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 45, Cited by 0]

Madras High Court

P.Jeya vs The Commissioner Of Land Reforms on 7 November, 2024

Author: C.Saravanan

Bench: C.Saravanan

                                                                     W.P.(MD) Nos.19872 of 2015 etc., batch



                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                        Reserved On           28.10.2024
                                        Pronounced On         07.11.2024

                                                      CORAM :

                                  THE HONOURABLE MR. JUSTICE C.SARAVANAN

                                  W.P.(MD) Nos.19872 and 19879 of 2015
                                and W.P.(MD) Nos.22149 and 22150 of 2018
                                                     and
                     M.P.(MD) Nos.1, 2 of 2015, M.P.(MD) No.2 of 2015, W.M.P.(MD) Nos.
                                       20082, 20083 and 20084 of 2018
                                                     and
                             W.M.P. (MD) Nos.20085, 20086 and 20087 of 2018

                W.P.(MD) No.19872 of 2015

                P.Jeya                                                       ... Petitioner

                                                        Vs.

                1.The Commissioner of Land Reforms,
                  Ezhilagam, Chepauk,
                  Chennai – 600 005.

                2.The Assistant Commissioner of Land Reforms,
                  Madurai.

                3.The Authorized Officer (Land Reforms)-cum-
                    Revenue Divisional Officer,
                  Madurai.

                4.The Tahsildar,
                  Madurai North Taluk,
                  Madurai.


               1/84
https://www.mhc.tn.gov.in/judis
                                                                  W.P.(MD) Nos.19872 of 2015 etc., batch



                5.Dhanam

                6.Gandhi

                7.Vasantha

                8.S.Ramachandran

                9.S.Karikalan

                10.T.Ponmalai

                11.S.Manonmani                                            ... Respondents

                Prayer in W.P.(MD) No.19872 of 2015: Writ Petition filed under Article 226 of
                the Constitution of India for issuance of a Writ of Certiorarified Mandamus, to
                call for the records pertaining to the impugned order passed by the third
                respondent in Na.Ka.No.S/M.R.4/225/13/58-61, dated 23.07.2015 insofar
                rejecting the petitioner's claim to declare the land in S.No.312/3, R.S.No.62/3
                measuring 1.69 acres of Kannanendal Village, Madurai North Taluk, Madurai
                District is not a surplus land under the Tamil Nadu Land Ceiling Act, quash the
                same and direct the third respondent to declare the above land is not a surplus
                land and consequently forbear the first to fourth respondents from disturbing
                the petitioner's possession and enjoyment of the above lands.
                W.P.(MD) No.19879 of 2015

                1.Vasantha

                2.S.Ramachandran

                3.S.Karikalan



               2/84
https://www.mhc.tn.gov.in/judis
                                                                   W.P.(MD) Nos.19872 of 2015 etc., batch




                4.T.Ponmalai

                5.S.Manonmani                                              ... Petitioners

                                                      Vs.

                1.The Principal Secretary,
                  Commissioner of Land Reforms,
                  Chepauk, Chennai – 600 005.

                2.The District Collector,
                  Madurai District, Madurai.

                3.The Authorized Officer (Land Reforms)-cum-
                    Revenue Divisional Officer,
                  Madurai.

                4.P.Jeya

                5.Dhanam

                6.Gandhi

                (R5 and R6 are impleaded vide Court order
                dated 27.06.2024 in W.M.P.(MD) No.366 of 2018
                in W.P.(MD) No.19879 of 2015)                              ... Respondents
                Prayer in W.P.(MD) No.19879 of 2015: Writ Petition filed under Article 226 of
                the Constitution of India for issuance of a Writ of Certiorarified Mandamus, to
                call for the records from the third respondent leading to pass the impugned
                order dated 23.07.2015 passed in Na.Ka.En.S/MR4/225/13/58-61 and quash the
                same and consequently direct the third respondent to declare that the lands to an
                extent of 1.69 acres in Survey No.312/3, New Survey No.62/3, Kannanendal
                Village, Madurai North, Madurai District is not a surplus land.


               3/84
https://www.mhc.tn.gov.in/judis
                                                                W.P.(MD) Nos.19872 of 2015 etc., batch




                W.P.(MD) No.22149 of 2018

                Dhanam (Died)

                S.Latha

                (Petitioner is substituted vide Court order
                dated 27.06.2024 in W.M.P.(MD) No.11571 of 2023
                in W.P.(MD) No.22149 of 2018)                               ... Petitioner

                                                   Vs.

                1.The Commissioner of Land Reforms,
                  Ezhilagam, Chepauk,
                  Chennai – 600 005.

                2.The Assistant Commissioner of Land Reforms,
                  Madurai.

                3.The Authorized Officer (Land Reforms)-cum-
                    Revenue Divisional Officer,
                  Madurai.
                4.The Tahsildar,
                  Madurai North Taluk,
                  Madurai.

                5.P.Jeya

                6.Vasantha

                7.S.Ramachandran

                8.S.Karikalan

                9.T.Ponmalai

                10.S.Manonmani                                          ... Respondents


               4/84
https://www.mhc.tn.gov.in/judis
                                                                 W.P.(MD) Nos.19872 of 2015 etc., batch




                Prayer in W.P.(MD) No.22149 of 2018: Writ Petition filed under Article 226 of
                the Constitution of India for issuance of a Writ of Certiorarified Mandamus, to
                call for the records pertaining to the impugned order passed by the second
                respondent in his proceedings in Na.Ka.No.S/M.R.4/225/13/58/61 dated
                23.7.2015 and quash the same and consequently direct the first to fourth
                respondents herein to confirm the Assignment Order dated 14.06.2002 in
                favour of the petitioner.

                W.P.(MD) No.22150 of 2018

                Gandhi                                                       ... Petitioner

                                                     Vs.

                1.The Commissioner of Land Reforms,
                  Ezhilagam, Chepauk,
                  Chennai – 600 005.

                2.The Assistant Commissioner of Land Reforms,
                  Madurai.

                3.The Authorized Officer (Land Reforms)-cum-
                    Revenue Divisional Officer,
                  Madurai.

                4.The Tahsildar,
                  Madurai North Taluk,
                  Madurai.

                5.P.Jeya

                6.Vasantha

                7.S.Ramachandran

               5/84
https://www.mhc.tn.gov.in/judis
                                                                 W.P.(MD) Nos.19872 of 2015 etc., batch



                8.S.Karikalan

                9.T.Ponmalai

                10.S.Manonmani                                           ... Respondents


                Prayer in W.P.(MD) No.22150 of 2018: Writ Petition filed under Article 226 of
                the Constitution of India for issuance of a Writ of Certiorarified Mandamus, to
                call for the records pertaining to the impugned order passed by the second
                respondent in his proceedings in Na.Ka.No.S/M.R.4/225/13/58/61 dated
                23.7.2015 and quash the same and consequently direct the first to fourth
                respondents herein to confirm the Assignment Order dated 14.06.2002 in
                favour of the petitioner.

                          For Petitioner    : Mr.K.P.Narayanakumar
                                              in W.P(MD) No.19872 of 2015

                          For Petitioners   : Mr.K.P.Narayanakumar
                                              in W.P.(MD) No.19879 of 2015

                          For Petitioners : Mr.M.Sricharan Rangarajan
                                            Senior Counsel
                                            for M/s.Veera Associates
                                            in W.P.(MD) Nos.22149 and 22150 of 2018
                          For Respondents :

                          For R1 to R4      : Mr.Baskaran
                                              Additional Advocate General
                                              assisted by Mr.S.P.Maharajan
                                              Special Government Pleader
                                              in W.P.(MD) Nos.19872 of 2015,
                                              W.P.(MD) Nos.22149 and 22150 of 2018



               6/84
https://www.mhc.tn.gov.in/judis
                                                                      W.P.(MD) Nos.19872 of 2015 etc., batch




                          For R1 to R3       : Mr.Baskaran
                                               Additional Advocate General
                                               assisted by Mr.S.P.Maharajan
                                               Special Government Pleader
                                               in W.P.(MD) No.19879 of 2015

                          For R4             : Mr.N.Madhavagovindan
                                               in W.P.(MD) No.19879 of 2015

                          For R5 and R6      : Mr.M.Sricharan Rangarajan
                                               Senior Counsel
                                               for M/s.Veera Associates
                                               in W.P.(MD) Nos.19872 and 19879 of 2015

                          For R5 to R10      : Mr.K.P.Narayanakumar
                                               in W.P.(MD) Nos.22149 and 22150 of 2018


                          For R7 to R11      : Mr.N.Madhavagovindan
                                               in W.P.(MD) No.19872 of 2015


                                                COMMON ORDER

By this Common Order, all the Writ Petitions are being disposed of.

2. In these Writ Petitions, the respective petitioners have challenged the impugned order dated 23.07.2015 passed by the Assistant Commissioner for Land Reforms, since designated as Authorized Officer (Land Reforms)-cum- Revenue Divisional Officer, Madurai pursuant to G.O.Ms.No. 34, Revenue Department, dated 14.01.2015, who is the third respondent in W.P.(MD) Nos. 7/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch 19879 & 19872 of 2015/second respondent in W.P.(MD) Nos.22149 & 22150 of 2018.

3. According to the petitioners, by the Impugned Order dated 23.07.2015, the rights of the respective petitioners have been diluted. The operative portion of the Impugned Order reads as under:-

8/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch 9/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch 10/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch 11/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

4. By the Impugned Order dated 23.07.2015, the assignment in favour of the petitioner in W.P.(MD) No.22149 of 2018 and the petitioner in W.P.(MD) No.22150 of 2018 namely, Mrs.Dhanam and Mrs.Gandhi have been cancelled and the rights claimed by the other two petitioners, namely Mrs.P.Jeya, petitioner in W.P.(MD) No.19872 of 2015 and Mrs.Vasantha, petitioner in W.P.(MD) No.19879 of 2015 have been rejected.

5. The petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 namely, Mrs.Dhanam and Mrs.Gandhi have challenged the impugned order dated 23.07.2015 de-recognizing their rights as assignee of the land measuring an extent of 1.69 Acres in S.No.312/3 (New S.No.62/3) situated at Kannanyenthal Village, Madurai North Taluk, pursuant to an assignment made in their favour earlier on 14.06.2002 by the Assistant Commissioner (Land Reforms), Madurai, out of the total extent of 5.66 Acres of land. The aforesaid land was earlier assigned to one Mr.Karuppusamy and Mrs.P.S.Kamala.

6. The subject land originally belonged to one Mrs.Rani Ponnammal. Thereafter, it came into the hands of one Mrs.Pichaiammal pursuant to a “Will” 12/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch executed dated 23.07.1961 on 28.09.1961 by Mrs.Rani Ponnammal in favour of Mrs.Pichaiammal after the death of Mrs.Rani Ponnammal.

7. The holdings of Mrs.Pichaiammal were determined as 231-22 ordinary acres equivalent to 153-643 standard Acres as on 28.09.1961. After following the procedures, the Final Statement under Section 12 of the Act was published in the Tamil Nadu Government Gazette (TNGG) dated 18.07.1973. The notification under Section 18(1) of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961 (Tamil Nadu Act 58/61) [hereinafter to as “the Principal Act”] was published in the TNGG dated 29.08.1973.

8. The said notification was cancelled and a revised notification under Section 18(1) of the Act was published in the TNGG dated 09.01.1985 declaring an extent of 201.60 Ordinary Acres equivalent to 131.661 Standard Acres as surplus lands in the hands of Mrs.Pichaiammal.

9. However, before the said Principal Act even before the Principal Act received the President's assent on 13.04.1962 and came into force and before the Principal Act was notified on 02.05.1962 and, Mrs.Pichaiammal, the legatee 13/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch under the Will dated 23.07.1961 of Mrs.Rani Ponnammal sold the subject land to one Mr.T.V.Alagarsamy by registering a Sale Deed dated 11.04.1962.

