Supreme Court of India
Kallu Etc vs State Of U.P. And Ors on 24 October, 1989
Equivalent citations: 1990 AIR 477, 1989 SCR SUPL. (1) 567, AIR 1990 SUPREME COURT 477, 1989 ALL. L. J. 1339, (1989) 4 JT 448 (SC), 1990 SCC (SUPP) 91, (1990) 1 ALL WC 42, (1990) 1 SCJ 552, AIRONLINE 1989 SC 237
Bench: K.N. Saikia, Kuldip Singh
PETITIONER:
KALLU ETC.
Vs.
RESPONDENT:
STATE OF U.P. AND ORS.
DATE OF JUDGMENT24/10/1989
BENCH:
NATRAJAN, S. (J)
BENCH:
NATRAJAN, S. (J)
SAIKIA, K.N. (J)
KULDIP SINGH (J)
CITATION:
1990 AIR 477 1989 SCR Supl. (1) 567
1990 SCC Supl. 91 JT 1989 (4) 448
1989 SCALE (2)946
ACT:
U.P. Imposition of Ceiling on Land Holdings Act, 1960:
Section 4A--'Irrigated land'--Determination of--Whether two
crops should be grown on entire extent of land holding.
HEADNOTE:
The appellants had Fried separate writ petitions in the
High Court challenging the basis for determination of 'irr-
igated land' under section 4A of the U.P. Imposition of
Ceiling on Land Holdings Act, 1960. In view of conflicting
interpretations given earlier by Single Judges of that High
Court, a reference was made to the Division Bench in the
case of the petitioner/appellant Kallu Following the ratio
laid down by the Division Bench in Kallu v. State of U.P.,
[1979] A.L.J. 1113 the writ petitions were dismissed.
Before this Court, the appellants disputed the correct-
ness of the view taken by the Division Bench, and contended
that in order to classify a land as irrigated land, there
should be evidence of 'assured irrigation' and, secondly,
that the two crops in a Fasli year should have been raised
on the entire extent of the land and not in a portion of
land alone.
Dismissing the appeals, this Court,
HELD: (1) The Uttar Pradesh Imposition of Ceiling on
Land Holdings Act, 1960 is a piece of social legislation for
achieving the several objectives set out in the preamble. In
order to give greater thrust to the objects underlying the
Act, the Legislature has changed the basis for reckoning the
ceiling area from that of 'fair quality land' to that of
'assured irrigation facilities' available to a land. [574C-
D]
(2) On a reading of section 4A, it may be seen that the
Legislature has prescribed different kinds of tests on the
basis of which the authorities have to determine whether a
land is irrigated or not for the purpose of determining the
ceiling area of a tenure holder. The two broad tests are (1)
availability of irrigation facilities and (2) the factum of
raising or the capability of the soil raising at least two
crops in an agricultural year. [573F-G]
568
(3) There is no merit in the contention that in addition
to the materials and records set out in the section there
must be independent evidence of assured irrigation facility
before ever a Prescribed Authority can form an opinion about
a land having assured irrigation facility. [574F]
(4) Sub-clause (b) of section 4-A cannot be read so as
to mean that two crops should have been grown on the entire
extent of a land having irrigation facility for classifying
the land as 'irrigated land' as it would have the effect of
limiting the operation of the sub-clause contrary to the
legislative intent. [575A]
(5) The classification has to be made with reference to
the potentiality of the land to yield two crops in one Fasli
year and not on the basis of the actual raising of two crops
on the entire extent of the land. [574H]
(6) The raising of two crops even on a portion of the
land will prove in the absence of material to show poor
quality of soil in portions of the land due to salinity etc.
the uniform nature and content of the soil of the entire
land. [575D]
JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3241 of 1979 etc. From the Judgment and Order dated 24.7.1979 of the Allahabad High Court in Civil Misc. Writ Petition No. 11370 of 1975.
M.V. Goswami and Dr. B.S. Chauhan for the Appellant. Prithvi Raj, R.S. Rana and Ashok K. Srivastava for the Respondents.
