Allahabad High Court
Paras Nath Son Of Raj Nath vs Deputy Director Of Consolidation And ... on 15 February, 2008
Author: Ashok Bhushan
Bench: Ashok Bhushan
JUDGMENT Ashok Bhushan, J.
1. Heard Sri V.K. Singh, learned Counsel for the petitioners and Sri Shailendra Kumar Singh appearing for respondent No. 3, who is contesting respondent in both the writ petitions.
2. Learned Counsel for the petitioners submits that respondent No. 3 is only contesting party and other respondents being proforma respondents, the writ petition be decided without service to notice to other respondents.
3. Both the writ petitions raise similar question of law and facts and are being decided finally by this common judgment by consent of the parties.
4. These two writ petitions pray for quashing the order dated 20th September, 2007 passed by the Deputy Director of Consolidation dismissing the revision filed by the petitioners under Section 48 of U.P. Consolidation of Holdings Act, 1953 as well as the order dated 16th November, 2004 passed by Consolidation Officer condoning the delay in objection filed by respondent No. 3. Writ Petition No. 58671 of 2007 is being treated as leading case.
5. Brief facts necessary for deciding the writ petitions are; respondent No. 3, Murlidhar, filed a belated objection under Section 9A(2) of U.P. Consolidation of Holdings Act, 1953 dated 23rd February, 2001 praying that by giving benefit of Section 5 of Limitation Act the names of petitioners be expunged and names of contesting respondents be entered. Writ Petition No. 58671 of 2007 relates to Khata No. 293 and Writ Petition No. 8439 of 2008 relates to Khata No. 61. The objection of respondent No. 3 was contested by the petitioners by filing objection objecting condonation of delay. The Consolidation Officer by order dated 16th November, 2004 condoned the delay in filing the objection. Against the order dated 16th November, 2004 condoning the delay, revisions were filed before the Deputy Director of Consolidation under Section 48 of U.P. Consolidation of Holdings Act, 1953. The Deputy Director of Consolidation by the impugned order took the view that order of Consolidation Officer condoning the delay is interlocutory in nature, hence revision is not maintainable. The Deputy Director of Consolidation refused to interfere with the order of Consolidation Officer on the ground that order of Consolidation Officer is interlocutory in nature. These writ petitions have been filed challenging the order of Deputy Director of Consolidation.
6. Learned Counsel for the petitioners, challenging the order of Deputy Director of Consolidation, contended that order of Consolidation Officer was not interlocutory in nature since it disposed of the application under Section 5 of the Limitation Act, which prayed for condonation of delay in filing objection. He has placed reliance on the Division Bench judgment of this Court reported in 1972 R.D. 80; Mst. Kailashi v. Deputy Director of Consolidation and Ors.
7. Sri Shailendra Kumar Singh, learned Counsel for respondent No. 3, submits that order of Consolidation Officer was interlocutory in nature and the revision was not maintainable. He has placed reliance on judgments of this Court in 2002(93) R.D. 764; Paras Nath v. Deputy Director of Consolidation, Basti and Ors. 2003(94) R.D. 353; Sukhjinder Jeet Kaur and Ors. v. Deputy Director of Consolidation, Rampur and Ors. and 2004(97) R.D. 295; Dhanush Raj and Ors. v. Deputy Director of Consolidation, Mau and Ors.
8. I have considered the submissions of the counsel for the parties and perused the record.
9. The objection, which was filed under Section 9A(2) of UP. Consolidation of Holdings Act, 1953, was admittedly barred by time. The prayer for condonation of delay was separately taken up by the Consolidation Officer and was allowed after hearing both the parties. The effect of allowing application under Section 5 of the Limitation Act was that objection was treated within time and was to be decided on merits. The revision was filed under Section 48 of UP. Consolidation of Holdings Act, 1953. Section 48 of UP. Consolidation of Holdings Act, 1953 is in very wide term, which is to the following effect:
[48. Revision and reference.-(1) The Director of Consolidation may call for and examine the record of any case decided or proceedings taken by any subordinate authority for the purpose of satisfying himself as to the regularity of the proceedings; or as to the correctness, legality or propriety of any order [other than interlocutory order] passed by such authority in the case of proceedings and may, after allowing the parties concerned an opportunity of being heard, make such order in the case of proceedings as he thinks fit.
(2) Powers under Sub-section (1) may exercised by the Director of Consolidation also on a reference under Sub-section (3).
(3) Any authority subordinate to the Director of Consolidation may, after allowing the parties concerned an opportunity of being heard, refer the record of any case or proceedings to the Director of Consolidation for action under subsection (1).] [Explanation [(1)] - For the purposes of this section, Settlement Officer, Consolidation, Consolidation Officers, Assistant Consolidation Officers, Consolidator and Consolidation Lekhpals shall be subordinate to the Director of Consolidation.] [Explanation (2). For the purpose of this section the expression 'interlocutory order' in relation to a case or proceedings, means such order deciding any matter arising in such case or proceeding or collateral thereto as does not have the effect of finally disposing of such case or proceeding.]
10. There cannot be any dispute that entertainment of revision is barred against an interlocutory order as per amendments made in Section 48of the U.P. Consolidation of Holdings Act, 1953. The Explanation No. 2 has also been added explaining the term 'interlocutory order'. The objection under Section 9A(2) was barred by time. The prayer for condoning the delay under Section 5 of the Limitation Act was although in the objection under Section 9A(2) of U.P. Consolidation of Holdings Act, 1953 but has been separately dealt with and decided. The prayer for condonation of delay in filing the objection has to be treated as separate proceeding and after condonation of delay the question of Section 5 Limitation Act was terminated. The word 'proceedings', which has been used in Section 48 is a term of wide import. The proceedings under Section 5 of the Limitation Act stands terminated when an order is passed by Consolidation Officer either condoning or refusing to condone the delay. This can be better explained by taking an example. In a case where condonation of delay is refused by Consolidation Officer, the application shall stand rejected, which will have effect of rejection of the objection also; but in a case where condonation of delay has been allowed although Section 5 proceedings shall come to an end but objection will continue. Can the question of entertainability of revision against such order will vary in a case where the condonation is allowed with a case where condonation is refused. There cannot be any doubt that when condonation is refused, the proceeding is terminated, hence the said order cannot be said to be an interlocutory order within the plain meaning of 'interlocutory order' as defined in Explanation (2) because that terminates the proceedings but drawing a distinction between the cases where condonation is allowed and condonation is refused for purposes of Section 48 of U.P. Consolidation of Holdings Act, 1953 cannot be said to be legislative intent. The revisional power under Section 48 of Deputy Director of Consolidation shall have to be available in both the cases and it cannot be held to be available only in cases where condonation is refused.
11. A Division Bench of this Court in Mst Kailashi's case (supra) had examined the scope of Section 48 of UP. Consolidation of Holdings Act, 1953 in case delay condonation application was allowed. The Division Bench held that order condoning the delay was subject to revisional power under Section 48 of U.P. Consolidation of Holdings Act, 1953. Following was held by the Division Bench in paragraph 1 of the said judgment:
1. The Consolidation Officer condoned the delay in filing an objection under Section 9, U.P. Consolidation of Holdings Act. The other side feeling aggrieved filed a revision. The Dy. Director went into the merits and held that there was no sufficient explanation for the delay. On this ground he allowed the revision and set-aside the order condoning the delay. Learned Counsel for the applicant has urged that the Dy. Director had no jurisdiction to go into the merits of the application for the condonation of delay. Section 48 of the U.P. Consolidation of Holdings Act confers powers upon the Dy. Director to reach on facts and law every kind of order passed by a subordinate consolidation authority. The order condoning the delay was subject to the revisional powers under Section 48 of the Act. Learned Counsel, however, relied upon the decision of the Board of Revenue in Mangali v. Putti Lal (1) to the effect that where the Court of original jurisdiction condones the delay, an appellate Court has no power to go into the merits of such condonation. It can go into the merits of the case because an appeal would lie only against an order passed by the trial Court on the merits of the case. The decision does not discuss the statutory provisions in regard to the appellate or revisional powers under the Zamindari Abolition Act. We are not satisfied that this decision lays down the law correctly; but it is unnecessary to discuss the matter further because it does not apply to the proceedings under the Consolidation of Holdings Act under which, as mentioned above, the revisional powers are very wide and they can reach every order passed by a subordinate consolidation authority.
