Delhi High Court High Court

Balwan Singh vs Uoi & Ors. on 14 December, 2009

Delhi High Court
Balwan Singh vs Uoi & Ors. on 14 December, 2009
Author: Pradeep Nandrajog
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Reserved on: 09th December, 2009
                    Judgment Delivered on: 14th December, 2009

+                        L.P.A. No.458/2004

       BALWAN SINGH                           ....Appellant
                Through:      Mr.Ravinder Sethi, Senior Advocate
                              with Mr.S.K.Rout, Mr.Rajiv Kumar
                              Ghawana, Mr.M.K.Pradhan and
                              Mr.Pankaj Bhatia, Advocates.

                              Versus
       UOI & ORS.                             ....Respondents
                 Through:     Mr.Sanjay Poddar, Advocate for UOI
                              Mr.Rajiv Bansal and Mr.Rajan
                              Tyagi, Advocates for DDA.

       CORAM:
       HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
       HON'BLE MR. JUSTICE SURESH KAIT

     1. Whether the Reporters of local papers may be
        allowed to see the judgment?

     2. To be referred to the Reporter or not?     No

     3. Whether the judgment should be reported in the
        Digest?                                   No

PRADEEP NANDRAJOG, J.

1. The appellant Balwan Singh filed a writ petition

registered as WP(C) No.3901/1999. In the said writ petition he

pleaded that he was in adverse possession of land comprised

in Khasra No.271(37/9) in the revenue estate of Village Ladha

Sarai and was thus entitled to challenge the notification dated

23.1.1965 issued under Section 4 of the Land Acquisition Act

1894 and the declaration issued under Section 6 of the said
LPA 458/2004 Page 1 of 8
Act on 6.1.1969. He also stated that he was entitled to

challenge the notices issued by the Land Acquisition Collector

under Section 9 and 10 of the Land Acquisition Act 1894.

2. Prayer made in the writ petition was to quash the

notification and the declaration issued under Section 4 and

Section 6 of the Land Acquisition Act 1894 respectively. It was

further prayed that a declaration may be granted in his favour

that by virtue of Section 5-1(A) of the Punjab Tenancy Act he is

the permanent occupant of the land. It was further prayed

that the respondents be prohibited from taking possession of

the land.

3. It may be noted that there are vague pleadings in

the writ petition that the land was evacuee property and hence

could not be acquired.

4. The writ petition was dismissed vide order dated

27.2.2002 holding that Roop Chand, father of Balwan Singh

had accepted compensation in respect of the land and thus

Balwan Singh could not stake any claim in respect of the land.

Alternatively, it was held: Even assuming for the sake of

arguments, the petitioner has become owner by adverse

possession, his title cannot be determined in the present

proceedings.

5. Balwan Singh filed an appeal against the order

dated 27.2.2002 which was registered as LPA No.322/2002.
LPA 458/2004 Page 2 of 8

6. The said appeal was disposed of vide order dated

22.4.2002 noting that the stand of the Balwan Singh was that

his father had never accepted any compensation and that his

case was that being evacuee land the same could not be

acquired. The appeal was dismissed as withdrawn with right

reserved in favour of Balwan Singh to seek review of the order

dated 27.2.2002.

7. Review application being RA No.5381/2002 was

filed praying that the order dated 27.2.2002 be reviewed.

8. The same has been dismissed vide impugned order

dated 3.2.2004.

9. The instant appeal lays a challenge to the order

dated 3.2.2004.

10. Dismissing the application seeking review, the

learned Single Judge has held that even if father of Balwan

Singh did not receive any compensation it would make no

difference to the result of the writ petition. In so holding, the

learned Single Judge has held that during acquisition

proceedings neither Roop Chand nor Balwan Singh raised any

issue of the land being evacuee property and hence immune

from acquisition. Thus, said plea could not be raised for the

first time in appeal.

11. Various grounds, all mumbled-jumbled have been

urged in the writ petition and also in the instant appeal.
LPA 458/2004 Page 3 of 8

12. On 9.12.2009, after arguments concluded in the

appeal, in presence of learned counsel for the parties a short

order was penned noting the stand of the appellant in the

appeal. In the order dated 9.12.2009 it has been recorded as

under:-

“1. Mr. Ravinder Sethi, learned senior counsel for the
appellant states that the appellant is not predicting
any plea on the premise that the subject land was an
evacuee property. Counsel urges that the stand of the
appellant is that the subject land being the property
of the Union could not be acquired under any award
and thus pursuant to the award the Land Acquisition
Collector would have no jurisdiction to take over
possession of the land treating the same to be an
acquired land. Counsel states that fore-fathers of the
appellant were in continuous adverse possession of
the land and by prescription claimed title to the land.

