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 4, Cited by 5]

Supreme Court of India

Azmat Azim Khan vs Board Of Revenue, Uttar Pradesh, ... on 21 April, 1971

Equivalent citations: 1971 AIR 1429, 1971 SCR 440, AIR 1971 SUPREME COURT 1429, 1973 ALL. L. J. 442, 1971 U J (SC) 651, ILR 1973 2 ALL 133

Author: A.N. Ray

Bench: A.N. Ray, C.A. Vaidyialingam

           PETITIONER:
AZMAT AZIM KHAN

	Vs.

RESPONDENT:
BOARD OF REVENUE, UTTAR PRADESH, ALLAHABAD  & ORS.

DATE OF JUDGMENT21/04/1971

BENCH:
RAY, A.N.
BENCH:
RAY, A.N.
VAIDYIALINGAM, C.A.

CITATION:
 1971 AIR 1429		  1971 SCR  440


ACT:
U.P.   Encumbered  Estates  Act,  1934-U.P.   Abolition	  of
Zamindari  and	Land  Reforms Act, 1950	 (Act  1  of  1951)-
Compensation  bonds payable to intermediary whether  can  be
withheld and payment on them whether can be stopped in order
to   satisfy   decree  against	 intermediary	under	1934
Act--Effect  of ss. 23A, 23B of 1934 Act and s. 70  of	1950
Act.



HEADNOTE:
There  was  a  decree  under  the  provisions  of  the	U.P.
Encumbered Estates Act, 1934 against the appellant's  father
on the basis of a mortgage deed.  The decree was transferred
to  the	 Deputy	 Commissioner  for  liquidation	 of   debts.
Meanwhile the U.P. Zamindari Abolition and Land Reforms Act,
1951  came into force.	Compensation for proprietary  rights
as  an intermediately vested in the State Government  became
payable to the judgment debtor.	 On the death of his  father
the  appellant	and  his  brother  became  entitled  to	 his
property  as well as the compensation payable to  him.	 The
appellant  and his brother received bonds of  the  aggregate
value of Rs. 64,000.  Bonds of the face value of Rs.  32,000
remained with the compensation officer.	 In 1959 the decree-
holder	applied	 to  the Collector for	an  order  that	 the
appellant and his brother do return the bonds which they had
received  from the compensation officer failing which  their
properties  were to be attached.  The matter went up to	 the
Board of Revenue.  The Board asked the Collector to take one
or the other of three steps, namely, (1) to stop payment  of
instalment  money  on  the bonds by the	 treasuries  or	 (2)
direct	the compensation officer to hand over bonds  of	 the
face  value  of	 Rs.  32,000  remaining	 with  him  for	 the
liquidation  of	 the  debts or (3)  to	attach	the  movable
properties  of	the  appellant	and  his  brother  for	 the
liquidation  of	 debts'	 The appellant	thereafter  made  an
application  to	 the  High  Court  under  Art.	226  of	 the
Constitution  for an order quashing the order and  direction
to  the	 Board of Revenue.  The Division  Bench,  in  appeal
against the order of the Single Judge, quashed the direction
of the Board of Revenue according to which the properties of
the appellant and his brother were to be attached.  The High
Court upheld the other two orders of the Board of Revenue in
regard	to  stoppage of payment of instalment money  on	 the
bonds  by the treasuries and direction to  the	Compensation
Officer	 to  hand over the bonds of the face  value  of	 Rs.
32,000	remaining with him for liquidation of the debts.  in
appeal to this Court the appellant contended that the  Board
of Revenue did not have power to issue the said directions.
HELD:	  By reason of the provisions contained in s. 70  of
the U.P. Zamindari Abolition and Land Reforms Act, 1950	 and
s.  23A	 of  the  U.P. Encumbered  Estates  Act,  1934	the
compensation  money  is sent for by the	 Collector  for	 the
purpose	 of liquidation of secured debts on which decree  is
passed.	  The  Compensation Officer under r.  77(1)  of	 the
Zamindari Abolition and Land Reforms Rules, 1953 could issue
notices to the intermediary directing him to take the  bonds
because	 under	s.  18 of the 1934  Act	 the  decree  holder
becomes entitled to recover the amount of the decree in	 the
manner and to the extent mentioned in 1934 Act.	 The proviso
 441
to s. 18 of the 1934 Act enacts that the secured debt  shall
be  recoverable	 from the  compensation	 and  rehabilitation
grant  as  though the security had  not	 been  extinguished.
[445C-D]
 Further, s. 23A and s. 23B of the 1934-Act require that the
amount	from  the  bonds  on  account  of  compensation	  or
rehabilitation grant received by Collector shall be expended
or  utilised by the Collector in liquidation  of the  amount
of the secured debt.  Under s. 23B of the 1934-Act the bonds
are  received  byCollector in pursuance of  the	 requisition
under S. 23A of the 1934 Act. The absence of the service  of
a requisition cannot confer a right on thejudgment debtor to
take  away the compensation  money or bonds.  The  principle
is actus curia neminem gravabit. [445E-F]
 The  decree  holder under the provisions  of  the  relevant
statutes  was  entitled to be paid out of  the	compensation
grant  monies  in  satisfaction	 of  the  decree.   If	 the
Collector had required the Compensation Officer under s. 23A
of  the 1934 Act to place at his disposal pursuant to s.  70
of the 1950 Act the compensation money, the bonds could	 not
have been taken delivery of by the appellant.  The Board  of
Revenue	 rightly  gave the directions to  secure  compliance
with  the provisions of the statute and performance  of	 the
statutory duty by the Collector as well as the	Cornpenation
Officer.   The appellants were not entitled to	receive	 the
bonds without satisfying the decree.  That is why the  Board
of Revenue correctly directed the stoppage by the treasuries
of payment of instalment on the bonds. [445G-H]
 The  other direction of the Board of Revenue requiring	 the
Compensation  Officer to hand over bonds remaining with	 the
Compensation Officer was in aid of valid compliance with ss.
23A  and  23B of the 1934 Act as well as s. 70 of  the	1950
Act. [446A]
 The  jurisdiction  and authority of the  Board	 of  Revenue
touched directly on the performance of statutory obligations
by statutory authorities. The High Court rightly upheld	 the
directions of the Board of Revenue. [446B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2108 of 1966. Appeal from the judgment and decree dated January 15, 1965 of the Allahabad High Court, Lucknow Bench in Special Appeal No. 82 of 1963.

Danial A. Latifi and M. I. Khowaja, for the appellant. C. B. Agarwala and Akhtar Husain, for respondent No. 3. The Judgment of the Court was delivered by Ray, J.-This appeal is by certificate from the judgment dated 15th January, 1965 of the Allahabad High Court. The appellant son of Sardar Mujibul Rahman Khan a zamindar of a number of villages in the District of Kheri, Uttar Pradesh impeached the orders of the Board of Revenue of Uttar Pradesh dated 30 August, 1960 and 6 September, 1960 whereby the Board 442 issued three directions. The first was to stop payment of instalment money or the bonds by the treasuries. The second was to direct the Compensation Officer to hand over bonds of the face value of Rs. 32,000 reported to be remaining with him for liquidation of debts. The third was an order attaching movable and immovable properties belonging to the appellant and his brother.for liquidation of debts. The principal question in this appeal is whether the first res-pondent, the Board of Revenue Uttar Pradesh had authority to pass, the order impugned in this appeal. The third respondent Raja Shatranjai the decree-holder was a creditor of the appellant's father Sardar Mujibul Rahman Khan on the basis of a mortgage deed. Raja Shatranjai obtained a decree on the said mortgage debt for Rs. 1,31,040-1-0 and Rs. 1931-1-0 as costs. The decree is dated 28 September, 1939. The decree was passed under the provisions of the Uttar Pradesh Encumbered Estates Act, 1934 (hereinafter referred to as the1934 Act). The decree was passed on the application of Sardar Mujibul Rahman Khan under section 4 of the 1934 Act for the liquidation of his debts. The debtor was a zamindar in the District of Lakhimpur Kheri. The decree was transferred to the Deputy Commissioner of Kheri for liquidation of debts. Meanwhile the U. P. Zamindari Abolition and Land Reforms. Act, 1951 (hereinafter referred to as the 1951 Act) came into, force. The proprietary rights of the intermediaries vested in the State Government and the intermediaries were entitled to receiver compensation in lieu thereof. The judgment-debtor was an intermediary. Notices were issued to the intermediaries to take delivery of the bonds or receive payment in cash on specified dates. The appellant on the death of his father became entitled to 2/3rd of the Zamindari property and compensation therefore. He took delivery of the compensation bonds of the value of Rs. 42,750/from the Compensation Officer, Lakhimpur while bonds of the value of Rs. 21,250 were received by his brother Hikmat Hakim Khan. The total amount of bonds received by the appellant and his brother aggregated Rs. 64,000. On 14 April, 1959 the decree-holder applied to the Collector, Kheri for an order that the appellant and his brother do return the bonds which they had received from the Compensation Officer failing which their movable and immovable properties to the extent of these bonds be attached for liquidation of their debts. The Collector on 17 August, 1959 rejected the application. The decree-holder preferred an appeal.. The appeal was dismissed by the Additional Commissioner, Lucknow on. 17 February, 1960. The decree-holder thereupon commenced revision proceedings before 443 the Board of Revenue. On 30 August, 1960 a member of the Board of Revenue allowed the revision. On 6 September, 1960 another member of the Board of Revenue concurred in the order. The Board asked the Collector to take one or other of the three steps, namely, the treasuries to stop payment of money on installment in respect of the compensation bonds or direct the Compensation Officer to hand over bonds of the face value of Rs. 32,000 reported to be remaining with him for the liquidation of the debts or to attach the movable properties of the appellant and his brother for the liquidation of debts.