12. The Supreme Court in Shanti Prasad Gupta v. Deputy Director of Consolidation, Camp at Meerut and Ors. reported in 1984 R.D. 382 considered the scope and power of Deputy Director of Consolidation under Section 48 of U.P. Consolidation of Holdings Act, 1953. In the case before the Supreme Court objection under Section 9A was filed with delay. The Consolidation Officer vide order dated 22nd July, 1975 condoned the delay in filing the objection. A revision was filed before the Deputy Director of Consolidation challenging the order of Consolidation Officer. The Deputy Director of Consolidation interfered with the order of Consolidation Officer. The writ petition was filed in the High Court and thereafter matter was taken to the Apex Court. The Apex Court laid down that Deputy Director of Consolidation cannot lightly interfere with the discretion of the Consolidation Officer unless the order sought to be revised is clearly erroneous or is likely to cause gross miscarriage of justice. Following was laid down in paragraph 3 of the said judgment:
3. Whether or not there is sufficient cause for condonation of delay, is a question of fact dependent upon the facts and circumstances of a particular case, and the proposition is well settled that when order has been made under Section 5, Limitation Act by the lower court in the exercise of its discretion allowing or refusing an application to extend time, it cannot be interfered with in revision, unless the lower court has acted with material irregularity or contrary to law or has come to that conclusion on no evidence. We are aware that the powers of the Director under Section 48 of the Act are wider than those mentioned in Section 115 of the Code of Civil Procedure. Even so, the Director cannot lightly interfere with the discretion of Consolidation Officer, unless the order sought to be revised is clearly erroneous or is likely to cause gross miscarriage of justice. Such was not the case here. The Consolidation Officer had in condoning the delay exercised his discretion judicially on the basis of evidence produced before him by the parties. The Deputy Director of Consolidation (exercising the powers of Director) had without assigning any reason allowed the revision-petitioner to produce additional evidence (letter) before him, which the revision-petitioner could with due diligence, produce before the Consolidation Officer, but failed to do so. Then it is not apparent from the impugned order whether the appellant before us, was also given by the Deputy Director an opportunity to produce evidence in rebuttal of the additional evidence, although a bold mention is there that "the opposite party has not any documentary evidence in rebuttal of this.
13. The above quoted observations of the Apex Court indicate that Apex Court did not lay down that revision was not maintainable against an order passed by Consolidation Officer condoning the delay but the Court took the view that the said order cannot be lightly interfered with unless the order is clearly erroneous or likely to cause gross miscarriage of justice. The revisional power against such order of Consolidation Officer condoning the delay was not excluded but was cautioned to be exercised in appropriate case. This Court in Sukhjinder Jeet Kaur's case (supra) has relied the above Supreme Court judgment in Shanti Prasad Gupta's case for the proposition that revision is not maintainable against interlocutory order. The Apex Court did not lay down any such proposition that order passed by Consolidation Officer is an interlocutory order and against the said order writ petition does not lie under Section 48 of U.P. Consolidation of Holdings Act, 1953,
14. The judgments, which have been relied by counsel for respondent No. 3 in Paras Nath's case (supra), Sukhjinder Jeet Kaur's case (supra) and Dhanush Raj's case (supra) were the judgments in which earlier Division Bench judgment was not noticed. The Judgment in Paras Nath's case (supra) was relied in Sukhjinder Jeet Kaur's case (supra). The order condoning the delay in filing an objection, which was barred by time cannot be treated to be an interlocutory order not amenable to the revisional jurisdiction of the Deputy Director of Consolidation under Section 48 of U.P. Consolidation of Holdings Act. 1953. Coming to the facts of the present case, the Deputy Director of Consolidation has refused to enter into the merits of condonation and has rejected the revision only on the ground that the order of Consolidation Officer is interlocutory and the revision is not entertainable.
15. In view of the foregoing discussions, it is clear that an order passed by Consolidation Officer condoning the delay in an objection under Section 9A(2) of U.P. Consolidation of Holdings Act, 1953 terminates the proceeding under Section 5 of the Limitation Act, hence the same cannot be treated to be an interlocutory order and is subject to revisional jurisdiction of Deputy Director of Consolidation under Section 48 of U.P. Consolidation of Holdings Act, 1953.
16. In result, both the writ petitions are allowed. The order dated 20 September, 2007 of Deputy Director of Consolidation is set-aside. The matter is remitted to the Deputy Director of Consolidation to decide the revision filed by the petitioners afresh in accordance with law. The revision being only confined to the question of delay, it is in the ends of justice that the said revision shall be decided expeditiously preferably within a period of six months from the date of production of a certified copy of this order.
17. With the aforesaid directions, the writ petitions are disposed of.