State of Maharashtra - Act
Maharashtra Hereditary Offices Act, 1874
MAHARASHTRA
India
India
Maharashtra Hereditary Offices Act, 1874
Act 3 of 1874
- Published on 5 February 1875
- Commenced on 5 February 1875
- [This is the version of this document from 5 February 1875.]
- [Note: The original publication document is not available and this content could not be verified.]
Part I – Preliminary
1. Short title.
- This Act may be called [the Maharashtra Hereditary Offices Act] [This Short title was Substituted for the Short title 'The Bombay Hereditary Offices Act, 1874' by Maharashtra 24 of 2012, Schedule Entery 4, (w.r.e.f. 1.5.1960)].It extends to the Regulation Districts and to all villages therein, whether alienated or otherwise, so far as its provisions shall not conflict with the terms, on which any such alienated village may have been secured to the holder thereof.Nothing in this Act shall affect the powers of [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] to deal with any watan or parts of watans, or with the profits thereof respectively under [Act No. XI of 1852] [The Bombay Rent-free Estates Act, 1852.], or Bombay Acts Nos. II and VII of 1863, or any other law at present in force with respect thereto.2. [Repeal of enactments] Rep. Act XII of 1876.
3. Application of Parts VI, VII, VIII and IX.
- Parts VI, VII, VIII and IX [* * *] [The words 'of this Act' were repealed by Bombay General Clauses Act, 1886 (Bombay 3 of 1886), Schedule B.This Schedule has been printed as an Appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904).] shall not apply to hereditary offices of lower degree than Patel or Kulkarni, nor to watans appertaining to such offices.4. Interpretation clause.
- In this Act, unless there be something repugnant in the subject or context -"Watan property" means the moveable or immovable property held, acquired, or assigned for providing remuneration for the performance of the duty appertaining to an hereditary office. It includes a right to levy customary fees or perquisites, in money or in kind, whether at fixed times or otherwise.It includes cash payments in addition to the original watan property made voluntarily by [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] and subject periodically to modification or withdrawal."Hereditary Office" means every office held hereditarily for the performance of duties connected with the administration or collection of the public revenue or with the village police, or with the settlement of boundaries, or other matters of civil administration, The expression includes such office even where the services originally appertaining to it have ceased to be demanded.The watan property, if any, and the hereditary office and the rights and privileges attached to them together constitute the watan."Watandar" means a person having an hereditary interest in a watan. It includes a person holding watan property acquired by him before the introduction of the British Government into the locality of the watan, or legally acquired subsequent to such introduction, and a person holding such property from him by inheritance. It includes a person adopted by an owner of a watan or part of a watan, subject to the conditions specified in sections 33 to 35 [* * *] [The words 'of this Act' were repealed by Bombay General Clauses Act, 1886 (Bombay 3 of 1886), Schedule B.This Schedule has been printed as an Appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904).]"Family" includes each of the branches of the family descended from an original watandar:Provided that no sub-division shall be recognized except as hereinafter provided in section 26."Head of family" includes the chief representative of each branch of a family."Representative watandar" means a watandar registered by the Collector under section 25 [* * *] [The words 'of this Act' were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 of 1886), Schedule B. This Schedule has been printed as an Appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904).] as having a right to perform the duties of an hereditary office."Officiator" means the person actually performing the duties of an hereditary office for the time being, whether he be a representative watandar or a deputy or a substitute appointed under any of the provisions [of this Act] [These words were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 of 1886), and re-inserted by the Amending Act, 1895 (16 of 1895).]."Guardian" means a relation or other person to whom the care, nurture, or custody of any child falls by natural right or recognized usage, or who has accepted or assumed directly the care, nurture, or custody of any child, or in case of a dispute the holder of a certificate of guardianship from a competent court.Part II – Watan Property and Profits thereof
5. [ Prohibition of alienation of watan and watan rights. [Section 5 was substituted by Section 1, Bombay 5 of 1886. As to postponement of female members and as to interest of widow see ibid, Section 2.]
6. Collector may institute legal proceedings for the protection of a watan.
7. Watan assigned as remuneration not alienable without sanction.
- Watan property assigned under section 23 [* * *] [The words 'of this Act' were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 of 1886).] as remuneration of an officiator, and the profits of watan property so assigned, shall not be alienated or assigned to any person whatever without the sanction of [the State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] [Government] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.].8. Watan Property passed into possession of person other than officiator liable to contribution for remuneration of officiator.
- Whenever any watan, or any part thereof, or any of the profits thereof, whether assigned as remuneration of an officiator or not, has or have before the date of this Act coming into force passed by virtue of, or in execution of, a decree or order of any [Court] [This word was substituted for the words 'British Court' by the Adaptation of Laws Order, 1950.] into the ownership or beneficial possession of any person other than the officiator for the time being, or has or have before such date passed otherwise than by virtue of, or in execution of, a decree or order of any [Court] [This word was substituted for the words 'British Court' by the Adaptation of Laws Order, 1950.] into the ownership or beneficial possession of a watandar other than such officiator; orwhen any watan, or part or profits thereof, not being assigned as remuneration of an officiator has, after the date of this Act coming into force, passed by virtue of, or in execution of, a decree or order of any [Court] [This word was substituted for the words 'British Court' by the Adaptation of Laws Order, 1950.] or otherwise into the ownership or beneficial possession of a watandar other than such officiator;such watan, or any part thereof, or any of the profits thereof, shall be liable under the orders of the Collector to contribution for the remuneration of such officiator in like manner and to the like extent as if no such decree had been passed or no such transfer had taken place.9. Collector may declare alienation of watan property to be under certain circumstances null and void.
10. Civil Court on receipt of Collector's certificate, to remove attachment on watan property assigned as remuneration of officiator.
- When it shall appear to the Collector that by virtue of, or in execution of, a decree or order of any [Court] [This word was substituted for the words 'British Court' by the Adaptation of Laws Order 1950.] any watan or any part thereof, or any of the profits thereof, recorded as such in the Revenue records or registered under this Act, and assigned under section 23 [* * *] [The words 'of this Act' were repealed by the General Clauses Act, 1886 (Bombay 3 of 1886). Schedule B. This Schedule has been printed as an Appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904).] as remuneration of an officiator, has or have, after the date [of this Act] [These words were repealed by the Bombay Gneral Clauses Act, 1886 (Bombay 3 of 1886), and re-inserted by the Amending Act, 1895 (16 of 1895).] coming into force, passed or may pass without the sanction of [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] into the ownership or beneficial possession of any person other than the officiator for the time being; or that any such watan, or any part thereof or any of the profits thereof, not so assigned has or have so passed [or may pass] [These words were inserted by the Bombay Hereditary Officers (Amendment) Act, 1886 (Bombay 5 of 1886).] into the ownership or beneficial possession of any person not a watandar of the same watan, the Court shall, on receipt of a certificate under the hand and seal of the Collector, stating that the property to which the decree or order relates is a watan or part of a watan or that such property constitutes the profits or part of the profits of a watan, or is assigned as the remuneration of an officiator, and is therefore inalienable, remove any attachment or other process then pending against the said watan, or any part thereof, or any of the profits thereof, and set aside any sale or order of sale or transfer thereof, and shall cancel the decree or order, complained of so far as it concerns the said watan, or any part thereof or any of the profits thereof.11. Collector shall declare null and void alienation of watan property made after passing of Act.
- When any alienation of the nature described in section 10 [* * *] [The words 'of this Act' were repealed by the General Clauses Act, 1886 (Bombay 3 of 1886). Schedule B. This Schedule has been printed as an Appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904).] shall take place otherwise than by virtue of, or in execution of a decree or order of any [Court] [This word was substituted for the words 'British Court' by the Adaptation of Laws Order 1950.] the Collector shall, after recording his reasons in writing, declare such alienation to be null and void, [***] [The words 'and shall either summarily resume possession of such property or assess it at the rate prescribed in section 9, clause 2, of this Act, as he may think fit and it snail thenceforward revert to the watan' were repealed by Section 4. Bombay 5 of 1886.][11A. Resumption of property to which an order made under section 10 or Section 11 applies. - The Collector shall either summarily resume possession of all property to which an order of a Court passed on receipt of his certificate under section 10, or his own declaration under section 11, relates or assess it at the rate prescribed in clause 2 of section 9, as he may think fit, and the said property shall thence forward revert to the watan.] [Section 11A was inserted by Bombay 5 of 1886.]12. Powers of Collector to carry out provisions of sections 8, 9 and 11.
