Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Saraswati Devi vs The State Of Jharkhand
2025 Latest Caselaw 1028 Jhar

Citation : 2025 Latest Caselaw 1028 Jhar
Judgement Date : 21 July, 2025

Jharkhand High Court

Saraswati Devi vs The State Of Jharkhand on 21 July, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad
                                                 2025:JHHC:19943-DB




 IN THE HIGH COURT OF JHARKHAND AT RANCHI
              L.P.A. No. 365 of 2024
                             ------
1. Saraswati Devi, Aged about 82 years, Wife of Late Bharosi Mahto

   @ Bharosi Yadav,

2. Bihari Prasad Yadav, Aged about 56 years, Son of Late Bharosi

   Mahto @ Bharosi Yadav,

   Sl. No. 1 & 2, both residents of Village: Nagara, P.O. & P.S.:

   Balumath, District: Latehar.

                                             ... Appellants/Petitioners

                                Versus

   1. The State of Jharkhand

   2. The Deputy Commissioner, Latehar, P.O., P.S. & District: Latehar.

   3. The Addl. Collector, Latehar, P.O. , P.S. & District: Latehar.

   4. The Sub-Divisional Officer, Latehar, P.O., P.S. & District: Latehar.

   5. The Land Reforms Deputy Collector, Latehar, P.O. , P.S. &

      District: Latehar.

   6. The Circle Officer, Balumath, P.O. & P.S.: Balumath, District:

      Latehar.

   7. The General Manager (Land & Revenue), Central Coalfields

      Limited, Darbhanga House, Kanke Road, Opp. Of Rajbhawan

      House, P.O.: G.P.O., P.S.: Sadar, District: Latehar.

   8. The General Manager, Rajhara Area, Central Coalfields Limited,

      Rajhara, P.O. & P.S.: Chandwa, District: Latehar.




                                1
                                                   2025:JHHC:19943-DB




       9. The Personnel Officer (Land & Revenue), Rajhara Area, Central

          Coalfields Limited, Rajhara, P.O.     & P.S.: Chandwa, District:

          Latehar.

     10. The Project Officer, Tetaria Kharh Open Mines Project, Central

          Coal Fields Limited, P.O. & P.S.: Balumath, District: Latehar.

                                          ... Respondents/Respondents

     11. Suresh Yadav, Son of Late Bharosi Mahto @ Bharosi Yadav,

          resident of Village: Nagara, P.O. & P.S.: Balumath, District:

          Latehar.           ... Writ Petitioner/Proforma Respondent




 CORAM:       HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
              HON'BLE MR. JUSTICE ARUN KUMAR RAI
                        ------
        For the Appellants     : Mr. Sudhir Kumar Sharma, Advocate
                               : Mr. Akash Kumar Lal, Advocate
                               : Mr. Ram Prakash Singh, Advocate
                               : Mr. Shashi Shekhar Dwivedi, Advocate
       For the Respondents     : Mr. Amit Kumar Das, Advocate
                               : Mrs. Swati Shalini, Advocate
                               : Mr. Shray Mishra, Advocate
                           ------
 Order No. 11

 CAV on 25th June, 2025               Pronounced on 21st July, 2025

 Per Sujit Narayan Prasad, J.:

1. This appeal is under Clause 10 of the Letters Patent directed against

the order dated 7th May, 2025 passed by the learned Single Judge of

this Court in writ petition being W.P.(C) No. 3780 of 2020 whereby

and whereunder the writ petition has been dismissed while coming

to the conclusion that the disputed question of facts is involved and

2025:JHHC:19943-DB

the title of the appellants cannot be decided, since the appellants

have not produced any document to substantiate their title except the

Raiyati Certificate.

2. The brief facts of the case as per the pleading made in the petition

needs to be refer herein which reads as under:

The land in question was settled by the ex-landlord to the original

petitioner by virtue of Hukumnama. At the time of vesting, return was

filed by the ex-landlord namely Kapil Mahto for the land settled in the

name of original petitioner. After vesting of the land, the erstwhile

Government of Bihar recognized the original petitioner as a tenant.