The Judgment of the Court was delivered by NATARAJAN, J. In these appeals by special leave, the appellants assail the interpretation given to certain provi- sions of Section 4A of the U.P. Imposition of Ceiling on Land Holdings Act, 1960 as amended by U.P. Acts 18 of 1973 and 20 of 1976 (hereinafter referred to as the Act) by the Allahabad High Court. Conflicting interpretations had been given by single judges on the relevant provisions and hence a reference was made in Kallu v. State of U.P. & Ors., [1979] A.L.I. 1113 to which connected writ petitions were tagged on to a Division Bench for an authoritative pro- nouncement on two questions viz.
569"1. What is the true scope and effect of sub- clause (b) of clause 'firstly' of Section 4-A?
2. In particular, whether the said sub-clause would take in the entire plot only if two crops were grown in every inch of the land covered by it."
The Division Bench, in its reported judgment Kallu v. State of U.P., [1979] A.L.J. 1113 has discussed the matter and answered the two questions as under:
"Clause 'firstly' of Section 4-A requires the Prescribed Authority to form an opinion as to whether, during the material Fasli years, irrigation facilities were available from such sources as are enumerated therein in respect of any crop. The relevant consideration is merely the existence of irrigation facilities and not its actual utilisation. This is under- standably so because if facilities are avail- able and yet a tenure holder neglects to make use of them there is no justifiable reasons why he should have an advantage over those who have been up and doing while he has chosen to be idle and asleep. We have already held that 'land' and 'plot' cannot be equated. If irri- gation facilities of the nature mentioned in sub-clause (a) of clause 'firstly' of Section 4-A are available only to a part of the total area of which a plot is comprised it cannot be held that irrigation facilities were available for the entire plot. In such cases, the Pre- scribed Authority on a correct interpretation of subclause (a) of clause 'firstly' will have to treat only that area of a tenure holder's plot as 'irrigated land' to which irrigation facilities were available. We are consequently of the opinion that if a large plot consist partly of an area to which irrigation facili- ties are available as also some to which irrigation facilities are not available only that area thereof will be covered by sub- clause (a) of clause 'firstly' to which irri- gation facilities were in fact available. Of course 'usar land' as defined in the Act and determined in the manner provided by the Rules will have to be excluded even though irriga- tion facilities may have been available to it. Similarly other varieties of land exempted under Section 6 will have to be excluded from consideration.
As far as sub-clause (b) of clause 'firstly' is concerned, the 570 requirement is 'that at least two crops were grown in such land in any one of the aforesaid years' (emphasis supplied) The expression such land, it is obvious, means land referred to in sub-clause (b) is 'in' and not 'over' and consequently if the crops were grown in any portion of the area of a plot to which irriga- tion facility was available under sub-clause
(a) of-clause 'firstly', the entire area to which irrigation facility was available shall have to be treated as land in which two crops were grown. The requirement of sub-clause (b) of clause 'firstly' of Section 4-A is not that every inch of the land to which irrigation facilities were available in the material years should have grown double crops. To take a hypothetical example, if to a plot of land consisting of 50 acres, irrigation facilities were available to an area of 20 acres and on any portion of such 20 acres at least two crops were grown in any of the years 1378 Fasli to 1380 Fasli, the entire area of 20 acres to which irrigation facilities were available will have to be treated as irrigated land for the purpose of sub-clause (b) of clause 'firstly' of Section 4A. The word 'in' is one of common use. If it is said that an individual lives in a particular building or locality it does not convey that he is in occupation of the entire building or locality.
Similarly when it is said that one has grown threes in a piece of land or raised crops therein, it does not signify that he has grown trees or raised crops over the entire land. When the legislature by amending the Act made availability of irrigation facilities the basis for determination of the ceiling area and surplus land instead of the quality of the land it must have had some purpose in mind. During the last decade farm-technology and agricultural science have made rapid progress and human ingenuity coupled with labour and application of scientific know-how has suc- cessfully converted even deserts into green belts provided water was available. Applica- tion of scientific methods has made possible improvement in soil quality and its fertility. It is not unreasonable to infer that when the Act was amended the legislature intended that if any land has irrigation facilities avail- able to it and is not 'usar land' and in some part of it 'dofash' crops have in fact been raised in any of the relevant 'fasli' years, a willing and hard working tenure-holder by application of modern agricultural appliance and fertilisers can improve the productivity of the land and consequently no premium should 571 be available to those who fail to do so. In this view of the matter, to take a concrete case to compute the area of a tenure-holder's irrigated land' under clause 'firstly' of Section 4A Prescribed Authority must find out the area of land to which irrigation facili- ties of the prescribed nature were available for any crop during the relevant Fasli years, exclude therefrom 'usar land' etc., and if it finds that over any part of such area at least two crops were grown it must hold the entire area of 'irrigated land'. Such an interpreta- tion resolves the problem which the Prescribed Authority would be faced with in determination of the 'irrigated land' of a tenure-holder where records reveal the growing of the crops on varying areas of his holding during the material Fasli Years."
"For the reasons given, our answer to question No. 1, passed by the learned single judge is as follows:
If in any portion of an area of plot or plots to which during the Fasli Years 1378 to 1380 irrigation facilities were available and over any portion of such area double crop had in fact been sown, the entire area 'of the plot to which irrigation facilities were available will be covered by clause 'firstly' of Section 4-A since both the condition laid in subclause (a) and (b) will be complied with."
"Our answer to question No. 2 is in the nega- tive.
In as far as a contrary view has been taken with regard to the scope of sub-clauses
(a) and (b) of clause 'firstly' of Section 4-A of the Act in Gasi Ram v. State of U.P., (supra) and similar opinion expressed in Surrinjpal Singh v. State of U.P., [1978] A.L.J. 1343 and Sitaram Tyagi v. State of U.P., (Writ No. 8115 of 1975 decided on 22nd September, 1978, 1978 AWC SCC 114 page 90 have not been correctly decided."
Thereafter, the writ petitions were placed before single judges for decision on merits and the petitions came to be dismissed. In Civil Misc. Writ Petition No. 11370 of 1975 it was held that plot Nos. 595 and 224 belonging to the peti- tioner had been rightly treated as irrigated land in their entirety for purposes of computation under the Act. Against that judgment, Civil Appeal No. 3241 of 79 has been 572 filed. In the other appeal which arises from the dismissal of Civil Misc. Writ Petition No. Nil of 84, leave has been granted confined only to Plot No. 466. The writ petition was dismissed following the ratio in Kallu v. State of U.P., (supra). Though the appeals are directed against the dis- missal of the two writ petitions, the real challenge in the appeals is to the ratio laid down by the Division Bench in Kallu v. State of U.P., (supra).
The appellants dispute the correctness of the view taken by the Division Bench and would contend that in order to classify a land as irrigated land, there should be evidence of 'assured irrigation and secondly the two crops in a fasli should have been raised on the entire extent of the land and not in a portion of the land alone.
The interpretation of the terms of Section 4-A of the Act assume importance because 'ceiling area' and 'surplus land' under the Act have to be computed on the basis of the 'irrigated land' held by a tenure holder. Originally, the 'ceiling area' under the Act was to be determined on the basis of 'fair quality land'. However, by amendments intro- duced by U.P. Act 18 of 1973 and U.P. Act 20 of 1976, 'cei- ling area' and 'surplus land' are to be determined with reference to the assured irrigation facilities available to land held by a tenure holder.
We may now have a look at the relevant portions of Section 4-A of the Act. They read as under:
"4-A. Determination of irrigated land.--The prescribed authority shall examine the relevant khasras for the yeas 1378 Fasli, 1379 Fasli and 1380 Fasli, the latest village map and such other records as it may consider necessary, and may also make local inspection where it considers necessary, and thereupon if the prescribed authority is of opinion-- firstly, (a) that irrigation facility was available for any land in respect of any crop in any one of the aforesaid years; by--
(i) any canal included in Schedule No. 1 of irrigation rates notified in Notification No. 1579/W/XXIII-62-W-1946, dated March 31, 1953, as amended from time to time; or 573
(ii) any lift irrigation canal; or
(iii) any State tube-well or a private irriga- tion work; and
(b) that at least two crops were grown in such land in any one of the aforesaid years; or secondly, that irrigation facility became available to any land by a State Irrigation work coming into operation subsequent to the enforcement of the Uttar Pradesh Imposition of Ceiling of Land Holdings (Amendment) Act, 1972, and at least two crops were grown in such land in any agricultural year between the date of such work coming into operation and the date of issue of notice under Section 10;
or thirdly, (a) that any land is situated within the effective command area of a lift irriga- tion canal or a State tube-well or a private irrigation work; and
(b) that the class and composition of its soil is such that it is capable of growing at least two crops in an agricultural year;
then the Prescribed Authority shall determine such land to be irrigated land for the purpose of this Act.
