Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kanshi Ram (D) Through Lrs vs Consolidation Officer And Anr.
2012 Latest Caselaw 4147 Del

Citation : 2012 Latest Caselaw 4147 Del
Judgement Date : 13 July, 2012

Delhi High Court
Kanshi Ram (D) Through Lrs vs Consolidation Officer And Anr. on 13 July, 2012
Author: Sunil Gaur
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                    Reserved on: July 05, 2012
                                     Pronounced on: July 13, 2012
+
                         W.P.(C) No.7399/2007
                         & C.M. No. 14061/2007

      KANSHI RAM (D)
      THROUGH LRs.                                   ..... Petitioner
                   Through:          Mr. N.S.Dalal, Advocate

                         versus

      CONSOLIDATION OFFICER AND ANR.          ..... Respondents
                  Through: Mr. V.K.Tandon, Advocate for
                            respondent No. 1.
                            Mr.P.S.Vats, Advocate for
                            respondent No. 2.

      CORAM:
      HON'BLE MR. JUSTICE SUNIL GAUR

      Sunil Gaur, J.

1. Aggrieved by Consolidation Officer's order of 25th June, 1998 (Annexure P-2), petitioner had preferred a Revision Petition to Financial Commissioner which stands dismissed vide impugned order of 24th August, 2007 (Annexure P-5), upholding withdrawal of agricultural land to the extent of 3 bighas each from Khasra No.25/10 and 109/3 in the Revenue Estate of Village Mundka, Delhi from the petitioner and it being allotted to Chandgi Ram & others.

2. Learned counsel for the petitioner impugns order of 24th August, 2007 (Annexure P-5) as well as order of 25th June, 1998 (Annexure P-2) of the Consolidation Officer on the ground that the Consolidation Officer has no jurisdiction to exercise the power under Section 43A of East Punjab Holdings (Consolidation & Prevention of

W.P.(C) No. 7399/2007 Page 1 Fragmentation) Act, 1948 and that there was no deficiency in the holding of respondent No. 2 who is the legal heir of Chandgi Ram as the deficiency so found in the holding of second respondent was already made good by the Consolidation Officer vide order of 17th May, 1990 (Annexure P-4). According to petitioner's counsel, the provision which can be invoked to make the deficiency good is Section 36 of the East Punjab Holdings (Consolidation & Prevention of Fragmentation) Act, 1948 and the resort to Section 43A of the aforesaid Act by the Consolidation Officer is misdirected. It was vehemently argued by learned counsel for the petitioner that a wrong calculation has been done to indicate excess land in the holding of the petitioner whereas there is no excess land in the petitioner's holding and so the orders impugned herein deserve to be quashed.

3. Justifying the impugned orders, it was contended by learned counsel for the respondents that due to miscalculation, deficiency in the holding of second respondent had occurred which was made good in the year 1990 vide order (Annexure P-4) and again, in the year 1998 exhaustive survey of the consolidation record was undertaken before closing of Consolidation Scheme, as during the intervening period, some of the right holders of this scheme had litigated and since steps were taken to amend the scheme for purpose of providing residential plots in the phirni, errors in calculation had occurred and so, vide order of 25th June, 1998 (Annexure P-2) excess land of 6 biswas from the holding of the petitioner has been withdrawn and has been allotted to the second respondent before closing of the Consolidation Scheme on 25th June, 1998 and thus, there is no illegality or infirmity in the impugned orders as the jurisdiction has been validly exercised by the Consolidation Officer by resort to Section 43A of the East Punjab Holdings (Consolidation &

W.P.(C) No. 7399/2007 Page 2 Prevention of Fragmentation) Act, 1948 and the reference to Section 36 of the aforesaid Act by petitioner's counsel is clearly misplaced as the consolidation scheme is neither sought to be varied or revoked.

4. Upon considering the submissions advanced and on perusal of the impugned orders, this Court finds that petitioner's counsel is not right in submitting that Consolidation Officer lacks jurisdiction to make up the deficiency in the land holdings during the currency of the Consolidation Scheme by invoking Section 43A of East Punjab Holdings (Consolidation & Prevention of Fragmentation) Act, 1948 as this submission runs counter to the decision of the Division Bench of this Court in L.P.A. No.1734/2006, Shri Leo Puri vs. Consolidation Officer & Ors, rendered on 30th September, 2008, declaring that the Consolidation Officer is fully competent to rectify a mistake resulting in deficiency in holdings when the scheme is in operation by resort to Section 43A of the aforesaid Act, as such mistakes are capable of correction by Consolidation Officer by virtue of the power conferred by the aforesaid provision.

5. No decision to the contrary has been cited. Since the rights of the parties are not required to be re-determined, therefore, Section 36 of East Punjab Holdings (Consolidation & Prevention of Fragmentation) Act, 1948 cannot be invoked to rectify the deficiency in the land holdings and so, resort to Section 43A of the aforesaid Act has been correctly made by the Consolidation Officer to make good the deficiency in the land holdings as Consolidation Officer does not become functus officio during the prevalence of the Consolidation Scheme.

6. Relying upon the ratio of the decision in Leo Puri (supra), submission of petitioner's counsel of resort to Section 36 of the Consolidation Act to address the issue of deficiency of holdings is

W.P.(C) No. 7399/2007 Page 3 negated. While exercising the writ jurisdiction this Court is not required to dwell upon the merits of the factual issue of deficiency being there or not. Otherwise also, concurrent finding of fact recorded by two forums regarding petitioner holding excess land and there being deficiency in holding of second respondent appears to be correct and so, no fault can be found in the orders impugned herein.

7. Consequently, finding no substance in this petition, I dismiss it while leaving the parties to bear their own costs. Pending application is also disposed of as infructuous.



                                                       (SUNIL GAUR)
                                                         JUDGE
      JULY 13, 2012
      pkb




W.P.(C) No. 7399/2007                                                 Page 4
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter