Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Munnu And Another vs State Of U.P.Through Prin. Secy. ...
2011 Latest Caselaw 6501 ALL

Citation : 2011 Latest Caselaw 6501 ALL
Judgement Date : 15 December, 2011

Allahabad High Court
Munnu And Another vs State Of U.P.Through Prin. Secy. ... on 15 December, 2011
Bench: Devi Prasad Singh, S.C. Chaurasia



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

IN THE HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH, LUCKNOW.
 
   			
 
                                   				 A.F.R.
 
Court No. - 27
 

 
Case :- MISC. BENCH No. - 11512 of 2011
 

 
Petitioner :- Munnu And Another
 
Respondent :- State Of U.P.Through Prin. Secy. Revenue Lko.And Ors.
 
Petitioner Counsel :- A.P.Singh Vats
 
Respondent Counsel :- C.S.C.
 
				Connected with 
 
Writ Petitions No.10750, 10947, 10948, 12517, 12379, 12376, 12377, 11518, 11533, 11540, 11600, 11791, 11911, 12020, 12228, 12237, 11719 - all (M/B) of 2011.
 
                       
 

 
Hon'ble Devi Prasad Singh,J.

Hon'ble S.C. Chaurasia,J.

In this bunch of writ petitions, common question of facts and law are involved, hence, the writ petitions are taken up together and are being disposed of by the present common judgment with the consent of the parties' counsel.

The land in dispute falls within the domain of Urban Land (Ceiling and Regulation)Act, 1976. It was repealed by Urban Land (Ceiling and Regulation) Repeal Act, 1999. According to the petitioners' counsel, after repeal of the Act, the proceedings initiated in pursuance to the Repeal Act became nonest and the petitioners are entitled to retain the possession of land in question with hereditary right. Attention of this Court has been invited to the judgment of Hon'ble Supreme Court in the case reported in (2007)11 SCC 90 Mukarram Ali Khan versus State of U.P and others and other other judgment reported in 2011(3) SCCD 1382 (SC) Ritesh Tewari and another versus State of U.P. & others.

In the case of Mukkarram Ali Khan (supra), their Lordships of Hon'ble Supreme Court ruled that in view of repeal of 1976 Act(supra) and being adopted by the State of U.P by a resolution as required under Art. 252(2) of the Constitution and the repealing Act having come into force in the State of U.P with effect from 18.3.1999, all pending proceedings under 1976 Act shall be treated to have abated. The operation portion of the judgment from Mukarram Ali Khan (supra) is reproduced as under :

2. Though many points were urged in support of the appeal, the primary point urged was that possession has not been taken pursuant to orders passed by the authorities under the Act. An affidavit has been filed indicating that the possession of the land has not been taken and the land in question continues to be in possession of the appellant and his sons.

3. Learned Counsel for the respondent-State and its functionaries on the other hand contended that the point regarding earlier adjudication was not urged before the High Court and therefore the High Court has rightly decided that in the absence of any specific plea a new plea cannot be taken before it.

4. It is to be noted that the Act has been replaced under the Urban Land (Ceiling and Regulation) Act, 1999 (in short the 'Repeal Act'). Admittedly the State of Uttar Pradesh has since adopted the provisions of the Repeal Act by a resolution as required under Article 252(2) of the Constitution of India, 1950 (in short the 'Constitution'). Repealing Act has since come into force in the State of Uttar Pradesh with effect from 18.3.1999.

5. Section 4 of the Repeal Act reads as follows:

4. Abatement of legal proceedings- All proceedings relating to any order made or purported to be made under the principal Act pending immediately before the commencement of this Act, before any court, tribunal or other authority shall abate;

Provided that this section shall not apply to the proceedings relating to Sections 11, 12, 13 and 14 of the principal Act insofar as such proceedings are relatable to the land, possession of which has been taken over by the State Government or any person duly authorised by the State Government in this behalf or by the competent authority.

6. In view of the affidavit filed by the appellant to which no objection has been filed, undisputed position is that the State has not taken the possession over the surplus land. Therefore, the proceedings have to be treated to have abated under Section 4 of the Repeal Act.

7. That being so, the appeal deserves to be allowed which we direct."

In the case of Ritesh Tewari (supra), again their Lordships of Hon'ble Supreme Court have considered the question with regard to the affect of the repeal Act. Their Lordships held that the communication between the officers of the department shall not be a ground to affect the rights of the parties. With regard to Repeal Act in the case of Ritesh Tewari (supra), Hon'ble Supreme Court has considered earlier judgment and held that all pending proceedings under 1973 Act shall be abated automatically on the commencement of Repealing Act, 1999 provided the possession of the land involved in a particular case has not been taken taken by the State. To quote relevant portion :

"13. We find full force in the submissions so made by Shri Jayant Bhushan to a certain extent, and hold that all proceedings pending before any court/authority under the Act, 1976, stood abated automatically on commencement of the Act 1999 in force, provided the possession of the land involved in a particular case had not been taken by the State. Such a view is in consonance with the law laid down by this Court in Pt. Madan Swaroop Shrotiya Public Charitable Trust vs. State of U.P. And others, (2000) 6 SCC 325: Ghasitey Lal Sahu and another vs. Competent Authority, (2004) 13 SCC 452: Mukarram Ali Khan vs. State of Uttar Pradesh and others, (2007) 11 SCC 90: 2007 (3) SCCD 1344 (SC) and Smt. Sulochana Chandrakant Galande vs. Pune Municipal Transport and others, JT 2010 SC 298."

In view of above, we dispose of the writ petitions finally directing the revenue authorities/respondents to abide by the judgment of Hon'ble Supreme Court(supra) and not to interfere with the petitioners' peaceful possession of the land in question in case in view of the provisions contained in 1976 Act (supra), the State had not taken possession of the land in dispute.

The writ petitions are disposed of accordingly. No order as to costs.

Order Date :- 15.12.2011

kkb/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter