High Court Kerala High Court

Sebastian Chokkattu vs The District Collector on 19 September, 2008

Kerala High Court
Sebastian Chokkattu vs The District Collector on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6144 of 2007(F)


1. SEBASTIAN CHOKKATTU,
                      ...  Petitioner
2. PHILOMINA CHOKKATTU,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SPECIAL TAHSILDAR,

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/09/2008

 O R D E R
                  PIUS C. KURIAKOSE, J.
         -----------------------------------------------
         W.P.(C)Nos. 6144 of 2007 & 5128 of 2008
         -----------------------------------------------
       Dated this the 19th day of September, 2008

                       J U D G M E N T

WP(C). 6144 of 2007 is filed by Sri.Sebastian

Chokkattu and his wife Smt.Philomina Chokkattu. The first

petitioner claims to be the owner of 89.43 Ares of land in

R.S. No. 712/3, 705/4 and 712/6 of Kakkanad Village, 63.12

Ares of land in R.S. No.750/4 and 712/4 and 31.77 Ares of

land in R.S. No.712/3 of the same village. The second

petitioner claims to be the owner of 36.57 Ares of land in

R.S. No.711/1, 712/4, 712/5 of Kakkanad Village and they

claim to be the joint owners of 75.23 Ares of land in Sy. No.

705/4 of Kakkanad Village and Exts. P1 and P2 tax receipts

pertain to remittance of basic tax by them in respect of their

properties. First respondent is the District Collector,

Ernakulam, second respondent is the Special Tahsildar (LA)

(General) and additional respondents 3 and 4 are

respectively the Tahsildar (Revenue Recovery) and the

WP(C)N0.6144/07
-2-

Kerala State Industrial Development Corporation. Ext.P3 is

copy of the notification under section 4(1) of the L.A. Act

published on 22-9-03 by the Government through the

second respondent for acquisition of the petitioners’

properties along with other properties for the expansion of

Kinfra Park at Kakkanad. Petitioners’ complaint is that

though they are the title holders of the property, they were

not issued any notice in Form No.4B. They refer to rule 7(2)

of the Land Acquisition Rules and contend that it is

obligatory that notice of acquisition is given to all the land

owners. On coming to know about the proposal to acquire

their property, the petitioners sent letter to the second

respondent under copy to all the authorities intimating their

present address for communication. Exts.P4 and P5 are

copies of those letters. The petitioners contend that since

the notification under section 4(1) was issued on 28-9-03,

the entire land acquisition proceedings pursuant to Ext.P2

WP(C)N0.6144/07
-3-

has lapsed consequent to the operation of section 11A. On

enquiry the petitioner was orally informed by the second

respondent that no notice will be issued to them as their

property was attached by the Tahsildar, Kanayannoor as per

the requisition of KSIDC. Disputing the demand made by

KSIDC the petitioners filed O.P. No. 18343/01 before this

court. The same is pending. Since the District Collector,

Ernakulam was a party to the said O.P. the first respondent

is aware of the pendency of the O.P. and the nature of the

dispute raised by the petitioners therein. The petitioners

contend that even if a particular property is involved in

revenue recovery proceedings, the Recovery Officer is

bound to issue notice to the owner of the property. The

Tahsildar is not entitled to take a decision not to send

judicial or administrative notice with regard to the

attachment of the property to the landowner. Till this date

no notice was issued to the petitioner by the revenue

WP(C)N0.6144/07
-4-

authorities. The property continues to be under the

possession of the petitioners. On these facts the petitioners

have raised grounds (A) to (E) and filed the writ petition

seeking the following reliefs:

a) Declare that the land acquisition proceedings
initiated against the petitioner pursuant to Ext.P3
notification has lapsed under section 11A of the
Land Acquisition Act.

b) Issue a writ of prohibition restraining the revenue
officials from acquiring the property owned by the
petitioners as the notification was lapsed.

c) Declare that the petitioner is entitled and eligible to
current market rate for their land as compensation
amount in case the Govt. acquires their landed
property situated in R.Sy. Nos.712/3, 705/4, 712/6,
750/4, 712/4, 712/5 in Block No.9 of Kakkanad
Village, Kanayannur Taluk.

d) Declare that the petitioners’ properpty cannot be
acquired without issuing notice under Land
Acquisition Act to them.

