Punjab-Haryana High Court
Sant Ram vs Joint Director, Panchayats And Ors. on 3 May, 1995
Equivalent citations: (1995)110PLR713
Author: T.H.B. Chalapathi
Bench: T.H.B. Chalapathi
ORDER T.H.B. Chalapathi, J.
1. This Writ Petition is filed to quash the proceedings to the Joint Director, Panchayats Punjab, whereby the orders passed by the collector, Patiala, dated May 25,1980, under Section 7(2) of the Punjab Village Common Lands (Regulation) Act, 1961, (hereinafter referred to as the 'Act') were confirmed.
2. The petitioner has been in possession of 13 biswas of land in Khasra No. 794 in village Damanheri. Respondent No. 3, which is Gram Panchayat of Damanheri, claiming that the said land is Shamlat Deh filed an application under Section 7 of the Act for ejectment of the petitioner. That application was earlier disposed of by the Commissioner, Patiala, on February 7, 1979, who held that it was not proved that Khasra No. 794 falls within the definition of Shamlat Deh. The Commissioner held that the Gram Panchayat could not file fresh application under Section 7 of the Act in accordance with law. Thereafter, the Gram Panchayat filed a second application for the same relief on the same facts. On that application, the Collector by his order dated May 25, 1980, directed the eviction of the petitioner. The same was confirmed by the Joint Director, Panchayats, Punjab in his order dated February 26,1981.
3. The learned counsel for the petitioner contended that the second application for eviction of the petitioner under Section 7 of the Act is not maintainable as the earlier one ended in dismissal. He further contended that the Gram Panchayat has to establish its title before taking proceedings under Section 7 of the Act as Section 7 of the Act applies only when it is admitted that the land is shamlat Deh. He further stated that whenever there is a dispute in regard to the nature of the land the authority must stay the proceedings under Section 7 of the Act and decide the question of title under Section 11 of the Act. The learned counsel for the respondents contended that the second application is maintainable because of the direction given by the Commissioner in his order dated February 7,1979. He further contended that the jamabandi record clearly shows the title of the Gram panchayat and there is no proof that there existed a bara at the time of commencement of the Act and, therefore, it cannot be said that the land is abadi. The learned counsel, therefore, contended that there are no grounds to quash the orders.
4. There is no dispute that the Gram Panchayat moved an application in the year 1978 for ejectment of the petitioner from the land in dispute. It is also an admitted fact that the Commissioner by his order dated February 7, 1979, dismissed the petition filed by the Gram Panchayat for ejectment of the petitioner. In the course of the order, the Commissioner observed that the jamabandi records for the year 1973-74 and the copy of Khatauni prepared by the Consolidation of Holdings Department in the year 1955-56 prove that Khasra No. 794 is a qair mumkin bara (abadi) and according to proviso of Section 2(g) it does not prima facie fall within the definition of Shamlat Deh. On this basis, the Commissioner dismissed the application filed by the Gram Panchayat for ejectment. Therefore, it is clear in the earlier proceedings itself the question of title of the Gram Panchayat was raised. Gram Panchayat has not taken any steps to have its rights declared over the land in dispute. Instead of taking any steps to have its rights determined in the land, the Gram Panchayat moved a fresh application under Section 7 of the Act on the same facts as were taken in the previous application. It has been held by this Court in Lal Chand v. State of Haryana and Ors., 1983 P.L.J. 229 that the Gram panchayat could not file second application under Section 7(2) of the Act on the same ground and such an application should be barred by the general principles of was res judicata. I am, therefore, of the opinion that second application on the same ground cannot be maintained without establishing the right of the Gram panchayat over the property in question.
5. The learned counsel for the Gram Panchayat contended that under Section 11 of the Act Gram Panchayat cannot move application to have its rights declared over the land. Even if the Gram Panchayat is not given a right to make an application under Section 11, it is always open to the Gram Panchayat to move the Civil Court for establishing its right. To overcome this difficulty and to provide remedy to the Gram Panchayat also , the Legislature in its wisdom amended Section 11 of the Act in 1993 by giving right to the Gram panchayat also to approach the authority under the Act for the purpose of determination of its right in the disputed land. Unless the Gram Panchayat establishes its rights it cannot file or maintain a second Application for eviction under Section 7 of the Act. I am, therefore, of the opiniion that the orders passed by the Collector, Patiala, dated May 25,1980, as confirmed by the Joint Director Panhayats Punjab, dated February 26,1981, are liable to be quashed.
6. I accordingly allow this writ petition, quash the aforesaid proceedings of the Collector and the Joint Director, Panchayat, Punjab. However, it is open to the Gram Panchayat to establish its rights under Section 11 as amended by the Legislature and take such remedies as are open to it under law. No order as to Cots.