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 5]

Supreme Court of India

Chandradhoja Sahu vs State Of Orissa & Ors on 14 December, 2012

Equivalent citations: AIR 2013 SUPREME COURT 367, 2012 (13) SCC 419, 2013 AIR SCW 194, 2012 (12) SCALE 584, (2013) 1 CLR 360 (SC), AIR 2013 SC (CIVIL) 899, (2012) 12 SCALE 584, (2013) 2 MAD LJ 71, (2013) 118 REVDEC 558, (2013) 2 RENTLR 294, (2013) 2 ANDHLD 36, (2013) 3 RECCIVR 60, (2013) 4 ICC 285, (2013) 116 CUT LT 57

Author: Ranjan Gogoi

Bench: Ranjan Gogoi, P. Sathasivam

           
|  Reportable    |

                        IN THE SUPREME COURT OF INDIA

                        CIVIL APPELLATE JURISDICTION

                        CIVIL APPEAL No. 9085 of 2012
               ( Arising out of SLP (Civil) Nos.14618 of 2009)


Chandradhoja Sahoo                      … Appellant(s)

                                   Versus

State of Orissa and  others.            … Respondent(s)


                                    With

                       CIVIL APPEAL No.  9086  of 2012
               ( Arising out of SLP (Civil) No. 14751 of 2009)



                            J  U  D  G  M  E  N T



RANJAN GOGOI, J




1.    Leave granted.


2.    Both the appeals are  directed  against  two  separate  but  identical
orders dated 13.05.2009 passed by the High Court of Orissa whereby the  High
Court has held that  no  legal  or  valid  right  has  accrued  to  the  two
appellants under the lease(s) granted in respect of two  separate  areas  of
land as claimed by them. As the facts of the two cases  are  identical,  for
brevity, reference to the facts in the appeal  arising  out  of  S.L.P.  (C)
No.14618 of  2009 [Chandradhoja Dahu versus  State  of  Orissa  and  others]
would suffice. Similarly,  reference  to  the  appellants,  hereinafter,  is
being made in the singular for purpose of clarity.

3.    The appellant had instituted a writ petition  (W.P.(C)  No.  337/2008)
before the High Court of Orissa contending that sometime in  the  year  1979
he, as a landless person, had  applied for grant of a  lease  of  government
wasteland. On the basis of the aforesaid application W.L. Case  No.  71/1979
was registered in the file of the Tehsildar, Bhubaneswar. Notices were  duly
issued and served and the report of the Amin was  called for and  considered
by the Tehsildar. Thereafter an order dated 26.3.1979  was  passed  settling
the land mentioned  below  in  favour  of  the  appellant  for  agricultural
purposes with the liability to pay rent as a “bagayatdui”:
                       “LAND SCHEDULE
MOUZA– Patia, Khata No.493, Plot No.516, Area Ac.1.107 decs
                                        301 Area Ac 0.93 decs.
                                                    Ac.2.00 ”

4.    Specifically, the appellant had claimed that  in  the  report  of  the
Amin it was mentioned that the settlement operations of  village  Patia  had
been completed and  in  the  Record  of  the  Rights  of  the  said  village
published in the year 1973, plot numbers 516 and 301 have been  recorded  as
“Kanta Jungle”. However, the said  land  did  not  find  any  place  in  the
reservation proceedings. As the land had not been reserved for any  specific
purpose it was stated in the aforesaid report  that  the  same  was  surplus
land. Furthermore, according to  Amin,  spot  enquiries  had  revealed  that
there was no forest growth over the land  and  therefore  the  surplus  land
could be settled for  agricultural  purposes.  Consequently,  by  the  order
dated  26.3.1979,  settlement  of  the  land  was  made  in  favour  of  the
appellant. Thereafter, by order dated 28.5.1979, the Tehsildar had  directed
for correction of the Record of Rights and issuance of patta  in  favour  of
the appellant.

