High Court Orissa High Court

Fakir Tanty vs Subdivisionsl Officer And Anr. on 26 June, 1986

Orissa High Court
Fakir Tanty vs Subdivisionsl Officer And Anr. on 26 June, 1986
Equivalent citations: 1986 II OLR 178
Author: B Behera
Bench: Agrawal, B Behera


JUDGMENT

B.K. Behera, J.

1. In this writ application, the petitioner has challenged the finding recorded by the Subdivisional Officer, Sundargarh, in a proceeding Under Section 23 of the Orissa Land Reforms Act rejecting the case of the petitioner with regard to possession of the disputed land and accepting that of the original opposite party No, 2 that he had been in possession of the lands in dispute after purchasing a part thereof on September 16, 1951 for a consideration of Rs. 150/- and the remaining part on April 14, 1952 for a consideration of Rs. 175/-for which two unregistered deeds of sale had been executed and had perfected his title over the lands by prescription. Appearing on behalf of the petitioner, Mr. M. R. Panda has challenged the finding as illegal and unfounded while the learned counsel for the opp. parties have submitted that there is no case for interference by this Court in its writ jurisdiction.

2. It has been a well-settled principle that in exercise of the discretionary jurisdiction in writ applications, the High Court should not act as a Court of appeal or revision to correct mere errors of law or of facts as its jurisdiction is merely supervisory. Interference By this Court may be justified when the question of jurisdiction is involved or the principles of natural justice have been violated. This Court is not to enter upon a determination of the questions of facts demanding an elaborate examination of evidence with regard to conflicting rights and claims set up by the parties before the appropriate authorities In the instant case, there is no want of jurisdiction on the part of the authority whose order has been called in question. No case has been made out that principles of natural justice have been violated. The questions raised on behalf of the petitioner relate purely to appreciation of the materials on which the finding is based.

3. Upon a consideration of the materials placed before the learned Subdivisional Officer, it is found that the impugned order is well-founded on the basis of the evidence including the unregistered sale deeds, ore executed in the year 1951 and the other in the year 1952. Both the transactions by execution of unregistered sale deeds for considerations above rupees one hundred on each occasion were invalid in law But the opposite party No. 2 had based his claim of actual physical possession by virtue of the two unregistered deeds of sale. If the alienation is void ab initio, as in the instant case, no title passes, but possession of the transferee would become adverse from the time of the transaction. The possession of a person acquired under an invalid title deed is adverse from. the date of the transaction and if he continues in possession for twelve years or more, his title becomes unassailable. (See AIR 1983 Ori. . 05 : 56(1983) CLT 47 (Chintamani Sahoo (deceased by L. R.) and Ors. v. Commissioner of Orissa Hindu Religious Endowments and others). The learned Subdivisional Officer has found as a fact that the opposite party No. 2 has acquired title over the lands in question by adverse possession. This finding is neither wrong nor illegal. The supervisory jurisdiction conferred on the High Court is limited to seeing that an inferior Court or tribunal functions within the limits of its authority. The High Court is not to review or re-weigh the evidence upon which the determination of the inferior Court or tribunal is based, as held by the Supreme Court in AIR 1984 S. C. 28 Mohd. Yunus v. Mohd. Mustaquim and others.

4. For the foregoing reasons, there is no case for interference.

5. The writ application fails and is dismissed, leaving the parties to this proceeding, in the circumstances of the case, to bear their own costs.