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 3, Cited by 19]

Supreme Court of India

Veer Pal Singh And Ors. vs State Of U.P. And Ors. on 6 May, 1998

Equivalent citations: AIR1999SC2632, (1998)8SCC448, AIR 1999 SUPREME COURT 2632, 1998 (8) SCC 448, 1999 AIR SCW 1771, 1999 ALL. L. J. 1458, (1999) 2 LACC 464

Bench: M.M. Punchhi, K.T. Thomas, D.P. Wadhwa

ORDER

1. Two decisions of this Court in Bhupendra Singh v. State of U.P., and Nawal Singh v. State of U.P., have been pressed into service to contend that Section 5(6) proviso (b) of the U.P. Imposition of Ceiling on Land Holdings Act, 1960 (as amended by U.P. Ad 18 of 1973) proves the case of the appellant that the sale he had effected in transferring his land to a stranger was bona fide. The facts as found by the High Court are that though the land was sold in the manner suggested by the appellant but it was not bona fide and it has given reasons for it.

2. The aforementioned two cases also proceeded on their own facts. There, the sales involved were held to be bona fide. Here, the sale has been held to be not bona fide on the facts established and inferences drawn thereon. Here, the appellant first obtained money and put the suggested vendee in possession as an arrangement of a kind of mortgage. Later the land was sold to the supposed mortgagee. These facts by themselves do not prove bona fide. Nothing has been suggested to dispel the impression that the sales were effected to defeat the purposes of the Ceiling Act. Thus, the view of the appellate court as also that of the High Court was not wrong in coming to the conclusion that the sale was not bona fide.

3. There is, thus, no merit in the appeal. It is, hereby, dismissed.