Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S/ Hill Top Plantations vs Emoor Bhagavathy Devaswom
2026 Latest Caselaw 434 Ker

Citation : 2026 Latest Caselaw 434 Ker
Judgement Date : 16 January, 2026

[Cites 65, Cited by 0]

Kerala High Court

M/S/ Hill Top Plantations vs Emoor Bhagavathy Devaswom on 16 January, 2026

                                                               2026:KER:2989
RSA 515/2012 & connected cases
                                          1

                                                                   "C.R."

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 520 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.176 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.94 OF 2001 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANTS/APPELLANTS 6 & SUPPLEMENTAL APPELLANTS 7 TO
18/SUPPLEMENTAL DEFENDANTS 17 & 18:

      1       M/S/ HILL TOP PLANTATIONS
              REP. BY ITS PARTNER ALEX JOSEPH, AGED 50 YEARS,
              PLANTER, MALAMPUZHA, PALAKKAD.

      2       MS. DAM VIEW PLANTATIONS REP. BY ITS
              PARTNER HANSALA GEORGE, AGED 53 YEARS, W/O.
              EDAYADI GEORGE, U.C. COLLEGE.P.O. ALUVA,
              ERNAKULAM.

      3       THOMAS JOSEPH
              AGED 60 YEARS, EDAYADI, KANNADY, ALLEPPEY
              DISTRICT

      4       GEORGE JOSEPH AGED 60 58 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

      5       JOSE JOSEPH AGED 56 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

      6       MARYKUTTY THOMAS AGED 54 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 2

      7       ALEXIS JOSEPH AGED 52 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

      8       JOHNY JOSEPH AGED 47 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

      9       GEETHA ALEX AGED 45 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

     10       SUMI JAMES AGED 43 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

     11       JOLLY GEORGE AGED 40 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

     12       MARTIN JOSEPH AGED 37 YEARS
              EDAYADI, KANNADY, ALLEPPEY DISTRICT

     13       HANSALA GEORGE AGED 53 YEARS
              EDAYADI GEORGE, U.C. COLLEGE POST, ALUA,
              ERNAKULAM DISTRICT.


              BY ADVS. SRI.T.SETHUMADHAVAN (SR.) (B/O.)
              SHRI.JACOB SEBASTIAN
              SMT.PREETHY R. NAIR



RESPONDENTS/RESPONDENT NO.1, APPELLANTS 2, 5 AND DEFENDANTS
2 TO 10/PLAINTIFF AND DEFENDANTS 2, 16, 3,5, 7 TO 15:

      1       EMOOR BHAGAVATHY DEVASWOM
              KALLEKULANGARA, AKATHETHARA AMSOM, PALAKKAD
              TALUK, REP. BY ITS EXECUTIVE OFFICER, HR & CE
              DEPARTMENT, CALICUT - 673 020.

      2       SEBASTIAN VARGHESE AGED 46 YEARS
              PARTNER OF RIVERSIDE PLANTATIONS, MALAMPUZHA,
              RESIDING AT KIZHUKUNNU.P.O, KOTTAYAM.

      3       MS. RIVER PLANTATIONS
              REP. BY PARTNER SEBASTIAN VARGHESE, AGED 46
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 3

              YEARS, PLANTER, MALAMPUZHA, PALAKKAD - 678 651.

      4       ANOOP JOSEPH
              PARTNER, HILL TOP PLANTATIONS, MALAMPUZHA,
              RESIDING AT EDAYADIL HOUSE, KANNADY,PULUNCUNNO,
              ALLEPPEY DISTRICT - 688504.

      5       ETHAMMA DOMINIC AGED 50 YEARS
              PARTNER, KOMBUTHOOKI ESTATE, MALAMPUZHA, RESIDING
              AT MUKKADA HOUSE P.OI NALUNNAKKAL, VAKATHANAM,
              KOTTAYAM DISTRICT - 686 538.

      6       GEORGE DOMINIC AGED 44 YEARS
              UNITED PLANTERS, MALAMPUZHA, RESIDING AT MUKKADA
              HOUSE, POST MANJERI, MALAPPURAM DISTRICT -
              676121.

      7       RONI J MUKKADA
              AGED 39 YEARS, MUKKADA HOUSE, POST NALUNNAKKAL,
              VAKATHANAM, KOTTAYAM DISTRICT - 686 538.

      8       THRESSIAMMA THOMA
              AGED 54 YEARS, W/O. LATE THOMAS DOMINIC, MUKKADA
              HOUSE, NALUMKKAL, VAKATHANAM, CHANGANASSERY
              TALUK, KOTTAYAM DISTRICT - 686 538.

      9       M.S. TISSY
              S/O. LATE THOMAS DOMINIC, MUKKADA HOUSE,
              NALUMKKAL VAKATHANAM, CHANGANASSERY TALUK,
              KOTTAYAM DISTRICT - 686 538.

     10       MERCY JOY AGED 67 YEARS
              W/O. LATE JOYKUTTY DOMINIC, MUKKADA HOUSE,
              VADAVATHOOR KOTTAYAM DISTRICT - 686 010.

     11       DR. ROY J MUKKADA AGED 46 YEARS
              S/O. LATE JOYKUTTY DOMINIC, C/O.P.V.S. HOSPITAL,
              KALOOR, KOCHI, ERNAKULAM DISTRICT - 682 017.

     12       ROJI J MUKKADA
              AGED 42 YEARS, ELAKA ESTATE, ANAKKAL, MALAMPUZHA,
              KADUKKAMKUNNAM, PALAKKAD TALUK, PALAKKAD DISTRICT
              - 678 651.
                                                                   2026:KER:2989
RSA 515/2012 & connected cases
                                        4


     13       MRS. ROSHINI SURESH AGED 37 YEARS
              D/O. LATE JOYKUTTY DOMINIC, MUKKADA HOUSE,
              VADAVATHOOR, KOTTAYAM DISTRICT - 686010.


              BY ADVS.
              SHRI.P.B.KRISHNAN (SR.) FOR R2
              SRI.SABU GEORGE FOR R2
              SRI.P.B.SUBRAMANYAN FOR R2
              SRI.LAKSHMY NARAYAN FOR R1 (B/O.)



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON    07.01.2026,        ALONG   WITH       RSA   NOS.446/2012,     514/2012,
515/2012, 516/2012, 517/2012, 518/2012, 519/2012, 521/2012,
522/2012, 1333/2012, 1490/2011 & CROSS OBJECTION NOS.47/2014,
48/2014 & 49/2014 IN RSA 520/2012, THE COURT ON 16.01.2026
DELIVERED THE FOLLOWING:
                                                      2026:KER:2989
RSA 515/2012 & connected cases
                                    5


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

               CO NO. 47 OF 2014 IN RSA NO.515 OF 2012

          AGAINST RSA NO.515 OF 2012 OF HIGH COURT OF KERALA
ARISING OUT OF THE JUDGMENT AND DECREE DATED 22.07.2011 IN
AS NO.231 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE       DATED 31.03.2008 IN
OS NO.94 OF 2001 OF ADDITIONAL SUB COURT, PALAKKAD


CROSS OBJECTOR/RESPONDENT NO.1 IN APPEAL/RESPONDENT
NO.1/PLAINTIFF:

              EMOOR BHAGAVATHY DEVASWOM
              KALLEKULANGARA, AKATHETHARA AMSOM, PALAKKAD
              TALUK, PALAKKAD-673020, REP. BY ITS EXECUTIVE
              OFFICER


              BY ADVS.
              SHRI.P.B.KRISHNAN (SR.)
              SRI.SABU GEORGE
              SRI.P.B.SUBRAMANYAN



RESPONDENTS/APPELLANTS IN APPEAL/APPELLANTS 1, 3 AND 5 TO
10/DEFENDANTS 5,7 AND 9 TO 14:

      1       ETHAMMA DOMINIC
              AGED 92 YEARS
              W/O.DOMINIC,PARTNER,KOMBUTHOOKI ESTATE,
              MALAPUZHA, R/A.MUKKADA HOUSE, NALUMKAL POST,
              VAKATHANAM,KOTTAYAM-686001
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 6


      2       GEORGE DOMINIC
              AGED 46 YEARS
              S/O.DOMINIC, UNITED PLANTERS, R/A.,MUKKADA HOUSE,
              MANJERI POST, MALAPPURAM -6

      3       RONI J MUKKADA, AGED 39 YEARS,
              S/O.JOYKUTTY DOMINIC, R/A.MUKKADA HOUSE, NALUMKAL
              POST, VAKATHANAM, KOTTAYAM-6860001

      4       THRESIAMMA THOMAS
              AGED 39 YEARS
              W/O.THOMAS DOMINIC, R/A.MUKKADA HOUSE, NALUMKAL
              POST, VAKATHANAM, KOTTAYAM-6860001

      5       M S TISSY
              AGED 32 YEARS
              D/O.LATE THOMAS DOMINIC, MUKKADA HOUSE, NALUMKAL
              POST, VAKATHANAM, KOTTAYAM-6860001

      6       MERCY JOY
              AGED 71 YEARS
              W/O.JOYKUTTY DOMINIC, MUKKADA HOUSE, NALUMKAL
              POST, VAKATHANAM, KOTTAYAM-6860001

      7       DR.ROY J MUKKADA, AGED 50 YEARS,
              S/O.LATE JOYKUTTY DOMINIC,C/O.PVS HOSPITAL,
              KALOOR, ERNAKULAM-KALOOR, KOCHI-17

      8       ROJI J.MUKKADA, AGED 46 YEARS, S/O.JOYKUTTY
              DOMINIC, ELAK ESTATE, ANAKKAL, MALAMPUZHA,
              KADUKKAMKUNNAM, PALAKKAD-6.

              BY ADV SHRI.JACOB SEBASTIAN FOR R1


       THIS CROSS OBJECTION/CROSS APPEAL HAVING BEEN FINALLY
HEARD ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED
CASES, THE COURT ON 14466.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                        7


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

               CO NO. 48 OF 2014 IN RSA NO.446 OF 2012

          AGAINST RSA NO.446 OF 2012 ON THE FILES OF HIGH COURT
OF   KERALA      FILED     AGAINST   THE     JUDGMENT   AND   DECREE   DATED
22.07.2011 IN AS NO.176 OF 2008 OF II ADDITIONAL DISTRICT
COURT, PALAKKAD ARISING OUT OF THE JUDGMENT AND DECREE DATED
31.03.2008 IN OS NO.94 OF 2001 OF ADDITIONAL SUB COURT,
PALAKKAD
CROSS       OBJECTOR/RESPONDENT             NO.1   IN   APPEAL/RESPONDENT

NO.1/PLAINTIFF:

              EMOOR BHAGAVATHY DEVASWOM
              KALLEKULANGARA, AKATHETHARA AMSOM, PALAKKAD
              TALUK, PALAKKAD-673020,REP BY ITS EXECUTIVE
              OFFICER

              BY ADVS.
              SHRI.P.B.KRISHNAN (SR.)
              SRI.SABU GEORGE
              SRI.P.B.SUBRAMANYAN


RESPONDENTS/APPELLANTS IN APPEAL/APPELLANTS 2 AND
5/DEFENDANTS 2 & 16:

      1       SEBASTIAN VARGHESE
              AGED 52 YEARS
              PARTNER ,RIVERSIDE PLANTATIONS,MALAMPUZHA,
              R/A.KIZUKKUNNU POST, KOTTAYAM-686001

      2       MS.RIVERSIDE PLANTAIONS
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 8

              REP BY PARTNER SEBASTIAN, VARGHESE,PLANTER,
              MALAMPUZHA, PALAKKAD-678651

              BY ADV SHRI.M.GOPIKRISHNAN NAMBIAR


       THIS CROSS OBJECTION/CROSS APPEAL HAVING BEEN FINALLY
HEARD ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED
CASES, THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                          9


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

               CO NO. 49 OF 2014 IN RSA NO.520 OF 2012

          AGAINST RSA NO.520 OF 2012 FILED AGAINST THE JUDGMENT

AND DECREE DATED 22.07.2011 IN AS NO.176 OF 2008 OF II

ADDITIONAL       DISTRICT        COURT,   PALAKKAD   ARISING   OUT   OF   THE

JUDGMENT AND DECREE              DATED 31.03.2008 IN OS NO.94 OF 2001 OF

ADDITIONAL SUB COURT, PALAKKAD

CROSS OBJECTOR/RESPONDENT NO.1 IN RSA 520/2012/RESPONDENT
NO.1/PLAINTIFF:

              EMOOR BHAGAVATHY DEVASWOM
              KALLEKULANGARA, AKATHETHARA AMSOM, PALAKKAD
              TALUK, PALAKKAD-673 020 REPRESENTED BY ITS
              EXECUTIVE OFFICER


              BY ADVS.
              SHRI.P.B.KRISHNAN (SR.)
              SRI.SABU GEORGE
              SRI.P.B.SUBRAMANYAN



RESPONDENTS/APPELLANTS IN APPEAL/APPELLANTS 6 TO
18/DEFENDANTS 17 & 18 AND PARTNERS OF DEFENDANT NO.18:

      1       M/S. HILL TOP PLANTATIONS
              REPRESENTED BY ITS PARTNER ALEX JOSEPH,
              S/O.JOSEPH, PARTNER, MALAMPUZHA, PALAKKAD-678
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 10

              651.

      2       MS DAM VIEW PLANTATIONS
              AGED 55 YEARS
              REPRESENTED BY ITS PARTNER HANSALA GEORGE, W/O.
              EDAYADI GEORGE, U.C.COLLEGE P.O, ALUVA,
              ERNAKULAM-683 102.

      3       THOMAS JOSEPH
              AGED 62 YEARS
              S/O.JOSEPH, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501.

      4       GEORGE JOSEPH
              AGED 60 YEARS
              S/O.JOSEPH, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501

      5       JOSE JOSEPH
              AGED 58 YEARS
              S/O.JOSEPH,EDYADIL HOUSE, KANNADY.P.O, ALAPPUZHA-
              688 501

      6       MARYKUTTY THOMAS
              AGED 56 YEARS
              W/O.THOMAS, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501

      7       ALEXIS JOSEPH
              AGED 54 YEARS
              S/O.JOSEPH, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501

      8       JOHNY JOSEPH
              AGED 49 YEARS
              S/O.JOSEPH, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501

      9       GEETHA ALEX
              AGED 47 YEARS
              W/O.ALEX, EDAYADIL HOUSE, KANNADY.P.O, ALAPPUZHA-
              688 501
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 11

     10       SUMI JAMES
              AGED 45 YEARS
              W/O.JAMES, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501

     11       JOLLY GEORGE
              AGED 42 YEARS
              W/O.GEORGE, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501

     12       MARTIN JOSEPH
              AGED 39 YEARS
              S/O.JOSEPH, EDAYADIL HOUSE, KANNADY.P.O,
              ALAPPUZHA-688 501

     13       HANSALA GEORGE
              AGED 55 YEARS
              W/O.EDAYADI GEORGE, U.C.COLLEGE P.O, ALUVA,
              ERNAKULAM-683 102.


              BY ADVS.
              SHRI.JACOB SEBASTIAN FOR R1-R13
              SMT.PREETHY R. NAIR FOR R1-R13


THIS CROSS OBJECTION/CROSS APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         12



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 446 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.176 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.94 OF 2001 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANTS/APPELLANTS/DEFENDANTS 2 AND 16:

      1       SEBASTIAN VARGHESE
              PARTNER, RIVERSIDE PLANTATIONS, MALAMPUZHA,
              RESIDING AT KIZHUKUNNU, POST, KOTTAYAM.

      2       MS. RIVERSIDE PLANTATIONS
              REPRESENTED BY PARTNER SEBASTIAN VARGHESE,
              PLANTER, MALAPUZHA, PALAKKAD.


              BY ADVS.
              SHRI.M.GOPIKRISHNAN NAMBIAR
              SHRI.K.JOHN MATHAI
              SRI.JOSON MANAVALAN
              SRI.KURYAN THOMAS
              SHRI.PAULOSE C. ABRAHAM
              SHRI.RAJA KANNAN


RESPONDENTS/RESPONDENTS 1 TO 9, APPELLANTS 3,4,7 TO 10,
RESPONDENTS 11 TO 18/PLAINTIFF & DEFENDANTS 5,7,9 TO 11 &
13 TO 15:

      1       EMOOR BHAGAVATHY DEVASWOM, REPRESENTED BY ITS
              EXECUTIVE OFFICER
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 13

              KALLEKULANGARA, AKATHETHARA AMSOM, PALAKKAD
              TALUK, H R & CE DEPARTMENT, CALICUT-673001.

      2       ETHAMMA DOMINIC,(DIED) LRS RECORDED
              PARTNER, KOMBUTHOOKI ESTATE, MALAMPUZHA, RESIDING
              AT MUKKADA HOUSE, P.O.MALUNNAKKAL, VAKATHARAM,
              KOTTAYAM DISTRICT-686538.

              (SECOND RESPONDENT IS DEAD AND RESPONDENTS 3 AND
              8 ARE RECORDED AS THE LEGAL HEIRS OF THE DECEASED
              2ND RESPONDENT AS PER ORDER DATED 10.02.2025 IN
              MEMO DATED 29.01.2025)

      3       GEORGE DOMIN IC
              UNITED PLANTERS, MALAMPUZHA, RESIDING AT MUKKADA
              HOUSE, POST MANJERI, MALAPPURAM DISTRICT.

      4       RONI.J. MUKKADA
              HOUSE POST NALUNNAKKAL, VAKATHARAM, KOTTAYAM
              DISTRICT-686538.

      5       MRS. THRESSIAMMA ATHOMAS
              W/O. LATE THOMAS DOMINIC, MUKKADA HOUSE,
              NALUNAKKAL,VAKATHARAM, KOTTAYAM DISTRICT-686101.

      6       M.S. TISSY
              D/O. LATE THOMAS DOMINIC, MUKKADA HOUSE,
              NALUNAKKAL,VAKATHARAM, KOTTAYAM DISTRICT-686101.

      7       MERCY JOY
              AGED 70 YEARS
              W/O. LATE JOYKUTTY DOMINIC,MUKKANDA HOUSE,
              VADAVATHOOR, KOTTAYAM DISTRICT.

      8       DR. ROY J.MUKKADA
              S/O. LATE JOYKUTTY DOMINIC, C/O. P.V.S. HOSPITAL,
              KALOOR, KOCHI, ERNAKULAM (DISTRICT) PIN-682017.

      9       ROJI J. MUKKADA
              S/O.JOYKUTTY DOMINIC ELAK ESTATE, ANAKKAL,
              MALAMPUZHA, KADUKKAMKUNNAM, PALAKKAD TALUK-
              678551.
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 14

     10       MRS. ROSHINI SURESH
              D/O. LATE JOYKUTTY DOMINIC, KUKKAD AHOUSE,
              VADAVATHOOR, KOTTAYAM DISTRICT-686010.

     11       ANOOP JOSEPH
              AGED 53 YEARS
              PARTNER HILL TOP PLANTATION MALAMPUZHA, RESIDING
              AT EDAYADI HOUSE, KANNADY, PULINCUNNO, ALLEPPEY
              DISTRICT-690537.

     12       MS. HILL TOP PLANTATIONS
              AGED 52 YEARS
              REPRESENTED BY ITS PARTNER ALEX JOSEPH, PLANTER,
              MALAMPUZHA, PALAKKAD-678651.

     13       MS. DAM VEIW PLANTATIONS
              AGED 55 YEARS
              REPRESENTED BY ITS PARTNER HANSALA GEORGE, W/O.
              ERAYADIL GEORGE, U.C. COLLEGE.POST, ALUVA
              ERNAKULAM-686101.

     14       THOMAS JOSEPH
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     15       GEORGE JOSEPH
              AGED 60 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     16       JOSE JOSEPH
              AGED 59 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     17       MARYKUTTY THOMAS
              AGED 56 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     18       ALEXIS JOSEPH
              AGED 54 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     19       JOHNY JOSEPH
              AGED 49 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.
                                                       2026:KER:2989
RSA 515/2012 & connected cases
                                 15


     20       GEETHA ALEX
              AGED 47 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     21       SUMI JAMES
              AGED 45 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     22       JOLLY GEORGE
              AGED 42 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     23       MARTIN JOSEPH
              AGED 39 YEARS
              EDAYADIL, KANNADY, ELLEPPEY DISTRICT-690537.

     24       HANSALA GEORGE
              AGED 55 YEARS
              W/O. EDAYADIL GEORGE, U.C. COLLEGE (POST) ALUVA
              ERNAKULAM DISTRICT-690537.


              BY ADVS.
              SHRI.P.B.KRISHNAN (SR.) FOR R1
              SRI.P.B.SUBRAMANYAN FOR R1
              SRI.SABU GEORGE FOR R1
              SHRI.K.N.ABHILASH FOR R2 TO R4
              SHRI.SUNIL NAIR PALAKKAT FOR R2 TO R4


       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         16


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 514 OF 2012

           AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.239 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.162 OF 2003 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANTS/APPELLANTS/PLAINTIFFS:

       1        DOMINIC THOMAS,(DIED) LRS IMPLEADED
                AGED 24 YEARS, S/O.THOMAS DOMINIC,
                T.D.PLANTATION, ELAK ESTATE, MALAMPUZHA,
                ANAKKAL, KADUKKAMKUNNAM AMSOM, PALAKKAD TALUK.

       2        THRESSIAMMA THOMAS
                AGED 55 YEARS, W/O.LATE THOMAS DOMINIC, MUKKADA
                HOUSE, NALAYAKKAL VAKATHANAM, CHANGANASSERY
                TALUK, KOTTAYAM DISTRICT.

       3        M.S.TISSY
                D/O.LATE THOMAS DOMINIC, RESIDING AT MUKKADA
                HOUSE, NALAYAKKAL VAKATHANAM, CHANGANASSERY
                TALUK, KOTTAYAM DISTRICT.

  SUPPL. GEENA MATHEW,
 APPELLANT AGED 43 YEARS
   NO.4    W/O.LATE DOMINIC THOMAS, RESIDING AT MUKKADA
           HOUSE,NAJUNNACKAL,VAKATHANAM P.O.,KOTTAYAM
           DISTRICT,PIN-686538.

  SUPPL. LEAH TRESA DOMINIC (MINOR),
 APPELLANT AGED 15 YEARS
   NO.5    D/O.LATE DOMINIC THOMAS, RESIDING AT MUKKADA
           HOUSE,NAJUNNACKAL,VAKATHANAM P.O.,KOTTAYAM
                                                        2026:KER:2989
RSA 515/2012 & connected cases
                                  17

                DISTRICT,REPRESENTED BY HER MOTHER/NATURAL
                GUARDIAN GEENA MATHEW,W/O.LATE DOMINIC THOMAS,
                RESIDING AT MUKKADA HOUSE,NAJUNNACKAL,VAKATHANAM
                P.O.,KOTTAYAM DISTRICT,PIN-686538.

  SUPPL. LIZA CLARA DOMINIC (MINOR)
 APPELLANT AGED 10 YEARS
   NO.6    D/O.LATE DOMINIC THOMAS, RESIDING AT MUKKADA
           HOUSE,NAJUNNACKAL,VAKATHANAM P.O.,KOTTAYAM
           DISTRICT,REPRESENTED BY HER MOTHER/NATURAL
           GUARDIAN GEENA MATHEW,W/O.LATE DOMINIC THOMAS,
           RESIDING AT MUKKADA HOUSE,NAJUNNACKAL,VAKATHANAM
           P.O.,KOTTAYAM DISTRICT,PIN-686538.

                (LEGAL HEIRS OF THE DECEASED FIRST APPELLANT ARE
                IMPLEADED AS SUPPL.APPELLANTS 4 TO 6 AS PER
                ORDER DATED 10.02.2025 IN IA.NO.1/2025)

              BY ADV SRI.T.SETHUMADHAVAN (SR.) (B/O)
              SHRI.JACOB SEBASTIAN
RESPONDENTS/RESPONDENTS/DEFENDANTS:

      1       THE COMMISSIONER
              HR & CE(ADMN) DEPARTMENT, KOZHIKODE, PIN-673020.

      2       THE EXECUTIVE OFFICER
              SREE EMOOR BHAGAVATHY DEVASWOM, KALLEKULANGARA,
              PALAKKAD, PIN-678009.

               BY ADVS.
               SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
               BOARD FOR R1 (B/O)
               SHRI.P.B.KRISHNAN (SR.) FOR R2
               SRI.SABU GEORGE FOR R2
               SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD FOR
               R1


       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:+
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         18


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 515 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.231 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.94 OF 2001 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANTS/APPELLANTS 1 TO 10/DEFENDANTS 5 TO 14:

      1       ETHAMMA DOMINIC, AGED 90 YEARS
              PARTNER KOMBUTHOOKI ESTATE, MALAMPUZHA, RESIDING
              AT MUKKADA HOUSE, NALUMKAL P.O, VAKATHANAM,
              KOTTAYAM DISTRICT

      2       JOYKUTTY DOMINIC (DIED)
              AGED 50 YEARS
              FORMERLY PARTNER OF UNITED PLANTERS, MALAMPUZHA,
              RESIDING AT KUKKAD HOUSE, NALUMKAL P.O,
              VAKATHANAM, KOTTAYAM DISTRICT

      3       GEORGE DOMINIC
              AGED 44 YEARS
              UNITED PLANTERS, RESIDING AT MUKKADA HOUSE, POST
              MAJER, MALAPPURAM DISTRICT

      4       THOMAS DOMINIC (DIED)


      5       RONI.J. MUKKADA
              AGED 37 YEARS
              MUKKADA HOUSE, NALUMKAL, VAKATHANAM, KOTTAYAM
              DISTRICT
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 19

      6       THRESSIAMMA THOMAS, W/O LATE THOMAS DOMINIC
              AGED 56 YEARS
              MUKKADA HOUSE, NALUMKKAL VAKATHANAM, KOTTAYAM
              DISTRICT

      7       M.S. TISSY
              D/O LATE THOMAS DOMINIC, MUKKADA HOUSE, NALUMKKAL
              VAKATHARAM, KOTTAYAM DISTRICT

      8       MERCY JOY
              AGED 69 YEARS
              W/O LATE JOYKUTTY DOMINIC NKKADA HOUSE,
              VADAVATHOOR KOTTAYAM DISTRICT

      9       DR. ROY J.MUKKADA
              AGED 48 YEARS
              S/O LATE JOYLUTTY DOMINIC, C/O P.V.S HOSPITAL
              KALOOR, KOCHI, ERNAKULAM DISTRICT

      10      ROJI J MUKKADA, AGED 44 YEARS,
              S/O LATE JOYKUTTY DOMINIC, ELAK ESTATE, ANAKKAL,
              MALAMPUZHA KADUKKAMKUNNAM, PALAKKAD TALUK,
              PALAKKAD DISTRICT


              BY ADVS.
              SHRI.JACOB SEBASTIAN
              SRI.T.KRISHNANUNNI (SR.)
              SMT.PREETHY R. NAIR


RESPONDENTS/APPELLANT NO.11 AND RESPONDENTS/PLAINTIFF &
DEFENDANTS 1 TO 4 AND 16 TO 18 AND SUPPL.RESPONDENTS 9 TO
20:

      1       EMOOR BHAGAVATHY DEVASWOM
              KALLEKULANGAR, AKATHETHARA, EMSOM, PALAKKAD
              TALUK, REPRESENTED BY TIS EXECUTIVE OFFICER,
              HR & CE DEPARTMENT, CALICUT - 673020.

      2       MRS. ROSHINI SURESH
              AGED 37 YEARS
              D.O LATE JOYKUTTY DOMINIC, MUKKADA HOUSE,
                                                       2026:KER:2989
RSA 515/2012 & connected cases
                                   20

              VADAVATHOOR, KOTTAYAM DISTRICT 686010

      3       MARIAMMA JOSEPH (DIED)


      4       SEBASTIAN VARGHESE
              AGED 42 YEARS
              PARTNER RIVERSIDE PLANTATIONS, MALAMPUZHA
              RESIDING AT KIZHUKAMA POST, KOTTAYAM 686002

      5       ANOOP JOSEPH, AGED 47 YEARS
              PARTNER HILL TOP PLANTATIONS, MALAMPUZHA,
              RESIDING AT EDAYADIL HOUSE, KANNADY, PULINCUNNOO,
              ALLEPPEY DISTRICT 688504

      6       E.T. JOSEPH (DIED)

      7       M/S RIVERSIDE PLANTATIONS
              REPRESENTED BY ITS PARTNER SEBASTIAN VARGHESE
              PLANTER, AGED 51 YEARS, MALAMPUZHA, PALAKKAD
              678651

      8       M/S HILL TOP PLANTATIONS
              REPRESENTED BY ITS PARTNER ALEX JOSEPH PLANTER,
              AGED 55 YEARS, MALAMPUZHA PLAKKAD 678651

      9       M/S DAM VIEW PLANTATIONS
              REPRESENTED BY ITS PARTNER E.T JOSEPH, AGED 89
              YEARS, EDAYADIL HOUSE, KANNADI, PULINKUNNU,
              ALLEPPEY 688504

     10       HANSALA GEORGE, AGED 53 YEARS
              W/O EDAYADIL GEORGE, U.C. COLLEGE (POST) ALUVA,
              ERNAKULAM DISTRICT 683101

     11       THOMAS JOSEPH, AGED 60 YEARS
              S/O E.T. JOSEPH EDAYADIL KANNADI, ALLEPPEY
              DISTRICT 688504

     12       GEORGE JOSEPH, AGED 58 YEARS,
              S/O E.T. JOSEPH EDAYADIL KANNADI, ALLEPPEY
              DISTRICT 688504
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 21

     13       JOSE JOSEPH, AGED 56 YEARS
              S/O E.T. JOSEPH EDAYADIL KANNADI, ALLEPPEY
              DISTRICT 688504

     14       MARYKUTTY THOMAS, AGED 54 YEARS
              D/O E.T. JOSEPH EDAYADIL KANNADI, ALLEPPEY
              DISTRICT 688504

     15       ALEXIS JOSEPH, AGED 52 YEARS
              EDAYADIL KANNADI, ALLEPPEY DISTRICT 688504

     16       JOHNY JOSEPH, AGED 47 YEARS
              EDAYADIL KANNADI, ALLEPPEY DISTRICT 688504

     17       GEETHA ALEX, AGED 45 YEARS
              EDAYADIL KANNADI, ALLEPPEY DISTRICT 688504

     18       SUNIL JAMES, AGED 43 YEARS
              EDAYADIL KANNADI, ALLEPPEY DISTRICT 688504

     19       JOLLY GEORGE, AGED 40 YEARS
              EDAYADIL KANNADI, ALLEPPEY DISTRICT 688504

     20       MARTIN JOSEPH, AGED 37 YEARS,
              PARTNER M/S DAM VIEW PLANTATIONS, U.C. COLLEGE
              (POST) ALUVA, ERNAKULAM DISTRICT 683101

     21       HANSALA GEORGE
              PARTNER M/S DAM VIEW PLANTATIONS, U.C. COLLEGE
              (POST), ALUVA, ERNAKULAM DISTRICT 683101

              BY ADVS.
              SHRI.P.B.KRISHNAN (SR.) FOR R1
              SRI.SABU GEORGE FOR R1
              SRI.P.B.SUBRAMANYAN FOR R1


       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         22


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 516 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.232 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.122 OF 2000 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANTS/APPELLANTS 1 TO 9/DEFENDANTS 3 TO 12:

      1       M/S. KOMBUTHOOKI PLANTATIONS
              REP. BY ITS PARTNER M/S.ETHAMMA DOMINIC, AGED 94
              YEARS, KOMBUTHOOKI PLANTATIONS, MALAMPUZHA.

      2       JOYKUTTY DOMINIC
              AGED 78 YEARS, S/O.M.C.DOMINIC, ELAK ESTATE,
              MALAMPUZHA.

      3       GEORGE DOMINIC
              AGED 76 YEARS, S/O.M.C.DOMINIC, ELAK ESTATE,
              MALAMPUZHA.

      4       RONY J MUKKADA
              AGED 53 YEARS, S/O.JOYKUTTY DOMINIC, RESIDING AT
              ELAK ESTATE, MALAMPUZHA.

      5       THRESSIAMMA THOMAS
              AGED 62 YEARS, W/O.LATE THOMAS DOMINIC, MUKKADA
              HOUSE, NALUMKKAL VAKATHANAM, CHANGANASSERY TALUK,
              KOTTAYAM DISTRICT.

      6       M.S.TISSY
              AGED 38 YEARS, D/O.LATE THOMAS DOMINIC, MUKKADA
              HOUSE, NALUMKKAL VAKATHANAM, CHANGANASSERY TALUK,
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                   23

              KOTTAYAM DISTRICT.

      7       MERCY JOY
              AGED 75 YEARS, MUKKADA HOUSE, VADAVATHUR,
              KOTTAYAM DISTRICT.

      8       DR.ROY J MUKKADA
              AGED 54 YEARS, P.V.S.HOSPITAL, KALOOR, COCHIN,
              ERNAKULAM DISTRICT.

      9       ROJI J MUKKADA
              AGED 50 YEARS, S/O.LATE JOYKUTTY DOMINIC, ELAK
              ESTATE, ANAKKAL, MALAMPUZHA, KADUKKAMKUNNU,
              PALAKKAD TALUK.


              BY ADVS. SRI.T.SETHUMADHAVAN (SR.) (B/O.)
              SHRI.JACOB SEBASTIAN
              SMT.PREETHY R. NAIR



RESPONDENTS/APPELLANT NO.10 AND RESPONDENTS/PLAINTIFFS AND
DEFENDANTS 1 & 2:

      1       MRS. ROSHINI SURESH
              AGED 37 YEARS, D/O.LATE JOYKUTTY DOMINIC, MUKKADA
              HOUSE, VADAVATHOOR, KOTTAYAM DISTRICT, PIN-686
              010.

      2       MS.RIVERSIDE PLANTATIONS
              REP. BY ITS PARTNER SEBASTIAN VARGHESE, AGED 54
              YEARS, MALAMPUZHA, PIN-678 651.

      3       MS.HILL TOP PLANTATIONS
              REP. BY ITS PARTNER ALEX JOSEPH, AGED 58 YEARS,
              MALAMPUZHA, PIN-678 651.

      4       MS.DAM VIEW PLANTATIONS
              REP. BY ITS PARTNER E.T.JOSEPH, AGED 92 YEARS,
              EDAYADIL HOUSE, KANNADI, PULINKUNNU, ALLEPPEY,
              PIN-688 504.
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 24

      5       THE COMMISSIONER
              HR & CE (ADMN) DEPARTMENT, KOZHIKODE, PIN-673
              020.

      6       THE EXECUTIVE OFFICER, SREE EMOOR BHAGAVATHY
              DEVASWOM, KALLEKULANGARA, PALAKKAD, PIN - 678
              009.

              BY ADVS.
              SRI.B.S.SURESH KUMAR
              SHRI.P.B.KRISHNAN (SR.)FOR R6
              SRI.P.B.SUBRAMANYAN FOR R6
              SRI.SABU GEORGE FOR R6
              SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
              BOARD FOR R5 (B/O)
              SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD FOR R5



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         25


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 517 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.235 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.165 OF 2003 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANT/APPELLANT/PLAINTIFF:

              DR. ROY J MUKKADA
              AGED 54 YEARS, S/O.DR.JOYKUTTY DOMINIC, MUKKADA
              HOUSE, NALIMKKAL P.O., CHANGANASSERY, KOTTAYAM.


              BY ADVS.SRI.T.SETHUMADHAVAN (SR.) (B/O)
              SHRI.JACOB SEBASTIAN
              SMT.PREETHY R. NAIR



RESPONDENTS/RESPONDENTS/DEFENDANTS:

      1       THE COMMISSIONER
              HR & CE (ADMN) DEPARTMENT, KOZHIKODE, PIN-673
              020.

      2       THE EXECUTIVE OFFICER
              SREE EMOOR BHAGAVATHY DEVASWOM, KALLEKULANGARA,
              PALAKKAD, PIN-678 009.


              BY ADVS.
              SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
              BOARD FOR R1 (B/O)
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 26

              SHRI.P.B.KRISHNAN (SR.) FOR R2
              SRI.P.B.SUBRAMANYAN FOR R2
              SRI.SABU GEORGE FOR R2
              SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         27


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 518 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.240 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.166 OF 2003 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANT/APPELLANT/PLAINTIFF:

      1       ETHAMMA DOMINIC,(DIED) IMPLEADED
              AGED 88 YEARS, W/O. LATE M.C. DOMINIC, MUKKADA
              HOUSE, NALINKKAL.P.O, CHANGANACHERY, KOTTAYAM.

 SUPPL. ROJI J. MUKKADA
APPELLANT AGED 59 YEARS
  NO.2    S/O. ELAK ESTAE, ANAKKAL, MALAMPUZHA,
          KADUKKAMKUNNAM, PALAKKAD DISTRICT,PIN-678651.

              (IS IMPLEADED AS SUPPLEMENTAL 2ND APPELLANT AS
              PER ORDER DATED 10.02.2025 IN IA.NO.1/2025 )


              BY ADVS. SRI.T.SETHUMADHAVAN (SR.)
              SHRI.JACOB SEBASTIAN
              SHRI.WINSTON K.V
              SMT.ANU JACOB
              SHRI.BHARATH KRISHNAN G.
              SMT.ANJANA A.S.
              SMT.PREETHY R. NAIR
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 28

RESPONDENTS/RESPONDENTS/DEFENDANTS:

      1       THE COMMISSIONER
              HR & CE (ADMN) DEPARTMENT, KOZHIKODE - 673 020.

      2       THE EXECUTIVE ENGINEER
              SREE EMOOR BHAGAVATHY DEVASWOM, KALLEKULANGARA,
              PALAKKAD - 678 009.


              BY ADVS.
              SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
              BOARD FOR R1
              SHRI.P.B.KRISHNAN (SR.) FOR R2
              SRI.SABU GEORGE FOR R2
              SRI.P.B.SUBRAMANYAN FOR R2
              SRI.PARTHASARATHY.B, SC, MALABAR DEVASWOM BOARD
              SRI.MAHESH V.RAMAKRISHNAN, SC, MALABAR DEVASWOM
              BOARD
              SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         29


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 519 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.177 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.122 OF 2000 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANTS/APPELLANT NO.2 AND SUPPLEMENTAL APPELLANT
NO.3/PLAINTIFFS 2 & 3:

      1       M/S. HILL TOP PLANTATIONS
              REPRESENTATION BY ITS PARTNER ALEX JOSEPH AGED 50
              YEARS, PLANTER, MALAMPUZHA, PALAKKAD.

      2       DAM VIEW PLANTATIONS
              REPRESENTED BY ITS PARTNER HANSALA GEORGE, AGED
              53 YEARS, W/O.EDAYADIL GEORGE, U.C.COLLEGE P.O.,
              ALUVA, ERNAKULAM.


              BY ADVS. SRI.T.SETHUMADHAVAN (SR.)
              SHRI.JACOB SEBASTIAN
              SMT.PREETHY R. NAIR



RESPONDENTS/RESPONDENTS/DEFENDANTS:

      1       THE COMMISSIONER
              HR & CE (ADMN) DEPARTMENT, KOZHIKODE, PIN-673020.

      2       THE EXECUTIVE OFFICER
              SREE EMOOR BHAGAVATHY DEVASWOM, KALLEKULANGARA,
              PALAKKAD, PIN-678009.
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 30


      3       MS.KOMBUTHOOKI PLANTATIONS
              REPRESENTED BY ITS PARTNER, M/S.ETHAMMA DOMINIC,
              AGED 86 YEARS, KOMBUTHOOKI PLANTATIONS,
              MALAMPUZHA, PIN-678651.

      4       JOYKUTTY DOMINIC,(DIED) LRS RECORDED
              AGED 71 YEARS, S/O.M.C.DOMINIC, ELAK ESTATE,
              MALAMPUZHA, PIN-678651.

              (4TH RESPONDENT IS DEAD AND RESPONDENTS 6,9 TO 12
              ARE RECORDED AS THE LEGAL HEIRS OF THE DECEASED
              4TH RESPONDENT AS PER ORDER DATED 10.02.2025 IN
              MEMO DATED 03.02.2025)

      5       GEORGE DOMINIC
              AGED 68 YEARS, S/O.M.C.DOMINIC, ELAK ESTATE,
              MALAMPUZHA, PIN-678651.

      6       RONY J.MUKKADA
              AGED 45 YEARS, S/O.JOYKUTTY DOMINIC, ELAK ESTATE,
              MALAMPUZHA,PIN-678651.

      7       THRESSIAMMA THOMAS
              AGED 54 YEARS, W/O.LATE THOMAS DOMINIC, MUKKADA
              HOUSE, NALUMKKAL VAKATHANAM, CHANGANASSERY TALUK,
              KOTTAYAM DISTRICT, PIN-686538.

      8       M.S.TISSY
              AGED 30 YEARS, D/O.LATE THOMAS DOMINIC, MUKKADA
              HOUSE, NALUMKKAL VAKATHANAM, CHANGANASSERY TALUK,
              KOTTAYAM DISTRICT, PIN-686538.

      9       MERCY JOY
              AGED 67 YEARS, W/O.LATE JOYKUTTY DOMINIC, MUKKADA
              HOUSE, VADAVATHOOR, KOTTAYAM DISTRICT, PIN-
              686010.

     10       DR.ROY J. MUKKADA
              AGED 46 YEARS, P.V.S.HOSPITAL, KALOOR, KOCHI,
              ERNAKULAM DISTRICT, PIN-682017.

     11       ROJI J.MUKKADA
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 31

              AGED 42 YEARS, S/O.LATE JOYKUTTY DOMINIC, , ELAK
              ESTATE, MALAMPUZHA,KADUKKAMKUNNAM AMSOM, PALAKKAD
              TALUK, PALAKKAD DISTRICT, PIN-678651.

     12       ROSHNI SURESH
              AGED 37 YEARS, D/O.LATE JOYKUTTY DOMINIC, MUKKADA
              HOUSE, VADAVATHOOR, KOTTAYAM DISTRICT, PIN-
              686010.


              BY ADVS.
              SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
              BOARD FOR R1 (B/O)
              SHRI.P.B.KRISHNAN (SR.) FOR R2
              SRI.SABU GEORGE FOR R2
              SRI.B.S.SURESH KUMAR FOR R3, R5 TO R12
              SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD FOR R1



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                                2026:KER:2989
RSA 515/2012 & connected cases
                                         32


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 521 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.236 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE                 DATED 31.03.2008 IN
OS NO.167 OF 2003 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANT/APPELLANT/PLAINTIFF:

              GEORGE DOMINIC
              AGED 65 YEARS, S/O.LATE M.C.DOMINIC, ELAK ESTATE,
              MALAMPUZHA, ANAKKAL, KADUKKAMKUNNAM AMSOM,
              PALAKKAD.

              BY ADVS.
              SHRI.JACOB SEBASTIAN
              SMT.PREETHY R. NAIR
              SRI.T.SETHUMADHAVAN (SR.)


RESPONDENTS/RESPONDENTS/DEFENDANTS:

      1       THE COMMISSIONER
              HR & CE (ADMN) DEPARTMENT, KOZHIKODE, PIN-673
              020.

      2       THE EXECUTIVE OFFICER
              SREE EMOOR BHAGAVATHY DEVASWOM, KALLEKULANGARA,
              PALAKKAD, PIN-678 009.


              BY ADVS.
              SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
              BOARD FOR R1
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 33

              SHRI.P.B.KRISHNAN (SR.) FOR R2
              SRI.SABU GEORGE FOR R2
              SRI.P.B.SUBRAMANYAN FOR R2
              SRI.PARTHASARATHY.B, SC, MALABAR DEVASWOM BOARD
              FOR R1
              SRI.MAHESH V.RAMAKRISHNAN, SC, MALABAR DEVASWOM
              BOARD
              SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                        2026:KER:2989
RSA 515/2012 & connected cases
                                         34


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                                 RSA NO. 522 OF 2012

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.234 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE DATED 31.03.2008 IN
OS NO.164 OF 2003 OF ADDITIONAL SUB COURT, PALAKKAD

APPELLANTS/APPELLANTS/PLAINTIFFS:

      1       JOYKUTTY DOMINIC (LATE)
              70 YEARS, S/O. LATE M.C. DOMINIC, UNITED
              PLANTERS, ELAK ESTATE, MALAMPUZHA, ANAKKAL,
              KADUKKAMKUNNAM AMSOM, PALAKKAD TALUK.

      2       RONI J. MUKKADA
              AGED 42 YEARS, S/O. JOYKUTTY DOMINIC, MAYAPPARA
              PLANTATION, UNITED PLANTERS, ELAK ESTATE,
              MALAMPUZHA, ANAKKAL, KADUKKAMKUNNAM AMSOM,
              PALAKKAD TALUK.

      3       ROJI J. MUKKADA
              AGED 40 YEARS, S/O. JOYKUTTY, UNITED PLANTERS,
              ELAK ESTATE, MALAMPUZHA, ANAKKAL, KADUKKAMKUNNAM
              AMSOM, PALAKKAD TALUK.

      4       MERCY JOY
              AGED 60 YEARS, W/O. JOYKUTTY DOMINIC, MUKKADA
              HOUSE, VIJAYAPURAM VILAS, KOTTAYAM TALUK,
              KOTTAYAM DISTRICT.

      5       ROY J. MUKKADA
              WRONGLY TYPED AS JOY J MUKKADA IN THE JUDGMENT
              IMPUGNED, AGED 45 YEARS, S/O. LATE JOYKUTTY
              DOMINIC, UNITED PLANTERS, ELAK ESTATE,
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 35

              MALAMPUZHA, ANAKKAL, KADUKKAMKUNNAM AMSOM,
              PALAKKAD TALUK.


              BY ADVS. SRI.T.SETHUMADHAVAN (SR.) (B/O)
              SHRI.JACOB SEBASTIAN
              SMT.PREETHY R. NAIR


RESPONDENTS/APPELLANT NO.6 AND RESPONDENTS/PLAINTIFF NO.6
AND DEFENDANTS:

      1       THE COMMISSIONER, HR & CE (ADMN.) DEPARTMENT,
              KOZHIKODE - 673 020.

      2       THE EXECUTIVE OFFICER
              SREE EMOOR BHAGAVATHY DEVASWOM, KALLEKULANGARA,
              PALAKKAD - 678 009.

      3       MRS. ROSHINI SURESH
              AGED 37 YEARS, D/O. LATE JOYKUTTY DOMINIC,
              MUKKADA HOUSE, VADAVATHOOR, KOTTAYAM DISTRICT -
              686 010.


              BY ADVS.
              SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
              BOARD FOR R1
              SHRI.K.N.ABHILASH FOR R3
              SHRI.P.B.KRISHNAN (SR.) FOR R2
              SRI.SABU GEORGE FOR R2
              SHRI.SUNIL NAIR PALAKKAT FOR R3
              SRI.PARTHASARATHY.B, SC, MALABAR DEVASWOM BOARD
              SRI.MAHESH V.RAMAKRISHNAN, SC, MALABAR DEVASWOM
              BOARD
              SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD


       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                      36


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                             RSA NO. 1333 OF 2012

AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS NO.233
OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD ARISING
OUT OF THE JUDGMENT AND DECREE DATED 31.03.2008 IN OS NO.163
OF 2003 OF ADDITIONAL SUB COURT, PALAKKAD


APPELLANT/APPELLANT/PLAINTIFF:

              SHERRY GEORGE
              AGED 42 YEARS, S/O.GEORGE MUKKADA,
              MUKKADA HOUSE, MISSION COMPOUND, CALICUT ROAD,
              MANJERI, MALAPPURAM DISTRICT.


              BY ADVS.
              SRI.MATHEW B. KURIAN
              SRI.C.N.SREEKUMAR
              SRI.K.T.THOMAS



RESPONDENTS/RESPONDENTS/DEFENDANTS:

     1.       THE COMMISSIONER, HR & CE ADMINISTRATION
              DEPARTMENT, KOZHIKODE, PIN - 673 001.

     2.       THE EXECUTIVE OFFICER, SREE EMOOR BHAGAVATHY
              DEVASWOM, KALLEKULANGARA, PALAKKAD, PIN - 678
              009.

              BY ADVS.
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 37

              SHRI.R.LAKSHMI NARAYAN, SC, MALABAR DEVASWOM
              BOARD FOR R1
              SHRI.P.B.KRISHNAN (SR.) FOR R2
              SRI.P.M.NEELAKANDAN FOR R2
              SRI.P.B.SUBRAMANYAN FOR R2
              SRI.V.KRISHNA MENON, SC, MALABAR DEVASWOM BOARD
              SRI.PARTHASARATHY.B, SC, MALABAR DEVASWOM BOARD
              SRI.MAHESH V.RAMAKRISHNAN, SC, MALABAR DEVASWOM
              BOARD
              SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                             2026:KER:2989
RSA 515/2012 & connected cases
                                      38


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

               THE HONOURABLE MR. JUSTICE EASWARAN S.

  FRIDAY, THE 16TH DAY OF JANUARY 2026 / 26TH POUSHA, 1947

                             RSA NO. 1490 OF 2011

          AGAINST THE JUDGMENT AND DECREE DATED 22.07.2011 IN AS
NO.177 OF 2008 OF II ADDITIONAL DISTRICT COURT, PALAKKAD
ARISING OUT OF THE JUDGMENT AND DECREE              DATED 31.03.2008 IN
OS NO.122 OF 2003 OF ADDITIONAL SUB COURT, PALAKKAD


APPELLANT/1ST APPELLANT/1ST PLAINTIFF:

              M/S.RIVERSIDE PLANTATIONS
              REPRESENTED BY PARTNER SEBASTIAN VARGHESE,
              PLANTER, MALAMPUZHA, PALAKKAD.


              BY ADVS.
              SHRI.M.GOPIKRISHNAN NAMBIAR
              SHRI.K.JOHN MATHAI
              SRI.JOSON MANAVALAN
              SRI.KURYAN THOMAS
              SHRI.PAULOSE C. ABRAHAM
              SHRI.RAJA KANNAN



RESPONDENTS/RESPONDENTS & APPELLANTS 2 & 3/DEFENDANTS &
PLAINTIFFS 2 & 3:

      1       THE COMMISSIONER
              HR & CE (ADMN) DEPARTMENT, KOZHIKODE. 673 001.

      2       THE EXECUTIVE OFFICER
              SREE EMOOR BHAGAVATHY DEVASWAM, KALEKULANGARA,
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                   39

              PALAKKAD-678 009.

      3       MS. KOMBUTHOOKI PLANTATIONS
              AGED 86 YEARS
              REPRESENTED BY ITS PARTNER, M/S. ETHAMMA DOMINIC,
              KOMBUTHOOKI PLANTATIONS, MALAMPUZHA-678651.

      4       JOYKUTTY DOMINIC,(DIED) LRS RECORDED
              AGED 73 YEARS
              S/O M.C. DOMINIC, ELAK ESTATE, MALAMPUZHA-678
              651.

              (THE RESPONDENTS NOS.6,10,11 AND 12 ARE RECORDED
              AS THE LEGAL HEIRS OF THE DECEASED 4TH RESPONDENT
              AS PER THE ORDER DATED 10.02.2025 IN MEMO DATED
              29.01.2025)

      5       GEORGE DOMINIC
              AGED 70 YEARS
              S/O M.C. DOMINIC, ELAK ESTATE, MALAMPUZHA-678651.

      6       RONY J. MUKKADA
              AGED 47 YEARS
              S/O. JOYKUTTY DOMINIC, ELAK ESTATE, MALAMPUZHA-
              678651.

      7       THRESSIAMMA THOMAS
              AGED 56 YEARS
              W/O. LATE THOMAS DOMINIC, MUKKADA HOUSE,
              NALUNAKKAL, VAKATHANAM, CHANGANASSERY TALUK,
              KOTTAYAM DISTRICT.-686 101.

      8       M.S. TISSY
              AGED 32 YEARS
              D/O. LATE THOMAS DOMINIC MUKKADA HOUSE,
              NALUNAKKAL VAKATHANAM, CHANGANASSERY TALUK,
              CHANGANASSERY (P.O), KOTTAYAM DISTRICT-686 101.

      9       MERCY JOY
              AGED 69 YEARS
              W/O. LATE JOYKUTTY DOMINIC MUKKADA HOUSE,
              VADAVATHOOR (P.O), KOTTAYAM DISTRICT. 686 010.

     10       DR. JOY J. MUKKADA
                                                     2026:KER:2989
RSA 515/2012 & connected cases
                                 40

              AGED 48 YEARS
              P.V.S. HOSPITAL, KALOOR, COCHIN, ERNAKULAM
              DISTRICT. 682 017.

     11       ROJI J. MUKKADA
              AGED 42 YEARS
              S/O. LATE JOYKUTTY DOMINIC, ELAK ESTATE, ANAKKAL
              MALAMPUZHA, KDUKKAMKUNNAM AMSOM, PALAKKAD TALUK.
              678 651.

     12       ROSHINI SURESH
              AGED 39 YEARS
              D/O. LATE JOYKUTTY DOMINIC MUKKADA HOUSE,
              VADAVATHOOR (P.O), KOTTAYAM DISTRICT. 686 010.

     13       M/S. HILL TOP PLANTATIONS
              REPRESENTED BY ITS PARTNER ALEX JOSEPH, AGED 52
              YEARS, PLANTER, MALAMPUZHA-678651

     14       M/S. DAM VIEW PLANTATIONS
              AGED 55 YEARS
              REPRESENTED BY ITS PARTNER, HANSALA GEORGE, W/O.
              EDAYADIL GEORGE, U.C. COLLEGE (POST), ALUVA,
              ERNAKULAM DISTRICT-682032


              BY ADVS.
              SHRI.K.N.ABHILASH FOR R1 & R2
              SHRI.SUNIL NAIR PALAKKAT FOR R1



       THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD
ON 07.01.2026, ALONG WITH RSA.520/2012 AND CONNECTED CASES,
THE COURT ON 16.01.2026 DELIVERED THE FOLLOWING:
                                                            2026:KER:2989
RSA 515/2012 & connected cases
                                    41


                                                                  "C.R"

                        EASWARAN S., J.
                   ------------------------------------
      RSA Nos.515 of 2012, 514 of 2012, 516 of 2012, 517 of 2012,
         518 of 2012, 519 of 2012, 520 of 2012, 521 of 2012,
        522 of 2012, 1333 of 2012, 446 of 2012 & 1490 of 2011
                                     &
         Cross Objection Nos.47 of 2014 in RSA 515 of 2012,
                48 of 2014 in RSA No.446 of 2012 and
                  49 of 2014 in RSA No.520 of 2012
                   -------------------------------------
           Dated this the 16th day of January, 2026

                                 JUDGMENT

PRELUDE- [Dispute Involved in the Appeals]

Emoor Bhagavathy Devaswom, represented by its Executive

Officer, instituted a suit, OS No.94/2001 on the files of Additional Sub

Court, Palakkad, for recovery of possession based on the strength of

the title. According to the Devaswom, the 30 years of period of lease

had expired and that since the Government had not accorded sanction

for renewal of the lease, eviction is inevitable. The defendants (lessees)

also instituted various suits seeking specific performance and

mandatory injunction directing the Devaswom to renew the lease

after the expiry of the 30 years based on the clause which provided for

renewal of the lease at the option of the lessee. Alternatively, a plea 2026:KER:2989 RSA 515/2012 & connected cases

for compensation for the improvements made was also raised. The

trial court decreed the suit filed by the Devaswom and dismissed the

suits filed by the defendants. The defendants appealed against the

decree in the suit for recovery of possession and the dismissal of the

suits for specific performance. The first appellate court dismissed

both the appeals, but however granted compensation for the

improvements made by the tenants. The questions which this Court

is required to address are as follows.

1. Whether the appellants are entitled to fixity of tenure under

Section 13(1) of the Kerala Land Reforms Act, 1963 ?

2. Whether the compensation ordered by the first appellate

court under the Kerala Compensation for Tenants

Improvements Act, 1958 is sustainable?

3. Are the tenants entitled for renewal of the lease as a matter

of right?

While considering the above questions, this Court will have to answer

certain incidental issues as well, which will be discussed in course of

this judgment.

