Citation : 2024 Latest Caselaw 2612 Del
Judgement Date : 1 April, 2024
$~64
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 01.04.2024
+ W.P.(C) 16302/2023 & CM APPL. 10234/2024
MS. KIMAYA LAL KIDWAI AND ANR. ..... Petitioners
versus
GOVT. OF NCT OF DELHI AND ORS. ..... Respondents
Advocates who appeared in this case:
For the Petitioners : Mr. Rajesh Yadav, Senior Advocate
with Ms. Ruchira V. Arora and Mr.
Dhananjay Mehlawat, Advocates
For the Respondents : Mr. Karan Bhardwaj, ASC (GNCTD)
with Mr. Rajat Gaba, Advocate for R-1
to R-3.
Mr. Sanjay Kumar Pathak, Standing
Counsel with Mrs. K.K. Kiran Pathak,
Mr. Sunil Kumar Jha, Mr. M.S. Akhtar,
Mrs. Nedho Thakur and Mrs. Benajeer
B. Hasmi, Advocates for R-
4/LAC/ADM
CORAM:
HON'BLE MR. JUSTICE TUSHAR RAO GEDELA
JUDGMENT
TUSHAR RAO GEDELA, J. (ORAL)
[ The proceeding has been conducted through Hybrid mode ]
1. This is a writ petition under Article 226 of the Constitution of
India, 1950, inter alia, seeking the following reliefs :-
"(a) issue a writ of certiorari or any other appropriate writ, order or direction in the nature thereof thereby quashing the order dated 20.11.2023, passed in case No.67/2023, titled "Kemaya Lall Kidwai & Another Vs. SR-VA" by the Collector (Revenue)/ Registrar/District Magistrate (South), the Respondent No.2 herein;
(b) issue a writ of certiorari or any other appropriate writ, order or direction in the nature thereof thereby quashing the order dated 08.08.2023, bearing F. No./Refusal/SRVA/HK/2023/7917-
18, passed by Sub Registrar (V-A), Hauz Khas, Mehrauli, New Delhi-11 0030, the Respondent No.3 herein;
(c) issue a writ of mandamus or any other appropriate writ, order or direction in the nature thereof, thereby directing the Respondent No.3 to register the sale deed dated 30.06.2021 presented for registration by the Petitioners on 30.06.2021, vide Slip No.5855, duly executed by the Transferor/ Vendor (Petitioner No.2) and Transferee/ Vendee (Petitioner No.1), without insisting on any permission/NOC under the Delhi Lands (Restrictions on Transfer) Act, 1972, in view of the fact that the subject land bearing Khasra No. 652 (3-02), situated in Village Satbari, New Delhi, is not under acquisition either under the Land Acquisition Act, 1894 or under the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013;"
2. Mr. Rajesh Yadav, learned senior counsel appearing for the petitioner submits that petitioner no.1 is the purchaser and petitioner no.2 is the seller who have filed the present writ petition being aggrieved by the order dated 20.11.2023 passed by the Collector (South)-Respondent No.2, in case No.67/2023, titled "Kemaya Lall Kidwai & Another Vs. SR-VA", whereby the appeal of the petitioners filed under Section 72 of the Registration Act, 1908, against the order dated 08.08.2023 passed by the Sub Registrar-VA (Hauz Khas)- Respondent No.3, requisitioning the registration of the sale deed was dismissed.
3. It is the case of the petitioners that the petitioners had presented for registration, a sale deed executed by the petitioner no.2 (Ms. Nonita Lall) in favour of petitioner no.1 with the Sub Registrar (VA)/respondent no.3 vide slip No.5855 dated 30.06.2021 in respect of land measuring 01 Bigha, comprised in Khasra No.652 (3-02), along with tubewell, situated in Village Satbari, Tehsil Saket, New Delhi- 110074. It is also stated that the said registration was refused by the Respondent No.3 under Section 71 of the Registration Act, 1908 on the ground that in the Land Status Report (LSR) dated 21.06.2021 issued by the ADM/LAC (South)/respondent no.4, it is stated that "As per report of Tehsildar (Saket), L&B is recorded as cultivator in revenue record in respect of above mentioned Khasra Nos. i.e. 652 (3-02)."
