High Court Punjab-Haryana High Court

Paras Nath vs The Assistant Collector on 3 March, 2009

Punjab-Haryana High Court
Paras Nath vs The Assistant Collector on 3 March, 2009
        IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH




                                                      L.P.A. No. 111 of 2009 (O&M)
                                                      Date of Decision: March 3,2009




Paras Nath ................................................................................ Appellant

                                     Versus

The Assistant Collector, Mahendergarh
and others ............................................................................... Respondents



Coram: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Ms. Justice Nirmaljit Kaur



Present:        Mr. Jaswant Jain, Advocate
                for the appellant.

                                                    ....

ASHUTOSH MOHUNTA, J.

The appellant has prayed for quashing the orders passed by the Collector

District Mahendergath and the Commissioner Gurgaon Division Gurgaon who have

remanded the case back to the Assistant Collector Ist Grade for deciding the application

filed by the Gram Panchayat for ejectment of the petitioner. The appellant has also

prayed for quashing the order dated 5.2.2009 vide which the learned Single Judge

dismissed the writ petition.

Brief facts of the case are that on 29.12.1993, Gram Panchayat village

Niamatpur, Tehsil Narnaul District Mahendergarh filed an application under section

7 of the Village Common Lands (Regulation) Act,1961 (for short “the Act”) before

the Assistant Collector 1st Grade for ejectment of the appellant herein. The said

application was dismissed by an ex-parte order dated 18.7.1994. Appeal against the

same was dismissed by the Collector by order dated 31.10.1995. However, the
L.P.A. No. 111 of 2009 (O&M) [ Page
numbers ]

Commissioner accepted the revision and remanded the case to the Assistant

Collector on 23.1.1996 for deciding the same afresh after hearing both the

parties. Assistant Collector again passed order of ejectment on 25.10.1996.

The Collector accepted the appeal and remanded the case back to Assistant

Collector by order dated 8.8.1998 holding that question of title is involved,

therefore the Assistant Collector should first decide the title and then

proceed further. This time the Assistant Collector dismissed the ejectment

application of the Gram Panchayat on 29.6.1999. The appeal against this

order was dismissed by Collector on 23.5.2000. In revision, the

Commissioner by order dated 24.8.2001 set aside the orders dated 29.6.1999

and 23.5.2000 passed by the Assistant Collector and Collector respectively.

The Commissioner remanded the case back to the Assistant Collector with a

direction that question of title be decided afresh. The Assistant Collector

dismissed the application on 13.11.2002. The Collector, however, accepted

the appeal filed by the Gram Panchayat and again remanded the case back to

the Assistant Collector on 20.5.2003 for deciding the question of title. This

order was impugned in appeal before the Commissioner. The Commissioner

by order dated 13.1.2005 held that remand order of District Collector is not

valid. Further the case was remanded to the District Collector to see whether

the decision of the Assistant Collector dated 13.11.2003 is valid or not. On

the basis of this remand order the Collector accepted the appeal filed by the

Gram Panchayat on 28.12.2005 and directed the Assistant Collector to

decide the same afresh on the basis of some directions. Revision against the

same was also dismissed on 26.5.2006.

Appellant herein aggrieved by both the orders, challenged them

by invoking the writ jurisdiction of this Court. The learned Single Judge
L.P.A. No. 111 of 2009 (O&M) [ Page
numbers ]

after hearing the parties dismissed the writ petition holding as under:-

“Counsel for the petitioner submits that the Commissioner

could not have directed the Assistant Collector, the manner in

which he is to decide and otherwise also, no case of remand is

made out. It may be noticed that Commissioner has directed

the Assistant Collector to see the old Khasra numbers and their

owners/cultivators to compare it with the new Khasra numbers

to see whether the disputed land would vest in Panchayat or

not. It is also noticed by the Commissioner that the finding that

the land does not vest in the Gram Panchayat cannot be held to

be valid till this exercise is done. Since the case has only been

remanded and the counsel for the petitioner has not been able

to point out any infirmity which would call for any interference

in this part of the direction given by the Commissioner, I am

not inclined to interfere in the impugned order. Apparently,

this exercise would lead to concluding the case one way or the

other in a better manner. No exception, thus, can be taken to

the observation made by the Commissioner. The prayer for

setting aside the order of remand cannot be accepted and is

rejected. The parties through their counsel are directed to

appear before the Assistant Collector on 2.3.2009. The parties

would be entitled to raise all the relevant pleas before him.”

Aggrieved by the said order the appellant has filed the present

LPA.

The learned counsel for the appellant vehemently argued that

once the Assistant Collector held that the land in dispute is not shamlat deh,
L.P.A. No. 111 of 2009 (O&M) [ Page
numbers ]

it was not open for the Collector in appeal and Commissioner in revision to

remand the case back to the Assistant Collector with a direction to see

which new Khasra numbers were allotted at the time of consolidation in lieu

of old Khasra numbers and to see its ownership and prayed for setting aside

the order of the learned Single Judge.

After thoughtful consideration of the case we do not find any

merit in the argument of the learned counsel for the appellant.

The short point involved in the matter is whether the Collector

in appeal and the Commissioner in revision could direct the Assistant

Collector to see the old Khasra numbers and compare it with new Khasra

numbers and find out whether the disputed land would vest in Panchayat or

not, when the Assistant Collector has already held that the land is not

shamlat deh within the meaning of the Act.

In our view such a direction and decision thereon would only

aid in deciding the issue completely and effectively. Thus, there is no

infirmity in the orders of remand. Accordingly, the order of the learned

Single Judge does not call for any interference. Therefore, the present LPA

is dismissed.

( ASHUTOSH MOHUNTA )
JUDGE

( NIRMALJIT KAUR )
JUDGE
3.3.2009
rupi