5.    As the Record of Rights was not corrected and  patta  was  not  issued
inspite  of  the  order  of  the  Tehsildar  the  appellant  approached  the
Tehsildar once again in the year 2004. The Tehsildar called for  a  detailed
report  in  the  matter  from  the  Revenue  Inspector.  According  to   the
appellant, the report of the Revenue Inspector  was  submitted  on  6.7.2004
specifically mentioning that the Record of Rights  had  not  been  corrected
and patta had not been  issued  to  the  appellant  and  the  other  persons
mentioned in the report of the  Revenue  Inspector.  On  the  basis  of  the
report of the Revenue Inspector dated 6.7.2004, the  Tehsildar  addressed  a
communication  dated 27.8.2004 to the Sub-Collector, Bhubaneshwar,   seeking
his instructions as to whether the Record of Rights is to be  corrected  and
pattas are to be issued to the concerned persons  including  the  appellant.
Despite the above, as no steps were taken in the matter the appellant  moved
the Board of Revenue seeking appropriate directions. The  learned  Board  by
order dated 7.1.2005 directed the Tehsildar to correct the Record of  Rights
in terms of the order dated 26.3.1979 passed in W.L. Case  No.  71  of  1979
within a period of 15 days and, thereafter, report compliance of the  action
taken.

6.    As the order of the Board of Revenue dated  07.01.2005  was  also  not
implemented a Writ Petition i.e. WP(C) No.281  of  2007  was  filed  by  the
appellant before the High Court for appropriate  directions  commanding  the
respondents therein to give effect to the said  order  of  the  Board.   The
Writ Petition was disposed of by the High Court, at the admission stage,  on
26.02.2007 directing the Tehsildar, Bhubaneswar  to  forthwith  comply  with
the  directions  issued  by  the  Board  of  Revenue  by  its  order   dated
07.10.2005.

7.    Thereafter on 25.08.2007 and while Writ Petition No.281  of  2007  was
pending, the State of Orissa  filed  an  application  before  the  Board  of
Revenue  for  recall  of  its  order  dated  07.01.2005.   By  order   dated
12.10.2007 the said application (registered as Misc. Case No.8 of 2007)  was
entertained and  the  earlier  order  of  the  Board  dated  07.10.2005  was
suspended.  While the matter was so  situated  the  State  filed  a  Letters
Patent  Appeal  (Writ  Appeal  No.129  of  2007)  before  the   High   Court
challenging the order dated 26.02.2007 passed in Writ Petition  No.  281  of
2007, inter-alia, on the ground that the said order was passed  ex-parte  in
so far as the State is concerned.  The aforesaid  LPA  was  disposed  of  on
25.07.2008 remanding the matter to the learned Single Judge for  a  de  novo
consideration after taking into account  the  stand  of  the  State  in  the
matter.  It is at this stage that WP(C )No.337 of  2008  was  filed  by  the
appellant challenging the proceedings before the  Board  of  Revenue  (Misc.
Case No. 8 of 2007) seeking recall of its order dated 07.01.2005.  It is  in
the said Writ Petition that the impugned order has been passed  giving  rise
to the present appeals.

8.    We have heard Mr. Ranjit Kumar, Ms. Pinky Anand,  Mr.  J.K.  Das,  Mr.
Pramod Swarup, learned senior  counsels  and  Mr.  Rajdipa  Behura,  learned
counsel on behalf of the contesting parties.


9.    The case urged by the appellant before  the  High  Court  has  already
been noticed. We may therefore proceed to take note of the  stand  taken  on
behalf of the official respondents before the High Court.
      In the counter affidavit filed by the Tehsildar,  Bhubaneswar  it  was
averred that on receipt of a copy of the order dated  26.02.2007  passed  in
WP(C )No. 281  of  2007,  the  Tehsildar,  Bhubaneswar,  examined  the  case
records of W.L. Case No.71 of 1979.  On such examination it was  found  that
the record of the said case including the report of the Amin and  the  order
dated 26.3.1979 passed therein are forged and fabricated. The  report  dated
06.07.2004 of the Revenue Inspector to the Tehsildar and  the  communication
dated 27.8.2004 of the Tehsildar to the Sub-Collector are claimed to be non-
existent. The signatures of the Tehsildar at different places in the  record
of the proceedings of W.L. Case  No.71  of  1979  including  those  appended
below  the  orders  passed,  including  the  orders  dated   26.3.1979   and
28.5.1979, are forged and fabricated.  The  case  registered  as  W.L.  Case
No.71 of 1979 was entered in the Case  Register  on  22.1.1979  though  W.L.
Case Nos. 71-77 of 1979 were already entered in the Register on  a  previous
date i.e.  19.1.1979.   No  notice  was  issued  to  the  Gram  Pancayat  or
published by beating of drums. No proper enquiry was conducted  whether  the
appellant was a landless person so as to be eligible for grant of  a  lease.
In the said affidavit it was further mentioned  that  though,  according  to
the appellant, the lease  was  granted  by  the  order  of  Tehsildar  dated
26.03.1979 the case record was not available  in  the  record  room  of  the
Tehsil. In fact, according to the official respondents,  the  appellant  had
obtained certified copies of the orders in the W.L. Case No.71  of  1979  in
the year 2004 i.e. after nearly 25 years of the grant of  lease  claimed  to
have been made by the order dated 26.03.1979. It is  on  the  basis  of  the
copies  of  such  orders,  obtained  belatedly  and  in  highly   suspicious
circumstances, that  the  appellant  had  approached  the  different  forums
claiming relief, as already noticed. The above, in substance, was the  stand
of the State in the writ proceeding before the High Court.

