High Court Kerala High Court

Rev. Fr. Mathew Narively And 2 … vs State Of Kerala And Others on 6 July, 2009

Kerala High Court
Rev. Fr. Mathew Narively And 2 … vs State Of Kerala And Others on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 650 of 2009()



1. REV. FR. MATHEW NARIVELY AND 2 OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.T.P.KELU NAMBIAR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/07/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             W.A. No. 650 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 6th day of July, 2009.

                                      JUDGMENT

Bhavadasan, J,

This litigation is an offshoot of Ext.P3 order,

whereby the State declared two churches situate side by side

and a two storied building as protected monuments under the

Kerala Ancient Monuments and Archaeological Sites and

Remains Act, 1968 (hereinafter referred to as “the Act” for

brevity).

2. The monuments are located in Ramapuram, a

little known town in Kottayam District. There are three

structures involved. They are (1) St. Mary’s Church, (2) St.

Augustine’s Church and (3) a two storied building in which

Thoma Kathanar was residing in Ramapuram in Meenachil

Taluk of Kottayam District.

3. It is believed that the first church was built in

1450 A.D., which was dedicated to Virgin Mary and the

WA. 650/2009. 2

present small church was built in 1599 at the very same site where

the old one was situated. The main altar of the old church

constructed in 1450 A.D with mural paintings in Indian style

having preserved in sanctum of the present church and the same

has been dedicated to the memory of St. Augustine. The new

church constructed in 1864 is larger in size than the first church,

but is an exact replica of the smaller one. They are situated in the

heart of Ramapuram town. These churches are the centre of

attraction for a large number of pilgrims and visitors, both from

inside and outside the State. We get a glimpse of the grandeur of

the churches from the two reports available in the records. The

structures appear to be very unique and exquisite. As further

description of the churches may not be very relevant here, they are

skipped. It admits of no doubt that the churches and the two

storied building attract devotees, pilgrims and visitors.

Considering the structure, the age and importance of the churches

WA. 650/2009. 3

and the building, and the need for preservation and protection of

the same, the State felt that these structures must be brought within

the ambit of the Act.

4. When the State formed such an opinion as envisaged

under Section 4(1) of the Act, they have issued Ext.P1 notification,

thus disclosing their intention to declare that the church and other

building as protected monuments. Petitioners and others filed

their objections. After considering the objections and hearing

them, the State issued a notification under Section 4(3) of the Act

declaring the ancient monuments to be protected monuments. The

said notification was challenged in the writ petition.

5. In the writ petition, several grounds were taken.

Among them, what were urged at the time of hearing appear to be

(1) the formation of opinion as contemplated under Section 4(1)

was not supported by any material, (2) Section 4(1) and (3) did not

lay down any guidelines for exercising the power conferred with

WA. 650/2009. 4

the State and therefore they are unconstitutional.

6. The learned Single Judge found on a consideration

of the various provisions of the Act that there are sufficient

guidelines provided by the statute itself for formation of the

opinion. The learned Single Judge referred to Section 2(a), (d), (g)

and (k) read along with Section 4(1) and (3) and came to the

conclusion that sufficient indication and criteria were given in the

statute. This criteria was sufficient for determining the issues

involved and the Sections do not suffer from any vice. The learned

Judge held that formation of the opinion on the basis of the

materials available from the statute itself, which provides

sufficient guidelines would satisfy the requirements of law.

7. It is interesting to note that the learned Judge

referred to the objections filed by the petitioners to Ext.P1

notification and has extracted the statements which find a place in

the objections numbered as items. 1 to 12, which would indicate

WA. 650/2009. 5

that the structures qualified to fall within the ambit of the Act.

The learned Judge has also noticed that the petitioners have

admitted that the structures are more than 100 years old. Based on

the above materials, the learned Judge repelled the contentions

taken by the petitioners.

8. In this appeal, the challenge was made only on the

following grounds:

(i) Principles of natural justice were violated.

(ii) There were absolutely no materials before the State

for forming an opinion as envisaged under Section 4(1).

(iii) Even if there were materials, they were not

disclosed to the petitioners and their explanation sought for, and

(iv) Even if there were materials, based on which

opinion was formed, they must find a place in the order itself. It is

stated that the order must speak for itself.

WA. 650/2009. 6

9. In support of their contentions, learned counsel

appearing for the appellants relied on the decisions reported in

Bhikhubhai Vithlabhai Patel v. State of Gujarat ((2008) 4 SCC

144), Indian Nut Products v. Union of India ((1994) 4 SCC 269)

and Swadeshi Cotton Mills v. Union of India ((1981) 1 SCC

664).

10. Per contra, learned Government Pleader pointed out

that a reading of the Act will show that it provides for guidelines

based on which the State is to form an opinion as contemplated

under Section 4(1). It provides for the procedure to be followed

and then the final determination to be made under Section 4(3) of

the Act. All that the authority concerned is to see whether the

structure in question satisfies the definition contained in the Act.

Section 4(1) of the Act provides for calling for objection when a

particular structure is sought to be declared as a protected

monument. Section 4(3) provides for declaring the structure as a

WA. 650/2009. 7

protected monument after considering the objection. There is no

dispute in this case that notice was given to the petitioners for

filing their objections as contemplated under Section 4(1) of the

Act. They filed their objections and they were heard also. The

statute requires only to provide an opportunity to object and

nothing more. The formation of opinion and the subsequent

declaration do not involve any quasi judicial or judicial function.

A perusal of the records, according to the learned Government

Pleader will clearly show that all necessary steps have been

followed and there is no legal or factual illegality or irregularity in

the proceedings.

11. Before going into the rival contentions, some

relevant aspects may be noticed. The Act was brought into force

since the State felt the necessity and importance of preserving and

protecting ancient monuments and archaeological sites. They are

considered to be national treasures. The State consider as its duty

WA. 650/2009. 8

to properly maintain, protect and preserve them.

12. The Act defines an ancient monument,

archaeological sites, remains and monuments etc. Section 4 of the

Act deals with the power of the Government to declare a particular

structure as an ancient monument etc. The procedure to be

followed under Section 4 will be discussed later. Section 5 deals

with the acquisition of rights in a protected monument. Section 6

deals with matters relating to the preservation and protection of the

monument. Sections 8 and 9 deal with the repair and maintenance

of the monument. One must notice here that Section 5 infact

reserves the right to use any protected monument for customary

and religious observances. The Act also envisages an agreement to

be entered into between the owner of the structures with the

Government through the Director.

13. One of the grounds of attack is that there are no

materials in the case whereby the State could have formed an

WA. 650/2009. 9

opinion that the structures are ancient monuments. This is

followed by the argument that if there were infact any materials

before the State or the authority concerned, they ought to have

been disclosed to the petitioners and their explanation sought for.

It is further stated that the declaration issued under Section 4(3)

does not mention the reasons for the declaration.

14. In the decision reported in Bhikhubhai Vithlabhai

Patel v. State of Gujarat ((2008) 4 SCC 144) the words

“consider” and “opinion” came up for consideration. It was held

that formation of opinion though subjective must be based on

materials and that formation of opinion must reflect an application

of mind. It was held that the discretion conferred is not unfettered.

It is also held that the word “consider” means active application of

mind. It meant consideration of all relevant aspects.

15. In the decision reported in Indian Nut Products v.

Union of India ((1994) 4 SCC 269, it was held as follows:

WA. 650/2009. 10

“It is well-settled that if a statute requires an

authority to exercise power, when such authority is

satisfied that conditions exist for exercise of that power,

the satisfaction has to be based on the existence of

grounds mentioned in the statute. The grounds must be

made out on the basis of the relevant material. If the

existence of the conditions required for the exercise of

the power is challenged, the courts are entitled to

examine whether those conditions existed when the

order was made. A person aggrieved by such action can

question the satisfaction by showing that it was wholly

based on irrelevant grounds and hence amounted to no

satisfaction at all. In other words, the existence of the

circumstances in question is open to judicial review.”

16. In the decision reported in Swadeshi Cotton Mills

v. Union of India ((1981) 1 SCC 664), the necessity to follow the

principles of natural justice was emphasized.

17. Here, one needs to notice the difference between an

administrative and quasi judicial function. In the decision reported

WA. 650/2009. 11

in State of H.P. v. Raja Mahendra Pal ((1999) 4 SCC 43), it was

held as follows:

“The submission that the Pricing Committee was a

quasi-judicial tribunal constituted by the State

Government in exercise of its statutory as well as

plenary executive powers can also not be accepted in

the light of the functions assigned to the Committee.

