Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 7]

Supreme Court of India

National Textile Corporation And ... vs State Of Maharashtra And Others on 12 April, 1977

Equivalent citations: 1977 AIR 1566, 1977 SCR (3) 525

Author: A.C. Gupta

Bench: A.C. Gupta, P.S. Kailasam

           PETITIONER:
NATIONAL TEXTILE CORPORATION AND ANOTHER

	Vs.

RESPONDENT:
STATE OF MAHARASHTRA AND OTHERS

DATE OF JUDGMENT12/04/1977

BENCH:
GUPTA, A.C.
BENCH:
GUPTA, A.C.
KAILASAM, P.S.

CITATION:
 1977 AIR 1566		  1977 SCR  (3) 525
 1977 SCC  (3)	 4


ACT:
	      Sick Textile   Undertakings  (Nationalisation)	Act,
	1974--Incumbrance-Meaning of--Notification issued under Land
	Acquisition Act--If an incumbrance.



HEADNOTE:
	    The state Government issued two notifications under	 ss.
	4  and	6  of the Land Acquisition Act	seeking	 to  acquire
	certain	 land belonging to a textile mill. When the  Letters
	Patent	Appeal of the 'Textile mill was pending	 before	 the
	High Court the mill was taken over by the Central Government
	and  later  the appellant was substituted for  the  original
	appellant.
	    By	virtue	of  s. 3 of the	 Sick  Textile	Undertakings
	(Nationalisation)  Act,	 1974 the management of	 every	sick
	textile mill vested absolutely in the Central Government and
	later  in the appellant.  Section 4(2) of the  Act  provides
	that  all  property which vested in the	 Central  Government
	shall,	by  force of such vesting, be freed  and  discharged
	from trust, obligation, mortgage, charge, lien and all other
	incumbrances affecting it and any attachment, injunction  or
	decree	or  order of any court restricting the use  of	such
	property  in any manner shall be deemed to have	 been  with-
	drawn.	 The  appellants'  contention  that  by	 reason	  of
	ss.4(2)the  two	 notifications must be held to	have  become
	ineffective  because the section provides that all  property
	vested	in  the Central Government shall be  free  from	 all
	incumbrances affecting it was rejected by the High Court.
	Dismissing the appeal to this Court,
	HELD : The High Court was right in its view that the notifi-
	cations	 issued	   under ss 4 and 6 of the Land	 Acquisition
	Act  were not incumbrances and could   not be held  to	have
	become	inoperative  on the land  vesting  in  the   Central
	Government. [528 B]
	      1.The  term "incumbrance" has not been defined in	 the
	Act,   The  dictionary	meaning given to  incumbrance  is  a
	claim,	lien or liability attached to property.	  An  incum-
	brance	in  this sense has to be a liability  "attached	  to
	property".   a burden or liability that runs with the  land.
	The notifications issued under the Land Acquisition Act	 are
	not a burden or liability attached to the property.[528 B]
	    2.	"Incumbrance" in the context of s. 4(2)	 means	some
	burden or liability attached to the property ,like mortgage,
	charge,	 lien  etc.  That this is so would appear  from	 the
	words  'all other incumbrances affecting it".	Having	said
	that  the vesting will be free from trust etc.,	 sub-s.	 (2)
	goes   on  to  add  that  "any	attachment.  injunction	  or
	decree	....  shall be deemed to be withdrawn" upon vesting.
	If  "incumbrance" meant any kind of fetter, any	 attachment,
	injunction or decree or order restricting use of the proper-
	ty  would  be included in "all other  incumbrances"  and  it
	would have been quite unnecessary to mention them  separate-
	ly.   This means that fetters on the property  like  attach-
	ment, injunction or decree or order of any court restricting
	the use of the property which are deemed to have been  with-
	drawn  upon. the property vesting in the Central  Government
	are  not really incumbrances within the meaning of the	word
	as  used in s.4(2) [528 E-G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 309 of 1976.

Appeal by Special Leave from the Judgment and Order dated the 22nd January, 1975 of the Bombay High Court in Appeal No. 106 of 1969 in Misc. Petition No. 320 of 1964. 7-502 SCI/77 526 I. N. Shroff and H.S. Parihar for the Appellants. M.N. Shroff for Respondents 1 and 2.

V.P. Ram an, Addl. Sol. Genl, K.J. John and Shri Narain for Respondent No. 3.

The Judgment of the Court was delivered by GUPTA, J. Ahmedabad Jupiter Spinning Weaving and Manu- facturing Company Limited was the owner of 5900 Sq. yds of land forming part of its mill premises at Lower Parel in Bombay which was sought to be acquired by the Maharashtra Government for a municipal school. Notifications under sections 4 and 6 were issued on June 19, 1961 and May 29, 1964 respectively. The company filed a petition in the Bombay High Court challenging the validity of the notifica- tions on several grounds. A single Judge of the High Court having dismissed the writ petition on August 11, 1969 the company preferred a. letters patent appeal. During the pendency of the appeal, the management of the company was taken over by the Central Government on October 8, 1972 under the Industries (Development and Regulation) Act, 1951. On September 21, 1974 an ordinance called the Sick Textile Undertakings (Nationalisation) Ordinance, 1974 was .promulgated by virtue of which the textile undertaking of the company the 'management of which had been taken over by the Central Government, vested absolutely in the Central Government with effect from the "appointed day", which was April 1, 1974, and immediately thereafter stood transferred and vested in the National Textile Corporation. The Ordi- nance was later replaced by the Sick Textile Undertakings (Nationalisation) Act, 1974 (hereinafter referred to as Sick Textile Act). Sections 3 and 4 of the Act are as follows:

Acquisition of rights of owners in respect of sick textile undertakings.
"3. (1 ) On the appointed day every sick textile taking and the right title and interest of the owner in relation to every such sick textile undertakings shall stand transferred to, and shall vest absolutely in, the Central Government.
(2) Every sick textile undertaking which stands vested in the Central Government by virtue of sub-Section (1 ) shall, immediately after it has so vested, stand transferred to, and vested in, the National Textile Corpora-

tion.

