursuant to Ext.P9,

CRL.R.P.12924/2004 2

hearing notice was issued to the petitioner, but it is seen that

even before the day scheduled for hearing of the petitioner’s

representation, the property had been taken from the possession

of the petitioner. Mr.Abraham Vakkanal, senior counsel argued

that the very passage of the award during the currency of the

directions of this Court under Ext.P4 judgment was highly

improper. The Government’s explanation for passing the award

even during the currency of the directions under Ext.P4 is that

such a course became necessary for averting the statutory

lapsing of the proceedings on account of the expiry of the

statutory period provided under Section 11A. This explanation, I

am prepared to accept, but, in my view, the respondents could

have deferred dispossessing the petitioner till a decision had been

taken pursuant to Ext.P9. In the instant case, the governments

contention is that possession notice was issued and since there

was no positive response that notice possession was taken suo

motu by the Land Acquisition Authority. What was done was not

proper despite this Court’s displeasure at the conduct of the

respondents, this Court is not inclined to direct the government

to take a fresh decision on the petitioner’s claim for exemption

from acquisition. Technically, the government is right in

CRL.R.P.12924/2004 3

contending that what is now possible is only to treat the

petitioner’s claim as a claim for reconveyance. The learned senior

counsel asserted that despite the mahazar and despite the

averments in the counter affidavit, the petitioner continues to be

in physical possession But I am unable to accept the submission,

since I find that though in the reply affidavit several contentions

are raised by the petitioner, it is not seen that the contention of

the government that the petitioner has been dispossessed has

not been specifically refuted.

3. As already indicated under the impugned order it would

appear that the government has disallowed the petitioner’s

prospective claim for reconveyance. It cannot be in that way. In

this case the petitioner had in his favour the directions in Ext.P9

judgment directing the government to reconsider the petitioner’s

claim for exemption from acquisition. It is absolutely necessary

that the claim for reconveyance to be submitted by the petitioner

should be considered by the government not on the ordinary

parameters which are applied, when persons apply for

reconveyance of the properties which are acquired from them.

The prospective application to be submitted by the petitioner in

this case for reconveyance of the property in respect of which he

CRL.R.P.12924/2004 4

claimed exemption should be treated as a special case and

should be decided taking into account the various grounds on

which the petitioner sought for exemption from acquisition. The

petitioner is permitted to apply to the government for

reconveyance within one month of the petitioner receiving copy

of this judgment. If such an application for reconveyance is

received, the government will hear the petitioner on all the

grounds which are raised by him including the grounds raised by

him in this writ petition and the earlier writ petition in support of

his claim for exemption and take a decision. Decision, as directed

above, shall be taken by the government within three months of

receiving the representation from the petitioner after affording a

personal hearing opportunity to the petitioner. It is needless to

state that regard should be had while taking decision to Ext.P5

report of the District Collector and any other material or

circumstances which may be highlighted before the government

by the writ petitioner.

Writ Petition is disposed of as above. No costs.





                                  PIUS C.KURIAKOSE, JUDGE
css/

CRL.R.P.12924/2004    5