Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kaalu vs The Special Tahsildar
2021 Latest Caselaw 1767 Ker

Citation : 2021 Latest Caselaw 1767 Ker
Judgement Date : 18 January, 2021

Kerala High Court
Kaalu vs The Special Tahsildar on 18 January, 2021
           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

 MONDAY, THE 18TH DAY OF JANUARY 2021 / 28TH POUSHA, 1942

                     WP(C).No.503 OF 2021(K)


PETITIONER:

               KAALU
               AGED 61 YEARS
               W/O.VELAYUDHAN, CHATHANANKUNDU HOUSE, LAKKIDI
               PERRUR-II, OTTAPALAM, PALAKKAD DISTRICT, PIN-
               679301.

               BY ADV. SRI.K.RAVI (PARIYARATH)

RESPONDENTS:

      1        THE SPECIAL TAHSILDAR, (LAND REFORMS)
               OFFICE OF THE SPECIAL TAHSILDAR (L.R), MINI
               CIVIL STATION, OTTAPPALAM, PIN-679104.

      2        THE VILLAGE OFFICER,
               LAKKIDI PERRUR-II VILLAGE, OTTAPALAM TALUK,
               PALAKKAD DISTRICT, PIN-679301.

               SMT K.AMMINIKUTTY-SR GOVERNMENT PLEADER

     THIS WRIT PETITION        (CIVIL) HAVING     COME UP    FOR
ADMISSION ON 18.01.2021,        THE COURT ON     THE SAME    DAY
DELIVERED THE FOLLOWING:
 WP(C)No.503 of 2021

                                    2

                              JUDGMENT

The petitioner has filed this writ petition under Article 226 of

the Constitution of India, seeking a writ of mandamus

commanding the 1st respondent Special Tahasildar (LR) to

complete the proceedings in S.M.No.1688/2019 on the file of the

Land Tribunal, Ottappalam, within a time limit to be fixed by this

Court. The suo motu proceedings initiated by the Land Tribunal,

Ottappalam under Rule 5 of the Kerala Land Reforms (Vesting

and Assignment) Rules, 1970, is one for assignment of the right,

title and interest of the landlord vested in the Government under

Section 72 of the Kerala Land Reforms Act, 1963 and for issuance

of certificate of purchase under Section 72K of the said Act, read

with Rule 14 of the said Rules, in respect of 0.0120 Hectares of

land comprised in Re.Sy.No.153/6 in Block No.88 of Lakkidi

Perrur-II Village in Ottappalam Taluk, Palakkad District.

2. On 08.01.2021, when this writ petition came up for

admission, the learned Government Pleader was directed to get

instructions.

3. Heard the learned counsel for the petitioner and also

the learned Senior Government Pleader appearing for the WP(C)No.503 of 2021

respondents.

4. In Narayanan Namboodiri v. The Special

Tahsildar (Land Reforms) and another [Judgment dated

14.03.2018 in W.P.(C)No.28398 of 2017 and connected cases]

this Court noticed that in the writ petitions seeking expeditious

disposal of the applications pending before the Land Tribunal for

obtaining purchase certificate, many of the petitioners realised

the need for purchase certificate only when they approached the

Bank to obtain a loan. Filing writ petitions seeking expeditious

disposal of the applications pending before the Land Tribunal is a

routine affair before this Court. Breaking the queue by directing

the Land Tribunals to dispose of the cases out of turn would

result in derailing the process of disposal of the cases pending

before the Tribunal. Therefore, the Land Tribunal is bound to

dispose the cases in accordance with the seniority of registration

of such cases.

5. In Narayanan Namboodiri, this Court noticed that

by G.O.(P).No.09/2018/RD dated 22.02.2018 the Government of

Kerala appointed the Village Officers coming within the WP(C)No.503 of 2021

jurisdiction of each Land Tribunal constituted under Section 99 of

the Kerala Land Reforms Act, 1963 for bringing to the notice of

the Land Tribunal concerned any fact or information required by

the Land Tribunal or for moving that Tribunal to take any action

necessary for the implementation of the provisions of the said

Act. Therefore, there may not be any difficulty to obtain the

reports through the Village Officers concerned. Before this Court,

the Government in principle agreed for speedy disposal of the

cases filed by the senior citizens and addressed all the Land

Tribunals to give priority to such cases. This Court noticed that in

some of the cases, delay occurred on account of serving notice on

the landlords, which can be averted if the applicant in such cases

co-operate with the Land Tribunal in taking out notice to such

persons. On consideration of the facts and circumstances, this

Court disposed of those writ petitions with certain directions.

Paragraph 2 of the said judgment reads thus;

"2. On consideration of the facts and circumstances as above, this Court is of the view that the following directions can be issued for expeditious disposal of the cases by the Land Tribunal:

(i) If it is felt that there is delay in obtaining WP(C)No.503 of 2021

reports through the Revenue Inspectors on account of their shortage, the Land Tribunal is free to get the reports from the Village Officers concerned. It is the discretion of the Land Tribunal in what manner such reports should be obtained.

(ii) Utmost importance should be given for expeditious disposal of all the cases filed by the senior citizens. The Land Tribunal shall dispose such cases of senior citizens on seniority basis within six months.

(iii) In respect of all other cases, the Land Tribunal shall follow the seniority of such cases and dispose the same within the maximum outer limit of 18 months unless there is a stay passed by the higher authorities. The Land Tribunal shall not break the seniority of such cases except for any directions being issued by this Court or any higher authority.

(iv) The parties are given liberty to take out notice to the land owners in such a manner in which the Land Tribunal deems fit to do so, including publications.

(v) In respect of the matters which are pending before the Deputy Collector, he shall follow the same procedure as mentioned above.

(vi) In respect of the proceedings in which all the steps have been completed which are ripe for WP(C)No.503 of 2021

passing orders as on today, the Land Tribunal shall pass orders within two months and the directions issued in earlier paragraphs would not affect those matters. However, in all other cases, the directions shall be strictly followed.

(vii) The Government order, G.O.(P).No.09/2018/ RD, dated 22.02.2018 will form part of this Judgment." (underline supplied)

6. In the instant case, based on the report of the Village

Officer, Lakkidi Perrur-II Village, the Land Tribunal, Ottappalam

initiated suo motu proceedings as S.M.No.1688/2019, as

evidenced by Ext.P2 receipt dated 18.09.2019, for assignment of

the right, title and interest of the landlord vested in the

Government under Section 72 of the Kerala Land Reforms Act,

1963 and for issuance of certificate of purchase under Section

72K of the said Act, read with Rule 14 of the said Rules, in

respect of the property referred to hereinbefore.

7. The learned counsel for the petitioner would point out

that the petitioner is a senior citizen aged 61 years. The learned

Senior Government Pleader would point out that the total

pendency of suo motu proceedings in the Land Tribunal,

Ottappalam is 2434.

WP(C)No.503 of 2021

8. Having considered the submissions made by the

learned counsel on both sides this Court finds that the Land

Tribunal, Ottappalam can be directed to dispose of

S.M.No.1688/2019 following the directions issued by this Court in

Narayanan Namboodiri, referred to supra.

9. In the result, this writ petition is disposed of by

directing the Land Tribunal, Ottappalam, to dispose of

S.M.No.1688/2019, strictly in accordance with law, following the

directions issued by this Court in paragraph 2 of the judgment in

Narayanan Namboodiri, referred to supra.

No order as to costs.

Sd/-

ANIL K. NARENDRAN JUDGE

yd WP(C)No.503 of 2021

APPENDIX PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE POSSESSION CERTIFICATE ISSUED TO THE PETITIONER IN RESPECT OF AN EXTENT OF 0.0120 HECTARES OF LAND, BY THE 2ND RESPONDENT DATED NIL.

EXHIBIT P2 TRUE COPY OF THE RECEIPT EVIDENCING INITIATION OF S.M.PROCEEDINGS AS S.M.NO.1688/19, DATED 18.09.2019.

EXHIBIT P3 TRUE COPY OF THE JUDGMENT RENDERED BY THIS HON'BLE COURT, IN W.P.

(C)NO.28398/2017 & CONNECTED CASES, DATED 14.03.2018.

EXHIBIT P4 TRUE COPY OF THE IDENTITY CARD ISSUED BY THE ELECTION COMMISSION OF INDIA, DATED 12.11.1998.

RESPONDENTS' EXHIBITS:NIL

TRUE COPY

P.A. TO JUDGE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter