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 8, Cited by 2]

Punjab-Haryana High Court

Gram Panchayat Kathemajra vs Union Of India (Uoi) And Ors. on 21 September, 1994

Equivalent citations: (1994)108PLR580

JUDGMENT
 

Jawahar Lal Gupta, J.
 

1. Civil Writ Petition Nos. 4889 of 1986 and 627 of 1987, were ordered to be heard together by the Motion Bench. In the former case, the Gram Panchayat of Village Kathumajra, is the petitioner. It prays far the quashing of the Sanad/letter of allotment dated October, 10,1985 and the subsequent transactions and mutations etc. sanctioned in favour of respondents Nos. 5 to 10. In the latter case, the residents of Village Manglore, challenge the order dated June 14, 1983 by which a mutation of the land was sanctioned in favour of the Central Government as also the allotments or transfers effected in favour of various persons. Learned counsel for the parties have referred to the facts in Civil Writ Petition No. 4869 of 1986 and are agreed that both the petitions can be disposed of by one order. In view of this position, the facts as stated in Civil Writ Petition No. 4889 of 1986, may be briefly noticed.

2. The petitioner-Gram Panchayat avers that the Village Kathamajra was owned by certain muslim right holders and after the partition, they left India. The Shamlat land in the village was managed and possessed by the Gram Panchayat. Relying on the Jamabandi for the year 1981-82, it has been averred that the petitioner is in continuous ownership of the, land measuring 245 kanals 70 marlas. It is petitioner's case that on the promulgation of the Punjab Village Common Lands (Regulations) Act, 1954, it became the owner of the land in dispute by operation of law. This position was re-ffirmed on the enactment of the Punjab Village Common Lands (Regulations) Act, 1961. In spite of this, in pursuance to the letter dated August 16, 1973 issued by the Government of Haryana, the Shamlat Deh land in all the villages in the State including that of Village Kathemajra which was owned by muslims, was declared to be evacuee property. The petitioner, however, was never informed of this letter. It was not implemented in respect of Village Kathemajra. However, the Assistant Collector vide order dated October 10, 1985, allotted the land to the father of respondents Nos. 5 and 6. According to the petitioner, it came to know of this order only when respondents Nos. 7 and 8 "came to the village to take forcible possession of the land on the basis of a deed of transfer alleged to have been executed by respondents Nos. 5 and 6 in their favour." "Relying on the entry in the Khasra Girdawari for the year 1985-86, the petitioner alleges that it continues to be in possession and that the action of the, respondent in transferring the land in favour of the respondents without giving any notice or opportunity to it, is wholly void, illegal, and contrary to the provisions of the Shamlat law. It, consequently, prays for the quashing of the order dated October 10, 1985, a copy of which has been produced as Annexure P-1 by which the land was transferred in favour of the father of respondents Nos. 5 and 6 as also the subsequent proceedings or transactions which may have taken place. It further prays that the respondents be directed not to interfere in its rights, title or interest and possession of the land.

3. Two separate written statements have been filed on behalf of the respondents. In the written statement filed on behalf of respondents Nos. 1 to 4, it has been inter alia averred that "the nature of land in dispute is 'burdgi bramdgi' and as such this stands excluded from the definition of 'Samlat deh' given in the Village Common Lands Act and it does not vest in the Village Common Lands Act and it does not vest in the Gram Panchayat under any provision of law." It has been further averred that "according to the revenue record, 39787/63136 shares of the land in dispute belonged to muslim proprietors, which vested in the Custodian/Govt. automatically by operation of law on their migration to Pakistan at the time of partition of the country. The petitioner has no right, title and interest in the evacuee share and the said share never vested in the Gram Panchayat." It has also been stated that "the proceedings for partition of the evacuee share were started after due notice to the Gram Panchayat through its Sarpanch and others who did not raise any objection to the partition proceedings of the evacuee share in the land in dispute. The shares of evacuees were separated vide order dated 19.7.85 passed by the Tehsildar (Sales)-cum-Asstt. Collector, Ist Grade, Ambala, who is competent to do so and to allot or dispose of the same." Accordingly, it has been averred that the respondents "had every right to transfer allot the property in question and there is absolutely no bar in alienating/transferring the land under the relevant provisions of law." On these premises, the respondents have contested the claim of the petitioner.

4. Another written statement has been filed on behalf of respondents Nos. 7 to 10 who are the transferees from the sons of the original allottees viz. respondents Nos.5 and 6. The respondents aver that the land in village Kathemajra is subject to river action and is excluded from the Shamlat Deh in view of the provisions contained in Exceptions (i) and (ii) of Section 2(g). It has also been averred that the respondents are bonafide purchasers of the land in dispute from the ostensible owners and as such, their rights are protected under the provisions of the Transfer of Property Act. According to the respondents, the petition involves disputed questions of fact "which cannot be gone into by this court in the exercise, of its writ jurisdiction." Reference has also been made to the entry in the Wajib-ul-arj to show that the land was subject to river action and as such, it does not vest in the petitioner. Reference has also been made to the mutation entry recorded on September 29, 1969 which was reflected in the Jamabandi for the year 1971-72. According to this entry, the land was recorded "in the name of Shamlat Deh Hasab Rasad Zare Khewat" i.e. to say, in the same proportion in which they own land. It had also been mentioned that "the land had become Shamlat Deh due to river action." The respondents further point out that the entire Shamlat Deh was partitioned amongst the custodian and owners of the Village vide mutation No. 1374 dated February 22, 1985. The land which fell to the share of the Central Government was allotted by Custodian to various persons from whom the respondents had purchased it vide sale deeds dated January 21,1986. The respondents claim that they were "put in possession of the land in dispute and are in possession of the same today as well." They also maintain that "the mutation was sanctioned in favour of the earlier allottees from the custodian and further the mutation has been sanctioned in favour of the answering respondents as well vide mutation No.1385 and 1386 dated 14.6.86." According to the respondents, the Panchayat never the owner of the land and as such, the petition is wholly incompetent. Various other averments made in the petition have also been controverted.

5. On behalf of the petitioner, it has been contended by Mr. U.S. Sahni that the land recorded as "Shamlat Deh Hasab Rasad Khewat" in the revenue record cannot be treated as evacuee property and that the share of the muslim proprietors and the Shamlat Deh had actually vested in the Gram Panchayat under Section 4 of the 1961 Act. It has been further contended that once an entry has been made in the revenue record to show that the land is Shamlat Deh, it falls within the ambit of Section 2(g)(i) of the Act and in view thereof, the respondents had no jurisdiction to allot the land to any persons. It has also been contended that the land is not covered by the two exceptions referred to by the respondents. Mr. Sahni has also referred to the decision of their Lordships of the Supreme Court in Gram Panchayat, Jamalpur v. Malwinder Singh and Ors., A.I.R. 1985 S.C. 1394 to contend that the impugned order cannot be sustained.

6. On the other hand, Mr. Hemant Gupta, learned counsel appearing for the respondents has contended that the land in dispute was subject to river action and had been initially allotted to Mehar Chand in lieu of the compensation payable to him "on quasi permanent basis under the conditions published by the Notification of the Government of Punjab No. 4892-S dated 8th July 1949." While referring to the impugned order, learned counsel pointed out that on the death of Mehar Chand, the land was transferred in the name of his heirs viz. respondents Nos. 5 and 6. On this basis, the learned counsel contended that the land was not a part of the Shamlat Deh and did not vest in the petitioner. He further contended that the mutation of the land in favour of the Central Government having not been challenged by the petitioner at any stage, the consequential order of allotment or transfer could not be impugned through the present proceedings. It was also pointed out that the disputed questions of fact could not be appropriately decided in writ proceedings and that the petitioner should be relegated to its remedy under the Act.

7. It is undoubtedly correct that in the case of Gram Panchayat, Jamalpur (supra) it has been authoritatively held by the Apex Court that the Punjab Act of 1954 being a measure of agrarian reform would prevail over the provisions of the Administration of Evacuee Property Act, 1950. The ratio of this decision would extend to the provisions of the 1961 Act as well. Yet, the question remains - Is the land in dispute Shamlat Deh or does it fall under the two exceptions on account of being subject to river action and having been allotted on quasi permanent basis to a displaced person?

8. Learned counsel for the parties are really at variance on this issue. While Mr. Sahni contends that the land had not become Shamlat Deh due to river action and as such, the first exception is not attracted, learned counsel for the respondents contends that the entry in Wajib-ul-urz clearly shows that the land was subject to river action and is, thus, covered by the exception. Similarly, with regard to the second exception, Mr. points out that only the rights of such displaced persons as have been allotted a part of the Shamlat land prior to the promulgation of the 1961 Act are protected. Learned counsel for the respondents contends that keeping in view the fact that displaced persons had valid claims, a narrow construction should not be placed on Sub-clause (ii). Be that as it may, the fact remains that for the purpose of deciding the question as to whether or not the disputed property is Shamlat Deh, it is necessary that an enquiry should be held. Only thereafter, the true facts can be found out. It is not practicable to hold such an enquiry in the present proceedings. Still more, on the basis of the evidence on record, no conclusive finding can be given either. In this situation, it becomes imperative to relegate the petitioner to the alternative remedy. It may also be observed that the jurisdiction of the Civil Court to determine the question involved in this case is expressly barred under Section 13. Consequently, the petitioner would be entitled to invoke the remedy under Section 7. This is all the more so in view of the fact that respondents Nos. 7 to 10 claim that they are in actual possession of the land.

9. In Civil Writ Petition No. 627 of 1987, an objection has also been raised that necessary parties have not been impleaded. Since the petitioners are being relegated to their remedy under the Act, it is not necessary to examine the validity of this objection.

10. Accordingly, it is held that the question in these cases cannot be decided in writ proceedings and the petitioners, are, accordingly, relegated to their remedy under Section 7 of the Act. The writ petitions, are, accordingly disposed of. In the circumstances of the cases, there will be no order as to costs.