10. The sale was ultimately Registered on 28.04.1962 in favour of Mr.T.V.Alagarsamy i.e., after the date of assent of the President on 13.04.1962 and subsequent to the date of its publication in the Official Gazette on 02.05.1962.

11. It is stated that Mr.T.V.Alagarsamy sold the land to one Mr.B.N.Subburamier in the year 1965, who is said to have died intestate leaving no Class-I heirs. It appears that the petitioners in W.P.(MD) Nos.19872 & 19879 of 2015 namely, Mrs.Jeya and Mrs.Vasantha who are the sister and sister-in-law claimed rights over the land through their father and father-in-law respectively namely Mr.A.S.Ponnaiah Konar as a “cultivating tenant” under the provisions of the Tamil Nadu Cultivating Tenants Protection Act,1955 [Act 25 of 1955] from Mr.P.N.Subburamier. However, there are no records to show that the land, indeed, had been sold to Mr.T.V.Alagarsamy. 14/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

12. Meantime, Mrs.P.Jeya, D/o Mr.A.S.Ponnaiah Konar, the petitioner in W.P.(MD) No.19872 of 2015 has also purchased the entire extent of land from one Mohanram, who himself is said to have bought the said land from the legal heir of late B.N.Subburamier who is said to have died intestate in the year 1965 vide Sale Deed dated 27.04.2006 vide Registered Document No.666/2006 before the Sub Registrar Office, Parasalai, Kerala by including the said land in Tamil Nadu as part of the Schedule to the aforesaid Sale Deed.

13. If the petitioner Mrs.Jeya in W.P.(MD) No.19872 of 2015 succeeds, the rights of her father Late Mr.A.S.Ponnaiah Konar as cultivating tenant under the provisions of the Tamil Nadu Cultivating Tenants Protection Act,1955 [Act 25 of 1955] and subsequently as the owner of the land pursuant to registered Sale Deed dated 27.04.2006 executed by Mohanram will stand protected, W.P. (MD)Nos.22149 and 22150 of 2018 filed by the petitioners namely Mrs.Dhanam and Mrs.Gandhi are liable to be dismissed.

14. Similarly, if the petitioner in W.P.(MD) No.19879 of 2015 namely, Mrs.Vasantha, Wife of late Pon.Solaimalai, who is the sister-in-law of Mrs.Jeya the petitioner in W.P.(MD) No.19872 of 2015 who claims rights through her 15/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch husband late Pon.Solamalai and through her father-in-law namely late Mr.A.S.Ponnaiah Konar as the cultivating tenant, succeeds W.P.(MD) Nos. 22149 and 22150 of 2018 filed by the petitioners namely Mrs.Dhanam and Mrs.Gandhi are liable to be dismissed.

15. The petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 namely Mrs.Dhanam and Mrs.Gandhi are the subsequent assignees of the subject land on 14.06.2002 which was/were earlier assigned to Mr.Karuppusamy and Mrs.P.S.Kamala.

16. The petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 are said to be none other than the sisters of one Mr.L.Karuppiah who was an officer attached to the Revenue Department. It appears that the said Karuppiah's wife namely, Mrs.Indirani had attempted to disturb the possession from the late Mr.Pon.Solaimalai, son of Late Mr.A.S.Ponnaiah Konar/husband of Mrs.Vasantha, the Petitioner in W.P.(MD) No.19879 of 2015/ the brother of Mrs.Jeya the Writ Petitioner in W.P.(MD) No.19872 of 2015.

17. It appears, O.S.No.331 of 1993 was also filed before the District Munsif Court, Melur by late Mr.Pon.Solaimalai, the husband of Mrs.Vasantha, 16/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch the petitioner in W.P.(MD) No.19879 of 2015/brother of Mrs.Jeya, the petitioner in W.P.(MD) No.19872 of 2015 against one Mrs.Indirani for a permanent injunction.

18. The said Mrs.Indirani is said to be the sister-in-law of the petitioners in W.P.(MD) No.22149 of 2018 & W.P.(MD) No.22150 of 2018 namely Mrs.Dhanam and Mrs.Gandhi. The said Mrs.Indirani had taken a categorical stand that the land that was earlier assigned to Mr.Karuppasamy and Mrs.P.S.Kamala on 16.03.1985 who had executed two registered Power of Attorneys dated 06.04.1992 & 11.03.1992 respectively and thereby appointed the said Mrs.Indirani as their Power of Attorney-Holder.

19. In the Written Statement filed before the District Munsif Court, Melur in O.S.No.331 of 1993, the defendant namely the said Mrs.Indirani has stated as follows:-

“4. The allegation in the plaint that the plaintiff has filed a petition to the Government to cancel the assignment orders passed in favour of the said B.A.Kuppusamy and A.S.Kamala and the Government has also cancelled the assignment orders in the year 1988 are absolutely false. It is submitted that the plaintiff has not filed any such petition and no notice was served upon the said Kuppusamy and Kamala. No enquiry was conducted by the Government 17/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch and no such cancellation order was passed by the Government. This defendant submits that even if there is any such order, the same is void illegal and not binding on Kuppusamy and Kamala and this defendant. It is to be noted that the plaintiff has not produced the alleged cancellation order along with the plaint.” Submissions of Petitioners in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015

20. The learned counsel for the petitioners in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015 namely, Mrs.Jeya and Mrs.Vasantha would submit that the land in question had already been transferred to one Mr.T.V.Alagarsamy on 11.04.1962, before the Principal Act was notified and therefore, the sale of land by Mrs.Pichaiammal to Mr.T.V.Alagarsamy on 11.04.1962 is out of the bounds of the provisions of the Principal Act.

21. The learned counsel for the petitioners in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015, Mrs.Jeya and Mrs.Vasantha would further submit that Section 22 of the Principal Act would neither further the case of the Government which is defending the Impugned Order nor the petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 namely, Mrs.Dhanam and Mrs.Gandhi.

18/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

22. He would further submit that amendment to the Principal Act vide Sections 3(1) and 3(2) of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Amendment Act, 1971 [Tamil Nadu Act No.41/1971] as also the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Fourth Amendment Act, 1972 [Tamil Nadu Act No.39/1972] and Section 3(2) of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Fifth Amendment Act, 1972 [Tamil Nadu Act No.10/1974] will not come to rescue of the two other petitioners namely, Mrs.Dhanam and Mrs.Gandhi, the petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 and/or the Government, as the land had already been transferred prior to commencement of the Act as amended by Sections 3-A, 3- B, 3-C, 3-D & 3-E of the Act. Specifically, a reference was made to Section 3- E of the Act which reads as under:-

“3-E. Notwithstanding anything contained in this Act, if, by virtue of the operation of section 3 of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Fifth Amendment Act, 1972, the total extent held by any person exceeds the ceiling area, then, in relation to such person and in this Act, unless the context otherwise requires,
(i) “date of the commencement of this Act” means
(a) for the period before the 15th day of February 1970, the 6th day of April 1960;
(b) for the period commencing on the 15th day of February 1970, the 15th day of February 1970;
19/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

(ii) “notified date” means the date specified by the Government, in a notification, which shall be a date subsequent to the date of the publication of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Fifth Amendment Act, 1972, in the Tamil Nadu Government Gazette.”

23. The learned counsel for the petitioners in W.P.(MD) Nos.19872 & 19879 of 2015 namely Mrs.Jeya and Mrs.Vasantha would further submit that though the Principal Act came into operation on 6th April 1960, by virtue of Section 3-E, which was amended in the year 1974, it is illogical and illegal to cover a Sale Deed that was executed on 11.04.1962, since the Presidential assent to the Principal Act was received only on 13.04.1962 and thus prior transfers before the commencement of the said Act, will not come under the purview of the Act. Further, the land in dispute could not be calculated as surplus along with other properties of Mrs.Pichaiammal. Hence, the said Act was not at all applicable to the lands in the present case in hand.

24. He would further submit that the applicability of Section 22 of the Act regarding bona fide transfers etc., will come into play only after the amendment of Section 3-E, in the year 1974, with retrospective effect. Even though the Amendment Act speaks about retrospective application to earlier 20/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch transactions, the land in Survey No.312/3 could not be included under Section 22, only because the sale to T.V.Alagarsamy was prior to the assent by the President of the Act. Hence, both the sale transaction of T.V.Alagarsamy dated 11.04.1962 and the ownership of property in Survey No.312/3 was out of the purview of the Principal Act.

25. The learned counsel for the petitioners in W.P.(MD) Nos.19872 & 19879 of 2015, namely Mrs.Jeya and Mrs.Vasantha, would further submit that it is settled proposition of law that different rights over a property can co-exist. It is the case of the petitioners that their Predecessor namely one Mr.A.S.Ponnaiah Konar obtained Cultivating Tenancy right from the family members of Mr.B.N.Subburamier (Purchaser from Mr.T.V.Alagarsamy in the year 1966) and the legal heirs of Mr.A.S.Ponnaiah Konar were in possession of the property. The learned counsel relied on the Compromise Decree between heirs of Mr.B.N.Subburamier and Mr.A.S.Ponnaiah Konar dated 19.09.1975 in T.C.T.P.No.251 of 1975 and the Tenancy Register to substantiate their claim.

26. It is submitted that as per Section 61 of the Tamil Nadu Cultivating Tenants Protection Act, 1955, every Cultivating Tenant who held land on the 21/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch notified date in excess of ceiling area shall intimate the excess land to the Authorized Officer and as per Rule 23 of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Rules, 1962, a Cultivating Tenant shall not exceed possession of land in excess of 5 Standard Acres. However, in the present case Mr.A.S.Ponnaiah Konar was in possession of 1.69 Acres only. Since, he has not exceeded the ceiling limit, it was not necessary for Mr.A.S.Ponnaiah Konar to intimate the Authorized Officer.

27. It is submitted that as per Rule 5 of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Rules, 1965, Cultivating Tenants are entitled to get assignment owing to prior possession. The Authorized Officer knew that Mr.A.S.Ponnaiah Konar was in possession of the property as found in the typeset filed by the Government. Hence, their possession should be recognized and assignment also should be given in favour of Cultivating Tenant even if the contentions of the Respondent Government are taken to be true and tenable.

28. It is submitted that the Government has admitted Mr.A.S.Ponnaiah Konar as tenant and Mr.T.V.Alagarsamy as purchaser in the typed set of documents filed. Hence, the possession and title of land in Survey No.312/3 having an extent of 1.69 Acres was well known to the authorities concerned but 22/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch they failed to give notice or any manner of intimation as mandated by law.

29. He would further submit that as per Section 2 (aa) (i) (ii) (a) & (b) of the Tamil Nadu Cultivating Tenants Protection Act, 1955, the Cultivating Tenancy right will pass to heirs and the heirs are to be considered as Cultivating Tenants. The learned counsel relied on Rule 23 of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Rules, 1962, which enables a Cultivating Tenant to hold the possession of land. However, opportunity was denied to the petitioners due to non-issuance of notice to the interested persons.

30. The learned counsel for petitioner in W.P.(MD) No.19872 of 2015, namely Mrs.Jeya, would further submit that the petitioner possessed title of property apart from tenancy right vide Sale Deed dated 27.04.2006, registered at Parasala, Kerala. Hence, the petitioner namely, Mrs.Jeya stakes a claim to the said subject property both as a Title holder as well as a Cultivating Tenant.

31. The learned counsel for the petitioners in W.P.(MD) Nos.19872 & 19879 of 2015, namely Mrs.Jeya and Mrs.Vasantha, would further submit that though Section 8 of the Act applies to Mrs.Pichaiammal since she was not the title holder of the subject property on the date of the proceedings, Section 8 23/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch should be read along with Section 9 of the Act, which obligates the Authorized Officer to issue notice to the stake holders if he did not receive appropriate details and the word “may” has to be read as “shall”.

