Rajasthan High Court – Jodhpur
Municipal Council Pali vs Shiv Lal & Ors on 1 December, 2008
S.B.C. REVISION Pet. No.168/2008 - Municipal Council Pali vs. Shiv Lal and others
S.B.C. REVISION Pet. No.167/2008 - Municipal Council Pali vs. Shiv Lal and others
Order dt: 1/12/2008
                                            1/5
             S.B.CIVIL REVISION PETITION NO.168/2008
             (Municipal Council Pali vs. Shiv Lal and others)
             S.B.CIVIL REVISION PETITION NO.167/2008
               (Municipal Council, Pali vs. Shiv Lal & Ors.)
                         DATE OF ORDER : 1/12/2008
               HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Yashwant Mehta and
Mr.T.S.Champawat, for the petitioner.
Mr.Narendra Singh for the respondents.
1.      Heard learned counsels.
2.      These two revisions petitions are directed against the order of
learned trial court dated 28/3/2008 and 23/4/2008, whereby, the
learned trial court rejected the application under Order 7 Rule 11 CPC
of Municipal Council, Pali, whereby, Municipal Council submitted
that the suit under Section 6 of the Specific Relief Act, 1963 was not
maintainable against it, the Municipal Council being falling within
the definition of `Government' and excluded from the ambit and
scope of Section 6 of the said Act.
3.      Learned counsel for the Municipal Council drew the attention
of the Court towards the definition of Municipality under Section 3
 S.B.C. REVISION Pet. No.168/2008 - Municipal Council Pali vs. Shiv Lal and others
S.B.C. REVISION Pet. No.167/2008 - Municipal Council Pali vs. Shiv Lal and others
Order dt: 1/12/2008
                                            2/5
(16) of the Rajasthan Municipalities Act, 1959, which is reproduced
hereunder:-
         "(16) `Municipality', That is to say, nagarpalika means
         an institution (by whatever name called) of self-
         government for the urban areas, in existence at the
         time of commencement of, or constituted in
         accordance with, the provisions of, the Act"
4.      He also drew the attention of the Court towards Section 6 of the
Specific Relief Act, 1963, which is also reproduced hereunder:-
          "Section 6. Suit by person dispossessed of immovable
          property.-
          (1) If any person is dispossessed without his consent
          of immovable property otherwise than in due course of
          law, he or any person claiming through him may, by
          suit, recover possession thereof, notwithstanding any
          other title that may be set up in such suit.
          (2) No suit under this Section shall be brought -
          (a) after the expiry of six months from the date of
          dispossession; or
          (b) against the Government.
          (3) No appeal shall lie from any order or decree
          passed in any suit instituted under this section, nor
          shall any review of any such order or decree be
          allowed.
          (4) Nothing in this section shall bar any person
          from suing to establish his title to such property and to
          recover possession thereof."
 S.B.C. REVISION Pet. No.168/2008 - Municipal Council Pali vs. Shiv Lal and others
S.B.C. REVISION Pet. No.167/2008 - Municipal Council Pali vs. Shiv Lal and others
Order dt: 1/12/2008
                                            3/5
5.      Learned counsel for the petitioner submits that obviously the
purpose of excluding the Government from the ambit and scope of
Section 6 is to ensure that dispossession from municipal property by
Government agency is not involved in the litigation under Section 6
of the Specific Relief Act, 1963, which is a summary proceedings for
claiming back the possession within six months from the date of
dispossession irrespective of any other title that may be set up in such
suit. He submitted that the said suit was mainly against the petitioner-
Municipal Council, Pali and respondent-plaintiff was clearly found
to be encroachee over the land of Municipal Council, therefore, he
was dispossessed from the said land.
6.      Learned counsel for the respondent-plaintiff, however, opposed
the submissions and submits that the Municipal Council cannot be
said to be part of State as the words `self government' have been used
in Section 3(16) of the Rajasthan Municipalities Act, 1959. He
submitted that the learned trial court has not erred in rejecting the
application under Order 7 Rule 11 CPC.
7.      Having considered the rival submissions and upon perusal of
 S.B.C. REVISION Pet. No.168/2008 - Municipal Council Pali vs. Shiv Lal and others
S.B.C. REVISION Pet. No.167/2008 - Municipal Council Pali vs. Shiv Lal and others
Order dt: 1/12/2008
                                            4/5
definitions reproduced above, this Court is satisfied that Section 6 of
the Specific Relief Act, 1963 being a remedy of summary nature
against the dispossession of a person without his consent of
immovable property otherwise than in due course of law excludes the
Government from its ambit and scope. Hardly any debate is required
to be held, to hold that the Municipality is part of Government and it
is defined as an Institution of self-government for urban areas and it
works under the enactment of State Legislation. Therefore, it is a part
of Government and works under the full control of State Government
even through the elected bodies like Municipal Councils, Municipal
Boards and Municipal Corporations.
8.      This courts, thus, cannot find any force in the submissions of
learned counsel for the respondent-plaintiff that the Municipal
Council is not a part of State or Government and cannot be excluded
from the ambit and scope of Section 6 of the Specific Relief Act,
1963. The suit against Government under Section 6 of the Act having,
thus, obviously being barred by the provisions of Section 6(2) of the
Act, the learned trial court has committed an error in rejecting the
said application of the petitioner-Municipal Council, Pali, under
 S.B.C. REVISION Pet. No.168/2008 - Municipal Council Pali vs. Shiv Lal and others
S.B.C. REVISION Pet. No.167/2008 - Municipal Council Pali vs. Shiv Lal and others
Order dt: 1/12/2008
                                            5/5
Order 7 Rule 11 CPC.
9.       Consequently, these revision petitions of Municipal Council
are allowed and the impugned orders of the learned trial court dated
28/3/2008 and 23/4/2008 respectively are quashed and set aside and
applications under Order 7 Rule 11 CPC of the petitioner-Municipal
Council, Pali stand allowed. Consequently, suit no.2/2008 (Shiv Lal
& Ors vs. Municipal Council, Pali) stands dismissed. No order as to
costs.
                                                     (DR.VINEET KOTHARI), J.
item no.8
baweja/-