High Court Kerala High Court

N.C.Thomas vs The District Collector on 26 March, 2009

Kerala High Court
N.C.Thomas vs The District Collector on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36647 of 2007(K)


1. N.C.THOMAS, S/O. CHACKO,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR (R.R.),

3. STATE OF KERALA, REP. BY ITS

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/03/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ---------------------------
                  W.P.(C) No. 36647 of 2007
                ------------------------------------
             Dated this the 26th day of March, 2009

                           JUDGMENT

Petitioner submits that he had obtained a loan from

the Kerala Agro Industries Corporation Ltd. When default was

committed recovery proceedings were initiated and finally 46

cents of land situated in Survey Nos. 5/2 and 5/14 of

Manamangalam Village was brought for sale. There was no

bidders and therefore, the Government bought the land for a

nominal value.

2. According to the learned Government Pleader, the sale

was confirmed on 20/08/1988. Long thereafter, it would appear

that on 22/10/1994, the petitioner had submitted an application

for re-conveyance of the property to him offering to pay the

entire dues. On his aforesaid application, Exhibit P2 order was

issued only on 4/07/1996.

3. In the meantime, Government had issued Exhibit P1

dated 22/03/1996 directing that when requests for re-

conveyance are received in respect of bought- in -land after two

W.P.(C) No. 36647/2007
2

years of sale, re-conveyance will be allowed only on payment

of the market value. Even after making reference to Exhibit P1, in

Exhibit P2 the District Collector ordered that on the petitioner

paying the amount due, steps will be taken for re-conveyance of

the property, in accordance with the rules. The petitioner

submits that in pursuance of Exhibit P2, on 30/8/1996, he paid

the entire amount due on 3/08/1996 and Exhibit P3 is the receipt

of that payment. Thereafter, though the petitioner made

representations for re-conveyance of the property , there was no

response to anyone of those applications. It is in these

circumstance, this writ petition is filed praying that the

respondents be directed to re-convey his property situated in

Survey Nos.5/2 and 5/14 of Manamangalam Village to the

petitioner forthwith.

4. If I accept that Exhibit P1 is applicable to the

petitioner’s case, necessarily the petitioner will have to pay the

market value of the property. If it is otherwise, the petitioner has

to be held entitled for re-conveyance of the property.

5. Even according to the learned Government pleader,

W.P.(C) No. 36647/2007
3

though the sale was confirmed on 20/8/1988, the application of

the petitioner for re-conveyance of the property was received

only on 22/10/1994. This factual position is also evident from

Exhibit P2 order of the District Collector. It was apparently

reckoning his eligibility for re-conveyance, the District Collector

ordered payment of entire amount that was due for re-conveying

the property.

6. Irrespective of all these, the fact remains that within a

reasonable time of the application made by the petitioner, if an

order was passed by the respondents, the petitioner could have

got the property re-conveyed on remitting the entire amount due

from him. It is because order on his application was delayed by

the Respondents, that the petitioner has now become liable for

additional amounts. Therefore, orders on the application

submitted by the petitioner on 22/10/1994 cannot be influenced

by Exhibit P1, which came into existence subsequently. For this

reason, I am inclined to think that the claim of the petitioner

should be determined with reference to the position as on the

date of the application. When he made the application, his

W.P.(C) No. 36647/2007
4

obligation was only to pay the amount due and since it is evident

from Exhibit P3 that the amount due has been paid, the land

should be re-conveyed to the petitioner.

Therefore, I dispose of this writ petition directing that the

respondents 1 and 2 shall on the production of copy of this

judgment take steps for re-conveyance of the property of the

petitioner. This shall be done as expeditiously as possible and at

any rate within eight weeks of production of copy of this

judgment.

ANTONY DOMINIC, JUDGE

scm