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 0, Cited by 4]

Supreme Court of India

Bhagwan Dass & Co. Pvt. Ltd. vs State Of Uttar Pradesh And Anr. on 1 August, 1980

Equivalent citations: AIR1981SC40, (1981)1SCC79, 1980(12)UJ801A(SC), AIR 1981 SUPREME COURT 40, 1981 (1) SCC 79, 1980 ALL. L. J. 1072, (1981) 1 SCJ 217, 1981 UJ(SC) 801, 1981 (1) SCJ 217 (1), 1980 U J (SC) 801 (1), 1981 UJ (SC) 801 (1), (1980) REVDEC 226

Author: V.R. Krishna Iyer

Bench: O. Chinnappa Reddy, R.S. Pathak, V.R. Krishna Iyer

JUDGMENT
  

V.R. Krishna Iyer, J.
 

1. We are in a position to dispose of this appeal with utmost brevity because, side-stepping the question of law which engaged the Courts below, the subject matter of this appeal can be effectively dealt with on a building of fact rendered by the High Court. The question raised and argued persistently by Shri Gupta was that the land in question was meant seriously for housing schema and therefore did not fall within the ambit of the Uttar Pradesh Zimiadari Abolition and Land Reform Act,1950.It is true that Section 2(c) of the said Act reads with explanation to Section 2(2), just lies the contention that a housing scheme is a work of public utility and any area held for that purpose will be exempt from the operation of the Act. The High Court examined the question of fact as to whether there was housing scheme even in embryo and came to the conclusion that there was no trace of any such project either on the relevant date, namely, 7th July 1949 or even earlier. Shri Gupta took us through the judgment of the Trial Court in an on leaver to convince us that there was actually a housing scheme. We are only able to discover some broken bits of brick kilas roofless huts and the like, hardly evidentiary of a housing colony. In the light of the finding of fact of the High Courtt. It is not possible to maintain that the land in question cam be salvaged form the sweep of the Act. For this reason we dismiss the appeal. The circumstance of the case justify denial of costs to the respondent.