Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhanwar Lal & ANR Vs. Regional Settlement Commissioner, Jaipur, Cum-Custodian [1965] INSC 132 (6 May 1965)
1965 Latest Caselaw 132 SC

Citation : 1965 Latest Caselaw 132 SC
Judgement Date : 06 May 1965

    
Headnote :

The appellants\' predecessors were listed as mortgagees in the village records for a property owned by individuals who later moved to Pakistan.



The Custodian of Evacuee Property issued a notice under section 7(1) of the Administration of Evacuee Property Act, 1950 to these individuals and the appellants\' predecessors, claiming that the latter were illegally occupying the property and requesting them to explain why the property should not be classified as evacuee property. This notice was posted in a prominent location in the village.



However, the notice could not be delivered to the appellants\' predecessors, as they had passed away long before the notice was issued. With no objections raised, the Custodian declared the property as evacuee property. Additionally, no measures were taken to distinguish the interests of the evacuees from those of the mortgagees under the Evacuee Interest (Separation) Act. The appellants subsequently filed a writ petition in the High Court to annul the order declaring the property as evacuee property and to prevent the respondent from interfering with their possession. The High Court dismissed the petition, ruling that issuing the notice to the appellants\' predecessors constituted adequate compliance with section 7(1) of the Act. The appellants then appealed to this Court.



HELD: The Custodian is entitled to determine whether a property has become evacuee property based on the information at hand and can issue notices to interested parties based on that information. There is no requirement for a comprehensive inquiry into the status of all interested parties in the alleged evacuee property. The Custodian fulfilled the obligations of section 7(1) of the Act by notifying the appellants\' predecessors, who lived elsewhere, despite not knowing their status regarding life or death. However, the notice was ineffective since the predecessors had died prior to its issuance. [165 D-H] Abdul Hokim Khan v. The Regional Settlement Commissioner, [1962] 1 S.C.R. 531, was referenced.



The contested order did not impact the rights of the appellants, if any, as mortgagees. Therefore, the failure to issue a notice to the appellants was inconsequential, as the subsequent order did not affect their interests. The rights of the evacuees in the property, as established by the later order, were transferred to the Custodian, which included the rights of equity of redemption. This indicates that the Custodian held the property subject to any mortgagee rights of the appellants. [166 A-B, E-F] Until appropriate actions were taken under the Evacuee Interest (Separation) Act to delineate the interests of the evacuees from those of the appellants, who claimed to be the mortgagees, the Custodian could not take any action against the appellants or their tenants who were reportedly in possession of the property in question. [167 A-B]

 

Bhanwar Lal & ANR Vs. Regional Settlement Commissioner, Jaipur, Cum-Custodian [1965] INSC 132 (6 May 1965)

06/05/1965 DAYAL, RAGHUBAR DAYAL, RAGHUBAR SUBBARAO, K.

BACHAWAT, R.S.

CITATION: 1965 AIR 1885 1966 SCR (1) 163

ACT:

Administration of Evacuee Property Act, 1950 (31 of 1950)--Notice under s. 7(1) to deceased Mortgagees-Whether sufficient--No Separation proceedings--Rights of Custodian.

HEADNOTE:

The names of the predecessors of the appellants were recorded as mortgagees in the villages records in respect of a property, owned by persons who later migrated to Pakistan.

The Custodian of Evacuee Property issued a notice under s. 7(1) of the Administration of Evacuee Property Act, 1950 to these persons and the predecessors of the appellants stating that the predecessors of the appellants were in illegal possession of the property and to show cause why the property should not be declared as evacuee property. The notice was affixed at a conspicuous place in the village.

It could not be served on the predecessors of the appellants who had died long before the issue of the notice. Since no objections were filed, the Custodian declared the property as evacuee property. No action was also taken to separate the interest of the evacuees from those of the mortgagees under the Evacuee Interest (Separation) Act. The appellants filed a writ petition in the High Court for quashing the later order declaring the property as evacuee property and to restrain the respondent to interfere with their possession. The High Court dismissed the petition holding that issue of the notice to the predecessors of the appellant, was sufficient compliance tinder s. 7(1) of the Act. In appeal to this Court.

HELD : The Custodian can form his opinion about any property having become evacuee property on the basis of information available to him, and issue notice to persons interested also on the basis of such information. He is not expected to hold a general. inquiry of the persons interested in the alleged exacue property. lie had complied with the requirements of s. 7(1) of the Act to give notice to the predecessors of the appellants who resided at -some other place and about whom he could have no knowledge whether they were alive or not. The notice was, however, ineffective and not good as the predecessors of the appellants had died long before. [165 D-H] Abdul Hokim Khan v. The Regional Settlement Commissioner, [1962] 1 S.C.R. 531, followed.

The impugned order did not affect the rights of the appellants, if any as mortgagees. The non-issue of the notice to the appellants therefore was of no consequence as the order subsequently passed without the issue of the notice to them did not affect their interest. By virtue of the latter order, the rights of the evacuees in the property suit vested in the Custodian and those right:, consisted of the rights of equity of redemption. This means that the Custodian held the property subject to the mortgagee rights, if any, of the appellants. [166 A-B, E-F] So long as proper action under the Evacuee Interest (Separation) Act was not taken to separate the interest of the evacuees and the appellants 164 who claimed to be the mortgagee the Custodian could not take any action against the appellants or their tenants who were said to be in possession of the property in suit. [167 A-B]

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 244 of 1965.

Appeal bY special leave from the judgment and order dated April 7, 1964 of the Rajasthan High Court in D.B. Writ Petition No. 192 of 1960.

B. R. L. Iyengar, S. K. Mehta and K. L. Mehta, for the appellants.

D. R. Prem and B. R. G. K. Achar, for respondent No. 1.

The Judgment of the Court was delivered by Raghubar Dayal, J. Ibrahim and Khurshed, brothers, sons of Paneh Ali, Isak and Baggu, sons of Jawaye, owned Khasra No.

26, measuring 20 bighas, at village Alipore, Tehsil Hanumangarh. They migrated to Pakistan. The Assistant Custodian of Evacuee Property, Hanumangarh, issued notice under s. 7(1) of the Administration of Evacuee Proper Act.

1950 (Act XXXI of 1950) hereinafter called the Act, to these persons and also to Hazari, son of Chuni and Magha, son of Kana, stating therein that Ibrahim and others had gone to Pakistan and that Hazari and Magha were in :Illegal possession of the land. They were all required to show cause why the land be not declared evacuee property. The notice was affixed at a conspicuous place in village Alipore. The notice could not be served on Hazari and Magha as they had died long berore the issue of notice in 1955.

No objections were filed and on April 7, 1955 the Assistant Custodian declared Ibrahim, Khurshed, Isak and Baggu evacuee$ and the aforesaid property evacuee property.

Bhanwar Larson of Hazari and Rati Ram, grandson of Magha, filed a petition under Art. 226 of the Constitution in the Rajasthan High Court for the quashing of the order dated April 7, 1955 and for restraining the Regional Settlement Commissioner, Jaipur, the Managing Officer of acquired Evacuee Property, Ganganagar, the Tehsildar, Hanumangarh, from interfering with their possession over the property declared to be evacuee property. They alleged that one Paneh Mohamad, father of Ibrahim and Khurshed, had mortgaged this property to Hazari and Magha in 1931, that the mortgagees had been in possession of the property, that they did not get any notice of the proceedings taken by the Assistant Custodian and were informed of his order in 1959 by their tenants 165 in the land in suit when the allottees of the land were taking steps to recover possession. The, writ petition was dismissed by the High Court which held that the issue of notice to Hazari and Magha was sufficient compliance with the requirements of sub-s. ( 1 ) of s. 7 of the Act as the Custodian had not to make any preliminary enquiry about the persons who might be interested in the property of the alleged evacuee. It is against this order that Bhanwar Lal and Rati Ram have filed this appeal by special' leave.

Section 7 (1) of the Act reads "Where the Custodian is of opinion that any property is evacuee property within the meaning of this Act, he may, after causing notice thereof to be given in such manner as may be prescribed to the persons interested, and after holding such inquiry into the matter as the circumstances of the case permit, pass an order declaring any Such property to be evacuee property." The Custodian can form his opinion about any property having become evacuee property on the basis of information available to him. It has been so held in Abdul Hakim Khan v. The Regional Settlement Commissioner(1). He can issue notice to the persons interested also on the basis of information available to him. He is not expected to hold a general inquiry of the persons interested in the alleged evacuee property. In the present case it appears that the village records about the land in suit which is agricultural. recorded the names of Hazari and Magha as mortgagees and that the Assistant Custodian could consider them to be the persons interested. He could have had no information whether these mortgagees who resided at some other place were alive or not. He complied with the requirements of sub-s. (1) of s. 7 to give a notice to Hazari and Magha. The notice however was ineffective and not good as Hazari and Magha had died long before. The question then arises whether the further Proceedings on the basis of this notice could affect the, interests of the mortgagees.

The interest of Ibrahim and others, the evacuees of the property in suit which was under mortgage, consisted of the equity of redemption in the property. It is this interest of theirs which could be declared evacuee property and the order of the Assistant Custodian dated April 7, 1955, declaring the aforesaid property to be evacuee property, really amounts to an order declaring the (1) [1962] 1 S.C.R. 1531.

166 right of Ibrahim and others in the equity of redemption evacuee property. The order cannot affect the mortgagee rights as lbrahim and others had no interest in the mortgagee rights.

It follows that the impugned order does not affect the rights of the appellants if any as mortgagees. The nonissue of the notice to the appellants therefore is of no consequence as the order subsequently passed without the issue of the notice to them does not affect their interest.

Reference in this connection may again be made to Abdul Hakim Khan's Case(1). In that case a number of persons had shares in certain property. Some of them migrated to Pakistan. The notice under s. 7(1) was issued to one of those persons who had not migrated to Pakistan. The Custodian declared the property of those who had migrated to be evacuee property and specified their share in the property. The other co-shares except the one to whom the notice was issued, challenged the validity of the order passed under s. II of the Evacuee Interest (Separation) Act, 1951 (Act LXIV of 1951), vesting the entire property in the Custodian. This Court held that the, objectors could not challenge the validity of the order under s. 7 of the Act as it did not affect their rights in the property. Similarly it can be said that the appellants in this case cannot challenge the validity of the proceedings on the notice issued by the Assistant Custodian and the order of the Assistant Custodian the property in suit to be evacuee property when that order does not affect the mortgagee rights of the appellants.

By virtue of the order dated April 7, 1955, this rights of the ,evacuees in the property in suit vest in the Custodian and those rights, is stated earlier, consist of the rights of equity of redemption. This means that the Custodian holds the property subject to the mortgagee rights, if any, of the appellants.

It has been conceded by Mr. Prem appearing for the respondents, that no action has been taken under the Evacuee Interest (Separation) Act, 1951. Section 10 of this Act empowers the competent officer to take all necessary measures for the purpose of separating the interest of the evacuees from those of the claimants in any composite property which, inter alia, means any property which or in which an interest has been declared to be evacuee property or has vested in the Custodian under the Act and in which the interest of the evacuee is subject to mortgage in any form in favour of a person not being an evacuee. It is only after such separation of the interests of the evacuee and (1) [1962] I S.C.R. 531.

167 the claimants in the composite property that the evacuee interest -gets vested in the Custodian free from all encumbrances. It follows that so long as proper action under the Evacuee interest Separation Act is not taken to separate the interest of the evacuees and the appellants who claim to be mortgagees, the Custodian cannot take any action against the appellants or their tenants who are said to be in possession of the property in suit.

The result then is that we dismiss the appeal and confirm the order of the Court below with respect to the validity of the order of the Assistant Custodian dated April 7, 1955.

We allow the appeal with respect to the prayer for restraining the Regional Settlement Commissioner and others, respondents 1 to 3, from interfering with the possession of the appellants or their tenants. We order the parties to bear their own costs throughout.

 

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 : MAIMS

 
 
Latestlaws Newsletter