High Court Kerala High Court

State Of Kerala vs M/S. Harrisons Malayalam Ltd on 13 July, 2009

Kerala High Court
State Of Kerala vs M/S. Harrisons Malayalam Ltd on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 141 of 2009()


1. STATE OF KERALA
                      ...  Petitioner
2. PRINCIPAL SECRETARY TO GOVERNMENT
3. CONSERVATOR OF FOREST, OFFICE OF THE

                        Vs



1. M/S. HARRISONS MALAYALAM LTD,. BRISTOW
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.E.K.NANDAKUMAR

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

 Dated :13/07/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            F.A.O. No. 141 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 13th day of July, 2009.

                                      JUDGMENT

Bhavadasan, J,

Aggrieved by the oder dated 24.3.2009 in I.A. 942

of 2009 in O.S. 141 of 2009 before the Principal Sub Court,

Irinjalakuda, the respondent before the court below comes up

in appeal. The parties and facts are hereinafter referred to as

they are available before the court below.

2. The petitioner Company is in possession of a

large extent of land obtained by way of lease from the State

Government. They have effected considerable improvements

in the property. Respondent State had issued a communication

dated 7.2.2009 cancelling the three lease deeds, by which the

petitioner Company hold the properties and seeking to resume

an extent of 4896.65 acres. The allegation was that the

petitioner Company had violated the terms of the lease.

Plaintiff Company pointed out that the allegations are untrue

F.A.O. 141/2009. 2

and that they have been holding the land and have been complying

with the terms of the lease deeds. Pointing out that there was no

bonafides or truth in the claim made by the State, they laid the suit.

I.A. No.942 of 2009 was filed seeking interim injunction

restraining the State from dispossessing the plaintiff during the

pendency of the suit.

3. The State resisted the petition by pointing out that

the Company is guilty of violating the terms of the lease and

therefore are not entitled to continue in possession. The argument

was that the lease was for rubber cultivation and there were

specific terms in the lease deeds that the lands shall not be used for

any other purpose. The specific case of the State was that the land

had been subleased to various persons contrary to the terms of the

lease and the company had made profit out of the same. Claiming

that the State is entitled to resume the lands, the State pointed out

that the plaintiff is not entitled to any relief in the petition.

4. The court below, for the purpose of the interlocutory

application had Exts. A1 to A3 marked from the side of the

F.A.O. 141/2009. 3

petitioner and Exts.B1 to B6 marked on the side of the

respondents. On a consideration of the materials before it, the

court below found that a prima facie case has been made out by the

Company and granted the interim injunction prayed for by them.

The said order is assailed in this appeal.

5. Learned Government Pleader appearing for the State

pointed out that the Company has no right to seek any relief in the

suit, they are guilty of violating the terms of the lease and

therefore, the State is entitled to resume the land. According to the

learned Government Pleader, notice has been issued to the

Company to surrender the land and the lease stands terminated.

Having violated the terms of the lease whereby they have incurred

the obligation to surrender the land, it is stated that no equity or

justice enures in favour of the Company and the court below ought

to have dismissed the petition.

6. Learned counsel appearing for the respondent in the

appeal on the other hand pointed out that it was a long term lease

and the allegation of violation of the terms of the lease is incorrect.

F.A.O. 141/2009. 4

The Company has been complying with the terms of the lease and

there is no bonafides in the claim made by the State. The State has

been acting on extraneous considerations and is entitled to no

relief.

7. On going through the order of the court below it is

clear that there were several proceedings in respect of this matter.

The fact however remains that the plaintiff Company is still in

possession of the land and is carrying on cultivation. The

allegation of the State appears to be that contrary to the terms of

the lease the Company had subleased the property and made profit

of about Rs.96.84 Lakhs. According to the State, the Company had

subleased the property to several persons, who cultivated several

crops and this was in violation of the terms of the lease. It is seen

from the records that there were proceedings before this Court also.

Whatever that be, the fact remains that the area stands cultivated

with rubber and also there are some other crops. The State has no

case that they have made any improvements in the property. The

fact remains that the entire improvements in the property have been

F.A.O. 141/2009. 5

made by the plaintiff Company. Even assuming that ultimately the

Company may be found to be guilty of violation of the terms of the

lease and have to surrender the properties, the fact remains that

they are entitled to continue in possession till then. It is claimed

that the land is exempted from the ceiling provisions under the

Land Reforms Act.

8. It is true that notice has been issued to the plaintiff

Company pointing out the violations made by the Company and

also directing that the land may be surrendered. There are also

allegations of violation of the provisions of the Forest Act.

9. However, the lease is of the year 1905. Ever since

then the land has been in the possession of the Company. It may

be that there are cultivations other than rubber in the property. But

whether there was a sub lease and whether the Company has

violated the terms of the lease are matters yet to be determined.

10. The court below has gone through the terms of the

lease and have come to a prima facie conclusion that it could not

be said that the other cultivations were altogether prohibited.

F.A.O. 141/2009. 6

However, the court feels that that matter is yet to be determined.

The court below has found that the plaintiff has established a prima

facie case and refusing the temporary injunction may result in

irreparable loss and injury to the Company. On going through the

order, which is a detailed one, it does not appear that the court

below has erred in its tentative conclusion.

The result is that the appeal is without merit and it is

dismissed. However, there will be no order as to costs.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.