High Court Punjab-Haryana High Court

Gram Panchayat Of Village Khanna … vs Jagan Nath And Another on 27 August, 2009

Punjab-Haryana High Court
Gram Panchayat Of Village Khanna … vs Jagan Nath And Another on 27 August, 2009
R.S.A No. 2307 of 1982                                   ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                     R.S.A No. 2307 of 1982
                                     Date of decision : August 27, 2009


Gram Panchayat of village Khanna Majra and another,

                                           ...... Appellant (s)

                          v.

Jagan Nath and another,
                                           ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. M.S.Rakkar, Sr. Advocate with
Mr. P.S.Baath, Advocate
for the appellants.

Mr. Vipin K.Bali, Advocate
for respondent No.1.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J (Oral)

This appeal has been filed against the judgment of the lower

appellate Court reversing that of the trial Court and thereby dismissing the

suit of the plaintiff/appellant No.1-Gram Panchayat.

The question of law proposed by counsel for the appellants is

whether even if it is held that the authorization in favour of Ishar Dass

(respondent No.2) included the power to compromise, still the Gram

Panchayat had a right to accept the claim of respondent No.1 over the land

which belonged to the Gram Panchayat in view of rule 16 of the Punjab
R.S.A No. 2307 of 1982 ::2::

Village Common Lands (Regulation) Rules, 1964 (for short “the Rules”).

The facts are that on 21.11.1967 respondent No.1 filed a suit

claiming that he was owner in possession of land measuring 90 kanals 17

marlas allegedly wrongly shown in the ownership of the Gram Panchayat.

The Gram Panchayat authorized one of the Panches, namely, Ishar Dass

(respondent No.2) to defend the suit on its behalf. However, the said Ishar

Dass instead of defending the suit accepted the claim of respondent No.1

and consequently the suit was decreed on 18.1.1969. No action was,

however, taken by respondent No.1 in furtherance of the said decree for

declaration till 1973 when he tried to stall the annual auction which was

being conducted by the appellant-Gram Panchayat. Immediately thereafter

the Gram Panchayat filed the instant suit.

The trial Court decreed the suit holding that neither Ishar Dass

was given the authority to accept the claim of respondent No.1 nor in law

could the Gram Panchayat accept such a claim. The lower appellate Court,

however, held that once the authority to conduct `Pairvi’ was granted to

Ishar Dass, it must be deemed that he had the right to even accept the claim.

However, the lower appellate Court has not at all considered the statutory

position. In this context rule 16 of the Rules (notified under Section 15(2)

(h) of the Punjab Village Common Lands (Regulation) Act, 1961) reads

thus :-

” 1.- Procedure where a Panchayat sues or is sued in

its representative capacity.-

(1) The Panchayat shall by a resolution to be recorded

in the proceeding book, appoint its Sarpanch or any other

panch to contest any suit filed by or against the
R.S.A No. 2307 of 1982 ::3::

Panchayat. The Sarpanch or panch so appointed shall

file a copy of the resolution duly attested by the Sarpanch

under the seal of the Panchayat in the court along with

other documents.

(2) The actual expenditure incurred in the defence of

the case shall be chargeable to the funds of the

Panchayat.

(3) The Sarpanch or panch so appointed shall not be

competent to compound or admit claim of the party suing

the Panchayat without prior authorization by the

Panchayat by a resolution in writing passed in a meeting

specifically called for the purpose. If any decree or order

is passed by the court as a result of fraud,

misrepresentation, concealment of facts or collusion with

the opposite party, the Sarpanch or panch shall be

personally liable for the loss caused to the Panchayat.”

A perusal of the above rule clearly reveals that it was not for

the Panchayat to disprove that the authorization in favour of Ishar Dass did

not extend to admission of claim of respondent No.1 but it was for

respondent No.1 to aver and prove by positive evidence that in fact the

authorization given by the Panchayat included the competence to admit the

claim. In this context it may be noticed that in the written statement filed to

the instant suit no such plea was taken. Rather, in para 9 (1) it was

mentioned as follows :-

” 9(1) In reply to sub-para (1) of para 9 of the plaint, it is

submitted that Shri Ishar Dass was authorised to conduct
R.S.A No. 2307 of 1982 ::4::

the suit on behalf of the plaintiff, but it is emphatically

denied that he had colluded with the answering defendant

in getting the decree passed in his favour. The decree

has been rightly passed in respect of the suit property.”

In the absence of any positive plea or any evidence in this

regard, it could not be held that the authorization in favour of Ishar Dass

extended to the extent of competence to admit the claim of respondent No.1.

Consequently, holding the above question in favour of the

appellants, this appeal is allowed, and the judgment and decree of the lower

appellate Court is set aside while that of the trial Court is restored.

                                           ( AJAY TEWARI             )
August    27, 2009.                             JUDGE
`kk'