High Court Kerala High Court

Mrs.K.C. Padmakshy vs State Of Kerala on 29 June, 2010

Kerala High Court
Mrs.K.C. Padmakshy vs State Of Kerala on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 11 of 2005()


1. MRS.K.C. PADMAKSHY, D/O. BHARGAVI AMMA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, NOTICE FOR WHOM
                       ...       Respondent

2. CUSTODIAN OF VESTED

                For Petitioner  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :29/06/2010

 O R D E R

A.K. Basheer & P.Q. Barkath Ali, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – –

M.F.A. No. 11 of 2005-E

– – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 29th day of June, 2010
Judgment
Basheer, J:

This appeal filed under Section 8A of the Kerala Private

Forests (Vesting and Assignment) Act 1971 is directed against the

order passed by the Forest Tribunal, Kozhikode dismissing the

application filed by the appellant.

2. Appellant filed the application before the Tribunal under

Section 8(3) of the Act contending that the petition schedule

property, having an extent of 100 acres, is not a private forest and

that it is a cardamom plantation. The specific case of the appellant

was that the petition schedule property came into her possession in

the year 1965, though the registered assignment deed was

executed in her favour by the previous owner only in the year

1969. Thus, on the appointed day viz., May 10, 1971 the plaint

schedule property was a full fledged cardamom plantation.

Alternatively it was prayed by the appellant that in the event of her

prayer for the benefit under Section 8(3) was not found to be

tenable, appellant would be at least entitled to re-claim 20 acres

out of the plaint schedule property under Section 3(3) of the Act.

3. The Original Application was initially dismissed by

the Tribunal by order dated 5/4/2001. The said order was

MFA.11/2005. : 2 :

challenged before this Court in MFA.928/2001. It was noticed by

this Court that the Tribunal had found that the appellant had got

title over the property. But since the land was governed by the

Madras (Preservation of Private Forests) Act, it was a private

forest. This Court held that since the title had been found in favour

of the appellant,the Tribunal ought to have considered the question

whether the plaint schedule property was in fact cultivated with

cardamom as contended by the appellant. It is on record that an

Advocate Commissioner was appointed by this Court in the above

appeal. The Division Bench disposed of the appeal directing the

Tribunal to consider the report of the Advocate Commissioner

regarding ” “personal cultivation by the appellant”.

4. The impugned order has been passed by the Tribunal

after considering the report of the Advocate Commissioner and the

oral testimony of Pw.1, one of the sons of the appellant and Rw.1

the Forest Range Officer, Alathur. The Tribunal has found that

the evidence available on record would not be sufficient to hold

that the plaint schedule property was planted with cardamom on or

before May 10, 1971. The Tribunal therefore held that the plaint

schedule property did in fact vest in the Government as on the

crucial day when Act 1971 was enacted.

MFA.11/2005. : 3 :

5. We have heard Sri.P.N.K.Achan learned counsel who

appears for the appellant and Sri.Prakash, learned Senior Govt,

Pleader (Forests) at length. We have also perused the lower court

records.

6. It is contended by the learned senior counsel that the

Tribunal has proceeded at a tangent while deciding the crucial

issue which was directed to be considered by this Court while

remitting the case back to the Tribunal. It is pointed out by the

learned senior counsel that the fact that the plaint schedule

property was cultivated with cardamom was never in dispute,

especially in the light of the pleadings and the other materials that

were brought on record when the case was considered by this

Court in the earlier round of litigation. What had to be decided

further was only whether the plaint schedule property was planted

with cardamom on or before the crucial date . It is true that the

Advocate Commissioner had not considered the above aspect

when he inspected the property. As is revealed from the report of

the Advocate Commissioner, the only two issues which he was

directed to consider were:

“(a) The nature and extent of cultivation of

cardamom in the OA schedule property and

MFA.11/2005. : 4 :

(b) Whether the respondents have removed

any cardamom plants or whether there is any

attempt on the part of the respondents for

removing the cardamom plants in the area

OA schedule property.”

Learned senior counsel points out that the report of the

Commissioner was accepted by this Court and the application filed

by the respondents to set aside the report was dismissed. The

Advocate Commissioner in his report had stated thus:

“..I could see cardamom plants spread

over the entire area of the O.A.

Schedule property. In areas where it is

level and plain, it is abundant. In

steep and precipitous areas the plants

are very scarce. The plants seem to

have been planted; not sporadic or

haphazard.”

The Commissioner further stated thus:

“…I examined a few plants at its

roots. The roots are aged. It withers.

MFA.11/2005. : 5 :

Then it sprouts. Due to neglect and

abandonment, the plants being ill-

nourished, ill-maintained, its growth

is stunted; yet another factor that has

impaired the growth of the plants is

the sweep and fast spreading, lush

growth of reeds all through the area.”

