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 1]

Delhi High Court

Balwan Singh And Ors. vs Settlement Officer & Ors. on 3 December, 2012

Author: Sunil Gaur

Bench: Sunil Gaur

*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                      Reserved on: November 27, 2012
                      Pronounced on: December 03, 2012

+     W.P.(C) No. 8965/2007

      BALWAN SINGH AND ORS.              ..... Petitioners
                  Through: Mr.N.S.Dalal and Mr.Devesh
                            Pratap Singh, Mr.Aditya Bhadoo,
                            Advocates.

                  versus


      SETTLEMENT OFFICER & ORS         ..... Respondents

Through: Mr.V.K. Tandon, Advocate.

CORAM:

HON'BLE MR. JUSTICE SUNIL GAUR % JUDGMENT
1. Asserting that Gaon Sabha or Gaon Panchayat has right to use its land in the best possible manner for the benefit of the villagers, 21 petitioners claiming to be the residents of Village Mundka, Delhi, assail the impugned order of 1 st February, 2007 whereby their revision petition under Section 42 of East Punjab Holdings (Consolidation & Prevention of Fragmentation) Act, 1948 (hereinafter referred as the Consolidation Act) stands dismissed while maintaining order of Settlement Officer (Consolidation) of 4th April 1983 requiring shifting of cremation ground to new location at the outskirts of extended lal dora of this village and by holding that there is no provision in the W.P.(C) No. 8965/2007 Page 1 Consolidation Act to recall or review the order of 8th October, 1982 passed by his predecessor.
2. According to learned counsel for petitioners impugned order of 1st February, 2007 (Annexure P-2) suffers from jurisdictional error as the power to regulate places for disposal of the dead body lies with the concerned Gram Panchayat as per Section 18(j) of The Delhi Panchayat Raj Act, 1954 and so Consolidation Authorities have no jurisdiction to shift the cremation ground from one place to another during the consolidation proceedings.
3. At the hearing, it was pointed out by learned counsel for petitioners that scheme for consolidation of this village was framed in the year 1976 and at that time, Khasra No.779 (old), whose new number is Khasra No. 191 was earmarked as cremation ground. It is further pointed out that in the year 1980-81, some person sought intervention and Financial Commissioner vide his order of 6 th October, 1982 had directed that cremation ground be shifted from Khasra No.191 to another place at the outskirt of Firni as this Khasra Number is surrounded from all sides by residential plots of the right holders. Upon remand, Settlement Officer (Consolidation), vide order of 4th April 1983 had amended the scheme of consolidation while invoking Section 36 of Consolidation Act, to shift the cremation ground outside extended abadi and had thus rejected application filed for not shifting the cremation ground from Khasra No.191 with clarification that Gaon Sabha will be at liberty to use it in any manner it likes, other than W.P.(C) No. 8965/2007 Page 2 the cremation ground and this land will not be available for allotment to any individual.
4. It stands noted in the impugned order that L.P.A. by Gaon Sabha was dismissed on the ground that order of 8 th October, 2002 has not been challenged. During the course of hearing, it was not disputed that LPA was filed against order of 4th April, 1983.
5. Undisputedly, aforesaid order of 8th October, 1982 had been challenged by petitioners in the year 2002. According to petitioners, in the year 2002 itself they had come to know about passing of orders of 8th October, 1982 and of 4th April, 1983. To contend that the land earmarked for cremation ground cannot be changed by consolidation authorities as Gaon Sabha land reserved for common utilities has to be managed by Gaon Sabha only, attention of this Court was drawn to Gaon Sabha's purported Resolution of 11th July, 1983 which takes note of order of 8th October, 1982 of Financial Commissioner but still had resolved that majority of villagers were of the opinion that land of Khasra No.191 ought to be used as cremation ground.
6. Implicit reliance was placed by learned counsel for petitioners upon Deputy Commissioner's Affidavit of 22nd March, 1995 filed in Contempt proceedings before Financial Commissioner, Delhi wherein it was maintained that Gaon Panchayat is competent to regulate Gaon Sabha property including cremation ground as per Section 18(j) read with Section 32 of The Delhi Panchayat Raj Act, 1954. It was also asserted in the aforesaid Affidavit that consolidation authorities cannot override W.P.(C) No. 8965/2007 Page 3 statutory provisions of The Delhi Panchayat Raj Act, 1954, which is a subsequent legislation and that Gaon Panchayat, Mundka had already passed resolution of 11th July, 1983 regulating the use of Khasra No.191 as a cremation ground. To seek an end to contempt proceedings, it was stated in aforesaid Affidavit that this cremation ground had already two old sheds and as such the boundary wall was sought to be erected and the work was almost complete.
7. While relying upon aforesaid Affidavit and Gaon Panchayat resolution, it was contended by learned counsel for petitioners that impugned order suffers from jurisdictional error and so it deserves to be set aside as the jurisdiction to deal with cremation ground is with the Gaon Panchayat concerned and not with the consolidation authorities.
8. Learned counsel for respondents counters the afore-noted stand of petitioners, by asserting that no doubt regulation of cremation ground is the function of Gaon Panchayat but the lands reserved for common purposes are always relocated during the consolidation proceedings and there is a valid justification to do so in the instant case. To raise the plea of res-judicata, respondent's counsel relies upon the factum of Settlement Officer (Consolidation) order of 4th April, 1983 amending the scheme to shift cremation ground from Khasra No.191 to another place outside extended village abadi, having attained finality. Therefore, it is asserted on behalf of respondents that this writ petition is barred by res-judicata and even on merits, petitioners have no case as Affidavit of 22nd March, 1995 misconstrues the legal position W.P.(C) No. 8965/2007 Page 4 regarding jurisdiction to shift common utility land to another place being exclusively of consolidation authorities and so aforesaid Affidavit of 22nd March, 1995 is of no avail. Regarding Resolution of 11th July, 1983, it is maintained by respondent's counsel that this Resolution is signed by just eleven persons and is not a valid Gaon Sabha Resolution as the quorum for any Gaon Sabha meeting is 1/5th of its total members whereas this Resolution is signed by just eleven persons and because it cannot be said that there were just only fifty-five members in the Gaon Sabha of this village. So, dismissal of this writ petition is sought by learned counsel for respondents.
9. Upon indepth consideration of the submissions of respective parties and on perusal of material on record, this Court finds that Settlement Officer's order of 4th April, 1983, which is based upon Financial Commissioner's order of 8th October, 1982 has attained finality and operates as res-judicata. It needs no reiteration that an Authority does not have jurisdiction to decide a matter if res-

