Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 7]

Supreme Court of India

State Of Jammu & Kashmir & Ors vs Mahmood Ahmed & Ors on 13 April, 1989

Equivalent citations: 1989 AIR 1450, 1989 SCR (2) 470, AIR 1989 SUPREME COURT 1450, (1989) 2 JT 151 (SC), 1989 SCC (SUPP) 2 319, (1989) 1 RRR 367

Author: Kuldip Singh

Bench: Kuldip Singh

           PETITIONER:
STATE OF JAMMU & KASHMIR & ORS.

	Vs.

RESPONDENT:
MAHMOOD AHMED & ORS.

DATE OF JUDGMENT13/04/1989

BENCH:
NATRAJAN, S. (J)
BENCH:
NATRAJAN, S. (J)
KULDIP SINGH (J)

CITATION:
 1989 AIR 1450		  1989 SCR  (2) 470
 1989 SCC  Supl.  (2) 319 JT 1989 (2)	151
 1989 SCALE  (1)994


ACT:
    Evacuee  (Administration of Property) Act 2006 of J &  K
State: Sections 6, 8, 9 and 14--Necessity for continuance of
provisions-Emphasized.



HEADNOTE:
    Respondent	No.  1, who claimed to be the owner  of	 the
evacuee property in dispute, sold it to respondents 2 and  3
in 1970. In 1973, the Custodian, Evacuee Property, held that
the sale was invalid since the property belonged to one Shah
Mahmood,  and  after Shah Mahmood's  migration	to  Pakistan
during	1947  became  evacuee  property	 under	the  Evacuee
(Administration	 of Property) Act 2006 of J & K	 State.	 The
Custodian General, while dismissing the respondents'  appeal
against the Custodian's order, observed inter alia, that  if
any application had been made by the first respondent  under
s.  8  of  the Act regarding the house,	 the  Custodian	 may
dispose of the same in accordance with law. Thereafter,	 the
respondents made an application under section 8 of the	Act,
and  the  same	was rejected by the  Custodian.	 The  appeal
against	 rejection was dismissed by the	 Custodian  General.
The  respondents filed second appeal before the High  Court.
While declining to interfere with the concurrent findings of
fact  rendered by the Custodian and the	 Custodian  General,
the  High Court expressed concern over the abuse of  section
8. The High Court observed that sections 8 and 14 of the Act
had outlived their utility and directed that the authorities
should	not in future entertain any application	 made  under
section 8.
    Allowing  the appeal filed by the State on the  question
of continued utility of section 8, the Court,
    HELD:  (1) There was no need or necessity for  the	High
Court  to have gone into the question whether section 8	 had
outlived its utility and whether it continued to have  rele-
vance. [474B]
    (2) Section 8 is closely inter-linked with section 6  of
the Act which deals with the powers of a Custodian to notify
a property as evacuee property under the Act, and as long as
section	 6 has relevancy and operative force and in as	much
as notifications could still be made under
471
that section in appropriate cases, section 8 also will	have
to  be retained and made use of by genuinely  affected	par-
ties. [473G-H]
    (3)	 A portion of the State is still in the hands of  an
alien  Government  and hence the possibility of	 a  property
becoming  an evacuee property even now is very	much  there.
[473H; 474A]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2395 of 1989.

From the Judgment and Order dated 21.7.88 of the Jammu & Kashmir High Court in Second Appeal No. 2 of 1978. Altar Ahmed and S.K. Bhattacharya for the Appellants. D.D. Thakur, E.C. Agrawala, Atul Sharma and Miss Purnima Bhatt for the Respondents.

The Judgment of the Court was delivered by NATARAJAN, J. Leave granted.

Though the High Court has accepted the ease of the State and dismissed the second appeal preferred by the respondents herein, the State has been prompted to file this appeal because of the observations made by the High Court that Sections 8 and 14 of the Evacuee (Administration of Proper- ty) Act, 2006 (hereinafter referred as to the Act) have outlived their purpose and hence the concerned officers of the State need not entertain any applications made in future under Section 8 of the Act by persons laying claim to properties which have been notified as evacuee property under the Act.