2026:KER:2989 RSA 515/2012 & connected cases

FACTS OF THE CASE

2. The Trustee of Emoor Bhagavathy Temple - Sekhari

Varma Valiya Rajah Avargal- executed a registered lease in favour of

Cecil Hall in the year 1907 by which 1000 acres of land, including

private forest, was given on lease, primarily for rubber cultivation.

The period of the lease was for 30 years. The deed of indenture was

executed, incorporating all normal clauses of a lease deed. The lessee,

Cecil Hall, was empowered to mortgage, transfer, assign and convey

the right title and interest over the property. In the year 1925, Cecil

Hall transferred the property to 1. M/s.Stanes & Co., 2. T.Krishna

Chettiar, 3. V.Balakrishna Mudaliar, 4. V.S.Shencottiah, 5.

S.Murugappa Chigateri, in favour of M/s.Elak Rubber Company Ltd.

On expiry of the period of lease of 30 years, the assignee - M/s.Stanes

and Company Limited, as agent of Elak Rubber Company,

approached the trustee of the Temple for renewal of the lease and

accordingly, the deed of indenture No.993/1937 dated 14.4.1937 was

executed. During the currency of the said lease, M/s.Stanes and

Company Ltd. transferred the property to one Thattil Kochuvareed,

in the year 1944, who in turn transferred the property to 2026:KER:2989 RSA 515/2012 & connected cases

M/s.Supreme Industries. M/s.Supreme Industries in turn by two

deeds of indenture in the years 1963 and 1964 transferred the

property to M/s. United Planters. Despite the assignment of

leasehold rights, M/s. United Planters approached the Devaswom for

renewal of the lease, since 30 years had expired in the year 1967. In

view of the promulgation of the Madras Hindu Religious and

Charitable Endowments Act, 1951, and that the Temple being

managed by the Executive Officer, the parties were obliged to obtain

the permission of the Commissioner of the HR&CE Department and

after obtaining permission, on 22.12.1969 the lease was renewed for

a period of 30 years.

2.1. Accordingly, the lease was renewed in favour of

M/s.United Planters. During the currency of the lease, it appears that

several unauthorized acts were done by the lessee leading to several

allegations of overreaching the terms and conditions of the lease by

extensively undertaking cutting of valuable trees outside the

leasehold areas. On the verge of expiry of the period of lease, in the

year 1996, the lessees sought permission of the Commissioner of the

HR&CE Department for renewal of the lease by making an

application dated 11.9.1996. The same was rejected on 12.10.1996. In 2026:KER:2989 RSA 515/2012 & connected cases

the meanwhile, the Commissioner, HR&CE (Admn.) Department

issued a notice during 1993 to the lessees-defendants to show cause

as to why the lease granted shall not be cancelled. Aggrieved by the

action, the lessees preferred OP No.10355/1993. By the time the

original petition was taken up for hearing, the period of lease had

expired and therefore, this Court by judgment dated 17.3.1997 closed

the original petition by granting liberty to the lessees to seek renewal.

2.2 In the meantime, the Devaswom issued notice on 9.4.1997

requiring them to vacate the leased premises. The lessees in turn

alleged that they were entitled for protection under the provisions of

the Kerala Land Reforms Act, 1963. Finding that the lessees were not

intending to vacate the premises, OS No.495/1997 on the files of

Munsiff's Court, Palakkad, was instituted by the plaintiff-Devaswom

for recovery of possession on the strength of the title. Before filing of

the suit, on 10.9.1996 and 12.9.1996, various lessees had issued

notices to the Executive Officer of the Emoor Bhagavathy Devaswom

to renew the lease. The said notice was under Section 80 of the Code

of Civil Procedure, 1908. Immediately on the filing of the suit by the

Devaswom for eviction, the lessees instituted suits for specific

performance and for a mandatory injunction directing the Devaswom 2026:KER:2989 RSA 515/2012 & connected cases

to renew the lease. On behalf of the plaintiff-Devaswom, Exts.A1 to

A3 were marked and PW1 was examined and on behalf of the

defendants-lessees, Exts.B1 to B18 were marked and no oral evidence

was adduced. On institution of the suits for specific performance

before the Additional Sub Court, the suit filed by the Devaswom was

transferred to the Additional Sub Court, Palakkad and was re-

numbered as OS No.94/2001 and was tried together. The defendants,

namely the lessees, resisted the suit, contending that the right title

and interest over the leasehold premises were transferred by

M/s.Stanes and Company Limited to Thattil Kochuvareed and

thereafter to M/s.Supreme Industries and then to M/s.United

Planters. The partnership firm, M/s.United Planters, was dissolved

and a partition deed was executed among the partners, whereby

various properties held on leasehold right by the firm were distributed

among the partners. It was thus contended that the defendants, being

partners of the erstwhile firm, are entitled for fixity of tenure as

deemed tenants under Section 6A read with Section 7D of the Kerala

Land Reforms Act, 1963 and therefore the question of fixity of tenure

should be referred to the Land Tribunal under Section 125(3) of the

Kerala Land Reforms Act, 1963. The trial court held that inasmuch as 2026:KER:2989 RSA 515/2012 & connected cases

the lease was over a property covered by a private forest, and further,

by the time the property leased to M/s.United Planters, was converted

to a rubber plantation, which is exempted under the provisions of the

Kerala Land Reforms Act, 1963, the defendants are not entitled to

claim fixity of tenure. Alternatively, the plea of the value of

improvements effected by the defendants was rejected for want of

evidence. Consequently, the suits for mandatory injunction and

specific performance were also dismissed. Aggrieved, the tenants

preferred first appeals against the judgment and decree of the trial

court. The first appellate court permitted the defendants to take out

a commission for assessing the value of improvements. Two reports

were solicited, one from the Advocate Commissioner and another

from the Rubber Board. The report of the Advocate Commissioner

was accepted, and the appeals were partly allowed, allowing the

appellants to claim the value of improvements effected by them. The

decree for recovery of possession was affirmed. Thus, the defendants

(lessees) are on second appeals against the decree for recovery of

possession as well as the decree declining specific performance of

renewal of the lease. The plaintiff-Devaswom has preferred Cross

Objection Nos.47/2014, 48/2014 and 49/2014 in RSA Nos.515/2012, 2026:KER:2989 RSA 515/2012 & connected cases

446/2012 & 520/2012, respectively, stating that the grant of the value

of improvements is without any basis and not supported by any

independent evidence. Thus, all these matters are before this Court.

3. Heard Sri.T.Sethumadhavan, the learned Senior Counsel,

assisted by Sri.Jacob Sebastian, the learned counsel, appearing for

the appellants in RSA Nos.515/2012 and connected cases, except RSA

Nos.1490/2011, 446/2012 & 1333/2012, and Sri.M.Gopikrishnan

Nambiar, the learned counsel appearing for the appellants in RSA

Nos.1490/2011 and 446/2012; Sri.P.B.Subramanyan, the learned

counsel appearing for the Emoor Bhagavathy Devaswom-plaintiff

and Sri.R.Lakshmi Narayan, the learned Standing Counsel for the

Malabar Devaswom Board.

SUBMISSIONS ON BEHALF OF THE APPELLANTS (LESSEES)

4. Sri.T.Sethumadhavan, the learned Senior Counsel

appearing for the appellants/defendants raised the following

submissions:

i. In a case, where the defendants (lessees) raise a claim for fixity

of tenure under the provisions of the Kerala Land Reforms Act,

1963, the trial court is obliged to refer the question of fixity of

tenure to the Land Tribunal under Section 125(3) of the Kerala 2026:KER:2989 RSA 515/2012 & connected cases

Land Reforms Act. In not doing so, the civil court abdicated its

duties and assumed jurisdiction which it did not have while

deciding the case on merits.

ii. The proposal to cancel the order dated 21.11.1969 granting

permission to renew the lease was challenged before this Court

in OP No.10355/1993, which was disposed of by judgment dated

17.3.1997 directing the lessees to apply for renewal of the lease.

That by itself will not preclude the tenants from contending that

they are entitled for fixity of tenure and the said right cannot be

waived by them.

iii. Defendants would come directly within the definition of 'tenant'

under Section 2(57) of the Kerala Land Reforms Act, 1963 and

that the statutory right under Section 13 of the Act cannot be

waived. Since Section 13(1) starts with a non-obstante clause, the

tenants have got every right to resist the plea of eviction and thus

attain immunity. The factum of immunity was pleaded in the

written statement.

iv. Courts below went wrong in holding that the lease in question is

covered by the exemption under Section 3(1)(vii) and 3(1)(viii) of

the Kerala Land Reforms Act, 1963. The learned Senior Counsel 2026:KER:2989 RSA 515/2012 & connected cases

also pointed out that the exemption under Section 3(1)(viii) of

the Kerala Land Reforms Act, 1963 will not apply to rubber

plantations.

v. The lessee after the execution of lease deed in 1937 had assigned

the property in favour of one Thattil Kochuvareed, who, in turn,

assigned the lease to M/s.Supreme Industries, which assigned

the property to M/s.United Planters, prior to the coming into

force of the Kerala Land Reforms Act, 1963 and thus the

predecessor of the defendants had secured the right to claim

fixity of tenure. It is pointed out that the moment the claim for

reference under Section 125(3) of the Kerala Land Reforms Act,

1963 is raised in the written statement, it was incumbent upon

the court to have referred the claim to the Land Tribunal.

vi. Alternatively, it is also contended that the tenants are entitled for

protection from eviction under the provisions of the Malabar

Tenancy Act, 1929. The crucial date for considering whether the

lease will fall within the exemptions under the Kerala Land

Reforms Act, 1963 is not the date on which the agreement was

entered into, but the date of coming into force of the Act.

2026:KER:2989 RSA 515/2012 & connected cases

vii. Ext.B3 cannot be construed as creation of a fresh tenancy, since

the tenants had exercised the option of renewal and the lessor

had consented to the same. Therefore, it cannot be said that a

new tenancy was created between the parties by virtue of Ext.B3.

At any rate, it is pointed out that even if it is assumed that Ext.B3

is liable to be construed as a fresh tenancy created, the

defendants are entitled to disown and ignore Ext.B3 because of

the prohibition under Section 74 of the Kerala Land Reforms Act,

1963.

viii. The devolution of title as explained in paragraph 11 of the written

statement by the defendants 5 to 9 in OS No.495/1997 (re-

numbered as OS No.94/2001) clearly shows that in terms of

Article 4(2) of Ext.B2 lease, the lessee was entitled to assign his

right title and interest over the leasehold properties and once

M/s.Supreme Industries transferred the properties to

M/s.United Planters and that consequent to the dissolution of

the partnership firm, a partition deed being executed between

the partners, individual partners are entitled to fall back on the

assignment of the lease in favour of M/s.United Planters and

thus claim fixity of tenure.

2026:KER:2989 RSA 515/2012 & connected cases

ix. When a lease is in respect of a private forest and for felling of

timbers and subsequently the lessee converts the property into a

rubber plantation, necessarily, the lessee is entitled to the

protection of his leasehold rights. The learned Senior Counsel

further pointed out that since the leasehold right is alienable

under Section 50 of the Kerala Land Reforms Act, 1963 de hors

Ext.B3 lease deed, the tenants are entitled to claim fixity of

tenure.

x. In support of his contention, the learned Senior Counsel for the

appellants relied on the following decisions:

( ) Narayanan Namboodiri v. Taluk Land Board,

Perintalmanna [1975 KLT 171] (DB),

( ) Ipe v. Pramathan Namboodiripad [1988(2) KLT 277],

( ) Vadakkekkara Koran v. Gowri [2024 KHC 779],

( ) Nandanasseri Kalpakasseri Damodaran Nair & Ors. v.

               Thiruvambadi        Rubber     Company      Ltd.      &     Ors.

               [S.A.No.193/1997 dated 26.7.2010],

     (     )   N.K.Rajendra Mohan v. Thirvamadi Rubber Co. Ltd and

               Others [(2015) 9 SCC 326],

     (     )   Kesava Bhat v. Subraya Bhat [1979 KHC 346(FB)], and
                                                               2026:KER:2989
RSA 515/2012 & connected cases


      ( )    Harrisons Malayalam Ltd. v. Gopinathan Nair (Died, LRs

impleaded) [FAO (RO) No.102/2016 dated 3.2.2023 : 2023

KHC OnLine 10668].

xi. Further, it is pointed out that even if this Court were to non-suit

the appellants on the appeals arising out of the judgment and

decree granting recovery of possession, the tenants are legally

entitled to claim value of the improvements based on Ext.C1(b)

report of the Rubber Board. From the two reports solicited by

the first appellate court, one through the Advocate

Commissioner and the other by the Rubber Board, the report of

the Rubber Board was more favourable to the appellants. No

reason was assigned by the first appellate court in not accepting

the report of the Rubber Board, which is more beneficial to the

tenants. Thus, it is submitted that if this Court is not inclined to

entertain the reliefs in RSA No.515/2012 and connected cases,

the claim for value of improvements may suitably be modified

with reference to the report of the Rubber Board.

5. Sri.M.Gopikrishnan Nambiar, the learned counsel

appearing for the appellants in RSA Nos.446/2012 & 1490/2011

contended that the right of the tenants under Section 13(1) read with 2026:KER:2989 RSA 515/2012 & connected cases

Section 50 of the Kerala Land Reforms Act, 1963 is an indefeasible

right and thus cannot be waived. The mere fact that the tenants had

approached the trial court seeking a decree of specific performance

against the Executive Officer of the Devaswom for renewal of the lease

ipso facto will not lead to a conclusion that they had waived the right

under Section 13(1). Taking this Court through the scheme of the

Kerala Land Reforms Act, 1963 the learned counsel contended that

even if the tenants abandoned the tenanted premises, the landlord is

not empowered to enter into the land held by the tenants. Even if the

tenants were to surrender the tenanted premises, they can do it only

through an application filed before the Land Tribunal under Section

51B of the Kerala Land Reforms Act, 1963. The learned counsel

concluded his arguments by saying that Section 74 only prohibits

creation of future tenancies and that he would assert before this Court

that the renewal of lease is not creation of a new lease, but rather it is

continuation of the earlier lease. The learned counsel is also in unison

with the submission of the learned Senior Counsel,

Sri.T.Sethumadhavan, that if it is found that Ext.B3 lease deed is hit

by Section 74, the same will have to be ignored by this Court and that

the defendants are entitled to fall back on the assignment by 2026:KER:2989 RSA 515/2012 & connected cases

M/s.Supreme Industries in favour of M/s.United Planters and thus

assert their right for fixity of tenure. In short, both, the learned Senior

Counsel as well as the learned counsel appearing for the other

appellants, would require this Court to ignore Ext.B3 lease deed and

proceed with the consideration of the appeals.

SUBMISSIONS ON BEHALF OF RESPONDENT/PLAINTIFF-

DEVASWOM

6. Per contra, Sri.P.B.Subramanyan, the learned counsel

appearing for the plaintiff-Devaswom, strongly countered the

submissions of the learned Senior Counsel for the appellants and

contended as follows:

i. Contentions now raised before this Court do not find a place in

the pleadings in the written statement filed on behalf of the

defendants. It is further submitted that the written statement

filed on behalf of the defendants 1 to 4 categorically contains an

averment that the lessor is bound to renew the term of the lease

and that the lessor is bound by the contractual terms of the lease.

ii. If as a matter of fact, the tenants are banking upon the lease deed,

which by itself is a contract and therefore, the entitlement for

fixity of tenure under Section 13(1) is out of question. Specific 2026:KER:2989 RSA 515/2012 & connected cases

reference is made to paragraph Nos.6, 7 & 12 of the written

statement.

iii. The devolution of title up to M/s.United Planters is clearly spelt

out in para 11 of the written statement. Surprisingly, none of the

documents showing devolution of title is produced before the

court. As regards the claim under the Malabar Tenancy Act, 1929

the learned counsel pointed out that the benefit conferred on a

tenant under the Malabar Tenancy Act is no longer available on

the promulgation of the provisions of the Kerala Land Reforms

Act, 1963 and that the parties will have to be governed by the

Repeal and Saving clause under Section 132 of the Kerala Land

Reforms Act, 1963.

iv. In support of his contention, relied on the decision of the

Division Bench of this Court in Ammukutty Amma v.

Viswanatha Iyer [1986 KLT 905].

v. In the facts of the case, deemed tenancy under Sections 6A and

7D of the Kerala Land Reforms Act, 1963 does not arise for

consideration because the lease is created by a contract. In

support of his contention, relied on a Single Bench decision of 2026:KER:2989 RSA 515/2012 & connected cases

this Court in Sree Chathankulangara Bhagavathi

Devaswom v. Nair Service Society [2023 KHC 852].

vi. As regards the applicability of the provisions of the Malabar

Tenancy Act, 1929, the learned counsel relied on the decision of

the Single Bench in Poddar Plantations Limited v.

Thekkemariveettil Madhavi Amma [2014 (1) KLT 439].

vii. Lastly, it is pointed out that the moment the tenants disown

Ext.B3, the entire edifice of the case built by them would collapse.

The case built up by the tenants as could be seen from the suits

filed for specific performance, is that the lessor is bound to renew

the lease on expiry of the contractual period of lease. Therefore,

when the tenants trace their very right to the contract of lease,

once it is disowned, the claim for fixity of tenure will necessarily

collapse.

viii. So far as the value of improvements, it is pointed out that the

defendants did not adduce any evidence before the trial court and

that, in order to fill up the lacuna, they filed an application for

the appointment of an Advocate Commissioner. The report of

the Advocate Commissioner would show that the assessment of

the value of the improvements is without any basis.

2026:KER:2989 RSA 515/2012 & connected cases

ix. While hearing a first appeal under Section 96 of the Code of Civil

Procedure, the first appellate court cannot allow the appellants

therein to fill up the lacuna by permitting them to take out an

Advocate Commissioner for local inspection and accept the

report without any adjudication. He further pointed out that

even if such a report is solicited, unless the conditions specified

under Order-XLI Rule 27(1)(aa) of the Code of Civil Procedure,

1908 are not satisfied, the report cannot be received in evidence.

x. Creation of tenancy after 1.4.1964, is hit by Section 74 of the

Kerala Land Reforms Act, 1963 and thus the appellants are not

tenants but encroachers to the Devaswom land and are thus not

entitled to claim value of any improvements. Therefore, it is

contended that the findings of the first appellate court while

granting the decree for the value of improvements are without

any basis and not supported by any evidence.

7. Sri.R.Lakshmi Narayan, the learned Senior Counsel

appearing on behalf of the Malabar Devaswom Board supported the

findings of the courts below and the submissions of

Sri.P.B.Subramanyan. He further pointed out that Ext.B17 show

cause would categorically show the extent of damages caused to the 2026:KER:2989 RSA 515/2012 & connected cases

forest by the lessees. He further pointed out that the claim for the

value of improvements is certainly an equitable right, but in the light

of the indisputable fact that the tenants had caused large extent of

deforestation and committed illegal felling of the trees, they are not

entitled to the benefit. Further, it is pointed out that the tenants have

no right to continue in the leasehold property and thus the decree

passed by the courts below for recovery of possession is perfectly

correct and is liable to be sustained.

