High Court Kerala High Court

Chandrika vs Village Officer on 5 August, 2010

Kerala High Court
Chandrika vs Village Officer on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6248 of 2010(E)


1. CHANDRIKA, W/O.RAM BABU,
                      ...  Petitioner
2. SARASWATHI, W/O.SURENDRAN,

                        Vs



1. VILLAGE OFFICER, KADAMBANAD VILLAGE.
                       ...       Respondent

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/08/2010

 O R D E R
                                S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                         W.P(C) No. 6248 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 5th day of August, 2010.

                               J U D G M E N T

Petitioners are the transferee and transferor respectively of

certain lands. They applied for mutation of land in favour of the 1st

petitioner, who is the purchaser. Their grievance in this writ petition

is that the respondent is refusing to effect mutation of the properties

in the name of the 2nd petitioner. Therefore, the petitioners seek the

following relief:

“To issue a writ in the nature of mandamus or any other
appropriate writ, direction or order commanding the respondent to
effect mutation of the above property in the name of the first
petitioner within a specified time limit.”

2. The learned Government Pleader, on instructions, submits

that it was after revenue recovery proceedings were initiated against

the 2nd petitioner that the 2nd petitioner transferred the property to

the 1st petitioner, which is against Section 44 of the Kerala Revenue

Recovery Act and therefore the transfer itself is not binding on the

Government. If such transfer is not binding on the Government, an

officer of the Government cannot be directed by a writ of mandamus

to effect mutation in respect of the property in favour of the

purchaser. He further submits that even going by the Transfer of

Registry Rules, the respondent is not bound to effect mutation in

respect of such transaction. The learned Government Pleader refers

to clause 7(2)(ii) of the Transfer of Registry Rules, wherein there is a

specific duty cast on the village officer to certify that the property is

not pledged as security for loans and it has not been attached by the

Government. For that reason also, mutation cannot be directed tobe

effected, is the contention raised by the learned Government Pleader.

3. I have considered the rival contentions in detail.

W.P.C. No. 6248/10 -: 2 :-

4. Section 44 of the Kerala Revenue Recovery Act reads thus:

“44. Effect of engagements and transfers by the defaulter:-
(1) Any engagement entered into by the defaulter with any one in
respect of any immovable property after the service of the written
demand on him shall not be binding upon the Government.

(2) Any transfer of immovable property made by a defaulter
after public revenue due on any land from him has fallen in arrear,
with intent to defeat or delay the recovery of such arrear, shall not
be binding upon the Government.

(3) Where a defaulter transfers immovable property to a
near relative or for grossly inadequate consideration after public
revenue due on any land from him has fallen in arrear, it shall be
presumed until the contrary is proved, that such transfer is made
with intent to defeat or delay the recovery of such arrear, and the
Collector or the authorised officer may, subject to the order of a
competent Court, proceed to recover such arrear of public revenue
by attachment and sale of the property so transferred, as if such
transfer has not taken place:

Provided that, before proceeding to attach such property,
the Collector or the authorized officer shall-

(i) give the defaulter an opportunity of being heard; and

(ii) record his reasons therefor in writing.

Explanation:- For the purposes of tis section, “near relative”
includes husband, wife, father, mother, brother, sister, son,
daughter, step son, step daughter, uncle, aunt, son-in-law,
daughter-in-law, brother-in-law, nephew or niece of the transferor.”

Going by the same, after the default in payment of arrears of public

revenue, transfer of immovable property concerned shall not be

binding upon the Government if the same is with the intend to defeat

or delay the recovery of such arrears of public revenue. If such

transfer is not binding on the Government, as rightly pointed out by

the learned Government Pleader, this Court cannot issue a

mandamus to a servant of the Government to effect mutation of the

property in the name of the transferee. Further, clause 7(2)(ii) of the

W.P.C. No. 6248/10 -: 3 :-

Transfer of Registry Rules reads thus:

     "(7) (1)                   xx            xx           xx

          (i)                   xx            xx           xx

(ii) The Village Officer furnishing the required details shall
also certify in the statement in Form ‘A’ whether the lands involved
therein are owned by Scheduled Castes or Scheduled Tribes and
whether the transfer of registry is in favour of the same
community. It shall also be ascertained and reported whether
there is any prohibition in the original document against alienation
of the property by the transferor or his predecessor in interest.
Village Officers should certify in Form ‘A’ Statement to the effect
that the property is not pledged as security for loans etc., and it
has not been attached by Government.”

That is also an indication which would go to show that if the property,

in respect of which mutation is prayed for, is pledged as security for

loans etc., and attached by the Government, mutation cannot be

effected in respect of that property.

In the above circumstances, the petitioners are not entitled to

the reliefs prayed for and accordingly the writ petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/