2. The second respondent Special Tahsildar (LA) has

filed counter affidavit refuting the grounds and denying the

WP(C)N0.6144/07
-5-

allegations Ext.R2(a) is copy of the proceedings which will

show that the notification under section 4(1) was published

in the locality on 18-11-2003. R2(b) is copy of the

proceeding showing that the declaration under section 6 was

published in the locality on 25-10-2004. Thus 25-10-04 is

the last date of publication of the declaration under section

6. In respect of the property belonging to the petitioners 1

and 2 LAC. 99/05 was registered and in respect of the

property owned by second petitioner alone LAC. 139/05 was

registered. Award was passed in respect of LAC. No.139/05

on 11-10-06 and award was passed in respect of LAC

No.99/05 on 23-10-06. It is contended that both the

awards were passed within two years from the last date of

publication of declaration under section 6. R2(c) and R2(d)

copies of the respective awards in LAC. 99/05 and 139/05

are relied on. Denying the contention that notices were not

issued to the petitioner, R2(e) and R2(f) true copy of the

WP(C)N0.6144/07
-6-

endorsement received from the postal department showing

that notices were issued to them are produced. It is alleged

that the petitioners did not participate in the award enquiry.

It is then contended that since there was an attachment

already from KSIDC in respect of the property included in

the L.A. proceedings notices were issued to the Special

Tahsildar (RR). In LAC. 139/05 Special Tahsildar (RR)

appeared. In LAC. 99/05 Special Tahsildar (RR) did not

appear, but he filed claim statement. In LAC. 139/05 an

amount of Rs.10,67,913/- and in LAC. No. 99/05 an amount

of Rs.2,67,35,811/- have been awarded. Since there was

already an attachment by the Special Tahsildar (RR) in

respect of dues to the KSIDC, the amount awarded under

the land acquisition proceedings was given to Special

Tahsildar (RR) after deducting income tax. The properties in

question have been taken possession and handed over to

the requisitioning authority.

WP(C)N0.6144/07
-7-

3. On the basis of the counter affidavit the writ petition

was amended and as per the amended writ petition the

following additional prayers were included.

f) Call for the records/files from the office of the 2nd
respondent with regard to the passing of the award
in LAC. 99/05 and LAC. 139/05.

g) Issue a writ of certiorari or other appropriate writ or
order quashing Exts.P8 and P9 awards in LAC. 99/05
and LAC. 139/05

h) Declare that Exts.P8 and P9 awards passed by the
land acquisition authorities in LAC.99/05 and in LAC.
139/05 are not awards under the land acquisition
Act, as no enquiry was conducted before passing
award and no notice was issued to the petitioners
and as such the entire land acquisition proceedings
has lapsed.

i) Declare that the entire acquisition proceedings
initiated by the Govt. as per Ext.P1 notification is
lapsed as the purpose of the acquisition was not for
the benefit of general public.

j) Declare that the utilization of the land acquired
under the Land Acquisition Act cannot be used for
private, commercial purposes.

k) Declare that the utilization of land acquired under
the land acquisition act cannot be treated as public

WP(C)N0.6144/07
-8-

purpose under the Land Acquisition Act.

Subsequently pursuant to order in I.A. 1103/08 yet another

prayer was included as prayer (l) which reads as follows:

(l) Declare that the amount of compensation awarded
under the L.A. Act can be paid only to the owner of
the land acquired and the award amount cannot be
transferred to any other authority or agency under
any circumstances.

4. Reiterating the same contentions, on behalf of the

second respondent, yet another counter affidavit was filed

on 6-11-2007 also. To these counter affidavits the first

petitioner filed reply affidavit. It is contended therein that

the notice to be issued to the land owner is to be issued in

the manner provided under subsection (3) of section 9 of

the L.A. Act. Such a notice is yet to be served on the

petitioners. It is pointed out that though the correct

address of the petitioners was intimated to the second

respondent on 16-3-2004 the second respondent has not

chosen to issue the notice to the petitioners in that correct

WP(C)N0.6144/07
-9-

address. Serious objections are taken to the various

documents produced by the respondents to prove that

notice was sent to the petitioners. It is also pointed out that

going by the award, it is ridiculously low rates which have

been offered as market value for the acquired property. It

is lastly contended that for non-compliance of statutory

procedure the land acquisition proceedings initiated against

the petitioners are invalid and liable to be quashed.

Additional reply affidavit also was filed by the first

petitioner. It is pointed out therein that contrary to what is

recorded in Exts.P8 and P9 awards no amount was

deposited before the Sub Court in LAC. 99/05 and LAC.

