High Court Kerala High Court

Sulekha Beevi vs The District Collector on 20 December, 2006

Kerala High Court
Sulekha Beevi vs The District Collector on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25808 of 2006(V)


1. SULEKHA BEEVI, W/O.KHAHAR MEERA RAWTHER,
                      ...  Petitioner
2. KHADHAR MEERA RAWTHER,

                        Vs



1. THE DISTRICT COLLECTOR, KOTTAYAM.
                       ...       Respondent

2. THE TAHSILDAR, CHANGANACCHERRY.

3. THE TALUK SURVEYOR, CHENGANACHERRY.

4. THE VILLAGE OFFICER, CHANGANACHERRY.

5. THE CHANGANACHERY MUNCIPALITY

                For Petitioner  :SRI.P.KURUVILLA JACOB

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/12/2006

 O R D E R
                                     S. Siri Jagan,  J.

                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                    W.P (C). Nos. 25808 & 28788  of 2006

                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                     Dated this, the 20th December,  2006.


                                    J U D G M E N T

Petitioners in W.P(C) No. 25808/2006 approached this Court

seeking the following reliefs:

“i) To issue a writ of mandamus or any other appropriate

writ, order of direction to first respondent directing him to

dispose of Ext. P5 petition in accordance with law and

within a specified period of time, that may be fixed by this

Hon’ble Court;

ii) to declare that the illegal acts took place in the

residential property of petitioners in the presence of 3rd

respondent with the support of 5th respondent as revealed

from Ext. P4 series are highly illegal, arbitrary, unjust and

without the authority of law.”

2. I am inclined to dismiss this writ petition with exemplary

costs since I am of the opinion that the petitioners did not approach

this Court with clean hands and tried to mislead this Court by not

stating the entire facts of the case and without impleading the

necessary parties. The facts relating to the case are as follows.

3. In the writ petition, the 1st petitioner stated that she is the

owner of 19 cents of land comprised in re-survey no. 7 in Block 173 of

Changanacherry village as per sale deed no. 535/71 of

Changanacherry Sub Registrar’s Office. 2nd petitioner is the husband

of the 1st petitioner. One Muhammed Kani @ Mammu, an adjacent

property owner of the petitioners, filed a complaint before the

authorities under the Kerala Land Conservancy Act (for short ‘the

Act’) complaining that on the northern boundary of the petitioners’

property, he has encroached into Government land and constructed a

compound wall enclosing a public road. The authorities under the

Act took up the matter as L.C. No. 1/1993, against which the

petitioners filed O.S.No. 119/1993 before the Munsiff’s Court,

Changannacherry. Against another neighbour, namely, one Abdul

W.P.C. Nos. 25808 & 28788/2006 -: 2 :-

Azeez also, proceedings were initiated under the Act, which was

taken up as L.C. No. 2/1993. The petitioners, together with the said

Abdul Azeez, filed O.S.No. 127/94 before the Munsiff’s Court,

Changanacherry and obtained interim relief. Finally, both the suits

O.S.Nos. 119/93 and 127/94, were dismissed by judgment dated 30-

1-1999. Appeals preferred against those original suits, namely,

A.S.Nos. 37 & 38 of 1999 before the District Court, Kottayam were

also dismissed by a common judgment dated 31-3-2006. The

petitioners submitted that they had filed second appeal against the

same. When the 3rd respondent issued Ext. P1 notice dated 11-9-

2006, informing the 1st petitioner that boundaries of her residential

property would be re-fixed on 225-9-2006 and she should be present

at the site, although, by Ext. P2 letter dated 23-9-2006, the

petitioners informed the 3rd respondent that second appeal has been

filed before this Court, the officers of the 3rd respondent with help of

the field staff of the 5th respondent-Municipality, demolished a portion

of the petitioners’ compound wall. In the circumstances, the 1st the

petitioner filed Ext. P5 petition dated 27-9-2006 before the District

Collector to set aside the proceedings for re-fixation of the boundary

of the petitioners’ property. Thereafter, on 29-9-2006, the petitioners

have approached this Court seeking the above said reliefs.

4. On 29-9-2006, when the matter was moved as ‘today

moving’, while admitting the same, I directed that status quo shall be

maintained. Thereafter, on 25-10-2006, the petitioners again sought

permission of this Court to re-construct the demolished portion of the

compound wall of the petitioners’ residential property and to fix the

entrance gate in the compound wall at its original position and to

W.P.C. Nos. 25808 & 28788/2006 -: 3 :-

direct the 5th respondent to reimburse the expenses for the above said

construction works. I had, by order dated 25-10-2006, permitted the

petitioners to re-construct the compound wall at its original position

at their own risk and cost subject to the condition that if, ultimately,

the writ petition is dismissed, they would be liable to demolish the

same at their own costs. Thereafter, the petitioner in W.P(C) No.

28788/2006 filed that writ petition producing a copy of my order

seeking a direction to respondents 1 to 6 to take all measures under

law, to restore the road and poramboke land, which is subject matter

of W.P(C) No. 25808/2006. In the same, the petitioners produced the

lower court judgments in O.S.Nos. 119/1993 and 127/1994. When

that matter came up for admission before me on 2-11-2006, I directed

that the same be posted along with W.P(C) No. 25808/2006. On 6-11-

2006, the two writ petitions came up together. It was then that I

noticed that the petitioners in W.P(C) No. 25808/2006 have cleverly

hoodwinked this Court by not stating that in the said original suits,

there was a specific finding by the lower court that the land in

question was a poramboke land. The petitioners although mentioned

the fact that those original suits were dismissed, they had cleverly not

said the fact that there was a specific finding in the suit that the land

in question was poramboke land and that it was pursuant to the same

that the land conservancy proceedings were proceeded with and the

3rd respondent in W.P(C) No. 25808/2006 initiated proceedings for re-

fixation of the boundary of the petitioners’ property in that writ

petition. According to me, in order to prevent this Court from

knowing these details, the petitioners deliberately did not implead

the legal heirs of deceased 3rd defendant in O.S.No.37/1999, who are

W.P.C. Nos. 25808 & 28788/2006 -: 4 :-

the petitioners in W.P(C) No. 28788/2006. The real facts came to

light only from W.P(C) No. 28788/2006. In the above circumstances, I

dictated judgment in W.P(C) No. 25808/2006 on 6-11-2006 dismissing

the writ petition with costs of Rs. 15,000/-, directing that it would be

open to the respondents to take appropriate proceedings on the basis

of the interim order dated 25-10-2006. I also observed that the

petitioners would be liable to demolish the re-constructed portion and

the respondents would be free to demolish the same at the cost of the

petitioners if the petitioners do not demolish the same. At that time,

the petitioners in W.P(C) No.25808/2006 sought time to file a counter

affidavit in W.P(C) No. 28788/2006. In the above circumstances, I

thought it fit to postpone signing of the judgment in W.P(C) No.

25808/2006 and posted the same for “to be spoken to” on 8-11-2006.

The same was adjourned to 22-11-2006 and was being adjourned

from time to time at the instance of counsel for the petitioners.

Ultimately, the petitioners in that writ petition submitted that on 1-12-

2006, another learned Judge of this Court had passed an interim

order in I.A.No. 2631/2006 in R.S.A.No. 1097/2006. From the

pleadings in W.P(C) No. 28788/2006, I came to understand that the

said R.S.A was in fact filed on 26-9-2006 and it is after filing that

R.S.A that this writ petition was moved. Although the petitioners had

stated that a second appeal was filed against the judgments

dismissing their Appeal Suits, they did not either state the date of

filing of the R.S.A or the number of the same in the writ petition which

was filed on 29-9-2006, i.e three days later. In fact, it was after filing

that R.S.A that Ext. P5 has been filed before the District Collector, on

27-9-2006.

W.P.C. Nos. 25808 & 28788/2006 -: 5 :-

5. From the same, it is evident that after filing R.S.A on 26-9-

2006, without moving for interim orders in that R.S.A, the petitioners

have filed W.P(C) No.25808/2006 for the above said reliefs. I am of

opinion that this is an abuse of the process of Court. When there was

a specific finding in the lower court judgment that the land in

question was a poramboke land and when the 3rd respondent initiated

proceedings in accordance with the findings in the said judgment

without moving that R.S.A, the petitioners have filed another petition

before the District Collector and filed this writ petition seeking a

direction to the District Collector to dispose of Ext. P5 which the

District Collector could not have, since the matter was covered by

judgments of the lower court. The petitioners have also deliberately

did not implead the petitioners in W.P(C) No. 28788/2006 in W.P(C)

No. 25808/2006, although they were necessary parties to the writ

petition in view of the fact that it was in a judgment in a civil suit in

which they were also parties that the finding that the land in question

was a poramboke pathway was entered. For all these reasons, I am of

opinion that the petitioners did not disclose the entire facts in the writ

petition and obtained orders from this Court on false pretensions.

Therefore, I am of opinion that the status quo ante as obtaining prior

to my order dated 25-10-2006 has to be restored in this case.

6. I also notice that in R.S.A.No. 1097/2006, the petitioners

have obtained an order dated 1-12-2006 to the following effect:

“There will be an interim order that no pathway will be cut

open by respondents for a period of one week.”

Thereafter, the said order was extended by one month on 7-12-2006.

In view of the above, I further direct that although status quo ante

should be restored, respondents shall not cut open a pathway as

W.P.C. Nos. 25808 & 28788/2006 -: 6 :-

directed in I.A.No. 2631/2006 in R.S.A. No. 1097/2006. With the

above directions, the writ petition is dismissed. I also direct the

petitioners to pay costs of Rs. 10,000/- to the respondents in W.P(C)

No. 25808/2006. The judgment dictated on 6-11-2006 is recalled.

In W.P(C) No. 28788/2006, after arguing for some time, when it

was pointed out that the petitioners’ remedy lies in getting the

interim order in R.S.A.No.1097/2006 vacated, learned counsel for the

petitioners seeks permission to withdraw the same. Accordingly, the

said writ petition is dismissed as withdrawn.

Sd/- S. Siri Jagan, Judge.

Tds/