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 7, Cited by 0]

Rajasthan High Court - Jaipur

Ramswaroop vs J D A And Ors on 2 March, 2022

Author: Pankaj Bhandari

Bench: Pankaj Bhandari

      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

                  S.B. Civil Writ Petition No. 6340/2007

Ramswaroop son of Govind Ram, resident of Meenawal Pradhan
Ki Dhani, Kanakpura Stand, Jaipur
                                                                     ----Petitioner
                                     Versus
1. Jaipur Development Authority, Indira Circle, J.L.N. Marg,
Jaipur.
2. Laxmi Nagar Grah Nirman Sahakari Samiti Limited through its
Mantri, Ramgopal son of Jagdish Narain, 201, Havna Tower,
Brahmpuri Khurra, Jaipur.
                                                                  ----Respondent
3. JDA Appellate Tribunal, Jaipur Development Authority, Jaipur.
                                                      ----Proforma Respondent
4. Kanak Vihar And Kanak Vihar Extension Vikas Samiti through
its Executive Member, Shri Manesh Singh Tanwar, Office at 20,
Kanak Vihar Vistar, Sirsi Road, Jaipur.
                                                                  ----Respondent
                               Connected With
                   S.B. Civil Writ Petition No. 7/2016
Ram Swaroop S/o Late Shri Govindram, resident of Meenawala,
Pradhano     Ki    Dhani,    Sirsi    Road,       Kanakpura        Stand,   Jaipur,
Rajasthan.
                                                                     ----Petitioner
                                     Versus
1. Jaipur Development Authority through Secretary, J.L.N. Marg,
Jaipur, Rajasthan.
2. Government of Rajasthan through Tehsildar, Jaipur Tehsil &
District, Jaipur, Rajasthan.
3.   Laxminagar      Grah     Nirman        Sahakari        Samiti   through    its
President, Hanuman Tower, Near Brahmpuri Khurrah, Gangori
Bazar, Jaipur, Rajasthan.
4. Kanak Vihar & Kanak Vihar Vistaar Vikar Samiti through its
Working Member Shri Mahesh Singh Tanwar, Office at 20, Kanak
Vihar Vistaar, Sirsi Road, Jaipur.
5. State of Rajasthan through Secretary, U.D.H. Department,
Government Secretariat, Jaipur, Rajasthan.
                                                                  ----Respondents


                      (Downloaded on 04/03/2022 at 09:01:15 PM)
                                           (2 of 11)                 [CW-6340/2007]


             S.B. Civil Contempt Petition No. 322/2008
Ramswaroop son of Shri Govind Ram, resident of                       Meenawala,
Pradhano-Ki-Dhani, Kanakpura Station, Jaipur.
                                                                    ----Petitioner
                                    Versus
1.   Shri    H.S.   Bhardwaj,        Additional         Commissioner,      Jaipur
Development Authority, Jaipur, J.L.N. Marg, Jaipur.
2. Shri Ram Prasad Sharma, Chief Controller Enforcement No.3,
J.D.A., J.L.N. Marg, Jaipur.
                                                                 ----Respondents
                S.B. Civil First Appeal No. 365/2008
1. Ram Niwas aged 49 years, son of Late Shri Govind Ram
2. Nand Kishore, aged 47 years, son of Late Shri Govind Ram
3. Ram Swaroop, aged 44 years, son of Late Shri Govind Ram
All residents of Village Meenawala, Pradhanon-Ki-Dhani, Tehsil
Jaipur, District Jaipur (Rajasthan).
                                                         ----Plaintiff-Appellants
                                    Versus
1. Laxmi Nagar Grah Nirman Sahkari Samiti Ltd., Registration
No.2493-L, 201, Hanuman Tower, Brahmpuri Khurra, Jaipur
through Secretary.
2. The Jaipur Development Authority, Jawahar Lal Nehru Marg,
Jaipur through Secretary.
3. The State of Rajasthan, the District Collector, Office of District
Collector, Bani Park, Jaipur (Rajasthan).
                                                 ----Defendant-Respondents


For Petitioner(s)         :     Mr. R.N. Mathur, Senior Advocate,
                                assisted by Mr. Manoj Bharadwaj
                                through VC
For Respondent(s)         :     Mr. R.K. Mathur, Senior Advocate,
                                assisted by Mr. Aditya Kiran Mathur
                                through V.C. (in Civil First Appeal
                                No.365/2008)
                                Mr. Ajit Singh for JDA
                                Mr. Kapil Gupta for respondent No.2
                                (in C.W. No.6340/2007 and C.W.
                                No.07/2016)
                                Mr. Jagmohan Saxena



            HON'BLE MR. JUSTICE PANKAJ BHANDARI


                     (Downloaded on 04/03/2022 at 09:01:15 PM)
                                             (3 of 11)                       [CW-6340/2007]

                                       Order

ORDER RESERVED ON                            ::                             17/01/2022
ORDER PRONOUNCED ON                          ::                             02/03/2022


1.   Petitioner - Ram Swaroop has preferred S.B. Civil Writ

Petition No.6340/2007 inter-alia praying therein that order dated

20.7.2007 and the order of regularization dated 14.12.2006 may

be   quashed   and      set     aside      and         the    respondent           -    Jaipur

Development Authority (for short "JDA") be directed not to issue

any patta in pursuance of the so-called regularization. Same

petitioner - Ram Swaroop has preferred S.B. Civil Writ Petition

No.7/2016   inter-alia       praying       therein           that    the    order       dated

19.12.2005 passed by the Authorized Officer, Jaipur Development

Authority, Jaipur and the order dated 8.9.2015 passed by the

Divisional Commissioner in Appeal No.37/2015 may be quashed

and set aside and respondents be directed to record land in

dispute in the name of the petitioner in revenue record.


2.   Petitioner-Ram Swaroop and others have preferred S.B. Civil

Regular First Appeal No.365/2008 aggrieved by the order dated

4.3.2008 whereby application under Order 7 Rule 11 CPC was

allowed by the Court below and the suit was rejected. S.B. Civil

Contempt    Petition     No.322/2008              in    S.B.        Civil   Writ       Petition

No.6340/2007 has been filed by petitioner - Ram Swaroop praying

therein that the respondents be declared guilty for the non-

compliance of the interim order of the High Court dated 13.9.2007

and to punish the respondents suitably considering the facts and

circumstances of the case.




                       (Downloaded on 04/03/2022 at 09:01:15 PM)
                                         (4 of 11)                    [CW-6340/2007]


3.   The dispute in all these petitions pertains to land situated in

Village   Meenawala,    Sirsi    Road,       Jaipur       situated     in   Khasra

No.122/123 measuring 2 bigha 7 biswa, Khasra No.125 measuring

1 bigha 19 biswa, Khasra No.127 measuring 5 biswa, Khasra

No.128 measuring 2 bigha 12 biswa, Khasra No.133 measuring 21

bigha, Khasra No.134 measuring 8 bigha 1 biswa, Khasra

No.134/432 measuring 2 biswa; the total Khasra numbers are 8

and total land is measuring about 37 bigha 18 biswas in which

share of Govind Ram was 1/5th i.e. total disputed land is around 7

bighas. The subject matter of the dispute in all these petitions

being the above land, the same are being decided by this common

order.


4.   The factual matrix of the case are that an agreement to sell

was executed on a stamp of Rs.10 by Govind Ram in favour of

Laxmi Nagar Grah Nirman Sahakari Samiti Ltd. (hereinafter

referred to as "the Society") on 30.12.1995 at an agreeable

consideration of Rs.2,10,000/- per bigha. In the agreement,

Govind Ram admitted that the land was being sold for his and for

his family's need. The time period for payment of the entire

consideration was upto 31.3.1997. The right to develop a scheme

& to allot the land, right to get the documents registered and the

right to get the land converted were given in the agreement.

Different payment receipts and bank statements point out towards

the payment having been made to Govind Ram in lieu of the sale

agreement. In 1999, the Society submitted a list of members and

an application was filed by the Society under Section 90-B of The

Rajasthan Land Revenue Act, 1956 (hereinafter referred to as "the



                   (Downloaded on 04/03/2022 at 09:01:15 PM)
                                           (5 of 11)                     [CW-6340/2007]


Act of 1956"). Public notices were published in "Dainik Navjyoti"

and "Mahka Bharat" under Section 90-B of the Act of 1956 read

with Section 63 of the Tenancy Act on 8.12.2005. One of the co-

shares   filed   objections      on     12.12.2005.              Vide   order   dated

19.12.2005, the Authorized Officer, Deputy Commissioner, Zone-

VII, JDA, Jaipur noted that there was violation of Section 90-B(1)

of the Act of 1956 and directed to record the land in the name of

JDA. Govind Ram expired on 15.9.2006. The scheme plan was

approved by the JDA on 26.10.2006. Notification dated 4.12.2006

under Section 25(3) was published in the newspapers issued by

the JDA regarding change in Master Plan-2011 for subject matter

from commercial to residential and seven days' time was given for

submission of the objections. On 14.12.2006 regularization of the

scheme of the Society was approved. The petitioner preferred a

reference under the JDA Act on 11.12.2006 on the ground that the

agreement was fabricated, notice was not served on the applicant

and Govind Ram had no right to sell the entire ancestral property,

as he can only sell his part of the share. The reference was

dismissed vide order dated 20.7.2007. S.B. Civil Writ Petition

No.6340/2007 is filed assailing the above order.


5.   Petitioner - Ram Swaroop has filed S.B. Civil Writ Petition

No.7/2016 aggrieved by the order of the Divisional Commissioner

dated 8.9.2015 whereby challenge to the order dated 19.12.2005

passed by the Court of Authorized Officer and Upayukt JDA was

declined.


6.   It is contended by learned counsel for petitioner - Ram

Swaroop that the agreement to sell was not registered and


                     (Downloaded on 04/03/2022 at 09:01:15 PM)
                                          (6 of 11)              [CW-6340/2007]


properly stamped, so it was not admissible in evidence. It is also

contended that no personal notice was served upon petitioner -

Ram Swaroop in relation to proceedings under Section 90-B of the

Act of 1956. There was no signature of Govind Ram on the service

report of the notice issued under Section 90-B of the Act of 1956

and only thumb impression was there. It is further contended that

public notices were published in newspapers, which were not

having wide circulation in the vicinity. It is also contended that the

property was ancestral property and co-parcener right cannot be

sold by father and hence, the agreement is forged and fake and

not binding upon petitioner.


7.   It is contended by learned counsel for JDA and Society that

the agreement to sell was a notarized agreement and as per

Section 90-B of the Act of 1956, proceedings can be initiated on

an agreement to sell and registration thereof is not necessary. It is

also contended that Govind Ram executed the agreement, money

was received by him and was also deposited in his bank account.

It is further contended that petitioner - Ram Swaroop is taking

different stands in different petitions. In S.B. Civil Writ Petition

No.6304/2007, petitioner's case was that father of the petitioner

was the khatedar of 1/5th share in the disputed khasra numbers

whereas, in S.B. Civil Writ Petition No.7/2016, case of petitioner -

Ram Swaroop is that the land is ancestral land.


8.   It is contended that in Civil Suit No.33/2007 titled as

Rajendra Kumar Sharma Versus Pappu Lal and others in which

Ram Swaroop and his brothers were the defendants, the trial

Court has held that the proceedings carried out by JDA under


                    (Downloaded on 04/03/2022 at 09:01:15 PM)
                                          (7 of 11)              [CW-6340/2007]


Section 90-B of the Act of 1956 are valid. It was also held that

Ram Swaroop and his brothers are not entitled to have their share

partitioned by metes and bounds.


9.    It is contended that the issues have been decided against

Ram Swaroop vide judgment and decree dated 4.11.2019. Copy of

the judgment and decree was placed before the Court and Ram

Swaroop and his brothers have not filed any appeal against the

said judgment and decree. The fact of passing of the judgment

and decree was not disputed by learned counsel for the petitioner.


10. It is contended by learned counsel for the Society that plots have been allotted to the allottees and they have raised construction on the land and pattas were issued in regularization camps. It is also contended that the entire proceedings carried out by the JDA are in accordance with law. A notice was published in Dainik Navjyoti, which has wide circulation in the region. It is further contended that one of the co-sharers has filed objections, which goes to show that the notice was served and was also received by the objectors. It is contended that Govind Ram never raised any objection during his lifetime and soon after his death and after the plan was approved by the JDA and notifications were issued, that the present petitioner has raised objection.

11. I have considered the submissions.

12. The fact of execution of agreement to sell and deposit of sale consideration, is established from the documents available on record. The contention of the counsel for the petitioner that there is no registered sale deed and on the basis of agreement to sell, no rights can be transferred, do not have any force for the very (Downloaded on 04/03/2022 at 09:01:15 PM) (8 of 11) [CW-6340/2007] reason that Section 90-B of the Act of 1956 itself provides that any person, holding any land for agricultural purposes in urbanisable limits or peripheral belt of an urban area has used or has allowed to be used such land or part thereof, as the case may be, for non-agricultural purposes or, has parted with possession of such land or part thereof, as the case may be, for consideration by way of sale or agreement to sell and/or by executing power of attorney and/or will or in any other manner, for purported non- agricultural use, the rights and interest of such a person in the said land or holding or part thereof, as the case may be, shall be liable to be terminated and such land shall be liable to be resumed. Section 90-B of the Act of 1956 therefore provides for termination of rights even when an agreement to sell has been executed. Thus, a registered sale deed is not necessary for proceeding under Section 90-B of the Act of 1956.

13. The other contention of the counsel for the petitioner that father of the petitioner had not executed the agreement to sell and a forged document has been created, cannot be accepted for the very reason that the agreement to sell was executed in 1995, the sale consideration was paid in the account of father of the petitioner and till his demise, he never objected or raised any grievance with regard to the alleged agreement to sell. The next objection of the counsel for the petitioner that notices were published in the newspapers, which are not having wide circulation cannot be sustained for the very reason that newspapers "Dainik Navjyoti" has vide circulation in the region. Moreover, one of the co-tenants had even filed objection meaning thereby that it was a (Downloaded on 04/03/2022 at 09:01:15 PM) (9 of 11) [CW-6340/2007] public notice. The contention of the counsel for the petitioner that notices were not served in accordance with Sections 59 and 96 of the Rajasthan Land Revenue Act, cannot be accepted for the very reason that notices were duly served on father of the petitioner and his thumb impression is there on the service report.

14. It is pertinent to note that petitioner - Ram Swaroop has taken different stands in the petitions presented before this Court. In one of the petitions, his stand is that the property is ancestral property and he has right as a coparcener whereas in the other set of petition, he has pleaded that property belonged to his father and forged agreement to sell was created. Admittedly, petitioner's father - Govind Ram had 1/5 share in the disputed property and he was a khatedar tenant of 1/5 share of the said land. The issue with regard to right of the petitioner and his brothers on the land of which petitioner's father was having 1/5 share as a khatedar tenant was dealt with by the Additional District Judge No.9, Jaipur Metropolitan in Civil Suit No.33/2007 and it was decided by the Court below that the proceedings carried out by the JDA under Section 90-B of the Act of 1956 are valid. The Court has also held that the petitioner and his brothers are not entitled to get the property divided by metes and bounds. The said judgment and decree has attained finality as no appeal has been preferred by petitioner against the said judgment and decree.

15. It is further pertinent to note that after the resumption of the land, a scheme has been developed and pattas have been issued and constructions have been raised thereupon by the plot owners. It is also evident that the JDA has resumed the land as it was (Downloaded on 04/03/2022 at 09:01:15 PM) (10 of 11) [CW-6340/2007] being used for non-agricultural purposes and even assuming that there was no agreement to sell still the JDA had power to resume the land as it was being used for non-agricultural purposes.

16. The original khatedar executed the agreement to sell in 1995 and during his lifetime, he did not take any objection and it was only after his death that for the first time petitioner has raised objection to the proceedings under Section 90-B of the Act of 1956. The petitioner has utterly failed to establish that the agreement to sell was forged and this issue stands finally decided by the Civil Court.

17. The contention that the acquisition of the land is illegal also stands decided against the petitioner in Civil Suit No.33/2007 wherein the Court has held that there is no illegality in the acquisition proceedings. Hence, the petitioner is not entitled for any relief with regard to resumption of the land by the JDA as there is no illegality in the order dated 19.12.2005 passed by the Authorized Officer, JDA. Similarly, the Divisional Commissioner has not committed any error in dismissing the appeal preferred by the petitioner. There is no illegality in the impugned order dated 8.9.2015 so as to exercise the writ jurisdiction. Consequently, I do not find any force in S.B. Civil Writ Petition No. 7/2016.

18. S.B. Civil Writ Petition No.6340/2007 wherein prayer is made for directing the JDA not to issue any patta in pursuance of the regularization also does not have any force as the order of regularization has been passed in furtherance of the orders under Section 90-B of the Act of 1956. Thus, this Court is of the considered view that the proceedings initiated by the JDA were (Downloaded on 04/03/2022 at 09:01:15 PM) (11 of 11) [CW-6340/2007] strictly in accordance with the Act and they have not committed any illegality in resuming the land and in regularizing the scheme. The JDA Appellate Tribunal has also not committed any error in rejecting the reference preferred by the petitioner. There is no illegality whatsoever in the order dated 20.7.2007 so as to exercise the writ jurisdiction.

19. This Court also does not find any force in the regular first appeal for the very reason that issue stands decided between the parties after the judgment and decree dated 4.11.2019 passed in Civil Suit No.33/2007 wherein the objection with regard to the execution of the agreement to sell was not sustained and the proceedings under Section 90-B of the Act of 1956 were held to be valid. This Court is of the considered view that the petitioner has no case whatsoever. Hence, this Court deems it proper to dismiss the regular first appeal and discharge the contempt notices. Accordingly, Writ Petition No.6340/2007, Writ Petition No.7/2016, Regular First Appeal No.365/2008 are dismissed. Notices issued in Contempt Petition are discharged. Accordingly, Contempt Petition No.322/2008 is also dismissed.

20. All the pending applications stand disposed of.

(PANKAJ BHANDARI),J SUNIL SOLANKI /PS (Downloaded on 04/03/2022 at 09:01:15 PM) Powered by TCPDF (www.tcpdf.org)