Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shailendra Kumar And Another vs D.D.C. And Others
2011 Latest Caselaw 6193 ALL

Citation : 2011 Latest Caselaw 6193 ALL
Judgement Date : 28 November, 2011

Allahabad High Court
Shailendra Kumar And Another vs D.D.C. And Others on 28 November, 2011
Bench: Amreshwar Pratap Sahi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 5
 

 
Case :- WRIT - B No. - 67959 of 2011
 

 
Petitioner :- Shailendra Kumar And Another
 
Respondent :- D.D.C. And Others
 
Petitioner Counsel :- Ramesh Singh,Sharda Chauhan
 
Respondent Counsel :- C.S.C.,Brajesh Shukla
 

 
Hon'ble Amreshwar Pratap Sahi,J.

Heard Sri Ramesh Singh learned counsel for the petitioners and Sri Brijesh Shukla for the caveator.

The contention raised is that it was not a matter of uncontested succession empowering the consolidator under Section 6A of the 1953 Act to pass an order of mutation in favour of a person claiming entitlement through succession under Section 171 of the U.P. Z.A. & L.R. Act, 1950.

Learned counsel submits that the village has been notified under Section 4 of the U.P. C.H. Act, 1953 but no further proceedings have been undertaken as yet. He therefore submits that the mutation could have awaited further notifications under Sections 5 and 8 thereof but the consolidator in a hurry has proceeded to record the names of the respondent no. 3 and 4, the sons of late Babu Singh, which approach is erroneous. He further submits that this has been done without any notice to the petitioners who are claiming succession through a will, said to have been executed by their grand-father late Babu Singh on 28.8.2003. Babu Singh died on 3rd November, 2009.

A caveat has been filed on behalf of the opposite party no. 3. Sri Shukla learned counsel has produced a certified copy of another will said to have been executed by late Babu Singh, which according to him is the last will dated 21.11.2008, by virtue whereof the earlier will in favour of the petitioners has been cancelled, and a fresh arrangement of disposition of the property has been made by the tenure holder. He therefore contends that the claim of the petitioners on the basis of the earlier will is absolutely unfounded. The stage of setting up the will has not yet arrived which can be done through an objection to be filed under Section 9-A(2) of the U.P. C.H. Act, 1953.

Sri Ramesh Singh contends that the consolidator has proceeded on a wrong assumption and the stage of filing objections would arrive later on, as such he should have left the entries either as they were, or should have recorded the names of the petitioners as well.

From the facts that emerge, it appears that a stage has been set up for contest between two competing wills, the later will purporting to cancel the earlier will. The names which have been mutated for the time being are that of the respondent nos. 3 and 4 who admittedly are the sons of late Babu Singh falling within the natural course of succession. This being the position, in my opinion, no error has been committed by the consolidator, and if the petitioners or any other party claiming succession under the subsequent will dated 21.11.2008 seek to reclaim the property, then it is always open to them to file objections under Section 9-A(2) of the U.P. C.H. Act, 1953, inasmuch as, sub-section (2) of Section 6-A makes it abundantly clear that no bar in filing objections would operate in relation to any such orders having been passed under Section 6-A(1).

The parties have therefore not been prejudiced at this stage and it is open to them to stake their claims before the appropriate authority in accordance with law. I am not inclined to interfere with the impugned order at this stage.

The writ petition is dismissed.

The certified copy of the will produced by Sri Shukla shall be taken on record.

Order Date :- 28.11.2011

Sahu

 

 

 
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