Quasi-judicial acts are such acts which mandate an

office the duty of looking into certain facts not in a way

which it specifically directs but after a discretion, in its

nature judicial. The exercise of power by such tribunal

or authority contemplates the adjudication of rival

claims of the persons by an act of the mind or judgment

upon the proposed course of official action s to an

object of the corporate power, for the consequences of

which the official will not be liable, although his act

was not well judged. A quasi-judicial function has

been termed to be one which stands midway a judicial

and an administrative function. The primary test is as

to whether the authority alleged to be a quasi-judicial

WA. 650/2009. 12

one, has any express statutory duty to act judicially in

arriving at the decision in question. If the reply is in the

affirmative, the authority would be deemed to be quasi-

judicial, and if the reply is in the negative, it would not

be. The dictionary meaning of the word “quasi” is “not

exactly”.

It follows, therefore, that an authority is described

as quasi-judicial when it has some of the attributes or

trappings of judicial functions, but not all. This court in

Province of Bomaby v. Khushaldas S. Advani dealt

with the actions of the statutory body and laid down

tests for ascertaining whether the action taken by such a

body was a quasi-judicial act or an administrative act.

The Court approved the celebrated definition of the

quasi-judicial body given by Atkin, L.J., as he then was

in R.v. Electricity Commrs., in which it was held:

“Whenever any body of persons having legal

authority to determine questions affecting rights of

subjections, and having the duty to act judicially act in

excess of their legal authority they are subject to the

controlling jurisdiction of the King’s Bench Division

WA. 650/2009. 13

exercised in these writs.”

The aforesaid definition was accepted as correct in

R.v.London Country Council and many subsequent

cases both in England and in India. Again this court in

Radeshyam Khare v. State of M.P. Relying upon its

earlier decision held:

“It will be noticed that this definition insists on

three requisites each of which must be fulfilled in order

that the act of the body may be quasi-judicial act,

namely, that the body of persons (1) must have legal

authority, (2) to determine questions affecting the rights

of parties, and (3) must have the duty to act judicially.

Since a writ of certiorari can be issued only to correct

he errors of a court or a quasi-judicial body, it would

follow that the real and determining test for ascertaining

whether an act authorised by a statute is a quasi-judicial

act or an administrative act is whether the State has

expressly or impliedly imposed upon the statutory body

the duty to act judicially as required by the third

condition in the definition given by Atkin, L.J.

* * *

WA. 650/2009. 14

Relying on paras 114 and 115 of Halsbury’s Laws

of England, 3rd Edn., Vol. 11 at pp.55-58 and citing the

case of R.v.Manchester Legal Aid Committee learned

counsel for the appellants contends that where a statute

requires decision to be arrived at purely from the point

of view of policy of expediency the authority is under

no duty to act judicially. He urges that where, on the

other hand, the order has to be passed on evidence

either under an express provision of the statute or by

implication and determination of particular facts on

which its jurisdiction to exercise its power depends or if

there is a proposal and an opposition the authority is

under a duty to act judicially. As stated in para 115 of

Halbury’s Laws of England, vol.11 at57 the duty to act

judicially may arise in widely differing circumstances

which it would be impossible to attempt to define

exhaustively. The question whether or not there is a

duty to act judicially must be decided in each case in

the light of the circumstances of the particular case and

the construction of the particular statute with the

assistance of the general principles lid down in the

WA. 650/2009. 15

judicial decisions. The principles deducible from the

various judicial decisions considered by this Court in

Khushaldas v. Advani at p.725 (of SCR): (at p.260 of

AIR) were thus formulated, namely –

(i) that if a statute empowers an authority, not

being a court in the ordinary sense, to decide disputes

arising out of a claim made by one party under the

statute which claim is opposed by another party and to

determine the respective rights of the contesting parties

who are opposed to each other, there is a lis and prima

facie and in the absence of anything in the statute to the

contrary it is the duty of the authority to act judicially

and the decision of the authority is a quasi judicial act;

and

(ii) that if a statutory authority has power to do

any act which will prejudicially affect the subject, then,

although there are not two parties apart from the

authority and the contest is between the authority

proposing to do the act and the subject opposing it, the

final determination of the authority will yet be a quasi

judicial act provided the authority is required by the

WA. 650/2009. 16

statute to act judicially.”

In the instant case the order appointing the Pricing

committee which was amended on 26.11.1986

specifically provided:

“The aforesaid Pricing Committee was established

to determine (not merely to advise on) the price and

terms and conditions for the supply of resin, resin

blazes, standing trees and other foreign produce to be

handed over by the H.P. Forest Department to the

H.P.State Forest Corporation Ltd., from time to time.”

