High Court Kerala High Court

Smt.T. Nafeesa vs The Estate Officer on 4 June, 2008

Kerala High Court
Smt.T. Nafeesa vs The Estate Officer on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1246 of 2004(B)


1. SMT.T. NAFEESA, D/O.LATE KUNHIMOIDEEN,
                      ...  Petitioner
2. SMT.T. ASMABI, D/O. KUNHIMOIDEEN,
3. SRI. T. ABDUL RASHEED, S/O. KUNHIMOIDEEN
4. SMT.T. NASEEMA, D/O. KUNHIMOIDEEN,
5. SMT.T. RASHEEDA, D/O. KUNHIMOIDEEN,

                        Vs



1. THE ESTATE OFFICER, SOUTHERN RAILWAY,
                       ...       Respondent

2. THE DIVISIONAL MANAGER, SOUTHERN

3. THE KANNUR MUNICIPALITY, REPRESENTED

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :04/06/2008

 O R D E R
                          HARUN-UL-RASHID, J.
                       ------------------------------------------
                          C.R.P No. 1246 of 2004
                     -------------------------------------------
                   Dated this the 4th day of June 2008

                                     ORDER

The revision petitioners 1 to 5 are the appellants in C.M.A. 27/1998

on the file of the District Judge Thalassery. By the impugned judgment

under revision the appellate court confirmed the order dated 23.2.1998 of

the Estate Officer of the Souther Railway Divisional Office, Palakkad in

the proceedings directing the eviction of the revision petitioners from Bunk

No. 2 which is allegedly installeld in the premises of the Kannur railway

Station The Estate Officer passed Orders directing the revision petitioners

to vacate the said premises in the proceedings initiated against them

under the provisions of the Public Premises (Eviction of Unauthorised

Occupants) Act 1971 .

The revision petitioners are the legal heirs of one Kunhalima who

was the licensee in respect of Bunk No. 2 belonging to Kannur

Municipality. According to the revision petitioners their predecessor-in-

interest was in occupation of the Bunk from the year 1970 onwards. It is

also contended that the Licencee received a notice in the year 1989 to

show cause why she should not be evicted from the site where the bunk

is situated. Pursuant to the proceedings initiated the first respondent

passed order on 29.7.1992 whereby the licencee was directed to vacate

C.R.P No. 1246 of 2004 -2-

the said premises within 15 days. The matter was taken up in appeal as

C.M.A. 7/1994 . Prusuant to order passed by the lower appellate court

the present order was passed by the Estate Officer which was confirmed

by the lower apepllate court in C.M.A. No. 27/1998.

It is contended by the southern Railway that the Kannur

Municipality have constructed the Bunk No. 2 near to the Kannur Railway

station by encroaching an area of 10 Sq. meters into the railway land.

During the survey the encroachment was noticed by the Southern Railway

and therefore eviction proceedings were initiated on the then licencee.

Smt. Kunhalima. The Municipality issued notice to the revision petitioners

stating that the Southern Railway wants to get the land evicted and

therefore directed the revision petitioners to evict the property .

The Estate Officer of the Souther Railway by the impugned order

dated 23.2.1998 passed an order of eviction by resorting to the provisions

of Public Premises ( Eviction of Unauthorised Occupants Act) 1971 . The

Estate Officer on a perusal of the records found that the Bunk is located

partly in the Municipal area and partly in the railwayy land. Admittedly the

Bunk was constructed by the Municipality and the revision petitioners are

the one time licencee for conducting the business in the bunk. The

Estate Officer also noticed the facts that the licence period of the Bunk

C.R.P No. 1246 of 2004 -3-

has expired on 31.3.1994. and now the occupation of the Bunk itself is

unauthorised. The Railway issued notice to the Municipality to direct the

revision petitioners to evict the premises and to hand over the possession

of the railway rand to the Southern Railway. In the meanwhile the

revision petitioners filed O.S. 159/1996 before the Munsiff Court Kannur.