2. Arguments heard.”

13. To appreciate the contention urged with respect to

the award, it may be noted that the lands in respect whereof a

declaration under Section 6 of the Land Acquisition Act 1894

was issued on 6.1.1969 were the subject matter of Award

No.31/86-87. In the award, pertaining to the land comprised in

Khasra No.271, at serial No.4 of the list of persons who have

staked a claim to the lands, it was recorded that Roop Chand

had claimed compensation in sum of Rs.50,000/- per bigha.

LPA 458/2004 Page 4 of 8

14. Assessing compensation it has been held that no

compensation needs to be assessed qua the said land

inasmuch as the same belongs to the Central Government.

15. It may be noted that the land was shown in the

revenue record as belonging to the Central Government

inasmuch as the recorded owner thereof had migrated to

Pakistan at the time of partition and being declared as an

evacuee property the same was vested in the Custodian of

Evacuee Properties i.e. the Central Government.

16. Thus, Shri Ravinder Sethi, learned senior counsel

for the appellant urged that there being no award pertaining to

the land in question, the Land Acquisition Collector had no

jurisdiction to take possession of the land. In that view of the

matter, learned counsel urged that it hardly mattered whether

the notification under Section 4 of the Land Acquisition Act

1894 was issued or that the declaration under Section 6 of the

said Act was issued.

17. In respect of enforcing the possessory right of the

appellant, it was urged that being in adverse possession of the

said land for a continuous period of more than 30 years, the

appellant acquired the title to the land by adverse possession

or alternatively became an occupancy tenant under Section 5-

1(A) of the Punjab Tenancy Act. Counsel urged that a perusal

of the award shows that no compensation was assessed by the
LPA 458/2004 Page 5 of 8
Land Acquisition Collector in respect of the subject land for the

reason he held that the land was of the Central Government.

18. Needless to state, as held in the decision reported

as (2003) 3 SCC 128 Sharda Devi vs. State of Bihar & Anr., the

Government cannot acquire its own land and if an award is

made in respect of the government land the same is a nullity.

19. But, the question arises whether at all the appellant

can retain possession in respect of the land claiming adverse

possession or alternatively a declaration that he is entitled to

be declared as a permanent occupant of the land under

Section 5-1(A) of the Punjab Tenancy Act in a writ proceedings.

20. According to the respondents, the question of the

appellant or his father being in adverse possession does not

arise for the reason the land is recorded in the revenue

records as uncultivable rocky area (banjar pahad). It was

urged that stray (manipulated) entries in the khasra girdawaris

under the remarks column showing Roop Chand being in

possession were neither here nor there for the reason the said

khasra girdawaris do not show any cultivation activity on the

land. The same show that the land was vacant. Counsel

urged that in respect of the vacant land the principle relatable

to possession is that possession follows title.

21. We need not dwell much on the contentions urged

for the reason whether or not Roop Chand and thereafter
LPA 458/2004 Page 6 of 8
Balwan Singh were in possession of the land in question

requires evidence to be led with respect to the entries in the

remarks column of the khasra girdawaris showing possession

of Roop Chand. Evidence would be required as to how

possession came to be recorded without any entry of what was

being cultivated on the land in question. Further evidence

would be required as to how come, after recording the land as

banjar pahad i.e. uncultivated rocky hill, possession of Roop

Chand came to be recorded. Further evidence would be

required as to whether at all Roop Chand was in possession of

the land or whether the entries are manipulated. It may be

highlighted that we find it extremely strange that for

uncultivated rocky hill land, without recording any cultivation,

possession of some person other than the recorded owner

finds entered recorded in the khasra girdawaris.

22. It is settled law that in respect of declarations

required under the Revenue Law, proceedings have to be

taken before the Revenue Authorities constituted under the

Act. Even a Civil Court has no jurisdiction on issues which fall

within the domain of revenue authorities.

23. It is settled law that writ proceedings are resorted

to enforce legal rights and not to create legal rights and then

enforce the same.

LPA 458/2004 Page 7 of 8

24. Issues of adverse possession and acquisition of title

by prescription required evidence to be led on the point,

whether at all the claimant was in possession of the land and

whether or not the possession was open and hostile to the

knowledge of the recorded owner. Surreptitious acts of

possession not to the knowledge of the owner of the property

are not enough to sustain a plea of adverse possession.

25. The learned Single Judge was perfectly correct in

passing the order dated 27.2.2002 when he noted that such a

claim could never be adjudicated in a writ proceedings.

26. Noting that the issue of land being evacuee

property was not urged before us during arguments in the

appeal, we see no merit in the appeal which is dismissed with

costs against the appellant in sum of Rs.11,000/-, to be shared

by the respondents.

(PRADEEP NANDRAJOG)
JUDGE

(SURESH KAIT)
JUDGE
December 14, 2009
Dharmender

LPA 458/2004 Page 8 of 8