High Court Kerala High Court

Smt.Reetha Richard vs Deputy Collector on 24 June, 2009

Kerala High Court
Smt.Reetha Richard vs Deputy Collector on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28353 of 2004(A)


1. SMT.REETHA RICHARD, W/O. LATE RICHARD
                      ...  Petitioner
2. PAUL D'COTHA, S/O. LATE RICHER D'COTHA,

                        Vs



1. DEPUTY COLLECTOR, MINICOY,
                       ...       Respondent

2. THE ADMINISTRATOR, UNION TERRITORY OF

                For Petitioner  :SRI.K.L.JOSEPH

                For Respondent  :SRI.SHAFIK M.ABDULKHADIR,SC,LAKSHADWEEP

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/06/2009

 O R D E R
                     C.K.ABDUL REHIM, J.
                     ------------------------------
                   W.P.(C)No. 28353 OF 2004
                     ------------------------------
             Dated this the 24     thday of June, 2009

                         J U D G M E N T

———————-

1. Petitioners are the wife and son of a deceased Ex-

serviceman, Mr. Richard D’cotha, who died on 7.8.1972. After

retirement from Army, the SS&A Board, Thiruvananthapuram,

had selected the deceased for settlement at Laccadive, Minicoy

and Aminidiv Islands (LM&A Islands) in Union Territory of

Laccadive, under a scheme for settlement of Ex-servicemen. By

Ext.P1 he was intimated about the selection and the deceased

was requested to furnish certain details. Thereafter through

Ext.P2 his willingness to move with family on short notice to

Islands, was ascertained. Further Ext.P3 letter was issued by

the Secretary of the 2nd respondent, permitting the husband of

the 1st petitioner to proceed to ‘Minicoy’ along with his family

and to report before the Station House Officer, Minicoy on their

arrival, within 24 hours. The Secretary of the State SS&A Board

had thereafter issued Ext.P4 requiring the deceased Mr. Richard

D’cotha to report at the Calicult office of the 2nd respondent on

24.3.1972 to enable to take him to the settlement area.

Accordingly the entire family had moved to the Minicoy Island

W.P.(C).28353/2004 2

during the year 1972 and settled there with effect from

24.3.1972 onwards.

2. It is submitted that after settlement in Minicoy in the

year 1972, the family made cultivations in the surrounding land

having extent of about 1 Acre, and various trees like coconut

was planted therein. According to the petitioners, they were

taking usufructs therefrom. But shortly after the settlement, the

husband of the 1st petitioner died, on 7.8.1972. The grievance of

the petitioners voiced in this writ petition is that, inspite of

prolonged stay of the petitioner’s family therein for more than

3= decades, they were not issued with any document conferring

title on the house and the property. According to the petitioners

the area now in their occupation is having an extent of about 30

Cents. They have approached the 2nd respondent through Ext.P5

representation for granting ‘pattayam’ for the land, but no

positive response received in this regard so far, is the complaint.

3. Ext.P5 is dated 16.1.1991. The petitioner had

produced Ext.P6, copy of a message sent by the Deputy Collector

of Minicoy to the Land Revenue Commissioner at Kavarathi. It is

evident from Ext.P6, dated 1.6.2004, that the Land Revenue

Commissioner was requested to take action to settle the issue

after tracing out records pertaining to settlement of the

deceased and also a copy of the scheme for settlement. But

W.P.(C).28353/2004 3

nothing turned out so far, is the submission.

4. Heard the learned counsel appearing for the

petitioners and the learned standing counsel appearing for the

respondents. Along with the counter affidavit of respondents the

relevant extract of the scheme, by which the settlement was

effected, is produced as Ext.R1. Clause 4(a) of Ext.R1 reads as

follows:

“(a) Each settler will be provided with a house
built by Government at cost of Rs.4150/-. 50%
of the cost of each house will be treated as
grant and the remaining 50% of the cost will be
treated as loan which will be recovered from
the settler in the form of rent at Rs.10/- per
month. If the settler proves satisfactory, he
may be allowed to enter into possession of the
house after the loan has been fully repaid.”

Relying on the above clause the respondents contended that

there was no allotment of any land under the scheme and what

was alloted is only a Quarter– a house built by the Government

at a cost of Rs.4150/-. It is contended that as per the scheme

the allottee was bound to pay 50% of the cost through monthly

rent @ Rs.10/-. But since the death of the allottee, the husband

of the 1st petitioner, the said payment was not made so far. It is

stated in the counter affidavit that the family of the allottee were

permitted to stay therein even after death of the allottee, and

that three of his children were given employment under the

Administration, after providing free education. With respect to

W.P.(C).28353/2004 4

Ext.P6 message it is stated that the Deputy Collector of Minicoy

had suggested consideration to give ‘pattayam’ for the house

allotted, and the matter is under examination.

5. Considering the rival contentions it is evident that

inspite of settlement of the family of the Ex-serviceman in the

year 1972 under the beneficiary scheme, and inspite of his death

during that year itself, no fair and reasonable action was taken

from the side of the authorities to assign his family members

with the title of the house. The representations of the family

members in this regard has not been dealt with any proper

response, since the last more than three decades. From the

contentions in the counter affidavit it seems that the only hurdle

is for allotment of any land as claimed by the petitioner. But

there is no convincing reason for denying ownership of the house

to the legal heirs or dependents of the allotee. Eventhough it is

contended that they have failed to remit 50% of the cost of the

Quarter, amounting to Rs.4150/-, there is absolutely no

contention nor any document to show that any demand for such

payment was ever made, informing willingness of the authorities

for allotment of the Quarter on payment of such amount.

Therefore I am constrained to hold that there is laches or rather

negligence on the part of the respondents in dealing with the

long pending issue of a helpless widow of an Ex-serviceman, who

W.P.(C).28353/2004 5

is settled in the Island far away from their native place.

6. Under the above circumstances it is only just and

proper that the respondents should take immediate steps for

issuance of necessary document conveying title of the Quarter

allotted to Late Mr.Richard D’cotha, in favour of the 1st

petitioner, after collecting 50% cost of the Quarter as prescribed

under the clause 4(a) of Ext.R1 scheme. While making such

conveyance the authority concerned should specify the extent of

land in which the Quarter is situated, the ownership of which is

being transferred. The 2nd respondent is hereby directed to

complete the proceedings as above,as early as possible, at any

rate within a period of six months from the date of receipt of a

copy of this judgment.

The writ petition is disposed of as above.

C.K.ABDUL REHIM, JUDGE.

okb