8. I have considered the rival submissions raised across the

bar and perused the judgments rendered by the courts below and the

records of the case

SUBSTANTIAL QUESTIONS OF LAW

9. Multifaceted substantial questions of law needs to be

addressed by this Court in these appeals. The appellants claim fixity

of tenure and questions the inadequacy in the quantum of

compensation granted to them towards the value of improvements.

The respondent plaintiff raised a cross objection to the appellate

decree granting compensation to the tenants towards the value of

improvements. The appellants also seek for mandatory injunction to 2026:KER:2989 RSA 515/2012 & connected cases

renew the lease. Succinctly the substantial questions of law are as

follows:

a) Substantial questions of law in RSA Nos.514/2012 to

(i) Is not judgment of appellate court on the contention regarding fixity of tenure illegal and without jurisdiction?

(ii) Is not finding in paragraph 14 of the judgment of lower appellate court that there is implied surrender of tenancy on the culmination of the lease period against the mandatory provision laid down in Sec.51 of the Kerala Land Reforms Act?

(iii) Is the appellate court entitled to deny the right of option given to the tenant relying on Sec.29 of the H.R.&C.E. Act, 1951 holding that sanction of the Commissioner is a precondition for renewing the lease?

(iv) Are not appellants entitled to tack on their right and possession over the plaint schedule property on the basis of Exts.B1 and B2?

b) Substantial questions of law in RSA No.446/2012 I. When the trial court has not raised an issue regarding fixity of tenure under the Kerala Land Reforms Act and has not referred the matter to the Tribunal for a finding on that question, is not the first appellate court bound to raise an issue on fixity of tenure and refer it to the Land Tribunal?

2026:KER:2989 RSA 515/2012 & connected cases

II. Is not the judgment of the first appellate court on the contention regarding fixity of tenure illegal and without jurisdiction?

III. Is the suit for mandatory injunction to vacate maintainable in view of the evidence in the case that appellants are tenants of the plaint schedule property from 1907?

IV. Are not the appellants entitled to fixity of tenure over the plaint schedule property in view of the provisions contained in Secs.6A, 6B, 7, 7D and Sec.13 of the Land Reforms Act? V. When the commissioner has reported that the value of improvements effected by the appellants will come to Rs.4,36,32,573/- can the court unilaterally reduce the same by holding that the appellants are entitled to the value of improvements effected only after Ext.B3?

VI. Are not the appellants entitled to tack on their possession as lessees from 1907 and claim value of the entire improvements affected by them and their predecessor?

c) Substantial questions of law in RSA No.1490/2011 I. When Article (1) of Ext.B3 specifically provides that the lessees are entitled to exercise an option to renew the lease for a further period of 30 years after the expiry of 30 years from 15.03.1967, can the lower court rely on Article 4(3) of Ext.B3 which relates to renewal for any other period than what is provided in Article (1), for holding that the renewal 2026:KER:2989 RSA 515/2012 & connected cases

of lease can be had only after obtaining sanction under Sec.29 of HR & CE Act?

II. Is it not clear from a reading of Article (1) of Ext.B3 and Article 4(3) of the said document that Article 4(3) is applicable only if the lessee is exercising the option to renew the lease for any other period than what is provided in Article (1) of Ext.B3?

III. Are not the lessees entitled to renewal of the lease for a further period of 30 years on the expiry of Ext.B3 in view of the specific provision in Article (1) of Ext.B3, as the lessees have admittedly exercised the option to renew the lease before the expiry of the period provided in Ext.B3?

d) Substantial questions of law in RSA No.1333/2012 i. When the trial court has not raised an issue regarding fixity of tenure under the Kerala Land Reforms Act and has not referred the matter to the Land Tribunal for a finding on that question, is not the first appellate court bound to raise an issue on fixity of tenure and refer it to the Land Tribunal? ii. Is not the appellant entitled to rely on the possession over the plaint schedule property on the basis of Exts.B1 and B2, deeds?

iii. Is not the appellant entitled to rely on the possession as lessee from 1907 and claim value of the entire improvements affected by him and his predecessor?

iv. Is not the finding of the first appellate court on the issue regarding fixity of tenure illegal and without jurisdiction?

2026:KER:2989 RSA 515/2012 & connected cases

v. Whether the finding of the first appellate court that there is implied surrender of tenancy on the culmination of the lease period is against the mandatory provisions laid down in Sec.51 of the Kerala Land Reforms Act?

vi. Is not the appellant entitled to fixity of tenure over the plaint schedule property in view of the provisions contained in Secs. 6A, 6B, 7, 7D and Sec.13 of the Kerala Land Reforms Act? vii. Whether the respondents are entitled to refuse to renew the lease on the ground that it will be against its interest? viii. Whether the finding of the first appellate court that the original lease was regarding a private forest and for planting rubber is sustainable in the light of the evidence adduced in the case?

e) Substantial questions of law in Cross Objection Nos.47/2014, 48/2014 & 49/2014

i.) Whether the lower appellate court was justified in allowing the claim for value of improvements by relying on the report of the Advocate Commissioner?

ii.) Whether the Appellants are entitled to claim value of improvements at all?

JUDICIAL EVALUATION

10. In the light of multifaceted substantial questions of law

raised as above, it is imperative that this Court deals with certain

vexed issues touching upon the rival claim. The issues, which this

Court must address, are discussed serially.

2026:KER:2989 RSA 515/2012 & connected cases

a) Whether the Civil Court ought to have referred the claim of fixity of tenure to the Land Tribunal under Section 125(3) of the Kerala Land Reforms Act, 1963?

11. The appellants assert before this Court that the claim for

fixity of tenure ought to have been referred to the Land Tribunal by

the civil court and failure to do so is fatal inasmuch as the civil court

lacks jurisdiction to proceed with the suit. Further consideration of

the appeals will necessarily revolve around the question as to whether

the appellants are entitled to claim fixity of tenure. Ultimately, if this

Court were to conclude that the lease deed in question falls outside

the purview of the Kerala Land Reforms Act, 1963, then, it will be a

futile exercise to have the matter referred to the Land Tribunal.

Before considering this question in detail, it would be expedient to

consider the impact of Section 125 (3) of the Kerala Land Reforms Act,

1963. Section 125 (3) reads as under:

"125. Bar of jurisdiction of Civil Courts.-

             (1)      Xxxxxxx
             (2)      xxxxxxx

(3) If in any suit or other proceedings any question regarding rights of a tenant or of a kudikidappukaran (including a question as to whether a person is a tenant or a kudikidappukaran) arises, the Civil Court shall stay the suit or other proceeding and refer such 2026:KER:2989 RSA 515/2012 & connected cases

question to the Land Tribunal having jurisdiction over the area in which the land or part thereof is situate together with the relevant records for the decision of that question only.

12. The scope of Section 125 of the Kerala Land Reforms Act,

1963 has been considered in a catena of decisions of this Court and

therefore, this Court does not intend to burden itself by referring to

the precedents on the point. The proposition of law expounded by

this Court in numerous decisions leads to a conclusion that, the courts

should exercise a greater amount of caution while considering the

plea to refer the question of tenancy to the Land Tribunal.

13. In Kesava Bhat v. Subraya Bhat [1979 KHC 346 :

1979 KLT 766 (FB)], a Full Bench of this Court held that unless the

question of tenancy actually arises for consideration, there is no

obligation under Section 125(3) of the Kerala Land Reforms Act, 1963

to make a reference to the Land Tribunal. The mere incorporation of

an unnecessary and irrelevant plea of tenancy in written statement is

not to be taken as the basis for the reference under Section 125(3).

14. However, this Court must address the applicability of the

precedents cited by the learned Senior Counsel for the appellants. In 2026:KER:2989 RSA 515/2012 & connected cases

Kesava Bhat (supra), a Full Bench of this Court held that the

decision of the civil court without compliance with Section 125(3) &

(5) of the Kerala Land Reforms Act, 1963 in a suit where there is a

question of tenancy, is a nullity.

15. In Vadakkekkara Koran v. Gowri [2024 KHC 779]

(authored by ES(J)), it was held that the scheme of the Kerala

Land Reforms Act, 1963 envisages that the question of tenancy be

decided by an authority constituted under the Act and that the

jurisdiction of the civil court is barred.

16. However, the fundamental question is whether the

reference to the Land Tribunal must be made on a mere asking. It

would be wholly impermissible for this Court to hold that as soon as

the plea of tenancy is raised in the written statement, it is obligatory

on the part of the civil court to refer the same to the Land Tribunal. It

will be easy for the unscrupulous tenants to delay the proceeding by

raking up an unwanted claim of tenancy, if, on facts, the claim does

not actually arise. That is the reason why this Court has repeatedly

cautioned the civil courts to exercise restraint while referring a claim

under Section 125(3) of the Kerala Land Reforms Act, 1963.

2026:KER:2989 RSA 515/2012 & connected cases

17. The decision in Vadakkekkara Koran (supra) is

clearly distinguishable on the facts. In the aforesaid decision, this

Court had taken the view that the jurisdiction of the civil court is

barred when a question of tenancy is raised, especially since the claim

of tenancy was independently prosecuted by the tenant before the

Land Tribunal and thereafter before the appellate authority by

invoking the statutory scheme contained under the Kerala Land

Reforms Act. The decision of the Full Bench in Kesava Bhat (supra)

regarding the ouster of jurisdiction of civil court must be viewed as a

general proposition of law and cannot be applied to the present facts,

especially without looking into the question as to whether the claim

of tenancy is genuine or not. Therefore, this Court is of the considered

view that there is no merit in the argument of the learned Senior

Counsel for the appellants that the jurisdiction of the civil court is

barred because of the plea of fixity of tenure was not referred to the

land tribunal.

(b) Whether Exts.B1 and B2 lease deeds fall outside the purview of the Kerala Land Reforms Act, 1963?

18. Specific case of the plaintiff is that Exts.B1 and B2 lease

deeds fall outside the purview of the Kerala Land Reforms Act, 1963 2026:KER:2989 RSA 515/2012 & connected cases

and therefore, no legal right flows into the hands of the appellants out

of Ext.B3 lease deed. To test this argument, one needs to delve little

deep into the provisions of the Act

19. The Kerala Land Reforms Act, 1963 came into existence

w.e.f. 1.4.1964. Section 3 of Chapter-II provides for exemptions. In

the peculiar facts of this case, two provisions fall for extensive

consideration of this Court, Sections 3(1)(vii) and 3(1)(viii). Sections

3(1)(vii) and 3(1)(viii) are extracted hereunder:

"3. Exemptions.- (1) Nothing in this Chapter shall apply to-

xxx xxx xxx

(vii) leases of private forests:

Provided that nothing in clauses (i) to (vii) shall apply in the cases of persons who were entitled to fixity of tenure immediately before the 21st January, 1961, under any law then in force or persons claiming under such persons; or

(viii) tenancies in respect of plantations exceeding thirty acres in extent:

Provided that the provisions of this Chapter, other than sections 53 to 72S shall apply to tenancies in respect of agricultural lands which are treated as plantations under sub-clause (c) of clause (44) of Section 2."

20. Impact of Section 3(1)(vii), which pertains to the lease of

private forests, needs to be dealt with a little more deeply. Though an

attempt has been made before this Court to point out that the 2026:KER:2989 RSA 515/2012 & connected cases

definition of "private forest" must be made with reference to Section

2(47) of Kerala Land Reforms Act, 1963, this Court does not see any

difficulty in accepting the said argument. Section 2(47) is extracted

hereunder:

"2. Definitions- In this Act, unless the context otherwise requires,-

xxx xxx xxx (47)"private forest" means a forest which is not owned by the Government, but does not include--

(i) areas which are waste and are not enclaves within wooded areas;

(ii) areas which are gardens or nilams;

(iii) areas which are planted with tea, coffee, cocoa, rubber, cardamom or cinnamon; and

(iv) other areas which are cultivated with pepper, arecanut, coconut, cashew or other fruit-bearing trees or are cultivated with any other agricultural crop;"

21. A further plea is also raised that the relevant date for

applying the definition of private forest under the Kerala Land

Reforms Act, 1963 should be the date on which the Act came into

existence and not with reference to the date on which the lease deeds

were executed. To ascertain the nature of the property leased out in

1907 as per Ext.B1, it is worthwhile to refer to certain clauses under

Ext.B(1). Clause 2 of Article 4 of Ext.B(1) reads as under:

"Article 4 xxx xxx xxx

2. The lessee shall have full power and authority from time to time and at all times during the 2026:KER:2989 RSA 515/2012 & connected cases

continuance of the lease or any extension thereof to convey, assign or transfer absolutely or by way of mortgage or sub lease the whole or any portion of his interest in the land hereby leased or demised or all or any of his obligations and interests hereby created to any person or persons, Company or Companies and subject to such condition or conditions as may be agreed upon between him and such person or persons, Company or Companies. He shall also be at liberty to open up the said land or any portion thereof for the cultivation of rubber or any other cultivation and for the purpose to fell timber and have the use of the same for all purposes consistent with the use of the said land for rubber or other cultivation and to erect buildings and machinery thereon."

Turning to the schedule of the property, it is specifically mentioned in

Ext.B1 as follows:

"The forests and parambas belonging to Elakoothambara, Akamalavaram Patimare Muri".

Ext.B1 was followed by Ext.B2. The schedule reads as under:

"The forests and parambas belonging to Elakoothambara, Akamalavaram Patinhare Muri re. Survey Numbers 616-B/1, 616-C/1, 617/9, 12 & 14 and 825 and the remaining unsurveyed portion."

In Ext.B3, there is more clarity in the schedule showing the extent.

Schedule to Ext.B3 reads as under:

2026:KER:2989 RSA 515/2012 & connected cases

"Schedule Elak Rubber Estate-Total extent. - 1000 acres, 400 hectares. Property situated in Akamalavaram, Patinhare Muri, in Kadukkamkunnam amsom and desom, Palghat taluk, Palghat District within the Registration Sub District and District of Palghat.

Description,

1. A block - Old Rubber Plantation Surveyed portion.

           Re-survey Nos.616 B/1    2.53 acres (1.012 Hectares)
                          616 C/1   10.03 "     (4.012     "    )
                          617/9      4.06 "     (1.624     "    )
                          617/12     7.37   " (2.948       "    )
                          617/14    122.54 "    (49.016    "    )
                          825       228.79 "    (91.516    "    )

B Block - New Rubber Plantation unsurveyed portion.

161.00 acres (64.4 hectares)

C Block -New Rubber Plantation-unsurveyed portion.

115.00 acres (46 hectares)

D Block. Forest area (not planted) Unsurveyed portion.

                    88.68 (35.472 hectares)
                   Total 740.00 acres (296 hectares)

           Four Boundaries
             East :    Mayappara Thodu

South : S.Nos.616A, 616 B, 616 C/1; 826; 561;

617/19; 556; 617/29 B; 617/28 A; 617/22;

640; 617/18; 617/17; 617/21; 638;

617/20 A; 630 B; 630 A; 617/7; 617/24;

617/13; 617/15 and 617/8.

West : Valiya Puzha;

North : Kalliyarapuzha; Pilanthodu; Poovanchola and Mayappara Hill.

2. E Block. Forest area (not planted) Unsurveyed portion -217.00 acres.

                                                    (868 hectares)

              F Block.       New Rubber Plantation-
                             Unsurveyed portion   -43.00 acres.
                                                  (17.2 hectares).
                 Total.           260.00 acres (104 hectares).
                                                               2026:KER:2989
RSA 515/2012 & connected cases


                 Grand Total.    1000 acres (400 hectares).

             Four Boundaries:

East : Anakkal Thodu, Vellamara Kilaru and Hills South : S.Nos.385; 384; 386; 387; 383; 392; 391; 432;

431; 430; 433; 591; 595; 601 and 616A.

West : Mayappara Thodu.

North : Valiyakadu; Naicken Tharisu Kadu; Anakkal Kadu in Chudukattu Kunnu."

22. The cumulative reading of the Schedule to the lease deeds,

throws up an entirely different perspective to the case. At the time of

grant of lease, the properties were certainly private forest, which

cannot be disputed by the defendants. No doubt, a permission to

change the character of the private forest was granted to the original

lessee with liberty to clear the timbers and planting rubber trees and

doing other cultivation. In the present case, there cannot be any

dispute that on the date of coming into force of the Kerala Land

Reforms Act, 1963 the property in question retained its character of a

private forest even though not to its entirety. Once it is concluded that

the land in question retained the character of private forest, it is not

possible for this Court to interpret the lease deed in such a manner

so as to bring certain portions of the deeds within the purview of

Kerala Land Reforms Act and to take out the remaining portion out of

the purview of the Act. Such a differential construction is not proper.

2026:KER:2989 RSA 515/2012 & connected cases

Therefore, this Court is inclined to conclude that property covered by

the lease deeds in question falls squarely within the definition of

"private forest" and thus, is taken out of the purview of the Kerala

Land Reforms Act, 1963.

23. Yet another infirmity that stems out of the argument

raised on behalf of the appellants by the learned Senior Counsel,

Sri.T.Sethumadhavan, is that Ext.B3 is a lease of Rubber Plantation

as well as a private forest. The extent of leasehold property is 1000

acres. Under the Kerala Land Reforms Act, exemption is available to

plantation, only if the holding is less than 30 Acres. Therefore, if the

extent held by a lessee is for more than 30 Acres, by operation of the

statute, such lease is taken outside the purview of the Kerala Land

Reforms Act, 1963. Therefore, since the cumulative holding in the

present case is 694.32 Acres, it is not difficult for this Court to

conclude that the lease is outside the purview of the Act.

24. Before this Court moves forward, it must address the

applicability of the three decisions cited by the learned Senior

Counsel for the appellants.

25. In Nandanasseri Kalpakasseri Damodaran Nair &

Ors.v. Thiruvambadi Rubber Company Ltd.

2026:KER:2989 RSA 515/2012 & connected cases

[S.A.No.193/1997 dated 26.7.2010], a Single Bench of this Court

held that once the property had been cleared of trees etc., the lessee is

allowed to cultivate the same, and it can no longer be said that the

lease was of a private forest. The learned Single Judge concluded

relying on the decision of this Court in Ipe v. Pramathan

Namboodiripad [1988 (2) KLT 277]. The decision in

Nandanasseri Kalpakasseri Damodaran Nair (supra) was

affirmed by the Supreme Court in N.K. Rajendra Mohan v.

Thirvamadi Rubber Co. Ltd. & Others [(2015) 9 SCC 326].

26. A reading of the decision of the Supreme Court in N.K.

Rajendra Mohan (supra) shows that there was only one lessee who

continued to hold the property on expiry of the period of 36 years

from 21.6.1918. Moreover, in the said lease deed there was no mention

regarding private forest. Still further, by the time suit for eviction was

filed the entire area was converted to a plantation. Further, the

acceptance of the rent by the landlord was construed by the Supreme

Court as an assent to continue with the lease even after its expiry.