139/05. Ext.P13 issued to the first petitioner by the

Assistant Public Information Officer, Sub Court, Ernakulam

is relied on in this context. Ext.P14 copy of the letter sent

by the Tahsildar (R.R), Kanayannur to the petitioner is

another document produced along with the additional reply

WP(C)N0.6144/07
-10-

affidavit which is relied on to show that a sum of

Rs.27,76,594/- and a further sum of Rs.1,10,106/- from out

of the amount covered by the awards in the two LACs. has

been appropriated towards income-tax, collection charges

etc. Ext.P15 letter of the Manager, State Bank of India,

Broadway Branch and Ext.P16 letter of the Special Tahsildar

(LA) are also relied on in the reply affidavit.

5. The KSIDC, the 4th respondent has also filed a

detailed counter affidavit. It is pointed out therein that it is

evident from Exts.P4 and P5 that the petitioners were fully

aware of the land acquisition proceedings. It is also evident

that the petitioners were not available at their usual

address. The KSIDC had issued notices to the petitioners

demanding repayment of the loans and informed them that

on failure R.R. Proceedings will be initiated by them. The

said notices were returned since the petitioners were not

available at their respective addresses furnished. The

WP(C)N0.6144/07
-11-

KSIDC has made necessary requisition under the Kerala

Revenue Recovery Act by letter dated 17-11-2000 to the

District Collector, Trivandrum for recovery proceedings

against both the petitioners as guarantors and their

companies. A true copy of the requisition is produced as

Ext. R1(f) in O.P. No. 18343 of 2001 filed by the second

petitioner. The averment that the petitioners filed O.P.

No.18343 of 2001 and therefore the petitioners were not

able to challenge the L.A. proceedings is false and

misleading. The said O.P. is filed by the 2nd petitioner

challenging the attachment and recovery proceedings of

their lands in Payyavoor Village on the ground that the said

properties were not mortgaged as collateral security for the

loans and that the 2nd petitioner has no objection to

attachment and sale of her mortgaged properties in

Thengode Village which are the subject matter of the

present writ petition. It is contended that the KSIDC is a

WP(C)N0.6144/07
-12-

person interested as a mortgagee and requisitionist under

the Revenue Recovery Act and therefore entitled to claim

compensation awarded by the L.A. Officer for the lands

under mortgage. Notice and intimation was duly given to

the KSIDC by the revenue authorities who had attached the

land as well as the compensation. The KSIDC had submitted

its claim before the Special Tahsildar on 7-5-04 for the lands

mortgaged in their favour. It is then pointed out that in

order to defraud the KSIDC and defeat the recovery of the

loan amount due to them the petitioners had executed sham

and fictitious documents of alleged settlements in favour of

their minor daughters purporting to transfer their

properties in their favour. The said settlements are sham

transactions by way of gift without any consideration. The

settlements are liable to be ignored as non est and void.

Lastly it is highlighted that the second petitioner had filed

O.P. No. 26466 of 2002 challenging the attachment of

WP(C)N0.6144/07
-13-

properties of Sebastian Chokkattu and herself under the

Revenue Recovery Act for recovery of the loan amount due

to the KSIDC. It was alleged in the said O.P. that 48.035

cents of land in R.S. No. 705/04 and 45.93 cents in R.S. No.

712/3 and 712/4 in Kakkanad Village belong to their minor

daughters to whom properties were settled. The

attachment of the properties by Revenue Recovery Tahsildar

was challenged and sought to be set aside in the said writ

petition. The said writ petition was disposed of by this court

at the admission stage directing the second petitioner to

raise objections before the District Collector, the second

respondent therein. Ext.R4(a) is copy of the said judgment.

Pursuant to Ext.R4(a) the District Collector after hearing the

petitioner’s representative rejected the representation.

6. The Special Tahsildar (LA) was directed to explain

as to why contrary to what was stated in the award the

amount was not deposited before the Sub Court but was

WP(C)N0.6144/07
-14-

paid directly to KSIDC. Accordingly she has filed a

statement on 9-4-2008 and she has stated that the opinion

of the District Government Pleader was sought and the

District Government Pleader opined that in view of the order

of the District Collector pursuant to the judgment of this

Court Ext.R4(a), the amount be made over to the Special

Tahsildar (RR). Since the amount was made over to

Tahsildar (RR), the then Tahsildar (LA) by proceedings dated

6-11-2006 and 17-11-2006 recorded the factum of deposit

and it was stated in the proceedings that the proceedings

may be treated as part of the award. True copies of the

proceedings dated 6-11-2006 and 17-11-2006 are produced

as Annexures 1 and 2.

