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

Goverdhan vs The State Of Madhya Pradesh
2023 Latest Caselaw 9025 MP

Citation : 2023 Latest Caselaw 9025 MP
Judgement Date : 19 June, 2023

Madhya Pradesh High Court
Goverdhan vs The State Of Madhya Pradesh on 19 June, 2023
Author: Vivek Agarwal
                                                                    1
                                            IN THE HIGH COURT OF MADHYA PRADESH
                                                        AT JABALPUR
                                                                BEFORE
                                                  HON'BLE SHRI JUSTICE VIVEK AGARWAL
                                                           ON THE 19 th OF JUNE, 2023
                                                       WRIT PETITION No. 13128 of 2007

                                       BETWEEN:-
                                       1.    SMT. RATNI BAI WD/O RAM PRASAD, AGED
                                             ABOUT 65 YEARS.

                                       2.    KANHAIYA LAL (NOW DECEASED).

                                       3.    CHHOTELAL S/O RAM PRASAD, AGED ABOUT 45
                                             YEARS.

                                       4.    MITTHU LAL S/O RAM PRASAD, AGED ABOUT 40
                                             YEARS.

                                       5.    SARASWATI BAI D/O RAM PRASAD, AGED ABOUT
                                             38 YEARS.

                                       6.    BATI BAI D/O RAM PRASAD, AGED ABOUT 36
                                             YEARS.

                                             ALL R/O VILLAGE UMRAOGANJ, TEHSIL
                                             GOHARGANJ, DISITRICT RAISEN (MADHYA
                                             PRADESH)

                                                                                         .....PETITIONER
                                       (BY SHRI R.P. KHARE - ADVOCATE)

                                       AND
                                       1.    THE STATE OF MADHYA PRADESH THR:
                                             COLLECTOR RAISEN (MADHYA PRADESH)

                                       2.    COMMISSIONER BHOPAL (MADHYA PRADESH)

                                       3.    BOARD    OF   REVENUE GWALIOR   (MADHYA
                                             PRADESH)
Signature Not Verified
  SAN

                                       4.    ADDITIONAL    COLLECTOR, RAISEN (MADHYA
Digitally signed by PUSHPENDRA PATEL
Date: 2023.06.21 19:00:26 IST
                                             PRADESH)
                                                                         2
                                                                                               .....RESPONDENTS
                                       (BY SHRI MANAS MANI VERMA - GOVERNMENT ADVOCATE)

                                                        WRIT PETITION No. 13130 of 2007

                                       BETWEEN:-
                                       GOVERDHAN S/O KHUSILAL, AGED ABOUT 35 YEARS,
                                       R/O VILLAGE UMRAOGANJ, TEHSIL GOHARGANJ,
                                       DISTRICT RAISEN (MADHYA PRADESH)

                                                                                                 .....PETITIONER
                                       (BY SHRI R.P. KHARE - ADVOCATE)

                                       AND
                                       1.    THE STATE OF MADHYA PRADESH THR:
                                             COLLECTOR RAISEN (MADHYA PRADESH)

                                       2.    COM M IS S ION ER DISTT.       BHOPAL   (MADHYA
                                             PRADESH)

                                       3.    BOARD OF REVENUE DISTT. GWALIOR (MADHYA
                                             PRADESH)

                                       4.    ADDITIONAL    COLLECTOR DISTT.           RAISEN
                                             (MADHYA PRADESH)

                                                                                               .....RESPONDENTS
                                       (BY SHRI MANAS MANI VERMA - GOVERNMENT ADVOCATE)

                                                        WRIT PETITION No. 13131 of 2007

                                       BETWEEN:-
                                       SURESH KUMAR S/O DAYALAL, AGED ABOUT 32 YEARS,
                                       R/O VILLAGE UMRAOGANG, TEHSIL GOHARGANJ,
                                       DISTRICT RAISEN (MADHYA PRADESH)

                                                                                                 .....PETITIONER
                                       (BY SHRI R.P. KHARE - ADVOCATE)

                                       AND
Signature Not Verified
  SAN                                  1.    THE STATE OF MADHYA PRADESH THROUGH
                                             THE COLLECTOR RAISEN (MADHYA PRADESH)
Digitally signed by PUSHPENDRA PATEL
Date: 2023.06.21 19:00:26 IST

                                       2.    COMMISSIONER BHOPAL (MADHYA PRADESH)
                                                                     3
                                       3.    BOARD    OF   REVENUE GWALIOR    (MADHYA
                                             PRADESH)

                                       4.    ADDITIONAL    COLLECTOR RAISEN   (MADHYA
                                             PRADESH)

                                                                                        .....RESPONDENTS
                                       (BY SHRI MANAS MANI VERMA - GOVERNMENT ADVOCATE)

                                                       WRIT PETITION No. 13189 of 2007

                                       BETWEEN:-
                                       DHANNALAL S/O S/O RAM PRASAD CHAMAR, AGED
                                       ABOUT 55 YEARS, UMRAOGANJ TEHSIL GOHOURGANJ
                                       DISTT RAISEN (MADHYA PRADESH)

                                                                                          .....PETITIONER
                                       (BY SHRI R.P. KHARE - ADVOCATE)

                                       AND
                                       1.    THE STATE OF MADHYA PRADESH THROUGH :
                                             COLLECTOR RAISEN (MADHYA PRADESH)

                                       2.    COMMISSIONER BHOPAL (MADHYA PRADESH)

                                       3.    BOARD    OF   REVENUE GWALIOR    (MADHYA
                                             PRADESH)

                                       4.    ADDITIONAL    COLLECTOR RAISEN   (MADHYA
                                             PRADESH)

                                                                                        .....RESPONDENTS
                                       (BY SHRI MANAS MANI VERMA - GOVERNMENT ADVOCATE)

