High Court Kerala High Court

V.P.Sudheer vs Achuthan on 31 May, 2007

Kerala High Court
V.P.Sudheer vs Achuthan on 31 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10790 of 2007(H)


1. V.P.SUDHEER, S/O.LAKSHMAN,
                      ...  Petitioner
2. V.P.SOORAJ, S/O..LAKSHMAN,
3. V.P.SUJEESH, S/O..LAKSHMAN,

                        Vs



1. ACHUTHAN, S/O.MATHU,
                       ...       Respondent

2. POCKY, D/O.MATHU,

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :31/05/2007

 O R D E R
                        M.N. KRISHNAN, J.



                = = = = = = = = = = = = = = =

                W.P.(C)  No. 10790 OF 2007 h

                = = = = = = = = = = = = = = =



                 Dated this the 31st May, 2007



                         J U D G M E N T

This writ petition is filed challenging the order

passed by the Land Tribunal as Ext. P3 in a suit

pending before the Munsiff’s Court, Nadapuram. A

question of tenancy arose and the matter was referred

to the Land Tribunal for adjudication on the question

of tenancy. It was numbered as Referred Case No. 9 of

2003 by the Land Tribunal and it had entered into a

finding that defendants 1, 3 and 4 are entitled to have

fixity of tenure in relation to the property. Section

125 of the Kerala Land Reforms Act deals with the

reference. Under Section 125(4), the Land Tribunal

shall decide the question referred to it under sub-

section (3) and return the records together with its

decision to the civil court. The civil court shall

then proceed to decide the suit or other proceedings

accepting the decision of the Land Tribunal on the

question referred to it. The decision of the Land

WPC No. 10790/2007 -2-

Tribunal on the question referred to it shall, for the

purpose of appeal, be deemed to be part of the finding

of the civil court. So, the order passed by the

Tribunal on reference is finding on an issue which

becomes part and parcel of a civil court judgment and

therefore the order under reference cannot be

challenged directly before any authority, but it shall

be only challenged in appeal when an appeal is

preferred against the judgment and decree of the civil

court. A Division Bench of this Court in the decision

reported in Mohammed v. Musthaffa (1978 KLT 168) has

held that “No writ petition in the matter would lie at

this stage in view of the fact that the decision of the

Land Tribunal will form part of the findings of the

Munsiff’s Court in its judgment in the original suit.”

This Court also had held that no revision will lie

against a finding recorded by the Land Tribunal on a

reference made by Civil Court u/s. 125(3) of Land

Reforms Act (Kallianikutty Amma v. Govindan Nair (1981

KLT 560). So these decisions clearly lay down the

position of law.

WPC No. 10790/2007 -3-

Therefore, this writ petition lacks merits and

therefore is dismissed.

M.N. KRISHNAN

JUDGE

jan/