Citation : 2010 Latest Caselaw 5348 Del
Judgement Date : 25 November, 2010
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 1965/1992, CM No.8607/2004 (u/O 1 R-10) &
CM No.9157/2009 [u/O 1 R 10(2)].
% Date of decision: 25th November, 2010
SHRI BHAGWAN & ORS ... Petitioners
Through: Mr. N.S. Vasisht, Advocate.
versus
THE FINANCIAL COMMISSIONER & ORS ..... Respondents
Through: Mr. R.P. Bansal, Sr. Advocate with Mr. V.P.
Rana, Advocate for Applicant in CM
No.8607/2004.
Mr. Bishwambhar, Advocate for Applicant in
CM No.9157/2009
Ms. Sana Ansari for Ms. Zubeda Begum,
Advocate for respondent.
AND
+ CONT.CAS(C) No.463/2004
SHRI BHAGWAN & ORS. ..... Petitioners
Through: Mr. N.S. Vasisht, Advocate.
versus
A.K.SAXENA, REVENUE ASSISTANT/ SO(C) .... Respondents
& ORS
Through: Mr. R.P. Bansal, Sr. Advocate with Mr. V.P.
Rana, Advocate for R-2&3.
Ms. Sana Ansari for Ms. Zubeda Begum,
Advocate for R-1.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? No
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported No
in the Digest?
WP(C)1965/92 & Cont.Cas(C)463/04 Page 1 of 16
RAJIV SAHAI ENDLAW, J.
1. The 35 writ petitioners by this writ petition impugn the order dated
19th December, 1991 of the Financial Commissioner, Delhi dismissing the
Revision Petition of the petitioners against the order dated 21st January,
1991 of the Settlement Officer cancelling the allotment of land in favour of
the petitioners in pursuance to the Scheme of Consolidation.
2. The writ petition pertains to the Scheme of Consolidation under the
East Punjab Holdings (Consolidation & Prevention of Fragmentation) Act,
1948 and the Delhi Holdings (Consolidation & Prevention of
Fragmentation) Rules, 1959 relating to the village Alipur, Delhi. The
scheme was formulated in the year 1987 and confirmed by the Settlement
Officer on 24th July, 1987. Pursuant to repartition under the Settlement
Scheme, 154 persons including the petitioners were allotted residential
plots measuring 2 ½ biswas (equal to 126 sq yards) each within the
extended abadi of the village.
3. However, the Settlement Officer vide order dated 21st January, 1991
(supra), holding that the allotment in favour of 154 persons aforesaid was
under Section 6(i) of the Rules aforesaid and having commenced an inquiry
on receipt of various representations from residents of the village, found
that 61 out of the 154 persons aforesaid had been allotted the residential
plots in violation of Rule 6 (i) (supra). Treating the same to be a question
of amendment of the scheme, the Settlement Officer after obtaining the
approval dated 19th March, 1990 of the Lieutenant Governor to amend the
scheme and after having issued notices individually to the said 61 persons
to show cause held the allotment to the said 61 persons to be in violation of
Rule 6(i) and accordingly cancelled the said allotment and vested the land
which was allotted to the said persons in the Gaon Sabha and amended the
scheme accordingly.
4. Of the 61 persons allotment in whose favour had been cancelled as
aforesaid by the Settlement Officer, 35 preferred Revision Petition under
Section 42 of the Act to the Financial Commissioner. The Financial
Commissioner vide order dated 19th December, 1991 impugned in this
petition held that under Rule 6(i) only agricultural labourers and village
artisans could be allotted land for residential purposes free of
compensation. The 35 Revision Petitioners before the Financial
Commissioner and who have now filed this writ petition admitted before
the Financial Commissioner that they were neither agricultural labourers
nor village artisans. They however claimed to be landless persons of the
village and claimed to be equally entitled to allotment of residential plots as
had been initially done during repartition. It was the argument of the
petitioners before the Financial Commissioner that under Section 18 of the
Act land is to be reserved for common purpose which includes extension of
the village abadi and contended that allotment to them was made in the
extended abadi and thus the allotment in their favour was in furtherance of
the common purpose and fully covered under the provisions of the Act and
the Rules. The Financial Commissioner dismissed the Revision Petition.
5. Aggrieved therefrom this petition was filed. It is the case of the writ
petitioners in this petition that in pursuance to the allotment in favour of
each of them, they were put into possession of their respective plots though
no date of so being put into possession has been stated. This Court vide
order dated 27th May, 1992 while issuing notice of the petition directed
status quo regarding possession to be maintained. The said interim order
was continued from time to time. Rule was issued in this writ petition on
6th December, 1994.
6. CM. No.8607/2004 has been filed by Shri Jai Pal and Shri Prem
Chand, both sons of Shri Ram Chander for impleadment in the present
petition. It is claimed that Shri Ram Chander, father of the applicants was
bhumidar of agricultural land admeasuring 27 bigha 18 biswas in village
Alipur; that on a false report, an ex parte order under Section 81 of the
Delhi Land Reforms Act, 1954 was made directing the said land to be
converted to agricultural use within three months of 4th April, 1975 failing
which it was threatened that the land shall vest in the Gaon Sabha; that the
revenue authorities however on the basis of the said order and even before
three months thereof mutated the land from the name of Shri Ram Chander
in the name of the Gaon Sabha; that in the execution filed by the Gaon
Sabha it was held that the land was wrongly mutated in the name of Gaon
Sabha and the execution proceedings were dismissed; that proceedings
were also initiated by the applicants after the demise of their father for
correction of the mutation entries; that in the meanwhile consolidation
proceedings were commenced in the village; that ultimately on 4 th July,
2003 order was passed in favour of the applicants for correction of revenue
records and in pursuance thereto the land of Shri Ram Chander wrongly
mutated in favour of Gaon Sabha was mutated back in favour of the
applicants.
7. The applicants, pleading that the land which the 35 petitioners herein
claim to have been allotted to them was the land aforesaid of the applicants
and which had been wrongly allotted to the petitioners on the premise of
being Gaon Sabha land, filed the application for impleadment. It is also the
case of the applicants in the application that their father Shri Ram Chander
and after him they have always been in possession of the land and even
when the land in the revenue records was mutated in the name of the Gaon
Sabha it was in their possession and remains in their possession and the
claim of the petitioners of being put into possession of the land in
pursuance to the allotment in their favour is false. No formal order
impleading the applicants has been made but the counsel for the applicants
has also been heard in opposition to the writ petition.
8. The respondents in their counter affidavit filed through the
Consolidation Officer have pleaded that in the fact finding inquiry
conducted it was found that 61 persons including the petitioners were not
poor but rich and therefore they were not eligible for residential plots since
they did not come in the category mentioned in the Rule 6(i) (supra); that
whether the petitioners fell in the category under Rule 6(i) is a pure finding
of fact and not open to challenge under Article 226; that allotment of
residential plots to the weaker sections/landless persons is regulated under
Rule 6(i) and it has been found that the petitioners do not fall in the same;
delivery of possession of the land to the petitioners is also denied.
9. The counsel for the petitioners at the outset has urged that the
Settlement Officer had no power to suo moto cancel the allotment. Even
though the order of the Settlement Officer shows that the action was not
suo moto but on receipt of the representations from residents of the village,
a perusal of the order of the Financial Commissioner does not show that
any such argument was raised before the Financial Commissioner. The
counsel for the petitioners was thus asked to show whether any such
ground had been taken in the Revision Petition filed before the Financial
Commissioner. No such ground could be found. The counsel could only
point out to a ground where it is averred that the petitioners were not
provided any opportunity of being heard. The grounds taken in the present
writ petition were also perused. No such ground has been taken in the
present writ petition also that the Financial Commissioner has failed to deal
with the said argument urged before him. No new ground can be permitted
to be urged before this Court.
10. The counsel for the petitioners then urges that though the Settlement
Officer records that the representations had been received from the
villagers but no particulars of the villagers who had made the
representations are given. It is contended that inspite of directions in these
proceedings, the record of the Settlement Officer has not been produced
and from which it could be gathered whether the Settlement Officer had
acted on the representation of any villager or suo moto.
11. Again, neither was any such ground urged in the Revision Petition
before the Financial Commissioner nor in the writ petition before this
Court. This argument also therefore cannot be permitted to be urged for
the first time at the time of hearing.
12. Section 21(3) of the Act provides for an appeal to the Settlement
Officer from the order of the Consolidation Officer. Though the order of
the Settlement Officer in the present case does not disclose as to in exercise
of which provision the same has been made, the counsel for the applicants
in CM .No. 8607/2004 has however in the written synopsis handed over
after the close of hearing contended that the Settlement Officer made the
order not under Section 21(3) but in exercise of power under section 36 of
the Act. Under the said Section, a scheme for consolidation may be varied
or revoked subject to any order of the Chief Commissioner. The order of
the Settlement Officer in fact records that the approval of the Lieutenant
Governor before making the same had been obtained. However, need is
not felt to deal with the said question also, again because neither any such
ground is shown to have been taken in the Revision Petition before the
Financial Commissioner nor any such argument recorded to have been
raised before the Financial Commissioner. In the writ petition before this
Court also there is no such ground. No argument also has been urged in
this regard.
13. The counsel for the petitioners thereafter drew attention to Sections
14, 15, 16, 19, 20, 24 and 31 of the Act to contend that the scheme could
not have been altered. Again this is a new argument taken for the first time
today and not found to have been raised before the Financial Commissioner
or in the writ petition. Even otherwise, I fail to find as to how the
provisions cited call for interference in the order of the Financial
Commissioner.
