Jharkhand High Court
Rambriksha Gupta vs State Of Bihar And Ors. on 26 November, 2002
Equivalent citations: [2003(4)JCR206(JHR)]
Author: Ramesh Kumar Merathia
Bench: Ramesh Kumar Merathia
ORDER
1. Admittedly, 69 decimals land, bearing Plot No. 558 was ancestral raiyati land of respondents 5 to 19. Appellant claimed to have purchased the same orally, sometime in the year 1951, from Dhibu Oraon, son of Dumba Oraon. Subsequently descendants of recorded tenant filed Title Suit No. 988 of 1966 against the appellant, which was disposed of in terms of compromise on 11th May, 1967 and oral transfer by Dhibu in favour of appellant's ancestor was accepted.
2. In respect of the said 69 decimals land, Respondents 5 to 19 filed S.A.R No. 177 of 1985,86 in the Court of Special Officer, Ranchi, under Section 71-A of the Chotanagpur Tenancy Act, 1908 (hereinafter to be referred to as 'the Act') against the appellant and others for restoration, which was allowed on 23.3.1992 and the said order was also affirmed in appeal and revision by the appellate as well as revisional authorities under the Act. Appellant thereafter preferred CWJC No. 965 of 1999 (R) in this Court, which was also dismissed on 6.2.2001.
3. It cannot be disputed that oral transfer in question made in the year 1951 by the recorded tenant in favour of appellant's ancestor was in contravention of the provisions of Section 46 of the Act and even if the descendants of recorded tenant admitted such transfer in compromise petition filed in Title Suit No. 988 of 1966, the said contravention was not cured.
4. The appellant also failed to satisfy the authorities under the Act that any substantial structure was constructed by him over the land in dispute before coming into force of Regulation I of 1969. The Special Officer under the Act, during spot enquiry also found Karhani paddy crop standing over the disputed land and there was no construction. No transfer in contravention of Sub-section (1) of Section 46 could have been registered and/or recognised as valid by any Court of competent jurisdiction. The aforesaid compromise decree in 1966 suit was also arrived at in contravention of the provisions of Section 46(1) of the Act.
5. The only question involved in the present Appeal is whether the transfer of the year 1951 made in contravention of the provisions of the Act could be deemed to have been cured or ignored by subsequent agreement between the parties in a compromise before a Court of law. In our opinion, the said agreement of parties may not be a fraud on the Court, but it was certainly a fraud against the statute. It was a transfer by fraudulent method contravening the provisions of the statute. This proposition of law goes to the root of the matter and the authorities under the Act, in exercise of powers under Section 71-A of the Act, have rightly passed restoration orders, annulling the oral transfer of the year 1951 in favour of appellant's ancestor.
6. In such circumstances, we find no reason to interfere with the impugned order. There is no merit in this appeal. It is dismissed, accordingly. No costs.