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 1, Cited by 0]

Madras High Court

Unknown vs The Revenue Divisional Officer on 11 August, 2023

Author: J.Nisha Banu

Bench: J.Nisha Banu

                                                                       W.P.No.2113 of 2000

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 11.08.2023

                                                   CORAM

                            THE HONOURABLE MRS. JUSTICE J.NISHA BANU
                                             AND
                          THE HONOURABLE MRS. JUSTICE K.KUMARESH BABU

                                              W.P.No.2113 of 2000


                1. N.Muthulakshmi Ammal

                2. A. N.Anandapadmanabhan-Deceased

                3. A.N.Ananda Ramakrishnan

                4. A.N.Ananda Selvakumar

                5. A.Jayalakshmi

                6. Lalitha

                7. A.N.Ananda Ramasubbu

                8. A.Veeraraghavalakshmi
                  W/o A.N.Anandapadmanabhan

                9. A.Subbulakshmi,
                   D/o A.N.Ananda Padmanabhan

                10. A.Gowri,
                   D/o A.N.Ananda Padmanabhan

                11. A.Shanthi,
                   D/o A.N.Ananda Padmanabhan

https://www.mhc.tn.gov.in/judis
                Page 1/7
                                                                  W.P.No.2113 of 2000

                12. A.Saroja
                    D/o A.N.Ananda Padmanabhan

                13. A.Narayanan
                   S/o A.N.Ananda Padmanabhan

                14. A.Jothi Ganesh
                   S/o A.N.Ananda Padmanabhan

                15. A.Radha
                   D/o A.N.Ananda Padmanabhan

                16.A.Latha
                   D/o A.N.Ananda Padmanabhan

                P8 to P16 are substituted as LRs
                of the deceased petitioner /P2
                as per order dated 11.11.2019 made
                in WPMP.No.1331/2008 in
                W.P.No.2113/2000 by MMSJ & TKRJ)                 ..Petitioners.

                                               Vs.

                1. The Revenue Divisional Officer,
                   Tirunelveli
                  (R1 substituted as per
                  order dated 3.12.2019 made in'
                  WMP.No.33592/2019
                  in W.P.2113/2000 by RPSJ & RPAJ)

                2. The District Revenue Officer,
                   (Land reforms)
                   Chennai – 5.

                3. Tamil Nadu Land Reforms Special
                   Appellate Tribunal, Santhome,
                   Chennai – 4.                      ... Respondents


https://www.mhc.tn.gov.in/judis
                Page 2/7
                                                                                     W.P.No.2113 of 2000

                          Writ Petition filed under Article 226 of the Constitution of India to issue

                a Writ of Certiorarified Mandamus to call for the records relating to the

                Special Revision petition 29/99 passed by the Tamil Nadu Land Reforms

                Special Appellate Tribunal dated 30.11.1999 confirming the order in

                MRI/69/A/TNV/17-70 passed by the Assistant Commissioner of Land reforms

                Tirunelveli dated 26.10.1996 and quash the same and forbear the 1st respondent

                from taking possession of any surplus land from the petitioners.

                                  For Petitioner    : Mr.Subramanian
                                                      for Mr.A.R.Nixon

                                  For Respondents : Mr.R.Silambannan,
                                                    Additional Advocate General
                                                    assisted by Mr.P.Gurunathan,
                                                   Additional mGovernment Pleader
                                                    and Mr.M.Babu Barveez
                                                    Government Advocte

                                                      ORDER

This writ petition has been filed challenging the order of the Special Appellate Tribunal of Tamilnadu Land Reforms, dated 30.11.1999.

2. Pending this writ petition, a claim was made by the land owner stating that out of the lands that were taken for consideration, 41.13 acres does not belong to the petitioners. This Court, after taking into consideration, the earlier status report filed by the Government on 10.11.2022 had passed the following order.

https://www.mhc.tn.gov.in/judis Page 3/7 W.P.No.2113 of 2000

3.This Court is of the view that the respondents shall consider the petitioners' case of disowning the land to an extent of 41.13 ordinary acres as detailed in the affidavit (amended vide order of this Court dated 28.10.2019 in WMP.No.13324/2018 in WP.No.2113/2000) filed by the petitioner.

4. A situation may arise where the respondents may not be in a position to meet the defence of some third parties. Therefore, the respondents shall verify the Revenue Records and registered transactions by getting encumbrance certificate in respect of all the lands, which are disowned by the petitioners and file a report before this Court.

5. At the request of the learned Senior Counsel appearing for the petitioners, the petitioners are permitted to appear before the respondents when enquiry is conducted to ascertain whether the lands about 41.13 acres belong to the family of the petitioners or not or whether the property measuring about 41.13 acres have been wrongly included in the partition deed.

3. Today, Mr.R.Silambannan, learned Additional Advocate General had filed a further status report wherein it has been indicated that the claim of the petitioners as regards the inclusion of 41.13 acres, is correct. The relevant portion of the status report is extracted hereunder. https://www.mhc.tn.gov.in/judis Page 4/7 W.P.No.2113 of 2000

8. It is respectfully submitted that the lands measuring 41.13 OAs equivalent to 10.282 S.As in Pudukulam Village are not owned by the land owner at any stage. If the above lands are deleted from the holdings of the land owner, the holdings of the Land Owner may be redetermined as follows.

                                                                Ordinary           Standard
                                                                 Acre                  Acre
                          Total lands held by the Land Owners
                          as on 15.2.70                       243.47                   62.990

                          Deduct 2 major sons
                          share (1/5x2)                          97.38                 25.196

--------------------------------

146.09 37.794 Net holdings Lands not owned by the Land owner 41.13 10.282

--------------------------------

                                                                104.96                 27.512
                          (ceiling area allowed 7 members)          --                 25.000
                                                                _____________________
                                  Surplus                           --                 2.512
                                                                _____________________

4. In view of the above admitted position, the proceedings of the Special Appellate Tribunal, taking into consideration that the petitioners had owned this 41.13 acres would have to be revisited and on this simple ground the same has to be set aside.

5. Learned counsel appearing on behalf of the petitioners would state that the present proceedings is at the stage of passing orders under section https://www.mhc.tn.gov.in/judis Page 5/7 W.P.No.2113 of 2000 10(5) of the Tamil Nadu Land Reforms Act by the 1st respondent. As per the status report filed today, it has been indicated that there is excess of 2.512 standard acres which claim has been disputed by the learned counsel for the petitioners. Therefore, the 1st respondent shall give an opportunity to the petitioners with regard to the present claim of surplus land of 2.512 standard acre, after giving an opportunity to the petitioners and pass appropriate orders within a period of twelve weeks from the date of receipt of a copy of this order.

Accordingly, the Writ Petition is disposed of. No costs.

                                                                  (J.N.B,J.)    (K.B, J.)
                Index             : Yes / No                           11.08.2023
                Internet          : Yes
                vsi

                To

1. The Revenue Divisional Officer, Tirunelveli (R1 substituted as per order dated 3.12.2019 made in' WMP.No.33592/2019 in W.P.2113/2000 by RPSJ & RPAJ)

2. The District Revenue Officer, (Land reforms) Chennai – 5.

3. Tamil Nadu Land Reforms Special Appellate Tribunal, Santhome, Chennai – 4.

https://www.mhc.tn.gov.in/judis Page 6/7 W.P.No.2113 of 2000 J. NISHA BANU, J.

and K.KUMARESH BABH,J.

vsi W.P.No.2113 of 2000 11.08.2023 https://www.mhc.tn.gov.in/judis Page 7/7