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 14]

Allahabad High Court

Ganga Dei vs Badam And Ors. on 18 April, 1907

Equivalent citations: (1907)ILR 29ALL484

JUDGMENT
 

Richards, J.
 

1. So far as the present appeal is concerned the only claim I have to deal with is the claim of Ganga Dei to an injunction to restrain the defendants from interfering with her cutting down and removing certain trees growing on the holdings of the defendants. Both sides have expressly stated that this is the only question In the present appeal. Ganga Dei is the zamindar. The defendants are tenants either occupancy or non-occupancy. The plaintiff has given no special evidence from which the existence of a custom or contract enabling her to enter the holdings and cut down and remove the trees can be inferred. On the other hand the defendants have failed to establish any proprietary right in the trees. The learned advocate for the defendants has argued the case on their behalf on the basis that, admitting the property in the trees to belong to the plaintiff, and admitting that the defendants have no right to cut down and remove the timber, nevertheless the plaintiff has not, during the continuance of the tenancy, any right to enter and cut down the trees. There is no evidence that the trees were planted by the tenants or that they are fruit-bearing trees. Mr. Malcomson states on his instructions that in the case of one of the tenants the trees shelter his well. He gives this as illustrating that even in an agricultural holding a tenant may have strong interest in the maintenance of growing trees. He cites in support of his contention the case of Deokinandan v. Dhian Singh (1886) I.L.R., 8 All., 467. In that case the plaintiff sued to recover possession of certain zamindari property. The defendant was in possession of certain plots, part of the land the subject matter of the tuft, as exproprietary tenant.

2. On these plots there were certain fruit and other trees, and it was held by Straight and Mahmood, JJ., that the defendant was entitled to the trees on the land. It is not quite clear whether the learned Judges intended to decide that the defendant (the tenant) could cut down sell or remove the trees, but it is quite clear that the learned Judges were of opinion that the zamindar had no right to out trees during the continuance of the tenancy, and it is not necessary for the purposes of the present appeal for me to decide anything more than that the plaintiff is not entitled to cut, sell or remove the trees growing on the holdings of the defendants. The only decision cited on the other side is the case of Kausalia v. Gulab Kunwar (1899) I.L.R., 21 All., 297. In that case Sir Arthur Strachey, Chief Justice, and Knox, J., held that the property in the trees growing on a tenant's holding is by the general law vested in the zamindar and that in the absence of special custom the tenant is not entitled to cut down trees. This case does not decide that in the absence of custom or contract the zamindar will have a right to cut and sell the trees growing on a tenant's holding during the continuance of the tenancy. The case of Ruttonji Edulji Shet v. The Collector of Thana (1867) 11 Moo, I.A., 295 was also referred to. That was a case in which a lessee from the Government sought damages against Government for preventing him from cutting forest trees for sale. The passage relied on is at p. 313 of the report and is in the following words: "At the time, then, that this lease was made the whole of the land and all the rights connected with the land, subject to such claims as third parties might have upon it, belonged to the Government. The trees upon the land were part of the land and the right to out down and sell those trees was incident to the proprietorship of the land." This again is no authority that the landlord is always entitled after he has made a letting to cut down trees, even though property in trees still remains in him. Mr. Justice Mahmood in his judgment in the first case referred to was dealing with an exproprietary tenant, but the nature of the interest of an exproprietary tenant differs only from the nature of the interest of an occupancy tenant by reason of the fact that an exproprietary tenant is entitled to occupy the land at a lower rate. The principle of the judgment seems also to apply to the case of a tenant, who is either an occupancy tenant or an exproprietary tenant. But of course the zamindar in the case of a tenant who has no such "occupancy rights" will probably be able to carry out his wish with regard to the timber by bringing the tenancy to an end. I leave the decree appealed from undisturbed as regards the trees actually cut. I allow the appeal, set aside the decrees of both the Courts below so far as it grants an injunction to the plaintiff restraining the defendants from offering obstruction to the plaintiff in cutting down, removing and selling the trees (other than the trees actually cut). I do not intend and do not decide that the defendants have any right in the trees save the right to insist that during the continuance of the tenancy they shall not be cut down and removed by the plaintiff. The defendants will have their costs in all the Courts.