High Court Kerala High Court

Khurshida Beegam vs State Of Kerala on 6 September, 2010

Kerala High Court
Khurshida Beegam vs State Of Kerala on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 24756 of 2001(V)



1. KHURSHIDA BEEGAM
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     O.P. No.24756 of 2001 (V)
             ---------------------------------
            Dated, this the 6th day of September, 2010

                           J U D G M E N T

Petitioner is the land lord of the building, bearing door No.V-

115 of Mangalpadi Panchayat in Kasaragod District. According to

her, the building was originally leased out to the predecessor in

interest of the 3rd respondent’s mother by rent deed dated

07/02/1971. After the expiry of the tenant, 3rd respondent’s

mother continued in possession and continued to pay rent @

Rs.25/- till 1985. 3rd respondent’s mother expired in 1995.

Thereafter the 3rd respondent continued in possession. Default was

committed in paying the rent and thereupon notice calling upon the

3rd respondent to vacate the premises was issued. In the reply, the

3rd respondent contended that she is a cultivating tenant.

2. Meantime, at the instance of the 3rd respondent, suo

motu proceedings under Section 72 C of the Kerala Land Reforms

Act was initiated as S.M.No.49/1998. During the pendency of the

proceedings before the Land Tribunal, Kasaragod, the petitioner

O.P.No.24756/2001
-2-

filed RCP No.12/1999 before the Rent Control Court, Kasaragod

seeking eviction of the 3rd respondent. In the Rent Control Court

also, the 3rd respondent raised the contention that he is a cultivating

tenant. Thereupon the question was referred for adjudication to the

Land Tribunal, Kasaragod under Section 125(3) of the Kerala Land

Reforms Act. The reference was registered as R.C.No.1/2000. On

receipt of the reference, S.M.No.49/98 filed under Section 72C was

dropped for want of jurisdiction, in view of the judgment of this

Court in Narayana Kamath v. Govinda Prabhu (1992(1) KLT 630).

3. In R.C.No.1/2000, an order was passed requiring the

authorized officer to submit his report under Section 105 of the

Kerala Land Reforms Act. The authorized officer in turn submitted

Ext.P2 report stating that his predecessor in Office had already

inspected the land and submitted Ext.P1 report in S.M.No.49/98 and

that according to his predecessor’s report (Ext.P1), the 3rd

respondent and his predecessors were in possession of the property

prior to 01/04/1964. On that basis, the authorized officer reported

that the 3rd respondent may be treated as a cultivating tenant of the

land and further action taken on the basis of that report. The

petitioner objected to the acceptance of Ext.P2. According to the

O.P.No.24756/2001
-3-

petitioner, the 2nd respondent was statutorily bound to inspect the

land, come to independent conclusions and submit his report under

Section 105 of the Kerala Land Reforms Act. On this basis, she filed

I.A.No.11/2001, requiring the Land Tribunal to remit the matter

back to the Authorised Officer for a fresh report. That plea of the

petitioner was rejected by Ext.P3 order of the Land Tribunal. It is

this order which is under challenge in the original petition.

4. Contention raised by the learned senior counsel for the

petitioner is that when the authorized officer is required to submit

his report, the authorized officer is bound to inspect the land and to

submit a report of his own. It is stated that this duty is cast on the

authorized officer under Section 105 of the Land Reforms Act.

Learned senior counsel further contended that S.M.No.49/98

initiated under Section 72 C of the Kerala Land Reforms Act was

dropped for want of jurisdiction on registration of R.C.No.1/2000.

It is stated that once the proceedings are dropped for want of

jurisdiction anything done in the said proceedings also will be cease

to have any effect. Therefore, it is argued that legally there was no

report in existence to be relied on or accepted by the Land Tribunal.

In support of this contention, learned senior counsel placed

O.P.No.24756/2001
-4-

considerable reliance on the judgment of the Apex Court in

K.Sivaramaiah v. Rukmani Ammal (AIR 2004 (SC) 508).

5. On the other hand, learned counsel for the 3rd

respondent contended that it was perfectly open to the authorized

officer to submit Ext.P2 report. He contended that even inspite of

Ext.P2 report, it was open to the Land Lord to prove his case by

adducing evidence, and therefore, no prejudice of any nature has

been caused to her. He therefore, contended that Ext.P3 order

passed by the Land Tribunal rejecting the I.A. filed by the petitioner

does not call for any interference.

6. I have considered the submissions made by both sides.

7. Admittedly, the subject matter of the proceedings in

both S.M.No.49/1998 and R.C.No.1/2000 is the same. The parties

are also common. The question that is to be reported by the

authorized officer in both the proceedings is also same. It is in this

background that one has to look at the correctness of the view

taken by the Land Tribunal in Ext.P3 order. In my view, although, it

is a statutory necessary requirement of the proceedings before the

Land Tribunal, both under Sections 72 C and 125 to have the report

of the authorized officer, there is nothing preventing the Land

O.P.No.24756/2001
-5-

Tribunal from relying on or acting upon the report submitted by an

authorized officer in another proceedings. This is all the more so

for the reason that even in spite of such a report, a land lord or a

tenant whoever, is always at liberty to prove his case by adducing

independent evidence. Therefore, the technical objection raised by

the petitioner, in my view, has no force.

8. As far as the judgment of the Apex Court relied on by

the learned senior counsel for the petitioner is concerned, the

question considered by the Apex Court was whether anything done

in a previous suit which allowed to be withdrawn with liberty to file a

fresh suit, will constitute res judicata. Answering this plea, in

paragraph 5 of the judgment, the Apex Court held as follows:

concerned,Sothe findings recorded in the judgment
“5. far as Original Suit No.7359 of 1989 is

therein could have constituted res judicata but the fact
remains the appellate court permitted the
permitted toofbe withdrawn all the proceedings taken
withdrawalthat the suit and once the suit has been

therein including the judgment passed by the trial court
have been wiped out. A judgment given in a suit which
has been permitted to be withdrawn with the liberty of
filing a fresh suit on the same cause of action cannot
constitute res judicata in a subsequent suit filed
pursuant to such permission of the court.”

First of all, the issue decided by the Apex Court in the

O.P.No.24756/2001
-6-

judgment relied on by the learned senior counsel for the petitioner

is a totally different one. That apart, the question was whether the

findings in a suit, which was withdrawn, constitute res judicata in a

subsequent suit. Bearing in mind the principle that a judgment is

an authority for what it actually decides and not what logically

follows therefrom, in my view, the principles laid down in paragraph

5 of the judgment relied on by the learned senior counsel for the

petitioner can at best be applied in a situation where the question is

as to whether the findings in a previous suit, which was withdrawn,

constitute res judicata. The reasoning adopted by the Apex Court in

the judgment referred to above can have no application to the facts

of the case of the petitioner. Therefore, I do not find any merit in

the original petition.

The original petition is only to be dismissed and I do so.

(ANTONY DOMINIC, JUDGE)
jg