PETITIONER: RAJKUMAR DEVINDRA SINGH & ANR. Vs. RESPONDENT: STATE OF PUNJAB & OTHERS DATE OF JUDGMENT11/09/1972 BENCH: MATHEW, KUTTYIL KURIEN BENCH: MATHEW, KUTTYIL KURIEN SHELAT, J.M. PALEKAR, D.G. DWIVEDI, S.N. CHANDRACHUD, Y.V. CITATION: 1973 AIR 66 1973 SCR (2) 166 1973 SCC (1) 51 CITATOR INFO : D 1981 SC 670 (4) ACT: Punjab Public Premises and Land (Eviction and Rent Recovery) Act 1959, Section 3 and Section 4 (1)-Unauthorised occupation of public premises-Possession before the premises became public premises-Eviction cannot be ordered under the Act. HEADNOTE: The appellants, along with their brothers, were residing in an ancestral property. The eldest member of the family sold the property to the State Government as property belonging to him. After the sale, the State Government issued notice of eviction to the appellant under Section 4(1) of the Punjab Public Premises and Land (Eviction and Rent Recovery Act, 1959. The writ petition, challenging legality of the eviction order was rejected by the single Judge, and then on appeal by the Division Bench of the Punjab High Court. Before this Court the appellants contended that they were in possession under a legal title and that the impugned notice was issued without jurisdiction. HELD : The appellants were in possession of the property before the date of sale to the State Government, when it was not public preprocess. The word "thereof" in Sec. 3(1) makes it clear that the person must have entered into possession of public premises before or after the commencement of the Act in order that he may be deemed to be in unauthorised occupation. Unless the premises are public premises on the date of possession, Section 3(a) is not applicable., [170A-B] HELD, further, that Section 3(b) is attracted only where the person continues in possession after the cancellation or determination of allotment, lease or grant from Government. The appellants were not in unauthorised occupation of public premises and therefore the notice under Section 4(1) was issued without jurisdiction. [171A] Appeal allowed. JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 69 of 1967.
Appeal	by certificate from the judgment and	order dated
October	15, 1963 of the Punjab High Court at Chandigarh in
L.P.A. No. 330 of 1963.
A. Subba Rao, Bhuvansesh Kumari, J. B. Dadachanji, O. C.
Mathur	and Ravinder Narain for the appellant.
V. C. Mahajan and R. N. Sachthey for respondents Nos. 1 to
3.
Ramamurthi & Co. for the Intervener (State, of Jammu	and
Kashmir).
S. C. Majumdar for the Intervener (Megalal Chhaganlal	(P)
Ltd.).
Vinod Kumar, Krishan Lal Mehta and Veneet Kumar for	the
intervener.
167
The Judgment of the Court was delivered by
MATHEW,	J. The appellants filed a writ petition before	the
High Court of Punjab for the issue of an appropriate writ or
order quashing a notice dated June 21, 1961, issued under s.
4(1) of the Punjab Public Premises and Land (Eviction	and
Rent Recovery)	Act, 1959, hereinafter	called	the ‘Act’,
directing the 2nd appellant to show cause why an order of
eviction should not be passed against him in respect of	the
premises in question.
The appellant’s case was as follows. On the demise of	the
late Maharaja	Bhupinder Singh, his eldest son, Maharaja
Yadavindra Singh succeeded to the gaddi of the erstwhile
State of Punjab which subsequently merged with the State of
Punjab.	Maharaja Bhupinder Singh, along with his	sons
including the appellants, constituted a joint Hindu family.
The appellants	along	with the other sons	of Maharaja
Bhupinder Singh had an interest, by virtue of	their being
coparceners, in all the properties of	Maharaja Bhupinder
Singh.	The appellants, along with their brothers, were in
occupation of a property known as “colonel Mistry’s House”,
Moti Bagh Palace, Patiala, in their own right as the sons of
Maharaja Bhupinder Singh. It was an ancestral property in
the hands of Maharaja Bhupinder Singh and they were residing
as members of the family in the said property.	On March 10,
1958, Maharaja Yadavindra Singh sold Moti Bagh Palace to the
Government of	Punjab, as property belonging to him,	and
delivered actual possession of certain portion and agreed,
to deliver possession of the rest subsequently. The State
Government was	not competent	to evict them under	the
provisions of	the Act as’ they were not in	unauthorized
occupation of	any public premises and	that the impugned
notice was issued without jurisdiction.