14. The counsel for the petitioners next contends that the records of
consolidation have not been produced inspite of directions. Undoubtedly,
on 12th October, 2006 the respondents were directed to produce the records
including the notices furnished to the petitioners by the Settlement Officer
including the allotments made to the petitioners during the repartition
proceedings and the subsequent notices issued and the response / objections
received; the copies of the fact finding report and the copies of the
representations received by the Settlement Officer from the villagers were
also directed to be produced. The said records were not produced inspite of
repeated opportunities and on 14th May, 2007 last opportunity subject to
payment of costs was granted and it was ordered that if the records were
not produced by the next date, the petition would be decided on the basis of
existing pleadings. On the next date it was informed that the record
necessary for the purpose of adjudication on the subject matter of the writ
petition was available but the record of the consolidation proceedings was
not available. In fact the counsel for the respondents, during the course of
hearing today also, has offered the available records.
15. I do not find any ground for interference to be made out on the basis
of the arguments qua records also. I find merit in the plea of the
respondents in the counter affidavit that the findings returned by the
Financial Commissioner of the petitioners being not qualified for allotment
under the category in which allotment was made to them being a finding of
fact is not capable of interference in writ jurisdiction. Rather the
petitioners before the Financial Commissioner admitted that they did not
qualify in the category of agricultural labourers or artisans of the village
but claimed to be entitled to allotment for common purpose of extension of
the village abadi. The said argument of the counsel for the petitioners was
negatived by the Financial Commissioner by holding that the allotment for
common purpose means that the land allotted is to be used by the entire
village community as a whole for furtherance of a societal purpose without
any exclusive right of an individual to its use and that as soon as an
individual acquires an exclusive right over its use either by specific
allotment or otherwise, it ceases to be for common purpose for the
community. It was thus held that allotment to the petitioners could not be
said to be for common purpose. The counsel for the petitioners before this
Court has not raised any argument whatsoever in this regard.
16. The counsel for the petitioners however generally stated that the
petitioners were landless persons of the village and entitled to allotment.
However, Rule 6 laying down the principles to which Consolidation
Officers shall give regard in preparation of scheme for consolidation does
not provide for allotment to such landless persons. Rule 6(i) provides for
allotment of 2 ½ biswas (equal to 126 sq yards) of land at a suitable place
free of compensation to agricultural labourers and village artisans who are
without accommodation or who have insufficient accommodation. It was
the admitted case before the Financial Commissioner that none of the
petitioners fall in the said category. I therefore fail to see as to how the
petitioners on their arguments of being landless persons of the village can
claim to be entitled to the allotment or contend the cancellation of
allotment to be bad. Though a copy of the alleged scheme handwritten in
Hindi has been filed alongwith the petition but the same is unreadable and
no English translation thereof has been filed. The counsel for the
petitioners also did not make any argument that under the scheme such
landless persons were to be entitled to any land. However, on perusal of
the ordersheet I do find that the counsel for the petitioners on 22 nd
September, 2005 also had argued that similar allotment of 2.5 biswas of
land has been made to a large number of persons in different revenue
estates in Delhi. Liberty was granted to the petitioners to file an affidavit
disclosing the revenue estates where similar allotments had been made but
neither I find any affidavit on record nor has the counsel for the petitioners,
during the hearing, drawn attention to any such allotment.
17. The counsel for the petitioners in the written submission handed over
after the close of hearing has raised arguments that were not raised during
hearing. Though the said practice is to be deprecated and contentions not
urged during hearing and introduced in the written submission are to be
disregarded but the matter having remained pending for long and for
complete justice, it is deemed appropriate to deal with the same. The
contention is that the allotment in favour of the petitioners was under the
20 Point Programme adopted as a national policy in the year 1974 by the
Central Government. It is contended that duty is cast on the Government
under Article 39(b) and 46 of the Constitution to do equitable distribution
of land and Rule 6(i) is to be implemented in the said light. Reliance in
this regard is placed on (1) Murlidhar Dayandeo Kesekar Vs. Vishwanath
Pandu Barde 1995 Supp (2) SCC 549; (2) Papaiah Vs. State of Karnataka
(1996) 10 SCC 533; (3) Charan Singh Vs. State of Punjab (1997) 1 SCC
151 and Hukam Chand Vs. Union of India 1988 (Supp) SCC 464 again
not cited at the time of hearing.
18. No such plea is found to have been raised before the Financial
Commissioner also. The said plea is a plea of fact and contradictory to the
earlier stand and cannot be permitted. A writ of certiorari is claimed in the
present case with respect to the order of the Financial Commissioner and
this Court is concerned with the validity of the said order only and the
petitioners have not approached this Court as landless persons.
