High Court Kerala High Court

Nabeesa vs State Of Kerala on 4 February, 2009

Kerala High Court
Nabeesa vs State Of Kerala on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 561 of 2003(E)


1. NABEESA W/O. KUNHI MOHAMMED,
                      ...  Petitioner
2. ANISH MINIR S/O. NABEESA, AGED  YEARS,
3. SHABANU (MINOR) S/O. NABEESA, AGED

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. CUSTODIAN OF VESTED FOREST,

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :04/02/2009

 O R D E R
                        K.BALAKRISHNAN NAIR &

                        K.SURENDRA MOHAN, JJ.

                     -----------------------------------------

                    M.F.A.(Forest) NO. 561 OF 2003-E

                     -----------------------------------------

                          Dated 4th February, 2009.

                                 JUDGMENT

Balakrishnan Nair, J.

The applicants before the Forest Tribunal, Kozhikode in

O.A.No.30/2000 are the appellants. The respondents therein are the

respondents in this appeal.

2. The brief facts of the case are the following: The appellants claim

possession and ownership over one acre of land in Sy.No.168/1 of

Mannarkkad – I Village, Arakkurussi Amsom in Mannarkkad Taluk,

Palakkad district. The said property is scheduled to the application. The

jenmom right over the property belonged to Kizhakkepatt Radha Amma.

K.P.Moideenkutty Sahib was a kanom right holder under the said landlord.

Kunhi Ayisumma was a lessee under the said kanom right holder. The

husband of the 1st appellant/applicant got the said property along with other

properties from Kunhi Ayisumma. The disputed property was gifted to the

1st appellant and her two minor children, as per document No.2085/87 of

MFA 561/2003 2

S.R.O., Mannarkkad dated 23.5.1987. On 1.8.2000 the officials of the

Forest Department obstructed them from carrying out agricultural

operations in the land. Therefore, the O.A was filed, praying for a

declaration that the scheduled property is not a private forest.

Alternatively, it was claimed that the property was exempted under the

provisions of the Kerala Private Forests (Vesting and Assignment) Act,

1971 (Act 26 of 1971) (hereinafter referred to as “the Vesting Act”). There

are cashew trees and tapping rubber trees in the property. So, exemption

was claimed under Sections 3(2) and 3(3) of the Vesting Act.

3. The D.F.O., Mannarkkad filed a counter statement in the O.A.,

resisting the claim of the appellants. It was submitted that the disputed

property forms part of Thathengalam Malavaram, having an extent of 1039

hectares and it comes under VFC item Nos. 1 and 38 in Sy.No.168/1 of

Mannarkkad – I Village. The above Malavaram was surveyed, demarcated

and notified in 1977. The notification was duly published long ago. So, the

application is barred by limitation. The entire Malavaram was covered by

the provisions of the Madras Preservation of Private Forests Act

(hereinafter referred to as “the Madras Act”). The property was fenced with

barbed wire in 1995 by the Social Forestry Wing of the Forest Department.

The cashew trees in the property are 7 to 12 years old and the rubber trees

MFA 561/2003 3

are aged below 10 years. There is a wild growth of trees belonging to forest

species in the property. It is a private forest vested in the Government and

the applicants are not entitled to get the benefit of Section 3(2) or Section 3

(3) of the Vesting Act.

4. The Tribunal framed the following issues for its consideration:

(1) Whether the application is barred by limitation?

(2) Whether the applicant or predecessors have right or title to the

property?

(3) Whether the property is a private forest vested in the Government?

(4) Whether the applicant is entitled for the benefit u/s.3(2) or 3(3) of

the Act?

The evidence in this case consists of the oral testimony of P.Ws.1 and 2 and

RW1. Exts.A1 to A7 were marked from the side of the applicants and

Exts.B1 to B4 were marked from the side of the respondents. The

Commissioner’s report Ext.C1 and the sketch Ext.C2 were also marked.

The Tribunal found that the applicants have no right over the property. It

was also found that the land in question is part of a private forest vested in

the Government and the applicants are not entitled to get the benefit of

Section 3(2) or Section 3(3) of the Vesting Act. The appellants attack the

said findings in this appeal.

MFA 561/2003 4

5. The learned counsel for the appellants submitted that the finding

of the Tribunal that the area in question is a private forest, is unsustainable

in law. The finding that the area is covered by the Madras Act is made

without any basis. According to him, the definition of “forest” in Section

2(a) of the Madras Act will not cover the land in question. Further, in the

absence of a notification issued by the District Collector, the area in

question is not one, which is covered by the provisions of the Madras Act.

Alternatively, it was submitted that since the Commissioner has reported

about the growing of rubber trees and cashew trees and about the absence of

trees belonging to forest species, it should be found that the appellants were

cultivating the land and they were in possession of it since 10.5.1971.

6. We heard the learned Special Government Pleader appearing for

the respondents. He fully supported the findings of the Tribunal. He made

special reference to the finding of the Advocate Commissioner, which

would show that there was no cultivation in the land as on 10.5.1971, the

appointed day on which the Vesting Act came into force.

7. The Tribunal found that Ext.B1 notification produced by the

respondents will take in the disputed property also. Ext.B2 sketch produced

by them would show that the property is part of V.F.C. item Nos.1 and 38.

The Tribunal also took note of the fact that Thathengalam Malavaram is

MFA 561/2003 5

having an extent of 1039 hectares and it is covered by the Madras Act.

Going by Section 1(2) of the Madras Act, the private forests in the district

of Malabar and South Kanara having a contiguous area of 100 acres will be

covered by the provisions of the said Act. Clause (iii) of sub-section (2) of

Section 1 of the Madras Act contemplated a notification, if a contiguous

area exceeding 100 acres covered by forest, is in other areas of Madras

State. By the amendment introduced to that clause, deleting the State of

Madras and substituting Malabar, some confusion has been created. But,

going by clause (i) of sub-section (2) of Section 1, it is clear that a

declaration or notification by the State Government is not necessary for the

applicability of the Madras Act, if private forests exceeding 100 acres are

situated in Malabar or South Kanara districts. Section 2(a) of the Madras

Act defines forest. It is an inclusive definition, which reads as follows:

“(a) ‘forest’ includes waste or communal land containing trees
and shrubs, pasture land and any other class of land declared by
the State Government to be a forest by notification in the
Kerala Government Gazette.”

We notice that a declaration by the State Government in the Kerala Gazette

is required only in relation to “any other class of land” not covered by the

first part of the definition. So, notification by the State Government is not

necessary to have a forest in terms of the said Act. Therefore, we find that

MFA 561/2003 6

the finding of the Tribunal that since the Malavaram has an extent of 1039

hectares, it is covered by the Madras Act, is sustainable in law.

8. The next point to be considered is whether the appellants are

entitled to get the benefit of Sections 3(2) and 3(3) of the Vesting Act.

Section 3(2) exempts land under the personal cultivation of an owner before

the appointed day. Section 3(3) exempts private forest held by the owner

under a valid title, executed before the appointed day. So, the property must

be under personal cultivation before the appointed day or should have been

held as an owner under a valid document executed before the appointed day.

Going by the evidence on record, we feel that there is no material to show

that on the appointed day, the appellants were cultivating the land or they

were holding the land as contemplated under the above said sub-sections of

Section 3 of the Vesting Act. The Commissioner’s report would show that

there was wild growth of about 20 rubber trees aged about 20 years and 26

cashew trees aged about 5 to 10 years. The case of the appellants before the

Tribunal was that they were holding the property and were in possession of

it and for the first time, the forest officials interfered with their possession in

the year 2000. The above claim is not supported by the Commissioner’s

report.

9. The learned counsel for the appellants tried to canvass that after

MFA 561/2003 7

10.5.1971, the appellants were not allowed to enter the property and

therefore, there was no cultivation. The said contention does not go with the

pleadings before the Tribunal. Before the Tribunal, as mentioned earlier,

they stated that interference from the part of the forest officials took place

only in the year 2000. Therefore, we agree with the finding of the Tribunal

that the appellants/applicants are not entitled to get the benefit of sub-

section (2) or sub-section (3) of Section 3 of the Vesting Act.

In the result, we uphold the decision of the Tribunal. We fully concur

with its reasons and conclusions. Accordingly, the M.F.A is dismissed.

K.BALAKRISHNAN NAIR, JUDGE.

K.SURENDRA MOHAN, JUDGE.

nm/