- It shall be lawful for the Collector whenever it may be necessary, in carrying out the provisions of sections 8, 9 and 11 [* * *] [The words 'of this Act' were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 of 1980, Schedule B. This Schedule is printed as an appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904).]13. Watan assigned as remuneration not liable to process of Court.
- Watan property assigned as remuneration of an officiator under section 23 [* * *] [The words 'of this Act' were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 of 1980, Schedule B. This Schedule is printed as an appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904).] and the profits of such watan property are not liable to process of any Civil Court.On receipt of a certificate under the hand and seal of a Collector to the effect that certain property designated therein is watan property so assigned, the Court shall remove any attachment or other process placed on, or set aside any sale of, or affecting, such property or the profits thereof.14. Combination of hereditary offices.
Part III – Commutation of Watans
15. Commutation of service.
16. Rights of individuals to exact customary service from village servants not affected.
- Nothing in the last preceding section shall be held to affect any rights of individuals or village communities to exact such service as may be customary from village servants whose watans were originally granted or are now held for the performance of such service, but who have been relieved by [the [State] [The words 'the Provisional Government' were substituted for the word 'Government' by the Adaptation of Indian LawS Order in Council.] Government] of liability to perform such service to the State.17. Assessment of amount of payments in alienated villages.
- When all or any of the property of a watan consist of payments of whatever description, whether in money or kind, made by Jahgirdars, Inamdars, Mehwassi Chiefs, or others owing or occupying immovable property wholly or partially free from assessment, the Collector may from time to time determine the amount of such payments recoverable; provided that no larger demand shall be made than one equivalent to the amount that would be payable under the scale in force for the time being in the case of Government villages.18. Appointment of Panchayat to define rights and duties of certain classes of watandars.
- When all or any of the property of a village watan of lower degree than that of Patel or Kulkarni consists of a right to levy in money or kind directly from individuals, it shall be lawful for the Collector, on the application of any person interested, to cause the nature and extent of such right and of the duties to be performed, and the persons, families, or classes liable to make payment and to perform the duties, to be defined in writing by a panchayat of five persons, whereof two shall be appointed by the villagers, two by the watandars, and one, who shall be sarpanch by the Collector. The decision shall be in accordance with the opinion of the majority of the panchayat, provided that in case the villagers or the watandars fail to nominate members, within seven days, the Collector shall appoint such members as may be required to constitute a panchayat of five:Provided also that, in case the panchayat do not come to a decision within seven days from the appointment of the sarpanch, the Collector may himself pass a decision.The decision of the panchayat or of the Collector, as above provided, shall be final and binding on all persons or classes whose rights, duties or liabilities have been submitted to such decision.19. Mode of fixing amount payable when profits of a watan fluctuate.
- Whenever, on failure of the panchayat to come to a decision, the Collector, acting under the last preceding section, passes a decision, and it appears that the profits of the watan or part thereof are of fluctuating amount, or are payable in kind, it shall be lawful for the Collector to determine the amount payable and to decide whether the payment shall be made in kind or money.20. Validity of settlements made prior to passing of Act.
- Any settlement of the nature described in sections 17, 18 or 19 [* * *] [The words 'of this Act' were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 of 1986, Schedule B. This Schedule is printed as an appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904)] made before the date of this Act coming into force, by a Collector or other officer duly authorised by [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government,] shall have the same force as if made under this Act.21. Settlements for such period as [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may direct.
- Settlements of the nature described in sections 17, 18 or 19 [* * *] [The words 'of this Act' were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 of 1986, Schedule B. This Schedule is printed as an appendix to the Bombay General Clauses Act, 1904 (Bombay 1 of 1904)] made after this Act comes into force, shall be made for such periods as [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] may from time to time direct.Part IV – Creation and Lapse of Watans
22. Creation of new watans.
- When no watan exists, it shall be lawful for [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] to create one, and in so doing to assign, subject to such sanction as may be required by any law, [* * * *] [The words 'or order of the Governor General of India in Council' were omitted by the Adaptation of Indian Laws Order in Council.] for the time being in force, such [property vested in [the State Government] [The words 'property vested in the Crown for the purposes of the Province' were substituted for the words, 'Property of Government' by the Adaptation of Indian Laws Order in Council.]] as to [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] may seem fit.Such watan shall be subject to all the provisions of this Act, and the watandars shall exercise the powers and perform the duties conferred and imposed by this Act or any other law for the time being in force.When a watan, or part of a watan, has lapsed or has been confiscated or otherwise lawfully resumed by [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government], or when the right of any particular family to hold a watan does not exist or is not established, it shall be lawful for [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government], subject to the sanction mentioned in the first clause of this section, to assign such watan, or part of a watan, to such person or persons as to [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] may seem fit.Part V – Remuneration of Officiators
23. Collector to fix emoluments of officiators.
- Subject to the provisions of this Act and of any other law for the time being in force regarding Service Inams, Cash allowances and Pensions, it shall be the duty of the Collector to fix the annual emoluments of officiators appointed under the provisions of this Act, and to direct the payment thereof to the officiators for the time being.Collector may assign watan property for the purpose. - It shall be lawful for the Collector for this purpose to assign watan property, or the profits thereof, towards the emoluments of officiators. The existing assignments shall, until altered by competent authority, be taken to have been made under this section. With the sanction of [the [State] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.] Government] the Collector may, as occasion arises, alter the assignment and may increase or diminish it in value, such increase or diminution being made rateably among the holders in proportion to the profit derived by such holders respectively from the watan.Part VI – Representative Watandars
[24 . Duties of office to be performed by representative watandars. [As to the local repeal of sections 24 to 29, see the Matadars Act, 1887 (Bombay 6 of 1887), sections 1 and 3.]- The duties appertaining to any hereditary office shall be performed by the representative watandars or by deputies or substitutes as hereinafter provided, and by no other persons.25. Determination and registration of representative watandars.
- It shall be the duty of the Collector to determine, as hereinafter provided, the custom of the watan as to service and what persons shall be recognized as representative watandars for the purpose of this Act, and to register their names.26. Previous practice to be considered in determining who are representative watandars.
- In determining what heads of families shall be recognized as representative watandars and what is the custom of the watan as to service, the Collector shall inquire into and take into consideration the practice heretofore observed from the earliest period for which there are records or other evidence available provided that he shall not be bound to recognize appointments or sub-divisions which have been made subsequently to the introduction of [Act No. XI of 1843] [Act 11 of 1843 was repealed by Section 2 of this Act], and which he considers to be contrary to the custom of the watan.27. Registration of head of family as sole representative watandar.
- If it shall appear to the Collector that the custom has been for a member of one family only to serve, the Collector shall register the name of the head of such family only as the representative watandar and no other person.28. Registration of heads of families as representative watandars.
- If it shall appear to the Collector that the custom has been for a member of each of several families to perform the duties either contemporaneously or for successive periods, the Collector shall register the name of the head of each of such families as representative watandars and not other persons, and where the practice of service and successive periods is proved exist, he shall decide the order in which the representative watandars shall officiate29. Registration of head of eldest family as sole representative watandar.
- Where the practice of service in successive periods appears to have existed but is not proved to the satisfaction of the Collector to have existed at the date of the introduction of [Act No. XI of 1843] [Act 11 of 1843 was repealed by Section 2 of this Act.] or when the practice of selection by the Collector from several families prevails, he shall determine who is the head of the eldest family descended from the original watandar and shall register his name as sole representative watandar.Registration of heads of separate families as representative watandars. (2) In cases where such several families are not descended from a common ancestor, the Collector shall register as representative watandars the heads of such families, and establish the practice of service in successive periods.]30. [ Registration as representative watandar of head of each family in amalgamated watan. [As to the local modification or repeal of Sections 30, 31, 33 and 34, see Bombay 6 of 1887.]
