Delhi High Court High Court

Smt. Hasina Khatoon Thr. Lrs. & … vs The Competent Officer, Delhi & … on 18 February, 2009

Delhi High Court
Smt. Hasina Khatoon Thr. Lrs. & … vs The Competent Officer, Delhi & … on 18 February, 2009
Author: Sanjay Kishan Kaul
*              IN THE HIGH COURT OF DELHI AT NEW DELHI


%                                              Date of decision : 18.02.2009


+                            LPA No.370 of 2006


SMT. HASINA KHATOON thr. LRs. & ORS.                  ...APPELLANTS
                             Through:     Mr. Hameed S. Shaikh &
                                          Mr. Amit Kumar, Advocates.


                                     Versus


THE COMPETENT OFFICER, DELHI & ORS.                   ...RESPONDENTS
                             Through:     Ms. Jyoti Singh &
                                          Mr. Ankur Chhibber, Advocates
                                          for the UOI.

                                          Mr. S.P. Jha & Mr. B.K. Jha,
                                          Advocates for Respondents 4 to 10.

CORAM:
HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

1.        Whether the Reporters of local papers
          may be allowed to see the judgment?         No

2.        To be referred to Reporter or not?          No

3.        Whether the judgment should be
          reported in the Digest?                     No


SANJAY KISHAN KAUL, J. (Oral)

CM No.16173/2006 (u/S 151 CPC)

The application has been filed praying for exemption from

substituting the legal representatives of respondent No.12 as the

legal representatives are already on record and have been

transposed as the appellants.

The application is accordingly allowed.

LPA No.370/2006

1. The property bearing municipal No.XIV/6533 (old number),

XIV/5105 (new number), Gali Qudratullah, Quresh Nagar,

LPA No.370 of 2006 Page 1 of 9
Sadar Bazar, Delhi was co-owned by various persons pre-

partition. Some of the co-owners migrated to Pakistan and

to the extent of share of such persons the property became

an evacuee property. The evacuee interest is 17/48th share

while that of the appellants is 7/48th share. The private

respondents 4 to 10 own 24/48th share. The property, thus,

became a composite property within the meaning of

Section 2(d) of the Evacuee Interest (Separation) Act, 1951

(hereinafter referred to as the Separation Act). It became

necessary to separate the interest of evacuees in terms of

Section 10 of the Separation Act, the relevant portion of

which reads as under:

“10. Separation of the interest of evacuees from
those of claimants in composite property.-
Notwithstanding anything to the contrary in any law or
contract or any decree or order of a Civil Court or other
authority, the competent officer may, subject to any rules
that may be made in this behalf, take all such measures as
he may consider necessary for the purpose of separating
the interests of the evacuees from those of the claimants
in any composite property, and in particular may,-

(a) in the case of any claim of a co-sharer or partner,-

(i) direct the Custodian to pay to the claimant the
amount of money assessed in respect of his
share in the composite property or deposit the
same in a Civil Court having jurisdiction over
such property and deliver possession of the
property to the Custodian and the claimant
may withdraw the amount in deposit in the
Civil Court; or

(ii) transfer the property to the claimant on
payment by him of the amount of money
assessed in respect of the share of the
evacuee in the property, or

(iii) sell the property and distribute the sale
proceeds thereof between the Custodian and
the claimant in proportion to the share of the
evacuee and of the claimant in the property;
or

(iv) partition the property according to shares of
the evacuee and the claimant and deliver
possession of the shares allotted to the

LPA No.370 of 2006 Page 2 of 9
evacuee and the claimant to the Custodian
and the claimant respectively;”

(emphasis supplied)

2. The separation of interest of evacuees and non-evacuees

was not found feasible and thus the property was put to

sale in terms of Section 10(a)(iii) of the Separation Act

providing for sale of such property and distribution of sale

proceeds between the custodian and the claimants in

proportion to their respective shares. The public auctions

proved fruitless on two occasions but finally in the third

auction held on 10.2.1960 respondent No.4 was the highest

bidder. This sale was objected to by one Shri Abdul Majid

who claimed that he was willing to pay a higher price and

made a request to the Competent Officer, which request

was accepted by the Competent Officer. The appeal filed

by respondent No.4 was rejected on 21.6.1962.

Respondent No.4 consequently challenged the proceedings

in a writ petition which was disposed of on 29.3.1965 with

the direction that if the said respondent No.4 deposited a

sum of Rs.5,000.00 as security for the initial bid of

Rs.24,000.00 within a month, the property would be re-

auctioned by bids.

3. The matter dragged on for a number of years till finally on

13.12.1978 the Competent Officer issued a Sale Certificate

qua the entire property in favour of respondent No.4 as the

highest bidder. It may be noticed that Smt. Hasina

Khatoon, the appellant herein was aggrieved by the actions

of the Competent Officer as she wanted to deposit some

amounts and claim rights but the writ petition filed by her,

LPA No.370 of 2006 Page 3 of 9
being CWP No.449/1967 was dismissed for non-prosecution

on 20.1.1975 and the efforts to restore the same proved to

be unsuccessful.

4. The appellant Smt. Hasina Khatoon thereafter filed CWP

No.670/1979 seeking to challenge the Sale Certificate

issued by the Competent Officer in favour of respondent

No.4 primarily on the ground that she was willing to give a

higher bid. This writ petition was dismissed on 15.10.1979

and that order was never challenged further. The result of

the aforesaid was that the Sale Certificate issued in favour

of respondent No.4 for the whole property became final and

he consequently became the absolute owner of the

property.

5. The travails of respondent No.4 did not end as he still did

not get the possession of the property. It has already been

mentioned hereinabove that he was already owner of the

property to the extent of 24/48th share and through the

auction purchased the evacuee interest of 17/48th and the

interest of the appellants of 7/48th share. Smt. Hasina

Khatoon resisted endeavours to dispossess her on the

ground that the Competent Officer could not do so. She

also pleaded that she had carried out improvements in the

property and that there was some tacit understanding

between her and respondents 4 to 10 that she would not be

evicted from the property. Objection was also sought to be

taken by one Shri Noor Mohammad, who is a legal heir/son

of Smt. Hasina Khatoon (who is also now deceased) who

has since been transposed as an appellant. Shri Noor

LPA No.370 of 2006 Page 4 of 9
Mohammad claimed to be residing on the second floor

which he had constructed.

6. The Competent Officer, however, rejected the objections

vide order dated 26.8.1991 and held that a reading of

Section 10 of the Separation Act along with Rules 11-E

(3)(a) and 11-E(5) of the Evacuee Interest Separation Rules,

1951 (hereinafter referred to as the Evacuee Rules)

empowered the Competent Officer to do the needful.

These sub-rules have been reproduced in para 16 of the

impugned order and the same read as under:

“11-E. Sale certificate and possession.-
(1) ………………………

(2) ………………………

(3) (a) Where the property sold or transferred on partition
or otherwise is in the occupancy of a tenant, allottee or
other person entitled to occupy the same, the competent
officer shall, on the application of the purchaser or
transferee, order symbolical possession of the property to
be delivered with immediate effect, by affixing a copy of
the certificate of sale or order of transfer in some
conspicuous place on the property and by serving a notice
in Form “M” on the occupant of the property, or by
publication thereof in a newspaper having circulation in
the locality and the expenses incurred in this connection
shall be paid by the applicant.

(3) (b) ………………………………..

(4) ………………………………..

(5) Where the property is in the occupancy of a non-
evacuee claimant whose interest in the property has been
sold, and he refuses to vacate the property; in spite of the
order of the competent officer, the competent officer shall
order delivery to be made, by putting the auction-
purchaser or any person whom he may appoint to receive
delivery on his behalf, in possession of the property, and,
if need be, by removing the non-evacuee claimant.”

(emphasis supplied)

7. A reading of the aforesaid Rules show that Rule 11-E(3)(a)

of the Evacuee Rules provides for a protection to a tenant,

allottee or other person entitled to occupy the property pre-

LPA No.370 of 2006 Page 5 of 9
sale from being forcibly evicted as in such a case only

symbolic possession is to be delivered. However,

simultaneously Rule 11-E(5) of the Separation Rules clearly

provides that once interest of a non-evacuee has been sold

and he refuses to vacate the property, the Competent

Officer can order delivery to be made by putting the auction

purchaser in possession of the property by removing the

non-evacuee claimants.

8. The Competent Officer relying on the aforesaid provision

has held that he was fully empowered to put respondent

No.4 in possession. The claim of Shri Noor Mohammad was

also rejected after considering the objections and it was

concluded that if he or the other appellants had carried out

any construction without having the right or title to do so,

they could not claim any entitlement of occupation on such

construction.