General effect of vesting

4. (1 ) The sick textile undertaking referred to in section 2 shall be deemed to include all assets, rights, leaseholds, powers, authorities and privileges and all property, movable and immovable, including lands, buildings, workshops, stores, instru- ments, machinery and equipment, cash balances, cash on hand, reserve funds, investments and book debts and all other rights and interests in, or arising out of, such property as were immediately before the appointed 527 day in the ownership, possession, power or control of the owner of the sick textile undertaking, whether within or outside India, and all books of account, registers and all other documents of whatever nature relating thereto and shall also be deemed to include the liabilities and obligations speci- fied in sub-section (2) of section 5.

(2) All property as aforesaid which have vested in the Central Government under sub- section (1) of section 3 shall, by force of such vesting, be freed and discharged from any trust, obligation, mortgage, charge, lien and all other incumbrances affecting it, and any attachment, injunction or decree or order of any court restricting the use of such property in any manner shall be deemed to have been withdrawn."

The other sub-sections of section 4 are not relevant for the present purpose.

The National Textile Corporation applied to the High Court for being substituted in place of the original appel- lant in the letters patent appeal which was pending and the application was allowed. The main contention on behalf of the substituted appellant in the High Court was that the two notifications under sections 4 and 6 of the Land Acqui- sition Act must be held to have become ineffective in view of section 4(2) of the Sick Textile Act which provides that-all property which vests in the Central Government under section 3(1) does so free from all "incumbrances affecting it." The High. Court dismissed the appeal hold- ing that the notifications under the Land Acquisition Act were not incumbrances within the meaning of section 4(2) of the Sick Textile Act. In the appeal before us filed with special leave obtained from this Court, the National Textile Corporation questions the correctness of the view taken by the High Court.

Thus the only question for determination in the appeal is whether the notifications issued under the Land Acquisi- tion Act are incumbrances within the meaning of the word as used in section 4(2} of the Sick Textile Act. Section 3 and the first two sub-sections of section 4 of the Sick Textile Act are the only provisions relevant in this context. Section 3 provides that on the appointed day every sick textile undertaking shall vest absolutely in the Central Government, and then in the National Textile Corporation. Subsection (1 ) of section 4 states that the undertakings vesting in the Central Government under section 3 shall be deemed to include all assets, rights and interests in the ownership, possession or control of the owners of such undertakings immediately before the appointed day. Sub- section (2) of section 4 provides that all property vesting in the Central Government under section 3 shall, "by force of such vesting, be freed and discharged from any trust, obligation, mortgage, charge, lien and all other incum- brances affecting it, and any attachment, injunction or decree or order of any court restricting the use of such property in any manner shall be deemed to have been with- drawn".

Counsel for the appellant argues that sub-section (2) of section 4 is intended to vest the sick textile undertakings in the Central Govern-

528

ment free from all fetters, and the notifications issued under the Land Acquisition Act which had the effect of freezing the price of the land were fetters falling in the category of "other incumbrances" mentioned in section 4(2) of the Sick Textile Act. The term 'incumbrance' has not been defined in the Act. In Wharton's Law lexicon incum- brance is described as being a claim, lien or liability, attached to property. This is the sense in which the term is ordinarily used. An incumbrance in this sense' has to be a liability "attached to property", it must be a burden or liability that runs with the land, as the High Court has held. But a notification issued by the Government under the Land Acquisition Act is not a burden Or liability that is attached to the property. The sovereign right of the State to take proceedings for the acquisition of any land for public purpose is similar to its right to impose a tax on the land which is paramount to the ownership over the land and outside it". [see The Collector of Bombay v. Nusserwanji Rattanji Mistri & others [1955] 1 SCR 1311 (at 1323). Under sub-section (2) of section 4 of the Sick Tex- tile Act all property which have vested in the Central Government under section 3 (1) shall be freed and discharged from any trust, obligation, mortgage, charge, lien and all other incumbrances affecting it, and any attachment, injunction or decree or order of any court restricting the use of such property shall be deemed to have been withdrawn. Counsel for the respondent. State of Maharashtra, submits that the term incumbrance should take colour from the dif- ferent kinds of burden on the land specified in section 4(2) preceding the words all other incumbrances"it is argued that incumbrance in the context means' Some burden or li- ability that is attached to the property ,like mortgage, charge, lien That this is so would also appear from what follows the words "all other incumbrances affecting it". Having said that the vesting will be free from trust, obligation, mortgage, charge, lien and all other incum- brances affecting it. sub-section (2) goes on to add that "any attachment. injunction or decree or order of any court restricting the use of such property in any manner shall be deemed to have been withdrawn" upon vesting. If the appel- lant's construction of the provision were correct, and incumbrance meant any kind of fetter, any attachment, in- junction or decree or order restricting the use of the property would be included in "all other incumbrances" and it would have been quite unnecessary to mention them sepa- rately. This makes it clear that fetters on the property like attachment, injunction or decree or order of any court restricting the use of the property which are deemed to have been withdrawn upon the property vesting in the Central Government are not really incumbrances within the meaning of the word as used in sub-section (2) of section 4. We therefore agree with the High Court that the notifica- tions issued under sections 4 and 6 of the Land Acquisition Act are not incumbrances and cannot be held to have become inoperative on the land in question vesting in the Central Government.

The appeal is dismissed but in the circumstances of the case without any order as to cost.

	P. B.R.					   Appeal dismissed.
	529