High Court Rajasthan High Court - Jodhpur

Madho Singh vs State & Ors on 1 October, 2009

Rajasthan High Court – Jodhpur
Madho Singh vs State & Ors on 1 October, 2009
                              1

       IN THE HIGH COURT OF JUDICATURE FOR
              RAJASTHAN AT JODHPUR

                             :::

                        JUDGMENT

                      Madho Singh
                            vs
                State of Rajasthan & Ors.


           D.B. CIVIL SPECIAL APPEAL NO.409/2001
           AGAINST THE ORDER DATED 12.3.2001
           PASSED IN S.B. CIVIL WRIT PETITION
           NO.9605/2001

DATE OF ORDER                      ::               1.10.2009

                     PRESENT
           HON'BLE MR. PRAKASH TATIA,J.
          HON'BLE MRS. MEENA V. GOMBER, J.


Mr.BL Purohit, Rajeev Purohit, for the appellant.
Mr.LD Khatri ]
Mr.Sunil Mehta ], for the respondents.

                         

BY THE COURT:

Heard learned counsel for the parties.

The appellant Madho Singh is aggrieved against the

dismissal of his writ petition vide order/judgment dated 12th

March,2001 by which the learned Single Judge of this Court

in appellant’s-petitioner’s writ petition held that since the

Board of Revenue had decided the pure question of fact

after appreciation of fact and law, therefore, there is no

reason to interfere in such finding of facts by the High Court
2

obviously while exercising jurisdiction under Article 227 of

the Constitution of India.

The facts in brief will be sufficient as it is a matter

relating of cancellation of allotment made in favour of one

Jagannath in the year 1967 of agricultural land under the

Rajasthan Land Revenue (Allotment of Land for Agricultural

Purposes) Rules, 1957 (hereinafter referred to as the Rules

of 1957) as well as under the Rules of 1970. According to

the appellant one Jagnu Das got allotment of land under the

rules referred above in village Mawa in the year 1966. The

appellant has no concern with this land. One Jagannath got

the land in the village Agarsar in the year 1967. Jagannath

sold his land to the petitioner-appellant in the year 1997

i.e., after about 30 years from the time of allotment of land

in favour of Jagannath then an application was submitted

under Section 82 of the Rajasthan Land Revenue Act, 1956

by the Tehsildar Pokaran before the court of District

Collector, Jaisalmer to challenge the original order of

allotment of 1967 made in favour of Jagannath. Jagannath

died and his daughter Smt. Suwa Devi was taken on record

as party-legal representative of Jagannath. In this petition,

the appellant-writ petitioner-purchaser of the land from

Smt. Suwa Devi was not made party. Be it as it may be,

the learned District Collector vide order dated 3rd June,
3

1997 reached to the conclusion that same Jagannath

obtained land by way of allotment under Rules of 1970, the

then Rules for allotment of agricultural land, in the village

Mawa and suppressing that fact, obtained another allotment

of land in village Agarsar in the year 1967. The said

subsequent allotment dated 9th June, 1967 of 75 bighas of

land in the village Agarsar was, therefore, obtained illegally

and by suppressing the relevant facts. The order of the

learned Addl. District Collector dated 3rd June, 1997 was

challenged by Smt. Suwa Devi before the Revenue

Appellate Authority, which was allowed by the Revenue

Appellate Authority vide order dated 10th Sept., 1997 after

taking note of the plea taken by Smt. Suwa Devi that her

father never applied for the land in village Mawa in the year

1966 and remanded the matter to the District Court,

Jaisalmer for holding a fresh inquiry and for giving an

opportunity of hearing to both the parties and to decide the

matter afresh whether it is a fit case for making reference

under Section 85 of the Rajasthan Land Revenue Act or not.

The respondent-State being aggrieved against the

order of remand dated 3rd July, 1997 submitted reference

before the Board of Revenue, Ajmer. The Board of Revenue

while examining the legality and validity of order of remand

dated 3rd June, 1997 observed that since it is admitted
4

position after inquiry that Jagannath got two allotments,

one in village Mawa on 8th July, 1966 and another in village

Agarsar on 9th June, 1997 measuring 75 bighas

respectively. Subsequent allotment in village Agarsar had

been obtained concealing the facts of allotment of village

Mawa, therefore, he was not landless person when the

allotment of village Agarsar was made to him. The Board of

Revenue also took note of the fact that this land had been

sold by him to the present non-petitioners from time to

time. Consequential, the reference was allowed by the

Board of Revenue and allotment of land made on 9th June,

1967 measuring 75 biahs of land of village Agarsar was set

aside. Against the said order of the Board of Revenue dated

6th July, 1999 a review petition was filed which was

dismissed by the Board of Revenue vide order dated 18th

May, 2000. Aggrieved against these orders, the petitioner-

purchaser from Smt. Suwa Devi preferred writ petition and

said writ petition was dismissed by the learned Single Judge

of this court merely on the ground that Board of Revenue

has decided pure question of facts and, therefore, in writ

jurisdiction this finding of fact cannot be interfered with.

Learned counsel for the appellant-petitioner

vehemently submitted that there was two persons, one

Jagnu Das and another Jagannath. Jagnu Das obtained
5

land in the village Mawa in the year 1966, whereas

Jagannath allotted land in the year 1967 in village Agarsar.

The appellant-petitioner purchased land after 30 years of

the allotment and i.e., in the year 1997 from Smt. Suwa

Devi D/o Jagannath and till then there was no objection

with regard to allotment in favour of father of the seller of

the land to the petitioner. It is submitted that the appellate

authority passed the order of remand only so as to hold an

inquiry whether there was two persons; namely, Jagannath

and Jagnu Das or not. Learned counsel for the appellant

also submitted ground of delay by which the allotment is

sought to be cancelled etc, but since the order which was

under challenge before the Board of Revenue was of

remand order, therefore, we need not to go into all these

aspects of the matter.

It appears that Board of Revenue was convinced that

Jagannath himself has obtained the land in the year 1966

and by suppressing that fact with regard to allotment of

land which was sold to the petitioner.

Learned counsel for the State vehemently submitted

that it was never the case of the petitioner that he had no

knowledge of the proceedings taken and when the

petitioner-appellant had full knowledge of all proceedings

taken before the authorities below then the petitioner has
6

no right to submit that he was not given full opportunity of

hearing or he was not made party. It was also submitted

that since the petitioner was not party, therefore, there was

no plea of the petitioner that Jagnu Das and Jagannath

were two different persons and even Smt. Suwa Deve

merely stated that her father would apply for the land of

village Mawa. In view of the above reasons, the learned

Single Judge rightly held that the disputed questions of

facts decided by the Board of Revenue cannot be interfered

by this Court while exercising extra ordinary jurisdiction

under Article 227 of the Constitution of India.

We considered the submissions of learned counsel for

the parties and perused the impugned orders.

It appears that Smt. Suwa Devi herself challenged the

order of the District Collector on the ground that her father

never applied for the allotment of land of village Mawa.

This fact has two facet; one that her father did not apply

and someone may have got the allotment in the name of

her father or second may be that the person who was given

land in allotment of village Mawa was a different person.

That plea is inherent in first plea also. The appellate

authority found that without holding any proper inquiry, the

matter cannot be decided. However, the learned District

Collector, Jaisalmer reached to the conclusion that
7

Jagannath got the land allotted in village Mawa. The

appellate authority remanded the matter to the learned

District Collector for holding an inquiry after giving an

opportunity of hearing to the parties. Therefore, subject

matter before the Board of Revenue was whether the order

of remand was illegal or not so as to entertain revision and

to set aside the order of remand by the Board of Revenue.

We do not find any reason in the order passed by the Board

of Revenue dated 6th July, 1999 whether it has been

considered whether the order of remand was illegal on any

count. It appears from the order, portion of which has been

quoted above, that the Board of Revenue proceeded

assuming that the Jagannath obtained the land in the year

1966 in village Mawa and, thereafter, again obtained land

by allotment in village Agarsar in the year 1967. The Board

of Revenue even observed that there was inquiry, whereas

the appellate authority found that there was no inquiry. In

such situation, the Board of Revenue should not have

interfered in the order of remand as by order of remand,

only opportunity was given to the parties to prove the fact

position. The order of the Board of Revenue impugned

dated 6th July, 1999 since has been passed on assumption,

rather than on facts, therefore, the learned Single Judge

was wrong in holding that such finding of fact which has
8

been recorded without holding inquiry cannot be interfered

in writ jurisdiction may be under Article 227 of the

Constitution of India.

Consequential, the appeal is allowed. The order of the

learned Single Judge dated 12.3.2001 as well as order of

the Board of Revenue dated 6th July, 1999 are set aside.

The order of the Revenue Appellate Authority dated 10th

Sept., 1996 is upheld. Now, the learned District Collector,

Jaisalmer may proceed in accordance with the directions

given in the remand order dated 10th Sept., 1997 in

accordance with law.

            (MEENA V. GOMBER), J.               (PRAKASH TATIA),J.




cpgoyal/-