High Court Punjab-Haryana High Court

Mahant Lakshmi Dhar Through vs Financial Commissioner on 20 August, 2008

Punjab-Haryana High Court
Mahant Lakshmi Dhar Through vs Financial Commissioner on 20 August, 2008
CWP No.3818 of 1984                                                     1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.

                                       CWP No.3818 of 1984
                                       Date of Decision: 20.8.2008

Mahant Lakshmi Dhar through
his legal representatives                                 .....Petitioner

                                Vs.

Financial Commissioner, Taxation,Punjab,
Chandigarh and others                                     ....Respondents
                             ....
CORAM :      HON'BLE MR.JUSTICE RAJIVE BHALLA

                                ****

Present :    Mr. Jagdish Manchanda, Advocate for the petitioner.

Mr.N.S. Pawar, Addl.A.G.Punjab for respondents no.1 to 3.
Mr.Onkar Rai, Advocate for respondent no.4.

RAJIVE BHALLA, J (Oral)

The petitioner, now represented by his legal representatives

prays for issuance of a writ in the nature of Certiorari for quashing the

orders (Annexures P-5 and P-3) dated 31.5.1984 and 27.7.1983, passed by

the Financial Commissioner and Additional Commissioner, respectively.

Proceedings under the Punjab Land Reforms Act, 1972

(hereinafter referred to as `the Act’) were initiated against the petitioner and

an area measuring 18.2741 std. Hectares was declared surplus. Respondent

no.4, apparently an ejected tenant of another landowner, filed an

application to the Collector for allotment of surplus area and also alleged

that there was an error in calculation while determining the surplus area of

the petitioner. The Collector, Agrarian, Dasuya examined the application

but as he failed to discern any discrepancy or error in the surplus area order,
CWP No.3818 of 1984 2

dismissed the application on 11.11.1982. Respondent no.4 filed an appeal

before the Commissioner, Jalandhar Division, Jalandhar. The learned

Commissioner took suo-moto cognizance and directed the Collector to

examine the surplus area case of the petitioner in detail. The petitioner filed

a revision, which was dismissed by the Financial Commissioner.

Counsel for the petitioner submits that as the respondent no.4

had no locus standi to file an application or an appeal. The Commissioner is

an appellate forum and has no jurisdiction to take suo-moto notice. Neither

the Financial Commissioner nor the Commissioner have pointed out any,

error in the order determining the petitioners surplus area.

Counsel for the State of Punjab, on the other hand, submits that

in case any error or illegality comes to the notice of a revenue officer, he

would be obliged to take cognizance and/or refer it to the Financial

Commissioner. The learned Commissioner took cognizance of an error in

the surplus area order and directed the Collector to reconsider the matter.

The Financial Commissioner upheld this order. As the impugned orders do

not suffer from any error of jurisdiction or of law, the writ petition be

dismissed.

Counsel for respondent no.4 submits that there is an error in

calculating the surplus area of the petitioner and therefore, the

Commissioner and the Financial Commissioner rightly directed the

Collector to reassess the surplus area.

I have heard learned counsel for the parties and perused the

impugned orders.

Respondent no.4 filed an application for allotment of surplus

area alleging that the surplus area of the petitioner had not been correctly
CWP No.3818 of 1984 3

calculated. His application was entertained by the Collector. Upon

reappraisal of the surplus area order dated 23.11.1978, the Collector did not

find any infirmity and filed the application. Respondent no.4 filed an

appeal. The Commissioner exercised suo-moto powers, accepted the appeal

and directed the Collector to examine the application in detail and in case

of any error, the Collector could seek permission to review the surplus area

order. A relevant extract of the order passed by the Commissioner would

be appropriate :-

“A perusal of the file indicates that the orders of

Collector of 11.11.1982 do not reveal any thing. It is

arbitrary in the sense that it is not specific and elaborate.

The Agrarian staff first gave a report on 5.4.1982 against

the land owner and they changed the report on 9.6.1982.

There is no detailed reasons as to on what grounds the

discrepancies in the reports had occurred. The order of

Collector of 23.10.1978 has not been referred to and it is

not possible to understand as to how the calculations

have been checked up. The amendment to rule 10 of the

Punjab Land Reforms Rules referred to in that file is

about an illustration. This illustration is regarding land

commanded by a non-perennial canal yielding only one

crop. The specific allegation in this case is that the land

of the land owner was yielding two crops and had

assured irrigation. For that purpose, it will be necessary

to check the facts by referring to the entries in the

Girdawari and other revenue record. The calculations
CWP No.3818 of 1984 4

showed on the file had not given any indication as to how

the Collector arrived at this conclusion that there was no

defect in the earlier calculation.”

The Financial Commissioner upheld the order passed by the

Commissioner by holding as under :-

“In the present case, the Collector, vide his impugned

orders dated 11.11.1982 filed that complaint holding that

there was no merits in it and the calculations made in

respect of the land holding of Mahant Lakshmi Dhar in

the first instance were correct. Respondent Munshi Ram

challenged this decision of the Collector before the

Additional Commissioner who treated that petition as an

appeal and decided it vide his impugned orders dated

27.7.1983. The Additional Commissioner has rightly

held that Munshi Ram respondent has no locus standi in

this case and his claim for allotment of any surplus area

that may be found with Mahanat Lakshmi Dhar petitioner

is irrelevant and unjust.”

Appeal, review and revision are provided in Section 18 of the

Punjab Land Reforms Act, 1972 (hereinafter referred to as `the Act’).

Section 18 of the Act, prescribes that provisions in regard to appeal, review

and revision under this Act shall be the same, as provided in Sections

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

Punjab Tenancy Act that prescribes the appellate fora, reads as follows :-
CWP No.3818 of 1984 5

“Appeals- Subject to the provisions of this Act and the rules

thereunder, an appeal shall lie from an original or appellate

order or decree made under this Act, by a Revenue Officer or

Revenue Court, as follows, namely :-

(a) to the Collector when the order or decree is made

by an Assistant Collector of either grade ;

(b) to the Commissioner when the order or decree is

made by a Collector;

(c ) to the Financial Commissioner when the order or

decree is made by a Commissioner –

Provided that –

(i)an appeal from an order or decree made by an

Assistant Collector of the Ist grade specially

empowered by name in that behalf by the State

Government in a suit mentioned in the Ist group of

Sub-section(3) of Section 77 shall lie to the

Commissioner and not to the Collector;

(ii)when an original order or decree is confirmed on first

appeal, a further appeal shall not lie;

(iii)when any such order or decree is modified or

reversed on appeal by the Collector, the order or

decree made by the Commissioner on further appeal, if

any, to him shall be final.”

A Commissioner, exercising powers under the Punjab Land
CWP No.3818 of 1984 6

Reforms Act, is an appellate forum, circumscribed in the discharge of his

jurisdiction by the statutory provision that confers powers. The power to

call for, examine and revise proceedings and to take suo moto notice vests

with the Financial Commissioner alone, under Section 84 of the Punjab

Tenancy Act. Section 84(2) however empowers the Commissioner or the

Collector to call for the record of any case pending before, or disposed of by

any Revenue Officer or Revenue Court under his control. Where the

Commissioner or Collector, who has called for the record is of the opinion

that proceedings taken or the order or decree made should be modified or

reversed, he shall submit a report with his opinion on the case to the

Financial Commissioner, who shall, thereafter, proceed in accordance with

the provisions of sub-sections (4), (5) and (6). A Commissioner, therefore,

has jurisdiction to call for the record of any case disposed of by any

Revenue Officer or Revenue Court under his control but does not have suo-

moto jurisdiction to set aside such an order and to issue directions in respect

thereof. As noticed herein above, the learned Commissioner set aside the

order passed by the Collector and directed him to re-examine the surplus

area case of the petitioner. This error of jurisdiction, however, need not

detain this Court any further as it would not effect the ultimate outcome of

this petition.

As and when, an error or illegality comes to the notice of a

revenue officer, more particularly, where the error or illegality has the effect

of reducing surplus area, it is the duty and obligation of every revenue

officer to examine the matter and thereafter either seek permission, of his

immediate superior to review the orders or forward a reference to the

Financial Commissioner. The Commissioner, therefore, should have
CWP No.3818 of 1984 7

forwarded a reference to the Financial Commissioner, with his comments.

However, as the dispute was eventually brought before the Financial

Commissioner and examined in detail, this error by the Commissioner

would not require acceptance of the writ petition. The directions issued by

the Commissioner are limited to the examination of any error in

calculation. These directions have been affirmed by the Financial

Commissioner. The Collector would, therefore, be required to appraise the

calculations and in the case of any prima facie error in calculation, would

be required to call upon the petitioner to justify the error after recourse to

the procedure established under the Act.

As the impugned orders do not suffer from any such error, as

would require interference in the exercise of writ jurisdiction, the writ

petition is disposed of, with no order as to costs.

20.8.2008                                             (RAJIVE BHALLA)
GS                                                         JUDGE
 CWP No.3818 of 1984   8