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 5, Cited by 0]

Kerala High Court

Mohan Das vs State Of Kerala

Author: K. Vinod Chandran

Bench: K.Vinod Chandran

       

  

   

 
 
                          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT:

                      THE HONOURABLE MR.JUSTICE K.VINOD CHANDRAN

                   MONDAY,THE 27TH DAY OF JULY2015/5TH SRAVANA, 1937

                                   WP(C).No. 21779 of 2015 (V)
                                      ----------------------------

PETITIONER :
---------------------

            MOHAN DAS
            SON OF THANKAPPAN PILLA
            KURUPPAMPARAMBATHU NJANOOR HOUSE,
            KARUMALOOR VILLAGE, VELIYATHUNADU P.O.,
            PIN-683 511, PARUR TALUK.

            BY ADV. SRI. A.C. DEVY

RESPONDENT(S) :
----------------------------

        1. STATE OF KERALA
            REPRESENTED BY SECRETARY,
            DEPARTMENT OF REVENUE, SECRETARIAT,
            THIRUVANNATHAPURAM-695 001.

        2. THE REVENUE DIVISIONAL OFFICER
            FORT KOCHI, ERNAKULAM-682 001.

        3. THE TAHSILDAR
            PARUR TALUK, PARUR-683 513.

        4. THE VILLAGE OFFICER
            KARUMALLOOR VILLAGE-683 511.

            R1 TO R4 BY GOVT. PLEADER SMT. C.K. SHERIN

            THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
            ON 27-07-2015, THE COURT ON THE SAME DAY DELIVERED THE
            FOLLOWING:


Mn




                                                                       ...2/-

WP(C).No. 21779 of 2015 (V)
----------------------------------------

                                                      APPENDIX

PETITIONERS' EXHIBITS :
-------------------------------------

EXT. P1.             TRUE COPY OF TAX RECEIPT DATED 3/7/2015 ISSUED BY THE 4TH
                     RESPONDENT.

EXT. P2.             TRUE COPY OF COMMUNICATION DATED 20/6/2015 ISSUED BY THE
                     4TH RESPONDENT.

EXT. P3.             TRUE COPY OF THE APPLICATION DATED 12/6/2015 UNDER KLU
                     ORDER BEFORE THE 2ND RESPONDENT.

EXT. P4.             TRUE COPY OF REPORT OF THE 4TH RESPONDENT DATED 3/7/2015.

RESPONDENT(S)' EXHIBITS :                          NIL
--------------------------------------------------------

                                                                     //TRUE COPY//




                                                                    P.A. TO JUDGE
Mn



                K. VINOD CHANDRAN, J.
                ------------------------------------------
               W.P.(C) No. 21779 of 2015 (V)
                ------------------------------------------
            Dated this the 27th day of July, 2015

                       J U D G M E N T

The petitioner is the owner of 1.87 Ares of land in Survey No.73/5 and 10.12 Ares in Survey No.73/7 in Karumaloor Village, Parur Taluk, which is said to be 'garden land' but however described in the revenue records as 'nilam'. The petitioner contends that even in the Draft Data Bank prepared under the Kerala Conservation of Paddy Land and Wet Land Act, 2008 (hereinafter referred to as the 'Paddy Land Act') the property is shown as converted land.

2. The Supreme Court in RDO v. Jalaja Dileep -

2015(2) KHC 109(SC) considered the issue of rectification of description in the Basic Tax Register and held that the same is not permissible. However, with respect to conversion and utilisation of lands which are not covered or were converted prior to bringing into force of the Paddy Land Act it was held so in paragraphs 17 and 23, which are extracted hereunder:

W.P.(C) No. 21779/2015 -2-
"17. ''Paddy land" and "Wetlands" are defined under Sections 2 (xii) and 2 (xviii) of the Act respectively. As per Section 5(4), the Committee shall interalia prepare a data Bank with details of cultivable paddy land within the jurisdiction of the Committee. If the land is not included in the Data Bank or Draft Data Bank prepared under the Kerala Cultivation of Paddy Land and Wetland Act, 2008 and if it is not a "Paddy Land" or "Wetland" as defined under Act 28 of 2008, at the time of commencement of the Act 12 of 2008 and the classification of land is noted as "Nilam"

in the revenue records, the provision of Kerala Land Utilization Order 1967 will be applicable to such land and the Collector as defined in clause 2(a) of KLU Order 1967 has the power to grant permission to utilize the land for other purposes. As stated in clause 2(a) of KLU Order, Collectors shall examine such request for residential purpose, on merits on a case to case basis. However, with a view to prevent indiscriminate filling of Paddy Lands in the State, the Government have also prescribed certain restrictions in the Notification dated 5.2.2002 noted (supra), in which District Collectors have been directed interalia to ensure that the conversions which are likely to render irrigation investments infructuous and large scale conversion for commercial purpose are not allowed.

xxx xxx xxx W.P.(C) No. 21779/2015 -3-

23. The respondents in all the appeals are directed to approach the competent authorities constituted under KLU Order 1967/ Kerala Conservation of Paddy Land and Wetland Act 2008 as the case may be for conversion of the land. When the respondents approach the concerned authorities constituted under the above statutes, the concerned authorities shall consider the application of the respondents in accordance with the relevant provisions of the statutes and also the notification G.O.(Rt).

No.157/2002/Ad dated 5.2.2002 already extracted above in para 11 and in accordance with law keeping in view the factual position that may be brought to the notice of the authorities along with material to substantiate their claim. In the facts and circumstances of the case, we make no order as to costs."

3. In such circumstances, no rectification of the Basic Tax Register could be made. The petitioner has a contention that the land though included in the Data Bank prepared under the Paddy Land Act for the area, the Data Bank itself indicates it to have been converted 10 years back, i.e., prior to the Act of 2008. The petitioner then has to approach the appropriate authority under the Kerala W.P.(C) No. 21779/2015 -4- Land Utilisation Order 1967 for changed utilisation of the land. Such an application is filed at Ext.P3. If the property is found to be utilised for a different purpose prior to the Paddy Land Act, the consideration shall be made, if necessary, after a physical inspection and concluded by a speaking order within two months from the date of production of the certified copy of this judgment, in accordance with Puthan Purakkal Joseph v. Sub Collector - 2015 (3) KLT 182. Subsequent to such a finding the petitioner could also approach the 2nd respondent (R.D.O.) by filing proper application for fresh assessment of the land, as directed to be utilised under the KLU order, as has been held in Kizhakkambalam Grama Panchayath V. Mariumma - 2015(2) KLT 516.

Writ Petition is disposed of.

Sd/-

K.VINOD CHANDRAN, JUDGE jjj