High Court Punjab-Haryana High Court

Raghu Nath And Others vs The Commissioner And Secretary … on 24 December, 2008

Punjab-Haryana High Court
Raghu Nath And Others vs The Commissioner And Secretary … on 24 December, 2008
CWP No. 9711 of 2003                                         [1]

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                               CWP No. 9711 of 2003
                               Date of decision: December 24, 2008




Raghu Nath and others                                   ... Petitioners

                               versus

The Commissioner and Secretary Govt. of Haryana
and others                                              ... Respondents



Coram:      Hon'ble Mr. Justice Hemant Gupta.
            Hon'ble Mr. Justice Nawab Singh.


Present:    Mr. S.N. Saini, Advocate for the petitioner.

            Mr. Sunil Nehra, Assistant Advocate General, Haryana
            for the respondents.
                         --

Hemant Gupta, J.

The challenge in the present writ petition is to the order dated

8.4.2003, Annexure P-7, passed by the Commissioner and Secretary to

Government Haryana, Rehabilitation Department, exercising the powers of

Central Government under section 33 of the Displaced Persons

(Compensation and Rehabilitation) Act, 1954.

One Surat Singh was allotted land in village Khera, Tehsil

Siwani, District Bhiwani, as a displaced person. The said allotment was

cancelled on 23.12.1987. The petitioners have purchased land measuring 40

kanals out of the land allotted to Surat Singh vide registered sale deed dated

20.04.1984. Land measuring 137 Kanals 3 Marlas was also sold by the
CWP No. 9711 of 2003 [2]

General Attorney of Surat Singh.

Earlier, the petitioners filed a civil suit but the same was

dismissed on the ground of bar of jurisdiction of the Court in terms of

Section 36 of the Displaced Persons (Compensation and Rehabilitation)

Act, 1954 (for short “the Act”) and section 13 of the Village Common

Lands (Regulation) Act, 1961. Thereafter, the petitioners moved an

application for setting aside the order of Chief Settlement Commissioner

which was dismissed. The petition filed by the petitioners under section 33

of the Act was dismissed by the Commissioner and Secretary to

Government Haryana, Rehabilitation Department, exercising the powers of

Central Government, vide order dated 8.4.2003, Annexure P-7, which is

under challenge in the present writ petition.

In the present writ petition, the sole argument raised by learned

counsel for the petitioners is that the sale is protected under section 41 of

the Transfer of Property Act, 1882, having purchased the land from the

allottee for valuable consideration and in a bona fide manner. The argument

raised by learned counsel for the petitioners is not sustainable for the

reasons recorded in Letters Patent Appeal No. 184 of 2004 titled Subhash

Chand and others vs. The Financial Commissioner Revenue and others,

decided vide separate order of even date.

For the reasons recorded in LPA No. 184 of 2004, the present

writ petition is dismissed.




                                                   ( Hemant Gupta)
                                                        Judge


December 24, 2008                                   ( Nawab Singh)
ks                                                      Judge