High Court Punjab-Haryana High Court

Sudershan Kumar vs Additional Director on 17 February, 2009

Punjab-Haryana High Court
Sudershan Kumar vs Additional Director on 17 February, 2009
CIVIL WRIT PETITION NO.5178 OF 1983                                :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: FEBRUARY 17, 2009

             Sudershan Kumar

                                                             .....Petitioner

                                         VERSUS

             Additional Director, Consolidation of Holdings, Punjab,
             Chandigarh and others.

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:            Mr. Sunil Garg, Advocate,
                    for the petitioner.

                    None for respondent Nos.1 and 2.

                    Mr. N. C. Kinra, Advocate,
                    for respondent Nos.3 to 5.

                                  ****

RANJIT SINGH, J. (ORAL)

The petitioner primarily is aggrieved against the order

dated 30.12.1982, Annexure P-5, through he has also impugned the

orders dated 28.10.1982 and 10.3.1981 annexed with the petition as

Annexures P-4 and P-2 respectively.

The facts, in brief, are that the consolidation operation in

the village was finalised in the year 1970. The parties were allotted

Taks, as per scheme. Lachhman Dass, who was father of the
CIVIL WRIT PETITION NO.5178 OF 1983 :{ 2 }:

petitioner, filed objections under Section 21(ii) of the East Punjab

Holdings (Consolidation and Prevention of Fragmentation) Act, 1948

(for short, “the Act”). These objections were allowed and parties to

the writ petition were settled in their respective holdings allotted to

them.

Girdhari Lal, respondent No.3, filed an appeal before the

Settlement Officer on 15.2.1972. This appeal was partly accepted.

Against this, an appeal under Section 21(iv) of the Act was filed but

was dismissed by respondent No.2. The respondents accordingly

filed a revision petition under Section 42 of the Act. This petition was

allowed on 13.2.1974 and the order passed by respondent No.2 was

set-aside. The case was remanded back to respondent No.2 for

deciding the matter afresh. The order in this regard is annexed with

the petition as Annexure P-1. Certain observations were recorded in

the order, Annexure P-1, while remanding the case back for decision

by respondent No.2.

The disputed land was stated to be located in the

reserved block, which, according to the Scheme, was given to the

person in possession at the time of consolidation. In Kharif 1964,

field No.1398 was shown in cultivating possession of Parkash Ram

but in Rabi 1965, the name of Brij Lal was also added.

Subsequently, all the four brothers, namely, Brij Lal, Tara Chand,

Parkash Ram and Lachhman Dass have been given land in Field

Nos.897 and 898 to the exclusion of Girdhari Lal, respondent No.3

who was also share holder in old Field No.1398. The petitioner and

others, however, had contended that respondent No.3 (Girdhari Lal)

had no possession over old Field No.1398 and so was rightly not
CIVIL WRIT PETITION NO.5178 OF 1983 :{ 3 }:

given any area in new Field Nos.897 and 898 carved out of old Field

No.1398. It is also submitted that they had constructed their buildings

in these fields, which were in their possession. Paths in the reserve

area were to be given at the cost of right holders. Respondent No.3,

thus, objected that in lieu of 5 marlas area withdrawn from them for

the purpose of path in Field Nos.897 and 898, has wrongly been

given in Field Nos.1171 and 1172, which are paths. Since deductions

for the path had already been made from him, so it was contended

that he was deprived of about 5 marlas of valuable land. Finding that

the Consolidation Officer has not dealt with in details all these

contentions, the case was remanded.

Thereafter respondent No.2 decided the appeal under

Section 21(iv) of the Act and accepted the same and made certain

amendments vide his order dated 10.3.1981. The petitioner made a

grievance against this order on the ground that his father Lachhman

Dass was residing at Agra and was neither served a notice nor

arrayed as a party in the proceedings before respondent No.2. It was

accordingly submitted that the order, Annexure P-2, had been

passed without affording any opportunity of hearing to the father of

the petitioner. Reference is made to the contentions raised by

Girdhari Lal, respondent No.3, who was represented by his counsel.

He had stated that Khasra No.1398 was owned by all the five co-

sharers but was not properly partitioned. He accordingly had

demanded 1/5th share in the same and had laid claim on the road

side, which was more valuable. The petitioner would submit that his

(respondent No.3) claim was rightly rejected earlier on the ground

that he was proved to be in possession of Killa No.1460 only. It is
CIVIL WRIT PETITION NO.5178 OF 1983 :{ 4 }:

accordingly submitted that respondent No.2 has illegally and

erroneously allowed respondent No.3 1 kanal land on the road side.

The grievance accordingly was made that the amendments, which

have now been made, would affect the co-owners, who are in

peaceful possession of the land since 1970 and have built their

houses thereon. He accordingly challenged order, Annexure P-2, on

the ground that he had not been afforded opportunity of hearing.

Order, Annexure P-2, was, thus, set-aside and the case was

remanded back for hearing the appeal de novo by giving opportunity

of hearing to the necessary parties. Copy of this order is annexed

with the petition as Annexure P-3.

Now, Sushil Kumar, challenged the order, Annexure P-3

on the ground that he was not heard while passing order (Annexure

P-3). It was found that respondent, Sushil Kumar, was intentionally

evading service to harass the petitioner. Still, Respondent No.1 set-

aside his own order, (Annexure P-3), and directed that the original

petition be heard on 23.11.1982 at Sunam. This order dated

28.10.1982 is annexed with the petition as Annexure P-4.

During this time, Lachhman Dass, father of the petitioner,

died and is now represented by the present petitioner, Sudarshan

Kumar. He now makes a grievance that while passing order,

Annexure P-4, he was not heard. He would say that order, Annexure

P-3, had been validly and legally passed and accordingly said

respondent, while passing the order, could not sit in appeal or review

over his own judgment to quash the same and pass order, Annexure

P-4. However, in the meantime, respondent No.1 once again took up

the petition filed on behalf of father of the petitioner and decided the
CIVIL WRIT PETITION NO.5178 OF 1983 :{ 5 }:

same on 30.12.1982. Copy of the order is Annexure P-5. This order

is now challenged by the petitioner through the present writ petition.

It is in this background that the petitioner has raised a grievance

against orders, Annexures P-2, P-4 and P-5.

Notice of motion was issued. Reply has been filed.

Apart from other preliminary objections, it is urged that no

grave or manifest injustice has been caused to the petitioner as he

owned 1/5th share in Field No.1398, which is the bone of contention.

The petitioner statedly was residing at Agra for the last 40 years and

so was not in possession of this field number and hence, 1/5th share

due to him was given to him according to his entitlement. It is, thus,

pleaded that no case for exercise of extra ordinary jurisdiction by this

Court is made out.

As can be seen from the reply, there is not much dispute

so far as the facts are concerned. It is pointed out that Field

Nos.1398 and 1400 were of reserved category. The area of 1 kanal 7

marlas due to the answering respondent was given less by the

Consolidation Officer. Therefore, they filed a revision under Section

42 of the Act. The case was accordingly remanded, as seen from

order, Annexure P-1. Even after passing of order, Annexure P-2, the

answering respondents were still having deficiency of 3 marlas. They,

however, chose not to file the revision despite this fact as the dispute

is between the brothers. It is in this background that the respondents

would pray that the writ petition deserves to be dismissed.

I have heard learned counsel for the parties.

Initially, the appeal was decided vide order, Annexure P-

2. The petitioner made a grievance against this order on the ground
CIVIL WRIT PETITION NO.5178 OF 1983 :{ 6 }:

that this was passed at his back and so his interest was adversely

affected. Finding the grievance of the petitioner to be well founded,

order Annexure P-2 was set-aside and the case was remanded with

a direction that the Appellate Authority should consider the same de

novo by giving real opportunity of hearing to the necessary parties.

Subsequently, one Sushil Kumar, who was respondent, challenged

order, Annexure P-3, whereby order, Annexure P-2, was set-aside.

He also made a similar grievance that while passing order, Annexure

P-3, he was not afforded opportunity of hearing. Finding that Sushil

Kumar was not heard at the time of passing order, Annexure P-3, the

same was quashed and the original case was fixed for hearing on

23.11.1982 at Sunam. It is in this background that order, Annexure

P-5, has been passed.

From the facts as narrated, it is quite clear that while

passing the impugned order, Annexure P-5, all the parties were

afforded opportunity of hearing. Lachhman Dass, who is father of the

petitioner, was represented through his counsel, when the impugned

order, Annexure P-5, was made. His counsel, however, pleaded that

the original order dated 10.3.1981 was passed without hearing him

and hence, it should be quashed and hearing be given de novo. It

appears that the petitioner was not well advised to make this prayer

at the time of passing order, Annexure P-5. The case was set down

for hearing on merits and counsel for the petitioner was required to

make submissions on merits. This was the plea raised on behalf of

the respondents, who submitted that the petitioner had been given

his due share by the Assistant Director through order Annexure P-2.

It was accordingly pleaded that there is no illegality in the order and
CIVIL WRIT PETITION NO.5178 OF 1983 :{ 7 }:

hence, the impugned order may continue. Submission of the

respondents is specifically noted that the petitioner is being given

opportunity of hearing now and would be at liberty to plead his case

in a best manner as he can choose. Having considered the entire

matter, the Additional Director, Chandigarh, found that the order,

Annexure P-2, did not suffer from any ambiguity or illegality. He

noticed that Lachhman Dass (father of the petitioner) has been given

his due share. Counsel for the petitioner could not point out any

infirmity in the order. The counsel also could not point out as to what

wrong has resulted to him, necessitating quashing of the impugned

order, Annexure P-2. The Additional Director rightly noticed that

dispute was amongst the real brothers and that the petitioner

appears to have adopted a revengeful attitude. He accordingly did

not find any justification to interfere in the impugned order. From the

reply filed, it is seen that the petitioner was given 1/5th share, which is

his rightful due. It could not be pointed out before me if any prejudice

has been caused to the petitioner or his share is reduced. It was

also rightly observed that the petitioner in fact was not in actual

possession as he was staying at Agra. In a way, it may give an

indication that he was basically contesting this petition because of

some grouse with his brother-respondent. I do not find any reason to

interfere in the impugned orders in exercise of writ jurisdiction.

The writ petition is accordingly dismissed.

February 17,2009                           ( RANJIT SINGH )
khurmi                                           JUDGE