32. He further submitted that sub-clause 5 to Section 10 of the Principal Act categorically stipulates that while issuing a “Draft Statement”, a notice should be issued to all stake holders including the tenants. Similarly, while issuing a “Final Statement” under Section 12 of the Principal Act, copies have to be served on all interested persons including tenants. However, no notice was issued to the Cultivating Tenant, Mr.A.S.Ponnaiah Konar or erstwhile owner of the property.

33. It is further submitted that the mandatory provisions for verification of information and enquiry under Rules 10 and 11 respectively of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Rules, 1962 have not been complied with by the respondent Government Officials with respect to land in Survey No.312/3 of Kannanendal Village having an extent of 1.69 Acres. The notice given to Mrs.Pichaiammal or the statement of her manager Sivananda Perumal or the selection of properties by Mrs.Pichaiammal to retain herself were not known to the Petitioner.

24/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

34. All the mandatory proceedings were waived off in order to take away the property of the petitioners without hearing their grievances in contravention of the Judgment of this Court in “Tirumathi Manoranjitham Vs. The Authorised Officer (Land Reforms), Nagapattinam East, Thanjavur District and another”, 1984 (2) MLJ 474, wherein, it was held that non- compliance of mandatory provisions will nullify all the further proceedings under the Act 58/1961. Hence, the ceiling of 1.69 Acres is not legally sustainable.

35. The learned counsel for the petitioners in W.P.(MD) Nos.19872 & 19879 of 2015, submitted that a suit for injunction was decreed in their O.S.No. 331 of 1993 against one Mrs.Indrani, sister-in-law of the subsequent assignees Mrs.Dhanam & Mrs.Gandhi the petitioners in W.P.(MD) Nos.22149 & 22150 of 2018. This proves that as far as the subject property is concerned the petitioners in W.P.(MD) Nos.19872 & 19879 of 2015 namely Mrs.Jeya and Mrs.Vasantha were in complete possession and no contrary evidence has been relied on by the respondents. The case of the State is that they notified Surplus lands only on 09.01.1985, but there is no whisper from the respondent side 25/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch about the aspect of possession on the date of Notification. Submissions of Petitioners in W.P.(MD) Nos.22149 & 22150 of 2018:

36. On the other hand, the learned Senior Counsel for the petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 namely, Mrs.Dhanam and Mrs.Gandhi would submit that the Impugned Order is unsustainable as the assignment that was made in favour of these petitioners on 14.06.2002 was after the cancellation of the assignments dated 16.03.1985 made in favour of Mr.Karuppasamy and Mrs.P.S.Kamala on 17.02.1993. It is submitted that the Cancellation Order dated 17.02.1993 has not been challenged by the said Mr.Karuppasamy and Mrs.P.S.Kamala.
37. It is submitted that the assignment was made by the then Assistant Commissioner (Land Reforms) after enquiry and after payment of sufficient land value in favour of the respective petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 namely, Mrs.Dhanam and Mrs.Gandhi as detailed below:-
Sl. W.P.(MD) No. Name S.No. Extent Classification of No. land 1 22149/2018 Mrs.Dhanam 312/3 0.85 Acres Wet 2 22150/2018 Mrs.Gandhi 312/3 0.85 Acres Wet 26/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch
38. It is submitted that late Mr.Pon.Solaimalai, the brother and husband of the contesting respondents i.e., the petitioners in W.P.(MD) Nos.19872 & 19879 of 2015, namely, Mrs.Jeya and Mrs.Vasantha respectively had also applied for assignment of same land on 27.03.2002 in Form C. The application was however rejected as Mr.Pon.Solaimalai did not appear for enquiry under Rule 8(3) of the Tamil Nadu Land Reforms (Disposal of Surplus Land) Rules, 1965.
39. It is submitted that after the Assignment Order was passed on 14.06.2002, in favour of Mrs.Dhanam and Mrs.Gandhi, the Petitioners in W.P. (MD) Nos.22149 & 22150 of 2018, the Deed of Assignment in Form No.F was made in favour of Mrs.Dhanam and Mrs.Gandhi, as per Rule 8(6) of the Tamil Nadu Land Reforms (Disposal of Surplus Land) Rules, 1965, on 29.06.2002 and that the fourth respondent namely, Tahsildar had also issued Patta No.1323 in the name of Mrs.Dhanam, the petitioner in W.P.(MD) No.22149 of 2018 and Patta No.1327 in the name of Mrs.Gandhi, the petitioner in W.P.(MD) No. 22150 of 2018, on 31.03.2003.
27/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

40. It is submitted that late Mr.Pon.Solaimalai, the brother of the petitioner in W.P.(MD) No.19872 of 2015/husband of the petitioner in W.P. (MD) No.19879 of 2015 whose application was rejected by the Assistant Commissioner (Land Reforms) under Rule 8(3) of the Tamil Nadu Land Reforms (Disposal of Surplus Land) Rules, 1965, had preferred an appeal in APDSL No.16/2002 before the District Revenue Officer, Land Tribunal, Land Reforms, Chennai against the Order of Assignment dated 14.06.2002. The District Revenue Officer, Land Tribunal, Land Reforms, Chennai allowed the appeal of late Mr.Pon Solamalai on 22.04.2004.

41. It is submitted that without providing any opportunity to the petitioners, namely, Mrs.Dhanam and Mrs.Gandhi in W.P.(MD) Nos.22149 & 22150 of 2018, the Land Tribunal by an Order dated 22.04.2004, ordered cancellation of Assignment Order dated 14.06.2002 of the Assistant Commissioner (Land Reforms) and thus, directed the Government to identify the surplus land once again for disposal of the same, virtually nullifying the proceedings that were concluded before 30 years, holding that the lands were Surplus in the hands of Original owner, namely Mrs.Pichaiammal. 28/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

42. It is submitted that meanwhile, the Assistant Commissioner (Land Reforms) after conducting enquiry afresh and passed Order on 11.04.2007 and held that Mrs.Pichaiammal namely, the vendor of the Mr.T.V.Alagarsamy was the owner of the land in Survey No.312/3 as on 02.10.1962 and that the sale made to Mr.T.V.Alagarsamy through Document No.2739 of 1962 was declared as void as it was hit by Section 22 of the Principal Act and therefore, the declaration of land as surplus is valid.

43. It is submitted that the petitioner in W.P.(MD) No.22149 of 2018, Mrs.Dhanam, since deceased, had filed W.P.(MD) No.480 of 2006 to direct the Land Tribunal to furnish the certified copy of the Order dated 22.04.2004 passed in the appeal filed by the said late Mr.Pon.Solaimalai. The said Writ Petition came to be allowed.

44. It is submitted that the petitioner in W.P.(MD) No.22149 of 2018 Mrs.Dhanam, since deceased, had also filed W.P.(MD) No.7351 of 2007 challenging the Order of the Land Tribunal dated 22.04.2004 and consequential 29/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Order dated 24.06.2004 passed by the Assistant Commissioner (Land Reforms).

45. It is submitted that by an Order dated 26.09.2011, this Court had set aside the Order of the Land Tribunal dated 22.04.2004 and consequential Order dated 24.06.2004 passed by the Assistant Commissioner (Land Reforms) and remanded back the case to the Land Tribunal for re-consideration of the issue on merits and in accordance with law.

46. It is submitted that the petitioner in W.P.(MD) No.22150 of 2018, Mrs.Gandhi, also filed W.P.(MD) No.7100 of 2007 and challenged the Order of the Land Tribunal dated 22.04.2004 and consequential Order dated 24.06.2004 passed by the Assistant Commissioner (Land Reforms).

47. It is submitted that by an Order dated 24.08.2010 in W.P.(MD) No. 7100 of 2007, this Court set aside the order of the Land Tribunal dated 22.04.2004 and remanded back the case back to the Land Tribunal to issue notice to the petitioner, namely Mrs.Gandhi in W.P.(MD) No.22150 of 2018 and the said Mr.Pon.Solaimalai and decide the appeal on merits and in accordance with law.

30/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

48. It is submitted that pursuant to the Orders of this Court, the Principal Secretary/Commissioner of Land Reforms, Chennai conducted an enquiry and passed Order dated 24.04.2012 in the Revision Petition filed by both the petitioners and the private respondents confirming the Assignment dated 14.06.2002 in favour of the petitioners in W.P.(MD) Nos.22149 & 22150 of 2018 namely Mrs.Dhanam & Mrs.Gandhi, with the following observations:-

i. Ponnammal originally held the lands and subsequently after her demise Smt.Pitchalammal inherited the properties of Ponnammal and as such on the notified date, i.e. 02.10.1962, her holdings were exceeded the Ceiling limit.
ii. In response to the contention that the 'A' register still holds the name of Smt. Ponnammal, it was held that the updation is done only once in 10 years.
iii. Therefore, action was Initiated against the holdings of Tmt. Pitchaiammai and the Land Ceiling Proceedings were concluded by way of publication of notification under section 18(1) of the Act dated 09.01.1985.
iv. Therefore, the contention that the land in question i.e. Sy.No.312/3 cannot be declared as surplus from the holdings of Tmt. Pitchaimmal is baseless and devoid of merit.
v. The contention that the land is sold to Thiru T.V. Azhagarsamy during 1962 cannot be declared as surplus is devoid of merit, as any transaction that took place between the date of commencement of the Act and the notified date was hit by section 22 of the Act and therefore, the transaction was declared as void under section 22 of the Act has no force and deserves no consideration.
31/84
https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch vi. Respondents (Jeya & Pon.Solamalai) has not applied for assignment in Form C while inviting applications for assignment in Form B on 28.01.1985. A person who did not apply for assignment of land cannot claim such grievances.
vii. Pon.Solamalai's name does not figure as a tenant anywhere for the survey number as such the name of the said Pon.Solaimalai was not considered for assignment of surplus land in S.No.312/3 and orders of assignment were issued on 16.03.1985.
viii. The Enquiry Report of the Special Revenue Inspector Madurai, dated 22.05.2002 and the Report of Special Deputy Madurai dated: 07.06.2002 reveal that the petitioners, Dhanam and Gandhi were enjoying the land for the past 10 years and the Pon. Solamalai was not in position of the land since 1995 to 2002 and before that he was in possession of the land for some years and that he was not residing in the village for the past 10 years and Dhanam and Gandhi were enjoying the land since 1994 and for which they are produced the extracts of adangal.
ix. Pon. Solamalai did not participate in the statutory enquiry conducted by the Special Deputy Tahsildar, Madurai under Rule 8(3) of the Rules.
x. While giving deposition before the Deputy Tahsildar, Madurai on 16.12.1999, Pon Solammalai deposed that upto 1996, he was cultivating the land in question and that after 1996, due to law and order problem in the election, he shifted is residence to Melur. Perusal of the order of this Court in W.P.(MD) No.12975 of 1997 and 33780 of 2002 dated 22.08.2002 reveals that Pon Solamalai filed two Writ Petitions one seeking police protection to enter into the village because of the alleged community unrest and the other one contending that he continues to be the cultivating tanent of the land in question and therefore seeking for a direction to hold enquiry relating to the assignment of land, the high court in its order dismissed both the Writ Petitions holding that the averments made in both the Writ 32/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Petitions are self contradictory.
xi. The purchaser Pon Solamalai having purchased the land in the year 2006 after the lapse of 21 years from the date of vestiture of land in Government cannot question the declaration of surplus from the Holdings of the land owner. When the land owner herself as agreed for the declaration of surplus from her holdings the Purchase has no local standard to ask for delicious of the lands from the surplus list.
xii. Tenancy rights claimed by Pon Solamalai is not supported by any documentary evidence. Pon Solamalai's name has not been reflected in the notification either as a 'interested party' or as a Tenant. Compromise Deed in TCTP No.251/74 dated 18.02.1976 does not disclose the survey numbers in support of the tenancy rights.
49. It is submitted that aggrieved by the above Order, the petitioner in W.P.(MD) No.19872 of 2015, namely, Mrs.Jeya and the said Mr.Pon.Solaimalai, husband of the petitioner, namely Mrs.Vasantha in W.P. (MD) No.19879 of 2015 had filed a Writ Petition in W.P.(MD) No.7152 of 2012. W.P.(MD) No.7152 of 2012 came to be disposed of on 08.10.2014 with the following observations:-
“24. The learned counsel for the petitioner raised objections with regard to title of Pitchammal to the land in question. As per Section 11 of the Act, the objection has to be decided. Section 11 reads as follows:
“11.Authorised officer to decide question of title in certain cases – (1) If while considering the 33/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch objections received under sub-section (5) of Section 10 or otherwise, the authorised officer finds that any question has arisen regarding the title of a person to any land and such question has not already been finally determined by, or is not pending before, a competent Court, the Land Tribunal or other authority, the authorised officer may, subject to the provisions of sub-section (2), decide such question summarily in such manner as may be prescribed and may pass such order as he deems fit. (2) Where in the opinion of the authorised officer the decision of a question under sub-section (1) involves a substantial question of law or of fact, he shall, for reasons to be recorded in writing refer the question to the Land Tribunal. (3) The order of the authorised officer under sub-

section (1) shall not be subject to any appeal or revision, but any party may, within three months from the date of service of a copy of such order, institute a suit in the Land Tribunal within whose jurisdiction the land or the major part thereof is situated to have the order set aside or modified but subject to the final result of such suit, if any, the order of the authorised officer shall be final.”

