High Court Kerala High Court

Kappachali Asmabi vs The State Of Kerala on 11 August, 2008

Kerala High Court
Kappachali Asmabi vs The State Of Kerala on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 197 of 2008()


1. KAPPACHALI ASMABI, D/O.MOOSA REPRESENTED
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CUSTODIAN OF VESTED FORESTS,

                For Petitioner  :SRI.R.RAJESH KORMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/08/2008

 O R D E R
                              M.N.KRISHNAN, J.
                              --------------------------
                  F.A.O. Nos. 197, 198, 199 & 200 OF 2008
                                ---------------------
                   Dated this the 11th day of August, 2008

                                  JUDGMENT

These appeals are preferred against the judgment of the

District Judge, Manjeri, whereby he has remanded four suits OS

182,181,184 and 183 of 2000 of the Munsiff Court, Manjeri, with a specific

direction to return the plaints to the plaintiffs for proper presentation before

the Forest Tribunal. Brief facts are necessary for understanding the

contentions of the parties. The plaintiffs in all these cases would contend

that the property described in their plaint schedule belonged to them and

they are the title holders in possession of the property and therefore the

defendants in the suit shall not interfere with their peaceful possession and

enjoyment of the property. The plaintiffs have also sought for a declaration

to that effect.

2. Now the definite contention of the forest authorities is to the

effect that it is a reserved forest and the plaint scheduled property comes

within the reserved forest notified. It is specifically contended that the

plaint scheduled property is a reserved forest land notified vide Notification

471 dated 30.10.1900 and renotified on 7.2.1926. It is also their specific

contention that the department is bound to protect it as reserved forest land

and the property comprised in R.S. 7 is reserved forest land and the

FAO No.197/08 and Conn. Cases 2

western boundary is Mundayanthode and there is no private holding

between the Mundayanthode and reserve forest. According to them the

jandas were put a little bit inside the forest only to protect it from soil

erosion on river banks etc. So the question that arises for determination in

the case is whether the plaintiffs have got title to and possession over the

property as contended by them and whether it is a part and parcel of the

reserved forest as notified by the authorities. When the matter came up

before the trial court, the trial court held that since the forest authorities has

filed an affidavit contending that it is a part and parcel of the reserved

forest, dismissed the suit as non-maintainable. It is against that decision,

the appeals were preferred before the District Judge as AS 135, 134, 137 &

136 of 2003. The learned District Judge disposed of all these appeals on

the ground that the dispute with respect to the land claimed can be agitated

only before the Forest Tribunal and directed the Munsiff to return the

plaints to the plaintiffs for presentation before the Forest Tribunal. It is

against this decision, the appeals are preferred.

3. The substantial questions of law to be considered are as

follows:

a. Has not the court below erred in holding that the appellant-

plaintiff has admitted that the civil court has no jurisdiction to try the dispute

and thereby coming to the conclusion that the suit is not maintainable

before the civil court?

FAO No.197/08 and Conn. Cases 3

b. Has not the court below lost sight of the fact that the dispute

to be resolved in the case is whether the disputed property is a Reserve

Forest which has vested in the Government under The Kerala Forest Act,

1961?

c. Is not the jurisdiction of the Forest Tribunal confined to

adjudicate the disputes coming within the ambit of Section 8 of the Kerala

Private Forests (Vesting and Assignment) Act, 1971?

d. Has not the court below failed to take note of the fact that

under Section 5 of the Kerala Forest Act, 1961, jurisdiction of the civil court

to entertain any suit against the Government to establish any right in or

over any land is barred only between the period of preliminary notification

under Section 4 of the Act and the final notification under Section 19 of the

Act?

e. Is not the principle of exclusion of jurisdiction of a forum to be

strictly construed?

f. Has not the court below lost sight of the fact that consent or

admission of the parties with respect to jurisdiction will not confer

jurisdiction on a forum when there is an inherent lack of jurisdiction in such

forum?

4. First let me consider the question regarding the reserved

forest. The provisions governing the reserved forest are Sections 4, 5, 19

and 22 of The Kerala Forest Act, 1961. What is stated therein is that

FAO No.197/08 and Conn. Cases 4

Government is competent to form any forest as a reserved forest and the

land at the disposal of the Government is defined under section 2(g) of the

Kerala Forest Act. As per Section 4, the Government can publish a

notification in the gazette declaring that it is proposed to constitute such

land as reserved forest. Section 5 deals with the bar of jurisdiction of the

civil courts. It is stated that after the notification issued under section 4 and

till a final decision is taken under section 19 of the Act declaring it as a

reserved forest, the civil courts shall not entertain any litigation. Thereafter

the Act provides the procedure to be followed by the forest officers and

appeal is provided to the District court, High court etc. Ultimately under

section 19 when that has become final, the Government can publish the

notification in the gazette specifying the limits of the forest which is

intended to be reserved. When such reserved forests are notified, nobody

can acquire right on those properties. There is no other provision under

the Kerala Forest Act 1961 dealing with the same.

5. Now, I may briefly refer to the Kerala Private Forest (Vesting

and Assignment) Act ,1971. Under Section 3 the private forest shall vest in

the Government on the date notified namely 10.5.1991. Section 8 deals

with the question that when any dispute arises as to whether any land is a

private forest or not or that any private forest or portion thereof has vested

in the government shall be only tried by the Tribunal established under the

Act for such decision. Section 13 of the Act specifically bars the jurisdiction

FAO No.197/08 and Conn. Cases 5

of the civil court to determine any issues which is to be decided by the

authority constituted under the Act.

6. I am afraid that the learned District Judge had some doubt in

his mind regarding these two enactments. It appears from the judgment of

learned Judge that the advocates also argued as if it will come under the

Vesting Act, 1971. Whatever it may be, the question to be considered in

these cases is whether the land over which the plaintiffs claim declaration

and possession are their independent property or whether it forms part and

parcel of the reserved forest notified by the Government right from 1900.

When the answer is that it is not a reserved forest or it does not come

under the notified area then necessarily the forest authorities will have

nothing to do with the same. On the contra, if it is comprised in the

reserved forest notified by the Government then necessarily the plaintiffs

shall not have any right of title or possession over the same by operation of

law. This is a matter which the court has to consider. So for that purpose

a Commission may be necessary and the property has to be identified and

demarcated with reference to the notification as well as with respect to the

documents relied upon by the plaintiffs. Thereafter the court has to

consider whether it forms part and parcel of the reserved forest or it is the

individual property of the plaintiffs in the respective cases. So I answer the

questions of law formulated as below.

a. First question of law is that the civil court has no jurisdiction is

FAO No.197/08 and Conn. Cases 6

not tenable.

b. Second question of law requires real consideration by the

court below to the effect that whether it is a part of the reserved forest or

not.

c. Third question of law that the matter has to be referred to be

presented before the forest Tribunal is incorrect for the reason that nobody

has got a case that it is a private forest.

The other questions of law are not to be answered precisely for

the reason that I have already held that the civil court has got jurisdiction

and it is for the civil court to consider whether the disputed land is a land

as claimed by the plaintiffs or forms a part and parcel of the reserved forest

issued by the notification of the year 1900. So the judgments of the

learned District Judge are set aside and the FAO are disposed of as

follows:

(i) Learned Munsiff shall issue a Commission and direct him to

identify the property with reference to the title and possession of the

plaintiffs as well as with reference to the Governmental notification as

contended by the Government.

(ii) Thereafter the learned Munsiff shall give sufficient

opportunity to the parties to file objections, if any, to the Commissioner’s

report and permit them to adduce documentary as well as oral evidence in

support of their respective contentions to establish their respective cases.

FAO No.197/08 and Conn. Cases 7

(iii) Till such time, the status quo as on today with respect to the

property regarding cutting of trees should be maintained.

(iv) Parties are directed to appear before the Munsiff, Manjeri on

27.8.08. On appearance of the parties, the Munsiff shall see that the

matter is disposed of within a time frame of six months.

M.N.KRISHNAN, JUDGE
vps