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 1, Cited by 2]

Calcutta High Court

Roghoonath Mundul And Anr. vs Juggut Bundhoo Bose on 7 April, 1881

Equivalent citations: (1881)ILR 7CAL214

JUDGMENT
 

1. We think the decision of the lower Appellate Court in this case must be reversed. It appears that the defendant in the present suit instituted a suit, No. 43 of 1877, against the present plaintiffs, claiming that rent to the amount of Rs. 27-2-3-2-2 was due to him, in respect of former years on account of a certain quantity of land. The present plaintiffs, who were defendants in that suit, alleged that the amount of rent and the extent of land had both been overstated by the plaintiffs. In deciding that suit the Subordinate Judge held, that the present plaintiffs, who were defendants in that case, were bound by a jummabundi which they had signed, and which stated the amount of rent as claimed in that plaint, and being so bound, the Subordinate Judge refused to try whether the extent of land had been overstated or not by the then plaintiffs. After the decision of that case the present suit was. instituted, in which the plaintiffs pray, notwithstanding the former decision, that their land may be measured, and that their rent may be charged according to the strict measurement of the land.
 

2. Both the Courts below have held that this suit is barred, the previous decision being res judicata. Now, if a measurement had been ordered in the former suit, and if upon such measurement it had been found that the present plaintiffs held the quantity of land which they were alleged to have held in, the former suit, that would have been a res judicata, unless the plaintiffs proved subsequent relinquishment of part of the land. Speaking for myself I think it desbtful whether, in the former suit, which was for arrears of rent, the present plaintiffs, as defendants, were entitled to insist that a measurement of land should be had. They, it seems to me, were bound to pay, for the past years, the rent which they were accustomed to pay until they took proceedings to get the rent adjusted according to the actual quantity of land in their holding. But whether that is so or not, we think, according to the proper construction of s. 13 of the new Procedure Code, that the former decree cannot be treated as res judicata, for, admitting for the sake of argument that the measurement of the land had been a matter directly and substantially in issue in that suit under explanation 2, yet it cannot be said that such matter was heard and finally decided by the Judge in the former suit, and not having been heard and finally decided, the decree in the former suit would not affect this suit as res judicata under s. 13. I think, therefore, that the case should go back to the Court of first instance to proceed with the case. The costs in this appeal will be costs in the cause.
 

Field, J.
 

3. I am of the same opinion. The question of the quantity of land in the ryots possession was determined in the former suit upon a jummabundi signed by the ryots. The entry in this jummabundi so signed by them, had merely the effect of an admission of the quantity of land in their possession at that parti -cular time. It seems clear to my mind, that that admission as to the quantity of land then in their possession, cannot estop them from showing in the present case the quantity of land which they now occupy. The former suit was brought to recover rent which had fallen due before its institution. The present suit (although the plaint contains much that might well have been omitted) is substantially a suit for abatement. It is a suit which has no concern with rent which has already fallen due; but seeks to have it determined, for the purposes of the future, what rent the ryot is bound to pay to his landlord. Section 19 of the Rent Law provides, that a ryot having a right of occupancy shall be entitled to claim an abatement of the rent previously paid by him, if the quantity of land held by the ryot has been proved by measurement to be less than the quantity for which rent has been previously paid by him. The provisions of this section are peculiarly applicable to a case in which rent is paid at so much per bigha, kani, or other local unit of measurement. Where rent is computed and paid in this manner, the ryot is entitled to have a measurement at any time; and if the result of such measurement shows that he holds less land than he has been paying rent for, he is entitled to an order for abatement, which will have prospective effect. In the present case the jummabundi signed by the ryots, and upon which the previous suit for rent was decreed, contains the daghs comprising the ryot's jumma and the rent of each particular dagh. The ryots called upon their landlord to produce another jummabundi, which contains further the area of each dagh, and the rate of rent payable therefor. I think that these two jummabuhdis may fairly be taken together; and, taking them together, it is clear, that the ryots pay their rent in this case at a certain rate per kani, and this being so, it is clear that the quantity of land in each dagh, and the total quantity of land in the occupation of the ryots, is an essential factor in determining the rent to be paid by them; in other words, that the rent previously paid by them has been adjusted with reference to the quantity of land held by them. They now seek to show, for the purpose of future years, and the rent to be paid by them hereafter, that the quantity of land held by them can be proved by measurement to be less than the quantity for which rent has been previously paid by them. Section 19 of the Rent Act clearly gives them the right to have this question determined; and seeking to have this question determined, they are not attempting to adjudicate over again the question determined in the former rent suit which was concerned only with the quantity of land in their possession during the years for the rent of which that suit was brought.