The counter-affidavit on behalf of respondents 1 and 2	was
filed by Sri S. P. Jain, Deputy Secretary to the Government
of Punjab, and it stated that there was no proof that	the
appellants were the sons of Maharaja Bhupinder Singh,	that
Bhupinder and his sons were not members of a Hindu Undivided
Family;	that the Maharaja and his progeny being Jats,	did
not constitute a Joint Hindu Family and that the appellants
never acquired any interest by birth in the property.	The
counter-affidavit did	not admit the	allegation of	the
appellants that they were in possession of the property as
coparceners.
The learned single judge came to the conclusion that since
the case raised complicated questions of law and fact, it
was not	meet that they should be resolved in a petition
under Act. 226 and that, even if the	appellants were in
possession before the date
168
of the sale of the property to the Government, they were in
unauthorised occupation of public premises	since	the
appellants were not	holding	the property	under	any
allotment, lease or grant from the Government after the date
of the sale deed and dismissed the writ petition. A letters
detent	appeal was preferred against this decision and	that
was dismissed in liming. This appeal, by certificate, is
against the decision of the High Court in the letters patent
appeal.
The appeal as originally filed, challenged the	correctness
of the order of the High Court, on the basis of the decision
of this Court in Northern India Caterers Private Ltd.	and
Another	v. State of Punjab and Another(1). But the Punjab
Legislature amended the Act by passing the Punjab Public
Premises and Land (Eviction and Rent	Recovery) Amendment
Act, 1969. By s. 102 of the Amendment Act, the jurisdiction
of the Civil Court, among other things, to entertain a	suit
or proceeding	for ,eviction	of any	person	who is in
unauthorised occupation of any public premises, was taken
away.	On their motion, the appellants were permitted by
this Court to amend the appeal petition and challenge	the
validity of the relevant provisions of the Amendment	Act,
and the appeal petition was amended accordingly.
Before us, the appellants raised two contentions : (1)	that
they were in possession of the property in their capacity as
coparceners with Maharaja Yadavindra Singh, or at any rate,
they were residing in the property with a right of residence
in the	property as junior members of the family and	the
Government cannot, by resorting to the provisions of	the
Act, summarily ,evict them from the property on the ground
that they were in, unauthorised occupation	of public
premises within the meaning ,of s. 3 of the Act; (2) that s.
10E of	the Punjab Public Premises and Land (Eviction	and
Rent Recovery)	Amendment Act, 1969,	which	barred	the
jurisdiction of the Civil Court to entertain	a suit	for
recovery of possession of public premises is	constitutio-
nally bad.
The first question, therefore, is whether the appellants
were in unauthorised occupation of public premises. S. 2(d)
of the Act defines ‘public premises’ as under
.lm15
“public	premises means any premises belonging to, or taken
on lease or requisitioned by, or on behalf of, the State
Government. or	requisitioned by the	competent authority
under the Punjab Requisitioning and Acquisition of Immovable
Property Act, 1953, and
(1) [1967] 3 S.C.R. 399.
169
includes any premises	belonging to any district board,
municipal committee,	notified area	committee or	pan-
chayat.”
S. 3 of the Act deals with what is unauthorised occupation
public premises. That section says :
“For purposes of this Act, a person shall be deemed to be in
unauthorised occupation of any public premises :-
“(a) where he has whether before or after the	commencement
of this Act, entered into possession thereof otherwise	than
under and in pursuance of any allotment, lease or grant; or
” (b) where he, being an allottee, lease or grantee, has, by
reason	of the determination	or cancellation of	his
allotment, lease or grant in accordance with the terms in
that behalf therein contained, ceased, whether before or
after the commencement of this Act, to be entitled to occupy
or hold such public premises.
” (c)	where any person authorised to	occupy	any public
premises has, whether before or after the corn.us Act;
(i) sublet in	contravention of the terms of allotment,
lease or grant, without the	permission of	the State
Government or	of any other authority competent to permit
such sub-letting the	whole or any part of	such public
premises;
(ii) otherwise	acted in contravention of any of the terms
express	or implied, under which he is authorised to occupy
such public premises.
Explanation : For purposes of clause (a), a person shall not
merely	by reason of the fact that he has paid any rent be
deemed	to have entered into possession as allottee, lessee
or grantee.”
S. 4(1) of the Act provides that, if Collector is of
opinion	that any persons are in unauthorised occupation of
any public premises situate within his jurisdiction and that
they should be evicted, the Collector shall issue, in	the
manner provided in subsections (2), (3) and (4), a notice in
writing, calling upon all persons concerned to	show cause
why an order of eviction should not be made.
A person shall be deemed to be in unauthorised occupation of
public	premises for purposes of s. 3 (a) where he	has,
before
170
or after the	commencement of the	Act, entered	into
possession thereof, otherwise than under and in pursuance of
any allotment, lease or grant.	The word ‘thereof’ makes it
clear that the person must have entered into possession of
public premises before or after the: commencement of the Act
in order that	he may be deemed to	be in	unauthorised
occupation. If the appellants were in possession before the
date of the sale of the property to the Government, it could
not be said that the appellants entered into possession of
public	premises, for,	at the time	when they were in
occupation of	the property, the property was	not public
premises. Then it was either the joint family property or
the property of the Maharaja, namely, Yadavindra Singh.
The property was not public premises before it was sold to
the Government.	So if the appellants were in possession of
the property before it was sold to the Government, it could
not be	said that they entered into possession of public
premises before or after the commencement of the Act	and
clause (a) of s. 3 of the Act cannot obviously apply and the
appellants were not in unauthorised occupation of public
premises within the meaning	of clause (a)	of  s.	3.
Therefore, the question is, whether the appellants were in
possession of	the property before it was sold to	the
Government.
It was alleged in paragraph 2 of the affidavit in support of
the writ petition that the appellants were in possession of
the property in their own right for a number of years as
sons of Maharaja Bhupinder Singh; paragraph 2 of	the
counter-affidavit stated that the allegation is admitted to
the extent that the appellants “are, at present residing in
Colonel	Mistry’s House, Moti Bagh, Patiala. Rest of	the
para is not admitted”. There was no denial of the
allegation that the appellants, were in possession of	the
property in their own right as sons of	Maharaja Bhupinder
Singh.	It is difficult to understand how a Deputy Secretary
to the Government of Punjab could have	personal knowledge
about the actual possession of the property	in question
before	the sale deed	was executed	in favour of	the
Government.
The appellants were admittedly in possession of the property
on the	date of the issue of	the-impugned notice.	The
respondents lad no case that the appellants entered	into
possession of the property after the date of the sale.	We
are not very much concerned with the title under which	the
appellants were in possession; what is really relevant	for
this case is whether the appellants were in possession of
the property before the date of sale, to the Government. We
think that the case of the appellants that they were in
possession of	the property before it	was sold to	the,
Government must be taken as true. The learned single judge
also appears to have proceeded on the same basis.
171
Clause (b) of s. 3 of the Act speaks of an allottee, lessee
or, grantee, who has, by determination or cancellation of
his allotment, lease or grant, in accordance with the terms
in that behalf, ceased, whether before or	after	the
commencement of the Act to be entitled to occupy or	hold
such public premises.	It is clear that for this clause to
apply,	the person must be an allottee, lessee	or grantee
from the Government. We do not think that this clause	can
apply in this case as the appellants were not allottees,
lessees grantees of the Government.
Clause	(c) of	 s. 3 of the Act can	obviously have no
application to the case.
The appellants, were not, therefore, in unauthorised occupa-
tion of public premises within the meaning of s. 3 of	the
Act. It is only if the appellants were in	unauthorized
occupation of public premises that the Collector would	get
jurisdiction to issue a notice under s. 4(1) of the	Act.
We, therefore,	hold that, the notice	was issued without
jurisdiction and it has to be quashed and we do so.
In this view, we have no occasion to	reach the question
whether	the impugned provisions of the Amendment Act	are
constitutionally valid	and we do not express	any opinion
upon that point. We set aside the order of the High Court
and allow the appeal with costs throughout.
S.B.				     Appeal allowed.
172