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 5, Cited by 1]

Patna High Court

Suraj Narain Sah vs State Of Bihar And Ors. on 8 August, 1968

Equivalent citations: 1969(17)BLJR506

Author: N.L. Untwalia

Bench: N.L. Untwalia

JUDGMENT

N.L. Untwalia and S. Wasiuddin, JJ.

1. This is an application under Articles 226 and 227 of the Constitution of India to call up and quash the order of the Deputy Commissioner of Santhal Parganas at Dumka, contained in annexures 'A' and 'D' appended to the writ application, allotting a house situated in the town of Dumka to respondent No. 3, According to the petitioner's case, the house in question had been let out to one Shri Yogendra Mandal as a tenant by the landlord. Yogendra Mandal vacated the house on 31st August 1966 and gave vacant possession to the petitioner's brother Shri Sheo Prasad Sah who is said to be the owner of the house. Sheo Prasad Sah occupied the house with his family members. On the 10th of September, 1966, the petitioner received an order from the Deputy Commissioner (respondent No. 2) intimating that Yogendra Mandal had given notice of vacating the house and the Deputy Commissioner had . allotted the house to Shri Ganesh Prasad Saha (respondent No. 3) in exercise of his powers vested in him under Section 11(2)(a) of the Bihar Buildings (Lease, Rent and Eviction) Control Act, 1947, (hereinafter called the Act). A copy of the intimation of the order of the Deputy Commissioner is annexure 'A'. The petitioner sent a reply on 13th September, 1966, to the Deputy Commissioner informing him that vacant possession of the house in question had been given on 31st August, 1966 and since then the house was in personal use and occupation of the landlord and his family members. His case further is that the house had been vacated by Yogendra Mandal "without giving 15 days' previous notice of his intention to vacate the house and the order allotting the holding in question to Shri Ganesh Prasad Saha had been obtained by making incorrect representation and by suppressing the correct state of affairs. A copy of the letter dated 13th September, 1966, however, has not been annexed to the writ application. The petitioner, thereafter, states that he received a notice dated 15th October, 1966 on 19th October, 1966, directing him to vacate the house or to show cause. A copy of this notice is annexure 'B'. The petitioner filed a show cause, a copy of which is annexure 'C. The Deputy Commissioner, by his order dated 24th July, 1967, rejected the objection of the petitioner and ordered that the allottee be given possession with police force, if necessary. A copy of this order is annexure 'D'.

2. Only two points have been urged in support of the rule issued on the application filed by the petitioner; (i) that the petitioner was not the owner and the landlord of the house, in question and, therefore, it could not be allotted to respondent No. 3 on intimation to him, and (ii) that since the landlord had come in possession of the house before the making of the allotment, the order of allotment is invalid.

3. If the first point urged on behalf of the petitioner is pushed to its logical conclusion then he will have no right to move this Court for grant of a writ to call up and quash the order of the Deputy Commissioner. If the house does not belong to him or if he had not come in possession of the house after it was vacated by Yogendra Mandal, any new allotment made will not affect his right in the least to enable him to move this Court under Article 226 of the Constitution. But, on the findings of the Deputy Commissioner, as recorded in his order dated 24th July, 1967 (annexure 'D'), he is virtually the owner and the landlord of the house although technically the house stands in the name of his brother. In either view of the matter, the first point can not succeed.

4. The earlier view of this Court was that giving of 15 days' notice of the intention to vacate the house in possession of a Government servant to the landlord and to the District Magistrate in accordance with Section 11(2)(a) of the Act was -mandatory. Failure to do so entailed the order of fresh allotment being invalidated. But a Full Bench of this Court in Shiveshwar Prasad Sinha v. The District Magistrate of Monghyr 1965 B.L.J.R. 876 has upset that view. It has held:

The failure to give fifteen days' previous notice, either to the landlord or to the District Magistrate, or to both, will not invalidate the subsequent order of allotment made by the District Magistrate.
It follows as a corollary, therefore, that in view of the law enunciated by the Full Bench in the case, aforesaid, the order of allotment made by the Deputy Commissioner cannot be held to be invalid merely because for a few days the house in question has been occupied by the landlord or by somebody else. If the giving of fifteen days' notice, either to the landlord, or to the District Magistrate, is not mandatory, it would necessarily follow that in some cases, either the landlord, or anybody else at his instance, may come in occupation of the house for a few days after the house is vacated by the Government servant and before the allotment is made. If the order of allotment is to be invalidated merely because the landlord or anybody else has come in possession, it will, from one point of view, again be laying down that giving of fifteen days' notice is mandatory.

5. Mr. S.R. Ghosal, appearing for the petitioner, then submitted that the allotment has got to be made by the District Magistrate under Section 11(2)(a) of the Act within a week of the receipt of the notice given by the Government servant intimating his intention to vacate the building. It may well be that reading the provision with the proviso appended to Clause (a) of Sub-section (2) of Section 11 of the Act, the allotment has got to be made by the District Magistrate within a week of the receipt of the notice by the Government servant who vacates the house but, on the facts of this case, we are not concerned to decide as to whether if the allotment is not made within the said time limit, the order of allotment will be invalid or not. It is not stated by the petitioner that the notice was received by the Deputy Commissioner more than a week before he made the order of allotment. The statement made in paragraph 6, some lines from which have been extracted above, goes to indicate that the petitioner knew as to when the notice was received by the Deputy Commissioner and yet, he did not come out with the case that it was received more than a week before the making of the order of allotment. We are, therefore, unable to declare the order of allotment as invalid on any of the points urged on behalf of the petitioner?

6. In the result, the application fails and is dismissed. The rule is discharged but there will be no order as to costs.