That apart, the lessee in that case had planted the rubber trees after

taking the property for lease and thus qualifying for the fixity of tenure.

Even in Ipe (supra), the position was the same.

2026:KER:2989 RSA 515/2012 & connected cases

27. However, in this case it is not so. In this case, original

lease to Cecil Hall admittedly was that of a private forest, and

thereafter the trustee renewed the lease in favour of M/s.Elak Rubber

Company and M/s.Stanes and Company Ltd. Admittedly, at the time

of renewal of the lease for 30 years in the year 1937, the property

retained the character of a private forest. If the renewal of the lease is

taken, then it is for both plantation as well as private forest. Therefore,

when a lease is executed in respect of plantation, it is taken out of the

purview of the Act.

28. However, the learned Senior Counsel for the appellants,

Sri.T.Sethumadhavan contended that when the renewal of the lease is

made it must be construed as continuation of the earlier lease and

thus there is a continuity in the lease. This Court is unable to subscribe

to the argument, especially in the light of the decision of the Supreme

Court in State of UP & Others v. Lalji Tandon (Dead) through

LRs [(2004) 1 SCC 1], wherein it was held by the Supreme Court

that when the lessee exercises the option for renewal of the lease deed

and renewed the lease deed, a fresh lease comes into existence.

29. Moreover, the evidence adduced by the defendants

(lessees) is conspicuously silent on the nature of the cultivation 2026:KER:2989 RSA 515/2012 & connected cases

carried out in the leasehold land as on 1.4.1964. Therefore, evidently,

the entire 1000 Acres of land was not cultivated by the original lessee

as a rubber plantation. Even if this Court were to assume that there

existed a rubber plantation, the moment a fresh lease deed is executed

in the year 1937 for a period of 30 years, a lease is created in respect

of the plantation. Therefore, as on 1.4.1964, when the Act came into

existence, the lease in question was in respect of both 'private forest'

and 'rubber plantation' thus taking it outside the purview of the

Kerala Land Reforms Act, 1963.

30. Moreover, when Ext.B3 was executed for 1000 Acres, a

large portion of the land was already under cultivation and, therefore,

the said lease can only be presumed to be that of the plantation for

more than 30 Acres, thus taking out the same outside the purview of

the Kerala Land Reforms Act, by applying the exemption clause under

Section 3(1)(viii) of the Act.

31. That apart, defendants 5 to 9 and others who claimed that

they are the individual partners of M/s.United Planters had no such

case pleaded or proved that it is M/s.United Planters which had done

the plantation in the leasehold property. It is in this context that the

description of the property covered in the Schedule to Ext.B3 assumes 2026:KER:2989 RSA 515/2012 & connected cases

significance. Therefore, as on the date of execution of Ext.B3, since

rubber plantation existed, the lease is not covered by the provisions

of the Kerala Land Reforms Act, 1963. Therefore, the irresistible

conclusion is that the lease deeds in question do not come within the

purview of the Act.

c) Whether Ext.B3 lease deed is valid?

32. An incidental question regarding the validity of lease must

be addressed by this Court on the validity of Ext.B3 because it touches

upon the claim of the defendants for fixity of tenure. It must be noted

that, though the learned Senior Counsel opened his submissions

before this Court by contending that Ext.B3 can only be construed as

one in continuation of the earlier lease deeds and thus, the defendants

are entitled to fixity of tenure. But, towards the conclusion of his

argument, the learned Senior Counsel submitted that Ext.B3 lease

deed is a void document because it militates against Section 74 of the

Kerala Land Reforms Act, 1963. After raising this argument, the

learned Senior Counsel Sri.T.Sethumadhavan went ahead and raised

a plea that since the assignment in favour of M/s.United Planters by

M/s.Supreme Industries is during the years 1963 and 1964 the said

partnership firm is entitled to get fixity of tenure and since the 2026:KER:2989 RSA 515/2012 & connected cases

appellants being the partners of the firm are automatically entitled to

fixity of tenure. This aspect will be dealt with later in this judgment.

33. As regards the claim of fixity of tenure based on deeds of

assignment of 1963 and 1964, it is imperative for this Court to notice

that the assignment deeds in question were not tested before the trial

court in evidence. Though, belatedly an attempt is made to produce

the two assignment deeds in favour of M/s. United Planters on the

date on which these appeals were taken up for final hearing, through

an application under Order-XLI Rule-27 of the Code of Civil

Procedure, 1908, this Court is firm in its view that the application

cannot be entertained at the Second Appellate stage and the same

only deserved to be rejected . At any rate, the argument now raised

does not find a place in the pleadings of the defendants in their written

statement.

34. Coming back to the validity of Ext.B3, it must be noted

that Section 74 of the Kerala Land Reforms Act, 1963 creates a bar for

creating future tenancy. The moment this Court applies the principle

laid down by the Supreme Court in Lalji Tandon (supra), it is

beyond cavil that Ext.B3 lease must be construed as a fresh lease deed

in violation of Section 74 of the Kerala Land Reforms Act, 1963, 2026:KER:2989 RSA 515/2012 & connected cases

rendering it void ab initio. This Court is fortified in arriving at this

conclusion because of the conscious act of the appellants in disowning

Ext.B3. Once the lease deed is held to be void then tenant cannot

derive any benefit out of it. Moreover, since the appellants

themselves have disowned Ext.B3, naturally, the entire edifice based

on which these appeals are built upon will collapse and no further

deliberation needs to be done by this Court. However, since other

legal issues are raised before this Court, this Court will necessarily

deal with the same for the sake of completion.

(d) Effect of Malabar Tenancy Act, 1929

35. This question assumes significance in the context of the

claim of the appellants that, since the possession was given to the

lessee in 1907 and that his assignee continued to be in possession and

further, the devolution of the title of the appellants is traceable to the

predecessor who was in possession as on the coming into force of the

Malabar Tenancy Act 1929, the subsequent assignees are entitled to

fixity of tenure under Section 21 of the Malabar Tenancy Act 1929.

36. The Malabar Tenancy Act, 1929 (Tamil Nadu Act No.XIV

of 1930) was promulgated by the State of Tamil Nadu and received

the assent of the Hon'ble Governor on 28.3.1930 and it applied to the 2026:KER:2989 RSA 515/2012 & connected cases

Malabar Area, which fell under the control of the erstwhile State of

Tamil Nadu prior to the coming into the force of the States

Reorganization Act, 1956. While dealing this question, this Court may

have to further deliberate on the issue as to whether the benefit under

the Malabar Tenancy Act, 1929 will continue to enure to the benefit of

the appellants, notwithstanding the promulgation of the Kerala Land

Reforms Act, 1963. The argument of the learned Senior Counsel for

the appellants is primarily based on the basis of Section 21 of the

Malabar Tenancy Act, 1929. Section 21 of the Malabar Tenancy Act,

1929 reads as under:

"21. Right of certain classes of tenants to fixity of tenure.

Notwithstanding any contract to the contrary, whether entered into before or after the commencement of this Act, every cultivating verumpattamdar, every customary verumpattamdar, every kanamdar, every kanam-kuzhikanamdar, every kuzhikanamdar, every tenant of a kudiyiruppu and every holder of a protected ulkudi shall have fixity of tenure in respect of his holding and shall not be evicted therefrom except as provided in this Act:

Provided that no tenant of a commercial site shall have fixity of tenure in respect thereof unless immediately before the commencement of the Malabar Tenancy (Amendment) Act, 1951, he had fixity of tenure in such site or a right to obtain a renewal of his tenancy in respect thereof:

Provided further that, in the case of a kanamdar 2026:KER:2989 RSA 515/2012 & connected cases

whose kanartham exceeds forty per cent of the value of the janmi's rights in the holding, the kanamdar shall not have fixity of tenure.

Explanation. - For the purposes of the foregoing proviso, the janmi's rights in the holding shall be valued-

(i) in the case of a kanam existing on the date of the commencement of the Malabar Tenancy Act, 1929, at twenty times the excess of (a) the annual fair rent of the holding as payable on that date under that Act over (b) the annual assessment then payable thereon;

(ii) in the case of a kanam created after such commencement and before the date of the commencement of the Malabar Tenancy (Amendment) Act, 1951, at twenty times the excess of (a) the annual fair rent of the holding as payable under the Malabar Tenancy Act, 1929, on the date of the kanam over (b) the annual assessment then payable thereon;

(iii) in the case of a kanam created on or after the date of the commencement of the Malabar Tenancy (Amendment) Act, 1951, if and to the extent the kanam relates to wet land, at thirty times the excess of (a) the annual fair rent of the holding payable on the date of the kanam under the Malabar Tenancy Act, 1929, as amended by the Amendment Act aforesaid, over (b) the annual assessment then payable thereon, and if and to the extent the kanam relates to garden or dry land, at twenty-five times such excess."

37. However, the argument overlooks the fact that by

operation of Section 2 of the Malabar Tenancy Act, 1929 certain

exemptions are provided. Section 2 of the Act reads as under:

"2. Exemptions - Nothing in this Act shall apply to-

2026:KER:2989 RSA 515/2012 & connected cases

(1) lands transferred by a landlord for felling timber or for planting tea, coffee, rubber, cinchona or any other special crop prescribed by a rule made by the State Government or the erection of any building for the purpose of, or ancillary to, the cultivation of such crop, or the preparation of the same for the market or land let only for fugitive cultivation:

Provided that no rule under this clause shall affect any land in respect of which any tenant has a right of fixity of tenure under this Act, so long as such right subsists, or (2) any transaction relating only to the usufruct of trees,or (3) any building owned by a landlord including a house, shop or warehouse, and the site thereof, together with the garden or land appurtenant thereto, but not including a hut belonging to a landlord, in any ulkudi."

38. When a query was raised by this Court as regards the

applicability of the exemption clause, Sri.M.Gopikrishnan Nambiar,

the learned counsel appearing for the appellants in RSA

Nos.446/2012 and 1490/2011, pointed out that the exemption is only

provided for planting of rubber trees and not for cultivation. However,

this Court is unable to subscribe to the aforesaid argument because

admittedly, when Ext.B1 lease deed was entered, it was primarily for

felling timbers and planting rubber trees and therefore, as on the date

of coming into the force of the Malabar Tenancy Act, 1929, Ext.B1

lease deed is taken out of the purview of the Act. Still further, a

cursory reading of Section 21 also shows that the fixity of tenure is to 2026:KER:2989 RSA 515/2012 & connected cases

be granted to every cultivating verumpattamdar or customary

verumpattamdar or kanamdar or kanam-kuzhikanamdar or

kuzhikanamdar or a tenant of kudiyiruppu or holder of a protected

ulkudi or a kudikidappu etc. It is not shown before this Court as to

how the appellants would fall within the definition of any of the

categories mentioned under Section 21 of the Malabar Tenancy Act,

1929. That apart, once this Court finds that Ext.B1 falls within the

exempted category under Section 2, no further deliberation on the

issue of entitlement for fixity of tenure under Section 21 of Malabar

Tenancy Act, 1929 requires to be done by this Court.

39. Yet another reason as to why this Court must negate the

claim of the appellants for fixity of tenure under Section 21 of the

Malabar Tenancy Act, 1929 is the insertion of Section 132(3) under

the Kerala Land Reforms Act, 1963. Section 132(3) provides for

saving of certain proceedings and is of a restrictive nature. Sub-

Section (3) of Section 132 reads as under:

"132. Repeal and Savings -

xxx xxx xxx (3) Notwithstanding the repeal of the enactments mentioned in sub-section (2),

(a) any decree passed before the commencement of this Act for the eviction of a 2026:KER:2989 RSA 515/2012 & connected cases

tenant from his holding, pursuant to which eviction has not been effected, may, on the application of the tenant or the landlord, be reopened and the matter may be disposed of in accordance with the provisions of this Act;

(b) any suit for restoration filed under section 24 or section 26 or sub-section (3) of section 53 of the Malabar Tenancy Act, 1929 or any application for determination of fair rent made under section 16 of that Act or any application for fixation of fair rent made under section 9 of the Madras Cultivating Tenants (Payment of Fair Rent) Act, 1956 and pending disposal at the commencement of this Act shall be disposed of in accordance with the provisions, of the said Acts as if those Acts had not been repealed:

(c) (i) where the decree-holder, plaintiff, appellant or petitioner, as the case may be, is a person entitled to resumption of land under this Act, he shall have the right to apply to Court to allow resumption of the holding or any part thereof to which he is entitled;

(ii) the application under sub-clause (i) shall be made within one year from the commencement of this Act and shall contain a statement of facts in support of the claims of the applicant and also the names and addresses of all persons who have interest in the holding either as owner, lessee or kudikidappukaran:

(iii) the court shall dispose of the application as if it were an application for resumption before the Land Tribunal under this Act;

(d) notwithstanding anything contained in section 11 of the Code of Civil Procedure, 1908, the right conferred on the decree-holder, plaintiff, appellant or petitioner, as the case may be, under sub-clause (i) of clause (c) shall not be 2026:KER:2989 RSA 515/2012 & connected cases

deemed to take away or in any manner affect his right to apply for resumption under this Act."

The impact of sub-Section (3) of Section 132 of the Kerala Land

Reforms Act, 1963 on the Malabar Tenancy Act, 1929 is no longer res

integra in the light of the decision of the Division Bench of this Court

in Ammukutty Amma v. Viswanatha Iyer [1986 KLT 905].

Paragraph 6 of the said decision reads as under:

"6. There is another angle from which the learned counsel for the respondent met the contention based on S.43 of the Malabar Tenancy Act. Even assuming that the said Act continued to be in force till the coming into force of the Kerala Land Reforms Act, the legislature has clearly expressed its intention that all the rights created under the Malabar Tenancy Act were not to survive subsequent to the repeal of the Act. All provisions regarding tenancies, in the Kerala Land Reforms Act have been included in Chapter II of that Act which starts with S.3. The said section says that nothing in Chapter II shall apply to "tenancies in respect of land or of buildings or of both created by persons having only life interest or other limited interest in the land or in the buildings or in both". This is mentioned in clause (vi) of sub-s.(1). A proviso inserted after clause (vii) is quoted:

''Provided that nothing in clauses (i) to (vii) shall apply in the cases of persons who were entitled to fixity of tenure immediately before the 21st January, 1961, under any law then in force or persons claiming under such persons".

S.132(3) of the Kerala Land Reforms Act provides that certain actions taken pursuant to the repealed Acts are to continue in the manner specified in that sub-section. It is contended by the learned counsel for the respondent that the legislature, by including the said 2026:KER:2989 RSA 515/2012 & connected cases

proviso and by providing that certain actions taken under the Malabar Tenancy Act are to continue, has "manifested its intention" that despite the repeal of the Malabar Tenancy Act, only certain rights which accrued or were acquired under the said Act will survive. Under S.4 of the Kerala Interpretation and General Clauses Act "where any Act repeals any enactment hitherto made or hereafter to be made, then unless a different intention appears, the repeal shall not affect any right, privilege, obligation or liability acquired, accrued or incurred under any enactment so repealed", (emphasis supplied) Dealing with S.132 vis-a-vis S.4 of the Kerala General Clauses Act a Division Bench of this Court has held in Adamkutty v. Damodaran Nambudiri (1970 KLT 321) that "By the enactment of S.132(3) the new legislation manifests an intention contrary to the provisions of S.4 of the Interpretation and General Clauses Act; a different intention such as is contemplated by the Section as being sufficient to prevent the preservation of a right or privilege acquired or secured under a repealed Act may arise by necessary implication and full effect has to be given to the repeal subject to any provision in the repealing statute itself".

Whenever there is a repeal of an enactment the consequence laid down under S.4 of the Kerala Interpretation and General Clauses Act will follow unless a different intention appears. In the case of a simple repeal there is hardly any room for expression of a different intention. But when the repeal is followed by fresh legislation on the same subject, provisions of that legislation must be looked into for the purpose of determining whether they indicate a different intention (vide State of Punjab v. Mahar Singh, AIR 1955 SC 84). We respectfully agree with the observations of the Division Bench in Adamkutty's case cited supra. The result is that we hold that no right specified or dealt with under the 2026:KER:2989 RSA 515/2012 & connected cases

Malabar Tenancy Act, except those specifically made mention of in S.132(3) read with proviso to S 3 of the Kerala Land Reforms Act, will survive, after the repeal of that Act. A proper understanding of the relevant provisions of the Malabar Tenancy Act, 1929, the Agrarian Relations Act, 1961 and the Kerala Land Reforms Act, 1963, in the light of S.4 of the Kerala Interpretation and General Clauses Act, as explained, by the Supreme Court in State of Punjab v. Mahar Singh (AIR 1955 SC 84) which was followed in T. Barai v. Henry Ab Hoe (AIR 1983 SC 150 at Page 156) and by this Court in Adamkutty's case (1970 KLT 321) fortifies the above view. The decision of the Supreme Court in State of Gujarat v. Shri Ambica Mills (AIR 1974 SC 1300 at page 1307) explains the legal effect of a few provisions of the Act being declared void by the courts."

Thus, the claim for fixity of tenure under the provisions of the Malabar

Tenancy Act, 1929 will survive only subject of Section 132(3) of the

Kerala Land Reforms Act 1963. Once it is concluded that except so

provided under Section 132(3) no other right of the tenant survives, it

is not difficult for this Court to conclude that the claim of the

appellants for fixity of tenure is liable to be rejected.

(e) Whether deemed tenancy exists in the present case?

40. Normally, once this Court concludes that the claim for

fixity of tenure under Section 21 of the Malabar Tenancy Act 1929 is

repelled, there cannot be any question whether the appellants can fall

back on the principles of deemed tenancy. However, since the 2026:KER:2989 RSA 515/2012 & connected cases

contention is raised, this Court must deal with the issue. Sections 6A

and 7D of the Kerala Land Reforms Act, 1963 deals with the deemed

tenancy and it read as under:

"6A. Certain persons who were holding land on or after 1st December 130, to be deemed tenants.-Notwithstanding anything to the contrary contained in any law, or in any contract, custom or usage, or in any judgment, decree or order of Court, a person in possession of immovable property in any area in the State to which the Malabar Tenancy Act, 1929, extended, whether as mortgagee or otherwise, shall be deemed to be a tenant if--

(a) the property in his possession consists of agricultural land;

(b) he or any of his predecessors-in-interest was holding the property as a tenant on or after the 1st day of December, 1930; and

(c) the tenancy was terminated after the 1st day of December, 1930 and before the commencement of this Act, but his predecessors - in - interest or himself continued in possession of the property, without interruption, whether as a mortgagee with possession or otherwise, from the date of such termination till the commencement of this Act.

Explanation I.-- For the purposes of clause (b), "tenant" means a tenant as defined in the Malabar Tenancy Act, 1929, as in force on the 1st day of November, 1956.

