High Court Kerala High Court

Kamala vs T.V.Valsamma on 18 January, 2010

Kerala High Court
Kamala vs T.V.Valsamma on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1049 of 2010(O)


1. KAMALA, W/O.N.R.SURENDRAN,
                      ...  Petitioner

                        Vs



1. T.V.VALSAMMA, W/O.BAHULEYAN,
                       ...       Respondent

2. SYAMALATHA, W/O.SUKUMARAN,

3. ANIL KUMAR, S/O.SYAMALATHA,

4. SIVAJI, S/O.SYAMALATHA,

5. GEETHA, D/O.SYAMALATHA,

6. SHAJI,

                For Petitioner  :SRI.D.PREM KAMATH

                For Respondent  : No Appearance

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

 Dated :18/01/2010

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                 ----------------------------------------
                    W.P.(C).No.1049 OF 2010
                     --------------------------------
          Dated this the 18th day of January 2010
         ----------------------------------------------------------

                              JUDGMENT

The writ petition is filed seeking the following reliefs.

i) Call for the records pertaining to this case leading to
Ext.P3 and quash the same issuing a Writ of Certiorari.

ii) Call for the records leading to Ext.P3 and quash
Ext.P3 and issue a Writ of Mandamus, or any other
appropriate Writ, order or direction, directing the Additional
Munsiff Court, Cherthala to hear the matter afresh in
accordance with law after considering the legal aspects put
before it within a time frame fixed by this Hon’ble Court.

iii) Pass such other orders or directions that this
Hon’ble Court may deem fit and proper in the
circumstances.

2. Petitioner is the 5th defendant in O.S No. 852 of 2006

on the file of Additional Munsiff Court, Cherthala. Suit is for

declaration, recovery of possession and injunction, and the

1st respondent is the plaintiff. Resisting the suit claim, the

petitioner/5th defendant in her written statement has

contended that she is entitled to the benefits under Section

106 of the Kerala Land Reforms Act and a reference be

W.P.(C).No. 1049 OF 2010 Page numbers

made to Land Tribunal for consideration of her claim

thereunder. The learned Munsiff after hearing both sides

relying on “Govinda Panicker v Sreedhara Panicker”

(2001(1) KLT 631) held that the claim raised by the

petitioner under Section 106 of the Kerala Land Reforms Act

need not be referred to the Land Tribunal as it can be

considered with other issues by the court itself. Challenge is

raised against that order invoking the supervisory

jurisdiction vested with this court under Article 227 of the

Constitution of India.

3. I heard the learned counsel for the petitioner.

Having regard to the submissions made and taking note of

the facts and circumstances presented, I find no notice to

the respondents is necessary and hence it is dispensed

with . This court has held in “Govinda Panicker v Sreedhara

Panicker”(2001(1) KLT 631) a reference to the Land Tribunal

as mandated under Section 125(3) of the Kerala Land

Reforms Act emerge for consideration only where rights of a

tenant or a kudikidappukaran arise for consideration. The

rights of a tenant requiring reference arise only where it is

shown that the person who seeks such reference has the

W.P.(C).No. 1049 OF 2010 Page numbers

status of a cultivating tenant as defined under Section 2(57)

and Section 13 of the Kerala Land Reforms Act. So far as a

claim under Section 106 of the Kerala Land Reforms Act is

concerned, he is entitled only to a protection from eviction

subject to liability to pay rent on satisfaction of the

conditions prescribed under that Section entitling such

protection from eviction. Such a person seeking protection

from eviction by virtue of Section 106 of the Kerala Land

Reforms Act cannot claim the status of a cultivating tenant

entitled to fixity of tenure. It was in that backdrop, this court

held that in adjudication of a claim raised under Section 106

of the Kerala Land Reforms Act, no reference to the Land

Tribunal is called for and such claim can be considered by

the civil court. Challenge raised against the impugned order

is found to be meritless. Writ petition is closed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv