Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atul Shah And Another ... vs & Ors
2025 Latest Caselaw 3666 UK

Citation : 2025 Latest Caselaw 3666 UK
Judgement Date : 26 August, 2025

Uttarakhand High Court

Atul Shah And Another ... vs & Ors on 26 August, 2025

                                                                                          2025:UHC:7542


                                                                     Reserved on:20.08.2025
                                                                     Delivered on:26.08.2025
          IN THE HIGH COURT OF UTTARAKHAND
                      AT NAINITAL
                              Writ Petition (M/S) No.132 of 2012

    Atul Shah and another                                                                ......Petitioners



                                                      Vs.

    Addl. Chief Revenue Commissioner Circuit Court, Nainital, Uttarakhand

    & Ors.

                                                                                      .....Respondents



    Presence:

    Mr. Aditya Singh, learned counsel for the Petitioners.
    Ms. Mamta Bisht, learned DAG with Mr. Yogesh Tiwari, learned Addl.
    CSC, for the State of Uttarakhand.
    Mr. Anil Kumar Joshi, learned counsel for the Respondent Nos.6 and 7.


    Hon'ble Ashish Naithani, J.
    1.          The present writ petition under Article 227 of the Constitution of
         India has been filed challenging the order dated 01.10.2011 passed by
         the Additional Chief Revenue Commissioner, Circuit Court, Nainital,
         whereby the second appeal preferred by Respondents No. 6 and 7 was
         allowed, setting aside the judgment and decree dated 26.10.2010
         rendered by the Additional Commissioner, Kumaon Mandal, Nainital.
    2.          The land in dispute is situated in Village Damuadunga, Tehsil
         Haldwani, District Nainital, comprising plots originally numbered
         95/98 (now 88B, 101 to 113), measuring approximately 96 bighas. The

                                                                                                            1
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

         land stood recorded as a maurusi tenancy in the name of Shri Heera Lal
         Shah, son of Jai Lal Shah. Shri Heera Lal Shah expired in the year
         1964, and his three sons, namely Jawahar Lal Shah, Chandra Lal Shah
         and Kailash Lal Shah, were recorded as his successors in the revenue
         records.
    3.          In the year 1972, the land was notified as a reserve forest, but the
         said declaration was subsequently set aside by the High Court of
         Judicature at Allahabad by order dated 06.01.1979. Thereafter, the
         names of the aforesaid three brothers continued in the records, and they
         were recognised as maurusi kashtkars, and, with the coming into force
         of the U.P. Zamindari Abolition and Land Reforms Act in the area, they
         became entitled to be treated as bhumidhar tenure holders.
    4.          It is alleged that, taking advantage of the absence of his brothers,
         Shri Jawahar Lal Shah procured mutation of his name exclusively over
         the entire land, though he was entitled only to one-third share.
         According to the Petitioners, despite requests, no partition was effected.
         On the other hand, it is the case of Respondents No. 6 to 8, the sons of
         late Jawahar Lal Shah, that the entries were valid and that their
         predecessor had also executed a will in his favour.
    5.          Shri Jawahar Lal Shah passed away on 27.09.1990. He was
         succeeded by his three sons, who are Respondents No. 6, 7 and 8
         herein. Disputes arose thereafter, leading the Petitioners, who are the
         sons of the other two brothers, to file a declaratory suit on 07.09.1991
         under Section 229-B of the U.P. Zamindari Abolition and Land
         Reforms Act before the Sub-Divisional Magistrate/Assistant Collector,
         Haldwani. They sought a declaration of their 1/3rd share each in the
         land and consequential correction of the revenue records.
    6.          The trial court dismissed the suit by judgment dated 14.12.2006
         (decree dated 18.12.2006). The Petitioners thereafter preferred ZA


                                                                                                            2
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

         Appeal Nos. 98 (2006-07) and 84 (2007-08) before the Additional
         Commissioner, Kumaon Mandal, Nainital. By judgment dated
         26.10.2010, the appeals were allowed. The order of the trial court was
         set aside, and it was held that the Petitioners were entitled to 1/3rd
         share each, while the remaining 1/3rd share vested in the heirs of late
         Shri Jawahar Lal Shah. All such heirs were declared to be bhumidhar
         tenure holders.
    7.          Aggrieved, Respondents No. 6 and 7 preferred Second Appeal
         No. 03 of 2010-11 under Section 331 of the U.P. Zamindari Abolition
         and Land Reforms Act before the Additional Chief Revenue
         Commissioner, Circuit Court, Nainital. The appellate authority, by the
         impugned order dated 01.10.2011, allowed the second appeal. It was
         observed that since one of the parties (Madan Lal Shah) had
         predeceased the decree of the first appellate court and substitution of
         his legal heirs had not been carried out, the decree could not stand.
         Certain discrepancies in the description of the land were also noted.
         Consequently, the decree dated 26.10.2010 was set aside.
    8.          It is against this order of the Additional Chief Revenue
         Commissioner that the Petitioners have approached this Court, praying
         for restoration of the judgment and decree dated 26.10.2010.
    9.          Learned counsel appearing for the Petitioners assailed the
         impugned order dated 01.10.2011 of the Additional Chief Revenue
         Commissioner on multiple grounds, both of procedure and of
         substance.
    10.         At the outset, it was submitted that the impugned order had been
         rendered in the second appellate jurisdiction under Section 331 of the
         U.P. Zamindari Abolition and Land Reforms Act. By its very nature,
         such jurisdiction is circumscribed and can be exercised only when a
         substantial question of law arises. It was argued that in the present case,


                                                                                                            3
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

        the Additional Chief Revenue Commissioner did not frame any
        substantial question of law, nor did he indicate what legal issue
        warranted interference. Instead, the appeal was decided summarily,
        which, according to the Petitioners, is a clear jurisdictional error that
        vitiates the order in its entirety.
    11.         Learned counsel further urged that the first appellate court's
        judgment dated 26.10.2010 was a well-reasoned decision rendered after
        appreciating both oral and documentary evidence. That court had
        examined the lineage of succession from late Heera Lal Shah, who was
        the original recorded tenure holder. It correctly held that upon his death
        in 1964, his three sons, namely Jawahar Lal Shah, Chandra Lal Shah
        and Kailash Lal Shah, became co-tenure holders in equal shares.
        Consequently, the Petitioners, being the sons of Chandra Lal Shah and
        Kailash Lal Shah, were entitled to succeed to their respective one-third
        shares. The remaining one-third was rightly held to vest in the heirs of
        late Jawahar Lal Shah. The decree of 26.10.2010 thus restored the
        balance envisaged by law, which the Additional Chief Revenue
        Commissioner set aside without adequate reasons.
    12.         It was next contended that the reasoning adopted in the impugned
        order, that the decree of the first appellate court was a nullity because it
        stood partly in favour of a deceased person, namely Madan Lal Shah,is
        misconceived. The Petitioners' learned counsel submitted that under
        Order 22 Rule 4(3) of the Code of Civil Procedure, where no
        application for substitution of heirs is made within the prescribed
        period, the proceedings abate only as against the deceased party. Such
        abatement does not vitiate the entire proceedings nor render the decree
        in favour of the surviving parties invalid. Therefore, even assuming that
        substitution had not been carried out in time, the decree recognising the
        Petitioners' shares could not have been annulled in toto.


                                                                                                            4
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

    13.         Learned counsel for the Petitioners also placed reliance on
        Section 87 of the U.P. Tenancy Act, 1939, to submit that even under the
        tenancy law, proceedings do not abate in their entirety upon transfer or
        devolution of interest during pendency. At the highest, abatement is
        only qua the deceased party if substitution is not made, and the rights
        of surviving parties remain unaffected. It was contended that the
        Additional Chief Revenue Commissioner erred in treating the decree of
        26.10.2010 as a nullity in toto on account of the death of Madan Lal
        Shah, which is contrary to the statutory mandate.
    14.         Learned counsel also drew attention to the prolonged history of
        the dispute. It was pointed out that the Petitioners had instituted their
        declaratory suit under Section 229-B as far back as 1991, seeking
        recognition of their shares in the land. That suit was dismissed by the
        trial court in 2006, but the appellate authority, in 2010, rectified the
        error and granted them the relief they were entitled to. To unsettle such
        findings after more than two decades of litigation, on what the
        Petitioners described as hyper-technical grounds, causes grave
        prejudice and defeats the ends of justice.
    15.         Learned counsel also highlighted that the Additional Chief
        Revenue Commissioner failed to consider the principle that mutation
        entries do not create or extinguish title, but are only for fiscal purposes.
        It was submitted that the exclusive entry of Jawahar Lal Shah's name in
        the revenue records, obtained during the service tenure of his brothers
        away from Haldwani, could not confer absolute ownership. The
        appellate court, in 2010, had rightly corrected this and declared all three
        branches to be entitled co-tenure holders.
    16.         It was thus prayed that the writ petition be allowed, the order
        dated 01.10.2011 be set aside, and the decree dated 26.10.2010 of the
        Additional Commissioner be restored.


                                                                                                            5
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

    17.         Per contra, learned counsel for Respondents No. 6 and 7
        supported the impugned order. It was contended that the decree dated
        26.10.2010 of the Additional Commissioner was unsustainable as it had
        the effect of granting relief in favour of Madan Lal Shah, who had
        predeceased the decree, without substitution of his heirs. In law, it was
        argued, no decree could have been passed in favour of a deceased
        person, and the Additional Chief Revenue Commissioner was therefore
        justified in holding the decree to be a nullity.
    18.         It was further submitted that the trial court had, by its order dated
        14.12.2006, dismissed the Petitioners' claim after appreciating the
        evidence. The first appellate court had interfered without any justifiable
        reason. The trial court had correctly recorded that the Petitioners failed
        to establish their co-tenancy rights, whereas the Respondents'
        possession and title through succession and certain transactions stood
        established.
    19.         The learned Standing Counsel for the State adopted the
        arguments advanced on behalf of the private Respondents and
        submitted that the impugned order was passed within the jurisdiction of
        the Additional Chief Revenue Commissioner and does not warrant
        interference in supervisory jurisdiction.
    20.         Heard learned Counsel for the Parties and perused he records.
    21.         The first issue that falls for consideration concerns the scope of
        jurisdiction vested in this Court while dealing with a second appeal
        under Section 331 of the U.P. Zamindari Abolition and Land Reforms
        Act. The provision, by its express language, restricts the interference of
        the second appellate court to cases where a substantial question of law
        is involved. The scheme is in pari materia with Section 100 of the Code
        of Civil Procedure, the consistent interpretation of which has been that
        the jurisdiction is not to be exercised as a third court of fact, but only in


                                                                                                            6
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

        circumstances where a question of law of recurring consequence or
        general importance requires adjudication
    22.         In the present case, a plain reading of the impugned order reveals
        that no substantial question of law was formulated by the Additional
        Chief Revenue Commissioner. Instead, the appeal was allowed on the
        twin grounds, namely:
                (i)      that the decree of the first appellate court stood in favour of
                         one Madan Lal Shah, who had predeceased the judgment
                         without substitution of his heirs; and
                (ii)     (ii) that certain discrepancies in the measurement of the
                         land area existed between the plaint and the decree. Neither
                         of these issues qualifies as a substantial question of law to
                         justify interference. The omission to formulate such a
                         question strikes at the very root of jurisdiction, and on this
                         ground alone, the impugned order is rendered vulnerable.
    23.         Adverting to the merits, the central issue pertains to the
        devolution of rights consequent upon the demise of late Shri Heera Lal
        Shah in the year 1964. Section 171 of the U.P. Zamindari Abolition and
        Land Reforms Act, 1950, is explicit in providing that, upon the death of
        a bhumidhar, his interest devolves upon his heirs, who inherit as co-
        tenure holders in equal shares, save as otherwise provided by law
    24.         It is undisputed that late Shri Heera Lal Shah was survived by
        three sons, namely Jawahar Lal Shah, Chandra Lal Shah and Kailash
        Lal Shah. By operation of Section 171, each of them acquired a one-
        third share in the holding. Upon their demise, their respective heirs
        stepped into their shoes. The Petitioners, being the sons of Chandra Lal
        Shah and Kailash Lal Shah, thus acquired one-third shares each, while
        the heirs of late Jawahar Lal Shah inherited the remaining one-third.




                                                                                                            7
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

        This statutory position flows directly from Section 171 and admits of
        no ambiguity.
    25.         It is well settled that mutation entries are not conclusive of title;
        they are fiscal in nature and serve the purpose of revenue collection.
        The exclusive entry of Jawahar Lal Shah's name in the revenue papers,
        procured at a time when his brothers were away in service, could not
        divest the shares of the other two branches, nor enlarge his own. The
        first appellate court, in its judgment dated 26.10.2010, rightly applied
        this principle and restored the lawful shares of the Petitioners alongside
        those of the heirs of late Jawahar Lal Shah.
    26.         The second appellate court, however, interfered on the ground
        that one of the parties in whose favour the decree stood, namely, Madan
        Lal Shah, had died before the appellate judgment, and his heirs were
        not substituted. The law on this point is clear. Under Order 22 Rule 4 of
        the Code of Civil Procedure, in the event of non-substitution, the
        proceedings abate only as against the deceased party. Such abatement
        does not nullify the proceedings in their entirety, nor does it invalidate
        the relief granted to other surviving parties.
    27.         It is further significant to observe that Section 87 of the U.P.
        Tenancy Act, 1939, which continues to govern proceedings under the
        Zamindari Abolition and Land Reforms Act, embodies the principle
        that the transfer of a holding or devolution of interest during the
        pendency of a suit does not render the proceeding infructuous. The
        transferee or heir may, with the leave of the court, be substituted in
        place of the original party. In default of such substitution, abatement is
        confined only to the interest of the deceased or transferred party. The
        entire suit or appeal does not fail.
    28.         In the present case, the Additional Chief Revenue Commissioner,
        while setting aside the decree of 26.10.2010, proceeded on the


                                                                                                            8
Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court,
Nainital, Uttarakhand and Ors.

                                                                                     Ashish Naithani J.
                                                                                           2025:UHC:7542

        assumption that the decree was a nullity in toto because one Madan Lal
        Shah had predeceased the judgment and his heirs were not brought on
        record. Such an approach runs contrary not only to the settled law
        under Order 22 CPC but also to the express statutory mandate of
        Section 87. Even if the decree could not be enforced to the benefit of
        the deceased Madan Lal Shah, the rights of the surviving co-sharers,
        including the Petitioners, could not be extinguished.
    29.         This Court therefore finds that the impugned order overlooks the
        combined operation of Section 87 of the Tenancy Act and Order 22
        CPC, both of which safeguard continuity of proceedings and protect the
        rights of surviving parties.
    30.         The other reasoning adopted by the second appellate court
        pertains to alleged discrepancies in the measurement of the disputed
        land. A careful perusal shows that the differences are marginal and stem
        from clerical variations between the pleadings and the decree. The
        identity of the holding, its location in Village Damuadunga, and its
        succession history are not in dispute. It is well established that such
        descriptive errors cannot override the substantive rights flowing from
        succession under Section 171. The first appellate court was correct in
        recognising the Petitioners' shares notwithstanding such discrepancies.

                                                ORDER

In view of the foregoing discussion and for the reasons recorded hereinabove, the writ petition is hereby allowed.

The impugned order dated 01.10.2011, passed by the Additional Chief Revenue Commissioner, Circuit Court, Nainital in Second Appeal No. 03 of 2010-11, is hereby quashed and set aside.

Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court, Nainital, Uttarakhand and Ors.

Ashish Naithani J.

2025:UHC:7542

The judgment and decree dated 26.10.2010, rendered by the Additional Commissioner, Kumaon Mandal, Nainital in Appeal Nos. 98 (2006-07) and 84 (2007-08), are hereby restored.

Consequently, it is declared that the Petitioners, namely Atul Shah and Aseem Shah, are each entitled to one-third share in the disputed property, while the remaining one-third share shall vest in the heirs of late Shri Jawahar Lal Shah.

No order as to costs.

(Ashish Naithani J.)

Dated:26.08.2025

Writ Petition (M/S) No. 132 of 2012, Atul Shah and another Vs Addl. Chief Revenue Commissioner, Circuit Court, Nainital, Uttarakhand and Ors.

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