Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Lal & Others vs Addl. Commissioner & Others
2011 Latest Caselaw 4718 ALL

Citation : 2011 Latest Caselaw 4718 ALL
Judgement Date : 19 September, 2011

Allahabad High Court
Ram Lal & Others vs Addl. Commissioner & Others on 19 September, 2011
Bench: Sibghat Ullah Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 30
 

 
Case :- WRIT - C No. - 29913 of 2003
 

 
Petitioner :- Ram Lal & Others
 
Respondent :- Addl. Commissioner & Others
 
Petitioner Counsel :- Ram Kishor Gupta
 
Respondent Counsel :- C.S.C.,V.K. Singh
 

 
Hon'ble Sibghat Ullah Khan,J.

Heard learned counsel for the petitioner and learned standing counsel for respondents 1 to 3. Inspite of sufficient service no one has appeared on behalf of respondents 4 to 26, the complainants.

The first order challenged through this writ petition is contained in Annexure-1 to the writ petition passed in case no.182 of 1999 under Section 198(4) of U.P. Zamindari Abolition and Land Reforms Act - Hari Kishore and others vs. Ramrati and others. The order has been passed by Dr. Rakesh Kumar, District Magistrate, Mahoba on 23.7.1999. Pattas granted to the ancestors of the petitioners have been cancelled on the ground that on personal inspection by the D.M. and on inquiry from the villagers it was found that the allottees were not residing in the village concerned i.e. Bilrahi.

It is shocking to note that in the impugned order even date of allotment has not been given. Such an order has been passed by District Magistrate who holds a Doctorate degree. Against the order passed by the D.M. dated 23.7.1999 revision no.20/382 of 1998-99 was filed by the petitioners. Additional Commissioner, Chitrakoot Dham, Mandal Banda dismissed the revision on 24.6.2003 hence this writ petition.

Before the District Magistrate none of the petitioners had appeared. The D.M. in his order mentioned that notices sent to the petitioners returned with the endorsement that they were not residents of the village. No further attempt was made to serve the notices upon them. In the judgment of the Additional Commissioner it is mentioned that petitioners asserted that pattas were granted in the year 1372 fasli (1964-65 A.D). In para-4 of the writ petition it has been mentioned that pattas were granted in July, 1959. In grounds of Revision filed before the Additional Commissioner it was stated that pattas were granted in 1957. Revision was dismissed on 24.6.2003. However, one revision i.e. revision no.197 of 1998-99 filed by one of the allottees i.e. Smt. Ram Rati against the same order of the D.M. was allowed by Additional Commissioner, Administration, Chitrakoot Dham, Mandal Banda on 22.9.1999 copy of which is Annexure-5 to the writ petition. In the said order it was held that complaint was filed beyond time.

What has been done in the instant case is pure massacre of justice. Allotment has been cancelled in the proceedings initiated after thirty five to forty years. There is no such requirement that after allotment neither the allottee nor his subsequent generations can shift his (their) residence to another village and if they do so allotment would be liable to be cancelled.

Writ petition is accordingly allowed. Impugned orders are set aside.

Order Date :- 19.9.2011

RS

 

 

 
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