Bombay High Court High Court

Jaitunabi Shekh Musa vs Ig 1. Additional Commissioner on 9 August, 2011

Bombay High Court
Jaitunabi Shekh Musa vs Ig 1. Additional Commissioner on 9 August, 2011
Bench: R. M. Savant
     0908wp3086.11.odt                                                                                1/5




                                                                                          
                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              NAGPUR BENCH, NAGPUR




                                                                
                                 WRIT PETITION NO.3086/2011




                                                               
     PETITIONERS :-                 1. Jaitunabi Shekh Musa
                                       Age: 28, Occ.: Laborer,
                                       R/o. Ward No.1, Wara Jahagir, 
                                       Tq. & Dist: Washim.  (Ori.Respondent)




                                               
                                               ...VERSUS... 

     RESPONDENTS :-
                          ig        1. Additional Commissioner
                                       Amravati Division, Amravati.
                        
                                    2. Additional Collector,
                                       Washim. 

                                    3. Taj Kha Bhikan Kha,
                                       Age: 35 Yrs, Occ: Agriculture Labour,
      

                                       R/o. Ward No.1 Wara Jahagir,
                                       Tq. & Dist. Washim (Ori.Complainant). 
   



     -----------------------------------------------------------------------------------------------------

S/Shri A.M.Ghare, H.R.Gadhia, A.R.Deshpande, N.L.Jaiswal &
R.R.Dawda, learned counsel for the petitioner.

Shri A.D.Sonak, learned A.G.P. for respondent Nos.1 & 2.
Shri P.S. Patil, learned counsel for the respondent No.3.

—————————————————————————————————–

CORAM : R. M. SAVANT J.

                                                   DATED  : 09.08.2011





     O R A L    J U D G M E N T



     1)       Rule with the consent of the parties made returnable forthwith and 

     heard. 




                                                                ::: Downloaded on - 09/06/2013 17:37:43 :::
      0908wp3086.11.odt                                                                        2/5




                                                                                  
     2)      The   above   petition   filed   under   Articles   226   and   227   of   the 




                                                          

Constitution of India takes exception to the order dated 18/05/2011

passed by the Additional Commissioner, Amravati Division Amravati, by

which order the Appeal filed by the respondent No.3 herein came to be

allowed and resultantly the order dated 24/01/2011 passed by the

Additional Collector, Washim in Gram Panchayat Case No.41/BVP

Act/16(2)/2009-2010 came to be set aside.

3) The petitioner herein was elected as a member of the Gram

Panchayat Wara Jahagir, District Washim. The respondent No.3 herein

had filed a complaint before the Additional Collector alleging that the

petitioner is disqualified under Section 14 (1) (j-3) of the Bombay Village

Panchayats Act on the ground that she has committed encroachment on

Government land being Plot No.585 of the said village. The respondent

No.3 in support of his case, relied upon Form No.8 maintained by the

Gram Panchayat, notice issued by the Gram Panchayat to the 28 persons

and the resolution of the Gram Panchayat passed some time in January,

2010. The said complaint of the respondent No.3 was replied to by the

petitioner and the petitioner relied upon the Property Card in respect of

Plot No.562, the Certificate Ex.D to the petition which inter alia is to the

effect that there is a change in the serial numbers of the property

::: Downloaded on – 09/06/2013 17:37:43 :::
0908wp3086.11.odt 3/5

mentioned in Form No.8, and the two tax receipts for the years

1999-2000 and 2010-2011 in respect of House No.438 and House No.

585. The Additional Collector considered the said material and by his

order dated 24/01/2011 rejected the application filed by the respondent

No.3 inter alia holding that on the basis of the material on record, it could

not be said that the petitioner has encroached upon Plot No.585 which is

a Government land. It is significant to note that the Additional Collector

has alluded to the documents in respect of Plot No.562 and thereafter has

come to a conclusion on the basis of the certificate produced by the

petitioner that since the numbers of the property change in Form No.8

every four years, it cannot be said that the petitioner has encroached upon

Plot No.585.

4) Aggrieved by the said order dated 24/01/2011 passed by the

Additional Collector rejecting his application, the respondent No.3 filed an

Appeal under Section 16 (2) of the said Act before the Additional

Commissioner. The Additional Commissioner by the impugned order

dated 18/05/2011 has allowed the Appeal filed by the respondent No.3

and has thereby set aside the order passed by the Additional Collector.

The Additional Commissioner has held that the Additional Collector erred

in alluding to the facts related to Plot No.562 and has thereafter come to

an erroneous finding that the petitioner has not encroached upon Plot No.

::: Downloaded on – 09/06/2013 17:37:43 :::
0908wp3086.11.odt 4/5

585. The Additional Commissioner on the basis of the copy of the

assessment list as well as the tax receipts, recorded a finding that the

petitioner has encroached upon Plot No.585. The Additional

Commissioner has also observed that the Additional Collector has erred in

allowing the petitioner to produce a document after the arguments were

over.

5) A reading of the order of the Additional Commissioner ex facie

discloses that the Additional Commissioner, who is the Appellate

Authority, has not considered the findings recorded by the Additional

Collector. It is for the Appellate Authority to consider whether the

findings recorded by the lower authority were just and proper. In the

instant case the allegations of the respondent No.3 were confined to Plot

No.585 and therefore the Additional Commissioner ought to have

considered the findings, if any, of the Additional Collector qua the said

issue, however, as can be seen from the order, the same is lacking in the

instant case. The Additional Commissioner ought to have recorded a

finding qua the encroachment of Plot No.585 considering the case of the

petitioner that the tax receipt in question is in respect of the house

property bearing No.585 and not a plot. The Additional Commissioner

therefore ought to have considered the matter from the perspective of the

case of the respective parties and the documents produced by them qua

::: Downloaded on – 09/06/2013 17:37:43 :::
0908wp3086.11.odt 5/5

Plot No.585. In that view of the matter, the impugned order passed by

the Additional Commissioner dated 18/05/2011 is quashed and set aside

and the matter is relegated back to the Additional Commissioner for a

de novo consideration of the Appeal filed by the respondent No.3. On

remand the Additional Commissioner would be well advised to record his

findings in respect of the findings recorded by the Additional Collector

qua the encroachment on Plot No.585 by the petitioner. The case of the

petitioner that the tax receipt is purported to be that of a house property

and not a plot is also required to be addressed by the Additional

Commissioner. The parties to appear before the Additional Commissioner

on 29/08/2011. The Additional Commissioner thereafter to decide the

Appeal within a period of two months of the first appearance of the

parties.

6) Rule is accordingly made absolute in the aforesaid terms with

parties to bear their respective costs.

JUDGE

KHUNTE

::: Downloaded on – 09/06/2013 17:37:43 :::