High Court Kerala High Court

Pulipura Aboobacker vs Administrator on 20 July, 2010

Kerala High Court
Pulipura Aboobacker vs Administrator on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 40442 of 2003(M)


1. PULIPURA ABOOBACKER, PULIPURA HOUSE,
                      ...  Petitioner

                        Vs



1. ADMINISTRATOR, UNION TERRITORY OF
                       ...       Respondent

2. COLLECTOR, COLLECTORATE OF THE

3. SETTLEMENT OFFICER, COLLECTORATE OF

4. SMT. ATHEMPAPEYAPURA, KADEESHOMMA,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  :.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/07/2010

 O R D E R
                      S. SIRIJAGAN, J.
                 -------------------------------------
                  WP(C) No. 40442 of 2003
                 ---------------------------------------
            Dated this the 20th day of July, 2010

                        J U D G M E N T

————————-

The petitioner’s contention in this writ petition is as

follows:-

2. In 1930 the petitioner’s grand father one Mr.

Pulipura Mohammed Malmi got certain lands in the Suheli

Cheriyankara island on lease from the Lakshadweep

Administration. After the death of his grand father the

petitioner and two other persons became the lessee in

1985, is the contention of the petitioner. The lease was

granted by the Lakshadweep Administration for a period

of five years to the 4th respondent on 25.02.1985. Against

that order of granting lease in favour of the 4th

respondent, the petitioner had filed an appeal before the

Administration. This Court in judgment in O.P.No.3488/85

directed the Administrator to consider that appeal. That

appeal was rejected. Against the order rejecting the

2
WP(C) No. 40442 of 2003

appeal, the petitioner filed OP No.7233/91. The order

challenged was stayed by this Court. Ultimately by

judgment dated 29.05.1998 the original petition was

dismissed by pointing out that the land being Government

land and the 4th respondent being a landless person, in

contradiction to the petitioner who is not a landless

person and there is nothing wrong in giving the land on

lease to the 4th respondent in so far as the lease is in

terms of the Lakshadweep Land Revenue and Tenancy

Regulation, 1965. Petitioner did not choose to challenge

that judgment in appeal and the same has become final.

Further he filed a representation before the first

respondent pointing out that after the judgment dated

29.05.1998, Exhibit P2 dated 14.07.1998 was executed in

favour of the 4th respondent, which would show that she

was not a landless person. The petitioner filed

O.P.No.19683/2000 before this Court in which by Exhibit

P3 judgment, Exhibit P1 appeal was directed to be

3
WP(C) No. 40442 of 2003

disposed of. Pursuant to that, Exhibit P6 order has been

passed by the Administrator of the Lakshadweep

Administration. In that order after quoting the judgment

in O.P No. 7233/91 and after expressing some doubts as

to whether the 4th respondent is a landless person, the

administrator dismissed the appeal in view of the

judgment in OP 7233/91. That order is under challenge

before me, in this writ petition.

3. The contention of the petitioner is that the

judgment in O.P.No. 7233/91 was rendered on a mistake

finding that the 4th respondent is a landless person which

is not as is evidenced by Exhibit P2 gift deed executed

barely, 1= months after the judgment in OP No. 7233/91.

He would submit that therefore after finding that the 4th

respondent is not a landless lady, the first respondent

could not have validly rejected the appeal.

4. I have considered the contentions of the parties.

None of the respondents have filed any counter affidavit.

4
WP(C) No. 40442 of 2003

I am of the opinion that in so far as the judgment in

O.P.No.7233/91 upholding the lease in favour of the 4th

respondent has become final, this Court cannot again

reconsider the issue and come to a different finding. Of

course the learned counsel for the petitioner pointed out

that in Exhibit P3 judgment this Court had directed

consideration of Exhibit P1 appeal notwithstanding the

judgment in O.P.No.7233/91. I am of opinion that, that

does not mean that the appeal has to be considered

notwithstanding the earlier judgment. Exhibit P3

judgment only directs consideration of Exhibit P1 appeal.

Such consideration can only be in accordance with law.

The law is that the petitioner cannot reagitate the matter

because of principles of resjudicata. The petitioner cannot

reagitate the issue regarding the validity of lease in

favour of the 4th respondent again by filing another appeal

before the first respondent. It is not as if the petitioner is

a landless person. Admittedly the petitioner also holds

5
WP(C) No. 40442 of 2003

land on lease from the Government. As such on equity

also there is no merit in the contentions of the petitioner.

As such there is nothing to choose between the petitioner

and the 4th respondent. In any event after suffering the

judgment in O.P.No.7233/91, the petitioner cannot

reagitate the issue again without challenging that

judgment. In Exhibit P6 order also the same view has

been taken. I cannot fault the same. Therefore there is

no merit in this writ petition and accordingly, the same is

dismissed.

S. SIRIJAGAN,
JUDGE.

rkc