Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Inhabitants Cum Estate Holders Of vs Ut Of Jammu And Kashmir Th. Commissioner
2025 Latest Caselaw 1902 J&K/2

Citation : 2025 Latest Caselaw 1902 J&K/2
Judgement Date : 31 October, 2025

Jammu & Kashmir High Court - Srinagar Bench

Inhabitants Cum Estate Holders Of vs Ut Of Jammu And Kashmir Th. Commissioner on 31 October, 2025

Author: Javed Iqbal Wani
Bench: Javed Iqbal Wani
                                                                  Sr. No.

      HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                     AT SRINAGAR

                      Case No. :- WP(C) No. 1238/2025

                                       Reserved on:             24.09.2025
                                       Pronounced on:           31.10.2025
                                       Uploaded on:             31.10.2025
                                       Whether the operative part
                                       or full judgment is pronounced?   Full

Inhabitants cum Estate Holders of                         .... Petitioner(s)
Village Khimber Th. Hilal Ahmad
Bhat, Age 55 years, S/o Abdul
Rahim Bhat, R/o Khimber,
Hazratbal, Srinagar &
Farooq Ahmad Ganie, Age 50
years, S/o Habib Ul lah Ganie,
R/o Khimber, Hazratbal, Srinagar.

                        Through:- Mr. Tasaduq H. Khawaja, Sr. Adv. with
                                  Mr. Imaan Abdul Muizz, Adv. &
                                  Mr. Naseer Ul Akbar, Advocate.

                                                  V/s

1. UT of Jammu and Kashmir Th. Commissioner               ....Respondent(s)
   Secretary to Govt., Revenue Department,
   Civil Sectt., Jammu/Srinagar.
2. Financial Commissioner (Revenue), J&K,
   Tankipora Srinagar Kashmir.
3. Divisional Commissioner Kashmir Srinagar.
4. Deputy Commissioner, Srinagar Kashmir.
5. Tehsildar North, Hazratbal, Srinagar Kashmir.
6. Patwari Halqa Khimber Hazratbal, Srinagar
   Kashmir.
7. Sub Registrar, East Tankipora, Srinagar.
                        Through:- Mr. Mohsin Qadri, Sr. AAG with
                                  Ms. Maha Majid, Assisting Counsel.


                      Case No. :- WP(C) No. 692/2025
1. Bashir Ahmad Mir, Aged 70 years,                        .... Petitioner(s)
    S/o Mohammad Subhan Mir


WP(C) No. 1238/2025                                               Page 1 of 13
c/w
WP(C) No. 692/2025
CCP(S) No. 201/2025
 2. Abdul Gaffar Reshi, Aged 65 years,
   S/o Mohammad Sultan
3. Gh. Mohammad Wani, Aged 75 years,
   S/o Asadullah Wani
4. Abdul Rehman Dar, Aged 72 years,
   S/o Ghulam Ahmad
5. John Mohammad Ganaie, Aged 35 years,
   S/o Habibullah Ganaie
6. Ab. Ahad, Aged 80 years, S/o Ghulam
   Ahmad Reshi
7. Ali Mohammad Mir, Aged 65 years,
   S/o Khazir Mohammad
8. Mohammad Akbar Dar, Aged 90 years,
   S/o Ghulam Ahmad Dar
9. Ab. Ahad, Age 80 years, S/o Ghulam Nabi
   Reshi
10. Ghulam Mohammad Bhat, Aged 55 years,
   S/o Jalal Ud Din Bhat
11. Fayaz Ahmad, Aged 55 years,
    S/o Ghulam Mohd. Reshi
12. Riyaz Ahmad Ganaie, Aged 43 years,
    S/o Habibullah Ganaie
13. Ghulam Mohi Ud Din Aged 60 years,
    S/o Ghulam Ahmad Reshi
14. Ghulam Mohammad Reshi, Aged 65 years,
    S/o Bashir Ahmad

    All residents of Khimber Srinagar Kashmir.


                      Through:- Mr. Tasaduq H. Khawaja, Sr. Adv. with
                                Mr. Imaan Abdul Muizz, Adv. &
                                Mr. Naseer Ul Akbar, Advocate
                                                 V/s

1. UT of Jammu and Kashmir Th. Commissioner            ....Respondent(s)
  Secretary to Govt., Revenue Department, Civil
  Sectt., Jammu/Srinagar.
2. Financial Commissioner (Revenue), J&K,
  Tankipora Srinagar Kashmir.
3. Divisional Commissioner Kashmir Srinagar.
4. Deputy Commissioner, Srinagar Kashmir.



