Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Kumar And 2 Others vs Board Of Revenue U.P. Prayagraj Thru. ...
2024 Latest Caselaw 17714 ALL

Citation : 2024 Latest Caselaw 17714 ALL
Judgement Date : 17 May, 2024

Allahabad High Court

Santosh Kumar And 2 Others vs Board Of Revenue U.P. Prayagraj Thru. ... on 17 May, 2024

Author: Manish Kumar

Bench: Manish Kumar





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2024:AHC-LKO:37962
 
A.F.R.
 
Court No. - 18
 
Case :- WRIT - B No. - 523 of 2024
 
Petitioner :- Santosh Kumar And 2 Others
 
Respondent :- Board Of Revenue U.P. Prayagraj Thru. Its Member Judicial And 10 Others
 
Counsel for Petitioner :- Anurag Srivastava,Manoj Kumar Rai
 
Counsel for Respondent :- C.S.C.,Anshuman Singh,Dilip Kumar Pandey,Karan Srivastava
 
Hon'ble Manish Kumar,J.
 

1. Shri Anshuman Singh, learned counsel for the respondent no.9 has filed a short counter affidavit bringing on record the copies of the sale deed and the memo of revision filed by the petitioners, which is taken on record.

2. The learned counsels for the parties state that it would not be necessary to file the detailed counter affidavit or the rejoinder affidavit and the matter may be heard finally, at this stage.

3. Learned Counsel for the petitioners has also filed a certified copy of the memo of revision preferred by the petitioners under Section 219 of the U.P. Land Revenue Act, 1901 (hereinafter referred to as, the Act, 1901) against the order of the Tehsildar dated 21.01.2013, the same is taken on record.

4. Heard Shri Anurag Shrivastava, learned Counsel for the petitioners, Shri Hemant Kumar Pandey, learned Standing Counsel for the State and Shri Anshuman Singh, learned counsel for the respondent no. 9.

5. Present petition has been preferred with the following main reliefs:-

"i) To issue a writ order or direction in the nature of certiorari thereby quashing impugned judgment and order dated 28.3.2024 passed by the opposite party no.1 in Second Appeal No.56 of 2015 as contained in Annexure-14 to the writ petition;

ii) To issue a writ order or direction in the nature of certiorari thereby quashing the impugned judgment and order dated 18.12.2014 passed by the Additional Commissioner (Judicial) Second, Lucknow Mandal, Lucknow i.e, opposite party no.2 in Appeal No.C20141000002607, judgment and order dated 13.10.2014 passed by the Sub-divisional Magistrate, Sadar, Rae-bareli i.e. opposite party no.5 in Case No.233, judgment and order dated 11.3.2014 passed by the Additional Commissioner (Administration), Lucknow Mandal, Lucknow i.e. opposite party no.3 in Revision No.582/2012-13 as well as judgment and order dated 21.1.2013 passed by the Tehsildar Sadar, Rae-bareli ie, opposite party no.5 in Case No.746 which are contained in Annexure-10, 8, 5 & 3 respectively to the writ petition;

iii) To issue a writ order or direction in the nature of mandamus thereby directing the opposite parties no.1 to 6 not to implement the impugned judgment and orders as contained in Annexure- 14,10, 8, 5 & 3 respectively to the writ petition;"

6. Learned Counsel for the petitioners has submitted that the petitioner no. 1 is the nephew of late Ram Gopal alias Gopal, petitioner no. 2 is the wife of nephew of late Ram Gopal and petitioner no. 3 is son of petitioner no. 2.

7. It is further submitted that the dispute in the present case is with regard to Plot Nos. 242/0.5369, 245M/0.0060, 261M/0.039, 262M/0.0080 and 5/0.264 situated at Village Kisunpur Ram Chandar, Pargana & Tehsil Sadar, District Rae Bareli.

8. It is further submitted that the petitioners belong to the same family which the late Ram Gopal belonged. Dispute is with regard to the property belonging to the late Ram Gopal. For convenience, the pedigree is quoted hereinbelow:-

Birju

Gurudeen Ram Gopal alias Gopal (dead) (wife Rajdei)

Sukhdev Santosh Ayodhya Prasad

(Wife-Sarvesh Kumari)

Alok Kumar

9. It is further submitted that petitioners had come to know about the unregistered Will dated 25.07.2003 executed by late Ram Gopal in favour of Gurudeen, Santosh Kumar and Ayodhya Prasad. After the demise of Ayodhya Prasad, petitioner nos. 2 and 3 being the wife and son of late Ayodhya Prasad respectively step into the shoes of late Ayodhya Prasad.

