High Court Punjab-Haryana High Court

Gutti vs State Of Hareyana And Others on 14 August, 2008

Punjab-Haryana High Court
Gutti vs State Of Hareyana And Others on 14 August, 2008
CWP No.2500 of 1984                                                 1

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH.

                                      CWP No.2500 of 1984
                                      Date of Decision: 14.8.2008

Gutti                                            .....Petitioner

                               Vs.

State of Hareyana and others                     ....Respondents
                               ....
CORAM :     HON'BLE MR.JUSTICE RAJIVE BHALLA

                               ****

Present : Mr. Mani Ram Verma Advocate with Ms.Shiwani Verma,
Advocate for the petitioner.

Mr. Ajay Chaudhary, DAG, Haryana for respondents
no.1 to 4.

Mr.Hemant Sarin, Advocate for respondents no.6 and 7.

RAJIVE BHALLA, J (Oral)

The petitioner prays for issuance of a writ in the nature of

Certiorari, for quashing the orders dated 24.4.1984, 3.1.1984 and

4.9.1961.

Girdhari Lal-Respondent no.5 was a big land owner. His

surplus area case was decided on 4.9.1961 and 105.88 ordinary acres/

44.41 std. acres were declared surplus in Villages Darba Kalan,

Nehranwali and Bir Hansi. The petitioner, alleges that he was the tenant

of the big land owner on 15.4.1953, with respect to Killa No47//16 (8K-

0M), 17(8-0), 18(8-0),19(8-0), 20(7-2), 21(3-16), 22(8-0), 63//1(8-0),

10*8-0), 11(7-13), 64//4min (2-0) measuring 76 kanals 11 marlas

situated in Bir Hansi, Distt. Hisar and continues in possession as such.

After the coming into force of the Haryana Ceiling of Land Holdings
CWP No.2500 of 1984 2

Act, 1972 (hereinafter referred to as `the Haryana Act’), the Collector

sought to appropriate the land in the petitioner’s possession for

allotment to the petitioner and the private respondents. 27 kanals of

land was allotted to the petitioner. The petitioner filed an appeal on

11.9.1980, before the Commissioner, Hisar Division, Hisar, praying that

the order dated 4.9.1961 declaring surplus area be set aside, as it was

passed without notice to the petitioner, a sitting tenant and without

reserving tenant’s permissible area. The learned Commissioner,

dismissed the appeal, as being barred by limitation.

Aggrieved by the aforementioned order, the petitioner filed

a revision before the Financial Commissioner, Haryana. The learned

Financial Commissioner, Haryana, vide order dated 12.4.1984,

dismissed the revision by holding that on the relevant date i.e.

15.4.1953, one Sudan, stated to be the petitioner’s cousin, was recorded

as the tenant in the revenue record,and the petitioner’s assertion that

prior to 15.4.1953 the petitioner’s father and thereafter the petitioner is

recorded as a tenant, cannot be accepted.

Counsel for the petitioner submits that the question that

arose for adjudication before the Financial Commissioner was, not

necessarily whether the petitioner was the tenant on 15.4.1953 but

whether the petitioner or any other tenant was in possession. It is

submitted that it is not denied by the State or by the private respondents

that the land in dispute was in the possession of tenants on the

appointed day. It is not denied that no notice was served upon any

tenant, including the petitioner, prior to declaration of surplus area. The

learned Financial Commissioner, should have therefore set aside the
CWP No.2500 of 1984 3

order dated 4.9.1961 and directed the Collector to redetermine the

surplus area after issuing notices to all sitting tenants and also directed

the Collector to decide whether the petitioner was in possession as a

tenant. Reliance for the submission, that the identity of the tenant is

irrelevant once the tenancy continues, is placed upon a Division Bench

judgement of this Court reported as Nanak Chand V. The Financial

Commissioner, Haryana and others, 1981 PLJ 99 and subsequently

followed by this Court in Makhan Singh V. The State of Haryana

through the Collector Surplus Area, Sirsa, 2005(3) PLR 123. It is

submitted that as the petitioner and prior to him, his father was a tenant,

the stray entry in the revenue record for the year 1953, should not have

been relied by the Financial Commissioner, to non-suit the petitioner.

Counsel for the State of Haryana submits that the

petitioner was not a sitting tenant, on the relevant date i.e. 15.4.1953.

He, therefore, has no right whether in law or in fact to the grant of a

hearing or to claim reservation of tenant’s permissible area. It is further

submitted that the surplus area was declared in the year 1961, whereas

the petitioner filed an appeal in the year 1980. This unexplained delay

for almost 20 years, as also the enactment of the Haryana Act, would

not entitle the petitioner to any relief.

Counsel for the private respondents, who are allottees of a

small part of the land in dispute submits that the petitioner has availed

the benefit of allotment of 27 kanals and cannot, therefore, approbate

and reprobate at the same time. The petitioner having drawn the

benefit of an order of allotment, has no right, whether in law or in

equity, to challenge the order passed in the year 1961. It is further
CWP No.2500 of 1984 4

submitted that as the petitioner had failed to establish his tenancy on

15.4.1953, the present writ petition be dismissed.

I have heard learned counsel for the parties and perused the

impugned orders.