WP(C) No. 1238/2025                                          Page 2 of 13
c/w
WP(C) No. 692/2025
CCP(S) No. 201/2025
 5. Tehsildar North, Hazratbal, Sringar Kashmir.

6. Patwari Halqa Khimber Hazratbal, Srinagar
  Kashmir.
7. Sub Registrar, East Tankipora, Srinagar.

                              Through:-        Mr. Mohsin Qadri, Sr. AAG with
                                               Ms. Maha Majid, Assisting Counsel.


CORAM: HON'BLE MR. JUSTICE JAVED IQBAL WANI, JUDGE

                                       JUDGMENT

1. Having regard to the controversy involved in the instant petitions

concerning the same subject matter, inasmuch as the reliefs sought, the

petitions are being taken up together for disposal with the consent of the

appearing counsel for the parties, while WP(C) No. 1238/2025 has been

filed in the representative capacity with the leave of the Court, WP(C) No.

692/2025 has been filed by the petitioners in their individual capacity.

2. CCP No. 201 of 2025 accompanying the instant petitions has been

filed by the petitioners in WP(C) No. 1238/2025 (supra), alleging therein

violation of the interim order passed by this Court on 27.05.2025.

The petitioners in the instant petition have prayed for following

reliefs:-

a. By issuance of writ, order or direction one in the nature of certiorari, the Govt. order bearing No. 03-FC (Rev.) of 2024 dated 24.04.2024issued by respondent No. 2 be quashed particularly in so for it restrains issuance of revenue extracts qua section 5 shamilat Land falling under Survey Nos. 742,743, and747 situated at Khimber Srinagar Kashmir.

b. By issuance of writ, order or direction one in the nature of mandamus, the respondents be commanded to issue or cause to issue the revenue extracts in respect of Shamilat Deh land (Sec.

5)in favor of estate holders to the extent of land falling under Survey Nos. 742, 743, and. 747 situated at Khimber Srinagar Kashmir which is recorded in the revenue records in their possession, occupation and ownership strictly in accordance with

c/w

orders passed by the Divisional Commissioner Kashmir in the matter.

c. An appropriate writ commanding respondent No. 4 to produce copy of the report compiled by him before the Hort'ble Court so that matter is taken to logical end.

d. Any other order or direction which may be deemed fit and properly this Hon'ble Court may also be passed in favour of the petitioner including a direction to treat petitioners at par with the petitioners in WP (C) No. 692 of 2025 and allow access to appropriate portal to enable petitioners to obtain revenue extracts. Further, respondent No.2 be directed to take the process of enquiry ordered by virtue of impugned order to its logical end within some specified time, for the same would be in consonance with law and justice."

In the instant petition, the petitioners have prayed for the following

reliefs:-

a. By issuance of writ, order or direction one in the nature of certiorari, the Govt. Order bearing No. 03-FC (Rev) of 2024 dated 24.04.2024 issued by respondent No. 2 be quashed.

b. By issuance of writ, order or direction one in the nature of mandamus, the respondents be commanded to issue the revenue extracts in respect of Shamilat Deh land (Sec. 5) in favour of petitioners to the extent of land falling under Survey No. 742, 743 & 747 situated at Khimber Srinagar Kashmir, which is recorded in the revenue records in their possession, occupation and ownership strictly in accordance with orders passed by the Divisional Commissioner Kashmir in the matter.

c. Any other order or direction which may be deemed fit and proper by this Hon'ble Court may also be passed in favour of the petitioner including a direction to allow access to appropriate portal to enable petitioners to obtain revenue extracts."

FACTS:-

3. The centre of controversy in the petitions (supra) is order No. 03-

FC (Rev.) of 2024 dated 24.04.2024 (hereinafter called as "the impugned

order") issued by the Financial Commissioner (Revenue), Kashmir-

respondent 2 herein, whereby while taking suo moto cognizance of the

matter concerning setting aside of Fard-i-Partal dated 24.04.2024 by the

Divisional Commissioner, Kashmir-respondent 3 herein, the respondent 2

herein has kept the actions taken pursuant to the said order and decision of

the Divisional Commissioner, Kashmir as recorded in minutes of meeting

issued on 25.09.2023, in abeyance and appointed the Deputy

c/w

Commissioner, Srinagar-respondent 4 as an Enquiry Officer, directing

that no revenue extracts for any purpose shall be issued concerning

„Shamilat land' in village Khimber, while further directing the Deputy

Commissioner-Srinagar-respondent 4 herein to conduct a detailed inquiry

regarding entitlement of Rule 5 Shamilat Land to the estate holders of the

estate and to take note of the observations made by the then Assistant

Commissioner, Revenue (ACR), Srinagar in Fard-i-Partal dated

06.05.2015 about the authenticity of Mutation No. 39 of the Estate

Khimber, requiring the Deputy Commissioner, Srinagar-respondent 4 also

to inquire into the genuineness of Mutation No. 39 of Estate Khimber, as

also address certain observations made by the ACR in Fard-i-Partal dated

06.05.2015.