10.     In the affidavit filed,  alternatively,  it  was  claimed  that  the
plots in question were recorded in the Record of Rights  as  ‘Kanta  jungle”
which entries would have the effect of bringing the land within the  purview
of the Orrisa Communal Forest and Private Lands (Prohibition of  Alienation)
Act, 1948 (hereinafter referred to as the Act of 1948).   According  to  the
respondents, the land is covered by the definition  of  ‘Communal  land’  or
‘Forest land’ under the Act of 1948. The same,  therefore,  could  not  have
been leased  out  to  any  person  without  the  previous  sanction  of  the
Collector. Any such transfer after the notified date i.e.  01.04.1996  would
be invalid unless such invalidation is saved by the  proviso  to  Section  4
which is not so in the present case. Furthermore, according  to  the  State,
the expression “landlord” defined by Section 2(d) of  the  Act  of  1948  is
comprehensive enough to include the State.

11.    It would thus appear from the stand  taken  by  the  State  that  the
claim made by the appellant in the  Writ  Petition  filed  before  the  High
Court was resisted on two principal grounds, namely :
                  1) No valid order passed on the basis of  an  appropriate
                     proceeding in law exists so as to recognize any  right
                     in the appellant to the  land under the lease claimed;
                     and


           (2) The land having been shown as “kanta jungle’ in  the  Record
           of Rights lease of the said land, even if assumed, is void being
           contrary to the provisions of the Act of 1948.

12.   To appreciate the respective stands of the  parties  before  the  High
Court it will be useful to notice the  definition  of  ‘Communal  land’  and
‘Forest land’ as defined in Section 2(a) and (c) of the Act of 1948:
      “(a)  “Communal land” means –


       (i)  in relation to estates governed by the Madras Estates Land Act,
       1908 (Mad. Act I of 1908), land of the description mentioned in sub-
       clause (a) or sub-clause (b) of C1. (16) of Sec.3 of that Act; and


       (ii) in relation to cases governed by the Orissa Tenancy  Act,  1913
       (B.& O. Act 11 of  1913),  lands  recorded  as  gochar,  rakshit  or
       sarbasadharan in the  record-of-rights  or  waste  lands  which  are
       either expressly or impliedly set apart for the common  use  of  the
       villagers, whether recorded as such in the record-of rights.


                            x x x x x

      (c)  “forest land” includes any  waste  land  containing  shrubs  and
       trees and any other class of land declared to be forest  land  by  a
       notification of the [State][1] Government.”

