High Court Kerala High Court

Veeran vs The Tahsildar on 16 July, 2009

Kerala High Court
Veeran vs The Tahsildar on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19532 of 2009(J)


1. VEERAN,
                      ...  Petitioner
2. RAJAN S/O.PAZHANIMALA,
3. KAMALAM, W/O.PREMKUMAR,

                        Vs



1. THE TAHSILDAR, TALAPPILLY TALUK,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE SECRETARY TO GOVERNMENT,

4. DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.RADHAKRISHNAN (1)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/07/2009

 O R D E R
                           V.GIRI, J
                        .......................
                     W.P.(C).19532/2009
                        .......................
            Dated this the 16th day of June, 2009

                         JUDGMENT

1st petitioner applied for assignment of land in terms

of Section 96 of the Kerala Land Reforms Act. One Acre

of land lying in Survey No.38 of Talappilly Taluk,

Vadakkethara Village, was offered to be assigned by the

4th respondent, as evidenced by Ext.P1. Purchase price was

fixed at Rs.500/- in lump or in 16 equal monthly

instalments. The property covered by Ext.P1 was in the

possession of other persons. Therefore, there was a fresh

offer of assignment as evidenced by Ext.P2 for an equal

extent of land. Petitioner came into possession of the land

covered by Ext.P2, reportedly in the year 1976. 1st

petitioner claims that he has paid 1st instalment for the

land in the year 1976.

2. In the meanwhile, 1st petitioner entered into an

agreement for sale of the property in favour of the 2nd

petitioner. Thereafter, the matter reached the Civil Court

vide O.S.No.260/1998 instituted by the 2nd petitioner for

W.P.(C).19532/09
2

specific performance. Ext.P3 judgment and decree was

passed by the Munsiff Court and according to the 1st

petitioner, pursuant to the execution of the sale deed in

enforcement of the decree, possession of the property was

transferred from the 1st petitioner to petitioners 2 and 3.

3. In the meanwhile, since the 1st petitioner himself

has not derived title to the property he proceeded with

his request for a confirmation of the assignment. This

was directed to be considered by this Court vide Ext.P7

judgment. Government proceeded to consider the same.

But by Ext.P8 order, Government not only declined

confirmation of the assignment but also directed

resumption of the land on the ground that the 1st

petitioner had violated the conditions by which excess

land could be assigned under the provisions of Section 96

of the Act. Ext.P8 is under challenge in the writ petition.

4. I heard Mr.Madhu Radhakrishnan, learned counsel

for the petitioners and Mr.P.Narayanan, learned senior

Government Pleader.

W.P.(C).19532/09
3

5. The direction issued by this Court in Ext.P7

judgment was to the Government to consider the 1st

petitioner’s request for a confirmation of the assignment.

That could have been declined. But a decision to resume

the land after cancellation of the offer made as early as in

the year 1976, should have been preceded by a specific

notice containing a proposal to do so, followed by a

hearing of the affected parties, and then followed by an

order in terms of the provisions of the Act. That has not

been done in the present case.

6. Accordingly, Ext.P8 is set aside. Government is

directed to pass fresh orders as already directed in Ext.P7

judgment. But if the Government proposes to resume the

land, then reasons for such resumption and reasons for

the proposal, should be communicated by a specific show

cause notice addressed to the 1st petitioner and he

should also be given an opportunity to defend the

proposal and an enquiry shall be conducted. Final

orders in this regard shall be passed within four months

W.P.(C).19532/09
4

from the date of receipt of a copy of this judgment. 1st

petitioner will be entitled to defend the proposal by taking

up all contentions permissible in law. Status quo as on

date shall be maintained till fresh orders are passed by

the Government.

V.GIRI,
Judge

mrcs