10. After getting the copy of unregistered Will dated 25.07.2003, the petitioners moved an application before the Tehsildar under Section 34 of the U.P. Revenue Code, 2006 (hereinafter referred to as, the Code, 2006) for mutation of their names in the revenue records in place of late Ram Gopal. The application preferred by the petitioners was rejected by the Tehsildar by order dated 21.01.2013. Against the said order, petitioners had preferred a revision which was also dismissed by judgment and order dated 11.03.2014. Assailing the said order, petitioners had approached this Court by filing Writ Petition No. 10446 (M/B) of 2012, which was also dismissed by this Court by its judgment and order dated 19.12.2012 with liberty to the petitioners to avail appropriate alternative remedy for the claim of title.

11. It is further submitted that after the judgment of this Court dated 19.12.2012, petitioners had preferred a Suit under Section 229 (B) of the Uttar Pradesh Zamindari Abolition and Land Reforms Act, 1950 (hereinafter referred to as, the Act, 1950), claiming their rights on the basis of unregistered Will dated 25.07.2003. The Suit of the petitioners was dismissed by judgment and order dated 13.10.2014. Against the said order, the petitioners filed a First Appeal under Section 331 of the Act, 1950 with a specific pleading therein that the petitioners had filed only four documents before the Tehsildar and no unregistered Will was produced before the Tehsildar but the Tehsildar passed the order by referring some unregistered Will. The said Appeal preferred by the petitioners was rejected/dismissed by the judgment and order dated 18.12.2014. Against the judgment and order passed in the First Appeal, the petitioners preferred a Second Appeal under Section 331 (4) of the Act, 1950, which was also dismissed by impugned order dated 28.03.2024 and thus, feeling aggrieved, the present petition has been filed before this Court impugning the orders passed.

12. It is further submitted that the Courts below had failed to appreciate or had ignored the fact that the petitioners had never filed any copy of unregistered Will before the Tehsildar but the findings were recorded by the Tehsildar in his order dated 21.01.2013 regarding the unregistered Will, all the Courts below had decided the cases against the petitioners on the basis of findings given by the Tehsildar in the order dated 21.03.2013 related to the unregistered Will, which was neither filed by the petitioners nor claim was on the basis of any unregistered Will.

13. It is further submitted that the unregistered Will produced by the petitioners in the First Appeal filed under Section 331of the Act, 1950 was never proved and the findings have been given by the Court up to the stage of Second Appeal, whereas it is necessary that if any document had been relied by the petitioners then it should be proved hence, the orders passed against the petitioners are bad in the eyes of law and are liable to be quashed.

14. On the other hand, Shri Hemant Kumar Pandey, learned Standing Counsel and Shri Anshuman Singh, learned Counsel for the respondent no. 9 have submitted that the petitioners since the very beginning playing fraud with the Court by taking different stands before the different Courts or the authorities.

15. It is further submitted that the petitioners had produced two forged unregistered Wills of the same date and when the first unregistered Will was not accepted by the Tehsildar in the proceedings under Section 34 of the Act, 2006 preferred by the petitioners by assigning reasons for not accepting the unregistered Will. Thereafter the petitioners produced a second unregistered Will of the same date removing all the defects and came forward with a case that before Tehsildar they had not filed any unregistered Will on which the findings were given by the Tehsildar and that too, the said objection or ground was taken for the first time at the stage of first appeal preferred against the judgment and order passed under Section 229-B of the Act, 1950 and prior to that, at no point of time, the petitioners had raised such ground or plea in any of the proceedings.

16. It is further submitted that the petitioners have intentionally not enclosed copy of revision preferred against the judgment and order dated 21.01.2013 passed by the Tehsildar and the reason is obvious that in the said revision, the petitioners had not raised any such plea which was taken at the time of filing of first appeal. Copy of revision has been placed by the respondent no. 9 before this Court by filing a short counter affidavit as annexure no. C.A.-2 of the said affidavit.

17. Learned counsel for the petitioners has also produced the certified copy of the revision, which has also been taken on record as is mentioned in preceding paragraph of the judgment.

18. It is further submitted that the petitioners are trying to grab the property of widow lady i.e. their aunt, aunt-in-law, aunt grandmother of the petitioners respectively.

