Allahabad High Court High Court

Smt. Bhagwan Dei vs Board Of Revenue Alld. And Ors. on 2 July, 2010

Allahabad High Court
Smt. Bhagwan Dei vs Board Of Revenue Alld. And Ors. on 2 July, 2010
                                      1

A.F.R
Reserved/Court No. ­ 6

Case :­ WRIT ­ B No. ­ 6068 of 1992

Petitioner :­ Smt. Bhagwan Dei
Respondent :­ Board Of Revenue Alld. And Ors.
Petitioner Counsel :­ V.D. Ojha
Respondent Counsel :­ V.B.L. Srivastava,Arun Kumar,B.K. 
Srivastava,Govind Krishan,R.K. Srivastava,R.K. Tripathi,R.S. 
Mishra,Radhey Shyam,S.C.,Sushil Jaiswal,Tripathi 
B.G.Bhai,V.K. Singh,Vinod Krishna


Hon'ble Prakash Krishna,J.

This is a second round of litigation in the High Court.  The only 
point   mooted   presently   is   whether   the   issue   sought   to   be 
raised by the plaintiff­respondent herein is barred by section 
11 of CPC   or not.   The background facts may be noticed in 
brief:

Bhairon   Bux     was   the   recorded   tenant   of   the   revenue   land 
which   is   subject   matter   of   the   present   litigation.     The 
petitioner is the daughter of Bhairon Bux.   Bhairon Bux   died 
long ago before the date of vesting i.e 1.7.1952 leaving  behind 
him his widow Smt.Samudra Devi who after about two years of 
death of  Bhairon Bux,  remarried with one Ram Nath.  Bharat 
Lal, respondent No. 4 herein is son of Samudra Devi and Ram 
Nath.     Smt.Samudra   Devi   succeeded   to   the   property     of 
Bhairon Bux and her name it is admitted, was recorded in the 
revenue   record   and   continued   to   be   so     even   after   her 
remarriage   with   Ram   Nath.     The   Village   wherein   the 
agricultural   land   lay   was   notified   under   section   4(2)   of   U.P 
Consolidation of Land Holding Act herein after referred to as 
the Act. No objection disputing the right, title and interest of 
Smt.   Samudra   Devi   over   the   land   in   dispute   was   filed   and 
accordingly   chak   was   carved   out   in   her   name.   When   the 
consolidation proceedings were going on in the Village, Smt. 

2

Samudra Devi died in the year 1977.   After her death a dispute 
arose in between the petitioner and Bharat Lal (herein after 
referred as plaintiff).  Both these persons filed applications for 
recording their names in place of Smt.Samudra Devi.   These 
applications   were   numbered   separately   before   the   Assistant 
Consolidation   Officer.     According   to   the   petitioner,     a 
compromise was arrived at in between the petitioner and  the 
plaintiff,  wherein the plaintiff agreed that the land in dispute 
may   be   recorded   in   the   name   of   the   petitioner.       The   said 
compromise application is dated 7.12.1977 and signed by the 
plaintiff.  The signature of plaintiff  was verified by his counsel 
Shri Ram Bahadur Singh, Advocate on 10.1.1978 and the order 
was  passed  consequently  on 18.1.1978  by   the  Consolidation 
Officer. 

The   plaintiff   Bharat   lal   instituted   Suit   No.   33/74   of   1986­87 
before the Sub Divisional Magistrate under section 229­B/209 
of   U.P.Z.A   &   L.R   Act   for   declaration     of   his   rights   over   the 
disputed plots, eleven in numbers, on the pleas inter alia that 
the alleged compromise was not signed by him and therefore, 
the   order   was   obtained     from   the   Consolidation   Officer   by 
playing fraud and as such it is not binding on him;   he being 
the   son   of   Smt.Samudra   Devi   and   Ram   Nath   inherited   the 
property in dispute and is in occupation thereof; that against 
the order dated 18.1.1978 passed by the Consolidation Officer, 
he   preferred   an   appeal   before   the   Settlement   Officer   of 
Consolidation which was dismissed as barred by time.
In   the   written   statement,   the   petitioner,   came   out   with   the 
case that during the life time of Smt.Samudra, the Village came 
under   the   Consolidation   Operation   and   after   death   of 
Smt.Samudra,   a   compromise   was   arrived   at   in   between   the 
petitioner and plaintiff himself   and an order was passed by 
the consolidation officer on the basis of the said compromise, 
which is binding on the plaintiff.  The compromise application 
3

was signed by the plaintiff and was verified by his counsel Shri 
Ram Bahadur Singh. It was further pleaded that suit is barred 
by Section 49 of U.P.C.H.Act.

On the basis of the pleading of the parties, number of issues 
were struck  and one of the issue was whether the suit is barred 
by res judicata or not.   It was issue No.9.   The Trial Court by 
the order dated 21.12.1989. without giving any reason, opined 
that the  suit is not barred by section 11 of CPC and fixed the 
next date in the suit for further progress.   The said order was 
carried in revision  being Revision No.20 of 1990 by the present 
petitioner   before   the   Additional   Commissioner,   Allahabad 
Division, Allahabad who dismissed it on 16.7.1970  which  has 
been confirmed further by the Board of Revenue in Revision 
No.   82   of   1989­90   by   the   impugned   judgement   dated 
14.11.1991. 

Shri V.D.Ojha, learned counsel for the petitioner submits that 
in   view   of   the   earlier   decision   by   the   Settlement   Officer   of 
Consolidation dated 11.4.1979 in Appeal No. 588/37 Bharat lal 
versus Bhagwan Deen & others) holding that the compromise 
application contains the signature of plaintiff (Bharat Lal) and 
it was verified by his counsel namely Shri Ram Bhadur Singh, 
the   suit   is   barred   by   Section   11   of   the   CPC.     It   was   further 
submitted   that   against   the   order   of   Settlement   officer   of 
Consolidation,   a   writ   petition   No.   2513   of   1981  (Bharat   lal 
versus   Deputy   Direction   of   Consolidation)  was   preferred 
before this Court which too was dismissed on 16.7.1981.  The 
submission is that in the earlier litigation between the parties, 
it was decided that the compromise application contains the 
signature  of  Bharat  Lal,  plaintiff ,  it  is   no longer  open  to  re 
agitate the same issue by way of   filing the suit giving rise to 
the present writ petition.     Elaborating the argument, it was 
submitted that in view of the judgement of the Apex Court in 
4

Malkahan   Singh   versus   Sohan   Singh,   1985   RD   336,  the 
decision given by the consolidation authority will operate as 
res judicata in view of section  12 of the U.P Consolidation of 
Holdings Act.  

In contra, the learned counsel for the plaintiff  submits that a 
judgement or decree based on compromise is not a decision of 
a  Court and therefore, cannot operate as res judicata.  In other 
words,   there   is   no   adjudication   by   a   Court     in   the   cases   of 
consent or compromise decree.   Reference was made to the 
Apex Court decision in Pulavarthi Venkata Subba Rao versus 
Valluri   Jagannatha   Rao   1967   AIR   SC   591.     It   was   further 
submitted   that  in   view   of   Section   44   of   the  Evidence   Act,   a 
judgement obtained by fraud or collusion does not operate  as 
res  adjudicata.  Asharfi  Lal  versus  Smt.Koili   JT 1995(5)  S.C 
496   and  A.V.Papayya Sastry & Ors. versus   Government of 
A.P  & Ors. JT 2007 (4) SC 186 were relied upon. 

Considered the respective submissions of the  learned counsel 
for the parties and perused the record. 

In the present case, the fact that Smt.Samudra Devi was earlier 
married to Bhairon Bux   and after death of Bhairon   Bux re­
married with Ram Nath, the  petitioner is daughter of Bhairon 
Bux   and that plaintiff is the son of Samudra Devi and Ram 
Nath,     are   not   in   dispute.     It   is     not   disputed   that   land   in 
dispute was recorded in the name of Smt. Samudra Devi at the 
time of her death which took place when the Village was under 
consolidation  operation.    It is    also  not  in  dispute     that  the 
petitioner as well as the plaintiff  had applied for recording of 
their names before the Consolidation Authority after the death 
of Smt. Samudra Devi which took place in the year 1977. The 
Consolidation Officer passed the order in accordance with the 
compromise application, ordering the recording of  the name 
of the petitioner.  It is also not in dispute that against the said 
order   of   the   Consolidation   Officer,   a   belated   appeal   was 
5

preferred   by   the   plaintiff   before   the   Settlement   officer   of 
Consolidation and delay in its filing was not condoned and the 
order   of   the   Settlement   Officer   of   Consolidation     was 
challenged by the plaintiff before this Court in the writ petition 
referred to above which has been dismissed. 

On   these   facts   which   are   not   in   dispute,   the   question   of 
applicability of res judicata is in issue. 

The only dispute raised by the plaintiff­ respondent herein is 
that he did not sign the compromise application and any order 
obtained on the basis of the said compromise is result of fraud 
and as such is not binding, on him.  

The contention of the petitioner on the other hand is that the 
issue as to whether the compromise was signed by the plaintiff 
was   raised   by   him   and   was   decided     before   the   Settlement 
Officer  of  Consolidation  who  held  that  it  was   signed  by  the 
plaintiff and  it was also verified by his counsel. 

Section 12 of the U.P.C.H Act as substituted by U.P Act 
VIII 1963 reads as follows: 

“12.   Decision   of   matters   relating   to   changes   and 
transactions   affecting   rights   or   interests   recorded   in 
revised records: (1) All matters relating to changes and 
transfers affecting any of the rights or interests recorded 
in the revised records published under sub ­section (1) 
of Section 10 for which a cause of action had not arisen 
when proceedings  under section 7 to 9 were started or 
were   in   progress,   may   be   raised   before   the   Assistant 
Consolidation   Officer  as   and when they  arise,  but  not 
later than the date of notification   under Section 52, or 
under sub section (1) of Section 6.

(2)   The   provisions   of     Section   7   to   11   shall   mutatis 
mutandis,   apply   to   the   hearing   and   decision   of   any 
matter raised under sub section (1) as if it were a matter 
raised under the aforesaid sections.”

6

The above section came up for consideration before the Apex 
Court in the case of Malkhan Singh (Supra).  After noticing the 
changes   brought   by   the   substituted   section,   the   Apex  Court 
held that   Sections 7 to 11 of the Act deal with the rights and 
title   of   the   tenure   holder   and   by   the   application   of   these 
provisions to the proceedings under section 12 in matters too 
for which cause of action had arisen subsequently will make 
the decision a decision of title.  It has clarified that the position 
prior to the amendment of 1963 was different as there was no 
provision for the  adjudication of rights title of a tenure holder. 

On the facts of the present case, it may be noticed that after 
death of Smt.Samudra Devi, before the denotification of the 
Village under section 52 of the Consolidation of Holdings Act, 
a   dispute  had  arisen  in  between  the  petitioner  (daughter  of 
Bhairon   Bux)   and     Bharat   Lal(Plaintiff)   with   regard   to   the 
succession   and   inheritance   of   the   disputed   land   left   by 
Smt.Samudra   Devi,   deceased,     under   section   12   of   the   Act. 
The   matter   was   referred   to   the   Consolidation   Officer   for 
adjudication,   before   whom   a   compromise   application 
purported  to be duly verified and signed by the parties was 
filed.   The Consolidation Officer ordered the recording of the 
name   of   the   petitioner.     Consequently,   the     name   of   the 
petitioner was recorded.  In other words, the application filed 
by the plaintiff for recording his name met with no success in 
view of the fact that under the terms of compromise, he agreed 
that the name of the pettioner may be ordered to be recorded. 
The   plaintiff  kept   quiet     over   the   matter.     Subsequently,   he 
preferred   a   belated   appeal   before   the   Settlement   Officer   of 
Consolidation   Officer   disputing   his   signatures   on   the   said 
compromise.   The issue thus before the Settlement Officer of 
Consolidation   was   whether   the   compromise   contains   the 
7

signatures of the plaintiff or not.  The evidence was led by the 
parties and the plaintiff examined himself.  His Counsel  Ram 
Bahadur Singh Advocte was also examined.   The Settlement 
Officer   of   Consolidation   by   his   order   dated   11.4.1979 
considered the evidence on record   and reached to a definite 
conclusion,   after taking note of signatures of Ram Bahadur 
Singh,   Advocate   on   the   order   sheet   dated   2.1.1978   and 
10.1.1978   that   the   compromise   was   signed   by   the   plaintiff 
which was verified by his counsel   Shri Ram Bahadur Singh, 
Advocate.   The   writ   petition   was   dismissed   against   the   said 
order.  The order on  the writ petition reads as follows: 

“It is not a fit case for interference with the impugned 
judgment   when   the   petitioner   allegedly   has   entered   into   a 
compromise and a counsel has identified his signature.   I do 
not see any good ground to interfere. 

The writ petition is dismissed.”

It therefore follows that issue as to whether the compromise 
was signed by the plaintiff or not was raised earlier before the 
consolidation authorities and was decided on merits by them. 
The said issue now cannot be permitted to be  raised again in 
view of Section 11 of CPC.  The consolidation authorities were 
not only competent but were obliged to decide all the issues 
relating to right, title and interest    of the parties which  had 
arisen after the name of Smt.Samudra Devi on account of her 
death, but before the date of notification under section 52 of 
the Act as provided for under section 12 of the Act.  The Apex 
Court in the case of   Malkhan Singh (Supra)  has held that a 
decision given in such fact situation will  be a decision under 
section 12 of the Act and it will be decision on the rights, title 
and interest of the parties.   On such decision no other Court 
can adjudicate upon subsequently, as provided under section 
49 of the Act.  

