High Court Kerala High Court

Sulaiman.M.S vs The State Of Kerala on 15 March, 2010

Kerala High Court
Sulaiman.M.S vs The State Of Kerala on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24031 of 2008(J)


1. SULAIMAN.M.S, S/O. MOHAMMED SALI,
                      ...  Petitioner
2. ABIDA BEEGOM, W/O. SHAHUL HAMEED,
3. ANNIE EAPEN, W/O. V.G. EAPEN,
4. KUNJITHY KOCHUPAL,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE SPECIAL TAHSILDAR,

4. LAND REVENUE COMMISSIONER,

5. THE EXECUTIVE ENGINEER,

6. N. RAMACHANDRAN, MANAGER,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.N.ANILKUMAR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.24031 OF 2008 (J)
              --------------------------------------------------
            Dated this the 15th day of March, 2010

                           J U D G M E N T

Prayers sought in this writ petition are to quash Ext.P1

notification issued under Section 4(1) of the Land Acquisition Act

and require respondents 1 to 3 not to acquire or take possession

of land in Sy.No.1/8 of Thekkumbhagam Village, Kanayannur

Taluk owned by the petitioners. Petitioners own 0.2307 hectors

(56.98 cents) of land. By Ext.P1, notification issued under Section

4(1) of the Land Acquisition Act, the land is sought to be acquired

for the purpose of handing it over to the 6th respondent in

exchange of the land acquired from them.

2. Facts of the case are that, in order to widen the access

road to a bridge that was proposed to be constructed across the

Thattapillikattu river, part of the land belonging to the 6th

respondent was proposed to be acquired and Ext.P2 notification

under Section 4(1) of the Land Acquisition Act was issued on

5.5.2004. The 6th respondent challenged the acquisition

proceedings by filing W.P(c).No.21716/2005 before this Court.

That writ petition was disposed of by Ext.P4 judgment dated

WPC.No. 24031/08
:2 :

7.11.2005 quashing Ext.P2 notification and the declaration under

Section 6 of the Act, with liberty to the respondents to issue a

fresh notification.

3. Accordingly, a fresh notification under Section 4(1) was

issued on 9.6.2006. That notification was again challenged by the

6th respondent by filing WP(c).No.18503/2006, a copy of which is

Ext.P3. Ext.P10 is the counter affidavit filed by the respondents.

Subsequent to the filing of the writ petition, the 6th respondent got

the writ petition amended and contended that the school was a

linguistic minority educational institution and therefore in view of

the Apex Court judgment in Society of St. Joseph’s College V.

Union of India (2002(1)KLT 438), the acquisition proceedings

are illegal. Ext.P6 is the counter affidavit filed by the State

disputing the minority status claimed by the 6th respondent. It

would appear that during the pendency of the writ petition,

realizing the difficulty in acquiring the land of the 6th respondent

in the light of the Apex Court judgment relied on by them, it

was decided by the respondents to arrive at a consensus on the

issue. Accordingly a consensus was arrived at and Exts.P7

and P8 statements were filed before this Court. In Ext.P7

WPC.No. 24031/08
:3 :

statement it was stated that, the acquisition proceedings were

initiated to acquire an extent of 15.58 ares of property of the 6th

respondent and that the respondents were willing to acquire and

hand over to the 6th respondent, an equal extent of property, on

the western side of the compound wall of the school, situated in

Sy. No.1.8 of Thekkumbhagam Village, if the 6th respondent

surrenders 15.58 ares of property situated in Sy. No.1/21 and

1/23 of Thekkumbhagam Village. It was further stated that if the

6th respondent was amenable to the above suggestion, the

respondents were ready to proceed with the acquisition invoking

Section 17(4) of the Land Acquisition Act and compensate the 6th

respondent. Ext.P8 is a further statement incorporating more

details of the proposal referred to above.

4. Based on the above developments, this court passed an

interim order in WP(c).No.18503/2006, recording the statements

filed by the parties as also the submission of the Government

Pleader that steps will be taken to acquire 23.07 ares without any

delay. A copy of the order is Ext.P9. It was pursuant to the above

that Ext.P1 notification under Section 4(1) of the Land Acquisition

Act was issued on 19.5.2007 dispensing with Section 5A enquiry

WPC.No. 24031/08
:4 :

and notification was to acquire 0.2307 hectors of land of the

petitioners and 2 others. Ext.P1 notification was challenged by the

affected land owners in W.P(c).Nos.19893/2007 and 23656/2007.

5. Those two writ petitions filed by affected land owners and

WP(c).No.18503/06 filed by the 6th respondent were disposed of

by Ext.P13 common judgment rendered on 26.2.2008. In that

judgment, it was held that it is only proper that respondents

therein should conduct an enquiry under Section 5A of the Act

because the land of the petitioners in WP(c).Nos.19893/07 &

23656/07 were to be acquired to compensate the land acquired

from the 6th respondent and that considering the importance of

the contentions raised, it is only appropriate that an enquiry

should be conducted by the District Collector himself.

Accordingly, the writ petitions were disposed of directing the land

owners to file their objections before the Land Acquisition Officer

and the Land Acquisition Officer was directed to hand over the

files to the District Collector for conducting enquiry under Section

5A of the Act. It was clarified that this court did not express any

opinion on the merits of the contentions and that until decision is

taken in the matter, status quo which was already ordered to be

WPC.No. 24031/08
:5 :

maintained, shall continue.

6. Accordingly the petitioners therein, the affected land

owners, submitted Ext.P14 representation to the Land Acquisition

Officer, the files were handed over to the District Collector and

finally the District Collector issued Ext.P15 order excluding the

land of Smt. Annamma Thomas & Smt. Leesa Prasad from the

acquisition proceedings and holding that the request of others,

viz, the petitioners herein, is rejected, since the acquisition of

their land was inevitable for the purpose of the bridge across the

Thattapallikattu river. It was accordingly that seeking to quash

Exts.P1 and P15 that this writ petition was filed on 17.8.2008 and

while admitting the writ petition on 11.8.2008, this court directed

that status quo be maintained and the position continues even as

on date.

7. Learned counsel for the petitioners contended that the

land acquisition proceedings are illegal. According to the learned

counsel, though the purpose of acquisition of the land, viz, the

construction of the bridge and its access, are public purposes

that is achieved with the property of the school. The proceedings

for acquisition were challenged by the school claiming minority

WPC.No. 24031/08
:6 :

status and that though the minority status claimed was disputed

by respondents, they entered into a private agreement with the

school, agreeing to compensate them by acquiring the land

belonging to the petitioners. It was contended that the purpose of

acquisition therefore was only to compensate for the land

acquired from the 6th respondent and that such a purpose, is not a

public purpose and in such circumstances, the exercise of power

under the Land Acquisition Act is a colourable exercise, which is

illegal and unconstitutional. It was further contended that the 6th

respondent is not a linguistic minority and Exts.P5 and P6, apart

from the counter affidavit filed by the respondent themselves,

were relied on. On this basis, counsel argued that Apex Court

judgment in St. Joseph’s College case, (supra) is relevant, in

so far as the 6th respondent is concerned and that therefore, the

acquisition was illegal for that reason as well.

8. The learned Additional Advocate General who appeared

on behalf of the State contended that the 6th respondent is a

linguistic minority. He referred me to Exts.R6(2) and R6(3) and

also the Apex Court judgment in Ammad V. Emjay High School

(1998(2) KLT 828). According to him, there is no provision in the

WPC.No. 24031/08
:7 :

KER providing for declaration that a particular school is a minority

school and that any declaration on minority status is only a

recognition of an existing fact. He therefore contended that the

status of the 6th respondent as a linguistic minority educational

institution is one which has to be accepted by all concerned.

9. According to him, in view of the Supreme Court judgment

in St. Joseph’s College case (supra) and as the Central or the

State legislatures have not legislated any special law for

acquisition of the property of a minority educational institution, as

required under Article 30(1-A) of the Constitution of India, it was

impossible for the State to acquire the school property. Referring

to the sketch annexed to the writ petition and also to one

produced during the course of the submissions, he contended that

for the purpose of the bridge which has already been constructed,

the land of the 6th respondent school was inevitable. According to

him since the acquisition of the property of the 6th respondent is

not possible and as the land belonging to the 6th respondent was

inevitable for the public purpose, the only course open to the

State was to have arrived at a consensus with the 6th respondent.