Applying the tests noticed hereinabove, it cannot be

said by any stretch of imagination that the said

Committee was or intended to be a quasi-judicial

tribunal as argued on behalf of respondent 1. This

Committee can also not be stated to have been

constituted in exercise of the plenary administrative

power of the appellant-State. It has been conceded

before us that the said Committee was not constituted in

terms of Section 6 of the Himachal Pradesh Forest

Produce (Regulation of Trade) Act, 1982. No other

statutory provision has been relied on either. The

WA. 650/2009. 17

Committee appears to have been constituted for

settlement of the claims and disputes between the

appellant-State and the respondent-Corporation. The

decisions of the Committee were applicable to the

parties to the said Committee and not to any third

person. The said Committee had no source of its

constitution in any statute nor was it intended to

determine or adjudicate the claims of parties with

respect to the matters referred to it for opinion and

suggestion or even for settlement between the parties

concerned. The decision of the committee, not being

statutory, thus could not be given effect to by the High

Court.”

18. It will be useful to refer to the decision reported in

Indian National Congress (I) v. Institute of Social Welfare

(2002(2) KLT 548). Therein it was held that in order to qualify as

a quasi judicial function, there must be a lis between two persons

and it must be necessary to resolve the dispute based on their

respective rights by an independent authority. Therefore, there

WA. 650/2009. 18

have to be two or more parties contesting each others claims and

the statutory authority requires to adjudicate the rival claims

between the parties. When that exercise is undertaken, the

function exercised by the authority is said to be quasi judicial in

nature. What function is an administrative act or a quasi judicial

act is, in the case of quasi judicial functions under the relevant law

the statutory authorities required to act judiciously. In other words,

where law requires that an authority before arriving at a decision

must make an enquiry, such a requirement of law makes the

authority a quasi judicial authority. In a quasi judicial function,

there are some aspects of judicial function. In some cases, an

administrative authority may determine a question of fact before

arriving at a decision, which may affect the right of a person. But

such a decision would not be a quasi judicial act.

19. True, the distinction between administrative and

quasi judicial function is very thin. In quasi judicial function the

WA. 650/2009. 19

adjudication of civil rights of a person is involved. The legal rights

of persons are decided according to legal rules and prudence. But

an administrative authority does not do so. It is true that a balance

has to be struck between executive function and legal protection of

right of the citizen. Abuse of discretionary power should be

checked.

20. It is well settled that in judicial review of an

administrative action, the court looks at the manner in which and

the procedure followed in arriving at the decision. The court is not

concerned with the decision as such, but the decision making

process. The courts are not sitting as a court of appeal, but simply

reviews the manner in which the decision was taken. It is accepted

that the courts usually do not have the expertise to correct

complicated and technical administrative decisions. The courts

usually do not substitute its own decisions without the necessary

expertise. The intention is to check malafide, perverse and

WA. 650/2009. 20

arbitrary action. It is trite that judicial review is held to be an

integral part of the constitution and its basic structure.

21. If the executive or administrative authority comes

to a decision without any basis or it is unreasonable, so

unreasonable as no persons would come to such a conclusion, the

court will certainly interfere. Usually the interference is only when

the decision is found to be unfair or unjust or so unreasonable that

no reasonable man would have come to such a conclusion.

22. In such cases, usually Wednesbury test is applied.

23. While the powers must be exercised reasonably, it

is no less important that the court must not overstep the limit.

Merely because the court feels that another more reasonable

conclusion could have been reached, by itself is not a ground to

interfere with the administrative action. The test is to see whether

the administrative authority’s decision is based on the relevant

matters and the authority has eschewed the irrelevant matters. The

WA. 650/2009. 21

attempt would be to find out whether the decision making authority

(i) exceeded its power, (ii) committed an error of law (iii)

committed breach of the rules of natural justice. (iv) whether

relevant aspects have been omitted to be considered and irrelevant

aspects have taken into consideration and whether the authority has

exceeded or abused its powers. Wednesbury test means that the

decision reached is so unreasonable that no reasonable man under

the circumstances would have come to such a conclusion.

24. Bearing these principles in mind, an attempt shall

now be made to see how far the principles apply to the facts of the

present case.

25. Coming back to Section 4(1) of the Act, it says that

if the Government are of the opinion that ancient monuments

should be declared to be a protected monument, they may issue a

notification. Two months notice should be given of their intention

to declare such ancient monument as protected monument and that

WA. 650/2009. 22

the notification shall be affixed in a conspicuous place near the

monument. Section 4(2) enables any person interested in the

matter, within two months after the issue of the notification, to

object to the declaration.

