IN THE HIGH COURT OF JHARKHAND AT RANCHI
C.W.J.C. No. 2130 of 1997(R)
Md. Kalam & Another ..... Petitioners
Versus
The State of Bihar (Now Jharkhand) & Others ..... Respondents
-----
PRESENT
HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. Alok Lal
For the Respondent No.4 - Mr. S.K.Ughal
For the State-Respondents - Mr. Ram Prakash Singh, G.P-II
-----
11/7.7.2009
In this writ petition the petitioners have prayed for quashing the order
dated 9.5.1997 passed by the respondent No.2 in S.A.R.Appeal No. 277-R-15/96-
97 contained in Annexure-5 as also the order dated 12.8.1996 passed by the
respondent No.3 in S.A.R.Case No. 203/1991 contained in Annexure-4 and for
quashing the entire proceeding of S.A.R.Case No. 203/1991.
2. According to the petitioners, a portion of the land of Plot No. 1576
corresponding to Holding No. 488 of HIndpiri, Ranchi was a part of holding which
was recorded in the names of Sahoba Munda, Jagarnath Munda, Zagru Munda,
Etwa Munda and Mangra Munda, all sons of Homa Munda. The plot in question
was recorded as Makan Sahan. Sometime after the municipal survey, Sahoba
Munda and other co-tenants died one after the other. The land in question was
then surrendered by the surviving tenants to the ex-landlord on 27.9.1936. The
ex-landlord came in possession of the said land and subsequently after about
three years they settled the land of Plot Nos. 1576 and 1577 with the father of
the petitioners by virtue of a Sada Hukumnana dated 15.9.1939 and put him in
possession of the said land. The petitioners’ father thereafter constructed a
house and a shop over the said land after investing a substantial amount. It has
been submitted that the ex-landlord had converted the said land into a
Chhaparbandi holding. Since thereafter the house and the land have been in
continuous possession of the petitioners. The petitioners paid rent to the ex-
landlord and after vesting of the Estate under the provisions of the Bihar Land
Reforms Act, Jamabandi in respect of the said land was created in the name of
the petitioners. Suddenly in the year 1991 the respondent No.4 alleging illegal
2
dispossession by the petitioners from the said land, filed an application for
restoration of possession in his favour, under the provision of Section 71 (A) of
the Chota Nagpur Tenancy Act (hereinafter referred to as ‘the C. N. T. Act’). The
said case was registered as S.A.R.Case No. 203/90-91 in the Court of the Special
Officer, Schedule Area Regulation, Ranchi.
3. Notice was issued to the petitioners. They appeared and filed their reply
stating, inter alia, that the claim of illegal possession of the respondent No.4 is
wholly false and baseless. The land was validly acquired several decades ago,
residential house and shop were also constructed long back, demand was
opened in the circle office and they have been in continuous possession. They
also brought on record the documents in support of their claim.
4. The Special Officer, however, passed an order dated 12.8.1996
(Annexure-4) allowing the petitioners the respondent No.4 and directing
restoration of possession of the said land in his favour.
5. The petitioners then preferred appeal before the Deputy Commissioner,
Ranchi being S.A.R.Appeal No. 277-R-15/96-97. Learned Appellate Court
affirmed the order of the Special Officer and dismissed the appeal. Aggrieved by
the said order, the petitioners have preferred this writ petition.
6. Learned counsel appearing on behalf of the petitioners submitted that the
land was surrendered in the year 1936 and settlement was made in favour of the
petitioners’ father in the year 1939. After settlement of the said land, a house
and a shop were constructed over the land on investment of a huge sum of Rs.
50,000/- The members of petitioners’ family have been residing in the said house
and they have been running their shops which is the source of their livelihood.
The petitioners have been in continuous possession of the said land and the
house for more than four decades without any objection or obstruction of the
said respondent. The respondents were aware of the fact that the said land was
validly acquired by the petitioners in accordance with law. It has been submitted
that the petitioners have acquired valid title also by adverse possession and the
application for restoration of the said land having been filed after several
3
decades, was not fit to be entertained. The claim of the respondent No.4 is also
barred by limitation.
7. Mr. S. K. Ughal, learned counsel appearing on behalf of the respondent
No.4, submitted that the land was recorded as a Raiyati land in the names of the
members of the Scheduled Tribes. Raiyati land cannot be transferred in favour of
the persons other than the members of the Scheduled Tribes. Such transfer is
barred under Section 46 of the C.N.T Act. Dispossession of the respondent No.4
is violation of Section 46 of the C.N.T Act which comes within the mischief of
Section 71 and the said land has been rightly restored in favour of the
respondent No.4 by the Special Officer, Schedule Area Regulation. The appellate
authority has also validly upheld the order of the Special Officer. He further
submitted that no period of limitation has been prescribed under Section 71 A
C.N.T Act for restoration of the land of a member of the Scheduled Tribes, who
is illegally dispossessed from his raiyati holding. Section 71-A of the C.N.T Act
provides for restoration of possession over the land at any time, if it comes to
the notice of the Deputy Commissioner that a land belonging to a member of the
Scheduled Tribes has been transferred in contravention of Section 46 or any
other provision of the C.N.T Act. The Special Officer has fond contravention of
the legal provisions and has rightly restored possession of the respondent No.4
who is the member of the Scheduled Tribe. The ground of limitation taken by the
petitioners has no substance. The order of the Special Officer as well as the
appellate authority are wholly legal and sound and the same do not warrant any
interference by this Court.
8. Learned counsel for the respondent No.4 and learned J.C to G.P-II
appearing on behalf of the State-respondent Nos.1-3 contested the petitioners’
claim. It has been, inter alia, stated that the respondent No.4 is a member of the
Scheduled Tribes and the land in question has been recorded in the name of his
predecessor-in-interest in the survey record of right in the year 1939. The
predecessor of the respondent No.4 had been dispossessed forcibly and illegally.
The claim of surrender and settlement of the said holding is wholly baseless and
4
the documents brought on record are not genuine. It has been stated that the
law does not permit transfer of a Raiyati land belonging to the members of the
Scheduled Tribes to any person other than the Scheduled Tribe. The said
transfer is, thus, per se illegal. There is no document to show that the said
Raiyati land of the respondent No.4 was ever transferred to Chhaparbandi land
by order of any competent authority. The claim of the petitioners is, thus, wholly
without any basis.
9. I have heard learned counsel for the parties and considered the facts, and
materials on record and provisions of law. It is an admitted position in this case
that the settlement was made in favour of the predecessor of the petitioners in
the year 1939 and a house and a shop were constructed over the same
thereafter. The land in question has been in continuous possession of the
petitioners for more than 40 years. Although the document said to be settlement
(Annexure-1) is a Sada paper the same is of year 1939.
10. Section 71 of the C.N.T Act does not prescribe any period of limitation. It
opens with the words: “if at any time it comes to the notice of the Deputy
Commissioner……….” That being the position, I find substance in the submission
of learned counsel for the respondent No.4 that there is no prescribed period of
limitation for filing an application under section 71(A) of the C.N.T Act. The said
provision, however, has been interpreted by the Apex Court in several decisions.
In Jai Mangal Oraon Vs. Mira Nayak (Smt.) & Ors. [(2000) 5 SCC 141]
and Situ Sahu & Ors. Vs. State of Jharkhand & Ors. [2004 (4) JLJR SC
109] it has been held that though there is no prescribed period of limitation for
filing an application for restoration under Section 71(A) of the C.N.T Act, the
application must be filed within a reasonable period. In the said decisions lapse
of period of 40 years has been said to be the unreasonable for exercising power
under Section 71-A C.N.T Act. This case is squarely covered by the said
decisions. In this case, the power has been exercised after lapse of more than 40
years which is held to be unreasonable period in the said decisions of the Apex
Court.
5
11. In view of the above, without going into other ground taken in this writ
petition, the order of restoration passed by the Special Officer and the order of
the Appellate Court upholding the said order of restoration cannot be said to be
proper and justified. The Special Officer as well as the appellate authority failed
to take into consideration the said important aspect.
12. Even if it is accepted that there was merit in the claim of the respondent
No.4, such claim being unreasonably and unconscionably stale and lost in
antiquity cannot be entertained by a Court of law.
13. In the result, this writ petition is allowed. The impugned orders dated
12.8.1996 (Annexure-4) and dated 9.5.1997 (Annexure-5) as also the entire
proceeding of S.A.R Case No. 203/1991 are quashed.
14. However, there is no order as to costs.
(NARENDRA NATH TIWARI, J)
Jharkhand High Court, Ranchi
Dated 7.7.2009
S.K/NAFR