WPC.No. 24031/08
:8 :

10. Accordingly, an attempt was made and the 6th

respondent agreed to make available the required extent of land,

but however insisted that they should be compensated with equal

extent of land either adjacent to their existing property or

elsewhere. It is stated that it was in these circumstancess that

the land of the petitioners was identified for acquisition and

Exts.P7 and P8 statements were filed before this court. It is

stated that though the purpose for which the land is acquired

from the petitioners is to compensate the 6th respondent, in the

context in which it is so done, the said purpose is a public

purpose under the Land Acquisition Act. It is also stated that the

Government was willing for a negotiated purchase of the

petitioners’ property and that pursuant to the order dated 6th

December, 2009 passed in this case, the petitioners appeared

before the District Collector . However, they were unwilling even

to negotiate with the District Collector, which has been reported

to this court in the District Collector’s report dated 4.1.2010 and

that it was therefore that it has become necessary for the State

to proceed with the acquisition proceedings. He contended that

the fact that there is absence of law enabling the State to acquire

WPC.No. 24031/08
:9 :

land from a minority educational institution cannot defeat a public

purpose and therefore the State is justified in invoking the

proceedings for acquisition of land belonging to the petitioners.

11. On behalf of the 6th respondent it was contended that

being a linguistic minority educational institution, their property

cannot be acquired in view of Article 30(1-A) of the Constitution of

India and the law laid down by the Apex Court in Society of St.

Joseph’s College V. Union of India (2002(1)KLT 438).

According to them, they cannot part with any extent of their

land, as they are having only the minimum required land in their

possession and any reduction in the extent of their land will affect

the future expansion of their school. It was therefore that

according to them, they insisted on being compensated with

equal extent of land, either adjacent to the existing school

property or elsewhere.

12. I have considered the submissions made by both sides.

13. The question to be considered is whether the purpose

for which the petitioner’s land is proposed to be acquired is a

public purpose. This necessarikly calls for an examination whether

the 6th respondent is a minority educational instutition. The 6th

WPC.No. 24031/08
:10 :

respondent, Sree Venkadeswara English Medium High School has

been established by the Thrippunithura Thulu Brahmana Yogam,

the bye-law of which is Ext.R6(1). Ext.R6(2) is the application

submitted by the 6th respondent for recognition of their school, in

which they have described themselves as a linguistic minority. In

Ext.R6(3) is a representation submitted by them to the then

Minister for Education, where they have reiterated their plea that

they are a religious and linguistic minority. As against this, in

Ext.P5, the Deputy Director of Education has stated that there are

only two recognized linguistic minority schools in Ernakulam

District and this does not include the 6th respondent’s school. In

Ext.P6 counter affidavit filed against the application made by the

6th respondent in WP(c).No.18503/06, the respondents herein

had disputed the status of the 6th respondent as a minority

educational institution. Ext.P5 does not show that on what basis,

the public Information Officer has stated that there are only two

linguistic minority schools in the District. Similarly, Ext.P6 counter

affidavit also does not state on what basis the minority status of

the 6th respondent has been disputed. On the other hand, the

minority is a status which a linguistic minority or a religious

WPC.No. 24031/08
:11 :

minority is entitled to enjoy and the Kerala Education Act or

the Rules do not contain any provision providing for conferment

of such status. As held by the Apex Court in Ammad V. Emjay

High School (1998(2) KLT 828), even if a declaration is made

either by Government or by some other authority, such a

declaration is only an open acceptance of a legal character which

has already existed antecedent to such a declaration. Therefore

it will be incorrect for this court to assume that the status of an

educational institution as a minority institution, entitled to the

protection of Article 30 of the Constitution of India, is dependent

upon any declaration of it as a minority educational institution. If

the 6th respondent is otherwise a minority educational

institution, it will remain as such and will continue to enjoy the

protection of Article 30. Apart from these facts, the learned

Additional Advocate General was also categoric that the 6th

respondent is a linguistic minority educational institution. Further

in Ext.P13 judgment, this court has proceeded on the basis that

the school a linguistic minority educational institution. In the

light of these, I am inclined to accept the case of the respondents

that the 6th respondent is a linguistic minority educational

WPC.No. 24031/08
:12 :

institution.

14. Once the status of the 6th respondent as a minority

educational institution is accepted, it is entitled to the benefit of

article 30 of the Constitution of India, which provides that for

compulsory acquisition of any property of an educational

institution established and administered by a minority, the State

shall make a law ensuring that the amount fixed by or

determined under such law for the acquisition of such property is

such as would not restrict or abrogate the right guaranteed under

Article 30(1A) of the Constitution of India. It is in the context of

this provision of the Constitution, that the Apex Court in its

judgment in Society of St. Joseph’s College V. Union of India

(supra) held that Article 30(1-A) was introduced by the

Parliament as a safeguard to obviate the violation of the right

conferred by Article 30 of the Constitution and that clause(1-A)

clearly states that after the date of its introduction, if property of

a minority educational institution is to be compulsorily acquired,

there must be a law specifically providing for such acquisition and

that such law must make provisions that ensure that the

amounts that are fixed or determined thereunder for the

WPC.No. 24031/08
:13 :

acquisitions do not restrict or abrogate the right guaranteed

under article 30. Proceeding further, taking note of the absence

of any legislation in this behalf the Apex Court held that it is

appropriate that Parliament and the State legislatures should

have time up to 31st May 2002 to make such laws, if they so

choose and that all uncompleted acquisitions of the properties

of minority educational institutions shall lapse at the end of such

period, provided the Statues under which the acquisitions have

been commenced have not been duly amended and that if they

are duly amended, the amounts payable for such acquisitions

shall be determined thereunder.

15. Even as on date, a law as contemplated under Article

30(1-A) and as held by the Apex Court has not been legislated

either by the Central or the State Legislature. Therefore it would

not have been possible for the State to acquire the property of

any minority educational institution. If that be so, the notification

dated 9.6.2006, issued by the State for acquiring the property of

the 6th respondent School was illegal and WP(c).No.18503/2006

challenging the Section 4(1) notification would certainly have

been allowed on that ground. It was on account of this difficulty

WPC.No. 24031/08
:14 :

and as the land belonging to the school was essential for the

project, that a consensus was arrived at between the State and

the 6th respondent. However, the school authorities agreed to

part with their property on condition that they shall be duly

compensated by providing an equal extent of land. In fact they

had even generously agreed to be satisfied if an equal extent of

land elsewhere is given to them. It was in this background that

the land of the petitioners situated on the western side of the

school property was identified and Ext.P1 notification was issued

under Section 4(1) of the Land Acquisition Act, invoking the

urgency clause and dispensing with Section 5A enquiry.

16. Ext.P1 notification is challenged mainly on the ground

that it was a colourable exercise of power, in as much as the

acquisition is not for a public purpose. Where power is conferred

to achieve a purpose, it must be exercised reasonably and in

good faith to carry out the purpose. In this context, `in good faith’

means `for legitimate reasons’ and where power is exercised for

extraneous or irrelevant considerations or reasons, it is a

colourable exercise of power or fraud on power and that

exercise of power is vitiated. Therefore, if power to acquire land is

WPC.No. 24031/08
:15 :

exercised, for an extraneous or irrelevant considerations, the

authority can be charged with legal mala fides. In such situation,

there is no question of any personal illwill or motive. It has been

held by the Apex Court in State of Punjab V. Gurudayal Singh

(1980 SC 319) that the action of a statutory authority is bad,

where the true object is to reach an end different from the one for

which power is entrusted, goaded by extraneous considerations,

good or bad, but irrelevant to the entrustment. It was also held

that when the custodian of power is influenced in its exercise by

considerations outside those for the promotion, of which the

power is vested, the court calls it a colourable exercise and is

undeceived by illusion.

17. Applying these principles, in The Collector(District

Magistrate) Allahabad V. Raja Ram Jaiswal (AIR 1985 SC

1622) the Apex Court interfered with the land acquisition

proceeding which were initiated for the acquisition of a plot of

land as being needed for a public purpose mainly for extension of

Hindi Sangrahalaya of the Hindi Sahitya Sammellan, Prayag. It

was found that the acquisition proceedings were initiated only for

the reason that the authorities of the Sammelan could not

WPC.No. 24031/08
:16 :

tolerate the existence of a cinema theater in its vicinity. It was

held that the Sammelan was actuated by irrelevant and

extraneous considerations in seeking acquisition of land and the

statutory authority having known this fact, yet proceeded to

exercise statutory power and initiated the process of acquisition

which was held to be illegal.

18. In this context, reference was also made to the

judgment in Devinder Singh and Ors. V. State of Punjab and

Others (2008(1) SCC 728), where it was held that if the

acquisition made is not relateable to public purpose, then a

question may well arise whether in making declaration, on the

part of the Government there has been a fraud on the power

conferred on it under the Land Acquisition Act. According to the

learned counsel for the petitioners, Ext.P1 notification is a

colourable exercise of power and by entering into a private

agreement with the 6th respondent, the State was seeking to

achieve something which it could not otherwise do. However I do

not find any substance in this argument. As I have already

noticed petitioners have no case that the purpose for which the

school property was sought to be acquired is not a public

WPC.No. 24031/08
:17 :