7. The petitioner has produced yet another document

to prove their case that they not actually served with notice

either under sections 9(3), 10 or 12(2) of the L.A. Act. The

document is photocopy of the relevant pages of the

WP(C)N0.6144/07
-15-

despatch-cum-stamp register dated 12-9-2006, 13-9-06,

15-9-06 and 19-9-06. It is stated that every tapal received

in an office and despatched from the office is to be

registered in the despatch cum stamp account register.

8. WP(C). 5128 of 2008 is filed by the children of the

petitioners in WP(C) No. 6144 of 2007 viz., Olivia

Chokkattu, Silvia Chokkattu and Evelyne Chokkattu. The

third petitioner is a minor and is represented by her father

Sebastian Chokkattu. The respondents are Special Tahsildar

(LA), the District Collector, Ernakulam, The KSIDC, the

Tahsildar (RR), the Development Commissioner, Cochin

Special Economic Zone, the State of Kerala and the

Registrar of Companies. It is stated in the writ petition that

the permanent address of the petitioners is the address of

their parents at Summer Castle Apartment, Desom P.O.,

Alwaye. But all the petitioners are now outside India and

Exts.P1 and P2 are copies of powers of attorney executed by

WP(C)N0.6144/07
-16-

petitioners 1 and 2 in favour of Sri.Sunil Kumar.S., their

agent. Ext.P3 is copy of settlement deed No. 599/2000

under which the first petitioner claims to have obtained title

over 48.035 cents of property in R.S. No.705/4 in block

No.9 of Kakkanad Village. Exts.P4 and P5 are copies of two

other settlement deeds under which petitioners 2 and 3

claim to have ownership over 62 cents and 45.936 cents of

property respectively in R.S. No.705/7A and 712/3 in Block

No.9 of Kakkanad Village in Kanayannur Taluk. It is

submitted that Sebastian Chokkattu, the father of the

petitioners had started Trend Setters Group of Companies

which were doing various industrial activities in the Cochin

Export Zone. In connection with the business of the said

company, the company availed credit facilities from the third

respondent. By way of security for repayment of the said

facilities immovable property of the company were

mortgaged with the third respondent and since third

WP(C)N0.6144/07
-17-

respondent wanted to additional security the mother of the

petitioners executed a power of attorney Ext.P6 in favour of

her husband, the father of the petitioners so as to enable

him to create mortgage in favour of the company. It is

stated that the power of attorney Ext.P6 was executed for

the limited purpose of creating mortgage of 4.04 acres of

joint property belonging to Sri.Sebastian Chokkattu and

Philomina Chokkattu. The mortgage created in favour of

third respondent is a mortgage by deposit of title deed. Only

documents in relation to 4.04 acres of property have been

deposited with the third respondent with intention to create

equitable mortgage. Petitioners’ mother is not at all a share

holder or a director of any of the group of companies floated

by the father of the petitioners. She is not a promoter as

well of the company. Exts.P7 and P8 are copies of

inspection reports issued by the Company Secretary in

Practice showing that the mother of the petitioners had

WP(C)N0.6144/07
-18-

never been a director of the group of companies. Ext.P9 is

true copy of the notification under section 4(1) of the L.A.

Act published in Mathrubhumi daily regarding the acquisition

of properties in Kakkanad Village for the development of

Kinfra Industrial Park. Ext.P10 letter is produced to show

that the petitioners’ parents had requested the respondents

that all notices to be sent to them in respect of the L.A.

proceedings shall be addressed to them in their address

shown in the said letter as “Flat No.1A, Summer Castle

Apartment, Desom P.O. Alwaye – 683 103” . The petitioners’

parents have addressed Ext.P10 through their power of

attorney holder who is the present power of attorney holder

of petitioners 1 and 2. But neither the parents of the

petitioner nor their power of attorney holder received any

notice regarding the L.A. proceedings. In the meanwhile the

company floated by the father of the petitioners ran into

rough weathers. The 5th respondent Development

WP(C)N0.6144/07
-19-

Commissioner took proceedings and removed the entire

records, assets both finished and semi finished including the

plant and machinery and kept them in the open air subject

to all vagaries of nature. The company was evicted from

the premises by resorting to the provisions of the Public

Premises (Eviction of Unauthorised Occupants) Act. The

company was ruined completely. The entire savings and

hard earned money which they have earned by working

abroad were also lost to them. In the meanwhile, the L.A.

