Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Varghese E.T vs State Of Kerala
2021 Latest Caselaw 15733 Ker

Citation : 2021 Latest Caselaw 15733 Ker
Judgement Date : 30 July, 2021

Kerala High Court
Varghese E.T vs State Of Kerala on 30 July, 2021
WP(C) NO. 16365 OF 2020       1



            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                            PRESENT
        THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
    FRIDAY, THE 30TH DAY OF JULY 2021 / 8TH SRAVANA, 1943
                    WP(C) NO. 16365 OF 2020
PETITIONER/S:

    1     VARGHESE E.T.,
          AGED 47 YEARS,
          S/O THOMAS E.M, EETTICKAL HOUSE, KUMARAMPEROOR
          VADAKKEKARA, SETHATHODU P.O.,
          PATHANAMTHITTA-689 667.

    2     MARY VARGHESE,
          AGED 46 YEARS,
          W/O VARGHESE E.T, EETTICKAL HOUSE, KUMARAMPEROOR
          VADAKKEKARA, SETHATHODU P.O.,
          PATHANAMTHITTA-689 667.

          BY ADVS.
          M.JAYAKRISHNAN
          SRI.R.ANOOP




RESPONDENT/S:


    1     STATE OF KERALA,
          REPRESENTED BY THE SECRETARY, DEPARTMENT OF REVENUE,
          SECRETARIAT, THIRUVANANTHAPURAM-1.

    2     THE DISTRICT COLLECTOR,
          COLLECTORATE, PATHANAMTHITTA P.O,
          PATHANAMTHITTA-689 645.

    3     THE ADDITIONAL TAHSILDAR,
          TALUK OFFICE, KONNI, PATHANAMTHITTA-689 691.

    4     THE VILLAGE OFFICER,
          CHITTAR VILLAGE OFFICE, CHITTAR P.O.,
          PATHANAMTHITTA-689 663.
 WP(C) NO. 16365 OF 2020          2



     5     THE SUB REGISTRAR,
           PERINADU SUB REGISTRY, PERINADU P.O., PERINADU,
           PATHANAMTHITTA-689 571.




             SMT.K AMMINIKUTTY, SR GP

      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   30.07.2021,   THE   COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 16365 OF 2020                 3



                                    JUDGMENT

Being aggrieved by the refusal on the part of the revenue authorities in

effecting transfer of registry in respect of an item of property over which, the

petitioners holds absolute title and possession, this writ petition is filed under

Article 226 of the Constitution of India seeking directions.

2. The petitioners state that they are the absolute owner in title and

possession of the property admeasuring 6.57 Ares falling in Sy. No 946/6 of

Chittar Village. They had purchased the property on the strength of Ext.P1

assignment deed. The petitioners contend that immediately thereafter, they

approached the 4th respondent and filed Ext.P2 application seeking to effect

the transfer of registry and to pay basic tax.The petitioner states that the 4th

respondent refused to accept his application on the ground that the said

property was earlier a plantation and was excluded from the ceiling limit of

excess land as per Land Reforms Act. According to the petitioners,

fragmentation of plantation by itself is not a ground to refuse acceptance of

basic land tax after effecting mutation. It is in the above backdrop that the

petitioners have approached this Court seeking the following reliefs:

a) Issue a writ of mandamus directing the 4th respondent to accept

and consider Ext.P2 application and to take necessary steps on the

same within a time to be fixed by this Hon'ble Court.

b) Issue direction to the respondents 3 to 5 to effect Transfer of

registry in respect of the property obtained by the petitioners based

on Ext.P1 sale deed.

3. I have heard Sri.M. Jayakrishnan, the learned counsel appearing

for the petitioners and Smt.A.C.Vidya, the learned Government Pleader.

4. It is submitted by the learned Government Pleader that section

81 of the Kerala Land Reforms Act is a special provision, with its main

objective of giving exemption to certain lands including the lands maintained

as plantations. It is contended that fragmentation of land which may lead to

its conversion is prohibited as per the provisions of the Act. The records

would reveal that the property of the petitioners was part of plantation land

and as it has been converted in violation to the provisions of the Act, the

declarant will have to be proceeded against. Necessary proceedings are

being initiated against the original declarant.

5. I have considered the submissions made across the Bar.

6. Ext.P1 sale deed shows that the petitioners had acquired title

over the property covered under the deed on 07.08.2019. The reason

assigned by the respondents for refusing to consider the application filed by

the petitioners is that the property owned by the petitioners was part of a

larger extent of properties categorised as plantation thus entitling them to an

exemption under Sec.81(1) (e) of the Kerala Land Reforms Act, 1964. A

Division Bench of this Court in the common judgment dated 04.04.2017 in

W.A.Nos.564 & 612 of 2017 has held that the question as to whether the

subsequent purchasers would be actually using the lands in question for non-

exempted purposes and thus violating the exemption clause would arise only

when they actually use of the land for non exempted purposes and not at

the stage when they seek revenue records. It was further held that State

authorities are at liberty to raise all such contentions and objections at the

appropriate time when a cause of action in that regard actually arises.

Furthermore, this Court in Devassia v. Sub Registrar [2015(1) KLT 825]

has held that the provisions of the KLR Act do not place an embargo on

transfer. The transfer of registry being for fiscal purposes, it is open to the

competent authority to reopen the ceiling proceedings to include the land

exempted for the purpose of the ceiling and the same would not be lost on

account of effecting mutation. In view of the principles above, the

respondents are obliged in law to consider the request of the petitioners

without being burdened down by the provisions of the Land Reforms Act.

Resultantly this petition will stand allowed. There will be a direction to

the competent among respondents to take up Ext.P2 application filed by the

petitioners and effect transfer of registry and to accept tax within a period

of 8 weeks from the date of receipt of a copy of this judgment. It is made

clear that it would be open to the State to initiate appropriate proceedings

under the Land Reforms Act if a case is made out and in such event, the

same shall be in strict adherence to law and with due notice to all concerned.

Sd/-

RAJA VIJAYARAGHAVAN V JUDGE ps

APPENDIX OF WP(C) 16365/2020

PETITIONER(S) EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE SALE DEED NO 968/1/2019 OF SUB REGISTRAR OFFICE PERUNAD DATED 7.8.2019.

EXHIBIT P2          A TRUE COPY OF THE APPLICATION FOR
                    TRANSFER OF REGISTRY DATED 7.8.2019.

EXHIBIT P3          A TRUE COPY OF THE TAX RECEIPT NO.905309
                    ISSUED BY THE 4TH RESPONDENT DATED
                    24.10.2019.

EXHIBIT P4          A TRUE COPY OF THE JUDGMENT DATED
                    10.2.2020 IN WPC NO 2248 OF 2020 ON THE
                    FILES OF THIS HONOURABLE COURT.



RESPONDENT(S) EXHIBITS:   NIL
 

 
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