High Court Kerala High Court

Govindan Nair vs The Secretary on 12 June, 2008

Kerala High Court
Govindan Nair vs The Secretary on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 694 of 2008(G)


1. GOVINDAN NAIR,AGED 76, S/O. NARAYANA
                      ...  Petitioner
2. N.HARI,AGED 43 YEARS,S/O.G.NARAYANAN

                        Vs



1. THE SECRETARY,DEPT.OF LOCAL SELF
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE SPECIAL TAHSILDAR, LAND ACQUISITION

4. THE SECRETARY, SPECIAL GRADE

5. THE PRESIDENT,MANARKKAD GRAMA

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/06/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
               -----------------------------------------------
                        W.P.(C)No. 694 OF 2008
               -----------------------------------------------
                Dated this the 12th day of June, 2008

                             J U D G M E N T

In this writ petition under Article 226 of the Constitution the

petitioners whose properties are proposed to be acquired under the

emergency provisions of the Land Acquisition Act challenges the land

acquisition proceedings initiated at the instance of the Manarkad

Grama Panchayat represented by respondents 4 and 5. It is

submitted that the first petitioner owns and possesses a total extent of

24 cents of land in Sy. No.816/8 of the Manarkad Village in block No.5

and out of the same land extending to 8.66 ares is now proposed to be

acquired for the purpose of construction of a market and taxi stand for

the Manarkad Grama Panchayat. On coming to know about the

proposal the petitioners filed Ext.P1 representation before the 2nd

respondent District Collector. It was alleged in Ext.P1 that the

proposal is actuated by mala fides and that there is a family temple on

the property and the acquisition will result in interference with the

religious faith of the petitioner and his family. Ext.P2 is copy of the

order issued by the first respondent secretary to Government in the

Department of Local Self Government to the 4th respondent Secretary

of the Grama Panchayat authorising the Panchayat to acquire

WP(C)N0.694/08
-2-

properties including that of the petitioner for accomplishing the object

of establishing taxi stand and market. The petitioner approached this

court challenging Ext.P2 and this court passed Ext.P3 judgment

disposing of the writ petition directing that the petitioners’ property

shall not be taken possession before a notification under section 4(1) is

issued and clarifying that the judgment will not stand in the way of

survey is being conducted for the purpose of acquisition. Even after

Ext.P3 there was an attempt to dispossess the petitioner from his

property. Petitioner again approached this court and this court passed

Ext.P4 order dated 16-2-2005 in WP(C). No. 5582/05 directing that

the petitioner shall not be dispossessed other than through process

under the L.A. Act. Subsequently Ext.P5 notification under section 4(1)

dated 5-5-2005 was issued by the Government followed by Ext.P6

declaration under section 6 dated 25-1-2006 regarding acquisition of

10.17 ares of land belonging to the petitioner. Petitioner submits that

he was not aware of Ext.P5 or P6 and could get the information only

when he filed Ext.P7 application before the State Public Information

Office. In the meanwhile the Panchayat committee resolved on 29-5-

2007 by Ext.P8 to go ahead with the acquisition. Petitioner points

that during the course of events the President of the Panchayat issued

WP(C)N0.694/08
-3-

Ext.P9 letter dated 31-5-2007 to the second respondent District

Collector intimating that there are no funds and therefore permission

should not be granted to go ahead with the acquisition. However, the

petitioner is now served with notice under section 9(1) directing his

appearance for award enquiry on 5-1-2008. The petitioner contends

that the present proceedings initiated under the Central Land

Acquisition Act are bad in view of section 62 of the Kerala Land

Acquisition Act which provides that the Central Land Acquisition Act

shall cease to apply for the State of Kerala. According to the

petitioner, it is the Kerala Land Acquisition Act and the Rules

thereunder are ought to apply. On the above facts and on the various

grounds raised in the writ petition the petitioner prays for a direction

to the respondents not to invoke the emergency clauses under the

Land Acquisition Act for the present acquisition; (2) to hear the

petitioner under section 5A before proceeding with the acquisition and

(3) to declare that the Central Land Acquisition Act cannot apply to

acquisitions in Kerala.

