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 12, Cited by 3]

Madras High Court

V.G.P.Prem Nagar vs The State Of Tamil Nadu on 5 April, 2010

Bench: Prabha Sridevan, P.P.S. Janarthana Raja

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 05.04.2010

CORAM:

THE HON'BLE MRS. JUSTICE PRABHA SRIDEVAN
AND
THE HON'BLE MR.JUSTICE P.P.S. JANARTHANA RAJA

W.A. Nos.1446 to 1448 of 2008
	
V.G.P.Prem Nagar
Minvariya Kudi Erupor Nala
Sangam, a Society Registered under
the Tamil Nadu Societies Registration
Act, 1971, represented by its
Secretary and Treasurer, V.Sivadasan    ...Appellant in W.A.Nos.1446 								& 1448/08
  

V.G.P.Housing Private Limited
V.G.P.Square, Saidapet,
Chennai 600015
represented by its Chairman and 
Managing Director, V.G.Santhosam   	 .....Appellant  in 									W.A.No.1447/2008
						Vs.

1.The State of Tamil Nadu,
   represented by the
  Secretary to Government, Revenue
  Department, Fort St.George,
  Chennai 60 009.

2. The District Collector of Coimbatore District,
    Coimbatore.

3. The Revenue Divisional officer,
     Coimbatore.
4. The Sub Collector, Coimbatore.

5. The Revenue Inspector,
    Sarkar Samakulam,Coimbatore,
    Taluk,Coimbatore.
6.The Senior Deputy Director
       of Town and Country Planning,
   Coimbatore Region, Coimbatore.
7.A.Dorairaj
8.A.S.Kannaiah                              ...Respondents 1 to 8 in 						W.A.Nos.1446, 1447 and 1448 of 2008
9.P.Bakkiyalakshmi
10.P.Savithri			          ...Respondents 9 and 10 in
						W.A.NOS.1446 & 1448 of 2008
. . . . .
		Writ appeals filed against the order passed in W.P.No.15121,15171 and 17467 of 1996 dated 7-11-2008.
. . . . .
		For Appellant: Mr.V.R.Venkataraman
				     Senior Counsel
				      for Mr.S.Baskaran
		
		For Respondents 1 to 6: Mr.K.Balasubramanian
						   Special Government Pleader 		For Respondents 7 to 10: No appearance
					   . . . . .
				    J U D G M E N T

(Judgment of the Court delivered by Prabha Sridevan, J.) The 'Panchami Lands' or lands assigned to the depressed classes have been alienated to others violating the conditions. The appellants are the persons in possession now. According to them, the Government cannot resume the lands. The learned single Judge held that all the lands which are subject matter of these writ petitions filed by a Private Housing Company were lands allotted to the members of the Scheduled Caste Community, subject to the conditions as per Standing Order No.15 of the Board of Revenue. The conditions are that the lands cannot be alienated to any person for ten years from the date of assignment and thereafter, they can only be alienated to a person belonging to the depressed classes and if they are so alienated to persons other than the depressed classes, the Government has the power to resume such land.

2. Learned senior counsel submitted that such a restraint on alienation was void. He submitted that the decisions relied on by the learned Single Judge were based on Karnataka State Acts which had a specific provision. Those cases cannot be applied to the present case, since our State does not have a separate Act dealing with the subject. 3. The learned Special Government Pleader supported the order of the learned single Judge.