A tenancy, by its very nature, confers tangible civil rights

upon a tenant that may only be abridged save by and in accordance

with procedure established by law. The Punjab Security of Land

Tenures Act, 1953 (hereinafter referred to as the `1953 Act’) prescribes

two types of permissible areas, one reserved by the landlord called the

landlord’s permissible area and the other reserved by a tenant called the

tenant’s permissible area. After reservation of the landlords and tenants

permissible area, the balance land constitutes surplus area. The 1953

Act, empowers a tenant to file a separate return for declaring the area in

his occupation, as tenants permissible area. Rule 6 of The Punjab

Security of Land Tenures Rules, 1956 provides for the assessment of

surplus area with landowners and tenants and places a statutory

obligation on the Collector, to serve a notice upon persons interested in

the estate of big land owner, including sitting tenants. Any violation of

this statutory mandate would render the order passed non-est A

combined reading of the 1953 Act and the Rules framed thereunder

makes it abundantly clear that surplus area proceedings, finalised

without issuance of a notice to a sitting tenant, would be void, as

regards the rights of a sitting tenant. The Collector was, therefore,

required, before proceeding to determine the surplus area whether the

land belonging to the big landowner was in occupation of a sitting

tenant and if so, to issue notice to such a tenant.

CWP No.2500 of 1984 5

It is apparent from the facts , that in the year 1953 land

belonging to the big land owner,was admittedly in the possession of

tenants. However while computing the holding of the big land owner

for the purpose of determining his permissible and surplus area, no

notice, whatsoever, was issued to or served upon the sitting tenants.

The question, whether the petitioner was a tenant or his cousin Sudan

was a tenant, is incidental as what is relevant is whether any tenant was

in possession of the big landowners land. In Bahadur Ram and others

V. State of Punjab and others, 1969 PLJ 372,while considering the

rights of tenants it was held that the change of tenants will not affect the

permissible area of the tenant if the land remained under one tenant or

another from April 15, 1953 i.e. the date when the Act came to be

enforced. The correctness of the aforementioned judgement was called

into question and a reference was made to a Division Bench. The

reference was answered in Nanak Chand’s case (supra), by affirming

the judgement in Bahadur Ram’s case (supra) and holding that

change of tenants, provided the land remains the same and the tenancy

does not come to an end is immaterial for determining tenant’s

permissible area. In the case before the Division Bench, the learned

Financial Commissioner modified the order passed by the

Commissioner to the extent that the Collector, Surplus Area, Hisar was

directed to include, in the tenants permissible area all such land, which

was comprised in the tenants permissible area on 15.4.1953 and which

was under the occupation of the tenants irrespective of the change of

tenants. The observations of the Division Bench would necessarily

require reproduction.

CWP No.2500 of 1984 6

“If the tenant had completely abandoned the tenancy

and there was no tenant left at all, in that case

different consequences may follow. But in the

present case, the direction given by the learned

Financial Commissioner to the Collector is quite

clear, as the Collector has been directed to include in

the tenant permissible area all such land which was

comprised in the tenants permissible area on April

15, 1953 and which continued to be so and was under

the occupation of the tenants.”

It is, therefore, apparent that where tenants are in occupation of land

sought to be assessed for determining the landowners permissible/

surplus area,the Collector cannot proceed to determine surplus area

without issuing a notice to sitting tenants. Admittedly tenants were in

possession of a part of the estate of the big land owner but no notice

was issued or served upon them. The Financial Commissioner,therefore

committed an error of jurisdiction in dismissing the revision petition,

on the ground that the petitioner’s name did not appear in the revenue

record as a tenant in possession on 15.4.1953. It would necessarily

require notice that prior to the appointed day, the petitioner’s father is

recorded in possession as a tenant. After the appointed day, the

petitioner is recorded in possession and on the relevant date i.e.

15.4.1953, one Sudan, the petitioner’s cousin is recorded in possession,

thus, establishing the fact that on the coming into force of the Act, a part
CWP No.2500 of 1984 7

of the land comprising the big landowners estate was occupied by

tenants. The above facts having been established the Collector was

statutorily and mandatorily obliged to issue notices to the tenants and

reserve a tenants permissible area whatsoever the identity of the tenant.

The Financial Commissioner, therefore, committed an error in

disregarding the law, as set out herein above and in failing to examine

the matter with a greater degree of care and consideration.

In view of what has been stated herein above, the writ

petition is allowed, the order dated 24.4.1984 is set aside and the matter

is remitted to the Court of Financial Commissioner, Haryana, for

adjudicating the petitioner’s revision afresh, in accordance with law.

The learned Financial Commissioner would be at liberty to

take into consideration the effect of Section 12 (3) of the Haryana Act

and to determine, whether in view thereof, surplus area determined in

the year 1961, can be reopened at the behest of the petitioner. The

Financial Commissioner would be at liberty to decide the controversy,

without being influenced by any observations made herein before, as to

the factual matrix of the instant controversy.

The learned Financial Commissioner shall make every

endeavour, to dispose of the petitioner’s revision, within a period of six

months from the date of receipt of a copy of this order. It is made clear

that in case the learned Financial Commissioner, decides to reopen the

surplus area case of the big land owner, any such order shall be

confined to the land claimed by the petitioner as a sitting tenant in

Village Bir Hansi.

CWP No.2500 of 1984 8

Parties are directed to appear before the Financial

Commissioner on 29.9.2008. No costs.

14.8.2008                                   (RAJIVE BHALLA)
GS                                               JUDGE