proceedings were started and proceeded with. The parents

of the petitioners and the petitioners were under the bona

fide belief that they will get notice in view of Ext.P10. But

they never get any notice. Ext.P11 is true copy of the

counter affidavit filed by the second respondent in WP(C)

No. 6144/07. Ext.P12 is true copy of the award and the

claims and objections attached thereto produced by the first

respondent along with the counter affidavit in relation to

WP(C)N0.6144/07
-20-

LAC. No. 139/05 in the name of the petitioners’ mother.

Ext.P13 is copy of the award in relation to LAC. No. 99/05

relating to the joint property of the petitioners’ parents. The

O.P. refers to other proceedings initiated by their parents

against the KSIDC etc. and points out that the stand taken

by the third respondent in O.P. No. 18343/01 that the

petitioners’ mother is the Director/Promoter of Trend Setters

Group of Companies is wrong. Ext.P14 is copy of the

judgment of this Court in O.P. No.26466/02 and Ext.P14(a)

is copy of the original petition in that O.P. According to the

petitioners they are minors and their interest is not seen

protected by anybody. Nobody has challenged the

proceedings taken by the 4th respondent for attachment and

sale of the property settled in their favour. It is in the midst

of the above that it is now understood that the entire

proceedings for acquisition of the properties were over

without notice to the petitioners and without notice to the

WP(C)N0.6144/07
-21-

parents of the petitioners.

9. In paragraph 21 of the writ petition the petitioners

contend that it is a ridiculously low amounts which have

been awarded as compensation. Ext.P15 produced is copy

of the statement filed by the 4th respondent in WP(C) No.

6144/07. The petitioners have raised various grounds and

following are the prayers in the writ petition.

1) Call for all records in the case and peruse the same.

2) issue a writ in the nature of certiorari or such other
appropriate writ order or directions quashing
Ext.P12 and P13 and all proceedings which lead to
the passing of Ext.P12 and P13 including Ext.P1
notification after calling for the same.

3) To declare by the issuance of an appropriate writ,
order or direction that the 3rd respondent has no
power or authority to get executed any loan
agreement or guarantee agreement on the basis of
Ext.P6 power of attorney.

4) To declare by the issuance of an appropriate writ,
order or direction that the entire proceedings taken
by the 1st respondent for acquisition of the
petitioners’ property from Ext.P1 notification is
illegal and unsustainable for noncompliance of the

WP(C)N0.6144/07
-22-

mandatory statutory provisions contained in the
Land Acquisition Act.

5) To declare by the issuance of an appropriate writ,
order or direction that the payment of the
compensation amount as per Ext.P12 and P13 either
to the 4th respondent and or to the 3rd respondent is
illegal.

6) To declare by the issuance of an appropriate writ,
order or direction that the entire acquisition
proceedings on the basis of Ext.P1 notification is
lapsed prior to Ext.P12 and P13 in view of the
provision contained in Section 11A of the Land
Acquisition Act.

7) To declare by the issuance of an appropriate writ,
order or direction, that the property belonging to
the petitioners and covered by Ext.P3 to P5
settlement deeds are not liable to be attached for
the alleged dues towards 3rd respondent either by
initiating Revenue Recovery Proceedings or by
recourse to any other proceedings.

8) To declare by the issuance of appropriate writ, order
of direction that the deduction of Rs.2781594/- as
TDS and deduction of Rs.1671225/- as collection
charges are illegal and bad in law.