4. The poet Namdeo Dhasal wrote :

"O guardian angel, of those who ruin our life-cycle! Return to us our farms and fields;
Nullify the fraudulent change of lands that robbed us of our lands;
Punish the land owners and the feudal lords Who caste and money have made powerful and arrogant ...
End, once for all, this age of exhaustion (Mee Marale sooryachya Rathache ghode saat / slew the Seven Horses of the Chariot of the Sun  Translated by Dilip Chitre) The history of the assignment of lands to depressed classes is important. In 1891, the then Chengalpet District Collector J.H.A.Tremen Heere, a Britisher, submitted a report to the British Government on seeing the plight of the depressed classes and their socio-economic, political and cultural condition. He mentioned in the report that even after the abolition of slavery in 1844, the practice continued in the name of Padiyaal (bonded labourer). At that point of time, lands were in the total control of persons who were considered to be in the caste hierarchy on a higher level and the bonded agricultural labourers and landless workers mainly belonged to the depressed classes. He noted in his report, "The small or marginal land holdings, housing, literacy, free labour without force/bondage, self-respect and dignity are the factors that could lead to transformation in (their lives)". Based on this, the British Parliament passed the Depressed Class Land Act in the year 1892 and 12,00,000 acres of land were distributed to them in Tamil Nadu. The lands were called Panchami lands and were given away under certain conditions, viz., that they cannot sell the lands or lease them out or give as gifts or pledge them for the first ten years and after the expiry of the ten year period, the lands could be transferred, but only to persons belonging to the depressed classes and any breach of these conditions will entail cancellation of the assignment. It would appear that these conditions were imposed bearing in mind that it would be easy to exploit persons belonging to the depressed classes who had long been kept in a subjugated condition.
4. Today, statistics reveal that vast extents of the lands so distributed are now with the persons who do not belong to the depressed classes. Therefore, the conditions appear to have been violated without any restraint or check. The Special Form-D applies to order for assignment of lands to Scheduled Castes and Condition No.9 reads as follows :-
"If the land is alienated to any person within a period of ten years from the date of the grant by way of sale, gift, mortgage or lease of any kind, or after that period, to any person who is not a member of the Scheduled Caste..., the grant will be liable to be resumed by the Government who will be entitled to re-enter and take possession of the land without payment of any compensation or refund of the purchase money."

Several Government Orders have been passed, as for instance, G.O. Ms. No.2217, Revenue dated 1.10.1941; G.O. Ms. No.3092, Revenue dated 12.12.1946, etc. which affirm the same conditions.

5. A Division Bench of this Court, in K. Palaniappan @ K.Subramaniam Vs. The Government of Tamil Nadu and others, 1992 (2) M.L.J. 561, referring to Section 3 of the Government Grants Act and the decision in Uttar Pradesh State vs. V. Sagur Ahamed, A.I.R. 1973 S.C. 2520, rejected the contentions raised by the subsequent purchaser who came into possession of the 'panchami land' and turned down the plea raised by them. In paragraph 6 of the judgment, the Division Bench observed as follows:-

"6. Coming now to the second contention raised by the learned counsel for the appellant, suffice it to say that the classification is both rational and has a clear nexus with the object sought to be achieved, that is to prevent alienation by exploitation of the Harijans by persons, other than Harijans.

...

In view of the settlement of law by the Supreme Court which has again been reiterated in Lingappa Pochanna vs. State of Maharashtra, A.I.R. 1985 S.C. 389, the second ground of attack viz., the unconstitutionality of the restrictions contained in Clause (9) of Special Form D, Board Standing Orders 15, paragraph 9 must also fail and holding that Clause (9) is constitutionally valid, we reject the argument raised to the contrary by Mr. Doraiswamy."

The Division Bench also referred to a decision in Sri Manche Gowda vs. State of Karnataka, A.I.R. 1984 S.C. 1151, wherein it is held that it is not possible to accept that the conditions contained in Form-D are illegal or invalid and dismissed the writ petition. Therefore, with regard to the same subject matter, the Division Bench has held as above and hence, the submission that in the present case, no provision in pari materia as in the Karnataka Act is existing is immaterial since the lands were assigned to persons belonging to the depressed classes subject to the above conditions.

6. The other submission that since the alienation of these lands was in the year 1925, it will not bind those lands and since the alienation in favour of the appellants was made in the year 1925, these conditions will not affect them can also not hold good, because the Act, as we have seen, by which the lands were distributed to the depressed classes, which was in the 19th Century, contained these conditions. Because, even then, the law makers knew that if such safeguards were not imposed, it would be easy to take advantage of the ignorance and poverty of the depressed classes and to secure transfer of those lands contrary to the conditions of assignment.

