High Court Punjab-Haryana High Court

Ranjit Singh And Others vs State Of Punjab And Others on 7 August, 2008

Punjab-Haryana High Court
Ranjit Singh And Others vs State Of Punjab And Others on 7 August, 2008
CWP No.4935 of 1982                                             1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.

                                      CWP No.4935 of 1982
                                      Date of Decision: 7.8.2008

Ranjit Singh and others                           ....Petitioners

                               Vs.

State of Punjab and others                        ....Respondents
                               ....
CORAM :     HON'BLE MR.JUSTICE RAJIVE BHALLA

                               ****

Present : Mr. Gurcharan Singh, Advocate for the petitioners.

Mr.N.S. Pawar, Addl.A.G. Punjab for the respondents.

RAJIVE BHALLA, J (Oral)

The petitioners pray for the issuance of a writ in the nature of

Certiorari or any other appropriate writ, order or direction for quashing the

orders dated 16.6.1976, 12.12.1978 and 7.10.1982.

The surplus area case of Kaka Singh, a big land owner, was

decided by the Collector, Agrarian, Barnala on 16.6.1976, declaring land

measuring 1.58.57 hectare of `A’ quality land as surplus. Kaka Singh,

thereafter, filed an appeal, before the Commissioner, Patiala Division,

Patiala, under Section 18 of the Punjab Land Reforms Act, 1972

(hereinafter referred to as `the Act’). The appeal was dismissed on

12.12.1978. Kaka Singh, thereafter, filed a revision before the Financial

Commissioner, Punjab, Chandigarh. The revision petition was dismissed on

7.10.1982. During the pendency of the revision, the petitioners filed an

application accompanied by an affidavit that Kaka Singh was passed away

on 23.4.1982 and the petitioners, who are his widow, sons and daughters,
CWP No.4935 of 1982 2

should be impleaded as parties. It was also prayed that as the big land

owner had passed away, the surplus area would have to be redetermined in

the hands of his legal representatives. The learned Financial Commissioner

dismissed the revision petition,by holding that surplus area could not be

redetermined in the hands of legal representatives, as it had to be

determined on 3.10.1973 when Kaka Singh filed Form `A’. It was also held

that the application for impleading of legal representatives was false, as the

Death Certificate produced referred to the date of Death as 5.9.1982,

whereas in the application, the date of death was 23.4.1982.

Counsel for the petitioners submits that the learned Financial

Commissioner, committed an error on two counts, firstly; by holding that

the surplus area could not be redetermined at the hands of the legal heirs

and secondly that the application for impleading of legal representatives of

Kaka Singh was false. It is submitted that the petitioners had appended

copy of a death certificate, issued by the Registrar of Births and Deaths,

which clearly discloses that Kaka Singh passed away on 5.9.1982. The

date of death, 23.4.1982 was inadvertently typed in the application. This

inadvertent error on the part of their counsel should have been ignored. It

is further argued that the controversy in the present case is squarely covered

by a judgement of a Full Bench in Sardara Singh V. Financial

Commissioner, 2008(2) Law Herald (Punjab and Haryana), 961, as it has

been held that in case a big land owner passes away, during the pendency of

an appeal, revision or a writ petition and the State has failed to take

possession of surplus area so determined, the legal heirs of such a big land

owner would be entitled to a redetermination of the land belongs to the big

land owner, received by them upon inheritance.

CWP No.4935 of 1982 3

Counsel for the State of Punjab, accepts that the controversy in

the instant case is squarely covered by the judgement of the Full Bench

referred to herein above.

The learned Financial Commissioner declined the prayer for

redetermination of the surplus area in the hands of legal heirs of Kaka

Singh, by holding that their application for being impleaded as legal heirs

was false. The learned Financial Commissioner, did not peruse or refer to a

copy of the Death Certificate, issued by the Registrar of Births and Deaths,

appended with the application. The death certificate clearly and

categorically refers to the date of death of Kaka Singh as 5.9.1982.

Reference to the date of death as 23.4.1982 in the application was an

inadvertent error on the part of the petitioners counsel and, should,

therefore,have been ignored.

Admittedly, Kaka Singh, the big land owner, passed away on

5.9.1982. A mutation of inheritance, to the estate of Kaka Singh was

sanctioned in favour of petitioners no.1 to 4. The petitioners’ contention

that on account of the demise of Kaka Singh, during the pendency of

proceedings for determination of surplus area, the respondents would be

required to redetermine the surplus area in the hands of Kaka Singh’s legal

heirs in view of the Full Bench judgement in Sardara Singh (supra). A

relevant extract of the aforementioned judgement reads as follows :-

“40. We are of the view that the controversy can be

resolved either through reading the plain meaning of

words or through harmonious construction, if the plain

meaning of words does not yield any result. The

majority view had taken the plain meaning of the words
CWP No.4935 of 1982 4

and come to the definite conclusion which has been

reproduced above. Nevertheless, the minority view is

also based on the plain meaning of certain words

occurring in Section 11(7). The difference between the

two views is with regard to the meaning of “determine”

and “determined. The majority view appears to be to take

“determine” and “determined” to mean the same thing

but the minority view is that “determine” means to decide

while “determined” used in Section 11(7) means to put

to or come to an end.

41. We may take the assistance of the judgement of the

Supreme Court in Ajmer Kaur’s case (supra) where the

phrase “determine by the Collector” used in Section 11

(7) was read to mean that the order of the Collector had

attained finality. In that case the order of the Collector

had been passed in 1976 when the land was declared

surplus. The appeal was dismissed in 1979.

Subsequently, the surplus land had been mutated in

favour of the State Government in 1982 and allotted to

private individuals in 1983. The landowner had filed an

application in 1985 for redetermination in view of the

death of his wife but the Supreme Court held that

determination by the Collector in 1979 had become final

and could not be reopened in 1985.

42. The arguments of the learned counsel for Rattan

Devi may not be required to be examined in detail
CWP No.4935 of 1982 5

because we are harmoniously constructing Sections 11(5)

and 11(7) of the Act. This necessarily implies that

Section 11(7) is not be declared otiose or unworkable, as

the learned counsel had tried to advance before us.

43. We are, therefore, of the considered opinion that in

order to harmoniously read the two views in Ajit Kaur’s

case and to give correct interpretation of the provision of

Section11(5) and 11(7) of this Act, we ought to take the

aid of Supreme Court’s judgement in Ajmer Kaur’s case.

We hold that until the surplus area has been finally

determined by the Collector and appeals/revisions have

been dismissed, the death of the landowner would

certainly cause affectation to the surplus area which

would be required to be redetermined in the hands of his

heirs.

44. Resultantly, where the surplus area has not been

finally determined and the matter is pending in appeals or

revisions before the Revenue Courts or before this Court

under Article 226 of the Constitution, or before the

Supreme Court of India, death of the landowner would

cause affectation of surplus area which would be

required to be redetermined in the hands of the heirs of

the deceased landowner. Such an interpretation would

harmoniously construct the provisions of Section 11(5)

and 11(7) and also give a proper interpretation to both

the views expressed in Ajit Kaur’s case. However, we are
CWP No.4935 of 1982 6

unable to uphold the judgements of this Court in Jasbir

Kaur’s case because Ajit Kaur’s case was not at all

considered by the Hon’ble Division Bench. As regards

Manjit Kaur’s case, even though Ajit Kaur’s case was

considered, the majority view had been entirely over

looked.”

In view of the binding opinion of the Hon’ble Full Bench, the

writ petitions are allowed, the orders dated 16.6.1976, 12.12.1978 and

7.10.1982 are set aside and the matter is remitted to the Collector, Barnala,

for adjudication of the surplus area case of Kaka Singh, afresh, in the hands

of the legal heirs of Kaka Singh, namely the petitioners. No order as to

costs.

7.8.2008                                          (RAJIVE BHALLA)
GS                                                     JUDGE