Citation : 2010 Latest Caselaw 317 Del
Judgement Date : 20 January, 2010
8.
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 2271/2008
MAHANDER SINGH ..... Petitioner
Through Mr. Rajendra Dutt, Advocate.
versus
GOVT. OF N.C.T. OF DELHI & ORS. ..... Respondents
Through Mr. Neeraj Choudhary, Advocate for
respondent Nos. 1 and 2.
Mr. Vipin K. Singh, Advocate for respondent No. 3.
Mr. Amitabh Marwah, Advocte for the respondent.
Mr. Rajiv Kumar for respondent-Consolidation
Officer.
CORAM:
HON'BLE MR. JUSTICE SANJIV KHANNA
ORDER
% 20.01.2010
1. Admit. With the consent of the parties, the writ petition is taken up for final disposal.
2. The petitioner, Mr. Mahander Singh, has challenged order dated 19th February, 2008 passed by the Financial Commissioner by way of present writ petition. The counter affidavit filed in the connected W.P. (C) No. 3377/2008 Kanwar Singh v/s Govt. of NCT of Delhi & Ors., with the consent of the parties is being read in the present case also.
3. As per scheme of consolidation for village Khera Kalan, each bhumidar is to be given a plot of total area of 2-08 out of which residential plot is to be maximum of 2-02 and industrial plot is to be maximum of 0-06. In case the right holders (Haqdar) opt not to take industrial plot, they are entitled to maximum residential plot of area of 2-08.
4. The scheme also provides that new phirni will be left five gatha wide and for each residential plot the main way will be three gatha and sub way will be two gatha. Cost of excess phirni will not be given to any right holder
WPC No.2271/2008 Page 1 (Haqdar)/bhumidar. The scheme provides that within the phirni, excess or deficiency of two biswas (standard) to any right holder is not acceptable. The scheme stipulates that mujrai will be deducted compulsorily from all bhumidars in terms of amended rules dated 12th June, 1996 and the maximum mujrai per bigha shall be 0-02 biswa. Mujrai it is stated shall be same for all bhumidars at the prescribed rate.
5. In view of the said stipulation, it is not possible to accept the contention of the petitioner that mujrai should not be deducted from the allotment made to the petitioner within the phirni as the residential plot allotted to him has only one raasta. Mujrai has been compulsorily deducted from each allottee even if the residential plot has only one rasta due to technical reasons and non availability of sufficient land in the phirni. In some cases, it has not been possible to ensure two raastas for each residential plot but this does not make any difference as far as deduction of mujrai is concerned. The respondent-Consolidation Officer has explained that the consolidation scheme is still being implemented and in case mujrai has not been deducted in any case, action will be taken in accordance with law to deduct the said mujrai even in cases where the allottee has only one raasta. It is well settled that allotment cannot be made contrary to the scheme of consolidation. As per the said scheme, mujrai is compulsorily deductible. If any benefit is given to the petitioner, several others will have to be given the same benefit. This will require re-working of the scheme. To this extent, I do not find any error in the order passed by the Financial Commissioner. Of course, the respondent-Consolidation Officer will be bound to take action to deduct mujrai even in cases where mujrai has not been deducted. This action should be taken in accordance with law and in terms of the scheme itself.
6. With regard to the allotment of the petitioner within the phirni, the respondent-Consolidation Officer has explained that the value of the land within the extended abadi was fixed at 32 annas and land outside the extended abadi was valued at 16 annas. As such one standard biswa was valued at 16 annas and one simple biswa was valued as 32 annas. Petitioner's demand inside the phirni (extended abadi) was 4 bigha and 16 biswa. Mujrai of 5 biswa was compulsorily
WPC No.2271/2008 Page 2 deducted from the demand of the petitioner and, therefore, the total demand of the petitioner was 4 bigha and 11 biswa. The petitioner had accepted the said demand without protest or demur. Accordingly, the petitioner was/is entitled to allotment of 2 bigha and 5/6 biswa within the extended abadi. By mistake the petitioner was allotted 2 bigha and 8 biswa in plot Nos. 106/419(min) and 106/424 (min). Thus, the petitioner was by mistake allotted excess of 3 biswa. This mistake has been corrected by the said respondents. Margin of one biswa is permitted under the scheme. To this extent also, no error or mistake can be found in the stand and the order passed by the respondent-Consolidation Officer, which has been upheld by the Financial Commissioner.
7. With regard to respondent No. 3, the Consolidation Officer has explained that mujrai amounting to 3 bigha and 1 biswa is compulsorily deductible. The entitlement of respondent No. 3 is 57 bigha and 9 biswa (standard). The respondent No. 3 was wrongly allotted excess 5 biswa (standard) and, therefore, remedial steps have been taken to withdraw the excess allotment. Of course, allotment to the respondent No. 3 within the phirni has to be also in accordance with the scheme itself and the maximum size provided in the scheme.
8. At this stage, learned counsel for the petitioner submits that the petitioner has 8 biswa of land outside the phirni and the petitioner wants that the said land should be adjusted and allotment should be made within the phirni itself. The petitioner submits that this request was even made at the time of hearing before the Financial Commissioner but this aspect has not been examined and gone into by the Financial Commissioner or the Consolidation Officer. During the course of hearing, learned counsel appearing for Consolidation Officer on instructions admits that the petitioner has 8 biswa of land outside the phirni and states that the case of the petitioner in this regard will be examined and if possible adjustment will be given. The aforesaid exercise will be completed by the respondent- Consolidation Officer within 2 months from today. The Consolidation Officer will examine whether the petitioner can be allowed to retain the allotment already made in view of the said adjustment which the petitioner wants.
WPC No.2271/2008 Page 3 The writ petition is accordingly disposed of. In the facts and circumstances of the case, there will be no order as to costs.
SANJIV KHANNA, J.
JANUARY 20, 2010
VKR
WPC No.2271/2008 Page 4
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!