Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 27, Cited by 0]

Madras High Court

Malayampattu Village – Pungambadi Post vs The District Collector on 4 January, 2019

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

                                                               1

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                       DATED :04.01.2019

                                                            CORAM

                                       THE HON'BLE MR.JUSTICE S.M.SUBRAMANIAM

                                                     W.P.No.25618 of 2005
                                                              and
                                                    W.P.M.P.No.28042 of 2005

                      Malayampattu Eri Pasanadarar Sangam
                      A Society registered under the Tamilnadu
                      Societies Registration Act bearing Serial
                      No.266/2003 having office at
                      Malayampattu Village – Pungambadi Post,
                      Arni Taluk, Thiruvannamalai District
                      rep.by its President N.Natarajan                              ..Petitioner

                                                               vs

                      1.The District Collector,
                        Thiruvannamalai District.
                        Thiruvannamalai.

                      2.The Revenue Divisional Officer
                        Cheyyar – Thiruvannamalai District.

                      3.The Tahsildar
                        Arni Taluk – Arni Town
                        Thiruvannamalai District.

                      4.The Assistant Settlement Officer,
                        Thiruvannamalai.

                      5.P.Haribabu

                      6.P.Chandrasekar

                      7.P.Lakshmi
                      All residing R5 to R7 at Malayampattu
                      Village, Pungambadi Post,
                      Arni Taluk, Thiruvannamalai District.                      ..Respondents
http://www.judis.nic.in
                                                                2

                      Prayer: Writ Petition filed under Article 226 of the Constitution of India praying
                      to issue a Writ of Certiorarified Mandamus, calling for the records comprised in
                      the proceedings of the 4th respondent dated 29.06.2000 in Mu.Mu.A2 2929/99
                      and the order of the 3rd respondent dated 2.9.2004 in Na.Ka.No.I 8285/2004 and
                      quash the same and consequently forbear the respondents 5 to 7 from in any
                      manner interfering with the rights of the members of the Petitioner's Sangam
                      and the Villagers from having water resources for irrigation and Water Supply
                      from the lands comprised in Survey Nos.70/5, 70/6, 70/7, 70/8, and 72/5 of
                      Malayampattu Village, Pungambadi Post, Arni Taluk, Thiruvannamalai District.


                             For Petitioner        : Mr.P.Seshadri

                             For Respondents       : M/s.R.Janaki, Additional Government Pleader
                                                         for R1 to R4
                                                     No appearance for R5 to R7
                                                     Mr.V.Raghavachari for R5 to R7


                                                            ORDER

The order passed by the 4th respondent / Assistant Settlement Officer, Thiruvannamalai in proceedings dated 29.06.2000 and the order of the 3 rd respondent / The Tahsildar in proceedings dated 02.09.2004 are under challenge in this writ petition.

2.The writ petitioner is Malayampattu Eri Pasanadarar Sangam, A Society registered under the Tamil Nadu Societies Registration Act. The Society consists of members, who are Ayacutdars of Malayampattu Village, Pungambadi Post, Arni Taluk. The petitioner society had been constituted for espousing the interest of the agriculturists by settling irrigation disputes, repairing water irrigation works and to reclaim the Vaikkals in the village for the purpose of facilitating effective http://www.judis.nic.in 3 irrigation sources for the benefit of the villagers. It is stated that the Malayampattu Village has a population of about 2000 members. There is a village tank, which has an Ayacut area of 150 acres and the tank is comprised in Survey No.68. The lands, which are the subject matter of the present writ petition are comprised in S.No.70/5, 70/6, 70/7, 70/8 and 72/5 measuring a total extent of 4.85 acres in Malayampattu Village, Pungambadi Post, Arni Taluk, Thiruvannamalai District. The said lands were originally classified as “Eri Poramboke” or catchment area. There are three irrigation tanks viz.

Malayampattu Eri and Kurvadi Eri maintained by P.W.D. and Melsathu Eri maintained by Panchayat Union. The fact that the lands in question have been classified as Eri Poramboke for a very long time is evident from the 'A' Register and Adangal, which would disclose that the lands are Eri Poramboke viz.the catchment area for the tank. The Village Panchayats has dug a deep borewell in May 2003, which is the main water source to the entire village and the said borewell is an existence for a very long time. There has also been a pipe line laid in the year 2003 by the Tamil Nadu Water Supply and Drainage Board for the said purpose. The members of the petitioner Association and other villagers have been using the water from the said lands and the borewell for irrigation and drinking water purposes, which all are the indisputable fact.

3.The grievances of the writ petitioner is that the respondents 5 to 7 namely the Assistant Settlement Officer has passed an order on 29.6.2000, granting Ryotwari patta in respect of the extent of 4.85 Acres, which is a http://www.judis.nic.in 4 catchment area, by cancelling the classification of Eri Ulvoy and reclassifying the same into Ryotwari lands and directed issuance of patta under Section 11-A of the Tamil Nadu Estate(Abolition and Conversion into Ryotwari) Act, 1948. No notice or opportunity was given to the villagers and the members of the petitioner Sangam though the records seems to have been created as if tom tom has been made in the village. Pursuant to the said orders as Assistant Settlement Officer, the Tahsildar has passed an order on 02.09.2004, giving effect to the order of the Assistant Settlement Officer by making necessary changes in the Revenue records, granting Ryotwari patta in favour of the respondents 5 to 7.

Having come to know of the above said reclassification and grant of patta in favour of respondents 5 to 7, were in possession and using the lands, which was a catchment area all along, the villagers of Malayampattu made representations to the respondents and the Hon'ble Chief Minister on 12.7.2005, requesting to cancel the Ryotwari patta granted in favour of respondents 5 to 7 and to remove the encroachments made by the respondents 5 to 7. The villagers have pointed out that the main irrigation source for the village would be greatly affected and the water command area namely well and bore areas would be converted into habitable land areas affecting water resources, particularly drinking water to villagers. The respondents 5 to 7 have also filed a Civil Suit in O.S.No.251 of 2005 on the file of the District Munsiff, Arni for injunction against the respondents and the deponent of this affidavit and others for a permanent injunction, restraining them from interfering with their possession and enjoyment of the properties, which are the subject matter of Ryotwari patta in favour of the http://www.judis.nic.in 5 respondents 5 to 7.