EXPLANATION I. (Omitted) EXPLANATION II. (Omitted) EXPLANATION III. (Omitted) On a reading of Section 4-A, it may be seen that the Legislature has prescribed different kinds of tests on the basis of which the authorities have to determine whether a land is irrigated land or not for the purpose of determining the ceiling area of a tenure holder. The two broad tests are (1) availability of irrigation facilities and (2) the factum of raising or the capability of the soil for raising atleast two crops in an agricultural year.
We may now examine the merits of the appellant's conten- tions. The statute has been enacted "to provide for the imposition of ceiling on land holdings in Uttar Pradesh and certain other matters connected ,therewith." The preamble to the Act reads as under:
574"Whereas it is necessary in the interest of the community to ensure increased agricultural production and to provide land for landless agricultural labourers and for other public purposes as best to subserve the common good. And whereas a more equitable distribution of land is essential.
And, therefore, it is expedient to provide for the imposition of ceiling on land holdings in Uttar Pradesh for the aforementioned purposes."
The Act is thus a piece of social legislation for achieving the several objectives set out in the preamble. In order to give greater thrust to the objects underlying the Act, the Legislature has changed the basis for reckoning the ceiling area from that of 'fair quality land' to that of "assured irrigation facilities" available to a land. Coming now to the specific provisions of Section 4-A dealt with by the High Court, it may be seen that in order 'to form an opinion whether irrigation facility was avail- able for any land from one of the sources mentioned in sub- clauses (i), (ii) and (iii) in respect of any crop in anyone of the aforesaid years viz., Faslis 1378 to 15380, the Prescribed Authority is enjoined to examine the Khasras for those three Fasli years, the village map, other relevant records considered necessary and also to make a local in- spection whenever it is necessary. Hence there is no scope for contending that a Prescribed Authority may form his opinion without reference to relevant material, in an arbi- trary or capricious manner, to the detriment of a tenure holder as regards the availability of assured irrigation facility to a land from one of the enumerated sources. Consequently, there is no merit in the first contention of the appellant that in addition to the materials and records set out in the sub-clause, there must be independent evi- dence of assured irrigation facility before ever a Pre- scribed Authority can form an opinion about a land having assured irrigation facility.
As regards the second contention relating to sub-clause
(b), the clause refers only to the growing of atleast two crops in a land found to be having assured irrigation facil- ity in any one of the relevant years. The sub-clause does not contemplate the raising of two crops on the entire extent of the land. The classification has to be made with reference to the potentiality of the land to yield two crops in one Fasli year and not on the basis of the actual raising of two crops on the entire 575 extent of the land. Therefore, sub-clause (b) cannot be read so as to mean that two crops should have been grown on the entire extent of a land having irrigation facility for classifying the land as 'irrigated land' as it would have the effect of limiting the operation of the sub-clause contrary to the legislative intent. The High Court has taken the view that when the Legislature made amendments to the Act, it must have had in mind the advancement that has been made in agricultural science and farm technology and by reason of it a tenure holder can overcome hurdles and raise two crops in a year over the entire extent of a land having irrigation facility. We need not go as far as that. The normal presumption, in the absence of contra-material, would be that the quality and content of soil of a land would be uniform throughout its extent. Such being the case, if a tenure holder is able to raise two crops in a year in a portion of the land, then it would be logical to hold that the other portions of the land also would have the capacity to yield two crops if the tenure holder had utilised the entire extent to raise two crops instead of utilising a portion of the land alone. The raising of two crops even on a portion of the land will prove, in the absence of material to show poor quality of soil in portions of the land due to salinity etc., the uniform nature and content of the soil of the entire land. The High Court was therefore right in holding that the Prescribed Authority can treat a land, having assured irrigation facility, as 'irrigated land' if the tenure holder had raised two crops even m a portion of the land during anyone of the prescribed years and that it is not necessary that the raising of the two crops should have been made on the entire extent of the land in order to classify the land as 'irrigated land'.
As the learned single judges have dismissed the writ petitions on the ground that the lands in question satisfy the tests laid down by the Division Bench in Kallu v. State of U.P., (supra), we do not find any merit in these appeals. Consequently, both the appeals are dismissed but there will be no order as to costs.
R.S.S. Appeals dis-
missed.
576