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 22]

Supreme Court of India

Surinder Nath Dewan vs State Of Haryana And Ors on 19 January, 1994

Equivalent citations: AIR 1994 SUPREME COURT 1871, 1994 AIR SCW 1801, 1994 PUNJ LJ 252, 1994 (1) REVLR 540, 1995 HRR 120, (1994) 3 JT 363 (SC), 1994 (3) JT 363, 1994 (3) SCC(SUPP) 135, (1994) 1 SCR 186 (SC), (1994) 2 LANDLR 54, (1994) 2 LJR 100, (1994) 2 RENTLR 132, (1994) 2 RRR 357, (1994) 2 PUN LR 422, (1994) 2 CURLJ(CCR) 112

Bench: K. Ramaswamy, N. Venkatachala

           CASE NO.:
Appeal (civil)  2133 of 1984

PETITIONER:
SURINDER NATH DEWAN

RESPONDENT:
STATE OF HARYANA AND ORS.

DATE OF JUDGMENT: 19/01/1994

BENCH:
K. RAMASWAMY & N. VENKATACHALA

JUDGMENT:

JUDGMENT 1994(1) SCR 186 The following Order of the Court was delivered:

1. The appellant was declared to have 15 standard acres as surplus land by an order of the Collector dated December 12, 1960 made under the provisions of the East Punjab Security of Land Tenures Act, 1953, which had come into force on April 15, 1953. That order became final. Earlier, in the year 1956 under the East Punjab Area Utilisation of Lands Act, 1949, the possession of 41 kanals 19 marlas which is now declared as surplus, was taken by the Collector and leased out to a tenant. It appears that during consolidation proceedings, the appellant had manoeuvred to obtain a decision from the authorities that he had only 6 standard acres of surplus land.

Subsequently, in the year 1979, the appellant sought for restoration of land leased as being surplus land. In pursuance thereof, the Authorities appear to have issued directions to restore the leased land to the appellant. However, a simultaneous proceeding appears to have been taken to assign the earlier declared surplus land to landless poor. The appellant questioned the action of the respondent in assigning such surplus land to the landless poor on the ground that he was not given even show cause notice, by filing a writ petition in the High Court which was dismissed by order dated 3.1.1994. The present appeal by special leave is directed against that order.

2. Shri K.K. Mohan, learned counsel for the appellant strenuously contended that the appellant while is declared as surplus holder only of 5 standard acres of land, the respondents could not assign the lands in excess of 5 standard acres that too without issue of show cause notice to the appellant. We find no force in the contention. Admittedly, the appellant was declared as holder of 15 standard acres of surplus land by the order passed by the Collector on December 12, 1960. Having allowed that order to become final, the only course open to him was to have carried it in appeal or to have it reopened under that Act or under the Haryana Ceiling on Land Holding Act, 1972, provided the law permitted reopening of the proceedings and recomputation of the surplus holdings. That was not done. By operation of section 12(3) of the Haryana Act, the surplus land stood vested in the State free from all encumbrances on and with effect from December 23, 1972. Jaswant Kaur v. State of Haryana, A.I.R. (1977) P & H 221, a Full Bench Judgment which was approved by this Court in Jodha Ram v. F.C. Haryana, [1994] 1 S.C.C. 27, holds that the lands stood vested in the State absolutely effective from December 23, 1972. From that date then pre-existing right, title and interest in 15 standard acres including that in 5 standard acres of land stood vested in the State and the appellant stood divested of the title to the land. Therefore, the question of restoring 5 acres of land to the appellant or giving notice to the appellant does not arise.

3. It may not be construed that the other excess land which stood vested in the Government by operation of section 12(3) read with the order dated December 12, 1960 would impede any right, if the appellant had got by any subsequent orders modifying the determination of the surplus area in accordance with the provisions of 1953 Act. The appeal is, therefore, dismissed but without costs.