High Court Punjab-Haryana High Court

Shavinder Singh vs State Of Punjab And Others on 7 July, 2009

Punjab-Haryana High Court
Shavinder Singh vs State Of Punjab And Others on 7 July, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                         C.W.P. No.9827 of 2009
                                   .....

                                                  Date of decision:7.7.2009


                              Shavinder Singh
                                                               .....Petitioner
                                     v.

                         State of Punjab and others
                                                            .....Respondents
                                     ....


Present:     Mr. Vikas Mehsempuri, Advocate for the petitioner.
                                  .....

S.S. Saron, J.

The petitioner is aggrieved against the order dated 12.9.2007

(Annexure-P.7) passed by the Director, Land Records, Punjab, Jalandhar,

exercising the powers of State Government under the East Punjab

(Consolidation and Prevention of Fragmentation) Act, 1948 (`Consolidation

Act’ – for short), whereby it has been held that the State Government had no

power to re-partition the `Shamilat Deh’ land.

Learned counsel for the petitioner has submitted that mutation

(Annexure-P.1) was wrongly sanctioned on 25.12.1956 in favour of the

Gram Panchayat, Chungara. The land was `Shamilat Pati Hasab Hisam

Jaddi’ and in the column of cultivation, it is recorded as under the

possession of owners. It is further contended that in terms of Consolidation

Scheme (Annexure-P.2) which was sanctioned in pursuance of notification

dated 21.11.1958 an area of 783-7 Bighas Khewat has wrongly been

mentioned as `Shamilat Deh’ which has been transferred in the name of

Gram Panchayat. It has been recorded that the said area would be kept
C.W.P. No.9827 of 2009
[2]

reserved for common purposes and if the area for common purposes was of

less value then the remaining area would be given to the Gram Panchayat as

per its entitlement. Besides, if the area for common purposes would be of

less value than the previous area of Gram Panchayat, deficiency would be

made good from all the proprietors according to their `Hasab Rasad’

standard area and a separate Khewat of the area so recovered would be

settled. Therefore, it is submitted that the Director, Land Records, Punjab

failed to exercise jurisdiction vested in him by declining to re-partition the

`Shamilat Deh’ land.

After giving my thoughtful consideration to the matter, it may

be noticed that the primary grievance of the petitioner is against the order of

the Director, Land Records, exercising the powers of the State Government

under Section 42-A of the Consolidation Act whereby the Director has held

that in view of the Supreme Court judgment in Civil Appeal No.2066 of

1996 titled Gram Panchayat, Nurpur v. State of Punjab, (1998) 8 SCC 672

the Director Consolidation has no authority to go into the question whether

the land in dispute is Shamilat Deh or not. This question could only be

decided by the authorities under the Punjab Village Common Lands

(Regulation) Act, 1961 (`Regulation Act’ – for short). Indeed in the said

case it was held by the Supreme Court that the Additional Director

Consolidation had no jurisdiction to go into the question whether land in

dispute was `Shamilat Deh’ and the said question could only be decided

under the aforesaid Regulation Act. In Gram Panchayat Village Kot Mana

v. Additional Director Consolidation of Holdings, (1998) 9 SCC 269 also it

was held by the Supreme Court that after enforcement of the Regulation

Act, question of ownership of the land can only be decided by the Collector
C.W.P. No.9827 of 2009
[3]

under Section 11 thereof. It was held that the contention that the area being

Bachat area was distributed amongst the right holders can be raised before

the Collector. Reliance was placed on the case of Gram Panchayat Village

Sidh v. Additional Director Consolidation of Holdings, Civil Appeal

No.14786 of 1996 decided on 21.11.1996.

In the scheme of the Regulation Act the Collector under the

Regulation Act is the competent authority to determine whether the land is

`Shamilat Deh’ or not. The Consolidation Authority has no jurisdiction to

consider the question whether the land is `Shamilat Deh’ or not.

Therefore, in case the petitioner has any grievance as regards

the nature of land he is liable to approach the Collector under the

Regulation Act. There is no error of jurisdiction in the order passed by the

Director, Land Records, exercising the powers of the State Government, in

holding that he has no jurisdiction to re-partition the area of the `Shamilat

Deh’.

In the circumstances, there is no merit in this petition and the

same is accordingly dismissed.

July 7, 2009. (S.S. Saron)
Judge
*hsp*

NOTE: Whether to be referred to the Reporter or not:Yes