Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Usha Vasudevan vs Mulamkunnathukavu Devaswom
2024 Latest Caselaw 5709 Ker

Citation : 2024 Latest Caselaw 5709 Ker
Judgement Date : 20 February, 2024

Kerala High Court

Usha Vasudevan vs Mulamkunnathukavu Devaswom on 20 February, 2024

Author: V.G.Arun

Bench: V.G.Arun

           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
                 THE HONOURABLE MR.JUSTICE V.G.ARUN
  TUESDAY, THE 20TH DAY OF FEBRUARY 2024 / 1ST PHALGUNA,
                                    1945
                        CRP(LR) NO. 8 OF 2023
         AGAINST THE ORDER/JUDGMENT AA 84/2021 OF A.A.
                              (LR),THRISSUR
               SMP 224/2015 OF LAND TRIBUNAL, THRISSUR
REVISION PETITIONER/S:

               USHA VASUDEVAN
               AGED 58 YEARS
               W/O.VASUDEVAN, KUNNATHULLY HOUSE, DOOR
               NO.10/365/5, THRISSUR CORPORATION, CHIYYARAM
               P.O, THRISSUR DISTRICT., PIN - 680026
               BY ADVS.
               R.SREEHARI
               HAMZA A.V.
               VIGNESH S.

RESPONDENT/S:

    1          MULAMKUNNATHUKAVU DEVASWOM
               MULAMKUNNATHUKAVU POST, THRISSUR DISTRICT,
               REPRESENTED BY ITS DEVASWOM OFFICER, PIN -
               680581
    2          STATE OF KERALA
               REPRESENTED BY THE PRINCIPAL SECRETARY, REVENUE
               DEPARTMENT, GOVERNMENT OF KERALA., PIN - 695001
               BY ADV K.P. SUDHEER ADVOCATE

OTHER PRESENT:

               SR.PP-SRI.HARISH K.P


        THIS    CRP   (LAND   REFORMS      ACT)   HAVING   COME   UP   FOR
ADMISSION       ON    20.02.2024,     ALONG       WITH   CRP(LR).9/2023,
10/2023 AND CONNECTED CASES, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
 CRP Nos.8, 9, 10 and 22 of 2023

                                   -2-




           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
                 THE HONOURABLE MR.JUSTICE V.G.ARUN
  TUESDAY, THE 20TH DAY OF FEBRUARY 2024 / 1ST PHALGUNA,
                                  1945
                        CRP(LR) NO. 9 OF 2023
         AGAINST THE ORDER/JUDGMENT AA 86/2021 OF A.A.
                              (LR),THRISSUR
               SMP 226/2015 OF LAND TRIBUNAL, THRISSUR
REVISION PETITIONER/S:

               K.T.VASUDEVAN
               AGED 65 YEARS
               S/O.THACHU, KUNNATHULLY HOUSE, DOOR NO.10/356/5,
               THRISSUR CORPORATION, CHIYYARAM P.O., THRISSUR
               DISTRICT., PIN - 680026
               BY ADVS.
               R.SREEHARI
               HAMZA A.V.
               VIGNESH S.
RESPONDENT/S:

    1          MULAMKUNNATHUKAVU DEVASWOM
               MULAMKUNNATHUKAVU POST, THRISSUR DISTRICT,
               REPRESENTED BY ITS DEVASWOM OFFICER., PIN -
               680581
    2          STATE OF KERALA
               REPRESENTED BY THE PRINCIPAL SECRETARY, REVENUE
               DEPARTMENT, GOVERNMENT OF KERALA., PIN - 695001
               BY ADV K.P. SUDHEER ADVOCATE
        THIS    CRP   (LAND   REFORMS    ACT)   HAVING   COME   UP   FOR
ADMISSION ON 20.02.2024, ALONG WITH CRP(LR).8/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 CRP Nos.8, 9, 10 and 22 of 2023

                                  -3-



          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
               THE HONOURABLE MR.JUSTICE V.G.ARUN
  TUESDAY, THE 20TH DAY OF FEBRUARY 2024 / 1ST PHALGUNA,
                                  1945
                      CRP(LR) NO. 10 OF 2023
       AGAINST THE ORDER/JUDGMENT AA 82/2021 OF A.A.
                            (LR),THRISSUR
             SMP 214/2015 OF LAND TRIBUNAL, THRISSUR
REVISION PETITIONER/S:

             SUMESH
             AGED 38 YEARS
             S/O.VASUDEVAN, KUNNATHULLY HOUSE, DOOR
             NO.10/365/5, THRISSUR CORPORATION, CHIYYARAM
             P.O, THRISSUR DISTRICT., PIN - 680026
             BY ADVS.
             R.SREEHARI
             HAMZA A.V.
             VIGNESH S.
RESPONDENT/S:
    1    MULAMKUNNATHUKAVU DEVASWOM
         MULAMKUNNATHUKAVU POST, THRISSUR DISTRICT,
         REPRESENTED BY ITS DEVASWOM OFFICER, PIN -
         680581
    2    STATE OF KERALA
         REPRESENTED BY THE PRINCIPAL SECRETARY,
         DEPARTMENT OF REVENUE, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM POST, THIRUVANANTHAPURAM
         DISTRICT, PIN - 695001
         BY ADV K.P. SUDHEER ADVOCATE
      THIS    CRP   (LAND   REFORMS      ACT)   HAVING   COME   UP   FOR
ADMISSION ON 20.02.2024, ALONG WITH CRP(LR).8/2023 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 CRP Nos.8, 9, 10 and 22 of 2023

