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 1]

Punjab-Haryana High Court

Mandir Tirath Parashar vs State Of Haryana And Ors. on 17 May, 2005

Equivalent citations: (2005)141PLR603

Author: Rajive Bhalla

Bench: J.S. Narang, Rajive Bhalla

JUDGMENT
 

Rajive Bhalla, J. 
 

1. The petitioner, by way of the present writ petition, filed under Articles 226/227 of the Constitution of India, prays for the issuance of a writ of certiorari for quashing the impugned orders dated 30.10.1962 (Annexure P-3), 25.2.1963 (Annexure P-3A), 8.4.1991 (Annexure P-4), 12.10.1993 (Annexure P-5), 5.9.2002 (Annexure P-10), 14.11.2002 (Annexure P-12), 18.12.2003 (Annexure P-14) and 20.12.2004 (Annexure P-16).

2. The facts, as pleaded, are briefly enumerated herein after. The petitioner claims to be a religious and charitable organisation, on the basis of its history and the nature of the Temples housed in its complex. Mahant Shankar Gir passed away in January 1951. As there was no clear successor to the Mahant, civil litigation ensued between claimants, to the office of Mahant. During the course of this litigation, the Punjab' Security of Land Tenures Act, 1953 (hereinafter referred to as "the Punjab Act") came into force and the Collector Agrarian, vide order dated 30.10.1962 (Annexure P-3), declared 106 standard acres 10-1/2 units as surplus, which was reviewed, vide an order dated 25.2.1963 (Annexure P-3/A), declaring 107 standard acres 10-1/2 units as surplus. In these proceedings, the petitioner was represented by one Hardwar Gir. Meanwhile, the Haryana Ceiling of Land Holdings Act, 1972 (hereinafter referred to as "the Haryana Act") came into force.

3. The petitioner, through Hardwar Gir, filed C.W.P. No. 4424 of 1985, praying for exemption from the provisions of the Haryana Act, in accordance with Section 5-A thereof. The said writ petition was disposed of, vide order dated 1.5.1986, on the statement of the Deputy Advocate General, Haryana that the matter regarding exemption, under Section 5-A of the Haryana Act, would be decided on merits.

4. On 15.5.1986, the petitioner, again through, Hardwar Gir, filed an application under Section 5-A of the Haryana Act, praying for exemption from the operation of the Haryana Act. Vide order dated 8.4.1991 (Annexure P-4). The application was dismissed. The appeal, filed against the said order, was dismissed on 12.10.1993 (Annexure P-5).

5. On 16.1.1995, a mutation was sanctioned, reflecting the State of Haryana, as the owner of land, declared surplus in 1963. The petitioner, through Bir Gir, filed C.W.P. No. 1428 of 1999, impugning the sanction of mutation, as also the surplus area proceedings. The said writ petition was dismissed as withdrawn, vide order dated 25.7.2000, to enable the petitioner to approach the appropriate authorities. Meanwhile, Hardwar Gir and Bir Gir, passed away on 14.11.1996 and 18.9.2002 respectively and as averred, Bhalle Gir had already been appointed Mahant on 24.6.1994.

6. On 4.2.2002, the petitioner, through Bhalle Gir, filed an application praying for exemption of the surplus area, in terms of Section 5-A of the Haryana Act and for setting aside the mutation, dated 16.1.1995, passed in favour of the Haryana State on the basis of surplus area, declared in 1963. However, this application was dismissed by the Prescribed authority-cum-SDO Civil, Karnal on 5.9.2002 (Annexure P-10). An appeal filed before the Collector, Karnal, was dismissed vide order dated 14.11.2002 (Annexure P-12). The revisions,- filed before the Commissioner, Rohtak Division, Rohtak and the Financial Commissioner, Haryana were dismissed, vide orders dated 18.12.2003 (Annexure P-14) and 20.12.2004 (Annexure P-16) respectively.

7. Counsel for the petitioner contends that the orders, declaring land belonging to the petitioner, surplus, in the years 1962 and 1963, are liable to be set aside, as the petitioner was represented before the Collector, by one Hardwar Gir, who was neither the Mahant nor a person duly authorised to represent the petitioner-institution. The Collector Agrarian, while declaring surplus area, failed in the discharge of his obligation to ensure that the petitioner, was represented by a duly appointed Mahant or a daily authorised individual. Failure on the part of the Collector to ensure proper representation on behalf of the petitioner, renders the orders, passed in the years 1962 and 1963, declaring the petitioner's land surplus, non est.

8. Counsel for the petitioner states that exemption, under Section 5-A of the Haryana Act from the operation of the Haryana Act, has been declined, primarily on the ground that a similar application for exemption, filed on behalf of the petitioner, had been dismissed, pursuant to the order dated 8.4.1991 (Annexure P-4). A second application, on behalf of the petitioner, praying for the same relief, was not maintainable. It is contended that dismissal of the earlier application, vide order dated 8.4.1991 (Annexure P-4) would not bind the petitioner, as Hardwar Gir, who filed the earlier application, was neither the Mahant nor a person, duly authorised to represent the petitioner-institution. Hardwar Gir had no authority to represent the petitioner-institution and, therefore, the second application for exemption, under Section 5-A of the Haryana Act, was wrongly dismissed. It is further contended that as the petitioner-institution fulfills all the requirements, prescribed in Section 5-A of the Haryana Act, for grant of exemption to religious and charitable institutions, the respondents were not justified in declining exemption to the petitioner.

9. We have heard counsel, for the petitioner, perused the paper book, as also the impugned orders and express our inability to accept the contentions, put-forth by counsel for the petitioner.

10. Before we proceed to examine the contentions, raised by the petitioner, it would be necessary to notice that the petitioner seeks to impugn, apart from others, orders dated 30.10.1962 and 25.2.1963 (Annexures P-3 and P-3A), whereby land, belonging to the petitioner, was declared surplus under the Punjab Act. Challenge to the aforementioned orders is no longer available to the petitioner, as with the coming into force of the Haryana Act and pursuant to enactment of Section 12(3) thereof, land, declared surplus, under the Punjab Act, vests automatically in the State. The land having vested in the State Government, the petitioner cannot be permitted to set the clock back and seek to undo what has been statutorily achieved. The surplus area, declared under the Punjab Act, cannot be re-opened, as has been settled by the Hon'ble Supreme Court in Smt. Bagwanti Devi and Anr. v. State of Haryana and Anr. (1994-2)107 P.L.R. 423 (S.C.) : 1994 P.L.J. 245 and Sampuran Singh v. The State of Haryana and Ors., (1994-2)107 P.L.R. 470 (S.C.).

11. Challenge to the orders dated 30.10.1962 (Annexure P-3) and 25.2.1963 (Annexure P-3 A), whereby land, belonging to the petitioner, was declared surplus, is also pressed on the plea that the petitioner was not properly represented before the Collector, as Hardwar Gir, who appeared on behalf of the petitioner, was neither the Mahant nor a person authorised to represent the petitioner. The petitioner, being a religious and charitable institution, incapable of acting on its own, and to be proceeded against, through a duly appointed Mahant or a person duly authorised to represent it.

12. The aforementioned, plea, in our opinion, is not sustainable. It appears to be an after-thought, raised after the demise of Hardwar Gir and Bir Gir. The petitioner was represented by Hardwar Gir, before the Collector Agrarian, when land belonging to the petitioner-institution was declared surplus. As noticed in the narrative of facts, the petitioner filed a writ petition in this Court through Hardwar Gir. Hardwar Gir began to represent the petitioner-institution in the year 1963 and continued to do so till 1993. During this period, his authority to represent the petitioner-institution was not challenged by any person whatsoever. It is not believable that for a period of 40 years, the petitioner-institution remained without a Mahant or a person duly authorised to represent it. Silence, on the part of the petitioner, for a period of 40 years, as to the authority of Hardwar Gir to represent its interest, raises a serious doubt as to the veracity of this plea. Admittedly, after the nineteen fifties, no litigation ensued regarding the office of the Mahant. During his life time, no one raised any dispute as to his authority to represent the petitioner-institution. In our opinion, the present plea appears to be a mala fide attempt to take advantage of the demise of Hardwar Gir. No evidence, whatsoever, has been placed before us that would enable us to hold that Hardwar Gir did not represent the petitioner-institution.

13. The orders, declining the relief of exemption from the operation of the Haryana Act, are impugned on the ground that the earlier order dated 8.4.1991 (Annexure P-4), confirmed in appeal, vide order dated 12.10.1993 (Annexure P-5), which have been relied upon by the authorities, were not binding upon the petitioner, as the application was filed by Hardwar Gir, who was neither a Mahant nor a person duly authorised to represent the petitioner. As we have already negatived this plea in the context of the challenge to the orders of surplus area, nothing further need be said except that as the earlier application for exemption stood, rejected, the authorities rightly declined relief on a second application, on the same cause of action and for the same relief. The authorities, under the Haryana Act, rightly declined to entertain the second application for exemption, the first application having culminated in the orders dated 8.4.1991 (Annexure P-4) and 12.10.1993 (Annexure P-5), the matter could not be re-opened and re-agitated.

In view of what has been stated above, we are of the considered opinion that the impugned orders do not suffer from any illegality and impropriety that may call for interference by this Court, in the exercise of jurisdiction, under Article 226 of the Constitution of India. Consequently, the present writ petition is dismissed in limine with nor order as to costs.