4.The learned counsel for the petitioner further states that it is also relevant to point out that the respondents 1 to 3 have occasion to come across various cases in which Ryotwari patta has been granted by Settlement Officers erroneously by changing the original classification of the lands as revealed from 'A' Register, Adangal, etc., and the complaints of Settlement Officers granting Ryotwari patta without proper verification is being enquired into by the respondents 1 to 3 in so far as Thiruvannamalai District is concerned. The very source of irrigation and water supply to the Villagers has been seriously affected and deprived of by virtue of the erroneous and arbitrary cancellation of revenue records in respect of the lands in question at the instance of respondents 5 to 7, who have been granted Ryotwari patta, which is the subject matter of serious complaints being enquired into, the petitioners are approaching this Hon'ble Court.

5.At the outset, the learned counsel for the writ petitioner contends that the Assistant Settlement Officer by committing an act of fraud, passed an order, granting Ryotwari patta in favour of few individuals on extraneous considerations. Such an act of the Assistant Settlement Officer as well as the Tahsildar affected the irrigation and the water resources to the particular village.

On account of corrupt activities of these officials, the villagers have lost their water resources and few persons were allowed to occupy the land, which is http://www.judis.nic.in 6 classified as Eri Ulvoy, which is a catchment area. Under these circumstances, the petitioner is constrained to move the present writ petition.

6.The learned Additional Government Pleader, on getting instructions from the Tahsildar, Arni, namely Thiru.G.Krishnasamy, who is present before this Court along with the files made a submission that the contention of the petitioner that in Survey Nos.70/5, 70/6, 70/7, 70/8 and 72/5 of Malayampattu Village, Pungambadi Post were in Malayampattu Eri Poramboke is a true one. The old 'A' Register copy is submitted, which categorically shows that the Panchayat dug Borewell in Survey No.69/1 and the Borewell is the important source for supply of drinking water to the entire village people. The Assistant Settlement Officer in his proceedings dated 29.06.2000 issued Ryotwari Patta to the respondents 5 to 7 in S.Nos.70/5, 70/6, 70/7, 70/8 and 72/5 of Malayampattu Eri Poramboke. The Assistant Settlement Officer, Thiruvannamalai issued Ryotwari Patta in Eri Poramboke to the respondents 5 to 7 is highly a dangerous one. The Hon'ble Supreme Court of India and the Hon'ble High Court of Madras, passed several orders not to issue patta in the Eri Poramboke lands. The Act of the 4th respondent(i.e.,) / the Assistant Settlement Officer in issuing Ryotwari Patta to the Eri Poramboke lands is against the orders of the Hon'ble Supreme Court of India and the Hon'ble High Court. Thus, it is submitted that the High Court may kindly order to cancel the Ryotwari patta issued by the 4 th respondent as prayed for by the petitioner in the writ petition. Consequent to the orders of the 4th respondent, the Tahsildar, Arni issued orders in proceedings dated 02.09.2004 to http://www.judis.nic.in 7 change classification for the S.Nos.70/5, 70/6, 70/7, 70/8 and 72/5 of Malyampattu Eri Poramboke lands into Ryotwari Dry land and also ordered to carry out changes in Village and Taluk Accounts. Since the Orders of the 4 th respondent is a fraud one, the orders of the 3rd respondent, which is consequential is also liable to be scrapped.

7.The 'A' Register submitted before this Hon'ble Court by the learned Additional Government Pleader also shows that the Survey Numbers, which all are described in the aforementioned paragraphs are classified as “Eri Poramboke” and more specifically, the catchment area. Mr.G.Krishnasamy, the Tahsildar, Arni, filed a report, which also states that there was no more patta was granted by the 4th respondent / The Assistant Settlement Officer, Thiruvannamalai in Malayampattu Village, Arni Taluk. It is brought to the notice of this Court across the bar that the said Assistant Settlement Officer committed various fraudulent activities and involved in corrupt activities and on initiation of vigilance proceedings, he committed suicide and therefore, this Court has to intervene and cancel the Ryotwari patta illegally granted by the Assistant Settlement Officer in respect of the lands, which all are classified as Eri Ulvoy or catchment area.

8.The respondents 5 to 7 have not filed any counter affidavit. The contentions of the respondents 5 to 7 are that they have been granted with the Ryotwari patta pursuant to the orders passed by the Assistant Settlement Officer, http://www.judis.nic.in 8 Thiruvanamalai. Based on the orders of the Assistant Settlement Officer, Thiruvannamalai also corrected the revenue records and accordingly, the respondents 5 to 7 are in possession and enjoyment of the property, which all are described in the writ petition. Thus, the respondents 5 to 7 must be allowed to continue in the said portion of the property, which was converted and now patta has been granted.

9.Considering the facts and circumstances as well as the arguments advanced, this Court is of an opinion that the growing trend across the State is that all such water bodies, water resources, Government Poramboke lands are converted with the collusion of some Government officials and the people are encroaching the same on account of their greediness. All such greedy men are encroaching the public lands, water bodies, water resources for their personal gains and for unlawful enrichment. This Court would like to reiterate the constitutional principles that if the water bodies and water resources are encroached or allowed to be encroached by these greedy men, the constitutional rights of all other citizens are infringed. Every citizen has got a fundamental right of life, more specifically, for clean water and for other environmental cleanliness.