judicata or principle of estoppel arises. However, in this regard, a decision of a Coordinate Bench of this Court in Rajinder Singh and Ors. Vs. Government of the National Capital Territory of Delhi and Ors., rendered on 17th August, 2007 can be referred to with advantage.

10. In Rajinder Singh (Supra), it was ruled that considering that the matter has already been agitated upto this Court earlier, this Court is of the view that principles of res-judicata operate in such a situation to negate the plea that the order dated 17.1.2006 permitted W.P.(C) No. 8965/2007 Page 5 a re-opening of the entire dispute concerning the validity of the sale deeds through which the petitioners purchased the lands in question. Thus, principle of estoppel was applied to prevent Respondent No. 3 therein to seek to disturb finality of aforesaid legal consequence.

11. Attention of this Court was not drawn to any provision of law which permits Financial Commissioner to recall or review its order. Undisputedly, order of 8th October, 1982 passed by the earlier Financial Commissioner, Delhi has attained finality. Therefore, Financial Commissioner, Delhi was justified in not entertaining revision petition against aforesaid order of 8 th October, 1982 and Settlement Officer's order of 4th April, 1983, which has attained finality.

12. So far as jurisdictional bar raised by petitioners' counsel is concerned, suffice it would be to say that no doubt, regulation and maintenance of public utility lands is to be done by Gaon Sabha/Gaon Panchayat concerned but its relocation during the consolidation proceedings can be only done by the consolidation authorities. It is so said, because a plain reading of Section 18 of Consolidation Act makes it abundantly so clear. Aforesaid provision reads as under:-

"18. Lands reserved for common purposes -
Notwithstanding anything contained in any law for the time being in force, it shall be lawful for the Consolidation Officer to direct -
W.P.(C) No. 8965/2007                                                 Page 6
             (a)     that any land specifically assigned for any
                    common purpose shall cease to be so assigned
                    and to assign any other land in its place;
            (b)     that if in any area under consolidation no land
is reserved for any common purpose including extension of the village abadi, or if the land so reserved is inadequate, to assign other land for such purpose."

13. In view of the afore-noted provision of law, Financial Commissioner's order of 8th October, 1982 relocating the cremation ground outside the extended abadi of village is not only sound on facts but in law as well.

14. As is evident from the aforesaid narration, the jurisdiction to relocate public utility land during consolidation proceedings is of consolidation authorities and not of Gaon Sabha/Gaon Panchayat, whose one of the duty and function as enumerated in Section 18 of The Delhi Panchayat Raj Act, 1954, is to regulate and maintain such cremation grounds.

15. Since aforesaid Deputy Commissioner's Affidavit of 22nd March, 1995 in contempt proceedings before Financial Commissioner in another matter and the Gaon Panchayat Resolution of 11th July, 1983, which appears to be defective for want of quorum, are in ignorance of Section 18 of Consolidation Act as noted herein above, therefore, they are to be discarded as it is abundantly clear from afore-going narration that jurisdiction to W.P.(C) No. 8965/2007 Page 7 relocate any public utility land of Gaon Sabha/Gaon Panchayat during consolidation proceeding is of consolidation authorities and not of Gaon Sabha/Gaon Panchayat.

16. No doubt, scope of jurisdiction of this Court under Article 226 of the Constitution of India is limited to correcting errors of manifest injustice as reiterated in Rajinder Singh (Supra), while taking note of the decision in W.P. (C) No. 3232 of 2002, Dhani Ram v. Ram Sarup, rendered on 2nd February, 2007 relied upon by the petitioners, but this case is not one of such cases.

17. In light of what is said above, I find that impugned order does not suffer from any jurisdictional or manifest error. Resultantly, this writ petition is dismissed with no orders as to costs.


                                                        (SUNIL GAUR)
                                                            Judge
      DECEMBER 03, 2012
      pkb




W.P.(C) No. 8965/2007                                               Page 8