High Court Kerala High Court

Jameela vs Taluk Land Board on 7 December, 2007

Kerala High Court
Jameela vs Taluk Land Board on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1536 of 1997(H)



1. JAMEELA
                      ...  Petitioner

                        Vs

1. TALUK LAND BOARD,MANNARKKAD
                       ...       Respondent

                For Petitioner  :SRI.G.BALAKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :07/12/2007

 O R D E R
                               HARUN-UL-RASHID,J.

                        --------------------------------------------

                              C.R.P.NO. 1536 OF 1997

                        ---------------------------------------------


                     Dated this the 7th  day of December, 2007


                                       O R D E R

This Civil Revision Petition is filed by the applicant before the

Taluk Land Board, Mannarkkad against the order dated 24.7.1997 by

which her claim petition filed under Section 85(8) of the Kerala Land

Reforms Act, 1963 (hereinafter referred to as “the Act”) was rejected.

2. The Taluk Land Board by order dated 29.3.1979 in Ceiling Case

No.S.M. 266 of 1979, while fixing the area of the land to be surrendered

by the 4th respondent, held that 9.92 acres of land in various survey

numbers of Alanallur-II village was liable to be surrendered as excess

land. The said order was confirmed by this Court in the revision petition

filed by the declarant. Subsequently claim petitions under Section 85(8) of

the Act were filed by some persons who were interested in the land and a

modified order was passed by the Taluk Land Board on 27.10.1990

whereby an extent of 2.31 acres were reduced from the excess land ordered

to be surrendered.

C.R.P. NO.1536/1997 2

3. The revision petitioner – claimant contends that she has right and

title over 7.56 acres of land in Survey No.78/1 of Karkidamkunnu,

Alanallur-II village, bona fide purchased for valuable consideration by

virtue of document No.600/86, that her predecessor-in-interest had

obtained purchase certificate of the Land Tribunal, Mannarkkad and

therefore, that property ought to have been exempted from the account of

the declarant. The Taluk Land Board considered the claim of the applicant

and passed a detailed order which is the subject matter of this revision

petition.

4. The Taluk Land Board observed that the revision petitioner is a

bona fide purchaser of the land included in the claim statement. But, the

Taluk Land Board failed to consider the claim petition on merits and

dismissed the same stating that the earlier order passed by the Taluk Land

Board merged with the order passed by this Court in the earlier Civil

Revision Petitions. The impugned order rejecting the claim petition for

the reason that the order of the Taluk Land Board merged with the order

passed by this Court is not an order validly passed. Claim petitions under

Section 85(8) of the Act were filed by persons interested in the land

claiming independent right in the property which according to them should

C.R.P. NO.1536/1997 3

not have been included in the account of the declarant. It is the duty of

the Taluk Land Board to consider such applications independently on

merits and pass orders thereon Learned counsel for the revision

petitioner also submits that the claimant is entitled to the protection under

Section 7E of the Act.

In the result, the order under revision is set aside. The case is

remanded to the Taluk Land Board, Mannarkkad for fresh consideration in

accordance with law. The question urged in the claim petition and the

question of claim under Section 7E of the Act shall be considered by the

Taluk Land Board and appropriate orders shall be passed within a period

of six months from the date of receipt of a copy of this judgment.

(HARUN-UL-RASHID, JUDGE)

sp/

C.R.P. NO.1536/1997 4

HAURN-UL-RASHID, J.

C.R.P. NO.1536/1997

O R D E R

7TH DECEMBER, 2007