It is the constitutional perspective, the State must provide pure and clean drinking water to all the citizen and protect the environment for the purpose of leading a peaceful life. If these encroachments are allowed, more specifically, in water bodies and water resources, then it may not be possible for the State to provide clean and adequate water facility to the citizen. In such an event, the http://www.judis.nic.in 9 State is failing in its duty to protect the water bodies and water resources for the purpose of providing clean and purified drinking water to all the citizens. Now-a-

days, in our great Nation, the concept of packaged water system is in growing stage. Such potable and purified drinking water companies are developing on account of the failure on the part of the State to provide clean and purified drinking water to the citizens. These companies are running for their personal gains by extracting ground water illegally. They are providing packaged drinking water by selling the same and by charging exorbitantly. The conversion of these industries would be self-evident that the State is slowly not taking care of all such water bodies and water resources, which all are already under encroachment by few greedy men. Large number of Government lands are being under encroachment and more specifically, the water bodies and water resources are not adequately and properly protected and maintained.

10.The case on hand is one such case, where one Assistant Settlement Officer on account of his corrupt activities issued an order, granting Ryotwari Patta to few persons in respect of the lands classified as Eri Ulvoy, which is a catchment area. On account of this, the other people will also be tempted to encroach the land. Such a bad precedent will create lot of problems amongst the villagers also.

11.As per the directions of this Court, the Tahsildar, Arni filed a report and the report also categorically states that the 4 th respondent / Assistant Settlement http://www.judis.nic.in 10 Officer, Thiruvannamalai passed orders and granted Ryotwari Patta in violation of the orders of the Hon'ble Supreme Court of India and the Hon'ble High Court.

12.This apart, it is clarified that such an order was passed by the Assistant Settlement Officer in violation of the Government orders in force and on extraneous considerations and the said Assistant Settlement Officer, who issued the order impugned in the present writ petition, committed suicide. This being the factum of the case, this Court is of an opinion that all such encroachments in water bodies, water resources and Government Poramboke lands, are to be evicted for the purpose of preserving the water resources and to utilize the Government Poramboke lands for the welfare of the public and to implement the public schemes in the larger interest.

13.This Court has already emphasized the consequences of the evil facts of encroachments across the State in view of the fact that all such encroachers in water bodies and water resources are affecting and infringing the constitutional rights of the citizen in general. It is duty mandatory on the part of the State to ensure that all such water bodies and water resources are protected and preserved for the welfare of the people at large.

14.If the Officials are inactive and insensitive towards the encroachments in public lands and water bodies and it would amount to infringing the constitutional rights of other citizens, who are residing in the nearby places from http://www.judis.nic.in 11 water bodies, as the same would affect the other citizens to get sufficient water.

Thus, the infringement amounts to violation of constitutional rights ensured to all other citizens. It is the duty of the State to preserve the water bodies and prevent ecological imbalances. Such being the constitutional perspectives and duty of the State, the State authorities are bound to act in respect of all such encroachments. This Court already passed an order in W.P.No.4779 of 2015 dt.13.08.2018 and the relevant paragraphs are extracted hereunder:-

“11.ENCROACHMENT – AS AN ISSUE:-
(1) The Black's Law Dictionary defines encroachment as “an infringement of another's rights; an interference with or intrusion onto another's property”. The word 'Encroach' is defined as “to enter by gradual steps or stealth into the possessions or rights of another; to trespass or intrude; to gain or intrude unlawfully onto another's lands, property or authority”. Thus, it is unambiguous that encroachment is an offence. Encroachment amounts to a criminal trespass into the property belongs to another.
(2)The definition of encroachment is also defined in Section 2(1)(c) of the Tamil Nadu Land Encroachment Act, 1905 (Act III of 1905). Encroachment means, unauthorised occupation of land and public land by way of putting temporary, or permanent structure for residential or commercial use or any other use.
(3) The encroachment process gradually gains momentum from the following factors:-
(i) Lack of periodical monitoring;
(ii) Weakening of Social bondage;
(iii) People's justification of their position by citing wrong examples;
http://www.judis.nic.in
(iv) Delayed realisation of the ill-effects caused by 12 encroachments;
(v) Negligence of Government functionaries and lack of timely action. However, it is pertinent to note the fact that the basis of the alarming rise of encroachments is the greed, selfishness, and jealousy of people.
(4) Section 441 of the Indian Penal Code states; “whoever enters into or upon property in the possession of another with intent to commit an offence or to intimidate, insult or annoy any person in possession of such property, or, having lawfully entered into or upon such property, unlawfully remains there with intent thereby to intimidate, insult or annoy any such person, or with intent to commit an offence, is said to commit 'criminal trespass'.” The term 'criminal trespass' has been defined in Black's Law Dictionary as “a person who enters on the property of another without any right, lawful authority or an express or implied invitation or licence”. But when trespass is committed with a criminal intention, it is treated as an offence and is made punishable under the Indian Penal Code. A punishment is that “whoever commits criminal trespass shall be punished with imprisonment of either description for a term which may extend to three months, or with fine which may extend to five hundred rupees, or with both.
(5) The land encroachment is a social evil.

Encroachment is a passive form of land grab movement, which mirrors man's innate greed for land and his natural tendency towards aggrandizement of wealth in any form. Encroachment of Government property is a loss not only for the Government but also the public, as huge amount of money would be spent again to acquire new property.

(6)The Government lands are for the welfare of the public in general and to create common infrastructure http://www.judis.nic.in for the usage and benefit of, we the people of India. Thus, 13 the matter of encroachment of Government land cannot be treated ordinarily and it should be treated as a grave offence against, the State.

(7) Article 300-A of the Constitution of India deals with persons not to be deprived of property save by authority of law. No person shall be deprived of his property save by authority of law. Thus, the State being a “person”, cannot be deprived of its right of property and any intruder is liable to be prosecuted under the provisions of the Land Encroachment Act as well as under the Penal Law. Thus, this Court is of the opinion that the rights conferred to a person under Article 300-A of the Constitution of India, is certainly available to the State and the State has got every right to initiate appropriate legal action against the encroachers.