The appellant thereafter made an application to the High Court under Article 226 of the Constitution for an order quashing the order and directions of the Board of Revenue. The learned Single Judge quashed the order of the Board of Revenue save and except the direction directing the Compensation Officer to hand over bonds of the face value of Rs. 32,000 reported to be remaining with him for liquidation of debts.

Thereafter the decree--holder preferred an appeal. The Bench of the High Court was divided in their opinion. The matter was placed before the third learned Single Judge. The order of the High Court was that direction No. 3 of the Board of Revenue, namely, attachment of movable and immovable properties of the appellant and his brother was quashed. The High Court upheld the other two orders of the Board of Revenue in regard to stoppage of payment of installment money on the bonds by the treasuries and direction on the Compensation Officer to hand over the bonds of the face value of Rs. 32,000 remaining with him for liquidation of the debts.

Counsel for the appellant contended that the Board of Reve- nue did not have any power to issue the directions. In the present case, the decree was passed under section 14 of the 1934 Act. Under section 19 of the 1934 Act the Special Judge passing the decree is to send the same to the Collector for execution in accordance with the provisions of Chapter V of the 1934 Act. The Special Judge under section 19 of the 1934 Act is also to inform the Collector of the nature and extent of the amount of the secured debt which is not legally recoverable otherwise than out of the compensation and rehabilitation grants payable to the Landlord in respect of the mortgaged estate. The U. P. Zamindari Abolition and Land Reforms Act, 1950 (hereinafter referred to as the 1950 Act) came into force on 26 January, 1951. As. a result of the 1950 Act sections 23A and 23B were introduced into the 1934 Act. Section 23A speaks of compensation and rehabilitation grant to be placed at the disposal of the Collector. Section 23B 444 speaks of liquidation of secured debts recoverable both from compensation and rehabilitation grant. The sections are set out hereunder :

"23A. Compensation and rehabilitation grant to be placed at the disposal of the Collector :--The Collector shall require the Compensation Officer and Rehabilitation Grants Officer as may be necessary to place at his disposal in pursuance of section 70 of the U. P. Zamindari Abolition and Land Reforms Act, 1950, the amount of compensation money and rehabilitation grant payable to the landlord in respect of his proprietary rights in land reported to be liable to attachment or sale under the provisions of sub-section (2) of section 19.
23B. Liquidation of secured debt recoverable from compensation and under rehabilitation grant.:--(1) Without prejudice to the provisions of Section 8 of the U. P. Zamindar's Debt Reduction Act, 1952. the amount or the bonds on account of compensation or rehabilitation grant received by the Collector in pursuance of the requisition under Section 23-A shall be expended or utilised by the Collector in liquidation of the amount of the secured debt which having regard to the provisions of the U. P. Zamindar's Debt Reduction Act, 1952 was secured on the proprietary rights in land in respect of which such money has been received. (2) If any balance out of the compensation and rehabilitation grant received by the Collector in pursuance of the requisition under Section 23-A remains in the hands of the Collector after utilising the same in accordance with the provisions of sub-section (1), such balance shall be utilised by the Collector in discharging the debts, other than the debts, referred to in the said sub-section in order of priority".