25. As per Section 11(2) of the Act, when substantial questions of law or facts are involved in respect of the objections raised, the second respondent has to record the reasons in writing and refer the matter to the land Tribunal. The learned counsel for the petitioner raised objections as contemplated under Section 11(1) of the Act, which involves substantial questions of law and fact. Therefore, when deciding the various submissions made by the learned counsel for the petitioner and the learned counsel for the respondents on merits, the impugned order of the first respondent dated 24.04.2012 is set aside and the matter is remanded to the second respondent for fresh consideration and decide the same on merits.” 34/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

50. It is submitted that subsequently, the Impugned Order dated 23.07.2015 was passed by the Authorized Officer (Land Reforms)-cum- Revenue Divisional Officer, Madurai who is the third respondent in W.P.(MD) Nos.19879 & 19872 of 2015/second respondent in W.P.(MD) Nos.22149 & 22150 of 2018, declining the rights of the respective petitioners.

Submissions of Respondent-Government:

51. Defending the Impugned Order dated 23.07.2015 passed by the Authorized Officer (Land Reforms)-cum-Revenue Divisional Officer, the Special Government Pleader for the Respondent-Government would submit that the writ petition is not maintainable either in law or on facts and liable to be dismissed as devoid of merits.
52. It is submitted that Mrs.Rani Ponnammal was an Agricultural Income Tax Assessee and she held lands in excess of the ceiling area on 06.04.1960 but died on 28.09.1961 and before her death she executed a "Will" on 29.03.1961 by which she gave all her properties to Mrs.Pichaiammal.
53. It is submitted that after the death of Mrs.Rani Ponnammal and 35/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch before the notified date i.e., 02.10.1962 her holdings exceeded the ceiling limit and therefore action was initiated against the holdings of Mrs.Pichaiammal and that the land ceiling proceedings were concluded by way of notification under Section 18(1) of the Principal Act dated 09.01.1985. Therefore, the declaration of surplus from the holdings of the land owner Mrs.Pichaiammal is in consonance with the provisions of the Principal Act.
54. It is further submitted that when the land owner Mrs.Pichaimmal herself has agreed for the declaration of surplus from her holdings and therefore, the petitioners have no locus standi to ask for deletion of lands from the surplus list. The contentions of the petitioners are false and vexatious and therefore, it may be rejected summarily.
55. The Special Government Pleader would further submit that the purported sale in favour of one T.V.Alagarsamy on 28.04.1962 is hit by Section 22 of the Act, 1961. Further, it is submitted that as per Section 22 of the Act, the said land in question was already included in the list of surplus lands held by Mrs.Rani Ponnammal and no one has challenged the said inclusion in the notification of surplus lands and as such it has become final.
36/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

56. Further, it is submitted that as per Section 22 of the Tamil Nadu Land Reforms Act, 1961, transactions that took place after the “commencement of the Act” and “notified date” are null and void and therefore the sale in favour of Mr.T.V.Alagarsamy by Mrs.Pichaimmal in Doc.No.2739 of 1962 dated 28.04.1962 was rightly declared as void under Section 22 of Act. As such, the averments of the petitioners in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015 (namely Mrs.P.Jeya and Mrs.Vasantha respectively) stating that there was a further sale of land to Mr.B.N.Subburamier in the year 1965 are also void in law.

57. It is submitted that the averments of the petitioners in W.P.(MD) No. 19872 of 2015 and W.P.(MD) No.19879 of 2015 (namely Mrs.P.Jeya and Mrs.Vasantha respectively) stating that Mr.A.S.Ponnaiah Konar was the cultivating tenant of the land in question and there was a compromise between the subsequent purchaser Mr.B.N.Subburamier regarding the cultivating tenancy rights with him are denied as utter false and misleading, as the surplus lands in question have vested with the Government free from all encumbrances and the lands have been assigned to the beneficiaries under the provision of 37/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Land Reforms Act and the Rules.

58. It is submitted that the petitioner in W.P.(MD) No.19879 of 2015 (namely Mrs.Vasantha) or her deceased husband namely late Mr.Pon Solaimalai had not applied for assignment of the said surplus land in 1985 as they are not residing in the village from the year 1996 onwards and shifted to Melur, they had not taken any steps to get assignment in their favour and hence cannot claim such favour of land assignment.

59. It is submitted that the tenancy rights claimed by the petitioners in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015 (namely Mrs.P.Jeya and Mrs.Vasantha) were not supported by any documentary evidence. If any tenant was a cultivating the land, the name of the tenant would have been included as an “interested person” in all the proceedings, but no such inclusion was made either as an interested party or as a tenant.

60. It is therefore submitted that clearly reveals that the petitioner and her family members were not possession of the land and therefore the declaration of land in Old Survey No.312/3, (New Survey No.62/3A and 62/3B) to an extent of 1.69 acres in Kanannendal Village, Madurai North Taluk as surplus 38/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch land is valid in the eye of law.

61. It is further submitted that the question of tenancy does not confer any right on the tenant and the tenant has to prove his rights by applying for assignment in Form C. In the case the petitioners in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015 (namely Mrs.P.Jeya and Mrs.Vasantha respectively) have not applied for assignment. It is submitted that late Mr. Pon Solamalai (the brother and husband of the these two petitioners, respectively) had applied for assignment. However, he did not participate in the enquiry and therefore the land was not assigned to him.

62. It is further submitted that the alleged purchase of the land by the Petitioner in W.P.(MD) No.19872 of 2015, namely Mrs.P.Jeya, on 27.04.2006, took place in Parasala Registrar Office at Kerala State and was not valid in Tamil Nadu and the said sale/registration was made only for the purpose of creation of records and the same is hit by the provisions under Section 22 of the Principal Act and becomes null and void in law.

63. It is submitted that the writ petition filed by Mrs.Gandhi in W.P. (MD). No.7100 of 2007 and in W.P.(MD). No.7351 of 2007 filed by the 39/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch assignee late Mrs.Dhanam were allowed on 24.08.2010 and 26.09.2011 respectively with a direction to the Land Commissioner, Chennai to reconsider the matter in accordance with law.

64. Accordingly, the revision petition filed by the assignees late Mrs.Dhanam and Mrs.Gandhi were allowed against which the petitioners herein have filed W.P.(MD) No.7152 of 2012 before this Hon'ble Court and vide its Order dated 01.08.2020, the same was ordered to be remitted back to the third respondent for fresh consideration.

65. It is submitted that as per directions of this Hon'ble Court, the third respondent in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015 (The Petitioners namely Mrs.P.Jeya and Mrs.Vasantha respectively) / second respondent in W.P.(MD) No.22149 of 2018 and W.P.(MD) No.22150 of 2018 (The Petitioners namely Mrs.Dhanam and Mrs.Gandhi respectively) conducted detailed enquiry and passed the Impugned Order dated 23.07.2015 against which, this writ petition is filed.

66. It is submitted that the impugned land in Old Survey No.312/3, New 40/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Survey No.62/3 A and 3B is classified as 'Surplus land' in the Government records and it is vested with the Government for its future usage for a bona fide public purpose.

67. It is submitted that the said surplus lands were earlier assigned to one Mr.P.A.Karuppasamy and Mr.P.S.Kamala on 16.03.1986 under the Tamil Nadu Land Reforms Rules, 1965 and subsequently cancelled for violation of assignment conditions on 17.02.1993. Thereafter, the said lands were re- assigned to Mrs.Dhanam and Mrs.Gandhi by an Assignment Order 14.06.2002 which was also cancelled subsequently for violation of assignment conditions.

68. It is submitted that the physical features of the said cultivable land has totally changed and now it remains as a valuable house site due to the non- cultivation for more than two decades and as such, no land assignment can be granted to anyone. The land is vested with the Government and remains as a surplus land in the records. Thus, the contentions of the petitioners do not deserve any merit and it may be rejected summarily.

69. It is submitted that the Impugned Order dated 23.07.2015 was passed by the Authorized Officer (Land Reforms)-cum-Revenue Divisional Officer 41/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch after considering all these factual aspects and ground realities, which is well within the ambit of law. The averments of the petitioners are false, exaggerated and are repetitive in nature and therefore, it may be rejected summarily.

70. It is respectfully submitted that due to the status-quo Order dated 30.10.2015 granted by this Court in W.M.P.(MD) No.2 of 2015 in W.P. (MD).No.19879 of 2015, further action in this matter could not be proceeded with by the authorities. It is, therefore, prayed that the said status-quo Order granted by this Court on 30.10.2015 may kindly be vacated in the larger interest of public and also in the interest of administration and thus render justice.

71. I have considered the submissions of the learned counsel for the petitioners in W.P.(M.D) Nos.19872 & 19879 of 2015, learned Senior Counsel for the petitioners in W.P.(M.D) Nos.22149 & 22150 of 2018, and the learned Additional Advocate General for the official respondents in these Writ Petitions.

72. I have also considered the records that have been produced before this Court and the case laws filed in support of the respective writ petitioners who are private respondents in each other's writ petitions and the case laws 42/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch submitted on behalf of the official respondents. I have also examined the provisions of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961 and successive amendments made thereunder.

73. The Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961 (hereinafter referred to as the “Principal Act”) is a State Legislation. It was passed by the State Legislature in the the year 1961. The Principal Act has been included in the Nineth Schedule of the Constitution of India.

74. Date of Commencement of an enactment would depend on few factors. When the date of its commencement is not specified, the law treats them differently under Section 5 of the General Clauses Act, 1897 and under Section 5 of the Tamil Nadu General Clauses Act, 1891. The Principal Act being a State enactment is governed by Section 5 of the Tamil Nadu General Clauses Act, 1891.

75. For Comparison and for clarity, both the provisions of reproduced below:-

43/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch General Clauses Act, 1897 Tamil Nadu General Clauses Act, 1891
5. Coming into operation of 5. Commencement of future Acts.
enactments.- [(1) Where any Act to which this [(1) Where any Central Act is not Chapter applies is not expressed to expressed to come into operation on come into operation, on a particular a particular day, then it shall come day, then, it shall come into into operation on the day on which it operation, on the day on which the receives the assent,- assent thereto of the Governor, the
(a) in the case of a Central Act Governor General or the President, made before the as the case may require, is first commencement of the published in the Official Gazette.] Constitution, of the Governor General, and (2) In every such Act, the date of
(b) in the case of an Act of such publication as aforesaid shall Parliament, of the President.] be printed either above or below the * * * * * title of the Act and shall form part of the Act.