10. A detailed counter affidavit has been filed by the

first respondent Tahsildar. It is contended that the parents

WP(C)N0.6144/07
-23-

of the petitioners are challenging L.A. proceedings in WP(C)

No. 6144/07 and that they had no contention therein that

they have executed settlement deeds in favour of their

children. It is submitted that the contention of the

petitioners that they are the owners of 158.91 cents of land

in various survey numbers is not correct as per the revenue

records. No mutation has been effected so far in the village

records on the basis of the settlement deeds claimed by

them. According to the revenue records the land continues

to be owned by the parents of the petitioners. The 4th

respondent R.R.Tahsildar has also filed counter affidavit. It

is contended therein that no R.R. Proceedings have been

initiated against the petitioners or their assets. On the

contrary proceedings were initiated against the defaulter

Sri.Sebastian Chokkattu and the guarantor Smt.Philomina

Chokkattu, the parents of the petitioners for realisation of

arrears of a sum of Rs.9,98,44,000/- due to the KSIDC as

WP(C)N0.6144/07
-24-

per the revenue recovery certificate No.B11-7624/01 dated

8-2-2001 issued by the District Collector, Ernakulam. On

receipt of the revenue recovery certificate and requisition

from the competent authority the Deputy Tahsildar R.R. has

issued demand notice under sections 7 and 34 of the Kerala

Revenue Recovery Act through the Village Officer, Kakkanad

for realisation of the amount. By notification No.MS

065/83 RD dated 22-11-1983 published in the official

Gazette dated 22-11-83 the Government notified that the

provisions of the Kerala Revenue Recovery Act, 1968 shall

be applicable to the amounts due from any person or class

of persons to the Kerala State Industrial Development

Corporation Ltd. Sri.Sebastian Chokkattu and

Smt.Philomina Chokkattu are the promoters and guarantors

of the Company Trend Setters Instyle India Limited and four

other companies. The companies availed financial

assistance from the KSIDC. The lands belonging to them

WP(C)N0.6144/07
-25-

have been mortgaged by them as security. Sri.Sebastian

Chokkattu who is the Managing Director of the Company has

given collateral security for the loan amounts. The borrower

company failed to comply with the terms and conditions of

the loan and committed default in payment of loan amount

and interest It is under the above circumstances that R.R.

Proceedings were initiated against them. Both of them are

jointly and severally liable to repay the loan amount. On

enquiry it was revealed that an extent of 3.7595 Hectares of

land in Sy. No.705/4 and 712/7 of Kakkanad Village was

owned and possessed by Sri.Sebastian Chokkattu and

Philomina Chokkattu. The land was proposed to be sold in

public auction by the Tahsildar R.R. Aggrieved by this

Smt.Philomina Chokkattu, filed a petition before the District

Collector stating that she was not a personal guarantor.

She filed O.P. No.26466 of 2002 before this Court and this

Court directed the District Collector to conduct enquiry and

WP(C)N0.6144/07
-26-

take decision. Pursuant to this Court’s judgment, the

District Collector conducted enquiry and rejected

Smt.Philomina Chokkattu’s application and hence R.R.

Proceedings were started by attachment of property of the

defaulter. At that juncture it was understood that the

auctioned land comes under the acquisition proceedings for

KINFRA. Therefore the land acquisition officer was

requested to forward the award amount to Tahsildar (RR)

towards the arrears due from the defaulter and the owners

of the property as there was a valid attachment pending

against the properties. As such the L.A. Tahsildar forwarded

an amount of Rs.2,39,54,217/- and Rs.9,56,807/- vide D-

form cheques. The amount was forwarded to the KSIDC

after deducting collection charges. This office has not been

taken any revenue recovery steps against the petitioners

and their assets. The alleged settlement deeds are

executed after the amounts have become due from the

WP(C)N0.6144/07
-27-

defaulter. The said transactions were done in order to

defeat the interest of the creditor.

11. This court appointed Advocate V.R.Rakesh as

commissioner and he has filed a report. As directed by me,

the Special Tahsildar (LA) placed before me for perusal the

original files of proceedins inLAC Nos. 99/05 and 139/05

through the Government Pleader. These papers reveal that

the stand taken by the land acquisition officer regarding the

dates of publication of section 4(1) notification, declaration

under section 6, award and regarding payment of the

compensation are correct.

12. Very extensive submissions were addressed before

me by Sri.M.P.Ashok Kumar and Sri.K.K.Chandran Pillai,

learned counsel for the petitioners in the two writ petitions

and by Sri.D.Anil Kumar, learned senior Government

Pleader for the Government and the official respondents.