19. The counsel for the petitioners had, during the oral hearing, referred
to certain other orders of this Court upholding the allotment in favour of
the landless persons as distinct from agricultural labourers and village
artisans. Alongwith the written submissions, copies of the order dated 19th
November, 2009 in WP(C)10241/2009 titled Ganga Ram Vs. Govt of NCT
of Delhi and judgment dated 1st February, 1985 in Civil Writ No.
1538/1984 titled Shri Dharamvir Singh Vs. The Financial Commissioner
have been filed. The order in Ganga Ram related to the allotment in
favour of 154 persons aforesaid in the same village Alipur. As aforesaid
the allotment in favour of 61 persons only was cancelled and in favour of
the rest remained. One of the persons, allotment in whose favour
remained, contended that he had not been given possession of the land.
The stand of the respondents was that the possession had not been given
owing inter alia to the order of status quo in this writ petition. The Court
in Ganga Ram called for the file of this writ petition and held that the order
of status quo in the present petition was with respect to the allotment in
favour of the 35 writ petitioners only and not with respect to the allotment
in favour of Ganga Ram and thus disposed of the writ petition by directing
the respondents to hand over the possession to Ganga Ram. In my view the
said order cannot come to the rescue of the petitioners. The petitioners
have not raised any ground that the remaining persons, allotment in whose
favour was not cancelled, were similarly situated as the petitioners. The
Court in Ganga Ram did not go into the questions urged in this case. By
mere loose reference to Ganga Ram as a landless person it cannot be said
that he was not an agricultural labourer or a village artisan owning no or
insufficient accommodation. The judgment in Dharamvir Singh (supra)
related to different village. the scheme of consolidation wherein provided
for allotment to landless persons not having any land or house and who
was a resident of the village for a period of five years and whose monthly
income was below Rs. 500 per month. It is not the case of the petitioners
that any such clause existed in the scheme of consolidation of village
Alipur in the present case.
20. The counsel for the petitioners has also argued that though the order
of the Settlement Officer and of the Financial Commissioner recorded that
the scheme was amended after obtaining the approval of the Lieutenant
Governor but no such amended scheme has been shown. It is also urged
that the objections to the scheme for repartition could have been filed
within the prescribed time and upon no objection being filed the scheme
had become final and the Consolidation Officer had become functus officio
and scheme could not have been amended. Again these are all new
questions not raised before any of the authorities below and not raised in
this writ petition also and there is no basis therefor.
21. The counsel for the respondents had handed over in the Court the list
of trades which can fall in the category of village artisans i.e. carpenter,
blacksmith, barber, potter, sweeper and tailor to contend that the petitioners
do not fall in any of the categories.
22. The counsel for the applicants has also argued that the case made out
by the petitioners in the writ petition in para 4 is not shown to be supported
by the scheme.
23. During the hearing it was inquired from the counsel of the petitioners
as to what was there to show that the petitioners had been put into
possession. The counsel for the petitioners drew attention to page 57 of the
paper book being a copy of Khasra Girdawari of the village for the year
1989-90 where the name of petitioner no.1 is recorded as a tenure holder.
However, need is not felt to go into the question as to whose claim of being
in possession, whether that of the petitioners or that of the applicants is
correct.
24. Contempt Case No. 463/2004 was filed contending that the
application of the applicants aforesaid, namely, Shri Jai Pal and Shri Prem
Chand for correction of mutation should not have been decided owing to
the order of status quo in the present proceedings and contending that the
Revenue Assistant in passing the orders dated 4th July, 2003 aforesaid of
correction of revenue entries in favour of the applicants had committed
contempt. Though notice of the contempt was issued but the counsel for the
relators / petitioners has fairly stated that in the event of this writ petition
being dismissed, the contempt case be also dismissed as not pressed.
25. I do not find any merit in the writ petition. No error is found in the
order of the Financial Commissioner impugned in this petition. The writ
petition as well as contempt case are dismissed.
26. However, before parting with the case I may add that the purport of
dealing with the contentions raised in the written synopsis regarding
entitlement of the petitioners as landless persons and under the policy of
the Government is not to hold the petitioners not entitled to the said relief.
If the petitioners prove themselves to be entitled to any relief under the
relevant policies of the Government, they would notwithstanding dismissal
of this petition be entitled to allotment of lands, independently of the
allotment cancellation whereof was subject matter of this petition.
27. While correcting the order it is noticed that the counsel for applicant
in CM.No. 9157/2009 has also given appearance. However, no arguments
were addressed. The writ petition having been dismissed, need is not felt
to deal with the said application.
28. The Rule is discharged. No order as to costs.
RAJIV SAHAI ENDLAW (JUDGE) November 25, 2010 M..
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!