(3) Unless the contrary is expressed, a [Central Act] or Regulation shall be construed as coming into operation immediately on the expiration of the day preceding its commencement.

76. The Principal Act received the assent of the President on 13.04.1962 in terms of Article 200 of the Constitution of India. If the Principal Act was a Central Enactment, it would have come into force on 13.04.1962, i.e., on the date when the President gave the assent in terms of Section 5 of the General Clauses Act, 1897.

44/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

77. Since the Principal Act is a State Enactment, as per Section 5 of the Tamil Nadu General Clauses Act, 1891, it would have came into force on the date of its Notification in the Official Gazette on 02.05.1962. However, it would date back to the date of publication of the bill in the Gazette.

78. As per Section 3(11) of the Principal Act, the "date of the commencement of this Act" means the date on which the Madras Land Reforms (Fixation of Ceiling on Land) Bill, 1960 was published in the Fort St. George Gazette, namely, the 6th day of April 1960. The expression “date of commencement” as defined Section 3(11) of the Principal Act is extracted as hereunder:-

“3. Definitions.-
(11) "date of the commencement of this Act" means the date on which the Madras Land Reforms (Fixation of Ceiling on Land) Bill, 1960 was published in the Fort St. George Gazette, namely, the 6th day of April 1960;”

79. Since Bill for the Principal Act published in the Fort St. George Gazette on 06.04.1960, the date of its commencement of the Principal Act is 06.04.1960 with retrospective effect.

45/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

80. The Principal Act has seen a slew of amendments. It being an agrarian reform enactment, it was included in the Ninth Schedule to the Constitution. It was amended by way of the Tamil Nadu Land Reform (Reduction of Ceiling on Land) Act, 1970 (hereinafter referred to as the “Amendment Act”). This amendment modified the date of commencement of the Principal Act to 15.02.1970.

Pre-Amendment Act Post Amendment Act Section 3. In this Act, unless the context otherwise requires,- (11) “date of the commencement (11) “date of the commencement of this Act” means the date on of this Act” means the 15th day of which the Madras Land Reforms Februrary 1970;

(Fixation of Ceiling on Land) Bill, 1960 was published in the Fort St.George Gazette, namely, the 6th day of April 1960;

(31) “notified date” means the (31) “notified date” means the date specified in the notification date specified by the Government issued by the Government under in a notification, which shall be a sub-section (1) of section 8; date after the date of the publication of this Act;

81. The arguments of the petitioner in W.P.(MD )Nos.19872 & 19879 of 2015, namely Mrs.Jeya and Mrs.Vasantha, that the first sale to Mr. T.V.Alagirisamy precedes the Presidential assent of the above enactment is incorrect in view of section 3(11) of the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961, as it then stood as the Principal Act came into 46/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch force retrospectively with effect from 06.04.1960 in view of Section 3(11) of the Principal Act, namely the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961.

82. The subsequent amendment to the Principal Act vide Tamil Nadu Land Reform (Reduction of Ceiling on Land) Act, 1970 is prospective as is evident from Section 2 of the said amendment Act. By this amendment, inter alia, the ceiling limits of land holdings were reduced to 15 Standard Acres from 30 Standard Acres in the Principal Act.

83. However, any proceedings taken under the Principal Act were saved by the Amendment Act. The proceedings taken under the Principal Act were continued as if the amendment had not taken place. Relevant provisions of Section 3 of the Amendment Act are extracted as hereunder:-

Section 3. Saving:-
(1) Subject to the provisions of sub-section (2) any action taken (including any order made, notification issued, decision or direction given, proceeding taken, liability or penalty incurred and punishment awarded) under the provisions of the principal Act before the date of the publication of this Act in the Fort St. George Gazette, may be continued or enforced after the said date in accordance with the provisions of the principal Act as if this Act had not been passed.
47/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch (2) Nothing in sub-section (1) shall be deemed to entitle any person whether or not such person is a party to any proceeding mentioned in sub-section (1), to hold after the 15th day of February 1970, land in excess of the ceiling area under the principal Act as modified by section 2 and the provisions of the principal Act as modified by section 2 shall, after the said date, apply to such person.”

84. Section 5 of the Principal Act which prescribed the ceiling limits for each land holder was also modified by the Amendment Act. Relevant portion of Section 5 of the Principal Act before and after amendment, are extracted as under:-

Section 5 before Amendment Act Section 5 after Amendment Act
5. Ceiling area. 5. Ceiling area.
(1) (a) Subject to the provisions of Chapter (1) (a) Subject to the provisions of Chapter VIII, the ceiling area in the case of every VIII, the ceiling area in the case of every person and, subject to the provisions of sub- person and, subject to the provisions of sub-

sections (4) and (5) and of Chapter VIII, the sections (4) and (5) and of Chapter VIII, the ceiling area in the case of every family ceiling area in the case of every family consisting of not more than five members, consisting of not more than five members, shall be 30 standard acres. shall be 15 standard acres.

                  *                                            *
                  *                                            *
                  *                                            *




85. Section 8(1) of the Principal Act which dealt with the obligations of the person holding land in excess of 30 Standard Acres before amendment was 48/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch later modified by the Amendment Act fixing the ceiling at 15 Standard Acres enjoined the owner to filed declaration by furnishing a return. Section 8(1) of the Principal Act and Section 8(1) as amended by the 4th Amendment Act are extracted as under:-

Section 8(1) of the Principal Act Section 8(1) as amendment by the Amendment Act Section 8. Furnishing of return by person Section 8. Furnishing of return by holding land in excess of 30 standard person holding land in excess of 15 acres.- standard acres.-
(1) Within ninety days from such date as (1) Within ninety days # from the notified may be specified in the notification issued date, every person, who, on the date of the by the Government in this behalf, every commencement of this Act, held or is person, who, on the date of the deemed to have held, land 4 [in excess of commencement of this Act, held or is the ceiling area] shall, in respect of all land deemed to have held, land in excess of 30 held or deemed to have been held by such standard acres shall, in respect of all land person on such date, furnish to the held or deemed to have been held by such authorized officer within whose person on such date, furnish to the jurisdiction the holding of such person or authorized officer within whose jurisdiction the major part thereof is situated, a return the holding of such person or the major part containing the following particulars, thereof is situated, a return containing the namely:-
                  following particulars, namely:-              *
                  *                                            *
                  *                                            *
                  *                                            *
                  *


Note: # Ninety days was later reduced to thirty days vide 4th amendment to the Principal Act namely the Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961.

The underlined portion of Section 8 in the above table were substituted by the Amendment Act.

49/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

86. As far as the present case is concerned, the date of commencement of the Tamil Nadu Land Reforms (Fixation of Ceiling on Lands) Act, 1961 was 06.04.1960. Since the sale was made on 11.4.1962 and registered on 28.4.1962, the challenge to the impugned proceedings of the 2nd respondent/Assistant Commissioner of Land Reforms was without any basis as the first sale was void under Section 22 of the Principal Act.

87. Section 22 of the Principal Act prohibits any transfer or partition made on or after the date of commencement of the Principal Act and prior to the notified date. Section 22 of the Principal Act also saw few amendments since its inception. They read as under:-

50/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Principal Act Amendment by Tamil 6th Amendment Act Nadu Land Reform (Reduction of Ceiling on Land) Act, 1970 Section 22. Transfer or Section 22. Transfer Section 22. Transfer partition made on or [omitted] made on or [or partition] made on after the date of the after the date of the or after the date of the commencement of this commencement of this commencement of this Act, but before the Act, but before the Act, but before the notified date.- notified date.- notified date.-

Where, on or after date Where, on or after the date Where, on or after the of the commencement of of the commencement of date of the this Act, but before the this Act, but before the commencement of this notified date, any person notified date, any person Act, but before the has transferred any land has transferred any land notified date, any person held by him by sale, gift held by him by sale, gift has transferred any land (other than gift made in (other than gift made in held by him by sale, gift contemplation of death), contemplation of death), (other than gift made in exchange, surrender, exchange, surrender, contemplation of death), settlement or in any other settlement or in any other exchange, surrender, manner whatsoever manner whatsoever except settlement or in any except by bequest *or by bequest [omitted] the other manner whatsoever has effected a partition authorized officer within except by bequest [or of his holding or part whose jurisdiction such has effected a partition thereof, the authorized land, holding or the major of his holding or part officer within whose part thereof is situated may, thereof], the authorized jurisdiction such land, after notice to such person officer within whose holding or the major part and other persons affected jurisdiction such land, thereof is situated may, by such transfer [omitted] holding or the major part after notice to such and after such enquiry as he thereof is situated may, person and other persons thinks fit to make, declare after notice to such affected by such transfer the transfer [omitted] to be person and other persons or partition and after void if he finds that the affected by such transfer such enquiry as he thinks transfer [omitted] defeats [or partition] and after fit to make, declare the any of the provisions of this such enquiry as he thinks transfer or partition to be Act. fit to make, [declare the void if the finds that the transfer of partition to transfer or the partition, be void if he finds that as the case may be, the transfer or the defeats any of the partition, as the case may 51/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Note: * deleted by the Tamil Nadu Land Reform (Reduction of Ceiling on Land) Act, 1970.

88. It is also evident from the records filed before the Court and the provisions of the Principal Act, the “notified date” for the purpose of Section 8(1) of the Principal Act was 02.10.1962. That apart, facts as narrated above indicate that clearly the sale by the said Mrs.Pichaiammal on 11.4.1962 in favour of Mr T.V.Alagarsamy (though made after the “notified date” but before the “commencement of the act”) was intended to defeat the purpose and the main object of the State Legislature under the Principal Act to distribute excess land to the poor. The sale which was eventually registered in favour of Mr T.V.Alagarsamy on 28.4.1962 was after the date of commencement of the Principal Act.

89. The prohibition of transfer under Section 22 of the principal Act is undoubtedly applicable to the sale transaction between Mrs.Pichaiammal and Mr.T.V.Alagarsamy in the Sale Deed dated 11.04.1962 registered on 28.04.1962. Transfer on or after the date of the commencement of the Principal Act and the notified date, was liable to be declared as 'void' by the Authorized Officer, if it was intended to defeat any of the provisions of the Principal Act. 52/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch There is no iota of doubt the transfer was intended to defeat any of the provisions of the Principal Act.

90. Likewise, Section 23 of the Principal Act enjoined an Authorized Officer not to take into consideration certain transfers or subdivisions before the publication of final statement but after the “notified date” i.e., as defined in Section 3(31) of the Principal Act i.e., the date specified in the notification issued by the Government under sub-section (1) to Section 8 of the Principal Act. Section 23 reads as under:-

Section 23: Authorized officer not to take into consideration certain transfers or subdivisions before publication of final statement.-
Subject to the provisions of section 20, for the purpose of fixing, for the first time, the ceiling area of any person holding land on the date of the commencement of this Act, in excess of 30 standard acres, the authorized offices shall not take into consideration-
(a) any transfer, whether by sale (including sale in execution of a decree or order of a civil court or of an award or order of any other lawful authority) or by gift (other than gift made in contemplation of death), exchange, surrender, settlement or otherwise; or
(b) any subdivision (including subdivision by a decree or order of a civil court or any other lawful authority) whether by partition or otherwise, effected on or after the notified date and before the date of the 53/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch publication of the final statement under section 12 or 14.

91. Thus, the Authorized Person was not bound to take note of the sale between 06.04.1960 and the date specified in the notification issued by the Government under sub-section (1) to Section 8 of the Principal Act. Therefore, the Authorized Officer was not bound to take into consideration of the 1st sale between Mrs.Pichaiammal and Mr.T.V.Alagarsamy on 11.04.1962 which was registered on 28.04.1962.

92. The facts of the present case disclose that the final statement under Section 12 of the Principal Act was published in the Tamil Nadu Government Gazette dated 18.07.1973. The Notification under Section 18(1) of the Act was published in the Tamil Nadu Government Gazette dated 29.09.1973. However, the above notification was subsequently cancelled and a revised notification under Section 18(1) of the Principal Act was published declaring the subject lands as surplus on 09.01.1985.

93. Thus, the petitioner in W.P.(MD) No.19872 of 2015 and W.P.(MD) No.19879 of 2015 namely, Mrs.Jeya and Mrs.Vasantha who claim rights as 54/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch cultivating tenants through their father and father-in-law on account of the 1st sale, have no rights over the land.

94. In this context, it is also pertinent to note that lands declared as surplus under Section 18(1) of the Principal Act are deemed under Section 18(3) to have been acquired for a public purpose and vested in the Government free from all encumbrances with effect from the date of such publication and any right, title and interest of all persons in such land shall with effect from the said date, be deemed to have been extinguished. Section 18 of the Principal Act reads as under:-

Section 18. Acquisition of surplus land.
(1) After the publication of the final statement under section 12 or 14, the Government shall, subject to the provisions of sections 16 and 17, publish a notification to the effect that the surplus land is required for a public purpose.

(2) As soon as may be after the publication of a notification under sub-section (1), the authorized officer shall-

(a) cause to be published in every village or town in which any part of the land specified in such notification is situated a proclamation containing the terms of the notification;

(b) cause a copy of the notification to be served on the persons concerned, the creditors, persons whose names appear in the final statement published under section 12 or 14 and such other persons as may be specified in the 55/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch rules made by the Government.

(3) On the publication of the notification under sub-section (1), the land specified in the notification together with the trees standing on such land and buildings, machinery, plant or apparatus constructed, erected or freed on such for and used for agricultural purposes shall, subject to the provisions of this Act, be deemed to have been acquired for public purpose and vested in the Government free from all encumbrances with effect from the date of such publication and any right, title and interest of all persons in such land shall, with effect from the said date, be deemed to have been extinguished:

Provided that where there is any crop standing on such land on the date of such publication, the authorized officer may, subject to such conditions as may be prescribed, permit the harvest of such crop by the person who had raised such crop. (4) Subject to the rules made under sub-section (5), the authorized officer may, at any time after the publication of the notification under sub-section (1), take possession of any land specified in the said notification (5) The Government may make rules-
(a) specifying the classes of tenants, who may be allowed to continue in possession of the land;
(b) permitting any co-operative society registered or deemed to have been registered under the Madras Co-operative Societies Act, 1932 (Madras Act VI of 1932) or under the Travancore-Cochin Co-operative Societies Act, 1951 (Travancore-Cochin Act X of 1952) or any land mortgage bank to which the Madras Co-operative Land Mortgage Banks Act, 1934 (Madras Act X of 1934) applies or any agricultural company to continue in possession of the land notwithstanding anything contained in sections 5 and 7, even after the publication of the notification under sub-

section (1). Such rules may also provide for the conditions subject to which the persons referred to in clauses (a) and (b) may continue in possession of the land.” 56/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

95. The subject lands were initially assigned under the provisions of the Tamil Nadu Land Reforms (Disposal of Surplus Land) Rules, 1965 to Mr.P.A.Karuppasamy and Mr.P.S.Kamala on 16.03.1985, but cancelled on 17.02.1993 on the ground that the assignees were not engaged in direct cultivation of land.

96. Thereafter, the subject lands were assigned to late Mrs.Dhanam and Mrs.Gandhi, the petitioners in W.P.(MD) No.22149 of 2018 and W.P.(MD) No.22150 of 2018 on 14.06.2002 in proceedings bearing reference in M.R.IV.No.225 [13] MDU/B3.

97. Late Mr.Pon Solamalai, the husband of Mrs.Vasantha [the petitioner in W.P.(MD) No.19879 of 2015] and the brother of P.Jaya, [the petitioner in W.P.(MD) No.19872 of 2015] initiated proceedings to cancel the aforesaid assignment made by the Assistant Commissioner land reforms before the Land Tribunal Chennai in A.P.T.S.L.No. 16 of 2002.

98. The Land Tribunal vide its order dated 22.4.2004 set aside the Order of Assignment dated 14.6.2002 made in favour of Mrs.Dhanam and 57/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Mrs.Gandhi the petitioner in W.P.(MD) No.22149 of 2018 and W.P.(MD) No. 22150 of 2019 and remanded the case back to the Asst Commissioner of Land Reforms.

99. In the said order, the Land Reforms Tribunal observed that the land originally belonged to late Mrs.Pichaiammal who sold the land to Mr.T.V.Alagarsamy and that due to a efflux of time Mr.B.N.Subbaramier perfected the title over the said land.

100. Thus, it is clear that there was sale deed executed by Mr.T.V.Alagarsamy in favour Mr.B.N.Subbaramier, contrary to what was portrayed before this Court. There are also no document to substantiate that Mr.B.N.Subbaramier had indeed perfected the title. In said proceedings, both late Mrs.Dhanam and Mrs.Gandhi were not a party.

101. The case of Mrs.P.Jeya [the petitioner in W.P.(MD) No.19872 of 2015] and Mrs.Vasantha, W/o. Late Mr.Pon Solamalai [the petitioner in W.P. (MD) No.19879 of 2015] is that after the land was purchased by Mr.T.V.Alagarsamy from Mrs.Pichaiammal and that in 1966 Mr.B.N.Subburamier purchased the land from Mr.T.V.Alagarsamy. 58/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

102. As mentioned there are no records to substantiate the same title in favour of Mr.B.N.Subburamier. Thus, the lands which were declared as surplus and which is subject matter of the proceedings under the provisions of the Principal Act could not have been purchased by Late Mr.B.N.Subburamier.

103. In fact, the proceedings before the Authorised Officer Court, Land Reforms by the legal representatives of Mr.B.N.Subburamier in T.C.T.P.No. 251 of 1974 against late Mr.A.S.Ponniah Konar, a position was taken by the legal representatives of late Mr.B.N.Subburamier that Mr.B.N.Subburamier died in the year 1965.

104. However, it was stated that Mr.T.V.Alagarsamy sold the land to Mr.B.N.Subburamier in the year 1966. This is factually impossible as the purported sale is after the death of the Mr.B.N.Subburamier.

105. In the recitals to the Sale Deed dated 27.4.2006 which was executed by one Mr.S.R.Mohanram, S/o.Mr.S.N.T.Ramamoorty in favour of Mrs P.Jeya [the Petitioner in W.P.(MD)No.19872 of 2015], who is incidentally also the daughter of late Mr.A.S.Ponnaiah Konar, it has been stated that the said vendor 59/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Mr.S.R.Mohanram used to financially help Mr.B.N.Subburamier.

106. It has been further stated in the said Sale Deed dated 27.4.2006 that Mr.B.N.Subburamier was working as an accountant in the textile shop of Mr.S.R.Mohanram and that the said Mr.B.N.Subburamier sold the property to him before his death. However, in the said Sale Deed dated 27.4.2006 there is no reference to the date of any registered Sale Deed by Mr.B.N.Subburamier in favour of Mr.S.R.Mohanram.

107. As mentioned above, there are also no records to substantiate that before the death of late Mr.B.N.Subburamier in the year 1966, the said Mr.B.N.Subburamier had sold the land to the said Mr.S.R.Mohanram by any registered sale deed or that Mr.B.N.Subburamier had earlier purchased the land from Mr.T.V.Alagarsamy in the year 1966 or 1965 before his death.

108. That apart, the sale dated 27.4.2006 has been registered at Parasala, Kerala by Mrs P.Jaya [the petitioner in W.P.(MD) No.19872 of 2015] to avoid objections being raised by the jurisdictional Sub-Registrar at Madurai within whose jurisdiction the land is situated. Thus, the rights claimed by Mrs P.Jaya 60/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch [the petitioner in W.P.(MD) No.19872 of 2015] as the owner of the property also cannot be given a seal of approval.

109. As far as, Mrs.Vasantha W/o. Late Mr.Pon Solamalai/daughter in law of Mr.A.S.Ponnaiah Konar [The Petitioner in W.P.(MD)No.19879 of 2015], who is the sister-in-law of Mrs P.Jeya [The Petitioner in W.P(MD).No. 19872 of 2015] is concerned, the right is claimed as a “cultivating tenants” under the provisions of the Tamil Nadu Cultivating Tenants Protection Act, 1955 through her father-in-law late Mr A.S.Ponnaiah Konar and later through her husband late Mr.Pon Solamalai who initiated proceedings earlier to cancel the assignment dated 14.6.2002 in favour of Mrs.Dhanam (The Petitioner in W.P(MD).No.22149 of 2018) and Mrs.Gandhi (The Petitioner in W.P. (MD)No.22150 of 2018).

110. It is evident that there have been collusive transaction surrounding the land both under the provisions of the Tamil Nadu Cultivating Tenants Protection Act, 1955 by the legal representatives of late Mr.B.N.Subburamier against the said late Mr.A.S.Ponnaiah Konar.

61/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

111. During the course of hearing, it was mentioned that Mr.A.S.Ponnaiah Konar became the cultivating tenant under the provisions of the Tamil Nadu Cultivating Tenants Protection Act, 1955 from the rights obtained from the Legal Heirs of Mr.B.N.Subburamier.

112. There is no dispute that the so called rights were claimed against late Mr.B.N.Subburamier by late Mr.A.S.Ponnaiah Konar as a cultivating tenant under the provisions of the said Act and later by his son late Mr.Pon Solamalai and subsequently by his Mrs P.Jeya (The petitioner in W.P. (MD).No.19872 of 2015) and his wife is orchestrated attempted to create a maize to distort facts and to defeats to the object of the law makers under the provisions of Principal Act.

113. The records before this Court prima facie make it clear that Mr.B.N.Subburamier was never the owner of the land in question as there is no reported sale deed executed by Mr.T.V.Alagarsamy to Mr.B.N.Subburamier. In any event, even if a sale deed was executed, it has also not been filed.

114. That apart, the first sale of the property by Mrs.Pichaiammal to 62/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Mr.T.V.Alagarsamy is dated 11.04.1962. The Sale Deed itself was registered on 28.04.1962. The name of the said Mr.A.S.Ponnaiah Konar was presumably included as the cultivating tenant of Mr.T.V.Alagarsamy on 17.04.1962 and not as a cultivating tenant of Mr.B.N.Subburamier. The official records have been created to give an impression that the Mr.A.S.Ponnaiah Konar was a cultivating tenant.

115. Since the proceedings under the Principal Act in respect of the subject land were pending, Mrs.P.Jeya, daughter of Mr.A.S.Ponnaiah Konar, the alleged cultivating tenant, has purchased the subject lands from the Legal Heirs of Mr.B.N.Subburamier vide Sale Deed dated 27.04.2006 vide Registered Document No.666/2006 before the Sub Registrar Office, Parasalai, Kerala along with several other properties.

116. Even otherwise, the records of the case make it clear that Mr.Pon Solamalai the husband of Mrs.Vasantha [the petitioner in W.P.(MD) No.19875 of 2015] had in fact submitted a “Form-C” for claiming assignment of lands under the Tamil Nadu Land Reforms (Disposal of Surplus Lands) Rules, 1965. 63/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

117. However, it was rejected as Mr.Pon Solamalai failed to appear during the statutory enquiry conducted by the Special Deputy Tahsildar (Land Reforms), Madurai under Rules 8(3) of the Tamil Nadu Land Reforms (Disposal of Surplus Lands) Rules, 1965.

118. Therefore, it cannot be said that no opportunity was given to Mr. Pon Solamalai through whom the petitioners in W.P.(MD)No.19872 of 2015 and W.P.(MD)No.19879 of 2015, namely, Mrs.P.Jeya and Mrs.Vasantha have staked their claim as the owners and legal reprentatives.

