High Court Kerala High Court

P.T.Joy vs Taluk Land Board on 3 July, 2007

Kerala High Court
P.T.Joy vs Taluk Land Board on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1174 of 2002()


1. P.T.JOY, PANAKKAL HOUSE,
                      ...  Petitioner
2. P.T.JOHNY, DO.DO.
3. P.T.JAMES(WRONGLY SHOWN IN ORDERS
4. P.T.TOMY, DO.DO.
5. P.T.KATHREENA, DO.DO.

                        Vs



1. TALUK LAND BOARD, ERNAD,
                       ...       Respondent

2. THE TAHSILDAR, ERNAD,

3. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/07/2007

 O R D E R
                            M.N.KRISHNAN, J.

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

                       C.R.P.NO: 1174 OF 2002 E

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

                   Dated this the 3rd July, 2007.



                                 O R D E R

This revision petition is preferred against the order

of the Taluk Land Board dated 6.10.2001. This ceiling case

has been shuttling between the Taluk Land Board and this

Court for the last 34 years. The declarant, an unmarried

lady as on 1.1.1970 was directed to surrender land which

she held in excess of the ceiling area under Section 82 of

the Kerala Land Reforms Act. On the last round of remand

the principle contention raised was with respect to the

actual extent of the land held and possessed by the

declarant in survey No: 186/1B2A. The Taluk Land Board

originally had fixed the area at 5 acres, a commissioner

appointed by the civil court measured the property and

found it as 3.11 acres. Thereafter, as per the direction

of this Court the village officials, with the assistance

of the taluk surveyor measured the property and found that

the extent was 3.36 acres. So, in the said survey number

instead of 5 acres the declarant possesses only 3.36 acres.

The land board while passing the final order deleted 1.64

acres from computing the ceiling area of the declarant.

Therefore, what is actually seen on land by the authorities

had been taken into consideration for fixing the ceiling

C.R.P. 1174/02 2

limit. In the grounds of revision a contention is raised

that the Taluk Land Board ought to have measured the entire

extent of the property covered in the ceiling case. It is

not necessary. Whenever there is a dispute that alone need

be looked into and if there is a mistake it is for the

declarant to point out and it is not the duty of the Taluk

Land Board. Therefore the said contention is liable to be

rejected. The other contention taken by the declarant is

to the effect that since the present persons are only the

legal representatives of the declarant they are not bound

to surrender the land. The ceiling area is reckoned

according to the status of the person as on 1.1.1970 and

therefore the Taluk Land Board is perfectly justified in

computing the ceiling area and directing the legal

representatives to surrender the property. After

consideration of all the entire materials the land board

refixed the total extent of the land as 15.06 acres and

permitted the declarant to hold 6 acres of land and then

deleted 3.79 acres as exempted under Section 81 of the

Kerala Land Reforms Act and directed the balance extent of

5.21 acres to be surrendered. There is absolutely no

illegality or irregularity in the order passed by the Land

C.R.P. 1174/02 3

Board and therefore the revision lacks merits and it is

dismissed.

M.N.KRISHNAN

Judge

jj