                                  -4-




           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
               THE HONOURABLE MR.JUSTICE V.G.ARUN
  TUESDAY, THE 20TH DAY OF FEBRUARY 2024 / 1ST PHALGUNA,
                                  1945
                     CRP(LR) NO. 22 OF 2023
         AGAINST THE ORDER/JUDGMENT AA 83/2021 OF A.A.
                          (LR),THRISSUR
            SMP 215/2015 OF LAND TRIBUNAL, THRISSUR
REVISION PETITIONER/S:

            VASUDEVAN
            AGED 66 YEARS
            S/O.THACHU, KUNNATHULLY HOUSE, DOOR NO.10/356/5,
            THRISSUR CORPORATION, CHIYYARAM P.O., THRISSUR
            DISTRICT, PIN - 680026
            BY ADVS.
            R.SREEHARI
            HAMZA A.V.
            VIGNESH S.

RESPONDENT/S:

    1       MULAMKUNNATHUKAVU DEVASWOM
            MULAMKUNNATHUKAVU POST, THRISSUR DISTRICT,
            REPRESENTED BY ITS DEVASWOM OFFICER, PIN -
            680581
    2       STATE OF KERALA
            REPRESENTED BY THE PRINCIPAL SECRETARY, REVENUE
            DEPARTMENT, GOVERNMENT OF KERALA, GOVERNMENT
            SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
            BY ADV K.P. SUDHEER ADVOCATE
        THIS CRP (LAND REFORMS ACT) HAVING COME UP FOR ADMISSION
ON 20.02.2024, ALONG WITH CRP(LR).8/2023 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 CRP Nos.8, 9, 10 and 22 of 2023

                                  -5-



                                ORDER

Dated this the 20th day of February, 2024

These civil revision petitions are filed

challenging the orders of the Land Tribunal, as

affirmed by the Land Reforms Appellate Authority.

By the impugned orders, the suo motu proceedings

initiated under Section 72F of the Kerala Land

Reforms Act, 1963, based on the applications

filed by the petitioners for issuance of purchase

certificate with respect to the land in their

possession and cultivation, were dismissed.

2. Learned Counsel for the petitioners

submitted that the impugned orders are passed

based on the presumption that the properties

possessed by the petitioners are part of the

excess land held by a Company named M/s.Rajagopal

Textiles Mills Pvt. Ltd. It was therefore held

that the right, title and interest with respect

to the properties can be determined only after CRP Nos.8, 9, 10 and 22 of 2023

ascertaining whether the land purchased by the

petitioners and cultivating tenants are exempted

from the purview of excess land held by the

Company prior to 01.04.1964. It is contended

that there is no basis for such presumption

without the land being declared as excess land in

the hands of the owner and a further finding that

the properties in the possession of the

petitioners fall within such excess land.

3. Learned Government Pleader contended

that the Land Tribunal had presumed the lands to

be part of the excess land based on the report

of the authorised officer and Deputy Tahasildar

(Ceiling Return).

4. Learned Counsel for the first respondent

Devaswom Board submitted that as per interim

order dated 13.04.2023 in W.P.(C).No.8851 of

2020, a Division Bench of this Court has directed

that the Land Tribunals shall not initiate S.M

proceedings for issuance of purchase certificate CRP Nos.8, 9, 10 and 22 of 2023

in respect of Devaswom lands of Temples under the

control/management of the Devaswom Boards,

without the respective Devaswom Board,

represented by its Secretary, in the party array.

Therefore, the Cochin Devaswom Board is a

necessary party in S.M proceedings before the

Land Tribunal.

5. As rightly contended by the learned

Counsel for the petitioners, the impugned orders

are passed based entirely on presumption that the

property forms part of excess land owned by the

Company. In the absence of declaration regarding

excess land in the possession of the Company and

the evidence to the effect that the petitioners'

property forms part of such excess land, the Land

Tribunal as well as Appellate Authority went

wrong in rejecting the petitioners' claim. Even

if a report indicating that the Company is

holding land in excess of the ceiling limit was

filed by the authorised officer and the Deputy CRP Nos.8, 9, 10 and 22 of 2023

Tahsildar (Ceiling Return), the suo motu

proceedings should not have been decided based

only on the report.

In the result, the civil revision petitions

are allowed. The impugned orders are set aside

and the matters are remanded to the Land Tribunal

for fresh consideration. The Land Tribunal shall

pass appropriate orders in these matters based on

the evidence on record and following the

prescribed procedure, after issuing notice to the

petitioners and the Cochin Devaswom Board.

Considering that the suo motu proceedings are of

the year 2015, all efforts shall be taken to

dispose of these matters within six months of

receipt of a copy of this order.

Sd/-

V.G.ARUN JUDGE Scl/

 
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