19. After hearing learned counsel for the parties and going through the record of the case, it is an undisputed fact between the parties that the dispute involved in the present writ petition is with regard to Plot Nos. 242/0.5369, 245M/0.0060, 261M/0.039, 262M/0.0080 and 5/0.264 situated at Village Kisunpur Ram Chandar, Pargana & Tehsil Sadar, District Rae Bareli belonged to late Ram Gopal, who was the uncle of petitioner no. 1, uncle -in-law of the petitioner no. 2 and petitioner no. 3 is the grandson of brother of late Ram Gopal.

20. The issue which is to be adjudicated in the present case is that whether as per petitioners that they had never filed any unregistered Will before the Tehsildar and in absence of any unregistered Will filed by them, how the findings were given by the Tehsildar on the unregistered Will dated 25.07.2003 and on the basis of which, all the courts had drawn inference against the petitioners and not believed the unregistered Will of the same date. For adjudicating these points, it is necessary to reproduce certain documents.

21. Firstly, para no. 5 of the application preferred by the petitioners under Section 34 of the Code, 2006, before the Tehsildar. The said paragraph is quoted hereinbelow:-

"यह कि वादीगण के पिता की मृत्यु के उपरान्त प्रतिपक्षी द्वारा जमीन बेचने की धमकी देने पर वादीगणों ने तहसील आकर इन्तखाब खतौनी ली तो जानकारी हुई कि वादीगण के पिता के नाम संपूर्ण भूमि न दर्ज होकर सहखातेदारी में सरजूदेई पत्नी राम गोपाल का नाम दर्ज है। तब प्रार्थी ने अपने घर में पिता के द्वारा रखे कागजातों को देखा तो पता चला कि चाचा गोपाल पुत्र बिरजू के द्वारा लिखी अपंजीकृत वसीयतनामा दि० 25-07-2003 में वादीगण का नाम था उक्त अपंजीकृत वसीयतनामा के आधार पर कोई वाद न तो श्रीमान् जी के यहाँ दाखिल किया गया था न ही वादीगणों का नाम कागजात सरकारी में दर्ज हुआ।"

22. The revision preferred by the petitioners against the judgment and order of the Tehsildar dated 21.01.2013, which is filed as Annexure No. S.C.A. 2 of the short counter affidavit filed on behalf of respondent no. 9 after tallying with the certified copy of the same provided by learned counsel for the petitioners. The same is quoted hereinbelow:-

"न्यायालय श्रीमान् आयुक्त महोदय, लखनऊ मण्डल, लखनऊ।

======================================

निगरानी संख्या 582 वर्ष 2012-2013

अन्तर्गत धारा 219 भू-राजस्व अधिनियम

जनपद- रायबरेली।

1. सन्तोष कुमार पुत्रगण स्वर्गीय गुरुदीन निवासीगण ग्राम अहियारायपुर,

2. अयोध्या प्रसाद परगना व तहील सदर, जनपद-रायबरेली।

----------------------- --------------------------निगरानीकर्तागण

बनाम

श्रीमती सरजू देई तथा कथित पत्नी गोपाल निवासिनी ग्राम किशुनपुर रामचन्दर, परगना, तहसील व जनपद-रायबरेली।

--------- ----------------- विपक्षी

निगरानी अन्तर्गत धारा 219 भू-राजस्व अधिनियम

विरुद्ध आदेश दिनांक 21.1.2013 पारित द्वारा श्रीमान्‌

तहसीलदार सदर, जनपद रायबरेली बावत वाद संख्या 746 अ०, धारा 34 भू-राजस्व अधिनियम बमुकदमा सन्तोष कुमार मौर्य बनाम सरजू देई विवादित भूमि गाटा संख्या 242 मि० रकबा 0.5360, 245 मि०/0.0060, 261 मि०/0.0390 व 262 मि०/0.0080 हे० स्थित ग्राम किशुनपुर, रामचन्दर, परगना तहसील व जनपद-रायबरेली।

महोदय,

निगरानीकर्ता उपरोक्त निगरानी श्रीमान् जी के समक्ष निम्नलिखित तथ्यों, तर्कों एवं आधारों पर प्रस्तुत कर रहा हैः-

1. यहकि उपरोक्त निगरानी में प्रश्नगत भूमि के मूल खातेदार गोपाल पुत्र बिरजू थे जिनके कोई औलाद लड़का, लड़की नहीं है।