13.      Certain other significant facts must  be  taken  note  of  now.  It
appears that  during  the  pendency  of  the  present  appeals,  impleadment
applications  have  been  filed  on  behalf   of   the   Orissa   Industrial
Infrastructure  Development  Corporation  –IDCO,  (impleaded  as  respondent
No.6) and one Smt.  Malaya  (no  formal  orders  for  impleadment  has  been
passed). According to the aforesaid respondent No.6 by  a  Government  order
dated 24.01.1986 sanction for alienation of Government land  to  the  extent
of Ac 707.93  in  Patia  village  under  the  Bhubneshwar  Tehsil  had  been
accorded in favour of the Managing Director, IDCO for establishment  of  the
Chandaka Industrial Nucleus Complex on payment of premium and  ground  rent.
Possession of the said land was already handed over to  IDCO  on  14.10.1985
and a lease deed bearing No. 1381 dated 05.02.1986 was executed between  the
Collector, Puri and IDCO in respect of the land for a   total  consideration
of  Rs.17,69,825.   The  aforesaid  documents  i.e.  sanction  order   dated
24.01.1986; letter of handing over possession  dated  04.10.1985  and  lease
deed No.1381 dated 05.02.1986 have been brought on record by  the  aforesaid
respondent No.6. The schedule of the land mentioned in  the  said  documents
would go to show that a part of  the  land  in  respect  of  the  which  the
present claim had been made by the appellant  (Khatta  No.493  plot  No.516)
had been allotted to  IDCO  on  the  basis  of  the  documents  referred  to
hereinabove. The  respondent  No.6  further  claims  that  the  entire  land
covered by Plot No.561 allotted to it had been developed and handed over  to
different units/establishments for starting their  respective  projects  and
possession of such land had also been  handed over to such units long  back.
 In fact, the other applicant who had  sought  impleadment  claims  to  have
been allotted a part of the land covered by plot No.516 (Ac 0.500  decimals)
located at Industrial Estate, Chandka, Bhubneswar  by  the  IDCO  by  letter
dated 27/29.06.2001.

14.     As already  noticed  two  questions  had  arisen  for  determination
before the High Court on the conspectus of the facts noted above. The  first
is whether the case record of W.L.  Case  No.  71  of  1979,  including  the
reports and orders passed therein, are forged and fabricated. The second  is
assuming the lease as claimed by the appellant to have been granted  whether
the same is permissible under  the  provisions  of  the  Act  of  1948.  The
questions posed above not only indicates that the second may  be  contingent
on an answer to the first and, in any case, as discussed hereinafter,  there
is a fair amount of co-relation between the two questions  though  the  same
may appear to be independent of each other.

15.   The High Court did not record any specific finding with regard to  the
allegations of forgery and fabrication of the case record of W.L.  Case  No.
71 of 1979 and the orders passed therein on the  basis  of  the  claims  and
counter claims raised before it. The  conclusion  of  the  High  Court  that
“serious irregularities had been committed while granting  the  lease  about
which it was stated in the counter affidavit” and that “it is also  revealed
from the counter affidavit that before grant of lease no  enquiry  was  ever
conducted” indicates a mere passive acceptance of  the  stand  projected  by
the State without any attempt to verify the correct position on  the  issue.
Infact a reading of the judgment would indicate that the High Court did  not
go into the first question  raised  before  it  in  any  acceptable  manner.
Instead, the High Court thought it proper to proceed on the basis  that  the
land in respect of which claims had been made by the  appellant  is  covered
by the provisions of the Act of 1948 and the  leases  granted,  as  claimed,
were void as the conditions precedent for  the  grant  of  such  leases,  as
prescribed by the statute, had not been complied with.  On  the  said  basis
the High court came to the conclusion that no legal right in respect of  the
land  in  question  can  be  recognized  in  the   appellant.   Accordingly,
directions were issued for resumption of the land in question by the  State.


16.   It has already been indicated in the earlier part of this  order  that
the two questions that arose before the High Court may  not  be  independent
of each  other  and  infact  the  answer  to  the  second  question  may  be
contingent on an  effective  resolution  of  the  first.  Having  given  our
anxious consideration to the matter we are of the view that  the  manner  in
which the High Court had proceeded to decide the writ petition,  namely,  by
an inconclusive and vague determination of the first issue and  instead,  by
attempting to answer the  second   is  not  only  unacceptable  but  certain
fundamental errors are inherent and,  therefore,  writ  large  in  the  said
approach, to which area we must now travel.

