Rajasthan High Court – Jodhpur
Jhabar Ram vs B.O.R. & Ors on 5 May, 2009
JHABAR RAM VS. BOARD OF REVENUE, AJMER & ORS.
(S.B.CIVIL WRIT PETITION NO.3343/96)
1
JHABAR RAM VS. BOARD OF REVENUE, AJMER & ORS.
(S.B.CIVIL WRIT PETITION NO.3343/96)
Dated: 5th May,2009.
HON'BLE MR.JUSTICE SANGEET LODHA
Mr. Sudhir Sharma, for the petitioner.
Mr. K.N.Joshi, for the respondents no.4 and 5.
None present for the respondents no. 1 to 3.
1. This writ petition is directed against order dated 10.7.96
passed by the Board of Revenue,Rajasthan, whereby the appeal
preferred by the respondent no. 4 Shri Lachhu Ram against the
judgment and decree dated 10.4.91 passed by the Revenue
Appellate Authority ( in short "RAA" hereinafter), Bikaner has
been allowed. Consequently, the judgment and decree dated
28.2.86 passed by the Assistant Collector, Rajgarh dismissing
the suit preferred by the petitioner, stands restored .
2. The brief facts relevant for the present purpose are that
late Shri Aad Ram was holding 106 bighas of land in Punsisar
and Somsisar, Tehsil Taranagar, District Churu. He was also
holding 75.15 bighas of land in Tidiasar, Tehsil Nohar, District Sri
Ganganagar. Late Shri Aad Ram was survived by four sons
namely, Girdhari, Lachhu Ram, Farsa Ram and Oma Ram. Out of
these four sons, Oma Ram expired issue less . Farsa Ram also
expired living behind his widow Smt. Shera. The petitioner herein
is adopted son of Smt. Shera .
3. After the death of Shri Aad Ram, the land measuring 75.15
JHABAR RAM VS. BOARD OF REVENUE, AJMER & ORS.
(S.B.CIVIL WRIT PETITION NO.3343/96)
2
bighas situated in village Tidiasar was mutated in the names of
Girdhari and Lachhu Ram 2/3 share and Smt. Shera , widow of
Farsa Ram 1/3 share vide mutation opened on 22.8.56.
However, the mutations in respect of the lands situated in
villages Punsisar and Somsisar were opened in the names of
Girdhari and Lachhu Ram only excluding Smt. Shera. The
mutation in respect of the land situated in Punsisar and Somsisar
were opened after the mutation opened in respect of the land in
village Tidiasar.
4. After the death of Smt. Shera, the mutation in respect of
the lands Tidiasar was opened in the name of the petitioner
being adopted son of Smt. Shera and a note to this effect was
made in the relevant mutation register and thereafter, the
relevant entries were made in Jamabandi as well.
5. The petitioner demanded 1/3rd share from the Lachhu Ram
and Girdhari, respondents no. 4 and 5 herein, in the lands
situated in villages Punsisar and Somsisar as well, which was
refused. In these circumstances, the petitioner filed a suit for
declaration and correction of entries in the court of Assistant
Collector, Rajgarh. The suit was dismissed vide judgment and
decree dated 28.2.86 on the ground that the name of the
petitioner or Smt. Shera does not find mention in the Revenue
Record and Smt. Shera was never in possession of the lands in
JHABAR RAM VS. BOARD OF REVENUE, AJMER & ORS.
(S.B.CIVIL WRIT PETITION NO.3343/96)
3
question.
6. Aggrieved by the judgment and decree dated 28.2.86
passed by the Assistant Collector, Rajgarh, the petitioner
preferred an appeal before the RAA , Bikaner . The RAA arrived
at the conclusion that when 1/3rd share was given to Smt. Shera
being the widow of Shri Farsa Ram in the land situated in village
Tidiasar, there was no reason to deny her share in the lands of
villages Punsisar and Somsisar. Accordingly, the appeal preferred
by the petitioner was allowed and the suit was decreed by the
RAA vide judgment and decree dated 10.4.91.
7. Aggrieved by the judgment and decree dated 10.4.91,
second appeal was preferred by the respondent no. 4 before the
Board of Revenue which has been allowed by the order
impugned dated 10.7.96 and the judgment and decree dated
10.4.91 passed by the RAA, Bikaner has been set aside and
consequently,the judgment and decree dated 28.2.86 passed by
the Assistant Collector, Rajgarh stands restored. Hence, this
petition.
8. The learned counsel for the petitioner submitted that the
learned Board of Revenue has seriously erred in holding that
since Smt. Shera did not challenge the mutations entered in the
names of respondents no. 4 and 5 during her lifetime therefore,
the same cannot be challenged by her adopted son, the
JHABAR RAM VS. BOARD OF REVENUE, AJMER & ORS.
(S.B.CIVIL WRIT PETITION NO.3343/96)
4
petitioner herein. The learned counsel submitted that the fact
that the name of Smt. Shera was not there in the revenue record
cannot be a ground for rejecting the petitioner's prayer for
declaration of his rights. The learned counsel submitted that the
facts that Shri Farsa Ram was real brother of the respondents
no. 4 and 5 and Smt. Shera was his widow and the petitioner is
adopted son of Smt. Shera are not in dispute. Accordingly, it is
submitted by the learned counsel that the lands being ancestral
in the name of late Shri Aad Ram, Farsa Ram had birth right and
after his death , his widow was entitled to a share in the
property and after the death of the widow, the petitioner , her
adopted son is entitled to 1/3rd share in the lands in question.
9. Per contra, the learned counsel Mr. K.N.Joshi, appearing on
behalf of respondents no. 4 and 5 submitted that Smt. Shera
was alive till the year 1972 but she did not claim any share in
the lands in question and she never remained in possession of
the lands during her lifetime therefore, the petitioner claiming
himself to be her adopted son is not entitled for any share in the
lands in question. It is submitted by the learned counsel that
even according to the petitioner , he was adopted by Smt. Shera
on 22.12.62 and Smt. Shera was alive till the year 1972 but she
did not file any suit for declaration of her rights in the lands in
question therefore, at this belated stage, the petitioner cannot
JHABAR RAM VS. BOARD OF REVENUE, AJMER & ORS.
(S.B.CIVIL WRIT PETITION NO.3343/96)
5
claim declaration of his khatedari rights in the lands in question.
Accordingly, it is submitted that the learned Board of Revenue
has committed no error in setting aside the judgment and decree
dated 10.4.91 passed by the RAA, Bikaner.
10. I have considered the rival submissions and perused the
record.
11. Admittedly, the lands in question are ancestral and
therefore, the respondent nos. 4 and 5 and late Shri Farsa Ram
had a birth right to have share in the lands. It is also not in
dispute that after the death of Shri Farsa Ram, his widow Smt.
Shera was entitled for 1/3rd share in the lands in question. The
adoption of the petitioner by Smt. Shera was not disputed by the
respondent no.4 and 5 before the learned trial court and
therefore, no issue was framed in this regard. Therefore, the
petitioner's entitlement for 1/3rd share in the land being adopted
son of Smt. Shera cannot be disputed. It is not the case of the
respondents that any partition has taken place amongst the legal
heirs of Shri Aad Ram and in that Smt. Shera could get only 1/3rd
share in the land situated at village Tidiasar and no share was
allotted to her in the lands situated in villages Punsisar and
Somsisar. Merely because inadvertently, the lands situated in
village Punsisar and Somsisar have been recorded in the names
of respondents no. 4 and 5 only, the share of Smt. Shera and
JHABAR RAM VS. BOARD OF REVENUE, AJMER & ORS.
(S.B.CIVIL WRIT PETITION NO.3343/96)
6
consequently, the share of the petitioner being adopted son of
Smt. Shera does not stand extinguished. Neither the fact that
her name has not been entered in the Revenue Record nor the
fact that she was not in actual possession of the land for all
these years can be a ground for denial of her due share in the
lands in question for which she was legally entitled. In this view
of the matter, in considered opinion of this court, the learned
Board of Revenue has seriously erred in setting aside the
judgment and decree passed by the RAA, Rajgarh, whereby the
judgment and decree passed by the Assistant Collector , Rajgarh
dismissing the suit preferred by the petitioner has been set aside
and the suit preferred by him for declaration of his rights has
been decreed.
12. In view of the discussion above, the order impugned
passed by the Board of Revenue deserves to be quashed and set
aside.
13. In the result, the writ petition succeeds, it is hereby
allowed. The impugned order dated 10.7.96 passed by the Board
of Revenue,Rajasthan is set aside and the judgment and decree
dated 10.4.91 passed by the RAA , Bikaner decreeing the suit
preferred by the petitioner before the Assistant Collector,
Rajgarh is restored. No order as to costs.
(SANGEET LODHA),J.