9. The appeal filed by the appellant against the order dated

26.8.1991 also met the same fate on 31.10.1991 and it was

thereafter that a writ petition, being WP (C) No.3498/1991

was filed. The writ petition has been dismissed by the

impugned order dated 20.10.2005 with costs, which has

given rise to the present Letters Patent Appeal, which is the

forth tier of scrutiny as the appellants have lost in three

forums below. Not only that this is the third round of

litigation by the appellants to somehow claim rights in the

property.

10. A perusal of the impugned order shows that the only issue

urged was that the Competent Officer could not evict the

LPA No.370 of 2006 Page 6 of 9
appellants under the Separation Rules and the issues

relating to the alleged construction, etc. were not even

pleaded. It was argued on behalf of the appellants that

Section 10 of the Separation Act was the only statutory

provision.

11. The aforesaid contention has been rejected, in our

considered view, rightly so, as the powers vested under

Section 10 of the Separation Act in the Competent Officer

are subject to any Rules to be made in that behalf. No

doubt the Rules cannot be in conflict with the provisions of

the Separation Act and only in furtherance thereof. It is

clearly provided in Section 10 of the Separation Act that

where a partition is effected or where the custodian buys

out the non-evacuee co-shares or vice-versa, possession of

the property has to be delivered. The plea that only a

symbolic possession could be delivered has been negated.

12. We find that the learned single Judge in the impugned order

has succinctly analysed the scheme of the Act and the

Rules. The Rules have a statutory force and are made

under the Act. A distinction has been made as to where a

symbolic possession has to be given or not. As discussed

above symbolic possession is to be delivered where a

person in occupation has rights as a tenant, allottee or

person entitled to occupy. The reason is obvious that any

person having a legal authority or protection in that

capacity should not be dispossessed merely by sale of the

evacuee interest or otherwise. However, as a consequence

of sale non-evacuee claimant can be evicted in terms of

LPA No.370 of 2006 Page 7 of 9
Rule 11-E(5) of the Separation Rules. The appellants

contention, which is the same as before the learned single

Judge seems to obsificate the whole issue by not

recognizing the distinction in the nature of occupation in

respect of cases where symbolic possession is to be

delivered, i.e. tenant, allottee or person entitled to occupy

as against the actual possession is to be given where a non-

evacuee loses interest for consideration. The provisions of

Section 10 of the Separation Act authorize the Competent

Officer subject to the Rules made in that behalf to take all

such measures as he may consider necessary for purposes

of separating the interest of the evacuees from those of

claimant in any composite property and thus the Rules are

not ultravires or beyond the authority of the provisions of

the Separation Act. There is, in fact, no conflict either

between the sub-rules or with the Act.

13. The learned single Judge has also taken note of certain

judgements cited at the bar by the appellants including Ek

Nawaz Khan Vs. Competent Officer AIR 1960 Allahabad 626

where a trespasser was occupying a composite property. It

has rightly been observed that the said judgement does not

deal with the issue raised in the writ petition, i.e. the right

of a non-evacuee co-sharer once composite property is

sold. It has rightly been noticed that the status of the

appellants were of owners in possession whose interests

were purchased in auction and thus the possession must go

with the transfer of ownership.

LPA No.370 of 2006 Page 8 of 9

14. Learned counsel sought to rely upon the Constitution Bench

judgement of the Supreme Court in Azimunnissa & Ors. Vs.

The Deputy Custodian, Evacuee Properties, District Deoria

& Ors. AIR 1961 SC 365. However, learned counsel is not

really able to point out the relevance of that judgement

other than the fact that it deals with an evacuee property.

15. We, thus, find no merit in the appeal. We wish to add that

the present case is a classic one where the appellants have

been frustrating the perfection of title and occupation in

favour of respondent No.4 by initiating proceedings after

proceedings before different forums causing wastage of

judicial time despite settled legal principles. The appellants

have even appropriated the amounts and want to continue

to occupy the property illegally having lost the interest in

the property and are trying to stop respondent No.4 from

perfecting the title. The appellants must be burdened with

costs.

16. The appeal is accordingly dismissed with costs of

Rs.20,000.00 to respondents 4 to 10 to be paid within four

(4) weeks.

CM No.2786/2006

Dismissed.

SANJAY KISHAN KAUL, J.

FEBRUARY 18, 2009 SUDERSHAN KUMAR MISRA, J.
b’nesh

LPA No.370 of 2006 Page 9 of 9