High Court Kerala High Court

The Travancore Devaswom Board vs State Of Kerala Represented By on 20 October, 2008

Kerala High Court
The Travancore Devaswom Board vs State Of Kerala Represented By on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30863 of 2008(Y)


1. THE TRAVANCORE DEVASWOM  BOARD,
                      ...  Petitioner
2. ASSISTANT DEVASWOM COMMISSIONER,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, ERNAKULAM.

3. TAHASILDAR, MOOVATTUPUZHA, ERNAKULAM

4. KOOTHATTUKULAM CO-OPERATIVE HOSPITAL

                For Petitioner  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

                For Respondent  : No Appearance

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

 Dated :20/10/2008

 O R D E R
                              P.R.Raman &
                      T.R. Ramachandran Nair, JJ.
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                        W.P.(C).No.30863/2008-Y
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 20th day of October, 2008.

                           J U D G M E N T

Raman, J.

The petitioners, the Travancore Devaswom Board and another, claim

that the property of 71 cents in Survey No.93/15B of Koothattukulam

Village in Moovattupuzha Taluk belongs to them and they have produced

Exts.P1 and P2 as primary documents of title and possession, and according

to them this property has been treated as Puramboke land since 1983 and

the land was given on lease to a Co-operative Society and whereupon a

building is constructed and a hospital is run in the property. Thus,

admittedly, the Co-operative Hospital is functioning in the building

belonging to the Co-operative Society. According to the petitioner, there is

a move for renewal of the lease in favour of the Society. He prays that the

Government be restrained by an order not to renew the lease.

2. Heard the learned Standing Counsel for the Travancore

Devaswom Board as also the learned Government Pleader. In the facts and

W.P.(C).No.30863/2008
-:2:-

circumstances of this case, it can be seen that the dispute is purely a civil in

nature and, necessarily, the question is as to whether the property made

mention of in the writ petition belongs to the Devaswom or Government has

to be decided. Thus, there is title dispute which has to be resolved by the

ordinary remedy of the Civil suit and all such questions can be decided only

after taking evidence. However, we make it clear that the renewal of the

lease, if any, granted by the Government in favour of the Co-operative

Hospital will not in any way take away or adversely effect the right, if any,

of the petitioner. The petitioner may proceed to take re-course to the Civil

Court for recovery of title and recovery of possession. With the above

observation, this writ petition is disposed of.

(P.R. Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

ms