Mr.Ashok Kumar and the learned Senior Government

WP(C)N0.6144/07
-28-

Pleader Mr.Anil Kumar would place reliance on a catena of

decisions. Mr.Ashok Kumar referred to the various statutory

provisions such as sections 9(3), 10, 12(2) and 45 of the

Land Acquisition Act and Rules 11(2), 11(c) 13 and 16 of

the Land Acquisition Rules. He drew my attention to the

provisions of the Income tax Act and also to Rule 5 of the

Revenue Recovery Rules. Attention was drawn also to

Article 300A of the Constitution. In support of his argument

that it is mandatory that notice is served on the parties

interested in the Compensation and in the land under

acquisition, Mr. Ashok Kumar placed reliance on the

judgment of this Court in Harikumar v. Special Tahsildar

(LA) (2007 (1) KLT 277). The learned counsel relied on the

judgment of this court in Nalini v.Deputy Collector (2006(4)

KLT 87) in support of his argument that it was not within the

power of the land acquisition officer to adjudicate on the

dispute regarding the assessee’s liability to pay income tax.

WP(C)N0.6144/07
-29-

The dispute should have been adjudicated by the income tax

authorities. 2007(2) ILR Kerala 57, Najeeb Rawther v.

District Collector and another, was also relied on by

Mr.Ashok Kumar to argue that notice under section 12(2) is

mandatory. To support the learned counsel’s argument that

levy of collection charges under the Revenue Recovery Rules

is not at all justifiable when amount has been directly paid

by the land acquisition authorities to the requisitioning

authority, he relied on the judgment of this Court in

Bhaskaran v. Sub Registrar, (2005(3) KLT 150). Right to

property is a human right which is not to be taken away

without recourse to the statutory procedure and for this

proposition Mr.Ashok Kumar relied on the judgment of the

Supreme Court in Lachman Dass v. Jagat Ram and others,

(2007) 10 SCC 448. He also relied on the judgment of this

court in Sukapuram Sabhayogam v. State of Kerala, (1989

(2) KLT 511) and that of the Supreme Court in Rameswar

WP(C)N0.6144/07
-30-

Prasad and others v. Union of India and another, (2005) 7

SCC 625, in support of his argument based on Article 300A

of the Constitution.

12. Sri.D.Anil Kumar, senior Govt. Pleader also did not

lag behind in citing precedents. Judgment of Justice

K.K.Mathew, as a Judge of this Court in Skaria Francis v.

State of Kerala and others, (AIR 1967 Kerala 128) was

relied on by the learned Govt. Pleader in support of his

argument, that just because notice under section 9(3) has

not been served on the owner or occupier of the land, the

proceedings will not become void. Almost for the same

proposition, the learned Govt. Pleader relied on the

judgment of the Calcutta High Court in P.K.Shaikh v. State

of West Bengal (AIR 1976 Calcutta 149). Referring to

Article 141 of the Constitution the learned Govt. Pleader

submitted that the law declared by the Supreme Court shall

be binding on all courts within the territory of India and it is

WP(C)N0.6144/07
-31-

not open to this Court to ignore a judgment of the Supreme

Court on the reason that it is without considering the legal

position that the Supreme Court has delivered the

judgment. Learned Govt. Pleader relied on the judgment of

the Supreme Court in Suganthi v. Jagadeeshan, (2002 (1)

KLT 581 (SC). The learned senior Govt. Pleader also relied

on the judgment of the Constitution Bench of the Supreme

Court in Somawanti v. State of Punjab, (AIR 1963 SC 151).

Very strong reliance was placed bay the learned senior

Govt. Pleader on the judgment of the Supreme Court in M/s.

Girias Investment Pvt. Ltd. v. State of Karnataka (JT 2008

(4) SC 242).

13. Sri.M.Pathrose Mathai, learned senior counsel for

the KSIDC also would strongly defend the writ petition on

the basis of the various contentions raised. The judgment

of the Supreme Court in Nasik Municipal Corporation v.

Harbanslal Laikwant Rajpa, (1997) 4 SCC 199) was relied on

WP(C)N0.6144/07
-32-

by the learned senior counsel to argue that the acquisition

cannot be challenged on the reason that notice has not been

personally served. He referred to sections 34, 35 and 36 of

the Revenue Recovery Act and argued that there was

justification for payment of the compensation to KSIDC in

view of the subsistence of the attachment order in revenue

recovery proceedings.

