High Court Rajasthan High Court - Jodhpur

State Of Raj vs Babu Singh & Ors on 3 November, 2009

Rajasthan High Court – Jodhpur
State Of Raj vs Babu Singh & Ors on 3 November, 2009
                                                              1

  IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
  --------------------------------------------------------


                 SPL. APPL. WRIT No. 139 of 2002

                              STATE OF RAJ.
                              V/S
                            BABU SINGH & ORS

    Mr. SANDEEP BHANDAWAT, AGC, for the appellant /
    petitioner

    None is present for the respondent

    Date of Order : 3.11.2009

                     HON'BLE SHRI N P GUPTA,J.
                  HON'BLE SHRI GOVIND MATHUR,J.

                            ORDER

—–

This appeal seeks to challenge the order of the

learned Single Judge dt. 29.4.1998, allowing the writ

petition, setting aside the order of the authorities below,

and remanding the matter to the Authorised Officer for

deciding afresh, about the extent of land that can be held

by the petitioner under the provisions of the Ceiling Act,

after taking into consideration the fact, that the lands

being ancestral in nature should be considered, after

following the law in that regard, and after determining the

share, that the petitioner is entitled to acquire in those

ancestral land, then the extent of land which could be held

by the petitioner be determined.

A look at the order shows, that the order proceeds

on the basis, that “Admittedly the land sought to be

included by the impugned order dated 27.8.1985 is ancestral

land and consequences of such nature of land were liable to

be taken into consideration for determination of the

permissible holdings of the petitioner”.
2

Since the order proceeds on the basis of admitted

situation, and since it was sought to be contended, in the

appeal, that no such admission was ever made on behalf of

the present appellant; We asked the learned counsel for the

appellant, that in that situation, the proper remedy lies

before the learned Single Judge himself, by filing

appropriate review petition; to which it was contended,

that a review petition being S.B. Civil Review Petition No.

10/2000 was filed, which was dismissed on 5.4.2000. We

therefore called the file of review petition, and found

that this specific objection was taken in the review

petition that admission was not made.

In the above background a look at the order dt.

29.4.1998 shows that nobody appeared on behalf of the State

on that day, and a look at the order-sheet shows that on

25.4.1998 the matter was simply adjourned to 29.4.1998, and

on 29.4.1998 the order was passed. However, by a subsequent

Misc. Application no. 78/1998 that order was sought to be

corrected to be read as 6.5.1998, and in this application

also it was contended that the matter was heard and decided

on 6.5.1998. It was also contended in this application that

the counsel Shri B.S. Bhati did appear on behalf of the

State. It was also contended in this application that no

such admission was made by the counsel. This application

was allowed to the extent of correcting the date of the

order only. In this background a look at the orders of the

Board of Revenue, and that of the learned Additional

Collector shows, that it was a specific controversy, as to

whether the land is ancestral, or not, and the positive
3

finding has been recorded, to the effect, that the writ

petitioner failed to lead any evidence, or to produce any

document. In such circumstances, the positive finding was

recorded in para-7 by the Board of Revenue, to the effect,

that precise burden was on the appellant before it to show

that the land was ancestral, but then the appellant did not

lead any evidence to prove this. Therefore, the question

was decided against the appellant before the Board of

Revenue.

Obviously, in such circumstances, in our view,

the learned Single Judge was in error in proceeding on the

basis, about admittedly the land being ancestral. The

question then is as to what further course of action should

be adopted.

Since the order impugned was passed way back on

29.4.1998/6.5.1998, and the appeal filed by the State was

barred by time, which delay was condoned only on 7.3.2002.

Then, the appeal was admitted on 19.3.2002, and interim

stay was granted. We are not informed as to what further

proceeding has been taken by the learned authorities below

in pursuance of the impugned order of the learned Single

Judge, during this interregnum period.

In such circumstances, to settle the equities, we

think it appropriate, while allowing the appeal, and

setting aside the order of the learned Single Judge, to

direct the learned Authorised Officer to decide the matter

afresh, pursuant to the remand order passed by the learned

Single Judge, with a direction, to pointedly record
4

evidence of the parties, on the aspect, as to whether the

land in question is ancestral, or not, and then to decide

the ceiling proceedings. If the Authorised Officer

concludes that the land is not ancestral, then obviously

the order of the Board of Revenue shall stand revived, and

if he concludes in favour of land being ancestral, then the

effect shall be given to the order of the learned Single

Judge.

The appeal is accordingly allowed as above.

  ( GOVIND MATHUR ),J.               ( N P GUPTA ),J.


/Sushil/