- When the practice of service in successive periods has been introduced under the British rule, in consequence of the reduction in the number of [officiators] or the amalgamation of watans by [the Provincial Government] [The words 'the Provincial Government' were substituted for the word 'Government' by the Adaptation of Indian Laws Order in Council.], the head of each family that formerly officiated shall be separately entered as a representative watandar31. Procedure if heads of families agree as to who are representative watandars.
- But if in any case described in section 29 [* * *] [The words 'of this Act' were repealed by the Bombay General Clauses Act, 1886 (Bombay 3 1886).] the heads of families at any time before the completion of the register prescribed by this Act agree unanimously in writing, or have in writing agreed during the inquiry made in the preparation of the existing registers, as to who are the representative watandars and as to the order of service, then the register, prescribed in this Act shall be prepared in accordance with such agreement.32. Right of service to remain after relinquishment of watan property.
- When watan property or profits have been voluntarily relinquished without abandonment of right of service, such right of service shall be dealt with as if the watandars were still in receipt of such emoluments.33. Notice of adoption if heir has been adopted prior to passing of Act.
- In any case in which, before the coming of this Act into force, any registered representative watandar or his widow shall have adopted an heir, notice of the same shall, within twelve months from the coming into force of this Act, be given by or on behalf of such adopted heir to the Collector, who shall register the name of such heir accordingly, But if such adoption shall be shown to have been or shall subsequently be set aside by decree of a competent Court, the Collector shall remove such name from the register.34. Notice of adoption when heir is adopted after passing of Act.
- In any case in which, after the coming of this Act into force, any registered representative watandar or his widow shall adopt an heir, report of such adoption shall within three months be made to the Collector by such watandar or by his widow, or in case of their death then by such adopted heir, or by the guardian of the tatter, and the Collector shall register the name of such heir accordingly. But if such adoption shall subsequently be set aside by decree of a competent Court, the Collector shall remove such name from the register.]35. Procedure if notice of adoption is not duly given.
- In any case in which [notice or] [These words were inserted by Section 7 of the Bombay Hereditary Offices (Amendment) Act, 1886 (Bombay 5 of 1886).] report of such adoption shall not be made as herein directed, the Collector shall not recognize the same without the production of a certificate of heirship, or of a final decree of a competent Court establishing the validity of such adoption.[[36. Death of representative watandar to be reported; name of heir to be registered.] [Section 36 was substituted by Section 2(1) of the Bombay Hereditary Offices Act, 1910 (Bombay 3 of 1910).]- When any representative watandar dies it shall be the duty of the patel and village accountant to report the fact to the Collector; and the Collector shall if satisfied of the truth of the report, and subject to the provisions of section 2 of Bombay Act V of 1886, register the name of the person appearing to be the nearest heir of such watandar as representative watandar in place of watandar so deceased:Provided that-37. [ Guardian of minor watandar to perform duties of minor. - When any head of a family or representative watandar is under the age of eighteen years his guardian may s-bject to the provisions of section 51 [* * *] [As to the local repeal of Section 37, see Bombay 6 of 1887.] exercise all powers and perform all duties conferred and imposed by this Act]
Part VII – Periods of Service
38. [ Representative watandars to serve for life or for fixed periods of five or ten years. [Section 38 was substituted by Section B of the Bombay Hereditary Offices (Amendment) Act, 1886 (Bombay 5 of 1886). As to the local repeal of Section 38, see Bombay 6 of 1887.]
- Subject to the provisions of sections 45 and 46, representative watandars shall be entitled to office for the following periods, respectively (namely) :-]| (a) | in cases falling under section 28 or section 29, clause (2),or section 30 or section 31, in which the representativewatandars are entitled to office contemporaneously, and in casesfalling under section 27 or section 29, clauses (1), | For life |
| (b) | in cases falling under section 28 or section 29, clause (2),or section 30 or section 31, in which the representativewatandars are entitled to office in successive periods. | for such period as the Collector shall in each case determine,the same being not less than five nor more than ten years. |