4. The petitioners have challenged the impugned order on the premise

that the said order of refusal to issue revenue extracts in their favour qua

Rule 5 Shamilat Land having vested unto them on pro-rata basis vis-à-vis

proprietary land in Estate Khimber, is legally invalid and essentially

depriving them of their right to use and enjoy the said Shamilat Land

including their right to sell the said land.

5. Response has been filed by the respondents to the petition bearing

WP(C) No. 692/2025 (supra), however, the said reply stands adopted in

opposition to WP(C) No. 1238/2025 as well, and the petitions are being

opposed, inter-alia, on the premise that the observations made in the

Fard-i-Partal dated 06.05.2015 by the ACR form a foundation for

initiation of the corrective action in terms of the order under challenge,

while stating further that the Deputy Commissioner, Srinagar-respondent

4 herein has been lawfully empowered to undertake a comprehensive

c/w

inquiry into the authenticity of revenue entries, though admitting in the

reply that the inquiry stands conducted and report thereof stands drawn by

the Deputy Commissioner, Srinagar-respondent 4, which is presently

under scrutiny and that in a connected petition bearing WP(C) No.

2527/2023, the petitioners therein have prayed for effecting pro rata

distribution of Rule 5 Shamilat Land of the village on the principle of

"Bai Chara" and, as such, pending such exercise, no further action is

warranted qua the claim of the petitioners. It is further stated in the reply

that 165 Kanals of Rule 5 Shamilat Land has been taken over by the

Department of Sheep Husbandry in the Estate Khimber, as a result of

which, the quantum of Shamilat Land in the Estate Khimber has got

reduced, directly impacting the overall entitlement of each co-sharer in the

Estate Khimber, which has to be factored while distributing the said land.

It is also stated in the reply that the Bai Chara proceedings qua the said

Shamilat land remained incomplete and multiple applications have been

received from the aggrieved zamindars/villagers concerning their

legitimate entitlements. It is lastly stated in the reply that since the

Financial Commissioner (Revenue)-respondent 2 is the highest Revenue

Officer in hierarchy, therefore, the order under challenge has been rightly

issued in exercise of powers vested with the Financial Commissioner

(Revenue)-respondent 2 herein.

Heard learned counsel for the parties and perused the record.

6. The learned counsel for the petitioners while making his

submissions in line and tune with the case set up in the petitions, invited

the attention of this Court to the inquiry report submitted by the Deputy

Commissioner, Srinagar-respondent 4 herein conducted pursuant to the

c/w

impugned order and would contend that the said report makes it clear that

the very premises on the assumed existence of which impugned order

came to be issued, did not exist and have been found to be insignificant by

the Deputy Commissioner, Srinagar-respondent 4 herein, thus, leaving no

scope to indefinitely continue restriction on issuance of revenue extracts

for sale and purchase purposes qua the land in question.

Learned counsel for the petitioners would further submit that the

plea of the respondents that no "Bai Chara" has taken place qua the

partition and distribution of Rule 5 Shamilat Land in the Estate Khimber

is factually incorrect, as the respondents in the response filed to the

WP(C) No. 2527/2023 have specifically and unequivocally taken a firm

stand that "after issuance of the minutes of meeting, the villagers of

Khimber have taken over the possession of land in survey numbers 742,

743 and 747 of estate Khimber on Bhai Chara/mutual understanding and

without any disturbance and that Khimber will be one of very few villages

of whole UT of Jammu and Kashmir where Shamilat Land shall be

distributed as per pro rata basis and records shall be updated accordingly".

According to the learned counsel for the petitioners, since it is

admitted by the respondents that the distribution of Rule 5 Shamilat Land

in the Estate Khimber has already taken place, therefore, the respondents

cannot be heard to say that the distribution has not taken place in

accordance with mutual understanding or Bai Chara.