The Munsiff Court disposed of the said suit that the Estate Officer of the

Southern Railway is at liberty to initiate necessary action under Public

Premises ( Eviction of unauthorised occupants ) Act 1971 against the

revision petitioners who are the plaintiffs in that suit. In that suit filed by

the revision petitioners, whether the action of the respondents for eviction

of the plaintiff is illegal or not whether an area of an extent of 10Sq.

meters of railway land was encroached while constructing the Bunk by

the Municipality whether the 3rd defendant (Estate Officer) is competent to

initiate eviction proceeding as per the provisions of law and a number of

other issues were formulated and decided by the Munsiff Court.

At the time of final hearing before the Estate Officer the counsel

for the revision petitioners admitted that they do not possess any title

deed or documents to substantiate their ownership or to legalise the

occupation of the Bunk. The Estate Officer found that in such

circumstances no valid grounds are made out to substantiate or to justify

the unauthorised occupation of the public premises. The Estate officer

C.R.P No. 1246 of 2004 -4-

also noted the submission made on behalf o the Muncipal Engineer tha

the has no objection to evict the unauthorised encroachers in the area

under dispute. The Municipality also submitted a detailed plan before the

Estate Officer The said plan shows that the area under dispute is in the

Railway premises and the revision petitioners are unauthorised

occupants of the same. On the factual position as stated above the Estate

Officer rightly found that ta portion of the area covered by the location of

the Bunk belongs to the Southern railway and therefore the revision

petitioners are in unauthorised occupation

The revision petitioners appealed to the District Court Thalassery .

The appellate court also examined the file and the two sketches

concerning the land in question. The sketches produced will go to show

that the Bunk has been constructed encroaching a portion of the railway

land. The appellate court taken note of all the findings entered by the

Munsiff Court in O.S. 159/1996 and held that an extent of 10 sq. maters of

railway land has been encroached by the Municipality while constructing

the Bunk in question. The learned Munsiff rejected the contention of the

revision petitioners that the railway has no right to initiate proceedings

for eviction of the occupants in accordance with the provision of the said

Act. The appellate court also noted the findings of the Munsiff Court

which has become final that the Bunk is situated by 10 Sq. meters into the

C.R.P No. 1246 of 2004 -5-

railway land .

This Civil Revision petition is filed by the occupants challenging orders

passed by the Estate Officer . The finding entered by the Estate Officer

and the District Judge Thalassery are based on sufficient materials .

The Municipality also has no case that the entire property wherein the

bunk is situated belongs to it. They have also admitted that a portion of

the Bunk which is encroached into the railway property is an

unauthorised and illegal Act. The occupants of the Bunk are continuing

their business even now long after the expiry of the license issued to them.

Having invited a decision against them in the Civil suit filed by them they

have no locus standi before this Court. They are not entitled to continue

in the premises in spite of the fact recorded by the railway authorities that

a portion of the property is unauthorisedly encroached by the

Municipality. The revision petitioners have produced true copies several

documents with a petition for receiving the additional documents ( I.A.

No. 1182 of 2008). The documents relates to the period from the year

1989 to 1993 and 1996 etc. I find no reason to receive those documents

in evidence at this distance of time. The revision petitioners have every

opportunity to produce whatever documents before the Estate Officer or

before the appellate Court or before this Court. There is no bonafides in

submitting these records during the course of final hearing. Therefore this

C.R.P No. 1246 of 2004 -6-

petition to receive the additional documents is dismissed. I find no

grounds to interfere with the orders under challenge. This Civil Revision

petition is without merit and it is accordingly dismissed. There will be no

order as to costs.

Considering the fact that revision petitioners are in occupation of the

licensed bunk right from 1970 onwards, I direct the Municipality to

consider the case of the revision petitioners sympathetically and take a

lenient decision regarding shifting of the Bunk to any other convenient

place and also to renew the expired licence.

HARUN-UL-RASHID, JUDGE

es