Allahabad High Court High Court

Brijesh vs D.D.C. & Others . on 27 January, 2010

Allahabad High Court
Brijesh vs D.D.C. & Others . on 27 January, 2010
          Court No. - 3

          Case :- CONSOLIDATION No. - 859 of 1993

          Petitioner :- Brijesh
          Respondent :- D.D.C. & Others .
          Petitioner Counsel :- Omkar Nath Tripathi
          Respondent Counsel :- C.S.C.,Rajan Singh

          Hon'ble Shri Narayan Shukla,J.

Heard Mr. Ravindra Kumar Dwivedi, learned counsel for the

petitioner and Mr. Prabhat Kumar, learned counsel for

opposite party no.3.

In the instant case, the petitioner as well as opposite party

no.3 both are claiming right of succession of the property of

Beepat (deceased) being adopted son of Beepat as well as on

the basis of Will-deed claiming to be executed by Mr. Beepat

in his favour. On demise of Beeptat, one Smt. Mahgeena

widow of Beepat (deceased) moved an application for

mutation of her name in the revenue records on 28th

December, 1983; whereas opposite party no.3 had already

moved an application on 16th December, 19083 before the

Consolidation Officer under Section 12 of the U.P.

Consolidation of Holdings Act, (Hereinafter referred as the

Act) for mutation of the land in dispute in his name on the

basis of Will-deed, against which, she also filed objection.
Both applications were registered as Case Nos. 128 and 129.

The Consolidation Officer disposed of the said applications

by means of common order dated 18th May, 1986 with the

direction that the opposite party no. 3 is entitled for mutation

on the basis of Will-deed. Being aggrieved with the said

order, the petitioner filed an appeal before the Settlement

Officer Consolidation, Sultanpur (Kadipur) under Section 11

(1) of the Act, who by means of judgment and order dated

21.11.1988 allowed the appeal setting aside the order passed

by the Consolidation Officer with the direction to mutate the

property in dispute in the name of the petitioner, who was

minor under the guardianship of his mother Smt. Mahgeena.

The opposite party no.3 challenged the said order by filing a

revision before the Deputy Director of Consolidation,

Sultanpur , who allowed the revision and set aside the order

passed by the Settlement Officer of Consolidation providing

therein that till her life the widow of Beeptat; namely;

Mahgeena shall use and utilise the land in dispute. Thereafter

the land in dispute shall devolve on the basis of will deed.

Learned counsel for the petitioner submits that during the

course of examination Smt. Mahgeena admitted the adoption
deed and stated that she adopted the petitioner as her son,

whereas learned counsel for opposite party no.3 submitted

that the adoption has not been proved with the submissions

that no parents of adopted son was examined; whereas they

were present very well. He also submitted that the petitioner

has failed to prove the adoption in the terms of Hindu

Adoptions & Maintenance Act, 1956. The learned counsel

for the petitioner submits that adoption deed was registered

in the office of Sub Registrar on 2nd November, 1983. At

that time this Act was not in existence, therefore, the

violation of provisions of the Act cannot be claimed. Once

Smt. Mahgeena widow of deceased Beeptat adopted the

petitioner as son, there is no reason to devolve the land in

dispute on the basis of Will-deed. Accordingly, he submits

that the order passed by the revisional court is absolutely on

the basis of surmise and conjecture as well as without

application of mind. He further submits that the Deputy

Director of Consolidation has not applied his mind in

considering the case.

In support of his contentions he cited the following cases:-

Jamuna Prasad Vs. District Deputy Director, Consolidation,
Nainital and others (2005 (99) RD 630, Khemha Vs. Deputy

Director of Consolidation, and others 2005 (98) RD 603,

Moti and others Vs. Deputy Director of Consolidation and

others, 2005 (99) RD 222, Gaya Din (D) through LRs. and

others Vs. Hanuman Prasad (D) through LRs and others,

(2001) 1 Supreme Court Cases 501.

Upon perusal of the order passed by the revisional court I do

not find any discussion of the evidence led before the trial

court; whereas upon perusal of the documents I find that

Smt. Mahgeena has proved adoption through evidence.

Therefore, I am of the view that orders dated 18.5.1986 and

1.10.1993 passed by the Consolidation Officer and Deputy

Director of Consolidation,Sultapur respectively suffer from

error and I hereby quash the same.

The writ petition is allowed.

Order Date :- 27.1.2010
GSY