Looked from another angle.  It was open to the plaintiff to have 
8

kept the track of his objections/application for recording his 
name in place of Smt.Samudra Devi.  Even if the compromise 
in question is put aside,  for the sake of the argument, the fact 
remains that during the consolidation operation, the name of 
the plaintiff was not ordered to be recorded.  In this regard, the 
plaintiff could or ought to have taken proceedings under the 
Consolidation   of   Holding   Act   before   the   consolidation 
authorities   but   he   failed   to   do   so.     In   view   of   section   49   of 
U.P.C.H   Act,   the   jurisdiction   of   Civil   or   Revenue   Court   to 
entertain any such suit or proceeding with respect to rights in 
the disputed land is barred.  Although issue relating to bar by 
Section 49 is a separate issue to be decided in the suit, but the 
fact remains that the plaintiff’s claim in the suit will be barred 
by constructive res judicata if for a moment, the compromise 
in question is put apart.     Under section 11 of CPC also, vide 
Exp.IV   to   Section   11,   any   matter   which   might  and   ought   to 
have been   made ground of defence or attack in such former 
suit   shall   be   deemed   to   have   a   matter   directly   and 
substantially in issue , in such suit.   Looked from any angle, 
this Court is of the considered opinion that the present suit is 
barred by res judicata.

The Trial Court without recording any reason, proceeded with 
the  case  that  section  11  of  CPC  is  not applicable.    The   first 
appellate Court proceeded to answer it on wrong footing  that 
the proceeding before the Consolidation Authorities were in 
the nature of mutation proceedings.   It overlooked amended 
Section 12 of the U.P.C.H.Act and failed to notice that there is 
a   material   difference   in   between   mutation   proceedings   and 
proceeding under section 12 of the Act.  Mutation proceeding 
as envisaged by Section 34 of U.P Land Revenue Act is subject 
to   regular   suit,   which   is   not   so   far   as   decision   given   under 
section   12   of     the   Act   is   concerned.     The   position   of   under 
section 12  of    the  Act  is  just  reverse.    Decision given  under 
9

section 12  of the  Act  bars   subsequent suit  before a  regular 
Court,   Civil or Revenue.  A decision given under section 12 is 
not a mere mutation order but is a final order deciding finally 
title   of   the   parties     to   the   proceedings.     In   other   words,   a 
decision under section 12 of the Act is a decision on the basis 
of the title.   The above view finds support  from Section 12(2) 
of   the   Act   which   provides   that   such   proceeding   shall   be 
decided in accordance with the provisions of Section 7 to 11 of 
the Act.  Therefore, the order of the first appellate Court  being 
contrary   to   the   decision   of   the   Apex   Court   in   the   case   of 
Malkhan Singh  (Supra)  cannot be approved. 

The basis of the judgement of the Board of Revenue is that if a 
judgement   is   obtained   by   fraud,   the   said   judgment   will   not 
operate as res judicata.  It has not  even cared to glance at the 
very basis which was  available  on the record i.e the order of 
the Settlement of Consolidation   and the judgement  of   the 
High   Court   in  the   writ  petition.     It  further  appears   that  the 
attention   of  the  Court   was  not  brought   to  the  provisions   of 
Section 12 of the Act.

It may be noticed that the sole contention of the plaintiff is 
that the compromise application was not signed by him, a fact 
which has not been accepted to be correct by the Settlement 
officer of Consolidation.   This being so, obviously the plea of 
fraud vanishes. 

As noticed herein above, there is absolutely no explanation  on 
the part of the plaintiff to come out of grip of Section 12 of the 
U.P.C.H.Act.   The fact remains that he was aware about the 
death  of  Samudra  Devi  as  also  the   fact  that  the  Village  was 
under   consolidation   operation   at   the   relevant   point   of   time 
and that the petitioner’s name was ordered to be recorded by 
the Consolidation Authorities.  The order of the Consolidation 
Authorities     cannot   be   challenged     subsequently   by   the 
plaintiff as he was well aware of  the same.  In other words he 
10

was   aware   about   the   true   state   of   affairs   and   in   this   fact 
situation plea  of fraud can not be put forward. He should have 
taken appropriate steps to get his name recorded by invoking 
Section 12 of the Act which he failed to do so. 

The   decisions   relied   upon   by   the   learned   counsel   for   the 
plaintiff  are besides the points and are not  applicable to the 
facts as obtained herein.  They were rendered under a different 
factual matrix.   A compromise decree may not operate as res 
judicata but if the said compromise  was sought to be assailed 
in appeal, on the ground that it was not signed by one party, 
and the Court comes to the conclusion as found herein,  that it 
was signed by all the parties, the present suit will be barred by 
res judicata.   

In   view   of   above   discussions,   I   find   sufficient   force   in   the 
petition and the impugned orders  cannot be sustained.  The 
writ   petition   therefore   succeeds   and   is   allowed.     The 
impugned orders are hereby set aside and it is held that the 
suit is barred by res judicata and it is accordingly dismissed 
with costs of Rs.5000/­ ( five thousand ) payable by the plaintiff 
to the petitioner’s heirs.  

                            (Prakash Krishna,J)
Order Date :­  2.7.2010
IB