Both these sections of the 1934 Act refer to section 70 of the 1950 Act. Section 70 of the said Act is as follows :

"Compensation money to be placed at the disposal of the Court or authority : Where before any Court or authority any suit or proceeding is pending which directly or indirectly affects or is likely to affect the right of any person to receive the whole or part of the compensation determined under Chapter III, the Court or authority may require the Compensation Officer to place at its disposal the amount so payable and thereupon the same shall be disposed of in accordance with the orders of such Court or authority".
445

The Collector, therefore, by reason of the provisions of the 1934 Act and the 1950 Act requires the Compensation Officer and the Rehabilitation Officer to place the amount of compensation at his disposal. The Collector on receipt of the grant is to expend or utilise the same in liquidation of the amount of the secured debt and if the balance remains it is to be utilised in discharging the debts other than those mentioned in section 23-B (1) of the 1934 Act, in order of priority.

By reason of the provisions contained in section 70 of the 1950 Act and section 23A of the 1934 Act the compensation money is sent for by the Collector for the purpose of liquidation of secured debt on which decree is passed. The Compensation Officer under rule 77(1) of the Zamindari Abolition and Land Reforms Rules, 1952 could issue notice to the intermediary directing him to take delivery of the bonds. The issue of a notice would not clothe the intermediary with the right to take away the bonds because under section 18 of the 1934 Act the decree-holder becomes entitled to recover the amount of the decree in the manner and to the extent mentioned in the 1934 Act. The proviso to section 18 of the 1934 Act enacts that the secured debt shall be recoverable from the compensation and rehabilitation grants as though the security had not been extinguished. The question, in the present case, is whether the appellant could lawfully obtain delivery of the bonds from the Compensation Officer. Sections 23A and 23B of the 1934 Act require that the amount or the bonds on account of compensation or rehabilitation grant received by the Collector shall be expended or utilised by the Collector in liquidation of the amount of the secured debt. Under section 23B of the 1934 Act the bonds are received by the Collector in pursuance of the requisition under section 23A of the 1934 Act. The absence of the service of a requisition cannot confer a right on the judgment-debtor to take away the compensation money or bonds. The principle is actus curia neminem gravabit.[445E-F] The decree-holder under the provisions of the relevant statutes was entitled to be paid out of the compensation grant monies in satisfaction of the decree. If the Collector had required the Compensation Officer under section 23A of the 1934 Act to place at his disposal pursuant to section 70 of the 1950 Act the compensation money, the bonds could not have been taken delivery of by the appellant. The Board of Revenue rightly gave the directions to secure compliance with the provisions of the statute, and performance of statutory duty by the Collector as well as the Compensation Officer. The appellants were not entitled to, receive the bonds without satisfying the decree. The appellants were wrong in doing so. The appellant could not take advantage of his own wrong. That is why the Board of Revenue correctly, directed the 446 stoppage by the treasuries of payment of instalment money on the bonds. The other direction by the Board of Revenue requiring the Compensation Officer to hand over the bonds remaining with the Compensation Officer was in aid of valid compliance with sections 23A and 23B of the 1934 Act as well as section 70 of the 1950 Act.

The jurisdiction and authority of the Board of Revenue in the present appeal touched directly on the performance of statutory obligations by statutory authorities. The compensation bonds are required by the statute to go to the Collector for liquidation of secured debts. The judgment debtor is not entitled to the compensation bonds without liquidation of the debts in accordance with the provisions of the statute.

The High Court rightly upheld the directions of the Board of Revenue. The appeal is therefore dismissed. The parties will pay and bear their own costs in this Court.

G.C.				 Appeal dismissed.
447