Citation : 2011 Latest Caselaw 6533 ALL
Judgement Date : 16 December, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?AFR Court No. - 5 Case :- WRIT - C No. - 72594 of 2011 Petitioner :- Surajbali @ Ram Pratap @ Pratap And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Ram Singh Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioners.
The petitioners claim themselves to be the successors of those who had been allotted land which had been declared surplus in the hands of one Gulab Singh the tenure holder. Gulab Singh contested the matter on the ground of choice and the intervening events have culminated in the final judgment of the High Court dated 21.8.2009 that was filed by Gulab Singh being writ petition no. 14710 of 2003.
The predecessors in interest of the petitioners were parties to the said writ petition. The writ petition was allowed and the orders passed by the prescribed authority and the appellate authority were quashed with a finding to the following effect:-
"Considering all these aspects of the matter in view, I am of the opinion that an allottee cannot acquire better right than the right as exists with the State, therefore, after the plots were exempted from the Ceiling could be retained by the allottee as the entry of the revenue record is automatic follow-up to which no cancellation of any allotment is required and allottee has no locus standi to intervene in the matter and no separate application is required to be moved for cancellation of the lease, which was executed in favour of the respondent Nos.4 to 6. In spite of the findings recorded by the Prescribed Authority, the possession of the plot nos. 1877, 1063 and 290 (min) have not been given back to the petitioner but his application is rejected on misconceived grounds. Therefore, the orders are not sustainable in the eyes of law and liable to be set aside."
Thereafter the matter proceeded and the authorities have now rejected the contention of the petitioners.
Learned counsel for the petitioners Sri Ram Singh submits that without substituting the heirs of the original allottees the writ petition had been allowed and even otherwise proceedings went ex-parte to the petitioners. In such a situation the matter requires a remand.
I have considered the aforesaid submissions and I find that the writ petition filed by Gulab Singh came to be allowed on 21.8.2009. If the petitioners were aggrieved by any such finding or the proceedings being ex-parte they ought to have moved a restoration in the said writ petition which has become final. In such a situation, it was not open either to the Commissioner or to the Prescribed Authority to have travelled beyond the said judgment and they have simply complied with the same. The petitioners having not taken appropriate steps, it is not open to them to challenge the impugned orders which is based on the judgment dated 21.8.2009. A collateral challenge to the final judgment of the High Court is therefore impermissible.
There is no merit in the petition and the same is dismissed.
Order Date :- 16.12.2011
Sahu
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!