High Court Kerala High Court

K.P.Abdul Rahiman vs The Taluk Land Board on 20 January, 2010

Kerala High Court
K.P.Abdul Rahiman vs The Taluk Land Board on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 56 of 2009()


1. K.P.ABDUL RAHIMAN, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. THE TALUK LAND BOARD, HOSDURG,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :20/01/2010

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
                  C.R.P.NO.56 OF 2009 ()
                -----------------------------------
        Dated this the 20th day of January, 2010

                          O R D E R

Revision is directed against the proceedings of the Taluk

Land Board, Hosdurg dated 24.11.2008, by which, petitioner,

the assesee was held as holding 0.25 acres in excess of the

ceiling limit and direction issued to the Tahsildar to take

possession of such land. Admittedly, accepting the statement

filed by the petitioner, the Taluk Land Board had closed the

proceedings against the petitioner previously in 1976. Later,

the ceiling case was reopened under Section 85(9A) of the

Kerala Land Reforms Act and notice issued to the

petitioner/assesee. Pursuant to the proceedings conducted by

the Board, it was held that the petitioner is holding

0.25 acres in excess of the ceiling limit and he was directed to

surrender that land. That order was challenged by filing a

revision C.R.P.No.791 of 2002 before this Court. Proceedings

CRP.56/09 2

of the Taluk Land Board were set aside by order dated

6.9.2007 passed in the above revision with direction to the

Board to reconsider the matter afresh and pass orders after

giving the petitioner reasonable opportunity to lead evidence.

The present order impugned in the revision was passed by the

Taluk Land Board after remission as indicated above. The

revision petitioner has contended that he was not in

possession of the land, 0.25 acres, which was determined by

the Board as held by him as excess land. He contended that

the land was in the possession of one Sri.C.Ahamed and

Smt.Isabi. Enquiry conducted through the authorised officer

disclosed that the case so projected by the assesee was not

correct as the legal heirs of the persons named by him

disowned of having possession and enjoyment of the land. It

was also disclosed that the revenue charges over the land,

comprising 0.25 acres determined as excess land was also

remitted by the assesee. On the materials placed and after

due enquiry, the Board passed the impugned order holding

that the petitioner/assesee held excess land of 0.25 acres and

the revenue authority was directed to take possession of such

CRP.56/09 3

land.

2. I heard the learned counsel for the petitioner and also

the learned Govt.Pleader. It is submitted that the order

passed by the Taluk Land Board nor any of the materials

covered by its proceedings disclose sufficient grounds for

reopening of the ceiling case which was previously closed, and

as sufficient grounds were not made out for reopening of the

case, according to the counsel, the impugned order passed by

the Taluk Land Board cannot be sustained. I do not find any

merit in that submission. After reopening of the ceiling case,

the order passed by the Taluk Land Board had been

challenged earlier before this Court by filing C.R.P.No.791 of

2002. Whatever challenges against the reopening of the case,

if at all available to the petitioner, should have been canvassed

in that revision and not as a challenge to the present order

impugned which had been passed pursuant to remission

complying with the directions issued by this Court. The

learned Govt.Pleader also invited my attention that the ceiling

case was reopened on 10.2.1991 and notice was issued to the

CRP.56/09 4

assesee on 12.3.1992. The proviso to Section 85 (9A) of the

Land Reforms Act barred reopening of the case only after the

cut off date of 20.5.1992 is the submission of the learned

Govt.Pleader, which is not disputed. When that be so, there is

no merit in the challenge that the reopening of the case was

against the proviso to Section 85(9A) of the KLR Act or for any

other reason acceptable under law. It is interesting to note

that petitioner has not claimed any right over the land which

is sought to be taken over as excess land, but, had advanced a

case that the land so directed to be surrendered is under the

possession of someone else. That case has been found to be

false. When he has advanced such a case that the land is held

by someone else, needless to say, he cannot be aggrieved by

the order passed by the Taluk Land Board for surrender of

that land as excess land held by him. More over, a challenge

under Section 103 of the KLR Act in exercise of the revisional

jurisdiction by this Court is permissible only where the

authority under the above Act has decided erroneously, or

failed to decide, any question of law. No question of law is

canvassed or pointed out to assail the order passed by the

CRP.56/09 5

Taluk Land Board impugned in the revision. On that ground

also, the revision lacks merit and it is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp