C.W.P No.10456 of 2008 1
In the High Court of Punjab and Haryana, Chandigarh.
C.W.P No.10456 of 2008
Date of Decision: 10.11.2008
Phool Singh
....Petitioner.
Versus
State of Haryana and others
....Respondents.
Coram:- Hon'ble Mr.Justice J.S. Khehar
Hon'ble Ms. Justice Nirmaljit Kaur
Present: Mr. M.P.S Mann, Advocate
for the petitioner.
...
J.S. Khehar, J. (Oral).
Respondent No.4 moved an application under Section 7 of the
Punjab Village Common Lands (Regulation) Act, 1961 (as applicable to the
State of Haryana) (hereinafter referred to as the Village Common Lands
Act), seeking the eviction of the petitioner Phool Singh from the defined
and specified land which was described as a part of “Shamlat Chowk”.
During the course of hearing of the present writ petition, it is the sole
contention of the learned counsel for the petitioner that the issue of title
should have been settled by the revenue authorities before ordering the
petitioner’s eviction. In this behalf, learned counsel for the petitioner
invited this Court’s attention to the written statement filed on behalf of the
petitioner herein, namely, Phool Singh, before the Assistant Collector, First
Grade, Jhajjar (which is available on the record of this case as Annexure P-
8)) wherein it is the express stance of the petitioner before the Assistant
Collector, First Grade, Jhajjar, that the land in question is not “Shamlat
C.W.P No.10456 of 2008 2
Chowk” but the land in question is the ancestral property of the petitioner
Phool Singh, and further that, he had constructed a house there and has been
tethering his cattle and is using the same for household purpose. A perusal
of the averments in the written statement also reveals, that it was
specifically denied by the petitioner (Phool Singh) that the land in question
is in the ownership of the Gram Panchayat, Dighal.
It is the aforesaid solitary submission that has fallen for our
consideration while adjudicating upon the present controversy. The issue
can be determined on the basis of Section 7 of the Village Common Lands
Act, under which ejectment of the petitioner was sought by respondent
No.4. Section 7(1) of the Village Common Lands Act, which alone is
relevant, is accordingly, being extracted hereunder: —
“7. Power to Put Panchayat in possession of certain lands:-(1).
An Assistant Collector of the first grade having jurisdiction in
the village may, either suo moto or on an application made to
him by a Panchayat or an inhabitant of the village or the Block
Development and Panchayat Officer or Social Education and
Panchayat Officer, or any other Officer authorised by the Block
Development and Panchayat Officer, after making such
summary enquiry as he may deem fit and in accordance with
such procedure as may be prescribed, eject any person who is
in wrongful or unauthorised possession of the land or other
immovable property in the Shamilat deh of that village which
vests or is deemed to have been vested in the Panchayat under
this Act and put the panchayat in possession thereof and for so
doing the Assistant Collector of the first grade may exercise the
C.W.P No.10456 of 2008 3powers of a revenue court in relation to the execution of a
decree for possession of land under the Punjab Tenancy
Act,1887.
Provided that if in any such proceedings the question of title is
raised and proved prima-facie on the basis of documents that
the question of title is really involved, the Assistant Collector
of the first grade shall record a finding to that effect and first
decide the question of title in the manner laid down
hereinafter.”
A perusal of the proviso to Section 7(1), extracted hereinabove, reveals that
if during the course of proceedings under Section 7 of the Village Common
Lands Act, a question of title is raised by the person against whom
ejectment proceedings have been initiated, such a person would be required
to “…prove prima-facie on the basis of documents that the question of title
is really involved…” In order to determine whether the aforesaid pre-
requisite to raise the question of title had been complied with by the
petitioner Phool Singh, during the course of proceedings before the
Assistant Collector, First Grade, Jhajjar, we asked for the response of the
learned counsel for the petitioner.
In response to our query, learned counsel for the petitioner very
fairly asserted, that no document was placed on the record of the Assistant
Collector, First Grade, Jhajjar, to support the claim of the petitioner on the
issue of title. It is acknowledged that only an objection (in this behalf) was
raised in the written statement, as has been noticed by us during the course
of taking into consideration the submission advanced on behalf of the
petitioner.
C.W.P No.10456 of 2008 4
In view of the above, we are of the view that the mandatory
requirement to raise the issue of title as is provided for in the proviso to
Section 7(1) of the Village Common Lands Act, was not complied with by
the petitioner at the relevant juncture. It is, therefore, not possible for us to
allow the petitioner to raise the instant plea before us.
In any case, the petitioner has placed on the record of this case
the inspection report of the Assistant Collector, First Grade, Jhajjar, dated
6.4.2004, which reveals that the Assistant Collector, First Grade, Jhajjar,
himself inspected the spot in the presence of the rival parties, as well as, a
large number of villagers and recorded his conclusions to the effect that
Phool Singh had constructed a room on the “shamlat chowk (rasta sare
aam)”, and has thereby created encroachment on Shamlat land.
In the aforesaid view of the matter, we are satisfied that the
petitioner has no cause, whatsoever, at the present juncture to raise the issue
of title. The same is clearly barred in view of the proviso to Section 7(1) of
the Village Common Lands Act. Even otherwise, the report of the Assistant
Collector, First Grade, Jhajjar, who had visited the spot, is clear and
unambiguous.
For the reasons recorded hereinabove, we find no merit in the
instant writ petition and the same is, accordingly, dismissed.
( J.S. Khehar )
Judge
( Nirmaljit Kaur )
Judge.
10.11.2008
sk.