(8) The preamble of the Constitution 'WE THE PEOPLE OF INDIA', is the heart and soul of the Constitution. Article 12 of the Constitution provides definition for the State. Accordingly, 'the State' includes the Government and Parliament of India and the Government and the Legislature of each of the States and all local or other authorities within the territory of India or under the control of the Government of India. Thus, State is a person and therefore, all public lands belong to the State and we the people of India are the owners of the land. Thus, the right of property provided under Article 300-A is to be extended to the State as a person. In other words, the property belongs to the State is also protected under Article 300-A of the Constitution of India. Thus, any encroacher of a public/Government land is certainly depriving the right of property of the State to possess the same under Article 300-A of the Constitution of India. Therefore, the question of de-linking such encroachers otherwise will not arise at all. Question of http://www.judis.nic.in extending the equality clause or the discrimination clause will 14 not arise at all to the encroacher as an offender and an offender citing the offence committed by one offender, another one cannot claim that he should also be exonerated from the offence. Such a dangerous proposition, cannot be adopted at any circumstances and in the event of connivance with the officials in this regard also to be viewed very seriously.

(9) This Court wishes to ask a question whether any citizen of this country will allow another citizen to encroach the property owned by him. Litigations in lakhs and lakhs are pending before various Courts in our Great Nation only to establish the rights of such citizen in respect of their property. Such being the law of this country, how a State land can be allowed to be encroached by another citizen and such offences are dealt in a casual manner by the officials. Due to the constant increase of market value of the immovable property in this Great Nation, the public officials are also contributing for the dilution of the implementation of various laws in this regard, more specifically, while dealing with the Government lands. Such actions deserve to be condemned and such officials are to be dealt with iron-heart and no leniency can be shown to such public officials.

12.The Tamil Nadu Land Encroachment Act, 1905, is an Act, which provide measures for taking unauthorised occupation of land which are the property of the Government. The preamble of the Act provide measures for checking unauthorised occupation of lands which are the property of the Government, whereas, it has been the practice to check the unauthorised occupation of lands which are the property of the Government and by imposition of penal or prohibitory assessment or charge and whereas, the doubts have arisen as to how far such practice is authorized by law and it is expedient to make statutory provision for http://www.judis.nic.in checking such occupation. The Act provides for removal of 15 encroachment and and the implementation of the Act by the Government officials are to be done in a manner prescribed under the Act. Any violation of the officials also to be viewed seriously.

13.With this background, it is necessary to go into the legal principles laid down by the Courts on encroachments:

(i)In PANDIA NADAR AND ORS v. THE STATE OF TAMIL NADU AND ORS [ 1974 AIR 2044], the Constitution Bench of the Hon'ble Supreme Court rendered a Judgment on 30th April 1974 wherein, the very constitutional validity of the Tamil Nadu Land Encroachment Act, 1905 was tested. While dismissing the Appeals filed by land encroachers, the Hon'ble Supreme Court held as follows:
This Court then went on to apply those principles to the statutes under consideration in the following words : "The statute itself in the two classes of cases before us clearly lays down the purpose behind them, that is that premises belonging to the Corporation and the Government should be subject to speedy procedure in the matter of evicting unauthorized persons occupying them. This is a sufficient guidance for the authorities on whom the power has been conferred. With such an indication clearly given in the statutes one expects the officers concerned to avail themselves of the procedures prescribed by the Acts and not resort to the dilatory procedure of the ordinary Civil Court. Ever, normally one cannot imagine an officer having the choice of two procedures, one which enables him to get possession of the property quickly and the other which would be a prolonged one, to resort to the latter. Administrative officers, no less than the courts, do not function in a vacuum. It would be extremely unreal to hold http://www.judis.nic.in that an administrative officer would in taking proceedings for 16 eviction of unauthorised occupants of Government property or Municipal property resort to the procedure prescribed by the two Acts in one case and to the ordinary Civil Court in the other. The provisions of these two Acts cannot be struck down on the fanciful theory that power would be exercised in such an unrealistic fashion. In considering whether the officers would be discriminating between one set of persons and another one has got to take into account normal human behaviour and not behaviour which is abnormal. It is not every fancied possibility of discrimination but the real risk of discrimination that we must take into account. This is not one of those cages where discrimination is writ large on the face of the statute. Discrimination may, be possible but is very improbable. And if there is discrimination in actual (1) [1952] SCR 435 (2) [1962] 2 SCR 125 (3) [1960] 2 SCR 646 (4) [1954] SCR 30.

practice this Court is not powerless. Furthermore, the fact that the Legislature considered that the ordinary procedure is insufficient or ineffective in evicting unauthorised occupants of Government and Corporation property, and provided a special speedy procedure therefore is a clear guidance for the authorities charged with the duty of evicting unauthorised occupants. We, therefore, find ourselves unable to agree with the majority in the Northern India Caterers' case."

(ii)In KRISHNAN,L. v. STATE OF TAMIL NADU [2005 (4) CTC 1], His Lordship Justice F.M.Ibrahim Kalifulla, speaking for the Bench, held as follows:

“9. In this connection reference may be made to Article 48A of the Constitution which states: -
"Protection and improvement of environment and safeguarding of forests and wild life: - The State shall endeavour to protect and improve the environment and to http://www.judis.nic.in safeguard the forests and wild life of the country."
17

10. No doubt the above provision is in the Directive Principles of State Policy, but it is now well settled that the fundamental rights and directive principles have to be read together, since it has been mentioned in Article 37 that the principles d down in the Directive Principles are fundamental in the governance of the country and it is the duty of the State to apply these principles in making laws. The Directive Principles embody the aim and object of the State under a Republican Constitution, i.e., that it is a welfare State and not a mere police State, vide Kesavananda Bharati Vs. State of Kerala, (197 3) 4 SCC 225 (vide paragraphs - 134, 139 and 1714) and embodies the ideal of socio-economic justice, vide Union of India Vs. Hindustan Development Corporation, AIR 1994 SC 988 (990).