purpose. Once it is accepted that the acquisition of school

property was for a public purpose, taking into account the fact

that the acquisition of the school property was inevitable for the

implementation of the project, one must recognize that in the

given circumstances, the only option available to the State was to

enter into an agreement with the School authorities for taking

over the land. It was during such a negotiation that the school

authorities expressed their willingness to part with their property

on condition that they should be compensated with equal extent

of land for the reason that what they now hold is only the

minimum required land and that any reduction in the land will

adversely affect their future expansion programmes. Therefore, it

is in this factual background of the matter, that one should

evaluate whether the purpose for which the land is sought to be

acquired by Ext.P1 notification, is a public purpose or not.

19. Public purpose has been given an inclusive definition

in Section 3(f) of the Land Acquisition Act . This means the

Legislature wanted to ensure maximum flexibility while

incorporating the said provision. The concept of public purpose is

bound to vary with times and prevailing conditions in the

WPC.No. 24031/08
:18 :

community and locality and it was therefore that the legislature

has left it to the State to decide what is a public purpose and the

sole and absolute discretion in the matter is vested with the

Government. It has been held that the expression public

purpose is not capable of a precise definition and does not have a

rigid meaning and that it can be defined by a process of judicial

inclusion and exclusion and that the definition of the expression

is logistic and takes its colour from the statute in which it occurs.

It has been repeatedly held that public purpose will include a

purpose in which the general interest of the community as

opposed to the interest of an individual is directly or indirectly

involved and in such a situation the interest of the individual

must gave way to public interest.

20. The point to be determined in each case is whether

acquisition is in the general interest of the community as

distinguished from the private interest of the individuals and the

facts and circumstances of each case will require to be closely

examined in order to determine whether a public purpose has

been established. The Government is the best judge to decide

whether public purpose is served by issuing a requisition, but is

WPC.No. 24031/08
:19 :

not the sole judge and that courts have the jurisdiction and it is

their duty to determine the matter. I do not think it necessary to

burden this judgment with all the precedents judgments that were

cited, except to mention the judgments of the Apex Court in

Daulat Singh Surana V. First Land Acquisition Collector

(AIR 2007 SC 471) and in Suraram Krishna Reddy V. District

Collector (2008(4) KLT short note 33). Once meaning of the

expression `public purpose’ has been understood as above, I

should mention certain other judgments which were citied at bar.

Varkey Devassy V. State of Kerala & Ors. (1966KLT 805), is a

case were following the earlier judgment in A.P. Mohammed

Nooho V. State & ORS. (1952 KLT 498) this court upheld a

notification for the acquisition of property for the purpose of a

temple. Similar acquisition was upheld by the Apex Court in

Bajirao T. Kote & Anor. V State of Maharashytra & Ors.

(1995(2)SCC 442) and also by this court in Gopakumar V.

State of Kerala (2009(3) KHC 361. In The Forane Church,

Chalakudy V. State of Kerala & Ors.(1971 KLT 733), a

Division Bench of this court upheld land acquisition proceedings

for acquiring land for the expansion of a school. Reference was

WPC.No. 24031/08
:20 :

also made to the Apex Court judgment in Mrinalini Roy Ratna

Prova Mondal & Ors. V. State of West Bengal & Ors. (1997

(9) SCC 113) where acquisition for rehabilitation of evictees was

held to be for a public purpose. There cannot be an argument

that land needed for a school is not for the general interest of the

community. Having regard to he inclusive definition of purpose

and in the light of the other facts noticed, the acquisition of the

school property has to be held as one for a public purpose. As

already held it was inevitable to acquire school property and this

could not have been done except by an agreement with the 6th

respondent. In such a case, if land is acquired under the Land

Acquisition Act for compensating the school, applying the

principles laid down in the judgments noticed above, such

acquisition cannot be said to be a colourable exercise of power.

21. In the result I do not find any merit in the contentions

raised. It is well known that the iron bridge at Trippunithura is a

narrow, antique one, which cannot meet the present day traffic

requirements and there has to be another bridge. It is with this

purpose that a new bridge has been constructed. However due to

successive litigations, even today the project remains incomplete

WPC.No. 24031/08
:21 :

and the agony of the general public continues. I hope and trust

that with this judgment, the disputes will be given a quietus and

that the authorities will be able to proceed with the

commissioning of the project.

Writ petition only to be dismissed and I do so.

(ANTONY DOMINIC)
JUDGE
vi/