Allahabad High Court High Court

Banshu vs Board Of Revenue & Others on 2 April, 2010

Allahabad High Court
Banshu vs Board Of Revenue & Others on 2 April, 2010
                                                              [Reserved]

              Civil Misc. Writ Petition No. 23713 of 2009


Bansu                                                          Petitioner

                                   Vs.

Board of Revenue and others                        Plaintiff-Respondents


                             **************

Hon’ble Pankaj Mithal, J

I have heard Sri Arun Kumar holding brief of Sri R.S. Misra

learned counsel for the petitioner, learned Standing counsel for

respondents no. 1 to 5 and Sri K.P.S. Yadav learned counsel for

respondent no. 6. I have also perused the pleadings exchanged by the

parties.

Whether the suit in question under Section 229-B of the U.P.Z.A.
and L R Act (herein after referred to as the ‘Act’) is barred by
Section 49 of the Consolidation of Holdings Act, 1953 (in short
Consolidation Act) is the short question which arises for
determination in the present writ petition.

The land in dispute khata no. 90 gata no. 2 area 3-131 and 256

area 0-304 situate in village Mukhali, Tappa Pawai, Pargana Mahul,

Tehsil Phoolpur, District Azamgarh was the property of one Shiv

Nandan who died on 12.1.1973 leaving behind two sons Bansu

(petitioner) and Hari Lal who also expired on 8.7.1974 leaving his

widow Smt. Beli (respondent no. 6). Smt. Beli instituted suit no. 54 of

1979 under Section 229-B of the Act for declaring her that she is also the

co-owner of the aforesaid land alongwith petitioner Bansu and is in joint

possession thereof. Her allegation was that after the death of Shiv

Nandan the land devolved equally upon his two sons and on the death of
2

one of them Hari Lal his share exclusively devolved upon her but

petitioner Bansu illegally got his name recorded against the entire land

of which she acquired knowledge on 12.3.1979 and therefore the suit.

The suit was opposed by petitioner Bansu on the ground inter alia that

suit is barred by section 49 of the Act. He contended that during the

consolidation operations in proceedings registered as Case No. 804

under Section 12 of the said Act an order was passed on 2.2.1976 in his

favour and the land was exclusively recorded in his name on 12.9.1977.

Respondent no. 6 had not raised any objection before the consolidation

authorities, therefore she is not entitle to maintain the present suit.

The suit was decreed by the Sub-Divisional Officer on 31.8.1982

after holding it to be maintainable and not barred by Section 49 of the

Consolidation Act. The appeal of the petitioner was dismissed by the

Commissioner on 27.5.1996 and the Second Appeal by the Board of

Revenue vide order dated 13.1.2009. Thus all the said 3 orders of the

Courts below have been assailed by him in the present writ petition.

Section 49 of the Consolidation Act clearly provides that all suits

relating to:

(i) declaration and adjudication of rights of tenure holders in

respect of the land under consolidation; or

(ii) adjudication of any right arising out of consolidation

proceedings and in regard to which proceedings which

could or ought to have been taken under the Act; and

(iii) in respect to rights in such land or with respect to

matters for which a proceeding could or ought to have
3

been taken under the Act;

shall be cognizable by the consolidation authorities and the jurisdiction

of civil or revenue court stands expressly barred.

In Gorakhnath Dubey Vs. Hari Narain Singh AIR 1973 SC 2451

their Lordships of the Supreme Court observed that the object of Section

49 of the Consolidation Act is to remove from the jurisdiction of the

civil or revenue courts all disputes which could be decided by the

competent authority under the Consolidation Act during the

consolidation operation. This is to place all disputes relating to land

covered by the consolidation operation before one particular forum ie.,

the consolidation authorities so as to avoid conflicting decisions of

parallel courts and consequently to save clash of interest between two

courts.

There is no dispute between the parties that the land in dispute was

under the consolidation operation where petitioner had raised a dispute

claiming exclusive rights in the disputed land which was registered as

case no. 304. The claim was allowed by the Assistant Consolidation

Officer vide order dated 2.2.1976 and it was given effect to by carrying

out ‘amal daramad’ on 12.9.1977. Accordingly, annual register of record

of rights was revised. Therefore, even if, respondent no. 6 was not

arrayed as a party. Respondent no. 6 would be presumed to be having

knowledge of the same and that she was entitle to raise claim in respect

of her rights or interest in the land before the consolidation authorities,

as she herself moved an application under Section 12 of the

Consolidation Act which came to be registered as case no. 314, even
4

though she was not arrayed as party in case no. 304. However, for the

reasons best known to respondent no. 6 she failed to pursue the same and

allowed the said case to be dismissed on 6.3.1981 probably for the

reason that in the meantime she had instituted the suit for declaration.

The very fact that she preferred objections under Section 12 of the

Consolidation Act in respect to her rights and interest in the land in

dispute which were rejected on 6.3.1981 by the Assistant Consolidation

Officer, indicates that the consolidation operations were continuing till

1981. The suit was instituted in 1979 ie., during the consolidation

operations. Therefore, respondent no. 6 ought to have initiate and

perused appropriate proceedings for the establishment of her rights in the

land in dispute before the consolidation authorities alone and not before

any other court either civil or revenue. This is implicit from the plain and

unambiguous language used in Section 49 of the Consolidation Act

which provides that adjudication in respect of rights in land or in respect

of other matters for which proceedings could or ought to have been

taken under the act shall be done in accordance with the Act and no civil

or revenue court shall have any right to entertain any suit or proceeding

in respect of such matters. Certainly, respondent no. 6 as such had the

remedy of getting her rights in respect of land in dispute adjudicated by

the consolidation authorities either by applying for the recall of the order

dated 2.2.1976 passed in favour of the petitioner or to prefer an appeal

against the same or any other separate objections but instead of doing

any such thing she chose to institute the present suit. The jurisdiction of

the revenue court for entertaining such a suit during the consolidation
5

operation stood expressly barred.

Sri Yadav, learned counsel for respondent no.6 attempted to

suggest that the order of Assistant Consolidation Officer dated 2.2.1976

was obtained by the petitioner by playing fraud as respondent no. 6 was

not made party in the said proceedings deliberately and the rejection of

the objections under Section 12 of the Consolidation Act of the

respondent no. 6 for want of prosecution would not debar her from

establishing her rights under Section 229-B of the Act.

The submission has been noted only to be rejected. Respondent

no. 6 may not have been a party to the mutation proceedings initiated by

the petitioner but she was fully aware and concious of the fact that she

had a remedy under the Consolidation Act to get the record of rights

corrected. She even moved an application under Section 12 of the

Consolidation Act but failed to pursue the said same which in fact was

the proper and the right remedy availed by her. Instead she chose to

institute the suit which was expressly barred by Section 49 of the Act.

Reliance placed upon 1980 ALJ 902 SC Karbalai Begum Vs.

Mohd. Sayeed and another from the side of respondent no. 6 is of no

help to her.

In the aforesaid case, a suit for joint possession was brought by the

co-sharer on the ground of fraud in getting her name deleted from the

records in consolidation proceedings. Therefore, their Lordships of the

Supreme Court held that the suit is not barred by Section 49 of the

Consolidation Act. The situation here is different. I have perused the

entire plaint of the suit. The suit for declaration under Section 229 of the
6

Act and joint possession has been instituted simply on the averment of

wrong revenue entry during consolidation without any specific pleading

with regard to fraud on part of any one. It is accordingly not applicable

to the facts of the present case.

On the contrary, the apex Court in the case of Sita Ram Vs.

Chhata Bhondey and others 1990 RD 439 held that the claim of interest

in the land under consideration falls within the ambit of Section 5(2) of

the Consolidation Act and has to be adjudicated by the consolidation

authorities only ousting the jurisdiction of other Courts expressly by

Section 49 of the Consolidation Act.

In view of the above, in my considered opinion the suit as

instituted by respondent no. 6 was not maintainable and was clearly

barred by Section 49 of the Consolidation Act. The courts below

manifestly erred in law in holding otherwise basically for the reason that

respondent no. 6 was not a party to case no. 304 and her on case no. 314

was not decided on merits both of which were not material for deciding

the controversy. The impugned orders dated 31.8.1992, 27.5.2006 and

13.1.2009 passed by the authorities below are quashed and a writ in the

nature of certiorari is directed to be issued accordingly.

Petition stands allowed.

No orders as to costs.

Dt. 2.4.2010
SKS