14. I have very anxiously considered the rival

submissions addressed at the Bar in the light of the

pleadings raised by the parties and the documents and the

records. I have kept in mind the relevant statutory

provisions and have gone through the ratio emerging from

the various decisions cited by counsel. The records will

reveal that there is no substance in the contention raised by

the petitioners that the land acquisition proceedings have

lapsed due to non-passage of award within the statutory

period of two years. I am convinced that award has been

WP(C)N0.6144/07
-33-

passed within the time limit and the proceedings have not

become lapsed. I am also convinced that possession of the

property has been taken over. Once award is passed and

possession is taken over, the land acquisition proceedings

attain finality. This Court under Article 226 of the

Constitution is not expected to set at naught the L.A.

proceedings which have become final unless there are

compelling reasons to do so. The public nature of the

purpose of the acquisition – establishment of an Industrial

Park for KINFRA is not seriously in dispute. Acquisition is

challenged by the petitioners in WP(C). 6144 of 2007 who

are parents of the petitioners in the other writ petition on

the ground that there is no direct personal service of the

relevant notices to them. Though it would appear on a

perusal of the records that the above grievance of the

petitioners in WP(C). No. 6144/07 is correct I do not think

that this Court will be justified in setting at naught the L.A.

WP(C)N0.6144/07
-34-

proceedings which have attained finality since the records

reveal that notice was attempted to be served.

15. I do not find any substance at all in the contentions

raised by the petitioners in WP(C). No. 5128 of 2008. In

fact there is much force in the contention of the KSIDC that

the settlement deeds on the basis of which those petitioners

claim title to the properties under acquisition were executed

inter alia with the object of defeating the creditor KSIDC.

Whatever that be, the petitioners in both the case belong to

one and the same family and the entire properties were

under enjoyment by all these petitioners as one common

holding. The legality of the R.R. Proceedings was subject

matter of an earlier writ petition which was disposed of by

this court in directing the District Collector to take a

decision. The District Collector did take a decision which

was unfavourable to the petitioner in the writ petition (the

second petitioner in WP(C). No. 6144 of 2007)and it is

WP(C)N0.6144/07
-35-

thereafter that the L.A. proceedings continued and attained

finality.

16. According to me, the only relief which the writ

petitioners can be granted in respect of the challenges they

have made against the acquisition proceedings is to permit

them to have the question of determination of the correct

compensation for the acquired properties in a proceeding

under section 18 of the L.A. Act. I also notice some merit

in the contention of the petitioners in WP(C). 6144 of 2007

that there was no justification for recovering collection

charges from out of the total compensation awarded by the

L.A. Officer, since this was a case where the compensation

amount was directly paid by the L.A. Officer to KSIDC. The

ground raised by the petitioners in challenge of recovery of

collection charges is supported by judgment of this court in

Bhaskaran v. Sub Registrar, (2005(3) KLT 150). There is

also merit in the submission of the counsel for the

WP(C)N0.6144/07
-36-

petitioners that their liability or otherwise of payment of

income-tax on the compensation determined by the L.A.

Officer has not been properly adjudicated. Accordingly, both

the writ petitions are disposed of issuing the following

directions:

1) The petitioners in WP(C). No. 6144 of 2007 are

directed to make applications for a reference under section

18 of the question of determination of the correct

compensation payable for the properties under acquisition to

the L.A. Officer within two weeks of receiving copy of this

judgment. If applications are so submitted by them, the

L.A. Officer will entertain the applications as though they are

filed on time and make a reference under section 18 to the

competent court of the question of determination of the

correct compensation payable for the acquired properties.

2) The petitioners in that writ petition are also

permitted to submit a representation before the Land

WP(C)N0.6144/07
-37-

Revenue Commissioner voicing their grievance regarding

levy of collection charges by the revenue authority from out

of the compensation awarded to them by the L.A. Officer. If

such a representation is received by the Land Revenue

Commissioner, the same will be disposed of by the Land

Revenue Commissioner after affording hearing opportunity

to the petitioner in accordance with law, at the earliest and

at any rate within one month of receiving copy of this

judgment. The Registrar will communicate a copy of this

judgment to the Land Revenue Commissioner who will be

bound by the terms of this judgment.

3) The petitioners in WP(C) No. 6144 of 2007 are also

directed to pursue the statutory remedies available to them

under the Income-tax Act and Rules so as to seek redressal

of the grievance voiced by them regarding deduction of

income-tax from out of the compensation amount. The time

during which this writ petition was pending before this Court

WP(C)N0.6144/07
-38-

after the deductions were made and a further period of one

month of receiving copy of this judgment by the petitioners

will be excluded from the reckoning of limitation by the

appropriate authority under the Income-tax Act and Rules.

(PIUS C.KURIAKOSE, JUDGE)

ksv/