Allahabad High Court
Baij Nath vs State Of U.P. And Others on 1 February, 2010
Author: V.K.Shukla
Bench: V.K.Shukla
Court No. 21 Civil Misc. Writ Petition No. 146 of 2009 Baij Nath Versus State of U.P. and others Hon'ble V.K.Shukla,J Present writ petition has been filed questioning the validity of the order dated 19.12.1997 passed by Assistant Development Officer, Block Buxa, District Jaunpur and the order of its affirmance dated 31.10.2008 passed by Sub Divisional Officer, Sadar, District Jaunpur in proceedings under Rule 6-A U.P. Panchayat Raj (Maintenance of Family Registers) Rules, 1970.
Brief background of the case as mentioned by petitioner is that Dannu father of Hira Lal and Ram Pher @ Pheran died some time in the year 1946 and after his death name of his wife Smt. Jitau was recorded in the revenue papers. Smt. Jitau died on 03.01.1980 thereafter Land Record Inspector recorded the name of Hira Lal and Ram Pher @ Pheran. Ram Pher @ Pheran has challenged order of Supervisor Kannongo under Section 34 of Land Revenue Act. Said application was rejected. Ram Pher @ Pheran filed suit under Section 229-B of U.P. Z. A & L& R Act and said suit was dismissed on 10.03.1996. Appeal preferred against the same was also dismissed. Second Appeal was also filed before Board of Revenue and same was abated due to consolidation proceedings. In consolidation proceedings Aakar Patra 23 plots were recorded in the name of Hira Lal son of Dannu with half share and half share in the name of Ram Pher @ Pheran. Kisan Bahi was also issued in the name of Hira Lal son of Dannu and Akar Patra 45 was also got prepared in the name of aforesaid two incumbents namely Hira Lal son of Dannu and Ram Pher @ Pheran. Petitioner's contention is that attempt was made to get his name deleted from parivar register and in this direction. Ram Pher @ Pheran was shown as only son of Dannu and Hira Lal was shown as not at all son of Dannu and based on the same correction has been made. Appeal has been preferred and same has also been dismissed.
2At this juncture present writ petition has been filed.
Pleadings inter se parties have been exchanged thereafter present writ petition has been taken up for final hearing and disposal.
Learned counsel for the petitioner contended that in the present case proceedings in question under U.P. Panchayat Raj (Maintenance of Family Registers) Rules, 1970 are summary in nature and once material has been furnished which favoured the case of the petitioner, same has completely been ignored and on mere surmises and conjecture orders has been passed, to wipe out the effect of adjudication made in consolidation made in consolidation proceedings.
Countering the said submission, learned Standing counsel as well as learned counsel for the respondents on the other hand contended that rightful view has been taken in the matter and as such no interference should be made.
After respective arguments have been advanced factual position which is emerging in the present case is that earlier suit under Section 229- B of U.P.Z. A & L.R. Act had been dismissed on 10.03.1996. Appeal preferred against the same was also dismissed on 21.11.1990. Second appeal in question pending before Board of Revenue was abated on 16.04.1991 due to consolidation proceedings and in consolidation proceedings, admitted position is that property qua which Akar Patra 23 and Akar Patra 45 was prepared same was in the name of both incumbents namely Ram Pher @ Pheran and Hira Lal son of Dannu are there. Said proceedings have been permitted to attain finality. Once said proceedings have been permitted to attain finality then said aspect of the matter ought to have bee examined by authority concerned while making entries in the family register as envisaged under U.P. Panchayat Raj (Maintenance of Family Registers) Rules, 1970. Order in question reflects that only version given by respondents has been adverted to and public documents which were there which shows and substantiate the case of the petitioner has completely been ignored and as such decision making process is faulty on the face of it.
Consequently, order dated 19.12.1997 passed by Assistant Development Officer, Block Buxa, District Jaunpur and the order of its 3 affirmance dated 31.10.2008 passed by Sub Divisional Officer, Sadar, District Jaunpur are hereby quashed and set aside. Assistant Development Officer, Block Buxa, District Jaunpur is directed to pass fresh order after providing opportunity of hearing to the parties concerned and take appropriate decision on the basis of material produced by the parties concerned.
With the above the observations and direction present writ petition is allowed.
No order as to cost.
Dated 01.02.2010 Dhruv