Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Salam M.S vs State Of Kerala
2024 Latest Caselaw 4766 Ker

Citation : 2024 Latest Caselaw 4766 Ker
Judgement Date : 7 February, 2024

Kerala High Court

Salam M.S vs State Of Kerala on 7 February, 2024

Author: Murali Purushothaman

Bench: Murali Purushothaman

             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
         THE HONOURABLE MR.JUSTICE MURALI PURUSHOTHAMAN
 WEDNESDAY, THE 7TH DAY OF FEBRUARY 2024 / 18TH MAGHA, 1945
                         WP(C) NO.4668 OF 2024
PETITIONER:

             SALAM M.S.
             AGED 53 YEARS
             S/O.SAID MUHAMMED, MURINGASSERY HOUSE, WEST
             CHELAKULAM, KAVUNGALPARAMBU, PATTIMATTOM, VENGOLA,
             ERNAKULAM, PIN - 683556
             BY ADV K.C.VINCENT


RESPONDENTS:

     1       STATE OF KERALA
             REPRESENTED BY THE SECRETARY DEPARTMENT OF REVENUE,
             SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
     2       THE REVENUE DIVISIONAL OFFICER
             OFFICE OF THE REVENUE DIVISIONAL OFFICER,
             MUVATTUPUZHA, ERNAKULAM, PIN - 686669
     3       THE VILLAGE OFFICER
             VILLAGE OFFICE, PATTIMATTOM, PATTIMATTOM P.O,
             ERNAKULAM, PIN - 683543
     4       THE AGRICULTURAL OFFICER
             KRISHI BHAVAN, KIZHAKAMBALAM, ERNAKULAM, PIN -
             683562


             SMT.R.DEVISREE, GP



      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   07.02.2024,   THE    COURT    ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 W.P.(C) No.4668 of 2024                   2



                                   JUDGMENT

Petitioner has approached this Court aggrieved

by Ext.P2 order, whereby Form 5 application

submitted by him has been rejected by the 2 nd

respondent/Revenue Divisional Officer [RDO] on the

basis of the report of the 4th respondent/

Agricultural Officer and the recommendation of the

Local Level Monitoring Committee to retain the

land in the Data Bank.

2. Petitioner is the owner in possession of an

extent of 04.05 Ares of land comprised in Re-

Sy.No.18/1-3 in Block No.27 of Pattimattom

Village, Kunnathunadu Taluk.

3. According to the petitioner, the said

property will not come within the definition of

paddy land or wetland. However, it has been

wrongly included in the Data Bank prepared under

Kerala Conservation of Paddy Land and Wetland

Rules, 2008 (for brevity, 'the Rules, 2008'). The

petitioner states that as per the KSRSEC report,

the land is indicated as 'fallow land with mixed

vegitation' in the date of 2008. The petitioner,

therefore, filed an application in Form 5 under

the provisions of the Kerala Conservation of

Paddy Land and Wetland Act, 2008 [for brevity,

'the Act,2008'] to remove the said property from

the Data Bank. The RDO, by Ext.P2 order, rejected

the application on the ground that as per the

report of the KSRSEC and the report of the

Agricultural Officer, the land has to be retained

in the Data Bank. The Agricultural Officer

reported that the LLMC has recommended to retain

the land in the Data Bank.

4. The petitioner impugns Ext.P2 contending

inter alia that the same is vitiated by non

application of mind and is against the provisions

of the Act, 2008 and the binding precedents of

this Court. It is also contended that Ext.P1

report of KSRSEC was misquoted by the RDO.

5. The relevant consideration for inclusion of

a property as paddy land or wetland is as to the

nature of the property as on the date of coming in

to force of the Act, 2008. On a perusal of Ext.P2,

it is evident that, without any independent

assessment of the nature of property as on the

date of coming into force of the Act, 2008, the

Revenue Divisional Officer has relied solely upon

the report of the Agricultural Officer and LLMC to

refuse to remove the property from the Data Bank.

6. Further, it is trite law that, merely

because the property is lying fallow, it cannot be

termed as wetland or paddy land in contemplation

of Act, 2008. In Mather Nagar Residents

Association and Another v. District Collector,

Ernakulam and Others [2020 (2) KLT 192], the

Division Bench of Court held as follows:

"22. Going by the definition of wetland, we are of the view that, in order to treat a particular land as wetland, it should have the characteristic features and requirement as is provided under the Act, 2008. It is clear from the report submitted by the Sub Collector before the Apex Court as well as report of KSREC, the nodal agency of State Government, that the properties in question is a fallow land. Fallow land is never treated as wetland in accordance with the provisions of Act, 2008. It is also significant to note that from the definition of wetland under Act, 2008, paddy land and rivers are excluded. The report submitted by the KSREC is not disputed by the Residents Association.

Merely because the property is lying fallow and water gets logged during rainy season or otherwise due to the low lying nature of the property, it cannot be termed as wetland or paddy land in contemplation of Act, 2008."

7. In Adani Infrastructures & Developers Pvt.

Ltd, Mumbai & Others Vs. State of Kerala & Others

reported in [2014 (1) KHC 685], this Court has

held that if the land suitable for paddy

cultivation is uncultivated and left fallow and if

the said land is included as paddy land in the

village records and if the property is locked on

all four sides with lands which were reclaimed

before the coming in to force of the Act, such

lands cannot be said as suitable for cultivation

and may come outside the definition of paddy land.

8. In Sudheesh v.Revenue Divisional Officer,

[2023 (2) KLT 386], this Court held as follows;.

"Going by the definition in S.2(xii) of "paddy land" in the Act, 2008, to bring in a land within the definition of paddy land, it should be suitable for paddy cultivation, but uncultivated and left fallow. Just for the reason that the property is left fallow, the land cannot be brought within the definition of paddy land but the Revenue Divisional Officer should be satisfied that the land is suitable for paddy cultivation and left fallow and therefore only on satisfaction of the said twin conditions that a land could be treated as paddy land coming under the definition of S.2(xii) of the Act, 2008."

I find that there is total non application of mind

on the part of the RDO while interpreting the

report of the KSRSEC and in passing the impugned

order.

Accordingly, I set aside Ext.P2 with a

direction to the RDO to reconsider the application

of the petitioner in Form No.5 and take a decision

in the matter on the basis of Ext.P1 KSRSEC report

and the observation of this Court and the binding

precedents within a period of two months from the

date of receipt of a copy of this judgment.

The writ petition is disposed of with the

above directions.

Sd/-

MURALI PURUSHOTHAMAN JUDGE

sp/07/02/2024

APPENDIX

PETITIONER'S EXHIBITS:-

Exhibit P1 A TRUE COPY OF THE REPORT DATED 24.08.2023 RECEIVED FROM KSRSEC Exhibit P2 A TRUE COPY OF THE PROCEEDINGS NO. A13-

4105/2023/K DIS DATED 14.11.2023 ISSUED BY THE 2ND RESPONDENT

 
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