High Court Rajasthan High Court - Jodhpur

State Of Raj vs Kana Ram & Ors on 24 March, 2009

Rajasthan High Court – Jodhpur
State Of Raj vs Kana Ram & Ors on 24 March, 2009
                                     1

S/3
               S.B. CIVIL WRIT PETITION NO.4948/2006.
                   State of Rajasthan Vs. Kana Ram & Ors.



      Date of Order :: 24th March 2009.

            HON'BLE MR. JUSTICE DINESH MAHESHWARI

      Mr. Sandeep Bhandawat, GC, for the petitioners.
      Mr. S.D.N. Bhatt ]
      Mr. S.G. Ojha    ], for the respondents.
                                     ....

      BY THE COURT:

By the order dated 03.04.2001 as drawn in Reference

Application No.16/1994, the Collector, Jodhpur proceeded to

make a reference to the Board of Revenue for setting aside

mutation No. 314 as effected in relation to the land comprised

in khasra Nos.910/747 and 910/1/747 at Khema-ka-kua,

Tehsil Jodhpur.

On the basis of a complaint made to him, the learned

Collector noticed that the father of the non-applicants

(respondents Nos. 1 to 3 herein) had been a trespasser over

the said land comprised in khasra Nos.910/747 and 910/1/747

that was a Government land falling within the municipal limits;

and that the Tehsildar, Jodhpur adopted proceedings under

Section 91 of the Rajasthan Land Revenue Act, 1956 (‘the Act

of 1956’) and directed dispossession while imposing fine but

then, the said proceedings under Section 91 of the Act of
2

1956 were dropped upon taking of an appeal to the Additional

Collector, Jodhpur. The learned Collector observed that

merely for dropping of the proceedings under Section 91 of the

Act of 1956, the non-applicants did not acquire khatedri rights

in the land in question but during a revenue campaign, the

Assistant Collector proceeded to issue a sanction in favour of

the non-applicants on the basis of the order passed in the

said appeal arising out of the proceedings under Section 91 of

the Act of 1956 that led to the disputed mutation No.314. The

learned Collector opined that such a communication from the

Assistant Collector was not authorised by law; and the

disputed mutation No.314 having not been effected on the

basis of a competent order, was liable to be set aside.

The reference so made was taken up for consideration

by the Board of Revenue in Reference Case No. 582/2001. It

was argued before the Board of Revenue in support of the

reference that a similar nature Reference Case No. 266/1986:

State Vs. Ganga Ram had already been allowed wherein

mutation No. 315 dated 03.07.1979 was ordered to be set

aside. It was, however, contended on behalf of the non-

applicants that the land in question in the present case was

earlier comprised in khasra No. 747/20 and in its relation, the

Sub Divisional Officer, Jodhpur, while allowing an application
3

moved under Section 15 of the Rajasthan Tenancy Act, 1955

(‘the Act of 1955’), declared khatedari rights in favour of the

father of the non-applicants by the order dated 28.11.1956.

The non-applicants contended that the said one was an order

passed by the competent court under Section 15 (5) of the Act

of 1955 and had attained finality. The non-applicants further

contended that themselves and their ancestors had been in

possession of the land in question even before Svt. Year

1997 and referred to the documentary evidence in that regard.

It was asserted that the mutation in question had not been

sanctioned merely on the basis of dropping of the proceedings

under Section 91 of the Act of 1956 but was essentially based

on the order passed under Section 15 of the Act of 1955. It

was also pointed out that after the mutation in question, the

land had been permitted to be divided; and further mutation

No. 526 dated 25.08.1986 had been effected in that regard.

While submitting that the reference was a highly belated one

and was made only on the basis of a complaint that was

lodged for personal enmity, the non-applicants also pointed

out that the Board of Revenue had dismissed the similar

nature reference cases on 07.09.1987.

The learned Member of the Board found that the
4

contentions as urged before him by the counsel for the non-

applicants were definitely urged before the Collector, Jodhpur

but while making the reference, the learned Collector did not

dilate on such points nor even examined the evidence. The

learned Member also found that the order as passed under

Section 15 of the Act of 1955 granting khatedari rights to the

non-applicants and their father was neither taken into

consideration by the Collector in his reference order nor was it

shown if the said order was ever challenged. The learned

Member also referred to the fact that upon the land in question

falling within the municipal limits, the Urban Improvement

Trust, Jodhpur did move an application to the Collector

concerned for making a reference but then, such an

application came to be rejected as withdrawn.

The learned Member of the Board of Revenue noticed

the facts that the mutation in question was effected as back as

on 28.12.1978 and ever since the year 1979, the land stood

recorded in the names of the non-applicants; and also found

correct the fact that further mutation No. 526 was effected after

the division was agreed to by the Tehsildar in his order dated

25.08.1986. The learned Member referred to the decision of

this Court in the case of Anandi Lal Vs. State of Rajasthan &

Ors. : 1996 (1) RLW 396 to find that reference could not be
5

permitted after an inordinate delay; and observed that in any

case, for the order under Section 15 of the Act of 1955 having

become final in favour of the non-applicants, the reference

was liable to be rejected.

The learned Member also considered the contentions as

urged on behalf of the petitioners about other Reference Case

No. 266/1986 having been allowed in relation to mutation No.

315 but observed that in the said case, the land in question

was found to have been given to the Urban Improvement Trust

for abadi extension and the disputed mutation was set aside

for the Urban Improvement Trust having not been heard.

The learned Member pointed out that the position in the

present case was entirely different and rather, the reference

proceedings as adopted by the Urban Improvement Trust in

relation to the land in question stood terminated way back in

the year 1995.

The petitioner State of Rajasthan through the Tehsildar,

Jodhpur has preferred this writ petition seeking to challenge

the order so passed by the Board of Revenue rejecting the

reference made by the Collector. While examining this writ

petition and looking to the observations made in the order

passed by the Board of Revenue, it was considered

appropriate to hear the Urban Improvement Trust, Jodhpur in
6

this matter and the petitioner was, therefore, directed to

implead the said Urban Improvement Trust as party-

respondent by the order dated 12.09.2008. Thereafter, for the

said Urban Improvement Trust having been substituted by the

Jodhpur Development Authority, Jodhpur, such directions

were modified on 12.12.2008 and the said successor of Urban

Improvement Trust, Jodhpur, i.e., the Jodhpur Development

Authority, Jodhpur was ordered to be impleaded as party-

respondent.

Upon being served with a notice in this matter,

submissions have been made on behalf of the Jodhpur

Development Authority, Jodhpur specifically to the effect that

the land in dispute was never set apart in favour of the Urban

Improvement Trust under the Land Revenue Act and had not

been acquired for the Urban Improvement Trust; and that the

application for reference as made by the Urban Improvement

Trust was withdrawn. It has, therefore, been submitted that

the respondent Jodhpur Development Authority, Jodhpur has

nothing to do with the matter.

The categoric stand taken on behalf of the Jodhpur

Development Authority, Jodhpur makes it clear that the

petitioners were not right in suggesting similarity of the

present case with the other one wherein the reference was
7

allowed particularly after finding the land in question having

been set apart and handed over to the Urban Improvement

Trust. For the fundamental difference of facts, the decision in

Reference Case No.266/1986 has no application to the

present case whatsoever.

The basic facts of the present case make it absolutely

clear that the learned Collector proceeded merely on the

assumption that the questioned mutation No.314 was

sanctioned in favour of the non-applicants only on the basis of

dropping of the proceedings under Section 91 of the Act of

1956. Such observations have been found not in accord with

the record; and it has been noticed that the directions were

issued by the Assistant Collector on the basis of the earlier

orders, patta, and other pieces of evidence that were placed

before him and were referred in his communication dated

28.12.1978. There does not appear any reason to consider

any interference in the writ jurisdiction of this Court in such

findings on essential facts by the Board of Revenue.

Apart from the aforesaid, it is but apparent that the

disputed mutation was effected as back as in the year 1978.

The proceedings in reference were taken up by the Collector

concerned only in the year 1994; and significantly, in the year
8

1995, the reference application as moved on behalf of the

Urban Improvement Trust in relation to the same mutation was

withdrawn. Thereafter, the reference in question was made in

this case only in the year 2001. The reference proceedings

cannot be adopted as a matter of course and as a matter of

right at any time as chosen by the authorities concerned.

The reference having been made after an inordinate

delay with nothing on substance; and no case of any

fundamental illegality or manifest error having been made out,

the Board of Revenue cannot be faulted in having rejected the

same.

There appears no ground in this case to consider any

interference in the extraordinary writ jurisdiction.

In view of the aforesaid, the writ petition does not merit

admission; and stands rejected.

(DINESH MAHESHWARI), J.

Mohan/