High Court Punjab-Haryana High Court

Jitender And Others (Sons Of Hawa … vs Gram Panchayat on 31 March, 2009

Punjab-Haryana High Court
Jitender And Others (Sons Of Hawa … vs Gram Panchayat on 31 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                        L.P.A. No. 63 of 2009 (O&M)
                                        Date of Decision: March 31,2009



Jitender and others (sons of Hawa Singh) ................ Appellants

                            Versus

Gram Panchayat, Bidhal, and another ..................... Respondents



Coram: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Uma Nath Singh


Present:    Mr. Raj Mohan Singh, Advocate
            for the appellants.

                                ....

ASHUTOSH MOHUNTA, J.

The appellants have filed this LPA against the judgment dated

8.2.2008 passed by the learned Single Judge vide which the orders dated

November 11,1980 passed by the Collector, Sonepat, have been set aside

and Hawa Singh (father of the appellants) has been ordered to be evicted

from the suit land.

Briefly the facts of the case are that Gram Panchayat, Bidhal,

filed an application under Section 7 of the Punjab Village Common Lands

(Regulations) Act, 1961 (hereinafter referred to as the Act) before the

Assistant Collector Ist Grade wherein it was averred that land measuring 40

Kanals 3 Marlas (the details of which have been given in the judgment of

the learned Single Judge) is in the ownership of Gram Panchayat, Bidhal,

and has been mutated in the name of the Gram Panchayat vide mutation

No.1148 of 1972. It was averred that Hawa Singh (father of the appellants),
[ 3 ]

L.P.A. No. 63 of 2009 (O&M)

has been in unauthorised occupation over the suit land since 1972 and is in

possession without any lease, allotment or grant and, hence, Hawa Singh is

liable to be evicted from the suit land.

The Assistant Collector Ist Grade, Gohana, vide his judgment

dated 6.6.1980 after recording the evidence of both the parties came to the

conclusion that Hawa Singh has remained in unauthorised occupation over

the suit land since 1972 and, accordingly, ordered his ejectment.

Hawa Singh preferred an appeal before the Collector, Sonepat,

against the order passed by the Assistant Collector Ist Grade, Gohana. The

Collector, Sonepat, vide judgment dated November 11,1980 held that a

person who has been shown to be a tenant Gair Marusi in the revenue

records, his possession cannot be termed as unauthorised and that such a

person cannot be evicted under Section 7 of the Act. Accordingly, the

Collector, Sonepat, set aside the judgment passed by the Assistant Collector

Ist Grade, Gohana.

The Gram Panchayat, Bidhal, filed writ petition No. 1788 of

1981 which has been allowed by the learned Single Judge and the orders

passed by the Collector have been set aside. Consequently, the learned

Single Judge has ordered the eviction of Hawa Singh. It is this judgment

that is under challenge before us.

Mr. Raj Mohan Singh, learned counsel, has contended that the

Hawa Singh is an old Gair Marusi tenant over the land in dispute and,

hence, his possession is not unauthorised. It has further been averred that

earlier the land was Banjar Kadim and he had brought it under cultivation

and that the suit land does not belong to the Gram Panchayat which has no
[ 3 ]

L.P.A. No. 63 of 2009 (O&M)

right to receive any rent from him. It was further averred that the land in

dispute belongs to Pana Bhogge and he being a shareholder and having been

in continuous possession for the last many years is entitled to remain in

possession.

Although the appellants have raised the aforementioned

questions of fact but they have not led any evidence to establish that the

land was leased out to Hawa Singh by the Gram Panchayat or that Hawa

Singh was paying rent to the Panchayat. No rent receipts have been

produced by the appellants. Apart from the above, the appellants have not

been able to show that the Gram Panchayat had even inducted Hawa Singh

as tenant over the suit land and handed over the possession of the same to

him.

On the other hand, the Gram Panchayat has proved that the suit

land is in their ownership since 1972 and the same has also been mutated

vide mutation No.1148. In the said mutation, it has also been entered that

Hawa Singh is in unauthorised possession over the suit land. The

unauthorised possession of Hawa Singh has been without the permission of

the Gram Panchayat. From the aforementioned overwhelming evidence in

favour of the Gram Panchayat the learned Single Judge has rightly set aside

the order passed by the Collector, Sonepat, dated November 11,1980 and

the decree passed by the Assistant Collector Ist Grade, Gohana, dated

6.6.1980 has been restored. As Hawa Singh was in unauthorised

occupation of the suit land which belongs to Gram Panchayat, Bidhal,

therefore, he has rightly been ordered to be evicted from the suit land.

[ 4 ]

In view of the above, we find no merit in this appeal and the

same is dismissed.

( ASHUTOSH MOHUNTA )
JUDGE

( UMA NATH SINGH )
JUDGE
31.3.2009
rupi