2. During the pendency of the writ petition award was passed

and notice of the award was issued to the petitioner. He has produced

the notice of award received by him as Ext.P10. Ext.P10 was passed

WP(C)N0.694/08
-4-

obviously due to the reason that the stay passed by this court was only

regarding his possession and not against passage of award. The

petitioner has also filed I.A.7200/08 seeking amendment of the writ

petition for the purpose of incorporating a ground that the award is

barred by limitation. I have not allowed the application for

amendment. Sri.Mathew John K. Advocate on entering appearance for

respondents 4 and 5 would submit that the issues involved in this writ

petition where the proceedings for acquisition of the petitioners’

property and other properties required by the Panchayat for

establishment of the market and the taxi stand should be allowed has

been finally decided by this court in WP(C) No. 19109/05 as well as in

WP(C). No. 5773 of 2008. Mr. Mathew John submitted that

Sri.P.C.Mathew had in fact endeavoured to advance the case of the

writ petitioner also in WP(C). No. 19109/05 without success. As

requested by Mr.Mathew John, the records relating to those two cases

were also incorporated. It is seen that in WP(C). No.5773 of 2008

detailed counter affidavits were filed by the Panchayat as well as by

the land acquisition officer and it was considering those counter

affidavits also that I dismissed the writ petition holding that the

judgment in WP(C). No.19109/05 has attained finality and that award

WP(C)N0.694/08
-5-

had been passed and entire compensation amount deposited regarding

the properties acquired from Sri.P.C.Mathew. It was seen that the

judgment in WP(C) No. 19109/05 had been produced as Ext.P1 in WP

(C). No.5773/08. It was agreed that the pre-fixed rates by the

Panchayat and by the land acquisition officer in the previous writ

petitions can be considered for the purpose of this case also.

3. It was Advocate Sri.Rajesh who addressed me on behalf of the

petitioner. Sri.Mathew John, Advocate addressed me on behalf of the

Panchayat while Sri.Basanth Balaji, learned Government Pleader

appeared for State and the official respondents.

4. The prayer of Sri.P.C.Mathew in WP(C). No. 19109/05 was for

a writ of mandamus commanding the Panchayat not to acquire his

property for establishment of the market and taxi stand; commanding

the District Collector to hear him under section 5A of the Land

Acquisition Act and for a direction not to invoke the urgency clause

under subsections 1, 2 and 4 of the L.A. Act without proper application

of mind. The proximity of Sri.Mathew’s property to the famous

Manarkad Church as well as to “a small temple” had been highlighted

in the writ petition filed by Sri.Mathew. He had contended that the

proposal to acquire his property was brought for in modification of an

WP(C)N0.694/08
-6-

earlier proposal to suit the interest of certain other persons including

the Vice President of the Panchayat and the relatives of the Vice

President of the Panchayat who own lands near to his property. The

allegation was that the present proposal has been mooted so that the

establishment of the market by acquiring Sri.Mathew’s property will

result in appreciation of the land value of those properties.

Dispensation of the enquiry under section 5A had been challenged in

that writ petition on various grounds. It had been contended that the

establishment of a market very close to the temple was likely to

arouse communal tensions in the locality since the market is going to

have facilities for cow slaughtering and sale of beef. Suffice to say that

all conceivable contentions against the proposal had been raised by

Sri.P.C.Mathew in his writ petition. Ext.P1 is the judgment in the writ

petition filed by Sri.P.C.Mathew. It has been noticed under Ext.P1 that

the allegations of mala fides projected in the context of the so called

involvement of the Vice President of the Panchayat and properties

belonging to him and his relatives remained as an allegation and it was

not substantiated by any convincing material. I had noticed that the

non-impleadement of the Vice President of the Panchayat against

whom allegations had been levelled was futile. I had also found that

WP(C)N0.694/08
-7-

even if the Vice President had been impleaded eo nomine then also it

could not have been possible for the petitioner to substantiate the

allegations since no material worth the name had been produced by

the petitioner. It was found in Ext.P1 that the public nature of the

proposal is beyond question and that the proposal is that of the local

authority which should be expected to know the ground realities of the

locality and to feel the pulse of the local people. I had also found that

establishment of a public market and taxi stand in the place of the

existing unsatisfactory arrangements will certainly be beneficial to the

public inhabiting the Panchayat and that there is justification even for

an initial presumption that the proposal is neither mala fide nor

colourable exercise of power as alleged. Overruling the challenge

against the order according sanction for invocation of emergency

provisions I had found that the Government had considered the

relevant materials and apply its mind to the question invocation of

emergency provisions was necessary. In doing so, I had repelled the

arguments raised on behalf of the petitioner that establishment of the

market in proximity to the temple will arouse communal tensions in

the locality. I had in fact found relying on the property tax

assessment register maintained by the Panchayat that the so called

WP(C)N0.694/08
-8-

temple is not a public temple at all. I had also accepted the contention

of the Panchayat that the apprehensions of communal tension are

without basis. I had ultimately concluded that the request of the

Panchayat to the Government for invocation of the emergency

provisions was justified since the same was in the wake of successive

orders passed by this court including an order in a contempt of court

case. Thrust was given by Advocate Rajesh in his submissions on

Sections 57(1), 57(2) and 65 of the Panchayat Raj Act. It was argued,

invocation of the emergency provisions of the Land Acquisition Act can

be had only for discharge of the mandatory functions of the Panchayat

as per III Schedule to the Panchayat Raj Act. Establishment of market

and taxi stand do not come within the mandatory functions and at the

most can come under sector wise functions. Strong reliance was

placed by Mr.Rajesh on the judgment of this court in Dr.Noor

Mohammed v. District Collector, 1981 KLT 816. Sri.Mathew John,

learned counsel for the Panchayat and Sri.Basanth Balaji, learned

Govt. Pleader would meet the submissions of Mr.Rajesh by highlighting

Ext.P1 judgment and also the subsequent judgment in WP(C). No.

5773 of 2008.

5. In reply Mr.Rajesh would submit that the issue has never been

WP(C)N0.694/08
-9-

examined by this court in the context of the provisions of the

Panchayat Raj Act or in the light of this Court’s judgment in Dr.Noor

Mohammed’s case. I have considered the rival submissions in the light

of the statutory provisions and the judgment of this court in Dr.Noor

Mohammed’s case. It is true that in Dr.Noor Mohammed’s case this

court has indicated that emergency provisions of the Land acquisition

Act cannot be invoked if the purpose of the acquisition is not discharge

of the mandatory functions of the Panchayat. To that extent the ratio

in that case supports the grounds raised by the petitioner. But at the

same time it has been laid down in Dr.Noor Mohammed’s case itself

that for discharge of mandatory functions of the Panchayat also

acquisition can be permitted under the ordinary provisions of the Land

Acquisition Act. In the instant case the Panchayat was under

compulsion of writs of this court and under the threat of initiation of

contempt proceedings to complete the acquisition proceedings within a

time frame. The writ court was as much binding on the Panchayat as

the statutory provisions. It is taking note of the writs issued by this

court and the orders passed by this court in C.C.C. Initiated at the

instance of persons in whose favour writ had been issued against the

petitioner directing the Panchayat to complete the acquisition within a

WP(C)N0.694/08
-10-

time frame and Ext.P1 judgment the challenge against the invocation

of the emergency provisions was repelled. As stated in Ext.P1 the

purpose of the acquisition is beyond controversy. The Government

order according sanction for invocation of emergency provisions have

been upheld in Ext.P1. The scope of an enquiry under section 5A is

mainly to convince the land acquisition officer that acquisition of the

petitioner’s property is not necessary for accomplishment of the public

purpose and dissuade the land acquisition officer against such

acquisition. The grounds which the petitioner wanted to raise before

the land acquisition officer in section 5A enquiry are obviously similar

to the grounds raised by Sri.P.C.Mathew in Ext.P1 case. The findings

of this court in Ext.P1 judgment in my opinion will apply to this case

also. Challenge against the government order according sanction for

invocation of emergency provisions is repelled. The other prayers are

also declined. The writ petition will stand dismissed.

(PIUS C.KURIAKOSE, JUDGE)
ksv/-

WP(C)N0.694/08
-11-