Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

U.P. Provincial Paliwal Brahmin ... vs Sanjay Agarwal
2025 Latest Caselaw 2580 UK

Citation : 2025 Latest Caselaw 2580 UK
Judgement Date : 20 August, 2025

Uttarakhand High Court

U.P. Provincial Paliwal Brahmin ... vs Sanjay Agarwal on 20 August, 2025

                                                                                            2025:UHC:7331


                                                                 Reserved on:08.08.2025
                                                                Delivered on:20.08.2025
     IN THE HIGH COURT OF UTTARAKHAND
                 AT NAINITAL
                            Writ Petition (M/S) No.1226 of 2018
    U.P. Provincial Paliwal Brahmin Association                                          ......Petitioner

                                                       Vs.

    Sanjay Agarwal                                                                    .....Respondent



    Presence:

    Mr. Pankaj Miglani, learned Counsel for the Petitioner.
    Mr. Nikhil Singhal, learned Counsel, for the Respondent. .


    Hon'ble Ashish Naithani, J.
    1.            The present writ petition under Article 227 of the Constitution of
         India has been filed by the Petitioner, U.P. Provincial Paliwal Brahmin
         Association, Haridwar, through its Secretary, challenging the judgment
         and order dated 31.03.2018 passed by the learned Third Additional
         District Judge, Haridwar in SCC Revision No. 09 of 2017, whereby the
         revision preferred by the Respondent was allowed. The judgment and
         decree dated 23.08.2017, passed in SCC Suit No. 28 of 1997, was set
         aside.
    2.            The Petitioner is a society registered under the Societies
         Registration Act, 1860. According to the Petitioner, it is engaged in
         public      religious        and      charitable        activities,       including          running
         "Brahmachari            Ramkrishan            Sanskrit         College"         and          "Paliwal
         Dharamshala" at Upper Road, Haridwar. The property in question is a




                                                                                                            1
Writ Petition (M/S) No.1226 of 2018, U.P. Provincial Paliwal Brahmin Association Vs Sanjay Agarwal.
                                                                                      Ashish Naithani J.
                                                                                             2025:UHC:7331

         west-facing garage situated in the said Dharamshala premises, which
         was let out to one late Brij Bhushan Lal on a monthly rent of ₹18.75.
    3.           After the death of Brij Bhushan Lal, his wife and the present
         Respondent, claiming to be his adopted son, came into possession as
         legal heirs. The Petitioner claims that by virtue of the 1995 amendment
         to the U.P. Urban Buildings (Regulation of Letting, Rent and Eviction)
         Act, 1972, (hereinafter referred to as Act 13 of 1972) properties of
         public charitable and religious institutions were exempted from the
         operation of the Act, and issued a notice dated 11.02.1997 under
         Section 106 of the Transfer of Property Act terminating the tenancy.
    4.           As the premises was not vacated, the Petitioner instituted SCC
         Suit No. 28 of 1997 before the Judge, Small Causes Court, Haridwar,
         seeking eviction and mesne profits. The Respondent filed a written
         statement disputing the nature of the property, denying that it formed
         part of a Dharamshala, asserting that it was being used as a godown,
         and contending that the tenancy had not been validly terminated. The
         Respondent also denied the applicability of the exemption under Act
         No. 13 of 1972.
    5.           The trial court, by judgment and order dated 11.05.2004,
         dismissed the suit holding that the Petitioner had not proved the
         property to be exempt from the Act as belonging to a public charitable
         or religious institution. The Petitioner's SCC Revision No. 4 of 2004
         was allowed by the District Judge, Haridwar on 01.12.2006, setting
         aside the trial court's judgment and decreeing the suit.
    6.           The Respondent filed Writ Petition (M/S) No. 105 of 2007 before
         this Court. By judgment dated 23.02.2017, this Court set aside both the
         judgments dated 11.05.2004 and 01.12.2006 and remanded the matter
         to the trial court for fresh consideration, granting liberty to both parties
         to lead additional evidence.




                                                                                                           2
Writ Petition (M/S) No.1226 of 2018, U.P. Provincial Paliwal Brahmin Association Vs Sanjay Agarwal.
                                                                                      Ashish Naithani J.
                                                                                             2025:UHC:7331

    7.           Upon remand, the trial court, by judgment and decree dated
         23.08.2017, decreed the suit, directing the Respondent to vacate the
         premises and to pay mesne profits at ₹1,875 per month from the date of
         the suit till delivery of possession.
    8.           The Respondent preferred SCC Revision No. 09 of 2017 before
         the learned Third Additional District Judge, Haridwar. By judgment
         dated 31.03.2018, the revision was allowed, the trial court's judgment
         dated 23.08.2017 was set aside, and the suit was dismissed on the
         finding that the Petitioner had failed to establish that the property was
         that of a public charitable or religious institution so as to attract
         exemption under Act No. 13 of 1972.
    9.           Aggrieved thereby, the present writ petition has been instituted
    10.          Learned counsel for the Petitioner submitted that the learned
         revisional court erred in law in holding that the property in dispute is
         not that of a public charitable or religious institution. It was argued that
         the Petitioner society runs "Paliwal Dharamshala" as well as
         "Brahmachari Ramkrishan Sanskrit College" and is, therefore, covered
         by the exemption under Section 2(bb) of the U.P. Act No. 13 of 1972.
    11.          It was contended that the Petitioner produced sufficient
         documentary evidence to demonstrate its charitable and religious
         character, including the Rules and Regulations of the society containing
         its objects, the licence issued by Nagar Nigam in favour of the
         Dharamshala, and Government correspondence dated 01.04.1977 and
         22.03.1977 showing that the Sanskrit College receives grant-in-aid.
    12.          Learned counsel submitted that the learned revisional court
         misconstrued paper no. 176C, which was an intimation to the District
         Education Officer about vacancies in the college. It was urged that the
         document itself showed that the college was functioning and that
         vacancies were to be filled by the Government, not the Petitioner, and
         hence the adverse inference drawn was unsustainable.


                                                                                                           3
Writ Petition (M/S) No.1226 of 2018, U.P. Provincial Paliwal Brahmin Association Vs Sanjay Agarwal.
                                                                                      Ashish Naithani J.
                                                                                             2025:UHC:7331

    13.          It was argued that the licence of the Dharamshala and the lease of
        Pali Hotel were also misread. The existence of a lease for part of the
        Dharamshala premises for a hotel was explained as a measure to raise
        funds for upkeep and to provide facilities for the students of the
        Sanskrit College. The absence of mention of beds in the Dharamshala's
        licence was stated to be because it is a charitable facility, unlike a
        commercial hotel.
    14.          Learned counsel submitted that the Respondent himself admitted,
        in an application under Section 30 of the Act No. 13 of 1972 and in his
        cross-examination, that a Dharamshala and a Sanskrit College were
        being run in the premises. It was contended that such admissions were
        binding and constituted the best evidence, which the revisional court
        ignored.
    15.          Learned counsel submitted that the findings of the revisional
        court are based on surmises and conjectures, are contrary to the
        evidence on record, and suffer from material irregularity and
        jurisdictional error, warranting interference under Article 227 of the
        Constitution of India.
    16.          Learned counsel for the Respondent submitted that the Petitioner
        has failed to discharge the burden of proving that it is a public
        charitable or religious institution entitled to the benefit of the
        exemption under the Act No. 13 of 1972.
    17.          It was contended that the property in question is not a
        Dharamshala but is being used for running a commercial hotel under
        the name "Pali Hotel". The licences issued by Nagar Nigam and the
        lease deed (paper no. 178C) show that a hotel or lodging house is being
        operated, and the Petitioner failed to establish that the income, if any,
        from such operations is used for charitable purposes.
    18.          Learned counsel argued that merely producing the Rules and
        Regulations of the society or stating its objects is insufficient to prove


                                                                                                           4
Writ Petition (M/S) No.1226 of 2018, U.P. Provincial Paliwal Brahmin Association Vs Sanjay Agarwal.
                                                                                      Ashish Naithani J.
                                                                                             2025:UHC:7331

        its actual functioning as a public charitable or religious institution.
        Reliance was placed on the judgment dated 23.02.2017 in Writ Petition
        (M/S) No. 105 of 2007 between the same parties, wherein this Court
        had held that the actual work performed and the actual beneficiaries
        must be established, and that mere nomenclature is not determinative.
    19.          It was urged that the Petitioner failed to prove that "Brahmachari
        Ramkrishan Sanskrit College" is being run in the premises. No
        documentary evidence was produced to establish that education is
        imparted free of cost or that the college is functioning in the disputed
        property.
    20.          Learned counsel submitted that the trial court, after remand,
        decreed the suit merely on the basis of the Petitioner's assertions
        without cogent evidence, whereas the revisional court, upon correct
        appreciation of the record, found that the Petitioner did not fulfil the
        statutory requirements for exemption from the Act No. 13 of 1972.
    21.          It was further contended that there is no perversity or illegality in
        the revisional court's findings, and the present writ petition is devoid of
        merit, having been filed to delay the proceedings and exert pressure on
        the Respondent.
    22.          Heard learned counsel for the Parties and perused the records.
    23.          The central issue for determination in the present writ petition is
        whether the Petitioner has established that the property in question
        belongs to or is vested in a public charitable or public religious
        institution so as to attract the exemption under Section 2(bb) of the U.P.
        Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972.
    24.          The burden to establish such exemption rests squarely upon the
        party claiming it. It is settled law that mere recitals in the Rules and
        Regulations of a society or statements of its objects are not conclusive.
        The actual nature of activities carried out, the manner of their
        performance, and the category of beneficiaries must be proved by


                                                                                                           5
Writ Petition (M/S) No.1226 of 2018, U.P. Provincial Paliwal Brahmin Association Vs Sanjay Agarwal.
                                                                                      Ashish Naithani J.
                                                                                             2025:UHC:7331

        cogent evidence before the Court can return a finding of exemption. In
        the present case, while the Petitioner has produced its Rules and
        Regulations, licences from Nagar Nigam, and certain Government
        correspondence dating back to 1977, these documents, by themselves,
        do not establish that the property in dispute is presently and actually
        being used for charitable or religious purposes. The documents relied
        upon are either historical in nature or relate to other parts of the
        Dharamshala premises, and not specifically to the tenanted portion.
    25.          The revisional court, on a detailed consideration of the material,
        has recorded that the licence relied upon by the Petitioner is in respect
        of "Pali Hotel" and that a lease deed (paper no. 178C) exists permitting
        operation of a hotel/lodging house in the premises. The Petitioner has
        not disputed the existence of the lease but has sought to explain it as a
        source of revenue for the charitable activities of the society. However,
        no documentary evidence has been produced to show the utilisation of
        such income for charitable purposes.
    26.          The assertion that "Brahmachari Ramkrishan Sanskrit College" is
        being run in the premises has also not been substantiated by
        contemporary records. The only material cited is an application filed by
        the Respondent in 1994 under Section 30 of the Act No. 13 of 1972 and
        certain statements in cross-examination. The revisional court has
        correctly observed that such admissions, even if made, must be read in
        the context of present factual proof of charitable use, which is lacking
        in the record before the trial court after remand.
    27.          This Court's earlier judgment dated 23.02.2017 in Writ Petition
        (M/S) No. 105 of 2007, between the same parties, had clearly held that
        the Petitioner was required to lead substantive evidence after remand to
        prove that the institution is public charitable or religious in character,
        and that actual charitable activities are being carried out. The




                                                                                                           6
Writ Petition (M/S) No.1226 of 2018, U.P. Provincial Paliwal Brahmin Association Vs Sanjay Agarwal.
                                                                                      Ashish Naithani J.
                                                                                             2025:UHC:7331

        opportunity to lead additional evidence was granted, yet the Petitioner
        failed to produce material meeting that standard.
    28.          The revisional court has dealt with each document relied upon by
        the Petitioner, recorded reasons for discarding them in the context of
        the statutory requirement, and found that the trial court's decree dated
        23.08.2017 rested upon mere assertions without the necessary
        evidentiary foundation. This Court finds no perversity, patent illegality,
        or material irregularity in such findings.
    29.          In exercise of supervisory jurisdiction under Article 227 of the
        Constitution of India, this Court does not reappreciate evidence as in a
        regular appeal, but only interferes where the findings are perverse or
        jurisdictional error is demonstrated. The present case does not disclose
        any such ground warranting interference.
                                                     ORDER

For the reasons recorded hereinabove, this Court finds no merit in the writ petition. The judgment and order dated 31.03.2018 passed by the learned Third Additional District Judge, Haridwar in SCC Revision No. 09 of 2017 does not suffer from any perversity, patent illegality, or jurisdictional error so as to warrant interference under Article 227 of the Constitution of India.

Accordingly, the writ petition is dismissed. No order as to costs.

(Ashish Naithani J.)

Dated:20.08.2025 NR/

Writ Petition (M/S) No.1226 of 2018, U.P. Provincial Paliwal Brahmin Association Vs Sanjay Agarwal.

Ashish Naithani J.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter