High Court Kerala High Court

Mema Kochappi vs Perumal Gopi on 15 February, 2008

Kerala High Court
Mema Kochappi vs Perumal Gopi on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 35 of 2002()


1. MEMA KOCHAPPI, CHARUVILA PUTHEN VEEDU,
                      ...  Petitioner
2. MEMA PODICHI, DO. DO.
3. CHANDRAN VELAYUDHAN, DO. DO.
4. SANTHA, W/O. CHELLAPPAN,
5. VALSALAKUMARY, D/O. CHELLAPPAN, DO. DO.
6. SEETHA, D/O. CHELLAPPAN, DO. DO.
7. SATHY, D/O. CHELLAPPAN, DO. DO.

                        Vs



1. PERUMAL GOPI, KUNNIL VEEDU,
                       ...       Respondent

2. KOCHUKURUMBA MEENAKSHI, DO. DO.

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.SAJU.S.A

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :15/02/2008

 O R D E R



                                                     K.T. SANKARAN, J.

                            ...................................................................................

                                                  C.R.P. No. 35 OF  2002

                           ...................................................................................

                                         Dated this the 15th February, 2008




                                                            O R D E R

The claim put forward by the petitioners that they are cultivating tenants in

respect of an extent of 32 cents of land was rejected by the Land Tribunal and it was

confirmed by the appellate authority. The revision petitioners challenge in this Revision

the concurrent findings of the authorities below.

2. The property in question belonged to Perumal, father of the first respondent

in the Revision (second respondent before the Land Tribunal). After the death of

Perumal, the property was demised as per an ‘ottikuzhikkanam’ in the year 1958 in

favour of Chandran, late husband of the first petitioner herein. O.S.No.131 of 1988 was

filed by the respondents for redemption of that mortgage against the revision

petitioners. In that suit, it was admitted by the revision petitioners that the transaction is

a redeemable mortgage. The suit was decreed on 24.02.1990 and the decree has

become final. The decree was put in execution and the property was delivered on

07.08.1991.

3. Before the institution of the suit, the proceedings in respect of the present

case were initiated under section 72C of the Kerala Land Reforms Act before the Land

Tribunal, Chirayinkeezhu showing the revision petitioners as cultivating tenants in

respect of the property. The proceedings were dropped on account of default of the

revision petitioners. On 30.03.1990, an application was filed by the petitioners and the

proceedings before the Land Tribunal were revived and restored and it was re-

numbered as S.M.C. 54 of 1992. By that time, the suit was decreed and delivery was

C.R.P. No. 35 OF 2002

2

taken by the respondent.

4. The case of the petitioners is that the Ottikuzhikkanam executed in 1958 is

really a lease and not a mortgage. They contended that the property was demised for

enjoyment and not as a security for loan transaction. Before the civil court, they did not

raise any such contention and it was admitted that the transaction was a mortgage. The

civil court found that the transaction is a mortgage and a decree for redemption of

mortgage was passed. The Land Tribunal rejected the contention raised by the

petitioners that transaction is really a lease. It was held that the decision of the civil

court is binding on the land reforms authorities. After having found that the

transaction is a mortgage and the petitioners having conceded before the civil court

that the transaction is a mortgage, they cannot be heard to contend that it amounts to a

lease and that they are entitled to get the right, title and interest of the landlord assigned

in their favour under the provisions of the Kerala Land Reforms Act. The suit for

redemption could be decreed only on the finding that the defendants therein (revision

petitioners) were mortgagees. The civil court having found that the revision petitioners

herein are mortgagees and having passed a decree for redemption, the revision

petitioners who are bound by the decree of the civil court cannot turn round and

contend that they are cultivating tenants. The petitioners could claim any tenancy right

only if the transaction was a lease and not a mortgage. That the transaction is a

mortgage was finally decided by the civil court and that the decree was executed. After

several years, the Land Tribunal could not, as rightly held by the Land Tribunal, allow

the suo motu proceedings and issue purchase certificate in favour of the petitioners.

The Land Tribunal rightly held that the petitioners are not cultivating tenants entitled to

fixity of tenure. The decision of the Land Tribunal was rightly affirmed by the Appellate

C.R.P. No. 35 OF 2002

3

Authority . The findings of the authorities below are not illegal, improper or without

jurisdiction. The authorities below did not fail to decide any question of law; nor can it

be said that any question of law was wrongly decided by the authorities below. No

grounds are made out for invoking jurisdiction of this court under section 103 of the

Kerala Land Reforms Act.

The Civil Revision Petition fails and it is accordingly dismissed. No order as to

costs.

K.T. SANKARAN,

JUDGE.

lk

C.R.P. No. 35 OF 2002

4

K.T. SANKARAN, J.

………………………………………………..

C.R.P. No.35 of 2002

…………………………………………………

Dated this the 15th February, 2008

O R D E R