It is further contended by the learned counsel for the petitioners that

the revenue extracts have had been already issued in favour of certain land

holders qua Rule 5 Shamilat Land in the village Khimber, who have

executed sale deeds thereof, therefore, the respondents cannot refuse to

c/w

issue revenue extracts qua the said land in favour of the petitioners within

their entitlement even after factoring and deducting part of the land having

been taken by the Department of Sheep Husbandry.

7. On the other hand, the learned counsel for the respondents in

response to the aforesaid submissions of learned counsel for the

petitioners, would make his submissions in line and tune with the

aforesaid reply filed to the petition.

8. Having regard to the respective pleadings of the parties, in as much

as, the rival submissions of learned counsels appearing for the parties, as

also the record available on the file in general and the inquiry report of the

Deputy Commissioner, Srinagar-respondent 4 herein in particular, the

issue/controversy involved in the petitions have been substantially

narrowed down after submission of the aforesaid inquiry report of the

Deputy Commissioner, Srinagar-respondent 4 herein, a perusal would

tend to show that a categorical finding has been recorded therein the

report that Mutation No. 39, which determined Rule 5 Shamilat Land of

village Khimber is genuine, while making it clear that the observations

made by the ACR, Srinagar qua Fard-i-Partal dated 06.05.2015 having

highlighted certain discrepancies, were unwarranted and insignificant and

that the Divisional Commissioner, Kashmir-respondent 3 herein has

rightly addressed the issue of encroachment of Rule 5 Shamilat Land by

the Sheep Husbandry Department.

A deeper and closer examination of the said enquiry report reveals

that the finding recorded by the Deputy Commissioner, Srinagar-

respondent 4 herein are not only well reasoned, but seemingly are in line

c/w

with the observations made by the Committee of Officers appointed

earlier by Divisional Commissioner, Kashmir-respondent 3 herein.

It would be significant to mention here that the relevant conclusion

drawn by the Divisional Commissioner, Kashmir-respondent 3 herein in

the matter were made after having taken cognizance of the report of the

Committee constituted by him, which Committee had clearly observed

that part of Rule 5 Shamilat Land has been wrongly occupied by the

Sheep Husbandry Department and Tribal Department, upon which, certain

assets have been created by the said departments, same shall continue to

remain with the said departments and that the villagers/land holders have

willingly parted way the said land to the Government and that in lieu of

said land, the cases of the villagers/land holders for their share in rest of

the land shall be processed separately as per law on receipt of separate

requests from the villagers and that the land holders/villagers shall avail

all the rights over the Shamilat Land as guaranteed under the relevant

Revenue Laws/Rules including Rule 05 of Shamilat Rules and that

considering the findings of the report by the Committee, the Order issued

by the then ACR Srinagar vide Fard-e-Partal dated 06.05.2015 for Survey

Nos. 742, 743 and 747 is set aside and that going forward, there will not

be any restrictions on purchase and sale of Section 5 Shamilat land in

aforesaid survey numbers in the village Khimber and what emanates from

above is that thereafter Rule 5 Shamilat Land falling in aforesaid survey

numbers stand formally partitioned amongst land holders on pro-rata basis

according to their respective entitlements and appropriate entries as well

made in the revenue records by virtue of Fard-i-Partal carried on

29.09.2023, thus, manifestly suggesting that the land in question has been

c/w

partitioned to the satisfaction of all stakeholders and that there is complete

Bai Chara in the village. Insofar the plea of the respondents that no

formal partition of Rule 5 Shamilat Land in the village in question has

taken place is concerned, though the same is belied by the stand taken by

the respondents in opposition to WP(C) No. 2527/2023, yet in any case, it

cannot be a ground for denying issuance of a revenue extract to the

landowners to sell their share in the joint/un-partitioned Shamilat holding,

as the law on the subject is well settled that even in absence of a formal

partition, a co-sharer in a joint property can sell his share and that by such

sale, the purchaser steps in the shoes of the seller and any such sale is

always subject to final partition that may take place in future at the

instance of any co-sharer. It is on this premise that Rule 5 Shamilat land is

also sold and purchased throughout the Jammu and Kashmir.

9. It is appropriate and significant to mention here that the law qua the

rights of land holders in the Rule 5 Shamilat Land is well settled and is no

more res-integra. This Court in case titled, "State of J&K Vs. Hamida

Begum and ors., reported as AIR 1979 J&K 48" has authoritatively held

that rights and incidents of Shamilat Land are same as that of the

proprietary land. Similarly, in case titled, "Union of India Th. Defence

Estates Officer, Srinagar Vs. Freena Boga, reported as SLJ 2004 (II)

776", this Court has held that rights in Rule 5 Shamilat Land are identical

to those of proprietary land. A similar proposition has been reiterated by

this Court in case titled, "Kuldeep Raj and others versus State of J&K

and others, reported in 2022 (1) SLJ 166", wherein a reference has been

made to Boon No. 4 issued by the Maharaja of the erstwhile State of

Jammu and Kashmir, whereby and whereunder Khalsa/State land

c/w

commonly known as Khalsa Sarkar, was ordered to be bestowed upon

village community and was ordered to be shown as Shamilat-Deh and the

villagers concerned were awarded jointly the same rights therein, which

they possess in their individual holdings and that the landholders in a

particular village would be entitled to have a share in the said declared

Shamilat-Deh land pro rata to their holdings, meaning thereby that a

villager shall have proprietary rights in the Shamilat land in proportion of

the seize of his holding in a particular estate and such right got vested in

the landholders at the time of issuance of said Boon No. 4, which right

cannot be taken away without the authority of law and unless the persons

are duly compensated in accordance with law.

10. It is also pertinent to mention here that record tends to show that

though the Deputy Commissioner-Srinagar-respondent 4 herein has

submitted the aforesaid inquiry report more than a year before, yet the

Financial Commissioner (Revenue)-respondent 2 herein has failed to take

further action on the said report, therefore, leading to the only inference

that the findings recorded by the Deputy Commissioner, Srinagar-

respondent 4 herein in the said inquiry report are conclusive and

reasonable without there being any contrary view against it.

11. In view of the aforesaid position obtaining in the matter, it cannot,

but be said, that the continuation of restrictions on the issuance of revenue

extracts in favour of the petitioners qua Rule 5 Shamilat Land in question

for an indefinite period is unfair, arbitrary and unreasonable, more so

when the very basis on the assumed existence of which, such restrictions

came to be imposed by the Financial Commissioner (Revenue)-

respondent 2 herein have been found to be non-existent after a through

c/w

enquiry by the Deputy Commissioner, Srinagar-respondent 4 herein, in

that, said continued restriction puts an unwarranted clog on right of the

petitioners herein to use and enjoy the Rule 5 Shamilat Land to the extent

of their respective shares, thus, constituting an invasion on the

constitutional right to property enshrined in the Constitution, which right

has been held by the Courts to be akin to a fundamental right.

12. Viewed, thus, for what has been observed, considered and analyzed

herein-above, the instant petitions succeed, therefore, the impugned order

No. 03-FC(Rev) of 2024 Dated 24.04.2024 issued by respondent No. 2 to

the extent it bars/restrains issuance of revenue extracts (Fards) so as to

prevent sale and purchase of Rule 5 Shamilat Land is quashed, as a

consequence whereof, the respondents, in general, and the Tehsildar

concerned, in particular, is directed to issue revenue extracts in favour of

estate holders of village Khimber in respect of Rule 5 Shamilat Land

falling in Khasra No. 742, 743 and 747, provided that concerned applicant

estate holder is in possession of the land, in respect of which, the

application for issuance of revenue extract/Fard is being sought and that

the quantum of such land does not exceed the total entitlement of the said

applicants/estate holders in Rule 5 Shamilat Land in the village on pro-

rata basis. Further the revenue extracts/Fards be issued within a time

frame prescribed by rules from the date an application is made in this

regard regardless of the fact as to whether or not a formal partition qua the

said land has taken place.

Further, while determining the entitlement of each landholder in

Rule 5 Shamilat Land in the estate, the part of the said land that is stated

to have been occupied by Department of Sheep Husbandry and Tribal

c/w

Department measuring 165 Kanals shall be deducted from the total

divisible Shamilat land without prejudice to the right of such landholders

to claim further entitlement in Rule 5 Shamilat land, as, when and if land

in lieu of the said occupied Shamilat Land is made available.

13. Disposed of alongwith connected applications, if any.

14. A copy of this judgment and order shall be made placed on the

record of each petition.

15. In view of the aforesaid decision rendered in the petitions (supra),

the instant contempt proceedings are closed for the time being, leaving it

open to the petitioners herein to seek initiation of appropriate action in the

event of availability of cause and if so advised.

(JAVED IQBAL WANI) JUDGE JAMMU 31.10.2025 Ram Krishan

Whether the judgment is speaking: Yes Whether the judgment is reportable: Yes

c/w

 
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 : MAIMS

 
 
Latestlaws Newsletter