High Court Punjab-Haryana High Court

Sadhu Dass Chela Dharam Dass Chela … vs State Of Punjab And Others on 28 January, 2009

Punjab-Haryana High Court
Sadhu Dass Chela Dharam Dass Chela … vs State Of Punjab And Others on 28 January, 2009
CIVIL WRIT PETITION NO.4222 OF 1985                                  :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: January 28, 2009

             Sadhu Dass Chela Dharam Dass Chela Bishan Dass

                                                             .....Petitioner

                           VERSUS

             State of Punjab and others

                                                              ....Respondents

CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. H. S. Kathuria, Advocate,
                     for the petitioner.

                    Mr. Parveen Chander Goyal, Addl.A.G., Punjab,
                    for the State.

                    Mr. Deepak Aggarwal, Advocate,
                    for respondent No.4.

                           ****

RANJIT SINGH, J.

The petitioner has prayed for quashing of order, Annexure

P-7, directing his eviction from the land made under Section 7 of the

Punjab Village Common Lands (Regulation) Act, 1961 (for short, “the

Act”). He has also impugned the order passed by the Commissioner,

whereby his appeal was also dismissed

The petitioner claims to be a share holder in a land in

Village Mehma Sarja, Tehsil and District Bhatinda. He states that his

forefathers were in possession of some land, according to their share
CIVIL WRIT PETITION NO.4222 OF 1985 :{ 2 }:

in the shamlat land, from 60 years or so. The land is shown in favour

of shamlat patti mehma in the revenue record, in the ownership

column.

In terms of the provisions of the Act, the land which was

earlier shown in the name of shamlat patti mehma, was mutated in

the name of Gram Panchayat, Mehma Sarja. Petitioner and one

Kaka Singh filed objections against this order, seeking cancellation of

the same. It was ultimately held that the land was wrongly mutated

from patti shamlat to the Gram Panchayat and order in this regard is

Annexure P-2. It is accordingly pleaded that the land was not in the

ownership of the Gram Panchayat and hence, could not fall within

the purview of the Act. Despite this position, respondent-Gram

Panchayat filed a petition under Section 7 of the Act against the

petitioner as well as Kaka Singh. The said petition was dismissed, so

far as Kaka Singh was concerned. Copy of this order is Annexure P-

6. The petitioner claims that land measuring 13 Kanals 2 Marlas,

which was in possession of Kaka Singh is out of land measuring

21Kanals 5 Marlas and, thus, was not belonging to the Gram

Panchayat. The appeal against the order declining the eviction of

Kaka Singh was also dismissed. However, the petition filed under

Section 7 of the Act against the petitioner was allowed and he was

directed to be evicted from the land. The petitioner has failed in his

appeal and that is how he has filed the present petition.

No reply behalf of Gram Panchayat has been filed. The

counsel representing the Gram Panchayat, however, pleaded that

orders impugned before the court are quasi-judicial orders and so no

reply needs to be filed.

CIVIL WRIT PETITION NO.4222 OF 1985 :{ 3 }:

While allowing the prayer of the Gram Panchyat, it is

noticed that the petitioner could not show any proof in support of his

claim that he is co-sharer of patti-mehma. Reference is made to

jamabandi for the year 1965-66 to show the Gram Panchayat to be

the owner. The submission that the land was shown transferred on

the name of patti was noticed by the Collector and it was observed

as under:

“The learned counsel for respondent has ignored the

remarks in column No.3 regarding order of Assistant

Collector Ist Class, Bhatinda, dated 12.12.67. The

mutation No.5022 entries done by Patwari and other

authorities on 28.2.69 and 1.4.69 as mentioned in column

No.15 of copy Ex.R2 on the back side of this copy the gist

of order of Assistant Collector Ist Grade dated 12.12.67

has been given according to which Khasra No.520/852 to

856, ownership was transferred to Gram Panchayat

including certain area under the possession of Shri Kaka

Singh. The learned counsel for respondent has also

referred Ex.R-4 which is an unattested photostat copy of

the order of the Financial Commissioner, Punjab, dated

22.1.66, R.O.R. No.194 of 1965-66. According to which

Shri Kaka Singh etc. were applicants and Gram

Panchayat Mehma Sarja is respondent. In this order the

learned Financial Commissioner, Punjab, had set-aside

the order of assistant Collector IInd Grade, referred above

in mutation No.5022. This case was remanded to the

Assistant Collector Ist Grade, Bhatinda for fresh decision
CIVIL WRIT PETITION NO.4222 OF 1985 :{ 4 }:

according to law. The order of Assistant Collector Ist

Grade, Bhatinda, as on Ex.P2 page 2 dated 12.12.67

show the rights have been conferred on the Gram

Panchayat at Mehma Sarja.”

It was further noticed that the petitioner could not link the

khasra numbers under dispute and he also did not produce on record

any document in support of the khasra numbers. Accordingly, the

application under Section 7 of the Act was allowed, directing his

eviction.

Learned counsel for the petitioner made an attempt to show

that the number in the entries could be related to the one for which

the eviction of the petitioner was sought as mentioned in the heading

of the order but he could not succeed. Even otherwise, it is a pure

question of fact whether the petitioner succeeded in linking the

numbers, which were stated to be in the possession of patti. He also

could not show whether he was a proprietor being member of that

patti. Accordingly, he was unable to establish his lawful possession

over the land in dispute. Finding that he was in an unauthorised

possession, the order of eviction has been made. I have not been

able to see any infirmity in the impugned order, which would call for

any interference, especially so when the petitioner is only making an

attempt to seek re-appreciation of facts and the documents. I am,

thus, not inclined to interfere in exercise of writ jurisdiction.

The petition is accordingly dismissed.

January 28, 2009                                   ( RANJIT SINGH )
khurmi                                                 JUDGE