Explanation II.-- An interruption for a period not exceeding an agricultural year immediately following the termination of the tenancy shall not be deemed to be an interruption for the purposes of clause (c)."

                                                          2026:KER:2989
RSA 515/2012 & connected cases


                            xxx          xxx     xxx

               "7D. Certain persons occupying private
             forests or unsurveyed lands to be deemed
             tenants.--
                     Notwithstanding      anything    to    the

contrary contained in section 52 or any other provision of the Transfer of Property Act, 1882, or any other law, or in any contract, custom or usage, or in any judgment, decree or order of Court, any person in occupation at the commencement of the Kerala Land Reforms (Amendment) Act, 1969, of the land of another situate in Malabar, to which the provisions of the Madras Preservation of Private Forests Act, 1949 (XXVII of 1949), were applicable on the 11th day of April, 1955 or which was unsurveyed on that date, shall be deemed to be a tenant if he or his predecessor-in-interest was continuously in occupation of such land for not less than two years within a period of twelve years immediately preceding the 11th day of April, 1967."

41. This issue needs to be addressed in two parts; a) claim

under Section 6A, and b) claim under Section 7D. A reading of Section

6A, may first appear to be in favour of the appellants. But then, the

argument for qualifying the appellants as deemed tenants primarily

fails to address how they satisfy the conditions under clause (c) of

Section 6A. Under the said clause, the appellants must satisfy that the

tenancy was terminated after the 1st day of December, 1930 and 2026:KER:2989 RSA 515/2012 & connected cases

before the commencement of this Act, but his predecessors - in -

interest or himself continues in possession of the property without

interruption from the date of such termination till the

commencement of the Act. In this case, when the lease was

terminated in 1937, the original lessee was not in possession.

Similarly, during the currency of the said lease, the lessee assigned his

property to one Thattil Kochuvareed who in turn assigned his right to

M/s.Supreme Industries and M/s Supreme Industries to M/s United

Planters. Thus, on the date of commencement of the Kerala Land

Reforms Act 1963, neither the original lessee nor the appellants were

in possession of the plaint schedule property.

42. Of course, it may be possible for the appellants to contend

that their immediate predecessor, M/s.Supreme Industries, was in

possession of the land and hence they are entitled to protection. But

then, the fundamental question is, since M/s.Supreme Industries was

in possession of the property under a deed of assignment of leasehold

rights, whether such possession would entitle the assignee to claim

the status of deemed tenant. Here, one must remember that the

possession of M/s.Supreme Industries was through an assignment of

contract of lease. It has also come out that the rights under the 2026:KER:2989 RSA 515/2012 & connected cases

assignment deed was transferred to M/s United Planters. This court

cannot remain oblivious of the fact that the provisions of Section 6A

envisages protection to the person who is in possession of the

property under a transaction which gives a colour of lease and not

otherwise. Therefore, when a lessee assigns the leasehold property

during the currency of a lease, the assignee cannot qualify itself as a

deemed tenant.

43. Coming to the claim under Section 7D, this Court is of the

considered view that the principles governing the applicability of

Section 6A will also apply with equal force. Sri P.B.Subramanyan, the

learned counsel appearing for the plaintiff-Devaswom, would,

however, point out that the claim for deemed tenancy under Sections

6A and 7D of the Kerala Land Reforms Act, 1963 has to be rejected in

its entirety in the light of the decision of the Single Bench of this Court

in Sree Chathankulangara Bhagavathi Devaswom v. Nair

Service Society [2023 KHC 852]. Paragraphs 20 to 22 of the

aforesaid decision are extracted for reference:

"20. Being a tenant under the Act, the defendant in the suit is entitled to all the benefits conferred on a tenant by the Act unless expressly excluded by the Statute. So, the defendant would ordinarily be entitled for the 2026:KER:2989 RSA 515/2012 & connected cases

benefit of fixity of tenure under Section 13 of the Act. However here comes the application of the exemption clauses under Section 3(1) of the Act. Section 3(1)(vii), as noticed first above, exempts the applicability of Chapter II of the Act (the chapter which contains Section 13 providing for fixity of tenure) to leases of private forests.

21. Admittedly the defendant is in possession of the plaint schedule property under a 'lease of private forest'. The same is, in no ambiguous terms, stated in the written statement thus, "4. The allegation contained in para 2 of the plaint to the effect that the plaint schedule property is a private forest is admitted; not only that, MPPF Act was applicable to the said forest as well, as set out in the lease deed and it was after obtaining permission from the District Collector as envisaged in the MPPF Act, that the lease deed was executed. True that there are recitals in the lease deed regarding surrender after 36 years and on payment of compensation regarding the value of improvements.".

Therefore, Chapter II does not apply to the case at hand. The defendant is thus, not entitled to claim the benefit of fixity of tenure under Section 13 of the Act.

22. Even assuming that Section 7D applies in the case of the defendant, it may not be of any avail. As noticed earlier, the benefit of deemed tenancy would enure to a person who is not a tenant. It implies that he is not in possession under any lease arrangement. In such case he would become a deemed tenant under the Act and thus would be entitled for the benefits under Chapter II of the Act. The benefits would accrue to a deemed tenant who is thus in lawful possession but under an arrangement short of a 2026:KER:2989 RSA 515/2012 & connected cases

lease. However, in the case of the defendant herein, the possession being admittedly under a lease of private forest, again, the application of Chapter II is excluded as noted above."

This court is in complete agreement with the views expressed by the

Single Bench in the above decision and thus the claim of the

appellants to qualify themselves as deemed tenants must fail.

44. It is also pertinent to mention that the decision of this

Court in Sree Chathankulangara Bhagavathi Devaswom

(supra) was taken before the Supreme Court in Special Leave to

Appeal Nos.2752 - 2754 of 2024 and the Supreme Court refused to

interfere with the judgment of the Single Bench as regards the claim

of deemed tenants over 50 Acres of private forest and issued the

limited notice insofar as the extent of 16 Acres is concerned.

Therefore, this Court is of the considered view that the contention

raised on behalf of the appellants that they are entitled for the benefit

of Sections 6A and 7D of the Kerala Land Reforms Act, 1963 is liable

to be rejected.

(f) Whether the partners of a firm are entitled to fixity of tenure on the property of the firm?

45. It is important for this court to address this issued since

the appellants claim fixity of tenure as partners of M/s.United 2026:KER:2989 RSA 515/2012 & connected cases

Planters. Surprisingly the claim for fixity of tenure in terms of Section

13(1) of the Kerala Land Reforms Act, 1963 is raised for the first time

before this Court.

46. Order-VIII Rule-2 of the Code of Civil Procedure, 1908,

requires the defendants to raise in their pleadings all matters to show

that the suit is not maintainable or that the transaction is either void

or voidable in the point of law and all such grounds of defense. When

this defect was pointed out by this Court, the learned Senior Counsel

for the appellants countered it by pointing out that the claim of the

appellants being statutory in nature, it was the duty of the trial court

to have gone into the said question. However, the contention must

fail for obvious reasons.

47. Admittedly, the leasehold right from 1937 onwards was

vested in a firm, namely M/s.Stanes and Company / M/s.Elak Rubber

Company. This right was subsequently assigned in favour of one

Thattil Kochuvareed and later to M/s.Supreme Industries and later to

M/s.United Planters. Notwithstanding the assignment, M/s.United

Planters went ahead and executed renewal of the lease with the

Devaswom on 22.12.1969 for 1000 Acres. At this juncture, Ext.B17

assumes importance. Under Ext.B17 show cause notice, the 2026:KER:2989 RSA 515/2012 & connected cases

Government had proposed to cancel the sanction given by the

Commissioner of HR&CE Department on the ground that the

sanction violated the provisions of the Madras Preservation of Private

Forest Act, 1949. Though the said notice was challenged before this

Court, this Court did not interfere with the same presumably because

the period of lease had by that time expired. But then, once the

Government recalled the order giving sanction for renewal of the lease,

the consequence is that Ext.B3 lease deed loses its efficacy. Once

Ext.B3 loses it efficacy, M/s United Planters had no right to assign the

lease in favour of the appellants. Thus, the possession of the

appellants, if any, is under a void lease deed.

48. That apart, even assuming that in the absence of a formal

order cancelling the lease deed, the lease deed may survive, even then

it is difficult to uphold its efficacy because of Section 74 of the Kerala

Land Reforms Act, 1963. Perhaps, finding that Section 74 may

operate against the appellants, the appellants have given up the right

based on Ext.B3 lease deed. Therefore, when there is a conscious

relinquishment of the claim, though for the first time raised before

this Court, that fact cannot be ignored by this Court under any

circumstances. Hence, it must be irresistible to conclude that the 2026:KER:2989 RSA 515/2012 & connected cases

claim of the appellants must fail. But then, it is further contended by

the learned Senior Counsel that, notwithstanding the fact that the

appellants had given up their claim under Ext.B3, they are entitled to

fixity of tenure under Section 13(1) of the Kerala Land Reforms Act,

1963 based on the admission of the plaintiff and also in the light of

the fact that the partnership firm was dissolved and an inter-se

arrangement was entered between the partners of the firm.

49. This Court has bestowed its anxious consideration on the

aforesaid point. The defendants 1 to 4 as well as 5 to 9 in their

separate written statements, have clearly delineated the devolution of

title from M/s.United Planters to the defendants. A cursory glance at

the averments in paragraph 11 of the written statement of defendants

5, 7, 9 to 15 would show that the devolution is based on the execution

of registered documents during various periods prior to the

partnership firm being dissolved. The transaction per se appears to

be illegal because, M/s.United Planters, appears to have sold various

extent to other firms. Though, it is asserted before this court that the

partners of such firms are none other than the partners of M/s.United

Planters, there is no evidence to sustain the said plea. Therefore, this 2026:KER:2989 RSA 515/2012 & connected cases

court is not in a position to test the veracity of the statement made by

the learned Senior Counsel for the appellants across the bar.

50. Be that as it may, at some point of time, there appears to

have been a conscious act of dissolution of the firm in terms of Section

39 of the Indian Partnership Act, 1932. It is further stated that a

subsequent partition took place. These pleadings are not supported

by any evidence. Though it may be possible to hold that the partners

of the firm, which was entitled for fixity of tenure, could still claim the

benefit of the fixity of tenure in the name of the firm, the said right

would devolve only after the dissolution of the firm and a registered

document being executed conferring the rights of the partners. No

evidence is available to support such conclusion and hence this Court

has no other alternative but to reject the claim of the appellants.

51. Yet another glaring defect which stares at the face of the

appellants is that most of the transactions appear to have been done

during the subsistence of the firm, M/s.United Planters. Though the

partners of the firm are entitled to sell the property of the partnership

firm, it must be followed by a resolution of the firm. There is nothing

before this Court to conclude that the sale in favour of the individual

partners was in exercise of the powers of the partners under Section 2026:KER:2989 RSA 515/2012 & connected cases

19 of the Indian Partnership Act, 1932 and was preceded by a valid

resolution. No explanation is forthcoming as to why the defendants

consciously chose to withhold the assignment deeds by which they

derived the right title and interest over the property. However, a

fervent plea was raised on behalf of the appellants that there is an

admission on behalf of the plaintiff as regards the possession of the

defendants. It is true that in paragraph 1 of the plaint, it is stated that

the defendants are in possession of the plaint schedule property

comprising of 694.32 Acres. But then, unless the defendants are able

to satisfy this Court that the character of possession is legal and valid,

they are not entitled to claim the fixity of tenure.

52. Moreover, this Court cannot remain oblivious of the fact

that the possession of the defendants over the property was only after

the execution of the fresh lease deed in the year 1969. This Court has

already held that the execution of the lease deed is hit by Section 74

of the Kerala Land Reforms Act, 1963 and thus, the defendants cannot

claim any right based on a void lease.

53. In conclusion, this Court holds that since the lease deed in

favour of the partnership firm, namely M/s.United Planters is a void

lease, no right flows into the hands of the defendants based on the 2026:KER:2989 RSA 515/2012 & connected cases

assignment in their favour and the possession becomes precarious

and thus the possession is that of encroachers.

CLAIM FOR VALUE OF IMPROVEMENTS

54. The claim under the Kerala Compensation for Tenants

Improvements Act, 1958, is a highly debatable issue in the present

appeals. While dealing with this issue, the Court must address three

sub-issues; (i) the scope and extent of the power of the appellate court

under Section 96, (ii) effect of a void lease & (iii) effect of disowning

the lease.

i) Scope and power of the appellate court under Section

96 of the CPC.

55. Before touching upon the said issue, it is worthwhile to

mention that in the original written statement filed on behalf of the

defendants, there was no plea raised for the value of improvements

made by the defendants. But the defendants appeared to have filed

an additional written statement wherein such a plea was raised. More

pertinently, no evidence was adduced by the defendants before the

trial court supporting their plea for the value of improvements.

Therefore, the trial court rejected the claim. But during the first 2026:KER:2989 RSA 515/2012 & connected cases

appellate stage, the appellants preferred an application for taking out

an Advocate Commissioner. The Advocate Commissioner filed

Ext.C1(a) report. An expert opinion was also solicited by the first

appellate court by appointing one of the officers of the Rubber Board,

who filed a report, Ext.C1(b). The contention now raised before this

Court is that the value of improvements as fixed by the first appellate

court cannot be sustained because the first appellate court failed to

notice the existence of the report from the Rubber Board, which is

more beneficial to the defendants. The plaintiff has preferred Cross

Objections, which are mainly directed against the findings of the first

appellate court on the grant of compensation towards the value of

improvements. Thus, this Court is called upon to judge the

sustainability of the findings of the first appellate court solely based

on the report of the Advocate Commissioner.

56. It is now trite law that the first appellate court under

Section 96 of the Code of Civil Procedure, 1908, can reappreciate the

evidence to find out whether the findings of the trial court are

sustainable or not. In the present case, however, the first appellate

court had exercised the power under Section 96, not based on the

evidence adduced by the parties before the trial court but also on the 2026:KER:2989 RSA 515/2012 & connected cases

basis of evidence in the form of the report of the Advocate

Commissioner. The first appellate court no doubt has the power to

appoint an Advocate Commissioner for ascertaining facts for the

proper disposal of the appeal. However, the said power must be used

sparingly and only if it is found that there is a defect or shortcomings

in the report of the Advocate Commissioner at the trial stage. But, to

solicit further evidence at the appellate stage to fill up the lacunae that

occurred at the trial stage cannot be permitted.

57. At any rate, having obtained the report, it would be wholly

impermissible for the first appellate court while exercising the power

under Section 96 of the CPC to accept additional evidence at the

appellate stage de hors the mandate under Order-XLI Rule-27 of the

CPC, and also to accept the same even if not supported by any

evidence. Accepting such a proposition would necessarily lead to a

situation where the findings of the trial court could be unseated on

additional materials produced at the first appellate stage, even if it did

not meet the conditions prescribed under Order-XLI Rule-27 of the

CPC. Therefore, this Court is inclined to think that the entire exercise

of the first appellate court in soliciting a report through the Advocate

Commissioner and reversing the judgment and decree declining the 2026:KER:2989 RSA 515/2012 & connected cases

claim for value of improvements made by the defendants is per se

uncalled for.

58. That apart, it is pertinent to note that apart from the

report of the Advocate Commissioner, no independent evidence was

adduced by the parties to sustain the plea of the claim of

improvements. Therefore, it is a case where the defendants

attempted to fill up the lacuna by introducing fresh materials before

the first appellate court. A reading of the judgment of the first

appellate court would clearly depict the complete non-application of

mind to the additional evidence in the form of the report of the

Advocate Commissioner.

ii. Effect of a Void Lease.

59. The claim for value of improvements is raised based on the

Kerala Compensation for Tenants Improvements Act, 1959 (Act 29 of

1958). Section 2(d) defines tenant. It includes lessee, sub-lessee,

mortgagee or sub mortgagee or in good faith believing himself to be a

lessee, sub-lessee, mortgagee of the land in possession. The question

is whether the appellants qualify themselves within the definition.

The claim for value of improvements must be judged in the context of

the case where the appellants claim as sub-lessees under a void lease.

2026:KER:2989 RSA 515/2012 & connected cases

Moreover, the deeds of assignments are not produced. Therefore,

once the possession of the appellants is concluded as precarious, it is

difficult for this Court to hold that the appellants will come within the

definition of tenants under Section 2(d) of the Act 29 of 1958. The Act

is not intended to protect the encroachers and the same do not permit

them to take shelter under the Act.

60. Under normal circumstances, with the deliberation as

above, the issue could have been concluded. However, this position

was slightly deviated by a Full Bench of this Court in Augusty

Devassia v. Haridasan Nair [1998 (2) KLT 6 (FB)], wherein it

was held that it cannot be held that in all cases, where the transferee

who finds out later that the transferor had no title whatsoever to pass

on to him under the document will not be entitled to claim

compensation for the value of improvements as a tenant coming

under clause (iii) of Section 2(d) of the Kerala Compensation for

Tenants Improvements Act, 1958.

61. However, the decision may not help the appellants

because once it is held that the appellants will come under the

definition of sub-lessee for want of evidence, the benefit of clause (iii)

of Section 2(d) cannot be given. Moreover, when possession of the 2026:KER:2989 RSA 515/2012 & connected cases

appellants is traceable to a lease prohibited by the statute, the

possession becomes precarious. The conscious act of the defendants

in not disclosing the nature of the transaction, as reflected in

paragraph 11 of the written statement of defendants 5, 7, 9 to 15, leads

to an irresistible conclusion that the possession of the defendants

cannot be construed as a legal possession.

62. At any rate, this Court is inclined to conclude that because

of the peculiar facts, the decision of the Full Bench will not apply,

since the impact of Section 74 of the Kerala Land Reforms Act, 1963

was not considered. The issue that came up before the Full Bench was

whether a transfer by a mother over a property in which the minors

right was involved, was voidable or void at the instance of the minor.

The Full Bench further stated that whatever be the reason for avoiding

a sale deed whether as a document which is voidable at the instance

of one of the parties or as a document which was inherently void due

to any defect in the title or lack of title at all of the transferor or due to

any other vitiating factor like the one that was present in that case, the

transferee would be a person who had come into possession of the

land belonging to another pursuant to the transaction. Thus, it was

concluded that while making improvements thereon, whether he was 2026:KER:2989 RSA 515/2012 & connected cases

labouring under a bona fide belief that he is entitled to do so, is a

matter to be decided on the facts of each case. It was further held that

it cannot be held that in all cases where a transferee who finds out

later that the transferor had no title whatsoever to pass on to him

under the document, will not be entitled to claim compensation for

value of the improvements as a tenant coming under Clause (iii). The

Full Bench was not called upon to consider the impact of an act

prohibited by the statute. In the present case, M/s.United Planters

knowing fully well that there is a bar to create future tenancy,

proceeded to execute the lease deed on 22.12.1969. The appellants

claim that they were assigned with the rights of M/s.United Planters

under the said deed. Once a transaction is prohibited by law, the

appellants, who are beneficiaries of such transaction, cannot derive

any right on the ground that their possession is bona fide. If that be

so, at the time of entering Ext.B3 contract, they were quite aware

that the same is hit by Section 74 of the Kerala Land Reforms Act,

1963.