2. यहकि उपरोक्त गोपाल पुत्र बिरजू ने अपने जीवन काल में दिनांक 25.07.2003 को निगरानीकर्ता के पक्ष में एक वसीयतनामा निष्पादित कर दिया था।

3. यहकि उपरोक्त गोपाल पुत्र बिरजू की मृत्यु दिनांक 16.11.2003 को हो गयी उसके बाद निगरानीकर्तागण ने वसीयतनामें के आधार पर एक नामान्तरण वाद परीक्षण न्यायालय के समक्ष प्रस्तुत किया।

4. यहकि उपरोक्त नामान्तरण वाद में विपक्षिनी द्वारा स्वयं को उपरोक्त गोपाल पुत्र बिरजू की पत्नी बताते हुये एक आपत्ति प्रस्तुत की गयी।

5. यहकि उपरोक्त वाद नायब तहसीलदार पश्चिमी रायबरेली के समक्ष विचाराधीन था तथा दिनांक 2.2.2013 को सुनवाई हेतु नियत था।

6. यहकि विपक्षी द्वारा एक स्थानान्तरण प्रार्थन-पत्र न्यायालय उपजिलाधिकारी सदर, रायबरेली के समक्ष दिनांक 31.12.2012 को प्रस्तुत किया गया जिस पर उपजिलाधिकारी रायबरेली द्वारा उपरोक्त वाद तहसीलदार सदर, रायबरेली के न्यायायलय में स्थानान्तरित कर दिया गया तथा सुनवाई की तिथि 2.2.2013 के स्थान पर दिनांक 17.1.2013 कर दी गयी इसकी कोई समन/सूचना अथवा जानकारी निगरानीकर्ता को नहीं दी गयी।

7. यहकि विद्वान तहसीलदार सदर द्वारा हस्तान्तरित वाद पत्रावली में निगरानीकर्ता को बिना कोई समन/सूचना दिये दिनांक 21.1.2013 की तिथि नियत कर दी गयी।

8. यहकि दिनांक 21.1.2013 को तहसीलदार सदर, रायबरेली द्वारा एकपक्षीय रूप से केवल आपत्तिकर्ता की बहस सुनकर हितवद्ध पक्षकार की भांति व्यवहार करते हुये निगरानीकर्ता का नामान्तरण वाद निरस्त कर दिया तथा विपक्षी की आपत्ति स्वीकार कर लिया।

9. यहकि विद्वान अवर न्यायालय द्वारा पारित आदेश दिनांक 21.1.2013 विधि विरुद्ध तथ्यों से परे तथा क्षेत्राधिकार से बाहर होने के कारण निरस्त होने योग्य है।

:: प्रार्थना ::

=======

अतः न्यायालय श्रीमान् जी से निवेदन है कि अवर न्यायालय की पत्रावली तलब करके उसके परीक्षणोपरान्त निगरानी स्वीकार करते हुये अवर न्यायालय द्वारा पारित प्रश्नगत आदेश दिनांक 21.1.2013 निरस्त करने की कृपा करें।

अस्तु न्यायालय श्रीमान् जी से अग्रिम निवेदन यह भी है कि दौरान निगरानी अवर न्यायालय द्वारा पारित प्रश्नगत आदेश दिनांक 21.1.2013 का क्रियान्वयन व प्रभाव स्थगित करने की कृपा करें।

लखनऊ

दिनांकः- 23.01.13 अनिल कुमार सिंह

एडवोकेट

अधिवक्ता निगरानीकर्ता"

23. Paragraph no. 8 of the suit filed by the petitioners under Section 229-B of the Act, 1950, which is quoted hereinbelow:-