After creation of the State of Jharkhand, the petitioner has paid

rent for the land settled to him by the ex-landlord in lieu of grant of

rent receipt. The Land Acquisition Officer, Latehar enquired from the

Circle Officer, Balumath about the land for development of Tetaria

Kharh Coal Project, O.B. Dump.

The Circle Officer, Balumath instituted Case Record 1/2009-10 for

certification of raiyati interest. The Land Reforms Deputy Collector,

Latehar on the basis of recommendation of the Circle Officer,

Balumath made recommendation which is countersigned by Sub-

Divisional Officer, Latehar for grant of Raiyati status of the land and

the Additional Collector, Latehar on the basis of the said

recommendation of the Circle Officer, Balumath, certified Raiyati

status of the land and 17 (seventeen) Raiyats including the original

2025:JHHC:19943-DB

petitioner was countersigned by the Deputy Commissioner.

On 15.05.2012, the original petitioner made representation to the

Project Officer, Tetaria Kharh, Collieries, Balumath that he had given

consent to work on his land but no crop compensation was given and

demanded compensation and employment. The Circle Officer,

Balumath vide notice dated 05.06.2012 informed the petitioner that

the land in question is in "Gaimajarua Khata."

The Government of India, Ministry of Coal vide notification dated

18.08.2015 published in Extra Ordinary Gazette; circulated Public

Notice vide Hindi Daily Prabhat Khabar dated 07.09.2015, issued

notification under Section 7 of the Coal Bearing Areas (Acquisition &

Development) Act, 1957 for acquisition of 73.55 hectares of land for

coal mining.

The grand children of the original petitioner made representation

to the Project Manager, OCP Tetaria Kharh, praying therein that they

have not received any compensation in lieu of the land in question,

hence, they may be given employment as per their educational

qualification.

A tripartite meeting has been organized in the office of General

Manager, Rajhara Area at 10:00 am for extension of Tetaria Kharh

Project and ultimately vide the said Annexure10, the benefits

Rehabilitation & Resettlement including employment in lieu of the

said land was denied on the ground that in Hal Khatiyan, the land in

2025:JHHC:19943-DB

question has been recorded as "Gairmajarua Malik". It is contended

by the petitioner that the original petitioner by remaining in the

possession for a long time, has accrued Raiyati status.

3. The petitioner being aggrieved with the aforesaid has preferred a

writ petition being W.P.(C) 3780 of 2020 wherein it has been

contended that the original petitioner by remaining in the possession

for a long time, has accrued Raiyati status.

4. Learned counsel for the respondent- State on the other hand

vehemently opposes the prayer of the petitioner and submits that the

revenue record, as well as the C.S. Khatiyan show that the land in

question is a "Gairmajaruwa Malik" land.

5. The learned writ Court after appreciating the pleading of the parties

has dismissed the said writ petition on the ground that as no

document of ownership of the land could be produced by the original

petitioner except a Raiyati certificate issued by the Additional

Collector countersigned by the Deputy Commissioner. The learned

writ Court has further observed that since disputed questions of fact

involved herein, as such the same can at best be adjudicated in a

properly constituted suit but cannot be adjudicated in this petition in

exercise of the jurisdiction under Article 226 of the Constitution of

India.

6. Against the order passed by the learned writ Court the present

appeal has been preferred.

2025:JHHC:19943-DB

7. It is evident from the facts as referred hereinabove that the

appellant-petitioner, being aggrieved with the decision of the

respondent authorities as appended to Annexure 10 to the writ

petition by which the claim of the compensation along with the

employment under the R & R policy has been rejected on the ground

that the land has been shown in the record of rights as the

"Gairmajarua Malik".

8. The State as well as the BCCL have appeared and taken the ground

that the nature of the land is "Gairmajarua Malik" and the same has

been acquired by the State in the year 1962 and the part of the land

was acquired in the year 2016, therefore the appellants having no

title over the land in question, hence it is not a case where the

compensation is to be given to the writ petitioners.

9. The learned Single Judge has taken into consideration the aforesaid

fact and has rejected the writ petition by giving liberty to file a suit

before the competent court of jurisdiction, which is under challenge

in the instant appeal.

Arguments advanced by the learned counsel appearing for the

appellants has taken the following grounds:

(i) The learned counsel appearing for the appellant has submitted

that the learned Single Judge without taking into consideration

the entire document has come out with the conclusion that the

disputed question of fact is involved while it is not a case where

2025:JHHC:19943-DB

the disputed question of fact is involved, rather it is a case

where the land has been acquired without making payment of

compensation, hence the order passed by learned Single Judge

needs interference.

(ii) The argument has been advanced that although the land

acquisition is admitted herein and by virtue of perennial

possession on the land in question by the petitioners, they are

entitled for the compensation, but the aforesaid fact has also

not been taken into consideration by the learned writ Court.

10. The learned counsel, based upon the aforesaid ground, has submitted

that the impugned order needs interference.

Submission of the learned counsel appearing for the State:

11. While on the other hand, learned counsel appearing for the State as

well as BCCL has taken the following grounds:

(i) There is no error in the impugned judgment passed by the

learned Single Judge, since, it is the admitted case of the writ

petitioners that no document pertaining to the tile has been

produced by them except the Raiyati Certificate.

(ii) It has been contended that the Raiyati Certificate cannot be

said to be a ground to establish the title and in absence of the

title, no order of compensation can be passed.

(iii) The acquisition of the particular land has been made in the

year 1962 and subsequent part of the land in the year 2016,

2025:JHHC:19943-DB

but no grievance has ever been raised on behalf of the

appellants.

(iv) The publication of R.S. Khatiyan is presumed to be final u/s 84

of CNT Act and the notification of state government to act upon

R.S. Khatiyan supersedes the order of the Deputy

Commissioner and views in respect of R.S. Khatiyan and its

presumption has been opined, in the light of the verdict of this

High Court and notification of the State Government.

12. Learned counsel, based upon the aforesaid ground, has submitted

that therefore there is no error in the finding recorded by the

learned Single Judge in the impugned order and it has correctly been

said to get the right adjudicated by filing suit before the competent

Court of jurisdiction, hence the order impugned needs no

interference.

Analysis:

13. We have heard the learned counsel for the parties and gone through

the finding recorded by the learned Single Judge in the impugned

judgment as also the pleading made in the memo of appeal and the

affidavits filed in the instant appeal.

14. This Court before proceeding further needs to refer the admitted

fact that Mr. Sudhir Kr. Sharma, learned counsel for the appellants,

in course of the argument, has admitted that no document is there

to establish the title in favour of the writ petitioners, but since they

2025:JHHC:19943-DB

are in possession on the land in question for 70 years, hence they

are entitled for compensation.

15. This Court, in view of the aforesaid admitted fact, is to consider as to

whether on the basis of possession, which itself is being disputed,

the amount of compensation can be paid in favour of the writ

petitioners?

16. There is no dispute of the fact that the issuance of rent receipts is

being shown to be the ground of possession over the land in

question.

17. The law is well-settled that Rent receipts are primarily fiscal

documents and do not confer title to land. They serve as proof of

payment but do not establish ownership or possession rights over

the property. This principle is reinforced in catena of judgments,

stating that mere issuance of rent receipts cannot create title to the

land or prove possession.

18. The Hon'ble Apex Court in the case of "Suraj Bhan v. Financial

Commr." (2007) 6 SCC 186 the Hon'ble Supreme Court has held as

under:

"9. ... It is well settled that an entry in revenue records does not confer title on a person whose name appears in record-of-rights. It is settled law that entries in the revenue records or jamabandi have only "fiscal purpose" i.e. payment of land revenue, and no ownership is conferred on the basis of such entries. So far as title to the property is concerned, it can only be decided by a competent civil court (vide Jattu Ram v. Hakam Singh). ...."

(Emphasis supplied)

2025:JHHC:19943-DB

19. The Hon'ble Apex Court in the case of Jitendra Singh Vs. State of

Madhya Pradesh & Ors (2021) SCC OnLine SC 802, has been

pleased to hold that mutation of property in revenue records

neither creates nor extinguishes title to the property nor has it any

presumptive value on title. For ready reference, the relevant

paragraph 7 of the judgment is quoted as under:

"7. Right from 1997, the law is very clear. In the case of Balwant Singh v. Daulat Singh (D) By Lrs., reported in (1997) 7 SCC 137, this Court had an occasion to consider the effect of mutation and it is observed and held that mutation of property in revenue records neither creates nor extinguishes title to the property nor has it any presumptive value on title. Such entries are relevant only for the purpose of collecting land revenue. Similar view has been expressed in the series of decisions thereafter."

20. Herein the rent receipts admittedly have been issued in favour of

the writ petitioners, but the element of actual possession is being

disputed by the State and the BCCL, since, as per the BCCL, the

mining operation is being carried out over the land in question.

21. The appellants-writ petitioners' sole ground is based upon the

amount of compensation and the employment to be provided under

the R & R Policy on the basis of possession over the land in question

for the last 70 years.

22. The said argument has been tried to be strengthened on the basis of

the Circular dated 12.02.2015 issued by the secretary of State of

Jharkhand wherein it has been decided that on the ground of long

possession i.e the possession of 30 years, the amount of the

compensation is to be paid. However, the issue of possession has

2025:JHHC:19943-DB

been disputed by the respondent-BCCL by taking the ground that

the mining operation is being carried out.

23. The question of taking aid of the aforesaid circular has been taken

as a new ground, therefore serious objection has been made by the

learned counsel for the State as well as learned counsel for the

BCCL, by taking the ground that the learned counsel for the

appellant is trying to make out a new case which is not permissible

in an intra-court appeal.

24. This Court has found substance in the ground as has been raised by

the learned counsel for the State and BCCL.

25. Although, the intra-court appeal is the furtherance of the

proceeding of the writ court, but since the order which is under

challenge is being scrutinized so as to come to the conclusion

regarding its legality/illegality, hence it is not available for the

litigant concerned, herein the appellants-writ petitioners, to take a

new ground by making of totally a new case.

26. The issue can be taken into consideration by the intra-court appeal

in view of the fact that the intra-court appeal is the furtherance of

the proceeding of the original writ court, but that also depends

upon the pleading as pleaded in the memo of appeal.

27. It is settled position of law that if there is no pleading having been

taken before the writ court, then it is not available for the party

concerned to come out totally with the new case for the purpose of

2025:JHHC:19943-DB

scrutinizing the order passed by the learned Single Judge on the

basis of the document which was never been placed before the

learned Single Judge for its consideration.

28. If a document would have been there before the learned writ court,

the matter would have been different and in that circumstances, the

writ court would have considered the said document but that is not

the case herein, rather the learned counsel for the appellant has

admitted the element of title having not lying with the appellants

rather on the basis of the possession, the amount of compensation

has been sought to be paid that too on the basis of the aforesaid .

However long possession has never been the ground before the

learned Single Judge, rather, as would appear from the prayer made

in the writ petition that the ground taken on behalf of the writ

petitioners before the learned writ court was to make payment of

compensation presenting themselves (appellants) to be the title-

holder of the land which has been acquired and has been handed

over in favour of the BCCL.

29. Now, the ground has been taken of long possession, based upon the

said circular.

30. Even, the element of possession has been disputed by the BCCL

since the BCCL has come out with the case that mining operation is

going on over the land in question.

31. This Court, considering the aforesaid factual aspect and if in such

2025:JHHC:19943-DB

circumstances, learned Single Judge has come out with the finding

by not adjudicating the issue in exercise of the power conferred

under Article 226 of the Constitution of India on the ground of

availability of disputed question of fact with an observation to get

the issue adjudicated by filing a suit before the competent court of

civil jurisdiction, which according to our considered view, cannot be

said to suffer from an error.

32. Hence, this Court is of the view that the view taken by learned

Single Judge cannot be said to suffer from an error.

33. Accordingly, the instant appeal stands dismissed.

34. Pending interlocutory application(s), if any, also stands disposed of.

      I agree,                                 (Sujit Narayan Prasad, J.)




(Arun Kumar Rai, J.)                             (Arun Kumar Rai, J.)




  Samarth/A.F.R.





 

 
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