                                                       WRIT PETITION No. 15840 of 2007

                                       BETWEEN:-
                                       SANJAY KUMAR GAUTAM S/O GOVERDHAN GOUTAM,
                                       AGED    ABOUT    30   YEARS, BAMHI, TEH. &
                                       DIST.JABALPUR (MADHYA PRADESH)
Signature Not Verified
  SAN

                                                                                          .....PETITIONER
Digitally signed by PUSHPENDRA PATEL
Date: 2023.06.21 19:00:26 IST          (BY SHRI R.P. KHARE - ADVOCATE)
                                                                             4
                                       AND
                                       1.    THE STATE OF MADHYA PRADESH JABALPUR
                                             (MADHYA PRADESH)

                                       2.    ADDITIONAL COLLECTOR     JABALPUR DISTT.
                                             JABALPUR (MADHYA PRADESH)

                                                                                                      .....RESPONDENTS
                                       (BY SHRI MANAS MANI VERMA - GOVERNMENT ADVOCATE)

                                                             WRIT PETITION No. 1971 of 2008

                                       BETWEEN:-
                                       SMT. INDIRA GAUTAM S/O W/O LATE SHRI SUBHASH
                                       GAUTAM, AGED ABOUT 41 YEARS, GRAM BRAHMNI
                                       TEHSIL AND     DISTRICT .JABALPUR    (MADHYA
                                       PRADESH)

                                                                                                         .....PETITIONER
                                       (BY SHRI R.P. KHARE - ADVOCATE)

                                       AND
                                       1.    THE STATE OF MADHYA PRADESH THR:
                                             COLLECTOR JABALPUR (MADHYA PRADESH)

                                       2.    ADDITIONAL COLLECTOR JABALPUR (MADHYA
                                             PRADESH)

                                       3.    ADDITIONAL TEHSILDAR PANAGAR TEHSIL &
                                             DISTRICT JABALPUR (MADHYA PRADESH)

                                                                                                      .....RESPONDENTS
                                       (BY SHRI MANAS MANI VERMA - GOVERNMENT ADVOCATE)

                                             T h is petition coming on for orders this day, t h e cou rt passed the
                                       following:
                                                                             ORDER

These petitions are filed by the land allottees being aggrieved of the order

Signature Not Verified of the Board of Revenue passed in different revision case numbers, one of them SAN

being 1260-PBR/06, decided on 31.05.2007.

Digitally signed by PUSHPENDRA PATEL Date: 2023.06.21 19:00:26 IST

2. Brief facts leading to the present writ petitions are that petitioners

claiming themselves to be landless persons had applied for allotment of land on Patta. Tehsildar had issued Pattas in their favour. Against this order, a complaint was made to the Additional Collector, Raisen. Additional Collector has taken up the matter on report of the Sub Divisional Officer, Gauharganj and vide order dated 03.07.2004, held that concerned Tehsildar had failed to adopt the procedure prescribed under the law and, therefore, quashed the orders of allotment and remanded the matter with a direction that since there was a ban on the conversion of Charnoi to Kabil cast vide Revenue Department circular No.F-30-18/2002/Seven/2A Bhopal dated 21.01.2003, therefore, proceedings of allotment be drawn after obtaining detailed instructions from the State Government. With these observations he had remanded the matter to the Sub Divisional Officer (Revenue), Gauharganj.

3. This order was challenged before the Commissioner, Bhopal division, Bhopal, which vide order dated 12.06.2006 maintained the said order, therefore, all the revision petitions were dismissed. Against the said order, second revision was filed before the learned Board of Revenue, which also recorded categorical findings that there were lacuna in the proceedings undertaken by the Tehsildar, Ishtehar was neither signed by the Tehsildar, nor there was service report. There was lack of classification of the proposed beneficiaries. There was no mention of the fact that how land in access of 2% converting Charnoi to Kabil cast could have been done and then advertisement was issued on 25.02.2001 mentioning names of the 11 persons, whereas on the same date names of the proposed beneficiaries were called for by the Tehsildar from the concerned Signature Not Verified SAN Patwari.

Digitally signed by PUSHPENDRA PATEL Date: 2023.06.21 19:00:26 IST

4. It also recorded a fact that allotment of Government land is carried out

under the provisions of Revenue circular but proceedings were drawn under MPLRC and, therefore, upholding the judgments of the Additional Collector and the Commissioner, Board of Revenue refused to show indulgence, hence, these petitions.

5. Shri Manas Mani Verma, learned Government Advocate submits that there is no error in the orders of remand passed by the Additional Collector. No prejudice has been caused to the petitioners and if they are otherwise eligible, their cases will be considered by the State in accordance with law.

5. In view of such submissions and taking this fact into consideration that there were several irregularities in the process of allotment and those irregularities could not have been cured by a subsequent action, impugned orders passed by the learned Board of Revenue, Commissioner and Additional Collector, cannot be said to be illegal or arbitrary. Therefore, petitions fail and are dismissed.

6. However, it is directed that Sub Divisional Officer, Gauharganj, District

Raisen shall consider pending applications on their own merits strictly in accordance of law and shall decide them within a period of 60 days from the date of receipt of certified copy of the order being passed today.

7. In above terms, these petitions are disposed of.

(VIVEK AGARWAL) JUDGE pp

Signature Not Verified SAN

Digitally signed by PUSHPENDRA PATEL Date: 2023.06.21 19:00:26 IST

 
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