".यह कि प्रतिवादी संख्या-1 ने फर्जी तथ्यों के आधार पर राजस्व अधिकारियों से साठ-गांठ करके अपने नाम प०क०-11 अंकित करंवा लिया जिसकी जानकारी वादीगण को होने पर वादीगण द्वारा तहसील आकर इन्तेखाब खतौनी हासिल की तब वादीगण को जानकारी हुई कि वादीगण के चाचा मृतक गोपाल के स्थान पर जरिये प०क०-11 सरजूदेई विधवा गोपाल अंकित हो गया था। वादी संख्या-1 वापस घर आया और वादी संख्या-2 से उक्त बाबत बताया तब वादी संख्या-2 ने कहा कि पिताजी का एक बक्शा रखा है, चलो देखते हैं। पिता जी के बक्से को खोलकर रखे कागजात को देखा तो उसमें अन्य कागजातों के साथ एक अपंजीकृत वसीयतनामा दिनांक 25-07-2003 मिला जिसके आधार परं वादीगणों ने दाखिल खारिज व गलत प०क०-11 को निरस्त करने हेतु प्रार्थना-पत्र दिया जो नायब तहसीलदार (दक्षिणी) के यहाँ से स्थानान्तरित होकर तहसीलदार महोदय के यहाँ आयी, जहाँ पर तहसीलदार महोदय ने बिना वादीगण को सुने हुए वाद को एकपक्षीय रूप से निर्णित कर दिया, जिसके विरूद्ध माननीय अपर आयुक्त लखनऊ मण्डल, लखनऊ में दाखिल की, जिसमें अपर आयुक्त महोदय द्वारा दौरान निगरानी मौके पर यथास्थित बनाये रखे जाने का आदेश पारित कर दिया। दौरान मुकदमा प्रतिपक्षी संख्या-1 के हाथ बिना कब्जा दिये भूमि हस्तान्तरण करने की फिराक में है, जो विधि-विरूद्ध है और निरस्त किये जाने लायक है।

24. Uptill this stage, the petitioners had not come with a case before any of the courts that they had not filed any copy of the unregistered Will dated 25.07.2003 before the Tehsildar. For the first time, the plea or the ground was taken in the first appeal preferred by the petitioners against the judgment/order passed under Section 229-B of the Act, 1950 that they had filed only four documents before the Tehsildar. The relevant extract of the appeal preferred by the petitioner is quoted hereinbelow:-

"रेस्पाण्डेण्ट् संख्या-1 के पक्ष में दर्ज किया गया उक्त अवैध इन्द्रराज अपीलाण्ट द्वारा धारा-34 भू० रा० अ० के तहत जरिये अपंजीकृत वसीयतनामा चैलेन्ज किया गया जो सुनवाई हेतु मुन्तकिल होकर के नायब तहसीलदार पश्चिमी तहसील रायबरेली के समक्ष गया। उक्त दाखिल खारिज वाद मे अपीलाण्ट्स की ओर से कुल चार प्रपत्र प्रस्तुत किये गये थे :--

01 इंतेखाब खतौनी खाता संख्या-30 फ० सन 1416-1421 ग्राम छिबलामऊ

02 इंतेखाब खतौनी खाता संख्या-756 फ० सन 1414-1419 ग्राम किशुनपुर रामचन्द्र

03 इंतेखाब खतौनी फ० सन 1414-1419 ग्राम किशुनपुर रामचन्द्र

04 इंतेखाब खतौनी फ० सन 1404-1409 ग्राम छिबलामऊ

उक्त प्रपत्र अपीलाण्ट्स की ओर से फेहरिस्त दिनांक 04.08.2012 को समक्ष न्यायालय तहसीलदार रायबरेली अपीलाण्ट्स की ओर से प्रस्तुत किये गये थे। उक्त प्रपत्रो के अतिरिक्त अन्य कोई भी प्रपत्र दाखिल खारिज प्रार्थना पत्र के साथ अपीलाण्ट्स की ओर से न तो तहसीलदार न्यायालय के समक्ष और न ही नायब तहसीलदार पश्चिमी तहसीलदार रायबरेली के समक्ष वाद मे अपीलाण्ट्स की ओर से प्रस्तुत किये गये थे।"

25. From the above mentioned relevant paragraphs quoted from the application, memo of revision and memo of appeal, it is clear that the petitioners had never ever taken this ground before any authority or the court that no unregistered Will was filed by the petitioners before the Tehsildar in the proceedings under Section 34 of the Act, 2006.

26. The petitioners, when they had come to know that they would not succeed then for the first time in the first appeal had taken a case or ground that before the Tehsildar, no unregistered Will was filed and also mentioned four documents which were filed by the petitioners and produced another unregistered Will of the same date by rectifying the mistakes pointed out in the order of Tehsildar dated 21.01.2013. The relevant extract of the said order passed by the Tehsildar dated 21.01.2013 is quoted hereinbelow:-

