Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Tairunnisha And Others vs Ist A.D.J., Basti And Others
2011 Latest Caselaw 2403 ALL

Citation : 2011 Latest Caselaw 2403 ALL
Judgement Date : 4 July, 2011

Allahabad High Court
Smt.Tairunnisha And Others vs Ist A.D.J., Basti And Others on 4 July, 2011
Bench: Sibghat Ullah Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

(Judgment reserved on 22.04.2011)
 
(Judgment delivered on 04.07.2011)
 

 

 
Case :- WRIT - C No. - 33816 of 2000
 

 
Petitioner :- Smt.Tairunnisha And Others
 
Respondent :- Ist A.D.J., Basti And Others
 
Petitioner Counsel :- P.P.Chaudhary
 
Respondent Counsel :- C.S.C.
 

 

 
Hon'ble Sibghat Ullah Khan,J.

In spite of sufficient service no one appeared for contesting respondents i.e. respondents No.2 to 8 hence only the arguments of learned counsel for the petitioners were heard.

This writ petition has been filed by substituted plaintiffs of O.S. No.306 of 1981, which was instituted by their father Sri Sadique Ali who died during pendency of the suit and was substituted by the petitioners. The relief claimed in the suit was for cancellation of three sale deeds of agricultural lands dated 31.03.1981, 09.06.1981 and 30.10.1981. The suit was decreed on 27.10.1988 by Munsif Basti. Against the said judgment and decree, defendant respondent No.2, Sri Mohabbat Ali filed Civil Appeal No.208 of 1988. During pendency of appeal before First A.D.J. Basti, an application was filed by the appellant respondent No.2 praying for abating the appeal under Section 5 of U.P. Consolidation of Holdings Act as a notification under Section 4(2) of the said Act notifying the start of consolidation proceedings had been issued. The said application was opposed by the petitioners. First A.D.J. Basti allowed the application through order dated 01.05.2000. The said order has been challenged through this writ petition.

The effect of abatement under Section 5 of U.P.C.H. Act is that the controversy can be raised afresh before consolidation courts. Whether after the impugned order some objections were filed by any party before the consolidation courts or not is not clear. On 28.02.2011 an order was passed (on the order-sheet) directing the learned counsel for the petitioners to verify the said fact. However he could not verify as to whether any objection had been filed or not?

In my opinion the impugned order is perfectly in accordance with law. The point is concluded by a full Bench authority of this Court reported in Ram Padarath Vs. II A.D.J. Sultanpur, 1989 AWC 290 :1989 All. Civil Journal 1. In Para-20 of the said authority, it has been held that the jurisdiction of consolidation authorities is wider than civil and revenue courts. Same thing has been held in Para-22 of it. In Para-26, it has been held that Division Bench decision of Dr. Ayodhya Prasad Vs. Gangotri Prasad, 1981 AWC 469 holding that in such matters consolidation courts alone had got jurisdiction was rightly decided but it was confined only to the jurisdiction of consolidation courts and could not be applied to the jurisdiction of revenue courts. To that extent i.e. that revenue court has got jurisdiction and not civil court, the said authority was overruled.

Learned counsel for the petitioner has cited an authority of Supreme Court reported in Ram Shakal Singh Vs. Munako Devi, AIR 1998 SC 277 : 1997 ACJ 1154 (SC). That authority related to Bihar Consolidation of Holdings Act. The Full Bench of Ram Padarath has been approved by the Supreme Court also vide Sri Ram v. Additional District Judge, AIR 2001 SC 1250.

Accordingly, writ petition is devoid of merit hence dismissed.

Order Date :- 04.07.2011

NLY

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter