High Court Punjab-Haryana High Court

Shamsher Singh vs The Commissioner, Jullundur … on 5 August, 1986

Punjab-Haryana High Court
Shamsher Singh vs The Commissioner, Jullundur … on 5 August, 1986
Equivalent citations: AIR 1989 P H 51
Author: S S Kang
Bench: P C Jain, S S Kang


JUDGMENT

Sukhdev Singh Kang, J.

1. The challenge in this Letters Patent appeal is directed against the judgment and order dated January 6, 1982, of a learned single Judge of this Court dismissing the writ petition (C.W.P. No. 2469 of 1971) of Arjan Singh, father of Shamsher Singh, appellant, seeking a writ of certiorari quashing the order of the Collector, Ludhiana auctioning his land in order to recover the arrears of land revenue alleged to have been collected by Arjan Singh as Lambardar and not deposited in the Government treasury.

2. The factual matrix is short and deserves notice at the outset;

Arjan Singh, father of the appellant, was Lambardar of Patti Bhagu Singh, village Ghalib Kalan, Tehsil Jagraon, District Ludhiana. He was declared defaulter to the tune of Rs. 14,804.69 for having a collected land revenue and not depositing the same in the Government treasury. His land measuring 50 Kanals 8 Marias was auctioned by the Collector, Ludhiana (Respondent No. 2) on June, 26, 1970 to recover Rs. 14,804.69 on account of arrears of land revenue. The objections filed by Arjan Singh under Section 91 of the Punjab Land Revenue Act, 1887 (for short, ‘the Act’) had been rejected by the Commissioner, Jullundur Division, Jullundur (respondent No. 1) on March 4, 1971. Aggrieved by these orders, Arjan Singh filed Civil Writ Petition No. 2469 of 1971 challenging the impugned orders on various grounds. With the permission of the Court, the writ petition was amended and it was, inter alia, pleaded that the writ petitioner was not defaulter within the meaning of Clause (8) of Section 3 of the Act. A person who has misappropriated and embezzled Government money or the money he had collected on behalf of the Government cannot be held to be a defaulter as envisaged by Clause (8) of Section 3. Since the writ petitioner was not a defaulter, proceedings taken under the Act for recovery of the above mentioned amount were wholly without jurisdiction and void ab initio in the face of the ratio of the Division Bench decision of this Court in Gurmukh Singh v. The State of Punjab, 1971 Pun LJ 166.

3. The writ petition was contested by the respondents. They controverted the material allegations made in the writ petition. They contested the legal proposition propounded by the writ petitioner that a Lambardar who , collects land revenue from the land-owners and does not deposit the same in the Government treasury was not a defaulter within the meaning of Clause (8) of Section 3 of the Act.

4. During the course of arguments before the learned single Judge, the appellant urged that he was not a defautler within the meaning of Clause (8) of Section 3 of the Act and as such, his land could not be put to auction for the recovery of any monies which he had allegedly collected from the landowners and not deposited in the Government treasury. It seems that the respondents brought to the notice of the learned single Judge the provisions of Section 2 of the Punjab Act 4 of 1974, whereby the definition of ‘defaulter’ as given in Clause (8) of Section 3 of the Act had been amended Taking notice of that amendment, the learned single Judge held that in view of the amended Clause (8) of Section 3, the writ petitioner was a defaulter inasmuch as he did not deposit the land revenue which he had collected from the land-owners as a Lambardar. The amendment made in Clause (8) of Section 3 shall cover the writ petitioner (appellant) as well though he made default prior to the amendment. On this view of the matter, the learned single Judge dismissed the writ petition. That is how the matter is before us in this Letters Patent appeal.

5. The land of the appellant had been auctioned on June 26, 1970. The collection of land revenue and embezzlement thereof, its claimed by the revenue authorities, had taken place before 1970. Even the objections under Section 91 of the Act filed by the appellant against the auction of his land were dismissed by the Commissioner on March 4, 1971. The revenue authorities had taken action in accordance with the provisions of Section 3(8) of the Act as it existed at that time in its un-amended form. They were of the view that the conduct of the appellant in collecting the land revenue from the land-owners and not depositing the same in Government treasury’ rendered him a defaulter within the ambit of Section 3(8) of the Act. This view of the revenue authorities does not comport with the true meaning of the expression ‘defaulter’ as defined in Section 3(8) of the unamended Act, which reads as under : —

” ‘Defaulter’ means a person liable for an arrear of land revenue and includes a person who is responsible as surety for the payment of the arrears.”

By Section 2 of Punjab Act 4 of 1974, the following words were added to the above clause at the end : —

“and a village officer who collects the land revenue or any other sum recoverable as land revenue and does not pay the same to the State Government in accordance with the rules framed under the Act.”

6. The unamended Clause (8) of Section 3 came for consideration before a Division Bench of this. Court in Gurmukh Singh v. State of Punjab, 1971 Pun LJ 166, wherein it was held:

“By no stretch of language the word ‘defaulter’ as defined in Section 3(8) of the Punjab Land Revenue Act, can include a person who has misappropriated and embezzled Government money or the money that he had collected on behalf of the Govenrment.”

The above decision had been rendered on January 27, 1971. The true scope of this provision stood explained by this Court when the Commissioner dismissed the objections of the appellant, who had specifically pleaded that he was not a defaulter within the meaning of Section 3(8) of the Act. It seems that the decision in Gurmukh Singh’s case (supral had not been brought to the notice of the Commissioner. A Division Bench of this Court. had occasion to consider the matter again in Sardara Singh v. Sardara Singh. 1976 Pun LJ 199 : (AIR 1976 Punj & Har 271). After noticing the various statutory provisions, the decided cases on the subject and their in depth and exhaustive analysis theview taken in Gurmukh Singh’s case (supra) was reiterated thus : —

“A joint reading of Section s 61, 67, 71, 72,73, 75 and 77 of the Punjab Land Revenue Act
clearly shows that if any amount as arrearsor
land revenue is due from a land-owner and
the same could not be recovered by any other
processes, in the first instnace, his holding in
respect of which the arrear is due, is to be
sold and thereafter his other property. It is
also clear that the word ‘defaulter’ in the
various sections has been used for the land
owner from whom the arrears of land revenue
are actually due. It cannot be inferred from
the said sections that the word ‘defaulter’
would include a Lambardar.”

Thus, it is crystal clear that on the language
of unamended Clause (8) of Section 3 of the Act, a
Lambardar who collects land revenue from
the landowners and does not deposit the same
in the Government treasury, cannot be hold
to he a defaulter.

7. The next question arises as to what is the effect of amendment of Clause (8) of Section 3 by Punjab Act 4 of 1974. It is manifest from a perusal of Section 2 of the Amending Act that the same has not been expressly made retrospective. The language employed in the amending clause is very clear and categoric. It does not lead to inevitable conclusion that the Legislature impliedly intended to make the amendment retrospective. Shri Bajwa, learned counsel for the State, tried to contend that the amendment was procedural and it, was only clarificatory in nature and, therefore, it may be presumed to have a retrospective application. We are not impressed by this argument. By this amendment the definition of ‘defaulter’ has been enlarged. A new liability in relation to the village headman has been created. Previously, a Lambardar who collected land revenue and embezzled the same could not be termed as a defaulter and that those monies could not be recovered as arrears of land revenue. However, by the amendment such a person becomes a defaulter. So, the statutory provision creating a liability or a penalty cannot be termed to be procedural. Equally, it cannot be termed to be explanatory or declaratory. It is a substantive provision creating very drastic statutory liabilities. The form is not declaratory. By inserting the additional words nothing has been clarified which was previously ambiguous. A totally new category of persons has been included in the definition of ‘defaulter’. Shri Bajwa has not been able to bring to our notice any decision of the final court or of this Court declaring such an amendment of a definition clause creating drastic liabilities to be procedural, declaratory or explanatory. We do not accept the plea that the amendment of Clause (8) of Section 3 of the Act is retrospective.

8. Since the amendment is not retrospective, it cannot cover the case of the appellant. All the proceedings had been completed under the unamended Section 3(8). Even the principle of the application of an amended law to the pending proceedings cannot be applied though the amendment had been made and enforced during the pendency of the writ petition. It is well settled that the proceedings in a writ petition under Articles 226/227 of the Constitution are not in the nature of an appeal or revision. They are proceedings of an extraordinary nature. So, the principle that the appellate or revisional Court may take into account any change in law during the pendency of the proceedings is not attracted to the writ petitions. If any, authority for the proposition is needed, then reference may be made for a recent Division Bench decision of this Court in Gram Sabha, Salina v. Nahar Singh, 1982 Pun LJ 261.

9. To conclude, the appellant who is alleged to have embezzled land revenue collected by him from the land-owners but had not deposited the same in the Government treasury was not a defaulter as contemplated by unamended Clause (8) of Section 3 of the Act. The proceedings for recovery of the monies from the appellant as arrears of land revenue had been taken when Clause (8) of Section 3 had not been amended and the same had been completed in accordance with the unamended provision. Even the writ petition had been filed before the amendment was made in Clause (8) of Section 3. The case of the appellant is not covered by the amended Clause (8) of Section 3 because the same is not retrospective and the respondents could not take any advantage of that clause.

10. For the foregoing reasons, we allow the appeal and set aside the impugned judgment and order of the learned single

Judge. Consequently, the writ petition is allowed and the orders of the Collector? Ludhiana and the Commissioner, Jullundur Division dated May 15, 1970 and March 4, 1971 are set aside, but with no order as to costs.