"मैंने आपत्तिकर्ता के विद्वान अधिवक्ता के तर्कों को सुना तथा पत्रावली का सम्यक अनुशीलन किया। विद्वान अधिवक्ता का कथन है कि प्रश्नगत अपंजीकृत वसीयत जाली, फर्जी कूट रचित है। उनका यह भी कथन है कि वसीयत में दिखाया गया हासिया गवाह की मृत्यु वसीयत निष्पादन की तिथि से पूर्व हो चुकी थी जिसकी विरासत दि 04.1.xx को राजस्व अभिलेखों में अंकित है। पत्रावली के अवलोकन से स्पष्ट है कि वादी द्वारा अपंजीकृत वसीयतनामा की छाया प्रति, इन्तखाब खतौनी ग्राम छिवलामऊ बाबत 1416-12 फ०खाता सं० 30, ग्राम किशुनपुर रामचन्दर की खतौनी सन 1414-1xx फ० खाता संख्या756 127, इन्तेखाब खतौनी ग्राम छिवलामऊ सन 1404-1409 फ० खाता संख्या 24दाखिल किया है। तथा प्रार्थना पत्र विरुद्ध पक। दि०5-3-04 तथा प्रार्थना पत्र स्थगन दाखिल किया है। पत्रावली पर रक्षित अपंजीकृत वसीयत नामा/छायाप्रति के अवलोकन से स्पष्ट है कि उस पर वसीयतकर्ता का फोटो भी नहीं लगा है। दावे को साबित करने का दायित्व वादी को होता है वादी द्वारा न तो अब तक मूल वसीयत दाखिल की गयी है और न मृतक गोपाल का मृत्यु प्रमाण पत्र ही दाखिल किया गया है। इससे मैं इस निष्कर्ष पर पहुँचता हूँ। वादी अपने दावे/अपंजीकृत वसीयत की पुष्टि न कराकर जानबूझकर न्यायालय से अनुपस्थित हो गये जिससे यही प्रतीत होता है प्रश्नगत अपंजीकृत वसीयत जाली एवं फर्जी है। आपत्तिकर्ता श्रीमती सरजूदेई की आपत्ति दिनांक 29-11-12 स्वीकार किये जाने योग्य है।

आदेश

अतः आपत्तिकर्त्री श्रीमती सरजूदेई की आपत्ति दिनांक 29-11-12 स्वीकार की जाती है। नामान्तरण प्रार्थना पत्र साक्ष्यों द्वारा साबित न किये जाने के कारण निरस्त किया जाता है। पत्रावली बाद अन्य आवश्यक कार्यवाही दाखिल दफ्तर हो।"

27. Even in the revisional order, there is a specific observation of the revisional authority that the petitioners had relied upon an unregistered Will dated 25.07.2003 which had various discrepancies as pointed out by the Tehsildar even that was never disputed by the petitioners. The relevant extract of the revisional order is quoted hereinbelow:-

"3- निगरानीकर्तागण की ओर से प्रस्तुत लिखित बहस में निगरानी मेमो में वर्णित कथनों को दोहराते हुए कहा गया कि वादग्रस्त भूमि के मूल खातेदार गोपाल पुत्र बिरजू थे, जिनके कोई लड़का-लड़की नहीं थे तथा उन्होंने अपने जीवनकाल में दिनांक 25.07 2003 को निगरानीकर्ता के पक्ष में एक वसीयतनामा निष्पादित कर दिया था। गोपाल की दिनांक 16.11.2003 को मृत्यु हो जाने के बाद निगरानीकर्तागण ने वसीयतनामे के आधार पर परीक्षण न्यायालय में नामान्तरण वाद योजित किया, जिसमें विपक्षी द्वारा स्वयं को गोपाल पुत्र बिरजू की पत्नी बताते हुए एक आपत्ति प्रस्तुत की गयी, जो नायब तहसीलदार (पश्चिमी), रायबरेली के समक्ष विचाराधीन था। विपक्षी द्वारा उपजिलाधिकारी, सदर, रायबरेली के न्यायालय में स्थानान्तरण प्रार्थना-पत्र प्रस्तुत करने पर प्रश्नगत वाद को तहसीलवार, सदर, रायबरेली के न्यायालय में स्थानान्तरित किया गया। निगरानीकर्तागण का कथन है कि अधीनस्थ न्यायालय द्वारा उसे बिना कोई सूचना दिये एकपक्षीय रूप से प्रश्नगत नामान्तरण वाद दिनांक 21.01.2013 को निरस्त कर दिया गया। उनका कथन है कि निगरानी स्वीकार करते हुए अधीनस्थ न्यायालय का प्रश्नगत आदेश निरस्त किया जाय।

