High Court Patna High Court

Takdhar Narain Singh And Ors. vs State Of Bihar And Ors. on 15 April, 1985

Patna High Court
Takdhar Narain Singh And Ors. vs State Of Bihar And Ors. on 15 April, 1985
Equivalent citations: 1985 (33) BLJR 781
Author: M Varma
Bench: M Verma


JUDGMENT

M.P. Varma, J.

1. In this application filed under Articles 226 and 227 of the constitution of India the petitioners have attacked the validity of the orders passed by the Collector Madhubani under Section 45(b) of the Bihar land Reforms (Fixation of Ceiling Area and Acquisition of Surplus Land) Act, 1961 (hereinafter referred to as ‘the Act’) in Land Ceiling case No. 13/11 of 1973-74 by which the Collector has re-opened a proceeding which was finally concluded earlier. The aforesaid land ceiling case was initiated against the petitioners and notices issued under Section 8 of the Act, in pursuance of which they filed their return. Later on a joint draft statement was also served under Section 10(1) of the Act and on the objection filed by them, the matter was enquired into and finally it was held that the petitioners did not hold land in excess of the prescribed ceiling and the proceedings in question finally concluded on 21st June, 1976.

2. It appears that subsequently thereafter some anonymous letter was written to the Collector of the area making various allegations against the Dy. Collector Incharge Land Reforms and further stating that the petitioners made suppression of facts and the correct return was not filed by them. From the order impugned dated 1.8.1978, as contained in annexure’2′ filed along with the application, the Collector on being satisfied, reopened the proceeding and remanded the case to the Sub-divisional officer, Sadar Madhubani for disposal according to law. The order impugned has been attacked solely on the ground that the Collector should have given reasonable opportunity to the petitioners and should not have acted suo motoon such anonymous letter filed before him.

3. learned Counsel for the State Sri C.K. Sinha, on the other hand, has contended that Section 45(b) of the Act confers jurisdiction on the Collector to re-open a proceeding already concluded, if he finds reasons for the same and so far as the instant case is concerned, it has been further canvassed that a wrong order was obtained by the petitioners suppressing material facts and in submitting wrong return showing that the lands possessed by them are within the ceiling limit and in this context learned Counsel Sri Sinha has further argued that there does not appear to be any violation of natural justice on the part of the Collector in re-opening the matter, which has been done in a most bona fide manner.

4. Sri Tara Kant Jha appearing for the petitioners has placed reliance on the case of Nawal Kishore Singh and Anr. v. State of Bihar in which it has been held that no doubt Section 45(b) empowers the collector or the State Government, as the case may be, to re-open the matter, but in doing so, shall generally allow an opportunity to the parties concerned going to be affected by such order, to be heard in the matter.

5. The reason behind issuing show cause notice is precisely very clear in view of the fact that a proceeding once concluded after a regular hearing should not be ordered to be re-opened suo moto by the authorities concerned in a capricious manner and reasonableness requires that the parties to be affected by the same should be heard. In this view of the matter, the order impugned suffers from the infirmity of not giving reasonable opportunity to the petitioners before re-opening the proceeding. The order therefore, is set aside.

6. However, it will be open for the Collector or the State Government, as the case may be to take action under Section 45(b) of the Act afresh if he finds material for the same and in such a situation he will proceed to dispose of the matter in accordance with law.

7. In the result, the application succeeds, but in the circumstances of the case, there will be no order as to costs.