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 3, Cited by 1]

Punjab-Haryana High Court

Mukhtiar Singh And Another vs State Of Haryana And Others on 2 May, 2013

Bench: Rajive Bhalla, Rekha Mittal

Civil Writ Petition No.9371 of 2013                       -1-

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                          Civil Writ Petition No.9371 of 2013
                          Date of Order: 02.05.2013

Mukhtiar Singh and another                         ...Petitioners

                                Versus

State of Haryana and others                         ..Respondents


CORAM:       HON'BLE MR. JUSTICE RAJIVE BHALLA
             HON'BLE MRS. JUSTICE REKHA MITTAL

Present:   Mr. Radhe Shyam Sharma, Advocate
           for the petitioners.

RAJIVE BHALLA, J (Oral)

The petitioners pray for issuance of a writ of certiorari for quashing orders dated 31.01.2011 (Annexure P-4), 12.06.2012 (Annexure P-5) and 19.03.2013 (Annexure P-6), passed by the Assistant Collector Ist Grade, Ratia, the District Collector, Fatehabad and the Commissioner, Hisar Division, Hisar, ordering their eviction and dismissing their appeal and revision, respectively.

Counsel for the petitioners submits that father of the petitioners was in cultivating possession of land bearing khasra no.186//6(3-19), 15(8-0), 16(8-0), 187//11(2-17), total measuring 22 Kanals and 16 Marlas, as "Gair Marusi" under the proprietors/share holders of village Aherwan. After consolidation, the land, in dispute, was recorded as "Jumla Mushtarka Malkan Wa Digar Haqdaran"(for short "Jumla Mushtarka Malkan"), but the petitioners' father and after him, the petitioners have remained in cultivating possession of the land, in dispute. The land, in dispute, is "Bachat Land" as it was left Civil Writ Petition No.9371 of 2013 -2- over after applying a pro-rata cut on the holdings of proprietors and, therefore, does not vest in the Gram Panchayat for any purpose, whatsoever. It is further submitted that against mutation dated 03.09.1992, sanctioned on the basis of letter issued by the Government of Haryana, on 26.02.1992, the petitioners' father filed Civil Writ Petition No.15918 of 1993. The letter dated 26.02.1992 has been set aside by a Full Bench of this Court in Jai Singh v. State of Haryana, 2003(2) PLR, 658. The Gram Panchayat, therefore, has no right to file a petition under Section 7 of the Punjab Village Common Lands (Regulation) Act, 1961 (hereinafter referred to as 'the 1961 Act') as the land, in dispute, is not "Shamilat Deh"

and, as per the revenue record, is described as "Jumla Mushtarka Malkan". The Assistant Collector Ist Grade has disregarded these facts and wrongly ordered eviction of the petitioners. The appeal filed by the petitioners before the Collector was dismissed summarily without considering the submissions made on behalf of the petitioners. The revision filed before the Commissioner, Hissar Division, Hissar, was also dismissed without considering that the land, in dispute, does not vest in the Gram Panchayat.
We have heard counsel for the petitioners, perused the impugned orders and find no reason to issue the writ as prayed.
The land, in dispute, is, admittedly, recorded as "Jumla Mushtarka Malkan", i.e., land created after applying a pro-rata cut on the holdings of the proprietors in accordance with Sections 18, 23-A of the East Punjab Holdings(Consolidation and Prevention of Fragmentation) Act, 1948 (hereinafter referred to as the Civil Writ Petition No.9371 of 2013 -3- 'Consolidation Act') and Rule 16(ii) of the East Punjab Holdings (Consolidation and Prevention of Fragmentation) Rules, 1949 (hereinafter referred to as the 'Consolidation Rules'). A perusal of these statutory provisions reveals that the land, so created and reserved, vests in the Gram Panchayat for management and control. Section 2(g)(6) of the 1961 Act, as applicable to the State of Haryana, (as introduced by Act no.9 of 1961) provides that land, described as "Jumla Mushtarka Malkan", shall be included in "Shamilat Deh". Section 2(g)(6) of the 1961 Act reads as follows:-
"Section 2(g) reads as follows:-
2. Definitions.--
(g) "Shamilat deh" includes--
                   (1)   xx           xx          xx

                   (2)   xx           xx          xx

                   (3)   xx           xx          xx

                   (4)   xx           xx          xx

                   (5)   xx           xx          xx

                  (6)    lands reserved for the common purposes

                         of a village under section 18 of the East

                         Punjab       Holdings    (Consolidation   and

                         Prevention of Fragmetnation) Act, 1948

                         (East Punjab Act 50 of 1948), the

                         management and control whereof vests in

                         the State Government under Section 23-A

                         of the aforesaid Act."
 Civil Writ Petition No.9371 of 2013                       -4-

The validity of Section 2(g)(6) of the 1961 Act came up for consideration before a Full Bench in Jai Singh's case (supra) and it was held that "Jumla Mushtarka Malkan" land shall be included in "Shamilat Deh" in terms of its vesting in a Gram Panchayat, as provided under the Consolidation Act and Rules, thereby clearly holding that "Jumla Mushtarka Malkan" land shall be deemed to be included in "Shamilat Deh", but its management and control, alone, shall vest in a Gram Panchayat.

The petitioners are, admittedly, in possession of land described as "Jumla Mushtarka Malkan", which was included in "Shamilat Deh" by Section 2(g)(6) of the 1961 Act. The management and control of such land vests in a Gram Panchayat thereby conferring a right upon the Gram Panchayat to seek eviction of an unauthorised occupant in possession of "Jumla Mushtarka Malkan"

by resort to proceedings under Section 7 of the 1961 Act. The petitioners' contention that as his father is recorded as "Gair Marusi"

under proprietors/share holders, he cannot be said to be an unauthorised occupant, merits rejection. The words "Gair Marusi"

merely refer to an occupant of land and only if it is accompanied by an entry of payment of rent, in the relevant column of the revenue record, would raise inference of a tenancy. The petitioners have not been able to refer to any entry in the column of rent, of the relevant jamabandies, that would raise even a prima-facie inference that the petitioners were paying rent as tenants to proprietors or share holders. Even otherwise, after the land was reserved as "Jumla Mushtarka Malkan", the right of management and control has come Civil Writ Petition No.9371 of 2013 -5- to vest in the Gram Panchayat.
In view of what has been stated hereinabove, we find no error of law or of jurisdiction in the impugned orders, as would require interference. The writ petition is consequently dismissed.


                                         (RAJIVE BHALLA)
                                            JUDGE


May 02, 2013                             (REKHA MITTAL)
nt                                          JUDGE