4. Mr. Yadav, learned senior counsel appearing for the petitioners invited attention of this Court to page no.46 which is the Land Status Report dated 21.06.2021, according to which, apart from the objection that in the revenue records, the Land and Building (L&B) Department is recorded as a cultivator/occupier, no other objection has been noted. He submits that para 3 of the said LSR itself indicates that the continuation of the name of L&B as cultivator in the revenue records of the aforesaid khasra number is itself contrary to the actual and legal position. He submits that the short affidavit filed by the respondent no.3/Sub Registrar (V-A) vindicates the arguments addressed by him. The same is extracted hereunder:
"3. That petitioner has presented the Sale Deed in respect of land measuring 03 Bigha and 02 Biswas, comprised in khasra No. 652 situated in Village Satbari, Tehsil Saket, New Delhi 110074, vide Slip No. 5855 dated 30.06.2021, before my predecessor Sub-Registrar.
4. That as per the Records available at Sub Registrar Office, the Petitioner alongwith the Sale Deed had also filed the Status Report dated 21/06/2021 issued by ADM (LAC). As per the report of the Tehsildar (Saket) as mentioned in Point No. (2) of the Status Report, L&B (Land & Building Department) is recorded as Cultivator in the Revenue Record in respect of the above mentioned Khasra No. 652 (3-
02).
5. That as per the records available, since the land is shown in the name of L&B as per the Status Report, the same was refused by the then Sub Registrar vide Order bearing File No. Refusal/SR-
VA/HK/2023/7917-18 dated 08.08.2023 under Section 71 of the Registration Act, 1908."
5. Learned counsel also refers to the short counter affidavit handed over by Mr. Pathak, learned counsel for LAC, who does not have any serious objection. Relevant portion of the same is extracted hereunder:
"11. That it is submitted that since the land was earlier acquired vide Award No. 14/87-88, subsequently as per the revenue record it was shown that possession was handed over to Land and Building Department. On behalf of the respondent Nos. 1 to 3, it had been stated on 12.03.2024 before this Hon'ble Court that the entries of Land and Building Department as the occupier of the subject land was carried out at the time when the lands were under acquisition proceedings. After hearing the submissions, this Hon'ble Court had observed that it appears that the name of the Land and Building Department as an occupier has been continuing incorrectly in the revenue records even post the quashing of the acquisition proceedings. There appears, prima facie, no reason for such entry to continue.
12. That it is humbly submitted that as per the entry dated 04.12.1990 made in the Naksha Mumtzim maintained in the office of the answering respondent, land acquisition proceedings of all khasra nos. of Sumar No. 488 were quashed vide order dated 28.08.1990 passed in C.W.P. No. 902/87 by Hon'ble High Court of Delhi.
13. That the answering respondent had issued the Status Report 21.06.2021 as per the records and as per the reports submitted by revenue authorities stating, inter alia, that the land bearing above khasra no. had been acquired vide Award No. 14/87-88 but the acquisition proceedings are quashed vide order dated 28.08.1990 by Hon'ble High Court in CWP NO.902/1987. Thus, the said Status Report cannot be said to be erroneous as the same met the statutory
requirement of giving status regarding acquisition of the land in question. It is humbly submitted that correction of the revenue record is to be made by the concerned revenue authorities and the ADM/LAC (S) is concerned with issuing land status report only."
6. In the aforesaid circumstances, learned counsel submits that there should not be any impediment to this Court in directing respondent no.3 to register the sale deeds in question.
7. This Court has heard the submissions made by learned counsel for both the parties, and perused the records.
8. The original Land Status Report as furnished to the petitioner would be relevant for considering the present petition. The same is extracted as under:-
"OFFICE OF THE LAC/ADM (SOUTH) M.B. Road Saket, New Delhi F.1(1051)/LA/DC(S)/Status/2021/1792 Dated 21/6/21
STATUS REPORT
Sub: Status report for Sale deed regarding SR Application No.10500 dated 25.03.2021 and Diary No.181 dated 06.04.2021 of Village Satbari pertaining to Khasra No.652 (3-
02) in the name of Mrs. Nonita Lal Qureshi through release Deed No.6735 dated 27.12.2013 and relinquish deed no.2103 dated 21.04.2014 - Transferor and M/s Good Wish Buildwell Private Limited through Ms. Kemaya Lall Kidwayi -
Transferee thereof.