17.   The publication of the Record of Rights of Mouza Patia Village in  the
year 1973 showing the land covered  by  plot  No.  516  and  301  as  “Kanta
jungle” was noticed in the report of the Amin submitted  to  the  Tehsildar.
However, in the said report, it was  mentioned  that  there  was  no  forest
growth over the land and also that the  aforesaid  land  did  not  find  any
place in the reservation proceedings. It was also reported  that  the  land,
not having  been  reserved  for  any  specific  purpose,  was  surplus  land
available for settlement for agricultural purposes.  Pursuant  to  the  said
report the Tehsildar by order dated  26.3.1979  granted  settlement  of  the
land in favour of the appellant and on 28.5.1979, on expiry  of  the  appeal
period, it was directed that the Record of Rights be corrected and patta  be
issued in favour of the appellant. In the  record  of  proceedings  of  W.L.
Case No.71 of 1979, it is also  recorded  that  the  aforesaid  orders  were
passed by the Tehsildar upon due service  of  notice.  The  State  contended
that the aforesaid facts are wholly non-existent and the  reports  mentioned
and orders issued in connection with W.L. Case No.71 of 1979 are forged  and
fabricated. In fact, according  to  the  State,  the  entire  claim  of  the
appellant was based on non-existent facts conceived in fraud and deceit  and
there was no case registered as W.L. Case No.71 of 1979 in  respect  of  the
plot Nos. 516 and 301.  If  the  version  put  forth  by  the  appellant  is
correct, the outcome/decision on the second  issue  before  the  High  Court
would have certainly stood answered in his favour  inasmuch  as  in  such  a
situation the question of applicability of the Act of 1948 would not  arise.
If the answer to the said question  was,  however,  to  be  adverse  to  the
appellant and in favour of the State, the appellant would  not  be  entitled
to any relief from the Court on a more fundamental principle than  what  the
second question had raised inasmuch as in  that  event  the  principle  that
“fraud  and  justice  never  dwell  together”  would  come  into  play.  The
elaborate  discussions  on  the  said  principle  of  law  in  Meghmala  vs.
G.Narasimha Reddy[2] made by one of us (Sathasivam,J.) may be remembered  at
this stage with abundant profit. Besides,  the  additional  facts  now  made
available to the court on behalf of the IDCO namely,  that  a  part  of  the
land covered by plot Nos. 516 and 301 had been alienated in favour  of  IDCO
under the provisions of the Orissa  Land  Settlement  Act  would  require  a
closer examination of the question as to how such an alienation  could  have
been made in favour of the IDCO if the land was recorded  as  “Kanta  Jungle
in the Record of Rights published in the year, 1973.

18.   The discussions that have preceded reasonably lead to  the  conclusion
that the approach of the High Court in attempting to  resolve  the  conflict
between the parties suffer from a fundamental error which  would  justify  a
correction. The High Court ought not to have split up the two  questions  as
if they were independent of each other and on that basis ought not  to  have
proceeded to determine the  second  question  without  recording  acceptable
findings on all aspects connected with the  first.  The  extracts  from  the
order of the High Court made above discloses mere acceptance of the  version
of the State as  disclosed  in  the  counter  affidavit  filed  without  any
attempt to enter into the core questions that the conflicting claims of  the
parties had thrown up. If required, the High Court could have entrusted  the
required exercise to be performed by a Court  Appointed  Committee.  In  any
event, such a Committee had been constituted by the High Court by  its  very
same order to look into other such cases of grant of leases  under  the  Act
of 1948.

19.   We also deem it necessary to reiterate herein a fundamental  principle
of law that all courts whose orders are not  final  and  appealable,  should
take notice of.  All such courts should decide the  lis  before  it  on  all
issues as may be raised by the parties though in its comprehension the  same
can be decided on a single or any given issue without going into  the  other
questions raised or that may  have  arisen.  Such  a  course  of  action  is
necessary to enable the next court in the hierarchy to bring the  proceeding
before it to a full and complete conclusion instead of causing a  remand  of
the matter  for  a  decision  on  the  issue(s)  that  may  have  been  left
undetermined as has happened in the present case. The above  may  provide  a
small solution to the inevitable delays that occur in  rendering  the  final
verdict in a given case.


20.   In the light of what has been discussed and  the  conclusions  reached
by us we are of the view that in the present case  the  order  of  the  High
Court should receive our interference and the matter should be  remanded  to
the  High  Court  for  a  de  novo  decision  which  may  be   rendered   as
expeditiously as  possible.  Accordingly,  we  set  aside  the  order  dated
13.05.2009 of the High Court and allow these appeals as indicated above.

                                             ...……………………J.
                                               [P. SATHASIVAM]



                                             ………………………J.
                                               [RANJAN GOGOI]
New Delhi,
December 14, 2012.






















-----------------------

[1] Subs, by the Adaptation of Laws Order, 1950, for “Provincial”.

[2]    (2010) 8 SCC 383

-----------------------
19