119. In this case, the Final Statement was prepared under Section 12 of the Principal Act long after the sale by Mrs.Pichaiammal to Mr.T.V.Alagarsamy on 11.04.1962 and further alleged sale by Mr.T.V.Alagarsamy to Mr.B.N.Subburamier during 1965/1966, at which point of time, Mr.A.S.Ponnaiah Konar claimed that he was recognized as the cultivating tenant under the provisions of the Tamil Nadu Cultivating Tenants Protection Act, 1955.

120. It has to be remembered that as per Section 8(1) of the Principal Act, the return was to be filed by Mrs.Pichaiammal within 90 days of the lands 64/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch held with excess of 30 standard Acres on the date of commencement of the Principal Act namely 06.04.1960.

121. Since, The Principal Act commenced on 06.04.1960, it has to be also construed that Mrs.Pichaiammal inherited the lands including the surplus lands from Mrs.Rani Ponnammal vide a “Will” dated 23.07.1961 with effect from 28.09.1961. Mrs.Pichaiammal ought to have filed a proper declaration/return within 90 days from the date of notification issued by the Government in this behalf.

122. In the return that was purportedly filed on or before the expiry of 90 days from 02.10.1962 (notified date) for the purpose of Section 8(1) read with Section 3(31) of the Principal Act which culminated in the Draft Statement dated 18.05.1971 under Section 10(1) of the Principal Act, only the names of the 1st buyer namely Mr.T.V.Alagarsamy was mentioned along with the name of Mr.A.S.Ponnaiah Konar as a cultivating tenant as on 17.04.1962. There is no reference to the name of Mr.B.N.Subburamier through whom the rights were claimed as the cultivating tenant.

123. Although there are no records to show a declaration was filed in 65/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch time by Mrs.Pichaiammal, in the Publication dated 18.05.1971 of the Government under Section 10(1) of the Principal Act it is recorded that on 17.04.1962, Mr.A.S.Ponnaiah Konar, [the father of Mrs.P.Jeya, the petitioner in W.P.(MD) No.19872 of 2015 and father-in-law of Mrs.Vasantha, the Petitioner in W.P.(MD) No.19879 of 2015] and Mr.T.V.Alagarsamy alone were the “interested persons”. It is not clear how Mr.A.S.Ponnaiah Konar name could have been included as an interested person as the rights claimed through Mr.B.N.Subburamier it self was without any document of title in favour of Mr.B.N.Subburamier.

124. This Court while interpreting Section 10(5) and Section 12 of the Principal Act in Tirumathi Manoranjitham Vs. The Authorised Officer (Land Reforms), Nagapattinam East, Thanjavur District and another, 1984 (2) MLJ 474, held that “Draft Statement” under Section 10(5) of the Principal Act shall be published and a copy thereof shall be served on the person concerned viz. the tenants, creditors and of other persons who in the opinion of the Authorized Officer are “interested” in the land to which such “Draft Statement” relates to.

66/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

125. Adding further, the Court further held that under Section 12 of the Principal Act which deals with “Publication of Final Statement” of the Authorities, the Authorities ought to serve a copy of the Notice of Draft Statement under Section 10(5) of the Principal Act and also Final Statement upon the person specified therein and no such notice was served upon the appellant therein.

126. Since the Authorities therein treated the lands as that of the appellant's husband, namely, Aruchalam Pillai, it was held that there was a clear violation of the mandatory provisions of Section 10(5) and 12 of the Principal Act.

127. It should be borne in mind that in the said case, the G.O. declaring surplus lands was challenged by the appellant namely Mrs.Manoranjitham. Mrs.Manoranjitham's husband had earlier settled the property in her favour on 20.10.1959 by a Settlement Deed. The Court further recorded that the said Settlement Deed was a valid Settlement Deed.

128. Since the settlement of the land in question was prior to the commencement of the Act on 06.04.1960, the question of furnishing returns of the said Mr.Arunachalapillai under Section 8(1) of the Principal Act did not 67/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch arise. Hence, the land which was subject matter of the dispute in the above case was outside the purview of the Principal Act.

129. Consequently, the requirements of the furnishing of the “Draft Statement” and “Final Statement” under Section 10(5) and Section 12 of the Principal Act were held mandatory as the land had been settled even before the Principal Act came into force. The facts of the present case is different in many aspects.

130. However, in this case, in absence of any record to show that the said Mr.B.N.Subburamier had perfected his title through Sale Deed or through a decree of Court, the so called rights claimed by Mr. A.S.Ponnaih Konar itself is liable to be declared as dubious. The entry recording that the latter was a interested person for the purpose of Principal Act was itself without any basis.

131. Relevant portions Section 10(5) and Section 12 of the Principal Act as it stood then are reproduced from the above decision of the Court in “Tirumathi Manoranjitham Vs. The Authorised Officer (Land Reforms), Nagapattinam East, Thanjavur District and another”, 1984 (2) MLJ 474 is below:-

68/84

https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Section 10(5) of the Principal Section 12 of the Principal Act Act “10. Preparation and “12. Publication of final Publication of Draft Statement statement:-
as regards land in excess of the Cealing Area:
After the disposal of the ... The draft statement shall be objections, if any, preferred under published and a copy thereof shall sub-section (5) of Section 10 and be served on the persons after passing the order, if any, concerned, the tenants, creditors under sub-section (1) of Section and all other persons who in the 11, the Authorized Officer shall, opinion of the authorised officer subject to the provisions of this are interested in the land to which Act and the rules made such draft statement relates, thereunder, make necessary together with a notice stating that alterations in the draft statement in any objection to the draft accordance with the order passed statement shall be preferred within on the objections aforesaid and thirty days from the service of the order, if any, passed under such notice. The Authorised sub-section (1) of Section 1, and Officer shall duty consider any shall declare the surplus land held objection received within the time by each person. The Authorised specified in the said notice from Officer shall thereafter publish a the persons on whom a copy of final statement specifying therein the draft statement has been the entire land held by the person, served or any objection received the land to be retained by him within thirty days from the date of within the ceiling area and the the publication of the draft land declared to be surplus and statement from any other person. such other particulars as may be The Authorized Officer shall, prescribed and cause a copy after giving the objector a thereof to be served on the reasonable opportunity of being persons referred to in sub-section heard and of adducing evidence, if (5) of Section 10. Such a any, and subject to such rules as statement shall, subject to the may be made pass such orders as provisions of Section 14, be he deems fit....” conclusive evidence of the facts stated therein.
69/84
https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

132. In the facts of the present case, there was no necessity to serve notice either on the said Mr.T.V.Alagarsamy or on Mr.A.S.Ponnaiah Konar under Section 10 of the Principal Act before the publication of the Final Statement under Section 12 of the Principal Act on 18.07.1973.

133. As per Section 22 of the Principal Act, the Authorized Officer within whose jurisdiction such land is situated which were transferred by way of sale, exchange, surrender, settlement or in any other manner whatsoever except by way of bequest, or by a partition of the holding or part thereof on or after the date of commencement of the Act but before the notified date, the Authorized Officer within whose jurisdiction such land, holding or the major part thereof is situated may, after notice to such person and other persons affected by such transfer or partition and after such enquiry as he thinks fit to make, declare the transfer of partition to be void if he finds such transfer or partition was made with a view to defeat the provisions of the Act.

134. However, it has to be after due notice to the persons. In this case, there are no records to show such declaration has been made by the Authorized Officer under Section 22 of the Principal Act by notice to either 70/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Mrs.Pichaiammal or Mr.T.V.Alagarsamy or Mr.A.S.Ponnaiah Konar who claims to be the cultivating tenant of Mr.T.V.Alagarsamy with effect from 17.04.1962.

135. There are no documents to substantiate that Mr.A.S.Ponnaiah Konar was registered as a cultivating tenant on the notified date. The Tenancy Record Register, Tenancy Receipts and Adangal Extract are only from the period 1975.

136. The Hon'ble Supreme Court had also occasion to consider the scope of Section 22 of the Principal Act in “Authorized Officer, Thanjavur and another Vs. S.Naganatha Ayyar and others”, (1979) 3 SCC 466. In Paragraphs 16 and 17, the Hon'ble Supreme Court held as follows:-

“16. In the interpretation of Section 22 we too are Portia men. For this reason we reverse the view of the High Court that Section 22 will not apply to nullify any transaction of transfer or partition unless it is further shown that it is sham, nominal or bogus. Nor do we agree with Shree Ramamurthi that even if a transaction defeats the ceiling provisions, it may still be valid if the transfer is, from an individual point of view bona fide. The short reply is that from the community's angle, especially the landless community's angle hungering for allotment, the alienation, however necessary for the individual, is not bona fide vis-a-vis the community.
17. Therefore, we allow the appeal in the light of the interpretation we have adopted, restore the Tribunal's holding 71/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch and rule that if any transfer defeats the provisions of the Act by reducing the extent of surplus land in excess of the ceiling available from any person such transaction, bona fide or not, is void in the matter of computation of the permissible area and the surplus area. May be, that the transaction may be good for other purposes or may not be. The Authorised Officer is within his power if he ignores it as void for purposes of Section 22 Section 7 and other ceiling-related provisions.”

137. In “Authorized Officer, Thanjavur and another Vs. S.Naganatha Ayyar and others”, the respondents were the persons whose transfers were held to be void by the Authorized Officer as well as the Land Tribunal (Land Reforms Special Appellate Tribunal) which was upheld by the High Court on a narrow interpretation/construction of Section 22 of the Principal Act.

138. There alienations took many forms ranging from stridhana to bona fide sale but shared one common attribute that they were executed during the suspect spell, i.e., between the Date of Commencement of the Act and the Notified Date. The Hon'ble Supreme Court thus frowned upon the transfers and observed as follows:-

“3. Now, the respondents before us in the several appeals are persons whose transfers have been held void by the authorised officer and the Land Tribunal but upheld by the High Court on a narrow construction of Section 22 of the Ceiling Act. The alienations took many forms ranging from stridhana to bona fide sale but shared one common attribute that they were 72/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch executed during the suspect spell, if one may say so, between the date of commencement of the Act and the notified date. The legislature, in its realistic anxiety and pragmatic wisdom, demarcated a lethal zone viz. the period between the two dates stated above when all landholders with lands in excess of the ceiling would desperately salvage their surplus by resort to devices, some bona fide some not, but all having the effect of frustrating the legislative objective of freezing holdings as on the date of commencement of the Act and seizing the surplus in terms of the Act for eventual equitable distribution, after payment of statutory compensation.”

139. The notified date was 02.10.1962 as in the present case. In Paragraph 6, the Hon'ble Supreme Court observed as under:-

“6. The judicial choice from among these triple possibles depends on the Rules of statutory interpretation. In the present case the basic facts are beyond dispute. The legislature had a defined plan of providing for a ceiling on landholding, taking over the balance and distributing it among the landless according to priorities. In this perspective it defined the “date of the commencement” of this Act in Section 3(11) as meaning the 15th day of February, 1970. It also defined in Section 3(31) the notified date. As stated earlier, the Ceiling Act had a chequered career in court and, indeed, at one stage the whole Act was struck down as unconstitutional. However, now it is immune to attack having been included in the Ninth Schedule and there is no challenge to its vires before us. On account of extensive mischief done by alienations on a considerable scale calculated to undo the public policy behind agrarian reform the legislature felt the necessity to provide in Section 22 that transfers made between April 6, 1960 and October 2, 1962 would be void if they defeated the provisions of the Act. In all the cases before us the transfers which have been ignored by the Authorised Officer fall within this interregnum. That being admitted, the only question is 73/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch whether the lethal effect of Section 22 operates only in the case of transfers which are sham and specifically intended to defeat the Act and does not affect transfers which are otherwise bona fide or is so pervasive that if the effect of the transfer is to defeat the provisions of the Act, whatever the intent of the parties, the transfer is void and can be ignored vis-a-vis the Ceiling Act and the Authorised Officer, may legitimately proceed to compute the surplus area on this basis.”