To appreciate the grievance of the State over the pro- nouncement of the High Court about the relevancy and opera- tional force of Section 8 of the Act, a few facts require mention. Respondent No. 1 claimed to be the owner of Evacuee Property House No. 437 situate in Talab Khatikan, Jammu and sold the same to respondents 2 and 3 for a total considera- tion of Rs. 16,000 under a sale deed dated 12.12.1970. By an order dated 5.2.1973, the custodian (third appellant) held that the sale was invalid since the property was evacuee property and belonged to one Shah Mahmood who had migrated to Pakistan during the disturbances of 1947 and continued to live there as an evacuee. Against 472 the order of the custodian the respondents preferred an appeal to the Custodian General (second appellant). The Custodian General dismissed the appeal but observed that if any application had been made by the first respondent under Section 8 regarding the house, the Custodian may dispose of the same in accordance with law. He also observed that if the respondents felt that they were entitled under law to make a claim under Section 25 of the Act, they may move the appropriate forum in that behalf. Thereafter, the respond- ents made two applications one under Section 8 on 14.3.1974 and another under Section 25 on 24.4.1974 to the Custodian. The Custodian noticed that the application under Section 8 had been presented beyond the prescribed limitation period of two months after the order dated 5.2.1973 had been passed but even so he considered the application on merits and rejected it. Likewise, the application under Section 25 was also rejected. Once again, an appeal was preferred to the Custodian General and he dismissed the appeal holding that there was no need for the custodian to have gone into the merits of the case when the direction given in the earlier appeal was only to see if any application under Section 8 had already been presented and was pending consideration. Against the order of the Custodian General, the respond- ents filed Second Appeal No. 2/78 before the High Court and sought reliefs in their favour. The High Court saw no merit in their contentions as the Custodian and Custodian General had rendered concurrent findings on questions of fact and had held that the property claimed by the respondents was unquestionably evacuee property. The High Court noticed that the findings had been rendered after proper appreciation of evidence and hence there was no warrant for interfering with those findings and dismissed the second appeal. However, while declining to interfere with the findings of fact rendered by the Custodian and the Custodian General, the High Court frowned upon the attempts of unscrupulous ele- ments to misuse and abuse the provisions of Section 8 of the Act in order to grab evacuee property for themselves. Feel- ing concerned over the abuse of Section 8 of the Act, the High Court thought it necessary that resort to Section 8 in future should be put an end by declaring that Sections 8 and 14 have served the purpose for which they had been provided in the Act and since they have outlived their utility, the authorities should not in future entertain any application made under Section 8 for a claim being made to any evacuee property.

The declaration made in Sections 8 and 14 and the direc- tions given by the High Court which have given rise to this appeal by the 473 State are in the following terms.

"There is no justification for entertaining any application by any person in the State of Jammu and Kashmir under Section 8 of the Act after about 39 years of its passing. Sec. 8 of the Act in my opinion has outlived its utility and is a redundant piece of legislation still existing on the statute book regarding which the legislature of the State may pass appro- priate legislation directing its deletion from the provisions of the Act. The Custodian in the instant case has rightly held the applica- tion/objections of Mahmood Ahmed to be barred by time. There being no justification for entertaining an application under Section 8 of the Act, the authorities under the Act are directed not to entertain any application under Section 8 of the Act hereafter which may actually result in the deprivation of the evacuees of their properties. It cannot be conceived that a person whose property was declared or vested in the Custodian would keep silent for a period of about 39 years and not prefer a claim, if he had any. Claims pre- ferred hereafter should be deemed to be fic- tituous, concocted and mala fide, intended to destroy and eliminate the evacuee properties to the detriment of the evacuees who may ultimately be restored such properties if they return to the State under a valid law in existence or to be enacted for the purpose."

Mr. Altar Mohammed, learned Advocate-General appearing for the appellants stated that the High Court went too far in making the above pronouncement and therefore the observa- tions made and the directions given by the High Court as extracted above should be set aside. The learned counsel stated that when the High Court saw no grounds to interfere with the concurrent findings on questions of fact rendered by the Custodian and the Custodian General, there was no need or necessity for the High Court to have gone into the question whether Section 8 has outlived its utility and whether it continues to have relevance after more than 40 years have passed by since the Act was enacted. Another argument was that Section 8 is closely interlinked with Section 6 of the Act which deals with the powers of a Custo- dian to notify a property as evacuee property under the Act and in as much as Section 6 has currency even now because notifications could still be made under the Section in appropriate cases to notify a property as evacuee property, Section 8 also will have to be on the Statute Book. It was pointed out that still a portion of the State is in 474 the hands of an alien government and hence the possibility of a property becoming an evacuee property even now is very much there. The learned Advocate-General therefore stated that as long as Section 6 has relevancy and operative force and notifications could still be made under that Section, Section 8 also will have to be retained and made use of by genuinely affected parties and as such the High Court was wrong in taking the view that Section 8 has outlived its utility and the State should delete it by appropriate legis- lation.

We find the contentions of the learned Advocate-General to be well founded. Mr. Thakur, learned counsel for the respondents did not controvert the contentions of the Advo- cate-General and in fact he placed reliance on Sec. 8 and sought to contend that the Custodian and Custodian General ought to have considered the first respondent's application under Section 8 as one made within time and sustained his claim to the property.

Consequently, confining over scrutiny to the limited question we are called upon to decide, in the appeal, we hold that the observations of the High Court extracted above are not legally correct and sustainable and also according- ly, set aside. The appeal is allowed in the manner indicated above. There will be no order as to costs.

R.S.S.						Appeal	 al-
lowed.
475