Kerala High Court
R.Shanmugam vs The District Collector on 12 March, 2019
Equivalent citations: AIRONLINE 2019 KER 897, (2019) 3 KER LJ 605
Author: Hrishikesh Roy
Bench: Hrishikesh Roy, A.K.Jayasankaran Nambiar
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE THE CHIEF JUSTICE MR.HRISHIKESH ROY
&
THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR
TUESDAY, THE 12TH DAY OF MARCH 2019 / 21ST PHALGUNA, 1940
W.A.No. 47 of 2019
AGAINST THE JUDGMENT IN WP(C) 4577/2018 of HIGH COURT DATED 31 st AUGUST 2018
APPELLANTS/PETITIONERS:
1 R.SHANMUGAM, AGED 66 YEARS
S/O.S.RAMA SAMY NADAR, RAM LEELA BUILDING, NETHAJI ROAD,
PUNALUR, KOLLAM-691 305.
2 R.RAGHUPATHY, AGED 63 YEARS
SON OF S.RAMA SAMY NADAR, RAM LEELA BUILDING, NETHAJI ROAD,
PUNALUR, KOLLAM-691 305.
BY ADVS.
SRI.P.B.SAHASRANAMAN
SRI.T.S.HARIKUMAR
RESPONDENTS/RESPONDENTS:
1 THE DISTRICT COLLECTOR,
OFFICE OF THE DISTRICT COLLECTOR, COLLECTORATE,
KOLLAM-691 001.
2 REVENUE DIVISIONAL OFFICER,
OFFICE OF THE RDO, CIVIL STATION, KOLLAM-691 001.
3 THE TAHSILDAR (LR), PUNALUR-691 305.
4 THE VILLAGE OFFICER, PUNALUR-691 305.
BY ADV. SRI.RANJITH THAMPAN, ADDL. ADVOCATE GENERAL
GOVERNMENT PLEADER SRI.M.H.HANIL KUMAR
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 12.03.2019, THE COURT
ON THE SAME DAY PASSED THE FOLLOWING:
W.A.No.47 of 2019
: 2 :
JUDGMENT
Hrishikesh Roy, C.J.
Heard Sri.P.B.Sahasranaman, the learned counsel for the appellants/writ petitioners. Also heard Sri.M.H.Hanil Kumar, the learned Government Pleader appearing for the respondents.
2. The appellants are the owners of property having an extent of 75.60 Ares of land in the Re-Sy.Nos.487/2A/5, 522/11A/2, 522/7C, 522/11A/1 of Block No.13632 and 13633 of Punalur Village. They submitted application before the Tahsildar (LR), Punalur seeking additional entry in the Basic Tax Register in accordance with the current lie and nature of the property. The land owners projected that they had already secured favourable order on 19.12.2017 (Ext.P2) whereby, they were permitted to make construction of commercial building on 70.66 Ares of their land, by the Revenue Divisional Officer under the Kearla Land Utilization Order, 1967, subject to the following conditions:
". . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . .
1. The flow of water in the land shall not be disturbed. It shall not cause flow of water in the canal on the southern side and boundary wall shall be constructed to protect it.
2. Steps shall be taken for waste management which shall not affect the agricultural activities being carried on in the neighbouring lands.
3. No concrete shall be used on the land other than the plinth area. Throughout the boundaries on all sides a three metre canal shall be constructed for collecting water and percolate it.
4. If any time any fees is prescribed for regularizing the conversion in future it has to be remitted by the applicant. . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . ." W.A.No.47 of 2019
: 3 :
3. The learned Judge, after due consideration of the projection made from the Writ Petitioner's side, took note of the provisions of Section 27C of the Kerala Conservation of Paddy Land and Wet Land Act , 2018 (hereinafter Paddy Act), as amended in 2018 and directed the Writ Petitioners to comply with the procedure under the amended provisions of the Paddy Act, for getting the Basic Tax Register corrected. Thus aggrieved, the present Appeal is filed by the Writ Petitioners.
4. What is relevant in the above context is that the order permitting construction of commercial building on the land was granted under the Ext.P2 order, which was in pursuant to the judgment dated 13.9.2017 in the W.P.(C)10034/17 (Ext.P1). The learned Judge issued direction by adverting to a report to the effect that a substantial portion of the property has been converted prior to the Paddy Act and only a small portion is remaining as paddy land. Such finding in the W.P.(C)10034/17 was not challenged by the State in further proceedings and has therefore, attained finality. Only pursuant to the above finding, the Ext.P2 order was passed under the Clause 2 of the Kerala Land Utilization Order, 1967 permitting construction over a limited extent of land (70.66 Ares). In such backdrop, the re-consideration of the application in reference to the 2018 amended provisions of the Paddy Act, could not have directed.
5. Since the impugned direction is found to be unmerited, we deem it appropriate to set aside the said order. The Writ Appeal is accordingly allowed by directing the Tahsildar to effect the consequential correction in the Basic Tax Register concerning the land in question, based on the Ext.P2 order already passed by the Sub Collector/Revenue Divisional Officer, without referring to the provisions of the Paddy W.A.No.47 of 2019 : 4 :
Land Act. Necessary correction in this regard should be effected within four weeks from today. It is ordered so accordingly.
6. With the above order, the Writ Appeal is allowed.
sd/-
HRISHIKESH ROY CHIEF JUSTICE sd/-
A.K.JAYASANKARAN NAMBIAR JUDGE jes W.A.No.47 of 2019 : 5 :
APPENDIX PETITIONER'S EXHIBITS:
ANNEXURE A1 TRUE PHOTOSTAT COPY OF THE ORDER OF THE 3RD RESPONDENT, DATED 4.12.2018, ALONG WITH ENGLISH TRANSLATION.
// TRUE COPY // P.S. TO JUDGE