High Court Kerala High Court

Chekkumma vs State Of Kerala on 4 March, 2009

Kerala High Court
Chekkumma vs State Of Kerala on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 9768 of 2000(K)



1. CHEKKUMMA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/03/2009

 O R D E R
                       S. SIRI JAGAN, J.
                ------------------------------------
                     O.P.No.9768 OF 2000
              ----------------------------------------
               Dated this the 4th day of March, 2009

                           JUDGMENT

The petitioner is challenging Ext.P3 order passed by the

Taluk Land Board in exercise of their powers under Section 85(9)

of the Kerala Land Reforms Act. The original declarant was one

Ummachutti Umma. In ceiling proceedings initiated against her,

it was found that she was liable to surrender 24.9.500 acres of

land. Revision against that order was dismissed. Subsequently it

was found that out of 24.9.500 acres, only 19.51.500 acres were

available for taking possession, since other lands were in

possession of others. Some persons claiming to be in possession

of the same, filed applications under Section 85(8)of the Act.

That was when proceedings for re-opening of the ceiling case

under Section 85(7) of the Act was pending. While that order

was pending, the original assessee died. At that time the law in

force was laid down in State of Kerala V. Mathu [1987(2) KLT

278] as per which, such proceedings cannot be continued against

the legal heirs of the deceased declarant. Subsequently that

O.P.No.9768/2000 2

decision was reversed by the Supreme Court. Thereafter,

proceedings under Section 85(9) was initiated for re-opening

the earlier order closing the proceedings. Ext.P2 notice was

issued to the petitioner to which the petitioner submitted her

reply and by Ext.P3, earlier order closing the proceedings

based on Mathu’s Case (supra) was set aside and the case

was re-opened. The petitioner is challenging that order.

2. According to the petitioner, the Taluk Land Board

could have set aside the order earlier passed only on entering

a finding that the conditions specified in Clause (a) or (b) or

(c) of Section 85(9) is satisfied. According to her, in Ext.P3,

there is no finding regarding any of the three conditions

specified in Section 85(9) and therefore, the order under

Section 85(9) is vitiated.

3. The learned Government Pleader submits that

earlier relying on Mathu’s case the proceedings under Section

85(7) was dropped and the applications under Section 85(8)

were allowed purely on a technical ground which resulted in

the question as to whether the extent of property liable to be

surrendered is correct remaining unconsidered. On Mathu’s

decision having been reversed, those questions revive and

O.P.No.9768/2000 3

have be decided afresh after setting aside the order under

Section 85(7) since the Taluk Land Board is satisfied that the

extent of land surrendered by or assumed from late

Ummachutti Amma is less than the extent which she was liable

to surrender under the provisions of the Act .

4. I have considered the rival contentions in detail.

5. At first blush, the contentions of the petitioner

sound attractive. In fact, because of the words ‘the order 1st

cited’ is set aside occurring in Ext.P3, the argument of the

petitioner may appear sound. On a closer reading of Ext.P3, I

find that what has been done is only to re-open the matter

since the earlier proceedings under Section 85(7) was dropped

on technical ground, which were initiated since the Taluk Land

Board was satisfied that the extent of land surrendered or

assumed from Ummachutty Amma was less than the extent of

land she was liable to surrender. That being so, it is clear that

the earlier order under Section 85(7) was set aside to decide

the extent of land to be surrendered or assumed from the legal

heirs of Ummachutty Amma which is perfectly in accordance

with Section 85(9).

In the above circumstances, I am of opinion that the

O.P.No.9768/2000 4

Taluk Land Board has to now decide the issue as to the extent

of land to be surrendered or assumed from the legal heirs of

Ummachutty Amma setting aside Ext.P1. Therefore, there is

nothing wrong in Ext.P3 order setting aside Ext.P1.

In the above circumstances, the Taluk Land board shall

now continue proceedings as directed in Ext.P3. The original

petitions is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

O.P.No.9768/2000 5