Supreme Court of India
Baby vs Travancore Devaswom Board & Ors on 6 November, 1998
Bench: S.B.Majmudar, M.Jagannadha Rao
PETITIONER: BABY Vs. RESPONDENT: TRAVANCORE DEVASWOM BOARD & ORS. DATE OF JUDGMENT: 06/11/1998 BENCH: S.B.Majmudar, M.Jagannadha Rao JUDGMENT:
DER Leave granted.
These appeals are filed against the judgment of the High Court in revision given under the Kerala Land Reforms Act (hereinafter referred to as the Act). The High Court set aside the judgment of the Appellate Authority dated 20th Dec. 1989 which affirmed the order of the Land tribunal dated 24th Nov., 1980. The dispute between the parties before the international was as to whether the appellant before us was the cultivating tenant.
A limited notice was issued in these appeals as to whether the High Court had acted within its jurisdiction under Section 103 of the Act. That Section reads as under:
"103, Revision by High Court :- (1) Any person aggrieved by -
(i) any final order passed in an appeal against the order of the Land Tribunal; or this Act;
or
(ii) any final order passed by the Land Board Under this Act; or
(iii) any final order of the Talok Land Board under this Act, Learned senior counsel for the appellant contended that the Taluk Land Board and the Appellant Authority have not failed to decide any question of law nor could it be said that any such question was erroneously decided. The High Court had interfered with the order of the tribunals on the ground that several material documents including judicial proceedings were not adverted to by the tribunals. The High Court held that the legal effect of these documents was not considered by the tribunals. On those grounds, it was argued the High Court was not entitled to interfere under Section 103 of the Act. Learned senior counsel for the appellant submitted that if certain documents were not considered or their legal effect was not taken into consideration, still that did not amount to an erroneous decision of a question of law, not failure to decide a question of law. Learned senior counsel for the appellant submitted that the question of existence of tenancy was a question of fact and if certain documents which were relevant in that connection were not taken into consideration it could not be said that the question of law was erroneously decided or was not decided.
We find sufficient force in the contention of the learned senior counsel for the appellant in regard to the meaning of the words "has either decided erroneously or failed to decide any question of law". On the facts of the present case learned senior counsel is justified in submitting that the lower tribunals had neither decided any question of law erroneously nor failed to decide any question of law. Mere non-cnsideration of relevant documents including the relevance of certain Judicial Proceedings would not strictly fall within Section 103 of the Act.
But that, in our opinion, is not the end of the matter. The High court had still powers under Article 227 of the Constitution of India to quash the orders passed by the tribunals if the findings of fact had been arrived at by non-consideration of the relevant and material documents the consideration of which could have led to an opposite conclusion. This power of the High court under the Constitution of India is always in addition to the powers of revision under Section 103 of the Act. In that view of the matter the High Court rightly set aside the orders of the tribunals. We do not, therefore, interfere under Article 136 of the constitution of India. The appeals fail and are dismissed.
No costs.
may within such time as may be prescribed, prefer a petition to the High Court against the order on the ground that the appellate authority or the Land Board, or the Taluk Land Board, as the erroneously, or failed to decide, any question of law."
Learned