(1) As per report of the Tehsildar (Saket), there is no violation of section 33, 74 (4) and 81 of DLR Act, 1894 pertaining to Khasra Nos. as mentioned above as the land in question belongs to PLR Act.
(2) As per report of Tehsildar (Saket), L&B is recorded as cultivator in revenue record in respect of above mentioned Khasra Nos.
(3) As per report of the Kanungo (LA Branch), the land bearing khasra No. as mentioned above has been acquired vide Award
No.14/87-88 but the acquisition proceedings are hereby quashed vide order by Hon'ble High Court dated 28.08.1990 in CWP No.902/1987.
This status report is valid for thirty days from the date of issue and as such the same be taken into consideration.
ADM/LAC (SOUTH)"
The notings, particularly in para 1 and 3 of the said status report would be of significance so far as the present relief sought is concerned. The contents of para 1 and 3 therein have been reiterated by the respondent no.3 in its short affidavit and has not been disputed by the respondent no.4-ADM/LAC.
9. The fact that the land comprising in Khasra No.652 was acquired vide Award No.14/87-88 and the fact that the said acquisition proceedings were quashed by this Court vide order dated 28.08.1990 in W.P.(C) 902/1987 is not disputed and in fact admitted. Moreover, as per the report of the Tehsildar (Saket), it is also reiterated that there is no violation of sections 33, 74(4) and 81 of Delhi Land Reforms Act, 1954 pertaining to the aforesaid khasra number and as such, there could be no impediment in issuance of the land status report.
10. As submitted by Mr. Yadav, learned senior counsel, there was a registered Partition Deed executed between the sisters distributing the lands. It is also submitted that the land which is the subject matter of the present writ petition fell to the share of petitioner no.2 (Nonita Lall) and as such, she is entitled to dispose it of in accordance with law. The relevant portion of the registered Partition Deed is extracted hereunder:
Signing Date:05.04.2024 13:29:11
11. It has not been disputed that the said lands were part of the acquisition proceedings. However, the said acquisition proceedings were set aside by an order of this Court dated 28.08.1990 passed in W.P.(C) 902/1987. The fallout of such quashing of acquisition proceedings ought to have been of reinstating the name of the original owners in the revenue records, which appears to have not been done. The revenue records maintained by the SDM Office were not rectified and continued to show the name of the L&B Department as the cultivator/occupier.
12. So far as the ownership is concerned, the document showing rectification of the name of the present petitioner no.2, her sister and mother was carried out way back on 01.05.1992, as per the jamabandi copy placed on record at page 380, 381 and 382. It was only that the revenue records continued with the name of the Land and Building Department as the cultivator/occupier.
13. In view of the above, it appears that the rectification ought to have been carried out by the Revenue Department which was not done in time. As such, the objection on this count is unsustainable in law. Keeping in view the aforesaid facts which have been placed on record by the petitioners as well as the respondents, it is clear that the name of the Land and Building Department, shown as cultivator/occupier in the revenue records would be contrary to the facts which needs to be rectified and are ordered accordingly.
14. In view of the above, the order dated 20.11.2023 passed by the Collector(Revenue)/Registrar/District Magistrate (South) i.e. respondent no.2 as also the order dated 08.08.2023 passed by the Sub-Registrar
(VA), Hauz Khas, Mehrauli, New Delhi i.e. respondent no.3 are quashed and set aside.
15. Consequently, the prayer clause (c) is allowed. Respondent no.3 is directed to register the sale deed dated 30.06.2021 presented for registration vide the Receipt No.5855 in accordance with law.
16. In view of the above, the writ petition, alongwith pending application, is disposed of with the aforesaid directions.
17. Short counter affidavit on behalf of respondent no.4 has been handed over by Mr. Pathak and is taken on record.
18. The date already fixed i.e.02.07.2024 stands cancelled.
TUSHAR RAO GEDELA, J.
APRIL 1, 2024/ns
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!