High Court Kerala High Court

Cheruvil Kader Haji vs State Of Kerala on 22 November, 2007

Kerala High Court
Cheruvil Kader Haji vs State Of Kerala on 22 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 780 of 2000(H)



1. CHERUVIL KADER HAJI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/11/2007

 O R D E R
                              K.T.SANKARAN, J.
                      --------------------------------------------
                         C.R.P. NO. 780 OF 2000
                      --------------------------------------------
                  Dated this the 22nd day of November, 2007

                                   O R D E R

Originally the case was before the Taluk Land Board, Tirur. The

final order dated 7.9.1990 was passed, by which the declarant was

directed to surrender an extent of 2.04 acres of land. Challenging the

order passed by the Board, dated 7.9.1990, the declarant filed

C.R.P.No.434 of 1991. The order passed by the Taluk Land Board was

set aside as per order, dated 9.9.1997, and the case was remanded to

the Taluk Land Board. It was contended before this Court by the

declarant that as per the draft statement the total extent of land in the

possession of the declarant was shown as 32.04 acres equivalent to

28.98 = standard acres. The draft statement suggested that the ceiling

area applicable to the family was ten standard acres, which worked out to

13.01 > acres. The declarant was directed to surrender an extemt of

19.02 < acres. After considering the objections filed by the declarant, the

Taluk Land Board passed the final order, dated 7.9.1990, wherein it was

found that the total extent held by the family of the declarant was 14.04

acres equivalent to 12.84 standard acres. It was held that the declarant

is entitled to retain an area of 12 acres and he was directed to surrender

an extent of 2.04 acres. It was pointed out before this Court in

C.R.P.No.434 of 1991 that while disposing of the various objections, the

C.R.P. NO.780 OF 2000

:: 2 ::

Taluk Land Board had directed the deletion of an extent of 19 acres and

69.25 cents, which was clear from the order of the Taluk Land Board itself

and, therefore, there was no justification for arriving at the conclusion that

the declarant was holding an extent of 14.04 acres. This contention was

dealt with by this Court in C.R.P.No.434 of 1991 and it was held as

follows:

“3. According to the revision petitioners, there is
mistake in calculation of the extent of land, which is admitted
by the Government pleader. The total extent according to
the Taluk Land Board in the possession of the petitioners is
32.04 acres. The Taluk Land Board has exempted 19.06 <
acres. The remaining extent will only be 32.04 – 19.06 acres.”

After holding thus and after dealing with certain other objections, this

Court thought it fit to direct the Taluk Land Board to look into the matter

again and to arrive at a conclusion as to whether there was a mistake in

calculation.

2. After disposal of C.R.P.No.434 of 1991, the Taluk Land Board

passed an order, dated 26.9.1998. The declarant filed C.R.P.No.2187 of

1998 challenging that order. That Revision was disposed of on the short

ground that the term of the members of the Taluk Land Board expired on

20.8.1998 and, therefore, the order passed on 26.9.1998 by a Board

which was not in existence was null and void.

C.R.P. NO.780 OF 2000

:: 3 ::

3. After the order in C.R.P.No.2187 of 1998, the matter was

considered by the Taluk Land Board, Tirurangadi, to which the case was

transferred and the present order, dated 9.2.2000, was passed. As per

this order, the Taluk Land Board found that the declarant is liable to

surrender one acre and quarter cents. This finding was arrived at on the

basis that the total extent held by the declarant is 13.60 < acres = 12.00

< standard acres. It was held that the family of the declarant could retain

only ten standard acres, equivalent to 12.15 ordinary acres and as such,

the declarant is liable to surrender an extent of 1.00 < ordinary cents.

Even in this calculation there is a mistake. The Taluk Land Board held

that the total extent is 13.00 < acres and that the family of the declarant

could retain 12.15 ordinary acres. Then how the extent of land to be

surrendered be fixed at 1.00 < ordinary ares?

4. Apart from the above mistake, the Taluk Land Board has

completely ignored the order in C.R.P.No.434 of 1991. In spite of the

specific direction in C.R.P.No.2187 of 1998 that the Taluk Land Board

shall dispose of the case in the light of the order in C.R.P.No.434 of 1991,

the Taluk Land Board failed to discharge its function as a statutory forum.

The specific directions issued by this Court were not considered at all. I

must say that the Taluk Land Board was not justified at all in not

considering the case in accordance with the directions issued by this

C.R.P. NO.780 OF 2000

:: 4 ::

Court. It is true that the Taluk Land Board could decide a case on the

merits in its own way. But, when a Revision is filed under Section 103 of

the Kerala Land Reforms Act and the revisional court issued certain

directions, it is incumbent upon the Taluk Land Board to dispose of the

matter following the directions issued by the revisional court. The Taluk

Land Board cannot ignore those directions and decide the case as it likes.

Judicial discipline demands that an order passed by the superior court in

the hierarchy of Courts should be respected, obeyed and implemented. It

is unfortunate that the Taluk Land Board has not only committed grave

mistakes but also conveniently ignored the directions issued by this Court

earlier. I have no other option, but to set aside the order passed by the

Taluk Land Board and direct the Taluk Land Board to dispose of the

matter afresh in the light of the specific directions issued by this Court in

C.R.P.Nos.434 of 1991 and 2187 of 1998.

The Civil Revision Petition is, therefore, allowed, the impugned

order passed by the Taluk Land Board is set aside and the matter is

remanded to the Taluk Land Board for fresh disposal in the manner

indicated above.

(K.T.SANKARAN)
Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

C.R.P.NO. 780 OF 2000

O R D E R

22nd November, 2007

——————————————-