4- विपक्षी द्वारा प्रस्तुत लिखित बहस में मुख्य रूप से यह कहा गया है कि निगरानीकर्तागण द्वारा अपंजीकृत वसीयतनामा दिनांक 25.07.2003 के आधार पर मूल खातेदार की मृत्यु के बाद लगभग 9 वर्षों के बाद दिनांक 04.08.2012 को नामान्तरण वाद प्रस्तुत किया गया। उक्त वाद में इश्तेहार जारी होने पर सरजू देई द्वारा दिनांक 29.11.2012 को आपत्ति प्रस्तुत की गयी। प्रस्तुत वसीयत में प्रथम पृष्ठ पर वसीयतकर्ता व गवाहों के हस्ताक्षर भी नहीं हैं तथा वसीयत के तथाकथित दूसरे गवाह जगदीश मौर्य पुत्र रघुनन्दन गौर्य की मृत्यु वसीयत की तिथि से पूर्व ही हो गयी थी। प्रस्तुत की गयी इसलिए उक्त तिथि के बाद प्रारम्भिक रूप से अपंजीकृत फर्जी कूटरचित वसीयत के आधार पर नामान्तरण वाद प्रस्तुत किया गया। उनका कथन है कि अधीनस्थ न्यायालय का प्रश्नगत आदेश गुण-दोष के आधार पर पारित किया गया है, जो पूर्णतया विधिसम्मत है। उनके द्वारा 2000-आरडी-पेज-10, 1997-एएलआर-पेज-448 तथा 2012-आरएलटी-पेज-561 व 2007 (103) आरडी-पेज-48 पर मा० राजस्व परिषद एवं मा० उच्च न्यायालय द्वारा दी गयी विधि व्यवस्था का सन्दर्भ दिया गया।

5- अधीनस्थ न्यायालय के प्रश्नगत आदेश एवं पत्रावली के अवलोकन से स्पष्ट है कि नामान्तरण न्यायालय द्वारा नियमानुसार इश्तेहार जारी किये गये, जो बाद तामील वापस पत्रावली है। इस्तेहार जारी होने के उपरानत श्रीमती सरजू देई पत्नी गोपाल द्वारा आपत्ति दाखिल की गयी। अधीनस्थ न्यायालय द्वारा पत्रावली पर रक्षित अपंजीकृत वसीयतनामा का अवलोकन पर यह पाया गया कि वसीयत पर वसीयतकर्ता का फोटो नहीं लगा है। दावे को साबित करने का दायित्व वादी का होता है। वादी द्वारा न तो मूल वसीयत दाखिल की गयी और न ही मृतक गोपाल का मृत्यु प्रमाण-पत्र दाखिल किया गया। इस प्रकार वादी अपने दावे/अपंजीकृत वसीयत की पुष्टि न कराकर जानबूझकर न्यायालय से अनुपस्थित हो गये, जिससे यह प्रतीत होता है कि प्रश्नगत अपंजीकृत वसीयत जाली एवं फर्जी है। तद्नुसार अधीनस्थ न्यायालय द्वारा अपने आदेश दिनांक 21.01.2013 द्वारा आपत्तिकर्ता श्रीमती सरजू देई की आपत्ति को स्वीकार किया गया तथा नामान्तरण प्रार्थना-पत्र साक्ष्यों द्वारा साबित न किये जाने के कारण निरस्त किया गया। अधीनस्थ न्यायालय द्वारा पारित प्रश्नगत आदेश पूर्णतया विधि, साक्ष्य एवं तथ्यों पर आधारित है, जिसमें किसी प्रकार के हस्तक्षेप की आवश्यकता नहीं है। अतएव निगरानी बलहीन होने के कारण निरस्त किये जाने योग्य है।

आदेश

तद्नुसार निगरानी बलहीन होने के कारण निरस्त की जाती है। आदेश की एक प्रति सहित अधीनस्थ न्यायालय की पत्रावली वापस भेजी जाये तथा बाद आवश्यक कार्यवाही इस न्यायालय की पत्रावली अभिलेखागार में दाखिल-दफ्तर हो।

दिनांकः 11-03-2014"

28. The Hon'ble Supreme Court in the case of Kishore Samrite Vs. State of U.P. and others reported in Manu/SC/0892/2012 has laid down some principles which would govern the obligations of a litigant while approaching the Court for redressal of any grievance and the consequences of abuse of process of Court. The relevant extract of para no. 29 of the said judgment is being reproduced hereinbelow:-