11. Though the early decisions of the Supreme Court paid comparatively scant attention to the Directive Principles in Part - IV of the Constitution as they were said to be non- justiciable and nonenforceable in the Courts (vide Article 37), the subsequent decisions of the Supreme Court changed this trend and this new trend reached its culmination in the 13 member bench Judgment of the Supreme Court in Kesavananda Bharati's Case (Supra), which laid down that there is no disharmony between the directive principles and fundamental rights because they supplement each other in aiming at the same goal of bringing about a social revolution and the establishment of a welfare State, which is envisaged in the Preamble to the Constitution. The Constitution aims at a synthesis of the two, and the Directive Principles constitute " the conscience of the Constitution". Together they form the core of the Constitution, vide Markandeya, V. Vs. State of A.P., AIR 1989 SC 1308 (paragraph - 9). They are not exclusionary, but are complementary to each other, vide Unnikrishnan, J.P. Vs. State of A.P., AIR 199 3 SC 2178. It http://www.judis.nic.in follows therefore that the courts should uphold, as far as 18 possible, legislation enacted by the State which seeks to remove inequalities and attain 'distributive justice', vide, Lingappa Pochanna Appealwar Vs. State of Maharashtra, AIR 1985 SC 389 (paragraphs 1 6 and 20), Manchegowda Vs. State of Karnataka,AIR 1984 SC 1151, Fateh Chand Himmatlal Vs. State of Maharashtra, AIR 1977 SC 1825, etc., In recent decisions the Supreme Court has been issuing various directions to the Government and administrative authorities to take positive action to remove the grievances which have been caused by nonimplementation of the Directive Principles, vide Comptroller and Auditor General of India Vs. Jagannathan, AIR 1987 SC 537 (paragraphs 20-

21), Mukesh Advani Vs. State of M.P., AIR 1985 SC 1363, Bandhua Mukti Morcha Vs. Union of India, AIR 1984 SC 802, Animal and Environment Legal Defence Fund Vs. Union of India, (1997) 3 SCC 549, etc.

12. Apart from the above we may also refer to Article 51A(g) of the Constitution which makes it a fundamental duty of every citizen "to protect and improve the natural environment including forests, lakes, rivers and wild life". This duty can be enforced by the Court, vide Animal and Environment Legal Defence Fund Vs . Union of India (supra, vide para-15).

13......

14. Therefore, we direct the respondents 1 to 5 to take necessary legal steps to remove the alleged encroachments made by the respondents 6 to 12 as well as the petitioner over Odai Poramboke in Iyan Punji Survey No.100/1 at No.247, Tatchur Village, Kallakurichi Taluk, Villupuram District measuring 5 acres and 70 cents. Inasmuch as this writ petition has come before us by way of a public interest litigation, we take this opportunity to direct the State Government to identify all such natural water http://www.judis.nic.in resources in different parts of the State and wherever illegal 19 encroachments are found, initiate appropriate steps in accordance with the relevant provisions of law for restoring such natural water storage resources which have been classified as such in the revenue records to its original position so that the suffering of the people of the State due to water shortage is ameliorated.”

(iii)In an important Judgment, the Hon'ble Supreme Court in JAGPAL SING v. STATE OF PUNJAB [ AIR 2011 SCC 1123], has held as follows:

“13. We find no merit in this appeal. The appellants herein were trespassers who illegally encroached on to the Gram Panchayat land by using muscle power/money power and in collusion with the officials and even with the Gram Panchayat. We are of the opinion that such kind of blatant illegalities must not be condoned. Even if the appellants have built houses on the land in question they must be ordered to remove their constructions, and possession of the land in question must be handed back to the Gram Panchayat. Regularizing such illegalities must not be permitted because it is Gram Sabha land which must be kept for the common use of villagers of the village. The letter dated 26.9.2007 of the Government of Punjab permitting regularization of possession of these unauthorized occupants is not valid. We are of the opinion that such letters are wholly illegal and without jurisdiction. In our opinion such illegalities cannot be regularized. We cannot allow the common interest of the villagers to suffer merely because the unauthorized occupation has subsisted for many years. “
21. For the reasons given above there is no merit in this appeal and it is dismissed.” http://www.judis.nic.in 14.It is categorically stated in the counter affidavit 20 filed by the respondents that the portion of the land encroached by the writ petitioner is a Government Poramboke land, which is preserved as water body. The Hon'ble Division Bench of our High Court in the case of T.S.Senthil Kumar, Vs. The Government of Tamil Nadu, rep.by its Secretary, Public Works Department, in W.P.No.20021 of 2008 dated 10.02.2010 and the relevant paragraphs are extracted hereunder:
“From the above, it is seen that the Act in question has come not a day sooner, because we have seen that the Ramsar Convention includes as wetlands, not only natural wet lands, but even human-made wetlands such as waste water treatment ponds and reservoirs. Therefore, tanks and tank poramboke lands would definitely require protection from encroachment.” “18.Considering the fact that we have adopted wet land conservation policy which takes note of the environmental value and functions of wet lands and the fact that they deserve to be protected, the State may take steps to protect all water bodies and not only tanks. In L.Krishnan's case - AIR 2005 Madras 311, this Court has referred to the judgment of the Supreme Court in AIR 2001 SC 3215, where the maintenance of ecological balance has been highlighted and this Court has also specifically indicated that it is imperative to see that water storage resources such as tanks, odais, oranis, canals are not obliterated by encroachers. Right to water is a part of life and, therefore, as observed by the Supreme Court in Hinch Lal Tiwari v. Kamal Devi and others - AIR 2001 SC 3215, demands of economic development must be made without compromising the natural resources of the earth which this generation holds in trust for future generation. The order of inter-generational equity has to be remembered and in fact http://www.judis.nic.in in the Rio Declaration, to which India is a party, it has been 21 affirmed that environmental protection constitutes an integral part of sustainable development and cannot be isolated from it.” “19.Persistent developmental activities, ignoring the need to protect natural resources, have caused irreparable damage. It is also necessary that the State shall not invoke Section 12 of the Act which results in alienation of tank poramboke lands citing "public interest". Protection of water resources is as much as a public interest issue as any other requirement. The Government may also bear in mind that water resources have to be protected while issuing patta to persons who claim to have resided in the same place for a number of years.”

15.The Hon'ble High Court, in the above said case issued directions to the State, which reads as under:

“(a)The State shall scrupulously follow the provisions of the Act. It shall also ensure that all the District Collectors and other authorities, who are concerned with the observance of the provisions of the Act, strictly follow the letter, dated 10.10.2007.
(b)The District Collectors, while creating adequate awareness, may also enlist the help of Self Help Groups to disseminate the message that protection of water resources will actually promote the welfare of the villages and therefore it is in the interest of every citizen to make sure that he is not encroaching on a tank and to clear tanks and water bodies which are filled with garbage and to avoid dumping of garbage will automatically enhance and improve the public health of the community.
(c)As already stated, the State will ensure that alienation of tank poramboke lands, citing public interest, shall not be made under Section 12 of the Act. The meaning http://www.judis.nic.in and weight of the words "public interest" shall be implicitly 22 borne in mind.
(d)The State holds all the water bodies in public trust for the welfare of this generation and all the succeeding generations and, therefore, protecting water bodies must be given as much weightage, if not more as allowing house-sites or other buildings to come up on such tanks or tank poramboke lands, and water charged lands.
(e)The State shall also bear in mind the provisions of this Act and the objects and reasons of this Act while issuing patta to persons who claim to have resided in the same place for a number of years and if necessary modify the relevant Government Orders to make sure that the implementation of these G.Os. are not in violation of this very valuable and important Act, namely Tamil Nadu Protection of Tanks and Eviction of Encroachment Act, 2007.”

16.The Hon'ble Division Bench of our High Court in W.P.No.26364 to 26376 of 2017 dated 10.10.2017, held as follows:

“8.A perusal of the typed set of documents filed in support of these writ petitions would reveal a shocking and sorry state of affairs. Admittedly, the petitioners are ranked encroachers and however, the concerned revenue officials have failed to take action at the relevant point of time and therefore, allowed them to perpetuate the illegality and the petitioners/their predecessors have, not only stopped with the illegal act of encroachment ; but also got emboldened on account of the inaction on the part of the revenue officials as well as the Local Body officials and proceeded to construct palatial superstructures, without any authorisation or planning permission and also leased out the same for commercial purposes. It appears that it was / is a deliberate http://www.judis.nic.in and wilful act on the part of the revenue officials as well as 23 the Local Body officials as to the non-taking of any action to abate such illegalities.” “The respondents shall cause inspection of the entire area in question and identify the encroachers as well as the unauthorised / deviated constructions and take necessary and appropriate action within a period of ten weeks from the date of receipt of a copy of this order and file a COMPLIANCE REPORT to this Court.” “The Administrative Department of the Government is directed to identify the officials concerned as to the continued laxity and exhibition of callousness and apathy in performing / discharging their official duties and neglect in protecting the assets of the Government and initiate appropriate Departmental and Criminal action and also file a Status Report.”

17.From the said judgments delivered based on the legal principles settled by the Hon'ble Apex Court of India, it is clear that all “Kuttai Poramboke”, “Pond Poramboke” and other Poramboke lands belongs to the Government are to be preserved for protecting the Environment and for the usage of the public at large. In this case, it is categorically admitted even by the writ petitioners' that they have encroached the Government Poramboke land and it was classified as “Vari Poramboke lands” and “Pond Poramboke lands”, which all are water bodies. Thus, there cannot be any leniency or misplaced sympathy in respect of such encroachments of the Government land and the authorities competent are duty bound to protect the same in all respects. However, this Court is able to find out that the officials have miserably failed to protect such valuable lands of the Government and submitted frequent proposals in favour of the writ petitioners' on extraneous considerations, enabling them to http://www.judis.nic.in pursue the matter for getting permission in an illegal 24 manner. Thus, the public officials have colluded with the writ petitioner company for the purpose of the continuance of encroachment of such Government Poramboke lands. All such Government officials are liable for prosecution and suitable disciplinary proceedings are also to be initiated against such persons. The Government officials are the abettors and have equally committed an offence by assisting the writ petitioners' to encroach the land and continue in the encroached land for the past about many years. Thus, the officials concerned are equally responsible.

18.This Court is able to find that the Sub-Collector, Ariyalur, who passed the impugned order alone has realized the fact and rejected the claim of the writ petitioner. Thus, the actions are to be initiated against all the officials, except the Sub-Collector, Ariyalur, who passed the impugned order in this writ petition.

19.Considering the arguments as advanced by the learned counsel for the writ petitioner as well as the learned Special Government Pleader, this Court has to consider, whether it is right on the part of the writ petitioner to encroach the Government Poramboke land and thereafter, write a letter, seeking permission to lay Railway Tracks. Whether the writ petitioner is right in continuing the industrial establishment by encroaching the Government land without even obtaining permission from the Government. This apart, the subsequent proposal to provide an alternate land for exchange is also not made clear by the writ petitioner. Contrarily, the respondents stated that the proposed alternate land suggested by the writ petitioner also belongs to the Government and it is not the land belongs to the writ petitioner. Under these circumstances, this Court http://www.judis.nic.in has to examine whether the writ petitioner has shown their 25 highhandedness in respect of encroaching the Government land with the hope that the Government will not raise any objection. This Court has to further examine that whether the public servants/respondents have acted prudently and diligently in maintaining the public lands meant for the welfare of the public at large. The Possibility of collusion and corrupt activities of the Government officials are also to be examined in such nature of cases, where the petitioner like corporate sector has encroached the public lands and laid Railway Tracks by digging the water body for about 30 ft. and utilizing the same for commercial purposes, thereby depriving the people of that locality to utilize the water bodies and the public pathway. All these questions are to be addressed in such nature of cases.

