High Court Kerala High Court

N.Chellappan vs Alikunju Mohammed Haneefa on 1 April, 2008

Kerala High Court
N.Chellappan vs Alikunju Mohammed Haneefa on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 75 of 1997(A)



1. N.CHELLAPPAN
                      ...  Petitioner

                        Vs

1. ALIKUNJU MOHAMMED HANEEFA
                       ...       Respondent

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice A.K.BASHEER

 Dated :01/04/2008

 O R D E R
                               A.K.BASHEER, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           Crl.R.P.No.75 OF 1997
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 1st day of April 2008

                                       ORDER

This Criminal R.P. is at the instance of Chellappan who was

arraigned as A party in the proceedings before the Sub Divisional

Magistrate in respect of the property mentioned above. The Sub

Divisional Magistrate had appointed the Village Officer,

Cheruvakkal as Receiver in respect of 1 acre 9 cents of the above

property. When the applications submitted by the claimants

were dismissed by the Land Tribunal, Sri.Chellappan had moved

the Sub Divisional Magistrate with a suit. When the suit filed by

yet another claimant Sri.Pichan was dismissed, Chellappan had

moved the Sub Divisional Magistrate with a prayer to put him in

possession of the entire property. The learned Magistrate had

initiated the proceedings on October 23, 1976 in respect of the

entire extent of 2 acres 34 cents on the basis of the report

submitted by the Sub Inspector of Police, Medical College Police

Station. A preliminary order was also passed directing the A and

B parties to file their objection. An order of attachment under

Crl.R.P.No.75 OF 1997
:: 2 ::

Section 146(1) Code of Criminal Procedure was also passed and

the Village officer was appointed as Receiver. The village Officer

took possession on November 6, 1976. Subsequently, the

learned Magistrate had passed an order on July 22, 1977

directing that A party had in possession. The said order was

challenged by B party before the Sessions Court in

Crl.R.P.109/1977 and 14/1977. The two revision petitions were

disposed of by the Sessions Court by a common order dated

November, 1977. By this order, the learned Sessions Judge

directed that 1 acre and 9 cents out of 2.3 cents shall continue in

the possession of the receiver. In other words, 1 acre 25 cents of

land was allowed to be retained by Chellappan. The said order

was challenged before this court in Crl.R.P.352/77 by the

Chellappan. The revision petition was dismissed by this court by

its order dated January 1, 1979 directing that status quo as on

that day be maintained till the matter was disposed of by the Sub

Divisional Magistrate. Thereafter, the Sub Divisional Magistrate

passed an order holding that 1 acre 9 cents shall remain under

the Receiver till the disposal of CRP 72/96 pending before this

Crl.R.P.No.75 OF 1997
:: 3 ::

court. In short, an extent of one acre 9 cents is still in

possession of the Village Officer as Receiver. Since I have

already found the question of tenancy has to be decided by the

Land Tribunal afresh, I am of the view that status quo as on

today shall continue and the Village Officer shall continue to be

in possession as receiver appointed by the Sub Divisional

Magistrate till final orders are passed.

Criminal Revision Petition is disposed of as above.

(A.K.BASHEER, JUDGE)
jes