High Court Punjab-Haryana High Court

Harpal Singh (Dead) Through His Lr … vs Financial Commissioner … on 17 November, 2009

Punjab-Haryana High Court
Harpal Singh (Dead) Through His Lr … vs Financial Commissioner … on 17 November, 2009
Civil Writ Petition No.16669 of 1990                             1

    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.


                               Civil Writ Petition No.16669 of 1990
                               Date of Decision:-November 17,2009


Harpal Singh (dead) through his LR Sumit Singh and Ravel Singh
and others
                                                 ...Petitioners

                                   Versus

Financial Commissioner (Appeals) Punjab and others

                                                        ...Respondents

CORAM: HON'BLE MR.JUSTICE MEHINDER SINGH SULLAR


Argued by: Mr.A.K.Chopra, Senior Advocate with
           Mr.Harminder Singh, Advocate for the petitioners.

           Mr.Ajaib Singh, Additional Advocate General, Punjab
           for respondent Nos.1 to 3.

           Mr.H.S.Giani, Advocate for respondent Nos.4 to 7.

           Mr.U.K.Agnihotri, Advocate for respondent No.8.

           Mr.S.K.Pipat, Senior Advocate with Mr.Shiv Raj Malik and
           Mr.Rishi Kaushal, Advocates for respondent No.9.

Mehinder Singh Sullar, J. (Oral)

The matrix of the facts culminating in the commencement,

relevant for disposal, of present writ petition and emanating from the

record of the case is that the surplus area case of big landowners

Harpal Singh and Harjit Kaur (deceased) was originally determined

by the Collector on 29.1.1960 (Annexure P1). The surplus area was

allotted by the then Collector Agrarian vide order dated 14.8.1974

(Annexure P3). Thereafter, by an order dated 4.5.1977, the Collector

recommended to the Commissioner, Jalandhar Division, for
Civil Writ Petition No.16669 of 1990 2

permitting him to review the allotment order dated 14.8.1974

(Annexure P3), so that the khasra numbers already purchased by the

tenants and included in the tenants’ permissible area were allowed to

be retained by the tenants. Reference was declined by the

Commissioner vide order dated 31.8.1977.

2. However, the revision petition filed by Harpal Singh and

others was accepted by the Financial Commissioner and the matter

was remanded back to the Commissioner for thorough examination

before passing the fresh order vide order dated 5.4.1983 (Annexure

P4), but the Commissioner again declined the reference vide order

dated 13.8.1984 (Annexure P6).

3. Petitioners again filed revision petition against the order

(Annexure P6) before the Financial Commissioner, but the same was

dismissed on the ground that it was not maintainable vide impugned

order dated 8.8.1990 (Annexure P7), the operative part of which is in

the following manner:-

“I have heard the ld.counsels for the parties and

perused the record. The ld. Commissioner,

Jalandhar, by his order dated 13.8.1984, has

refused to give permission to the Collector to

review the orders of his predecessor. Under

Section 82 of the Punjab Tenancy Act, 1887 it has

been specifically provided that no appeal shall lie

from an order refusing to review or confirming on

review a previous order. In view of this the revision

petition is not maintainable and is dismissed on this

short ground.”

Civil Writ Petition No.16669 of 1990 3

4. The review petition (Annexure P8) filed by the petitioners

was also dismissed by the Financial Commissioner vide impugned

order dated 5.11.1990 (Annexure P9).

5. The petitioners did not feel satisfied with the impugned

orders (Annexures P7 and P9) and filed the present writ petition.

That is how I am seized of the matter.

6. At the very out set, it will not be out of place to mention

here that the objection of maintainability of the revision petition was

also raised in the earlier revision petition between the parties decided

vide order (Annexure P4), which was repelled by the Financial

Commissioner in the following manner:-

“As regard the contention of learned counsel for

respondent No.7 that the revision is not competent

against an order refusing to grant permission, this

plea is not based on any provision of law. Section

82 (3) of the Punjab Tenancy Act, 1887, which is

applicable to the Punjab Land Reforms Act, 1972

by virtue of section 18 of the letter Act provides that

an appeal shall not lie from the order refusing to

review, or conforming on review, a previous order.

However, Section 84 of the Punjab Tenancy Act,

1887 which is also read with section 18 of the Act,

1972 provides that the Financial Commissioner

may at any time call for the record of any case

pending before or disposed of by any Revenue

Officer or Revenue Court subordinate to him and

shall pass an appropriate order. Thus it is clear that
Civil Writ Petition No.16669 of 1990 4

an appeal is of course not maintainable against an

order refusing to review, or confirming on review, a

previous order; but the Financial Commissioner

cannot be said to be not competent to revise such

an order.

In view of the above discussion, I accept the

revision petition, set-aside the order dated

31.8.1977 of the Commissioner, Jullundur Divn.

and remand the case to him for thorough

examination before passing a fresh order. As

regards the contentions of the Naib Tehsildar

Agrarian, the Commissioner shall take all the

submissions made by him on behalf of the State

into consideration and shall also consider in detail,

all other points to be raised by the parties before

him.”

7. Having heard the learned counsel for the parties, having

gone through the record of the case with their valuable help and after

considering the matter deeply, to me, as the impugned orders

(Annexures P7 and P9) cannot legally be maintained, therefore, the

present writ petition deserves to be accepted, for the reasons

mentioned here-in-below.

8. As indicated earlier, the Financial Commissioner vide

impugned order (Annexure P7) has dismissed the revision petition

mainly on the ground that “no appeal shall lie from an order refusing

to review or confirming on review a previous order. In view of this the

revision petition is not maintainable and is dismissed on this short
Civil Writ Petition No.16669 of 1990 5

ground.”

9. Here, to my mind, the Financial Commissioner fell in

grave error in this respect. Because according to section 18 of the

Punjab Land Reforms Act, 1972 (hereinafter to be referred as “the

Reforms Act”), the provisions in regard to appeal, review and revision

under this act shall, so far as may be, the same as provided in

Sections 80, 81, 82, 83 and 84 of the Punjab Tenancy Act, 1887

(hereinafter to be referred as “the Tenancy Act”). Section 80 deals

with the appeals. Likewise, Section 82 postulates that “a Revenue

Officer, as such, may either of own motion or on the application of

any party interested, review, and on so reviewing modify, reverse or

confirm any order passed by Himself or by any of predecessors in

office, subject to the limitation contained in proviso to this Section.”

According to section 82 (3), an appeal shall not lie from an order

refusing to review, or confirming on review, a previous order.

10. Sequelly, section 84 of the Tenancy Act posits that “the

Financial Commissioner may at any time call for the record of any

case pending before or, disposed of by any Revenue Officer or

Revenue Court subordinate to him and if after examining a record

called for by himself under sub-section (1) or submitted to him under

sub-section (3) the Financial Commissioner is of opinion that it is

expedient to interfere with the proceedings or the order or decree, it

shall pass an order accordingly.”

11. Meaning thereby, section 82 authorizes any Revenue

Officer to review his or any order passed by his predecessors in

office. No doubt, according to sub-section (3) of this section, an

appeal shall not lie from an order refusing to review, or confirming on
Civil Writ Petition No.16669 of 1990 6

review, a previous order by Revenue Officer. Be that as it may, but

that does not preclude the Financial Commissioner in any manner to

exercise his revisional power as contemplated under section 84 of

the Tenancy Act. Such revisional powers of the Financial

Commissioner conferred by section 84 of the Tenancy Act are

entirely distinct, independent, not subject to and cannot legally be

curtailed in view of power of review by any Revenue Officer under

section 82 (3) of the Tenancy Act. As stated above, a similar

objection was raised in earlier revision petition between the parties

decided by the Financial Commissioner vide order (Annexure P4),

which was repelled with the observation that an appeal is of course

not maintainable against an order refusing to review, or confirming

on review, a previous order but the Financial Commissioner cannot

be said to be not competent to revise such order” and the revision

petition was accepted.

12. In this view of the matter and legal position under

sections 82 and 84 of the Tenancy Act, it cannot possibly be saith

that the Financial Commissioner did not have the jurisdiction to

entertain the revision petition as has been held by him in the

impugned order (Annexure P7). Consequently, it is held that the

revision petition against the impugned order dated 13.8.1984

(Annexure P6) was very much maintainable before the Financial

Commissioner as envisaged under section 84 of the Tenancy Act.

Once it is so held, then impugned order of review (Annexure P9)

cannot also be maintained in this manner on the same analogy as

discussed here-in-above.

13. In this view of the matter and for the reasons recorded
Civil Writ Petition No.16669 of 1990 7

above, the present writ petition is accepted and the impugned orders

(Annexures P7 and P9) are hereby set aside. The matter is remitted

back to the Financial Commissioner for deciding the revision petition

on merits afresh in accordance with law within six months positively.

14. The parties through their counsel are directed to appear

before the concerned Financial Commissioner on 22.12.2009.

November 17,2009                        (Mehinder Singh Sullar)
AS                                                 Judge



           Whether to be referred to reporter?Yes/No