140. The said Mr.Pon Solamalai was shown as a person deceased at the time of passing of Order in W.P.(MD) No.7152 of 2012 which was filed by him along with his sister Mrs.P.Jeya [the petitioner in W.P.(MD) No.19872 of 2015]. Therefore, Mr.Pon Solamalai was represented by his Legal Representatives / Legal Heirs namely Mrs.Vasantha [the Petitioner in W.P. (MD) No.19879 of 2015], Mr.Ramachandran, Mr.Karikalan, Mr.T.Ponmalai, Mrs.S.Manonmani wherein, the Legal Heirs were shown as the second to sixth respondents W.P.(MD) No.7152 of 2012.

141. While the said Mrs.Vasantha [the Petitioner in W.P.(MD) No.19879 of 2015] claims right to the subject lands as the cultivating tenant through her late husband Mr.Pon Solamalai and her father-in-law namely Late Mr.A.S.Ponnaiah Konar, Mrs.P.Jeya [the writ petitioner in W.P.(MD) No. 74/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch 19872 of 2015] who is the sister of Late Mr.Ponsolamalai claim rights from the Sale Deed. There is ambiguity in the claim in filed in the name of Mrs.P.Jeya [the Petitioner in W.P.(MD) No.19872 of 2015] on the strength of Sale Deed dated 27.04.2006 executed in Parasala, Kerala.

142. The petitioner Mrs.P.Jeya in W.P.(MD) No.19872 of 2015 claims her right to the subject lands vide her Sale Deed dated 27.04.2006 vide Document No.666/2006 registered at Parasala, Kerala, and also as a cultivating tenant through her father Mr.A.S.Ponnaiah Konar and brother Mr.Ponsolamalai.

143. Be that as it may, rights under the provisions of the Tamil Nadu Cultivating Tenants Protection Act, 1955 cannot be said to have enured in favour of Mr.A.S.Ponnaiah Konar as the so-called owner namely Mr.B.N.Subburamier had neither a registered Sale Deed in his favour nor any right in the form of a decree declaring his title over the property.

144. If Mr.T.V.Alagarsamy had sold the land to Mr.B.N.Subburamier, as was stated during the course of hearing, he would have ceased to be an “interested person” under Section 10(1) of the Principal Act. The only reason 75/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch why the name of the Mr.T.V.Alagarsamy and Mr.A.S.Ponnaiah Konar has been shown as “interested persons” instead of Mr.B.N.Subburamier, is because even on the date of publication under Section 10(1) of the Principal Act, there were no documents to establish any title in the name of Mr.B.N.Subburamier. Therefore, only Mr.T.V.Alagarsamy name would have been reflected. Since, Mr.A.S.Ponnaiah Konar had no dealings with Mr.B.N.Subburamier, his name could not been included as an “interested person”.

145. If there was a sale by Mr.T.V.Alagarsamy to Mr.B.N.Subburamier as was claimed, latter’s name would have been reflected. Further, as per Section 17 of the Registration Act, 1908, sale/transfer cannot said to have taken place unless the Sale Deed was executed and was also registered. Similarly, under Section 54 of the Transfer of Property Act, 1882, transfer of immovable property can be made only by a registered instrument.

146. Since the Sale Deed dated 11.04.1962 itself was registered on 28.04.1962, it is not clear how the name of Mr.A.S.Ponnaiah Konar was recognized by the Authorized Officer under Section 8 read with Section 10 of the Principal Act on 18.05.1971, if Mr.A.S.Ponnaiah Konar had no transaction with Mr.T.V.Alagarsamy and they were strangers to each other. 76/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

147. Therefore, the receipts issued by the so called legal representatives of late Mr.B.N.Subburamier to Mr.A.S.Ponnaiah Konar cannot come to the rescue of either Mrs.P.Jeya, the petitioner in W.P(MD).No.19872 of 2015 or Mrs.Vasantha, the petitioner in W.P(MD).No.19879 of 2015.

148. As such, name of Mr.A.S.Ponnaiah Konar could not have been included under Section 10(1) of the Principal Act dated 18.05.1971 after the Registration of Sale dated 11.04.1962 to Mr.T.V.Alagarsamy on 28.04.1962 by Mrs.Pichaiammal.

149. Therefore, these writ petitions i.e., W.P(MD).No.19872 of 2015 and W.P(MD).No.19879 of 2015 are liable to be dismissed as I have no doubt that neither of these parties are cultivating tenants under the said Act by themselves or through their predecessor namely Mr.A.S.Ponnaiah Konar. Neither of these parties nor the said Mr.A.S.Ponnaiah Konar were entitled to any notice or protection under the provisions of the Tamil Nadu Land Reforms Act, 1961. They are not “all other persons” for the purpose of section 10 (5) of the Principal Act.

77/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

150. Having held W.P(MD).No.19872 and W.P(MD).No.19879 of 2015 filed by Mrs.P.Jeya and by Mrs.Vasantha respectively are liable to be dismissed, further issue for consideration is whether the petitioners in W.P(MD).No.22149 of 2018 and W.P.(MD).No.22150 of 2018, namely, Mrs.Dhanam and Mrs.Gandhi are to be allowed or dismissed for the reasons stated in the Impugned Order dated 23.7.2015 passed by the Revenue Divisional Officer reaffirming the cancellation of the assignment dated 14.6.2002 by the proceedings of the Land Tribunal dated 22.4.2004 in A.P.T.S.L No.16 of 2002 and the consequential order of the Assistant Commissioner of Land Reforms in its proceedings dated 24.6.2004 in M.R.IV.No. 225 (B).

151. A reading of the Impugned Order dated 23.07.2015 passed Authorized Officer (Land Reforms)-cum-Revenue Divisional Officer mentions two reasons for cancelling the assignment made in favour of late Mrs.Dhanam, the petitioner in W.P.(MD) No.22149 of 2018 and the Petitioner in W.P.(MD) No.22150 of 2018 namely Mrs.Gandhi.

I. There being ‘no cultivation’ by them and II. Land being reclassified as an Urban Land due to urban agglomeration.

78/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

152. Learned Senior Counsel for the petitioners in W.P.(MD) No.22149 and W.P.(MD) No.22150 of 2018 has referred to the decision of this Court in R.Shanmugam Vs. A.Annadurai and others in Contempt Petition (MD) No. 2211 of 2017 and Sub.A.(MD) No.247 of 2017 dated 16.04.2021.

153. In R.Shanmugam (cited supra), the facts were that the land was assigned to the petitioner therein in the year 1975 and an action for cancellation was initiated after a lapse of 43 years in the year 2018 that too after the petitioner therein had approached this Court seeking for correction of an error in the Town Survey Records. Before the Court, the authorities had conceded that the land was assigned to the petitioner and they also conceded that they are not making any development work in the land assigned to the petitioner situated in T.S.No.24/10.

154. Therefore, the facts of the case in R.Shanmugam (cited supra) are not relevant for the purpose of deciding the dispute in the present case as they are distinguishable.

79/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch

155. Rule 9 of the Tamil Nadu Land Reforms (Disposal of Surplus Lands) Rules, 1965 provides for conditions of assignment of surplus lands to those who are eligible under Rule 5 of the aforesaid rules. Clause (iv) to Rule 9 of the aforesaid Rules mandates direct cultivation of the land assigned.

156. Clause (iv) to Rule 9 of the Tamil Nadu Land Reforms (Disposal of Surplus Lands) Rules, 1965 reads as under:-

“9. Conditions of assignment (1) The assignment of land shall be subject to the following conditions, namely the
(i) ….
(ii) ….
(iii) ….
(iv) The assignee shall engage himself in the direct cultivation of the land assigned:
Provided that this condition shall not be applicable to persons referred to in Rule 5 (1) (v) and persons who are physically and mentally disabled. women including widows, and old persons who have no dependants or family members to do cultivation on their behalf.
(v) ….
(vi) ….
(vii) ….”

157. Proviso to Clause (iv) to Rule 9 of the aforesaid rules exempts persons who are physically or mentally disabled, women including widows, and 80/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch old persons who have no dependents or family members to do cultivation on their behalf.

158. Apart from the conditions specified in Rule 9 of Tamil Nadu Land Reforms (Disposal of Surplus Lands) Rules, 1965, Rule 13 of the said Rules also empowers the Government to retain such portion of the surplus land acquired by the Government, as is necessary for the benefit of the public. However, the Impugned Order dated 23.07.2015 has neither invoked Rule 9 of the Tamil Nadu Land Reforms (Disposal of Surplus Lands) Rules, 1965 nor Rule 13 of the said Rules citing any public purpose barring the two reasons stated above.

159. Keeping in view the Constitutional mandate regarding economic justice under Article 38 of the Constitution, and that the distribution of material resources of the community to subserve the common good and should not result in common detriment under Clauses (b) and (c) of Article 39, and also considering the fact that late Mrs.Dhanam and Mrs.Gandhi had the lands assigned to them earlier on payment of sufficient consideration at the time of assignment and since Patta was also granted after following the provisions under the Tamil Nadu Land Reforms (Disposal of Surplus Lands) Rules, 81/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch 1965, I am inclined to direct the Authorized Officer (Land Reforms)-cum- Revenue Divisional Officer, Madurai (third respondent in W.P.(MD) No.19872 & W.P.(MD) No. 19879 of 2015/second respondent in W.P.(MD) No.22149 of 2018 & W.P.(MD) No. 22150 of 2018) to assign fresh surplus lands if these Petitioners were otherwise entitled to such lands.

160. A fresh order may be passed taking note of all the attendant circumstances for assigning lands for agricultural purposes to the family. To that extent, the impugned order is set aside and the case is remitted back to the 3rd respondent to pass fresh order on merits. As there is no possibility of agricultural activity in the land, the land may be used strictly for public purpose.

161. The above directions are subject to the apprehension of the Court as there appears to be an attempt in the past to corner the subject lands by these two petitioners in W.P.(MD)Nos.22149 & 22150 of 2018 namely, late Mrs.Dhanam and Mrs.Gandhi as well through the agency of their brother Mr.Karuppiah, who worked as a Revenue Surveyor who may have retired from the Department and their sister-in-law namely Mrs.Indrani, W/o.Mr.Karuppiah, who was the Power of Attorney Holder of the original assignees namely 82/84 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.19872 of 2015 etc., batch Mr.P.A.Karruppasamy and Mr.P.S.Kamala, and Mrs.Indrani, W/o. Mr.Karuppiah, was the defendant in O.S.No.331 of 1993 initiated by Mr.Pon Solamalai before the District Munsif’s Court at Melur.

162. Therefore, I am inclined to hold that a proper assessment has to be made as to whether these two petitioners were indeed entitled to assignments independently under the provisions of the Tamil Nadu Land Reforms (Disposal of Surplus Land) Rules, 1965. This exercise may be carried out within a period of six months of receipt of this order.

163. The above direction is also subject to verification as to whether the original assignment on 14.6.2002 in favour of these two petitioners itself was bona fide or not by the Department.

164. In the result, W.P.(MD) Nos.19872 of 2015 & 19879 of 2015 are dismissed and W.P.(MD) Nos.22149 of 2018 & 22150 of 2018 are disposed of with the above observations. No costs. Connected Miscellaneous Petitions are closed.

                Index: Yes/No                                                 07.11.2024
                Internet:Yes/No
                Speaking Order/Non-Speaking Order
                Neutral Citation: Yes/No

               83/84
https://www.mhc.tn.gov.in/judis
                                               W.P.(MD) Nos.19872 of 2015 etc., batch



                                                         C.SARAVANAN, J.

                                                                          JEN/arb




                                               Pre-Delivery Common Order
                                  in W.P.(MD) Nos.19872 of 2015 etc., batch




                                                                      07.11.2024




               84/84
https://www.mhc.tn.gov.in/judis