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 4, Cited by 5]

Supreme Court of India

Sukhdev Singh & Ors vs Gram Sabha Bari Khad & Ors on 28 January, 1977

Equivalent citations: 1977 AIR 1003, 1977 SCR (2) 862, AIR 1977 SUPREME COURT 1003, 1977 2 SCR 862, 1977 U J (SC) 175, 1977 2 SCC 518

Author: P.N. Shingal

Bench: P.N. Shingal, P.K. Goswami

           PETITIONER:
SUKHDEV SINGH & ORS.

	Vs.

RESPONDENT:
GRAM SABHA BARI KHAD & ORS.

DATE OF JUDGMENT28/01/1977

BENCH:
SHINGAL, P.N.
BENCH:
SHINGAL, P.N.
GOSWAMI, P.K.

CITATION:
 1977 AIR 1003		  1977 SCR  (2) 862
 1977 SCC  (2) 518


ACT:
	    Punjab  Village Common Lands (Regulation) Act  1961,  S.
	2(g)   proviso (iv), application to land under possession of
	owners.



HEADNOTE:
	    The	 appellants filed a suit for a declaration that	 the
	suit land inherited by them was not "shamlat deh" within the
	meaning	 of section 2(g) of the Punjab Village	Common	Land
	(Regulation)  Act, 1961, because it was excluded  by  virtue
	of  proviso  (iv) to the clause.  They	contended  that	 the
	revenue	 records describing the land as "shamlat  deh"	also
	stated it to be "in possession of the owners", showing	that
	it  was not used as "shamlat deh", and furthermore, that  it
	had  been  partly purchased and partly received as  gift  by
	their  ancestor before 26th January, 1950, and thereby	came
	within	the scope of s. 2(g) proviso (iv) of the  Act.	 The
	appellants  failed  before the Trial Court, Court  of  first
	appeal, and the High Court in second appeal.
	Dismissing the appeal by special leave, the Court,
	    HELD:  (1) The fact that in 1914-15 it was	recorded  in
	the 'jamabandi' as "shamlat deh", shows that that particular
	character  of the land was recognised even so far back,	 and
	it  could not detract from that nature of  the	land  merely
	because it was further stated in the 'jamabandi' that it was
	in the possession of the owners "as per respective shares in
	khewat".  [863 F-G]
	    (2)	 Proviso (iv) requires that in order to be  excluded
	from  the  category of "shamlat deh", the land	should	have
	been  acquired	by purchase or in exchange  for	 proprietary
	land from a co-sharer in the "shamlat deh", which is not  so
	in the case of the appellants.	[863 G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 527 of 1975. Appeal by Special Leave from the Judgment and Order dated the 6-9-74 of the Punjab and Haryana High Court in R.S.A. No. 933 of 1970.

K.L. Gosain, N.N. Goswamy and Arvind Minocha for the Appellant.

Gokal Chand Mittal, J.D. Jain, Arun Jain and (Miss) K. Miglani for Respondent.

The Judgment of the Court was delivered by SHINGHAL, J.--The plaintiffs who have been unsuccessful in the trial court, the court first appeal, and the High Court in second appeal, have filed the-present appeal by special leave. They raised their suit for a declaration that the suit land continued to be in their ownership in spite of the provisions of the Punjab Village Common Lands (Regulation) Act, 1961, hereinafter referred to as the Act. They pleaded that the land had been purchased by their ancestor Udham Singh, who rounded the village, from Raja Sansar Chand of Dholwaha, some time before 1884, and that some other land was 863 gifted to him by one Smt. Dhani. They claimed that what they had thus acquired was not "shamlat deh" within the meaning of clause (g) of section 2 of the Act because it was excluded by virtue of subclause (iv) of the proviso to

-the clause. That contention has been negatived all through, and the short question for decision is whether any interference is called for with that view. It has not been disputed before us that the land in question was described in the revenue records as "shamlat deh", and -' excluded "ahadi deh." That has in fact been amply proved by the 'jamabandi' of the year 1914-15 which has been produced by the plaintiffs themselves and its genuineness has not been controverted before us. As such, by virtue of the definition of "shamlat deh" in Clause (g) of section 2, the suit land fall within the definition of "shamlat deh". The question remains whether it was excluded from that definition by virtue of sub-clause (iv) of the proviso to clause (g) which reads as follows .--

"(iv) having been acquired before the 26th January, 1950, by a person by purchase or in exchange for proprietary land from a co-sharer in the shamilat deh is so recorded in the jamabandi or is supported by a valid deed;"

It has been argued by counsel for the appellants that as the suit land was recorded in the aforesaid Jamabandi as "village shamilat", in possession of the owners, it should be held that the land was not used as "shamlat deh." Counsel has argued further that as the land was purchased by the plaintiffs' ancestor Udham Singh who, had founded the village, from Raja Sansar Chand, and a part of it was received by way of gift from Smt. Dhani, before January 26, 1950, and it was so recorded in the 'jamabandi', the suit land was excluded from the definition of "shamlat deh" by virtue of the aforesaid subclause (iv') of the proviso. The argument is however untenable because of two reasons. Firstly, the entry in the 'jamabandi' of 1914-15 which recorded that the land was in possession of the owners, was quite innocuous, because it was made for the reason that it was in nobody else's possession. The fact that even then it was recorded in the 'jamabandi' as "shamlat deh"

shows that that particular character of the land was recog- nised even as far back as 1914-15, and it could not detract from that nature of the land merely because it was further stated in the 'Jamabandi' that it was in the possession of the owners "as per respective shares in khewat". Secondly, the aforesaid sub-clause (iv) requires that in order to be excluded from the category of "shamlat deh", the land should have been acquired by purchase or in exchange for proprietary land from a co-sharer in the "shamlat deh." It is not in controversy before us, and is not even the case of the appellants, that the suit land was acquired by pur- chase or in exchange for proprietary land from any co- sharer in the "shamlat deh." Then there is the further fact that the appellants have not been able to prove that the suit land was recorded 864 in the 'Jamabandi' as having been so acquired; and they have not been able to produce any valid deed of purchase .or exchange from any such co-sharer. We are therefore unable to think that the view taken in the impugned Judgment of the High Court requires reconsideration.
The appeal fails and is dismissed with costs.
	M.R.				       Appeal dismissed.
	865