20.Admittedly, the writ petitioner has encroached the land belongs to the Government. In paragraph 7 of the affidavit filed in support of the writ petition categorically states that “9.55 K.M railway path identified by the petitioner company included lands under the Government Poramboke measuring a total extent of nearly 9.12 acres”. The petitioner made an application dated 05.05.2009, bearing No.549 with the 1st respondent to utilize the specified Government Poramboke land, thereby agreeing to pay the prescribed fee, if any, to the Government, of which, a copy was also sent to the 3rd and 4th respondents. Thus, it is unambiguous that the writ petitioner has encroached the land belongs to the Government without any authority. It is an admitted fact and therefore, factual presumption is to be drawn that the petitioner has usurped the powers of the State with an understanding that nobody can raise any objection in respect of such encroachments. Otherwise also, they are under the impression that no person in the Village can raise any http://www.judis.nic.in objection in view of their strength and they are confident 26 that they can get such permission even after encroachment. Such an attitude of the writ petitioner can never be tolerated. If the Corporate Sectors started encroaching the public lands with the fond hope that they can violate the rule of law and get permission from the Government in their own way, then the Courts cannot witness the same as mute spectator. Such an attitude of the writ petitioner is certainly unwarranted and is to be deprecated.

21.The frequent internal correspondences between the respondents are clear that they wanted to assist the writ petitioner on extraneous considerations. On a perusal of the internal communication between the respondents 3, 4, 5, 6 & 7, this Court is of a strong opinion that there is a possibility of collusion in order to help the writ petitioner one way or other. This Court cannot have any objection to help for the development of an Industry. In fact, this Court has to positively look into the industrial advancements and developments in our great Nation. However, considering the process of developing the industries and corporates, the persons, who all are desiring to commence such industrial activities, must know that they are bound by the rule of law and the norms fixed and the law in force, must be followed for the commencement of industrial activities. Such industries cannot encroach upon the Government land, which is not only a water body, but also used as a pathway by the Villagers and the people of that locality. Thus, the collusion in this regard by the authorities are also to be investigated by the State Government. There is a possibility of corrupt activities also and the investigating authority must examine all these aspects based on the internal correspondences shared between the respondents for several years and thereby allowing the writ petitioner to http://www.judis.nic.in enjoy the Government land for about many years. The 27 language used in the internal correspondences are self- explanatory that the authorities have taken steps to ratify the illegality committed by the writ petitioner. It is not an irregularity, but certainly an illegality. The illegality committed by the persons cannot be condoned in a routine manner. The illegalities are to be dealt with in accordance with law. When the authorities came to understand that the writ petitioner has committed an illegality, then they are bound to initiate appropriate action under the provisions of law. Thus, all those officials, who have shared the internal communication in order to help the writ petitioner in an illegal way, must be prosecuted and suitable disciplinary actions are to be initiated by the competent authorities. Once the illegality is found, it is duty mandatory on the part of the public servants to ensure that proper actions are initiated against all such illegalities. Contrarily, they are going on writing letters and sharing informations, knowing the fact that the Government has not granted any permission or assignment in favour of the writ petitioner. When the Sub Ordinate officials have indulged in such correspondences intentionally and knowing that the Government has not granted permission, there is no reason to approve the conduct and the manner in which they dealt with the matter relating to encroachment of public lands. Thus, the conduct of the Government officials concerned in this regard are certainly reprehensible and suitable actions are certainly warranted.

22.On a perusal of the impugned order, the Sub-

Collector has categorically made a finding that the writ petitioners' have encroached the Government land and laid Railway Tracks by digging in the encroached land 30 ft. depth and 60 ft. breadth. The alternate land suggested for http://www.judis.nic.in exchange is also classified as “Cart Track Poramboke lands”.

28

Therefore, the writ petitioner has made an attempt to cheat the Government by providing another Government land as an alternate land for exchange. The attitude of the writ petitioner in this regard deserves all further actions in accordance with the provisions of the Tamil Nadu Land Encroachment Act, 1905. The Sub-Collector has clearly stated that the land owners Easementary right has been encroached by the writ petitioner company, while forming the Railway Track in the Government Poramboke Lands. It is categorically established by the respondents 8 to 14 that the pattadars could not reach their land for cultivation, and could not carry the agricultural produce as well as the implements thereby affecting their livelihood and found rights on account of the encroachment of the Government land committed by the writ petitioner company. The land encroached was classified as “Vari Poramboke lands”, which all are prohibited water bodies by the Hon'ble Supreme Court. Some of the lands are “Pond Poramboke lands” and in the course of forming of Railway Track by digging to the depth of 30 ft, the natural water ways in these lands have been damaged, thereby hindering natural water flow leading to the curtailment of irrigation for agriculture. The lands to which exchange proposal is put forth by the company are “Cart Track Poramboke lands”. Thus, on account of the large scale of encroachment of Government lands by the writ petitioner company, the nearby land owners have lost their usual pathway rights. The findings of the District Collector is certainly an alarming factor for this Court. The writ petitioners' have encroached the water bodies and the Apex Court and this Court has passed number of orders, stating that the water bodies are to be protected in all respects. When there is an encroachment in the water body namely “Vari Poramboke lands”, “Pond Poramboke lands”, this Court http://www.judis.nic.in is unable to understand, why the official respondents have 29 not taken any action to remove all such encroachments by following the procedures as contemplated under the provisions of Tamil Nadu Protection of Tanks and Eviction of Encroachment Act, 2007. The present Sub-Collector, who passed the impugned order has categorically stated that the writ petitioners' have encroached the public lands, which includes water bodies and “Pond Poramboke lands”. Such being the factum, why the earlier officials, who had indulged in sharing internal correspondences, have not initiated proper legal action to evict the encroachers in respect of the Government lands, which all are classified as water bodies. In this regard, a detailed investigation and an enquiry is certainly warranted and all the officials, who have acted unbecoming of a public servant are to be prosecuted under the penal provisions as well as under the disciplinary laws.

23.This being the view taken by this Court, there is no infirmity as such in respect of the impugned order passed by the 2nd respondent/The Sub-Collector, Ariyalur, in proceedings dated 10.02.2015 and accordingly, the writ petition is devoid of merits. However, taking note of the internal correspondences between the Government officials and the manner in which the Government lands including the water bodies are systematically allowed to be encroached by the corporates like the petitioner, this Court is inclined to pass the following orders.

(i) The writ petitioner, admittedly, an encroacher of the Government land, has not established even a semblance of right to grant the relief as such sought for in the present writ petition. Accordingly, the claim of the writ petitioner is rejected.

(ii) The respondents 2 and 3 are directed to evict all the encroachments of the “Government Poromboke lands”, “Vari Poramboke lands”, “Pond Poramboke lands” and all http://www.judis.nic.in other public lands in that locality within a period of Two 30 Weeks from the date of receipt of a copy of this order.

(iii) The Superintendent of Police, Ariyalur, is directed to provide necessary Police protection to the respondents 2 and 3 to evict the encroachers from the public lands in all respects.

(iv) The first respondent is directed to order for an enquiry or investigation to be conducted by an I.A.S. level officer in respect of the conduct of the officials of the District Administration and the officials of the Public Works Department in respect of their conduct, negligence, dereliction of duty, corrupt activities, illegalities and to submit a enquiry report within a period of two Months from the date of receipt of a copy of this order.

(v) On receipt of an Investigation/Enquiry report, the first respondent is directed to initiate all appropriate actions against all the public servants and all other persons concerned under the penal provisions of law and under the Discipline and Appeal Rules.

24.With these directions, the writ petition stands disposed of. However, there shall be no order as to costs. Consequently, connected miscellaneous petitions are also closed”.

15.Considering the facts and circumstance of the lis on hand, this Court is of an opinion that the Assistant Settlement Officer has fraudulently issued the impugned order in order to favour the respondents 5 to 7 as well as other few individuals by converting the “Eri Poramboke” as patta land. Such a conversion is impermissible and the same was done on account of certain corrupt activities as the said Assistant Settlement Officer, who issued the impugned order also passed away by committing suicide. Under these circumstances, this Court is http://www.judis.nic.in 31 inclined to pass the following orders in view of the fact that the State is bound to protect the water bodies, water resources and Government Poramboke lands and utilize the said lands for the welfare of the public and to implement the public schemes in order to implement the constitutional principles and its Ethos.

16.This being the factum of the case, the District Collector is bound to act swiftly and remove all such encroachments by evicting the encroachers both in the Government lands and in water bodies. In view of the facts and circumstances, the following orders are passed:-

(i) The order passed by the 4th respondent dated 29.06.2000 in Mu.Mu.A2 2929/99 and the order of the 3rd respondent dated 02.09.2004 in Na.Ka.No.I 8285/2004 are quashed.
(ii) The District Collector, Thiruvannamalai District / 1st respondent is directed to conduct Review Meetings with the concerned officials of all the Departments to identify all the encroachments in water bodies, water resources and Government Poramboke lands in Thiruvannamalai District within his jurisdiction within a period of two weeks from the date of receipt of a copy of this order.
(iii) The District Collector, Thiruvannamalai District / 1st respondent is directed to issue suitable orders / instructions / circulars to all concerned officials to initiate immediate action to evict all such encroachers in Government http://www.judis.nic.in 32 Poramboke lands, water bodies, water resources within his jurisdiction by following the procedures as contemplated under the provisions of the Tamil Nadu Land Encroachment Act, 1905 or Tamil Nadu Protection of Tank and Eviction of Encroachment Act, 2007, which ever is applicable.
(iv) In the event of any failure, negligence or dereliction of duty on the part of the officials concerned, then the District Collector, Thiruvannamalai District is directed to initiate appropriate prosecution and departmental disciplinary proceedings against all such Government officials under the Discipline and Appeal Rules in force. It is made clear that there cannot be any leniency or misplaced sympathy in respect of the actions to be taken against all such inefficient officials and the officials, who are committing an act of dereliction of duty.
(v) Suitable Circulars / instructions to be issued by the District Collector, Thiruvannamalai District to all the officials concerned to protect the Government Poramboke lands, Government properties, water resources and water bodies in the manner prescribed under law.
(vi) The Superintendent of Police, Thiruvannamalai District is directed to provide adequate protections to all the officials concerned for the purpose of initiating actions to evict the encroahers from the Government Poramboke lands, water bodies and water resources in Thiruvannamalai District.

http://www.judis.nic.in 33

17.With the above directions, the writ petition stands allowed. However, there shall be no order as to costs. Consequently, connected miscellaneous petition is closed.

Post this matter “for reporting compliance” on 25.02.2019.

04.01.2019 kak Internet:Yes/No Index:Yes/No Speaking / Non-Speaking order Note: Registry is directed to communicate the copy of this order also to the District Superintendent of Police, Thiruvannamalai District.

To

1.The District Collector, Thiruvannamalai District.

Thiruvannamalai.

2.The Revenue Divisional Officer Cheyyar – Thiruvannamalai District.

3.The Tahsildar Arni Taluk – Arni Town Thiruvannamalai District.

4.The Assistant Settlement Officer, Thiruvannamalai.

5.The District Superintendent of Police, Thiruvannamalai District.

http://www.judis.nic.in 34 S.M.SUBRAMANIAM, J.

kak W.P.No.25618 of 2005 04.01.2019 http://www.judis.nic.in