Placing heavy reliance on the above observations made by the

Advocate Commissioner, it is contended by the learned senior

counsel that the Tribunal was wholly unjustified in relying on

some stray sentences of Pw.1 to hold that the cardamom plants

which the Commissioner had noticed in the property were not

cultivated or planted on or before the appointed day. While

conceding that the evidence of Pw.1 may not be satisfactory

enough, since as on the appointed day Pw.1 was only a minor, it is

submitted by the learned senior counsel that the failure of the

appellant to adduce better evidence may not be allowed to stand in

her way to substantiate her case. He submits that the appellant is

prepared to examine her Power of Attorney Holder who had been

looking after the property since 1965. Learned senior counsel

MFA.11/2005. : 6 :

further submits that interest of justice demands that such an

opportunity be given to the appellant, especially since it has

already been found that the appellant has got title over the property

and also since it has been found that the petition schedule property

is planted with cardamom. According to the learned counsel, the

only question that remains to be decided is whether on the

appointed day the property stood planted with cardamom or not.

Therefore learned senior counsel prays that appellant may be

granted a further opportunity to “complete” the evidence.

7. Per contra, it is contended by Sri. Prakash, learned

Special Government Pleader that the Tribunal was wholly

justified in dismissing the application, especially since the

appellant had totally failed to establish that it was a full fledged

cardamom plantation as contended by him. He points out that the

appellant did never have a case that she had obtained a licence that

is envisaged for plantation of cardamom under the relevant statute.

The appellant also did not have a case that the plaint schedule

property was ever maintained as a plantation by employing

workers or by carrying out such activities for the upkeep and

maintenance of the said plantation. If in fact the appellant had

been doing so, some documents would have been available with

MFA.11/2005. : 7 :

her. It is further pointed out by the learned Government Pleader

that the report of the Advocate Commissioner gives no clue as to

the time when the cardamom plants were planted. Therefore the

entire burden was on the appellant to establish that these plants

were planted prior to the appointed day. Having failed to do so, it

is too late in the day for the appellant to pray for a further

opportunity.

8. In this context learned Government Pleader invites

our attention to a decision of their Lordships of the Supreme Court

in Jagadambal v. The Southern Indian Edn. Trust & Ors. (AIR

1988 SC 103). It is true that in the above decision it has been held

that a case cannot be remanded to the trial court to enable one of

the parties to make good their lapse.

9. We have carefully perused the judgment of the Apex

Court referred to above. We are afraid the factual matrix available

in this case is totally different from what was available in the

reported case. As has been noticed already, the crucial question to

be decided is whether as on the appointed day, the plaint schedule

property was planted with cardamom or not. Undoubtedly the

appellant did not adduce any specific evidence with regard to that

aspect. The Tribunal did notice that the report of the

MFA.11/2005. : 8 :

Commissioner unambiguously indicated that the plaint schedule

property was in fact planted with cardamom. But the Tribunal

“discarded” the report merely for the reason that the evidence of

Pw.1 was not at all satisfactory. The Tribunal observed that

during May 1971, Pw.1 was hardly aged 14 or 15 and therefore he

did not have competence to speak about the state of affairs as it

then existed. The Tribunal further observed that the two elder

brothers who were admittedly majors at that time might have been

better witnesses. Anyway we do not propose to make any further

observation on that aspect.

10. Having regard to the entire facts and circumstances

of the case we are satisfied that the appellant can be afforded a

further opportunity; but it can only be on terms. We are

persuaded to take the above view particularly since it has been

admittedly found that the appellant has got title over the property

and also that the plaint schedule property was found to have been

planted with cardamom as revealed from the report of the

Advocate Commissioner.

11. Keeping in view all the above facts and

circumstances the order of the Tribunal is set aside. The case is

remanded to the court below on condition that the appellant pays a

MFA.11/2005. : 9 :

sum of Rs.25,000/- as cost to the respondents. Cost shall be paid

by the appellant to the respondents on or before August 4, 2010,

failing which this order will stand recalled. If the cost is paid, the

Tribunal shall reconsider the matter and pass fresh orders in

accordance with law, after affording sufficient opportunity to the

appellant to examine her Power of Attorney Holder or such other

competent witnesses. It will be open to the respondents also to

adduce further evidence, if so advised.

12. The parties shall appear before the Tribunal on

August 10, 2010.

The order of injunction passed by this Court during the

pendency of this appeal shall remain in force for a further period

of two months from today.

The Registry shall send back the lower court records to

the Tribunal forthwith.

A.K. Basheer

Judge.



                                    P.Q. Barkath Ali
an.                                       Judge.