High Court Kerala High Court

P.Jayaprakash vs State Of Kerala on 28 October, 2008

Kerala High Court
P.Jayaprakash vs State Of Kerala on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 2204 of 1998(K)



1. P.JAYAPRAKASH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/10/2008

 O R D E R
                                S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                          O.P. No. 2204 of 1998
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the     28th October, 2008.

                               J U D G M E N T

The petitioner, while he was an unemployed engineer, availed

of the facility offered by the Government for handing over a Common

Facility Service Centre for Blacksmithy at Eramaloor pursuant to

which by Ext. P1 Government Order, the Government agreed in

principle to hand over the Common Facility Service Centre for

Blacksmithy at Eramaloor to the petitioner. Pursuant thereto, Ext. P2

Government Order was passed provisionally fixing the value of the

land, building and machinery as well as furniture as Rs. 45,184.43.

By Ext. P2, it was decided to hand over the land, building and

machinery to the petitioner on the petitioner remitting an amount of

Rs. 2500/- as advance, leaving the balance to be paid later after

finalising the value. Accordingly, the Centre was handed over to the

petitioner. The petitioner would contend that as evidenced by Ext.

P3, the petitioner had paid the entire amounts payable by the

petitioner in respect of the Centre and therefore he became the

absolute owner of the Centre. According to the petitioner, due to

circumstances beyond his control, he had to temporarily suspend the

functioning of the Centre for some years as he was out of station.

After coming back, the petitioner is stated to have approached the

Government for execution of appropriate documents for transfer of

title and to give effective possession of the unit to the petitioner. As

there was no response from the Government, the petitioner has

approached this Court seeking the following relief:

“Issue a writ of mandamus or any other appropriate writ,m order
or direction commanding the respondents to effect the transfer in
accordance with law and put the petitioner in effective possession
of the land, buildings and machinery in the common facilities
service centre for blacksmithy, Erameloor, Cherthala.”

2. The contention raised by the petitioner is that on payment of

O.P. No. 2204/1998 -: 2 :-

the entire amounts due under the agreement executed for the

purpose, the Government is duty bound to transfer the title over the

unit to the petitioner.

3. A counter affidavit has been filed by the 2nd respondent,

wherein the respondents refuted the right of the petitioner for the

relief prayed for. According to them, the unit has been handed over

to the petitioner not absolutely to do whatever he pleases with the

Centre, but it was handed over to the petitioner specifically for

running it. Therefore, the petitioner can continue to be in possession

and ownership of the same only if the petitioner continues to run it

notwithstanding the fact that the petitioner has paid the amounts due

under the agreement. According to them, as admitted by the

petitioner himself, for some years, the unit was closed down even

violating the terms and conditions of the agreement. It is pointed out

that in clause 10 of Ext. R2(a) governing the issue, if the petitioner

commits breach of any of the provisions of the agreement, he is bound

to surrender possession of the unit to the Government immediately on

demand and the Government shall have power to deal with the said

Unit in any manner they deem fit. In case the petitioner fails to

surrender the Unit when demanded, the petitioner would be

considered as a trespasser liable to be proceeded against and evicted

under the provisions of the Land Conservancy Act for the time being

in force. It is therefore submitted on behalf of the respondents by the

Government Pleader that when admittedly the petitioner has violated

the terms and conditions of the agreement, he loses all his right under

the agreement and as a result, he cannot validly demand that the

Government is entitled to comply with their part of the agreement by

transferring title in respect of the Unit to the petitioner.

4. I have considered the rival contentions in detail.

O.P. No. 2204/1998 -: 3 :-

5. As is clear from Ext. P1, the transaction is not a mere

conveyance of the property, building and machinery constituting the

Common Facility Service Centre. The transaction is governed by

other Government Orders, namely, G.O.MS.817/63/ID dated 21-11-

1963 as modified by G.O.MS.302/67/ID dated 31-8-1967 as is clear

from Ext. P1 Government Order itself. The handing over is as per a

scheme formulated by the Government for handing over

departmentally run production centres, commercial Schemes,

Common Facility service centres and Training Centres under the

Rural Development Programmes to private parties. That being so, the

intention behind such handing over is not merely to let persons like

the petitioner have the unit absolutely to himself, but is specifically

for the purpose of continuing to run it for the benefit of the society as

a whole. Therefore, the petitioner continues to have the right to hold

on to the same only if he continues to run the Common Facility

Service Centre as envisaged by the scheme. Any other interpretation

would defeat the very purpose of the scheme itself. The petitioner

himself admits that he could not run the Centre for years together.

Therefore, by the failure on the part of the petitioner in running the

Common Facility Service Centre as envisaged by the Government, the

petitioner has violated the terms and conditions of the agreement

executed by him with the Government. As I have said, the intention

behind this handing over is not merely for the petitioner to get title

over the properties, building and machinery, but to enable the

petitioner to run the Common Facility Service Centre for the

betterment of the society as a whole. The petitioner has sadly failed

to honour the terms and conditions of the privilege vested with him.

It is even admitted before me that some parties have encroached into

the property in question and the petitioner has lost control over the

O.P. No. 2204/1998 -: 4 :-

property even. In the above circumstances, the very object of

handing over the Common Facility Service Centre to the petitioner

has been completely defeated. The fact that the petitioner wants a

direction to the respondents to put him in effective possession of the

land itself shows that the petitioner has lost possession of the

property. Under the agreement the petitioner is duty bound to keep

the unit in proper maintenance, repair and working order, which also

he has failed to do. That being so, I am not satisfied that the

petitioner is entitled to the relief prayed for in this original petition.

Therefore, I decline to exercise my discretionary jurisdiction in favour

of the petitioner. Accordingly, the original petition is dismissed.

S. Siri Jagan, Judge.

Tds/