63. In Haryana Wakf Board v. State of Haryana & Ors

[(2019) 13 SCC 382], a similar question arose before the Supreme

Court as to whether a lessee who is holding a property under a void 2026:KER:2989 RSA 515/2012 & connected cases

lease is entitled for compensation under the provisions of the Land

Acquisition Act, 1894. The Supreme Court negated the claim of a

lessee for compensation for the land acquired under a void lease. This

is precisely why this Court concluded that the decision of the Full

Bench cannot be uniformly applied.

64. On the overall consideration and taking note of the

conduct of the defendants, especially in the light of the overwhelming

allegations against them as revealed from Ext.B17, that they had gone

ahead with the act of cutting and removing trees outside the leasehold

area, which had led to several complaints from the public regarding

unauthorized felling of the teak-wood trees, coupled with the fact that

they have consciously given up the claim based on Ext.B3 lease deed

and that the lease deed executed after coming into force of the Kerala

Land Reforms Act, 1963 being a void lease, the possession of the

defendants is certainly precarious and cannot be given a legal colour.

iii. Effect of disowning the lease.

65. For the sake of completion, this Court felt it would be

apposite to address this issue, especially when certain intriguing facts

stare on the face of the records regarding the transaction between

M/s.Supreme Industries and M/s.United Planters. It is conceded 2026:KER:2989 RSA 515/2012 & connected cases

before this Court that M/s.Supreme Industries derived the rights of

the lessee, M/s.Elak Rubber Company / M/s.Stanes and Company

Limited. It has come out from the pleadings that M/s.Supreme

Industries assigned its right to M/s.United Planters. The deliberation

on this issue could have been more simple, if M/s.United Planters had

stopped immediately after the assignment in their favour in the years

1963 and 1964. But then, it appears that they had gone ahead and

negotiated with the landlord for the execution of renewal of the lease

deed on 22.12.1969. Therefore, there is no difficulty for this Court to

conclude that whatever right M/s.United Planters had over the

leasehold properties; the said right becomes unenforceable because

of the execution of the subsequent lease deed, thereby rendering the

assignment deeds redundant. This is more so because M/s.United

Planters could not have claimed rights in a dual capacity, one as an

assignee of the lessee and that of a lessee directly under the lessor,

namely the Devaswom.

66. In other words, when a fresh lease deed was executed, a

new privity of contract was created between M/s.United Planters qua

the Emoor Bhagavathy Devaswom. Therefore, it is safe to conclude

that the rights under the original assignment pale into insignificance.

2026:KER:2989 RSA 515/2012 & connected cases

67. To complicate matters further, the appellants have

disowned Ext.B3 before this Court. Though repeatedly this Court

cautioned the appellants as to whether they intend to disown Ext.B3

lease deed, the learned Senior Counsel as well as the learned counsel

appearing for the appellants in RSA Nos.446/2012 and 1490/2011

were in unison in their submission that Ext.B3 is a redundant

document under Section 74 of the Kerala Land Reforms Act, 1963 and

therefore, they are entitled to disown the same. Perhaps the

submission was made before this Court, thinking that even if Ext.B3

goes, the defendants, being the successors of the assignee under

Ext.B2 lease, were entitled to claim fixity of tenure. This Court cannot

but notice the fact that such a mutually destructive plea is being raised

by the appellants only to their peril.

68. Even if this Court were to conclude that the defendants

were not entitled to claim fixity of tenure based on Ext.B2 lease deed,

the claim for compensation could have been sustained on other

grounds. However, since the defendants have given up their claim

under Ext.B3 lease deed, the claim for compensation must be negated.

This is more so because dehors Ext.B3, the possession of the

defendants become precarious and qualifies it as a trespasser over the 2026:KER:2989 RSA 515/2012 & connected cases

plaint schedule property. That be so, no bona fides could be attributed

to the defendants' possession, thereby taking their claim out of the

purview of the Kerala Compensation for Tenants Improvements Act,

1959.

ANSWERS TO THE SUBSTANTIAL QUESTIONS OF LAW.

69. In the light of the discussions as above, this Court will

proceed to answer the substantial questions of law framed in each

appeal. Though certain substantial questions of law framed may

overlap with the ones framed in connected appeals, since they were

framed separately in each appeal, it becomes obligatory for this Court

to answer the same separately.

Substantial Questions of law in RSA Nos.514/2012 to

(i) Is not judgment of appellate court on the contention regarding fixity of tenure illegal and without jurisdiction?

Ans. In the light of the findings of this Court that the possession

of M/s.United Planters is traceable to a contract of lease, and in the

light of the decision of this Court in Sree Chathankulangara

Bhagavathi Devaswom v. Nair Service Society [2023 KHC

852], the claim of fixity of tenure under Sections 6A and 7D of the

Kerala Land Reforms Act, 1963 and also the claim of deemed tenancy 2026:KER:2989 RSA 515/2012 & connected cases

is unsustainable. Moreover, since the claim for fixity of tenure under

Section 13(1) of the Kerala Land Reforms Act, 1963 has not been

specifically pleaded by the defendants in their written statements, the

same cannot be raised for the first time in the second appeal. Hence,

the decisions of the first appellate court and the trial court on the

claim of fixity of tenure are perfectly valid.

(ii) Is not finding in paragraph 14 of the judgment of lower appellate court that there is implied surrender of tenancy on the culmination of the lease period against the mandatory provision laid down in Sec.51 of the Kerala Land Reforms Act?

Ans. Since the renewal of the lease constitutes a fresh lease as

such and that the said lease being hit by Section 74 of the Kerala Land

Reforms Act, 1963 and also in the light of the fact that the tenants had

completely disowned Ext.B3, and that the tenancy is not in

continuation of the earlier agreements, inasmuch as there is no

continuity of the tenants-lessees, the findings of the first appellate

court cannot be said to be unsustainable. Rather, this Court is

inclined to conclude that the provisions of Section 51 of the Kerala

Land Reforms Act, 1963 are not attracted because the appellants were

not able to prove that they came into possession under a valid lease.

2026:KER:2989 RSA 515/2012 & connected cases

Therefore, the question of applicability of Section 51 of the Kerala

Land Reforms Act, 1963 does not arise.

(iii) Is the appellate court entitled to deny the right of option given to the tenant relying on Sec.29 of the H.R.&C.E. Act, 1951 holding that sanction of the Commissioner is a precondition for renewing the lease?

Ans. Even if the lease deed contained a clause of renewal, an

option being given to the lessee is only directory and not mandatory

and binding upon the lessor. Therefore, even if the lessee exercises

his right of option for renewal, it is not automatic that the lessor

should be tied to the option exercised by the lessee. Moreover, in the

light of the provisions of Section 29 of the HR & CE Act, 1951 under

which the plaintiff Devaswom is being governed, the sanction of the

Commissioner is a pre-requisite one. Even if the Commissioner

grants a sanction, it is not mandatory for the Trustee to abide by the

sanction and execute the lease, if the execution of the lease is against

the interest of the Temple.

(iv) Are not appellants entitled to tack on their right and possession over the plaint schedule property on the basis of Exts.B1 and B2?

Ans.: Normally, the assignee of a lease is entitled to tack on the

possession of the predecessor. In the present case, the devolution of 2026:KER:2989 RSA 515/2012 & connected cases

title as described from the pleadings in the written statement of the

defendants 5, 7 & 9 to 15 show that the property was transferred by

Cecil Hall to M/s.Elak Rubber Company through its agents

M/s.Stanes and Company Ltd. and thereafter a fresh lease deed was

executed in favour of M/s. Elak Rubber Company and the lease

assigned to Thattil Kochuvareed and to M/s.Supreme Industries and

thereafter to M/s.United Planters. Inasmuch as M/s.United Planters

has gone ahead and executed a fresh lease deed with the Devaswom,

and in the absence of any evidence to show how the devolution of title

happened from M/s.United Planters to the defendants, the

defendants are not entitled to tack on the possession of the

predecessor in interest.

Substantial Questions of Law in RSA No.446 of 2012.

(i) & (ii) The answers to the first and second substantial

questions of law framed in this appeal are one and the same given by

this Court to the first question in RSA No.514/2012 and connected

cases. Hence, the same are not separately answered. The answer

given to the said question will govern the same.

(iii) Is the suit for mandatory injunction to vacate maintainable in view of the evidence in the case that appellants are tenants of the plaint schedule property from 1907?

2026:KER:2989 RSA 515/2012 & connected cases

Ans.- Yes. The suit for mandatory injunction is maintainable,

especially since it has come out in evidence that the possession of the

appellants is under a void contract of lease which they themselves

have disowned before this Court. Since the appellants are not the

tenants of the plaint schedule property from 1907, the plea is actually

a misnomer.

(iv) Are not the appellants entitled to fixity of tenure over the plaint schedule property in view of the provisions contained in Secs.6A, 6B, 7, 7D and Sec.13 of the Land Reforms Act?

Ans.- In the light of the discussion made by this Court that the

appellants' predecessor was holding the property under a contract of

lease, they cannot claim the benefit of Sections 6A, 6B, 7 and 7D of

the Kerala Land Reforms Act 1963. Similarly, the claim for fixity of

tenure under Section 13 is rejected because the same is neither

pleaded nor supported by evidence, especially since possession of the

appellants is under a void lease which is hit by Section 74 of the Kerala

Land Reforms Act, 1963.

(v) When the Commissioner has reported that the value of improvements effected by the appellants will come to Rs.4,36,32,573/-, can the court unilaterally reduce the same by holding that the appellants are entitled to the value of improvements effected only after Ext.B3?

2026:KER:2989 RSA 515/2012 & connected cases

Ans.- In view of the specific finding rendered by this Court that

the lease in question falls outside the purview of the Kerala Land

Reforms Act, 1963 and that the possession of the appellants are that

of encroachers, and that the appellants will not fall within the

definition of tenant under Section 2(d)(i) of the Kerala Compensation

for Tenants Improvements Act, 1958, they cannot claim value of

improvements.

(vi) Are not the appellants entitled to tack on their possession as lessees from 1907 and claim value of the entire improvements affected by them and their predecessor?

Ans.-The appellants are not entitled to tack on the possession

of the predecessor for claiming value of improvements since they are

only encroachers over the property, and no legal right flows into their

hands. Since the appellants are found to be not tenants coming under

Section 2(d)(i) of Act 29 of 1958, the question of tacking on possession

of predecessors does not arise for consideration.

Substantial Questions of law in RSA No.1490 of 2011.

(I) When Article (1) of Ext.B3 specifically provides that the lessees are entitled to exercise an option to renew the lease for a further period of 30 years after the expiry of 30 years from 15.03.1967, can the lower court rely on Article 4(3) of Ext.B3 which relates to renewal for any other period than what is provided in Article (1), for 2026:KER:2989 RSA 515/2012 & connected cases

holding that the renewal of lease can be had only after obtaining sanction under Sec.29 of HR & CE Act?

Ans.- The clause in the lease deed giving an option to the lessee

for renewal of the lease cannot operate to the detriment of the interest

of the lessor. There is no peremptory requirement on the part of the

trustee of the temple to renew the lease merely because the right of

option has been exercised by the lessee. To hold otherwise will erode

the proprietary rights of the trustee over the property of temple. At

any rate, going by the mandate of Section 29 of the Madras Hindu

Religious and Charitable Endowments Act, 1951, the renewal of a

lease can only be done with prior sanction of the commissioner.

Moreover, since this Court has found that the lease itself is void, the

question is merely academic and that the lessee will not get any right

under the deed.

(II) Is it not clear from a reading of Article (1) of Ext.B3 and Article 4(3) of the said document that Article 4(3) is applicable only if the lessee is exercising the option to renew the lease for any other period than what is provided in Article (1) of Ext.B3?

Ans.- Article 1 of Ext.B3 merely speaks of the period of lease,

whereas Article 4(3) speaks about the option for the lessee to seek

renewal of the lease. It is incorrect to state that Article 4(3) will apply

only if the lessee is opting to renew the lease for a period other than 2026:KER:2989 RSA 515/2012 & connected cases

one mentioned in Article 1. This is more so when the requirement to

obtain prior sanction of the Commissioner is not contractual but a

statutory one. Hence, it is held that irrespective of the tenure for

which the lease is sought to be renewed, Article 4(3) will apply.

(III) Are not the lessees entitled to renewal of the lease for a further period of 30 years on the expiry of Ext.B3 in view of the specific provision in Article (1) of Ext.B3, as the lessees have admittedly exercised the option to renew the lease before the expiry of the period provided in Ext.B3?

Ans.- The lessees are not entitled for renewal since the

Commissioner has not granted permission to renew the same. Even if

he had granted permission, since the said lease itself is found to be

void and that there is no evidence to prove as to how the appellants

came into possession of the plaint schedule property, the possession

of the appellants can only be that of encroachers.

Substantial Questions of law in RSA No.1333/2012.

(i) When the trial court has not raised an issue regarding fixity of tenure under the Kerala Land Reforms Act and has not referred the matter to the Land Tribunal for a finding on that question, is not the first appellate court bound to raise an issue on fixity of tenure and refer it to the Land Tribunal?

Ans.- Since the discussion above leads to a conclusion that the

claim of fixity of tenure does not actually arise in this case, and that 2026:KER:2989 RSA 515/2012 & connected cases

the reference to the Land Tribunal is not mandatory under Section

125(3) of the Kerala Land Reforms Act, the first appellate court is not

bound to refer the same to the Land Tribunal.

(ii) Is not the appellant entitled to rely on the possession over the plaint schedule property on the basis of Exts.B1 and B2, deeds?

Ans.- The appellant is not entitled to rely on the possession on

the basis of Exts. B1 and B2 lease deeds since he has consciously given

up his right under Ext.B3 before this Court. Moreover, the assignment

in favour of the appellant is not supported by evidence.

(iii) Is not the appellant entitled to rely on the possession as lessee from 1907 and claim value of the entire improvements affected by him and his predecessor?

Ans.- Since the appellant does not fall within the definition of

tenant under Section 2(d)(i) of Act 29 of 1958, he is not entitled to rely

on the possession of their predecessor. Still further, in the absence of

any evidence to show as to how the appellant came into possession of

the plaint schedule property, no question of relying on possession of

the predecessor arises.

(iv) Is not the finding of the first appellate court on the issue regarding fixity of tenure illegal and without jurisdiction?

2026:KER:2989 RSA 515/2012 & connected cases

Ans.- The answer given by this Court on substantial question

of law no.(i) in RSA No.514/2012 and connected cases, will also

govern the above question.

(v) Whether the finding of the first appellate court that there is implied surrender of tenancy on the culmination of the lease period is against the mandatory provisions laid down in Sec.51 of the Kerla Land Reforms Act?

Ans.- Since Exts.B1 and B2 lease deeds fall outside the

purview of the Kerala Land Reforms Act 1963, the question of

application of Section 51 of the Act does not arise for consideration.

Consciously, the appellant has disowned Ext.B3 before this Court.

Hence, the question of applicability of Section 51 of the Kerala Land

Reforms Act 1963 does not arise for consideration at all.

(vi) Is not the appellant entitled to fixity of tenure over the plaint schedule property in view of the provisions contained in Secs. 6A, 6B, 7, 7D and Sec.13 of the Kerala Land Reforms Act?

Ans.- In view of the answer given by this Court to substantial

question of law No.(iv) in RSA No.446 of 2011, the same will govern

this question also.

(vii) Whether the respondents are entitled to refuse to renew the lease on the ground that it will be against its interest?

Ans.- No suit for mandatory injunction will lie to direct the

lessor to renew the lease. The lessor is the best person to judge 2026:KER:2989 RSA 515/2012 & connected cases

whether the lease is in its interest or not. Moreover, in view of the

serious allegations such as overreaching the area of the lease and

committing the acts of cutting and removing the teakwood trees and

other valuable timbers, the courts cannot direct the lessor to renew

the lease despite their entertaining a feeling that the renewal is not in

its interest.

(viii) Whether the finding of the first appellate court that the original lease was regarding a private forest and for planting rubber is sustainable in the light of the evidence adduced in the case?

Ans.- The finding of the first appellate court is that the lease is

with regard to private forest and the planting of rubber is sustainable.

The evidence in this case unequivocally suggests that as on the date of

coming into force of the Kerala Land Reforms Act, 1963, i.e. 1.4.1963,

the lease was in respect of a private forest as well as a rubber

plantation, which was more than 30 acres. Hence, the lease deed is

taken outside the purview of the Act.

Substantial questions of law in Cross Objections Nos.

47/2014, 48/2014 and 49/2014.

(i) Whether the lower appellate court was justified in allowing the claim for value of improvements by relying on the report of the Advocate Commissioner?

2026:KER:2989 RSA 515/2012 & connected cases

And

(ii) Whether the Appellants are entitled to claim value of improvements at all?

Ans.- The appellants herein have not established that they came

into possession through a process known to the law. Admittedly,

Ext.B3 lease deed is hit by Section 74 of the Kerala Land Reforms Act

1963. Further, the appellants have disowned the said lease deed

during hearing of the appeals. Conscious attempt to conceal the

nature of assignment in their favour leads this Court to conclude

adversely against the appellants herein. That apart, the claims for

improvements are not supported with any independent evidence.

Since the possession of the appellants can only be qualified as

encroachers, the first appellate court was not justified in awarding

compensation to them. In fact, the appellants are not entitled to any

compensation at all. Therefore, the substantial questions of law are

answered in favour of the cross-objector/plaintiff-Devaswom.

CONCLUSION

69. In fine, based on the discussions as above, it is imperative

for this Court to hold that the appellants are not entitled to fixity of

tenure under the provision of Section 13(1) of the Kerala Land 2026:KER:2989 RSA 515/2012 & connected cases

Reforms Act, 1963 nor are they deemed tenants under Sections 6A

and 7D of the Act. Ext.B3 lease deed is a void document and no right

flows into the hands of the appellants, thereby disentitling them to

claim any compensation for the value of improvements. Resultantly,

in the light of the answers given to the substantial questions of law

framed by this Court, all the appeals are liable to be dismissed, and

the Cross Objections are liable to be allowed.

70. Resultantly, the judgment and decree of the Addl. Sub

Court, Palakkad, in OS No.94/2001 and connected cases dated

31.3.2008, as affirmed in the common judgment and decree in AS

Nos.176/2008 & connected cases by the Additional District Court-II,

Palakkad, granting recovery of possession in favour of the plaintiff-

Devaswom, is sustained. The judgment and decree of the first

appellate court in AS Nos.176/2008 & 231/2008 granting the value of

improvements is reversed and the judgment and decree in OS No.94

of 2001 is restored. Costs of the respondents in the appeals and cost

of the cross objectors in the cross objection will follow.

Sd/-

EASWARAN S. JUDGE jg

 
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