Citation : 2022 Latest Caselaw 5936 ALL
Judgement Date : 5 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- WRIT - B No. - 459 of 2022 Petitioner :- Nilendra Kumar Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- Pramod Kumar Dwivedi Counsel for Respondent :- C.S.C. Hon'ble Dinesh Pathak,J.
Heard Sri Pramod Kumar Dwivedi, learned counsel for the petitioners and learned Standing Counsel representing the respondent nos.1 to 4 and perused the record.
Present writ petition has been filed by the petitioners for the following reliefs:-
(i) Issue a writ, order or direction in the nature of mandamus directing the respondent nos.3 and 4 to make an entry and correct the revenue record in respect of order dated 03.06.1977 in case no. 5495 passed by the Consolidation Authorities under the provisions of the Sec.6 (2) of the U.P. Consolidation Act 1953, and issue the copy of fresh Khatauni of the Gata No. 2638 area 5ii/1 (5 Bigha 11 Bishwa) as mutation order dated 03.06.1977 in case no. 5495 passed by the Assistant Consolidation Officer, Majhiwa Sani Oran, Banda.
(ii) Issue a writ, order or direction in the nature of mandamus directing the respondent nos. 3 & 4 to consider and decide the representation dated 09.11.2021 submitted by petitioner before the District Magistrate, Banda, otherwise the petitioner would suffer irreparable loss and injury.
It is submitted by learned counsel for the petitioners that the village Oran was notified under section 4 (2) of the U.P. Consolidation of Holdings Act, 1953 (in brevity 'U.P.C.H. Act') by notification promulgated on 05.05.1972. Subsequently, aforesaid notification was cancelled by notification dated June 7, 2016 issued under section 6 (1) of the U.P.C.H. Act. In paragraphs 5 and 6 of the petition it is stated that the Consolidation Officer has passed the order dated 03.06.1977 in Case No. 5495 under section 9-A (2) of the U.P.C.H. Act which had never been challenged and became final between the parties. It is submitted that the aforesaid order was passed during consolidation operation before its cancellation, wherein village/unit cease to be under consolidation operation by virtue of notification dated June 7, 2016 under section 6 (1) of the U.P.C.H. Act. Despite repeated requests made by the petitioner, till date authorities concerned are not complying with the order dated 03.06.1977 which became final between parties. To the best knowledge of the petitioner till date aforesaid order has not been challenged before any competent Court. It is further submitted that the Consolidation Authorities are under legal obligation to implement the order dated 03.06.1977 under the provisions as enunciated under section 6 (2) of the U.P.C.H. Act. Learned counsel for the petitioners, in support of his submission, has placed reliance on the judgment passed by this Court in Writ B No.695 of 2021 (Shankar Lal vs. State of U.P. and others).
In the case of Shankar Lal vs State of U.P. and others (Writ B No.695 of 2021), after considering several judgments and government notification dated 12.12.2014, this Court has already held that the effect of cancellation of the notification under section 4 of the U.P.C.H. Act is that, subject to the final orders passed regarding correction of the record, the area ceases to be under consolidation operations. Relevant paragraphs i.e. para no.6, 7, 8 and 14 of the aforesaid judgment are being reproduced below :-
"6. Section 6(1) of U.P.C.H. Act empowers the State Government to cancel the notification issued under Section 4 of U.P.C.H. Act by which particular area or unit brought under the consolidation operation. The consequential effect of the cancellation of notification is enunciated under sub-Section 2 of Section 6 of U.P.C.H. Act which denotes that, from the date of cancellation of the notification area/unit shall ceased to be under consolidation operation subject to final orders passed with regard to correction of records.
7. To avert any complications due to the cancellation of the notification promulgated under Section 4 of U.P.C.H. Act, Legislation has made the provisio under Section 6(2) of U.P.C.H. Act. Phrase "subject to the final orders relating to the correction of land records" as used u/s 6(2) of U.P.C.H. Act explicitly connotes wider effect of notification u/s 6(1) of U.P.C.H. Act. After cancellation of notification, land records, including basic year entries should be corrected in accordance with the orders, passed during the consolidation proceedings, which have attained the finality.
8. Provisions u/s 6(2) of U.P.C.H. Act, left no room for doubt that final orders, if any, passed during the consolidation proceeding, on or before the cancellation of notification as provided u/s 6(1) of U.P.C.H. Act, shall be given effect to the revenue records and, accordingly, final revenue records shall be maintained after cessation of the area to be under consolidation operations.
14. In this view of matter, Consolidation authorities are under legal obligation to correct the revenue record after the cancellation of the notification under Section 4 of U.P.C.H. Act in accordance with the final orders which were passed and attained finality on or before the cancellation of notification as mentioned under Section 6(1) of U.P.C.H. Act. Present matter relates to the consequential effect of the cancellation of the notification wherein final order had already been passed to correct the revenue record. Therefore, petitioner has legal right to get his name recorded under the provisions of Section 6(2) of U.P.C.H. Act."
It is further submitted that in a similar matter, this Court has passed order dated 29.09.2021 in Writ B No.1895 of 2020 (Ram Deo and another vs. State of U.P. & Ors).
In this conspectus as above, claim of the petitioners to get their names recorded in the Revenue Record in pursuance of the final order as mentioned in paragraph nos.5 and 6 of the writ petition, after notification under section 6 (1) of the U.P.C.H. Act, is justified in the eyes of law and the authorities concerned are under legal obligation to implement the said order passed by the competent Court, which became final between the parties.
As such, present writ petition is allowed with a direction to the District Magistrate/District Deputy Director of Consolidation, Banda (respondent no.3) to ensure the implementation of the order dated 03.06.1977, as mentioned in paragraph nos.5 and 6 of this writ petition, in the light of the provisions as enunciated under section 6 (2) of the U.P.C.H. Act and, accordingly, issue the extract of fresh Khatauni with respect to the land in question situated in Village-Oran, Tehsil-Artara, District-Banda, expeditiously, preferably within a period of two months from the date of production of certified copy of this order along with fresh representation, which shall be moved by the petitioners within a period of three weeks from today.
Order Date :- 5.7.2022
Pkb/
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!