High Court Kerala High Court

T.Evarios vs State Of Kerala on 15 July, 2010

Kerala High Court
T.Evarios vs State Of Kerala on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9263 of 2010(G)


1. T.EVARIOS, S/O.TOBIAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATH,

3. SASTHAMCOTTA GRAMA PANCHAYATH

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  :SRI.M.RAMESH CHANDER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/07/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) Nos.9263, 10492
                       & 11296 OF 2010
              ---------------------------------------
            Dated this the 15th day of July, 2010.


                        J U D G M E N T

These writ petitions are filed by the persons occupying

rooms in a building which, according to the petitioners, is in a

revenue puramboke land. The petitioners are aggrieved by the

action taken by the Panchayath to claim monthly rent from them.

2. It is the case of the petitioners that they were earlier

issued notices of eviction by the Panchayath, which were under

challenge in W.P.(C) No.16822/2007. The said writ petition was

disposed of by Exhibit P4 judgment. Therein it was submitted by

the learned counsel for the Panchayath that the land is not

vested with the Panchayath but with the Government and

accordingly, this Court quashed the notices. It is, therefore,

contended that the Panchayath cannot direct the petitioners to

remit monthly rent as they are not having any right or ownership

over the land in question. This is the substantial contention

raised by the petitioners.

W.P.(C) No.9263/10 & conn. cases 2

3. The Panchayath has filed a detailed counter affidavit. It

is pointed out that by Exhibit P1 judgment in an original petition

filed by the Panchayath, this Court had directed the Government

to decide the contentious issues between the Government and

the Panchayath and accordingly, the Government passed

Exhibit P2 order. After examining various matters, the

Government found that 2.50 Acres of market puramboke land is

vested with the Panchayath only for proper maintenance,

management and control of the land. The said land has not been

transferred to the Panchayath and hence the Panchayath has no

claim over the land and other land adjoining to it.

4. It is pointed out that the Panchayath had entered into an

agreement with the Government, copy of which is produced as

Exhibit R3(b). Thereafter a loan of Rs.2 lakhs was sanctioned by

the Government for the construction of Shopping Centre. It is,

therefore, pointed out that the Panchayath is having the right for

proper maintenance, management and control of the land and

building and only in exercise of the said right, the Panchayath has

demanded payment of rent from the petitioners. It is also

W.P.(C) No.9263/10 & conn. cases 3

submitted that the parties have separately executed agreements

with the Panchayath for the rental arrangement and in that view

of the matter, they cannot take a stand that the Panchayath

cannot demand any rent from the occupiers concerned.

5. Learned counsel for the petitioners submitted that the

stand of the Panchayath in the counter affidavit cannot be

accepted in the light of the explicit stand taken by the

Panchayath in the earlier writ petition which was disposed of by

Exhibit P4 judgment wherein the Panchayath had stated before

this Court that the land is vested with the Government. Therefore

it is submitted that now they are estopped from demanding rent.

It is therefore submitted that the Panchayath cannot take a

different stand in these proceedings and the petitioners want only

a proper quietus to the issue and they are not averse to the idea

of paying money to the Government also.

6. To appreciate the above contention, we will have to refer

to the judgment Exhibit P1. In fact, the said judgment was

rendered in an original petition filed by the Panchayath itself.

Therein the claim raised by the Panchayath was that the entire

W.P.(C) No.9263/10 & conn. cases 4

Puramboke land of 10 Acres and 98 cents is vested with the

Panchayath in view of Section 221 of the Kerala Panchayath Raj

Act. This Court did not go into the dispute regarding the question

of fact and ultimately directed the Government to look into the

matter. Exhibit P2 is the consequential order issued by the

Government later.

7. Evidently, the Government was of the view that out of

10 Acres and 98 cents, 2.50 Acres of market puramboke land is

vested with the Sasthamkotta Grama Panchayath only for proper

maintenance, management and control of the land. The above

land was not ‘transferred’ to the Panchayath. The Government

was also of the view that the property is vested with the

Panchayath but it was not actually transferred to the Panchayath.

Of course, vesting is limited for the purpose of proper

maintenance, management and control of the land.

8. Herein, the case is that in exercise of the right of

management, tenants were inducted by the Panchayath in the

market area after constructing the buildings in the Shopping

Centre. Therefore, as the Panchayath is exercising their right of

W.P.(C) No.9263/10 & conn. cases 5

management, it was well within their rights to induct tenants.

Evidently, they had control of the market area which right has

been recognised by the Government in Exhibit P2. It cannot be

disputed that in exercise of the said power only they have

inducted the tenants.

9. Learned counsel for the petitioners then submitted that

the stand taken herein will totally go against the stand taken by

the Panchayath which was recorded in Exhibit P4 judgment. Of

course, therein the learned counsel for the Panchayath submitted

that the Government has decided that the land in question does

not vest with the Panchayath. The said statement has to be

appreciated in the light of the fact that notices for eviction were

under challenge in the said writ petition and the issue was

whether it is for the Panchayath or for the Government to take

steps to evict the occupants like the petitioners. That does not

mean that the right of management which was recognised by the

Government as per Exhibit P2 and which includes the right to

have proper maintenance and control is anyway whittled down.

Further this Court did not restrain the Panchayath from

W.P.(C) No.9263/10 & conn. cases 6

proceeding with the steps also. Notices were quashed for

violation of principles of natural justice only.

10. Evidently, herein there are agreements executed by

various tenants including all the petitioners. Therefore, there is a

contractual arrangement between the petitioners and the

Panchayath. In that view of the matter, at this stage, the

petitioners cannot disclaim the right of management of the

Panchayath by contending that the land is not transferred to the

Panchayath.

In that view of the matter, I find no reason to interfere with

the demands raised by the Panchayath towards monthly rent.

Therefore, these writ petitions fail and the same are dismissed.

If the petitioners have got any dispute with respect to the

quantum of rent claimed by the Panchayath, it will be open to

them to file appropriate objections with regard to the same. The

petitioners will pay the amount covered by the notices produced

in these writ petitions within a period of one month. No costs.

T.R. RAMACHANDRAN NAIR
JUDGE
smp