26. One may here at once notice that the definition of

ancient monument as contained in Section 2(a). One may also

refer to Sections 2(d) and 2(k). These provisions have been

extracted in the judgment of the learned Single Judge and hence it

is not necessary to extract them again.

27. Even going by the stand taken by the petitioners,

they admit that the structures are more than 100 years old. The

documents available with the department also show that structures

are unique and of much significance and importance. The present

state of affairs of these monuments are disclosed in the petition

itself. It was applying the ingredients available in the Statute that

the Government had formed the opinion about these structures.

WA. 650/2009. 23

There is nothing to show that the opinion so formed was arbitrary

or fanciful. As already noticed, the Statute itself provides the

necessary ingredients to be looked into and the elements to be

taken into consideration. One need not therefore go in search of

them outside the Act. One need not import anything else. In fact

the very objection filed by the petitioners to the notice published

under Section 4(1) of the Act would reveal that all the ingredients

are satisfied. The main objection was that only the smaller church

needs to be retained and the larger one needs to be demolished and

a new church is to be put up. It is on the basis of the ingredients

stipulated, as per the statute, which were found available in the

case on hand, that the State had formed the opinion. By no stretch

of imagination it could be said that the opinion so formed is

without any basis or is unreasonable.

28. Coming next to the issues that the materials were

not disclosed, there is absolutely no merit in the contention. The

WA. 650/2009. 24

nature of the structure, its importance, and its significance are

matters on which there is no dispute and they are known to the

petitioners. There are two reports in the records made available in

the case. These reports show the necessity to carry on repairs

under the supervision of the archaeological department. It makes

mention of the damages caused to the structures and the necessity

to protect the structures. The statute only requires notice of

intention to declare such ancient monument to be protected

monument and an opportunity to be given to persons to prefer their

objections. No judicial or quasi judicial function in the sense

affecting any religious right is involved. The only right is to file

objections to the proposal for consideration before forming an

opinion. The statute does not envisage a hearing of the persons,

who have preferred their objection. It may not be feasible also.

There may be innumerable number of objectors and it is not

practical to hear them all. In the decision reported in Mohd.

WA. 650/2009. 25

Ibrahim Khan v. State of M.P. (AIR 1980 SC 517), it has been

held that the mere fact that the persons are given their right to file

their objection does not take within its ambit a right for hearing

also. It is pointed out that in such cases there may be hundreds of

objectors it is not feasible or practical to give hearing to all those

persons. But in the instant case the objectors were heard. In such

a circumstance, there is no merit in the contention that there is any

violation of the principles of natural justice.

29. Coming to the contention based on non-mention of

the reason in the decision arrived at by the authority concerned,

that too is without much substance. As already mentioned, there

are materials available in the records to show that the authority

concerned has taken note of the relevant matters into consideration

and especially the two reports of the two competent authorities of

the archaeological department. Age of the church, its historical

and its archaeological importance are matters on which there can

WA. 650/2009. 26

be no serious dispute.

30. In the decision reported in Income Tax Officer v.

Biju Patnaik (1991 (1) SCC 161), it was held that even though the

order does not ex facie disclose satisfaction of the officer, if the

records disclose the same, the order cannot be challenged on

ground of non application of mind.

31. It is to be borne in mind that by the notification

issued under Section 4(3) of the Act, the owner does not divest his

ownership over the monument at all. Certain restrictions are

imposed on the use of the building, but maintenance and repairs

are to be done by the State. True, one of the reports found in the

records shows that the church authorities may be permitted to do

repairs and maintenance. But however, another report by a

superior officer has highlighted the need to do the repairs under the

supervision of the departmental authorities as the process involved

is complicated and needs expertise and skill.

WA. 650/2009. 27

32. The apprehension expressed by the owners of the

monument is unfounded and misconceived. The State cannot put

to use those monuments to any use they choose. The restriction

imposed regarding the use of the building is only by way of

caution to protect and preserve the structures. It is disturbing to

note that such being the state of affairs, a section of the public is

against the move. Destruction is easy. In fact, everyone should be

anxious to see that such structures are protected and preserved by

the State.

33. The presumption is that the statutory authorities are

exercising their powers in accordance with law. The burden is on

the person, who says otherwise to establish the said fact. In the

case on hand, the learned Single Judge has considered these

matters in detail and has come to the conclusion that there is no

merit in any of the contentions taken by the petitioners.

There is nothing to show that the said finding suffers

WA. 650/2009. 28

from any legal or factual infirmities. The result is that this appeal

is without merit and it is liable to be dismissed. We do so,

confirming the impugned judgment.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.