7. In Papaiah Vs. State of Karnataka and others, (1996) 10 S.C.C. 533, the Supreme Court again dealt with the question of right to economic justice and with reference to Article 46, which casts upon the State a duty to provide economic justice to Scheduled Castes/Scheduled Tribes and other weaker sections of the society in order to prevent their exploitation, observed in paragraph 8 as follows:-

"8. It is seen that Article 46 of the Constitution, in terms of its Preamble, enjoins upon the State to provide economic justice to the Scheduled Castes,Scheduled tribes and other weaker sections of the society and to prevent their exploitation. Under Article 39(b) of the Constitution, the State is enjoined to distribute its largess, land, to subserve the public good. The right to economic justice to the Scheduled Castes, Scheduled Tribes and other weaker sections is a fundamental right to secure equality of status, opportunity and liberty. Economic justice is a facet of liberty without which equality of status and dignity of person are teasing illusions. In rural India, land provides economic status to the owner. The State therefore, is under constitutional obligation to ensure to them opportunity giving its largess to the poor to augment their economic position. Assignment of land having been made in furtherance thereof, any alienation, in its contravention, would be not only in violation of the constitutional policy but also opposed to public policy under Section 23 of the Contract Act, 1872. Thereby, any alienation made in violation thereof is void and the purchaser does not get any valid right, title or interest thereunder."

8. In R. Chandevarappa Vs. State of Karnataka, (1995) 6 S.C.C. 309, while considering the alienation which was in violation of the Scheduled Castes/Scheduled Tribes Prohibition of Transfer of Certain Lands Act, 1978, the Supreme Court held as follows:

"The Prohibition from alienation is to effectuate, the constitutional policy of economic empowerment under Articles 14,21,38,39 and 46 read with the Preamble of the Constitution. Accordingly it was held that refusal to permit alienation is to effectuate the constitutional policy. The alienation was declared to be void under Section 23 of the Contract Act being violative of the constitutional scheme of economic empowerment to accord equality of status, dignity of persons and economic empowerment."

9. In State of M.P. vs. Ram Kishna Balothia, A.I.R. 1995 S.C. 1198, the constitutional validity of certain provisions of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 were challenged. The Supreme Court extracted from the Satement of Objects and Reasons, the following:-

"Despite various measures to improve the socio-economic conditions of the Scheduled Castes and the Scheduled Tribes, they remain vulnerable. They are denied number of civil rights. They are subjected to various offences, indignities, humiliations and harassment. They have, in several brutal incidents, been deprived of their life and property. Serious crimes are committed against them for various historical, social and economic reasons."

The very sad truth is that the conditions recorded in the Statement of Objects and Reasons in the year 1989 have not abated. Therefore, this only underscores the importance of protecting the rights of "those who have been for centuries, denied this right (to live with human dignity)  vide A.I.R. 1995 S.C. 1198 (supra).

10. In the book "Blocked by Caste : Economic Discrimination in Modern India" (2010, Oxford University Press), the authors observed that since "economic and social righs are equally assigned..., the entitlement to rights diminishes as one moves down the caste ladder". It is to set right this inequality that these conditions were imposed while assigning lands to the depressed classes.

11. In Consumer Education & Research Centre vs. Union of India, (1995) 3 S.C.C. 42, the Supreme Court while dealing with the right to health and medical aid of workers employed in absbestos industries, observed as follows:-

"In a developing society like ours steeped with unbridgeable and ever-widening gaps of inequality in status and of opportunity, law is catalyst, rubicon to the poor etc. to reach the ladder of social justice. Justice K. Subba Rao, the former Chief Justice of this Court, in his Social Justice and Law at page 2, had stated that  "Social justice is one of the disciplines of justice and the discipline of justice relates to the society". What is due cannot be ascertained by absolute standard which keeps changing depending upon the time, place and circumstance. The constitutional concern of social justice as an elastic continuous process is to accord justice to all sections of the society by providing facilities and opportunities to remove handicaps and disabilities with which the poor etc. are languishing and to secure dignity of their person."

12. For the reasons stated above and the decisions of the Supreme Court cited above, we affirm the findings of the learned single Judge and dismiss the writ appeals. There shall be no order as to costs. Consequently, the connected miscellaneous petitions are closed.

VJY/ab