High Court Orissa High Court

Abdul Gani Ansari And Anr. vs Addl. District Magistrate And … on 29 July, 2005

Orissa High Court
Abdul Gani Ansari And Anr. vs Addl. District Magistrate And … on 29 July, 2005
Equivalent citations: 2005 II OLR 633
Author: A Naidu
Bench: A Naidu


JUDGMENT

A.S. Naidu, J.

1. A proceeding was initiated under Regulation 2 of 1956 (The Orissa Scheduled Areas Transfer of Immovable Property (By Scheduled Tribes) Regulations 1956) against the petitioners on the ground that they being non-scheduled caste persons are in forcible occupation of lands belonging to scheduled tribe persons. The Officer-on-special duty (LR), Sundargarh after giving notice to the parties by a reasoned order dated 30.11.2002 passed in Misc. Case No. 3 of 1998 arrived at a conclusion that the petitioners being non-scheduled caste persons are in illegal and forcible possession over the disputed lands and directed their eviction. Being aggrieved by the said order, the petitioners preferred an appeal before the Additional District Magistrate. Sundargarh. The said appeal was registered as R.A. No. 49 of 2002. The appellate authority after considering all the facts and circumstances held that the appeal has no merit and dismissed the said appeal. The aforesaid orders are assailed in these writ petitions.

2. Mr. Rath, learned Counsel appearing for the petitioners forcefully submitted that the petitioners have purchased the lands in the year 1955 by means of an oral sale deed. They again purchased the same lands by registered sale deed subsequently. Though Mr. Rath failed to disclose the date of the sale deed, the materials available reveal that the registered sale deed was executed on 17.5.1961. Admittedly, permission as mandatorily required under Regulation 2 of 1956 was not obtained from the competent authority before execution of the sale deed. According to Mr. Rath, as they are in possession since 1955 by means of the oral sale deed, Regulation 2 of 1956 is not maintainable. The second contention of Mr. Rath is that there was a suit for partition inter se between the land owners and in the said suit the disputed property was not included which reveals that they have no right to the said property. According to Mr. Rath the authority acted illegally and declined to take into consideration the oral sale deed executed in the year 1955. In support of such submission, Mr. Rath relied upon the decision of the Supreme Court in the case of State of Maharashtra v. Babu Govind Gavate . It is further submitted that during lis pendens one of the party having died the proceeding had abated.

3. I have heard learned Counsel for the petitioners and Mr. Das, learned Addl. Government Advocate at length. So far as the contention raised by Mr. Rath to the effect that a oral sale deed was executed in the year 1955, the Courts below after analysing the materials and evidence available, declined to accept the said plea. I do not find any infirmity in the conclusions arrived at by the authorities, more so because if the petitioners had in fact purchased the lands in 1955 there was reason to purchase the same land once again in 1961.

4. The contention with regard to non-inclusion of the disputed properties in the schedule of partition suit is concerned, only because a property was not included in the suit schedule it cannot be presumed that the legal occupiers have lost their title. Even otherwise law is well settled that in consonance with Section 3-A of the Regulation 2 of 1956, where a person is found to be in unauthorized occupation of any immovable property of a member of the scheduled tribes by way of trespass or otherwise, the competent authority may, either on application by the owner or any person having interest therein, or on his own motion, after giving the parties concerned an opportunity of being heard, order ejectment of the person so found to be in unauthorized occupation and shall cause restoration of possession of such property to the said member of the scheduled tribes or to his heirs. The word “by way of trespass or otherwise” appearing in Section 3-A means and connotes that a person might have trespassed into the disputed land and/or would have in possession of the land by virtue of any other deed or action which is not sanctioned by law. Similarly as would be evident from Section 3-A no application need be filed before the authority and the authorized officer can also initiate a proceeding suo motu if he is otherwise satisfied that a person belonging to general category is in possession of the lands belonging to scheduled tribe.

5. The next contention advanced by Mr. Rath is that one of the owners has expired in the meanwhile. As the authorities have a right to initiate a proceeding suo motu and as all other legal heirs are in record, the cause of action is protected applying the principle of substantive representation.

The Supreme Court in the case of Amrendra Pratap Singh v. Bahadur Prajapati and Ors. , has held that:

Acquisition of title in favour of a non-tribal by invoking the doctrine of Adverse Possession over the immovable property belonging to a tribal, is prohibited by law and cannot be countenanced by the Court. In other words a default or in action on the part of a tribal which results in deprivation or deterioration of his rights over immovable property would amount to ‘dealing’ by him with such property, and hence a transfer of immovable property. It is so because a tribal is considered by the legislature not to be capable of protecting his own immovable property. A provision has been made by para 3A of the 1956 Regulations for evicting any unauthorized occupant, by way of trespass or otherwise, of any immovable property of the member of the scheduled tribe, the steps in regard to which may be taken by the tribal or by any person interested therein or even suo motu by the competent authority. The concept of locus standi loses its significance. The State is the custodian and trustee of the immovable property of tribals and is enjoined to see that the tribal remains in possession of such property. No period of limitation is prescribed by para 3A. The prescription of the period of 12 years in Article 65 of Limitation Act becomes irrelevant so, far as the immovable property of a tribal is concerned. The tribal need not file a civil suit which will be governed by law of limitation, it is enough if he or anyone on his behalf moves the State or the State itself moves into action to protect him and restores his property to him. To such an action neither Article 65 of Limitation Act nor Section 27 thereof would be attracted.

In the said case the Supreme Court has also categorically held that a registered sale deed which is contrary to the statute does not confer any title and any person who is in possession of the land by virtue of such illegal document would not acquire title by adverse possession. Thus the plea of adverse possession by means of a document, is no more available to be taken by the petitioners.

In view of the aforesaid clear position of law, I am not inclined to interfere with the impugned order and the Writ Petitions are dismissed accordingly.