"29. Now, we shall deal with the question whether both or any of the Petitioners in Civil Writ Petition Nos. 111/2011 and 125/2011 are guilty of suppression of material facts, not approaching the Court with clean hands, and thereby abusing the process of the Court. Before we dwell upon the facts and circumstances of the case in hand, let us refer to some case laws which would help us in dealing with the present situation with greater precision. The cases of abuse of the process of court and such allied matters have been arising before the Courts consistently. This Court has had many occasions where it dealt with the cases of this kind and it has clearly stated the principles that would govern the obligations of a litigant while approaching the court for redressal of any grievance and the consequences of abuse of the process of court. We may recapitulate and state some of the principles. It is difficult to state such principles exhaustively and with such accuracy that would uniformly apply to a variety of cases. These are:

(i) Courts have, over the centuries, frowned upon litigants who, with intent to deceive and mislead the Courts, initiated proceedings without full disclosure of facts and came to the courts with 'unclean hands'. Courts have held that such litigants are neither entitled to be heard on the merits of the case nor entitled to any relief.

(ii) The people, who approach the Court for relief on an ex parte statement, are under a contract with the court that they would state the whole case fully and fairly to the court and where the litigant has broken such faith, the discretion of the court cannot be exercised in favour of such a litigant.

(iii) The obligation to approach the Court with clean hands is an absolute obligation and has repeatedly been reiterated by this Court.

(iv) Quests for personal gains have become so intense that those involved in litigation do not hesitate to take shelter of falsehood and misrepresent and suppress facts in the court proceedings. Materialism, opportunism and malicious intent have over-shadowed the old ethos of litigative values for small gains.

(v) A litigant who attempts to pollute the stream of justice or who touches the pure fountain of justice with tainted hands is not entitled to any relief, interim or final.

(vi) The Court must ensure that its process is not abused and in order to prevent abuse of the process the court, it would be justified even in insisting on furnishing of security and in cases of serious abuse, the Court would be duty bound to impose heavy costs.

(vii) .......

(viii) ......

(emphasis supplied)

29. In view of the facts and circumstances of the present case, it is found that the petitioners had filed false affidavits before the courts just to grab the property of a widow lady and mislead the Courts at every stage, even in the present writ petition.

30. The petitioners are not only cheating or deceiving the widow lady that is the wife of Late Ram Gopal but also misleading the Courts and concealed the relevant facts by not enclosing the copy of revision.

31. Petitioners had filed the copy of unregistered Will dated 25.07.2003 which was duly considered by the Tehsildar and pointed out the shortcomings due to which it was not accepted while rejecting the claim of the petitioners. Petitioners in the revision had not taken this ground that they had not filed any unregistered Will or the unregistered Will which was filed by the petitioners is not the same which was referred in the order of Tehsildar. This shows that the second unregistered Will of the same date by rectifying all the short comings as pointed out by the Tehsildar is nothing but amounts to cheating, playing fraud, misleading the Courts and also amounts to abuse of process of the Court. The unregistered Will which was produced by the petitioners before the Tehsildar was not found to be acceptable by the Tehsildar then there is no question to prove the second unregistered Will prepared by the petitioner afterthought.

32. It is also the petitioners, who had not placed any document or application at the appellate stage for accepting the additional documents as an evidence by filing a second unregistered Will prepared afterthought of the same date under Order XLI Rule 27 C.P.C.

33. It was the duty of the petitioners to prove the unregistered Will which they had not even tried since it appears that the petitioners were aware that the unregistered Will was not genuine and they would not able to prove it.

34. In view of the aforesaid facts, circumstances and discussion made hereinabove, it is found that there is no illegality in the impugned orders dated 28.03.2024 passed by the respondent no. 1, impugned order dated 18.12.2014 passed by the respondent no. 2, impugned order dated 13.10.2014 passed by the respondent no. 5, impugned order dated 11.03.2014 passed by the respondent no. 3 and judgment and order dated 21.01.2013 passed by the respondent no. 5, thus, no interference is called for.

35. Writ petition is devoid of merits hence, dismissed with a cost of Rs. 50,000/- (Rs. Fifty Thousand), in view of their conduct which resulted in misuse of process of law. The amount of cost is to be deposited before the Senior Registrar of this Court within a period of three months from today. Failing which, the Senior Registrar is directed to require the authorities to recover the same as arrears of land revenue.

Order Date :- 17.05.2024

Ashish

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter