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 3, Cited by 10]

Supreme Court of India

Jagdish & Ors vs Nathi Mal Kejriwal & Ors on 24 October, 1986

Equivalent citations: 1987 AIR 68, 1987 SCR (1) 68, AIR 1987 SUPREME COURT 68, 1987 PUNJ LJ 14, (1987) SIM LC 66, 1987 HRR 42, 1987 REV LR 43, 1986 SIMLC 66, 1987 (1) UJ (SC) 20, 1987 UJ(SC) 1 20, (1986) JT 697 (SC), (1986) 3 SCJ 673, (1986) 4 SUPREME 62, (1987) 1 LANDLR 426, 1986 (4) SCC 510

Author: E.S. Venkataramiah

Bench: E.S. Venkataramiah, M.M. Dutt

           PETITIONER:
JAGDISH & ORS.

	Vs.

RESPONDENT:
NATHI MAL KEJRIWAL & ORS.

DATE OF JUDGMENT24/10/1986

BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
DUTT, M.M. (J)

CITATION:
 1987 AIR   68		  1987 SCR  (1)	 68
 1986 SCC  (4) 510	  JT 1986   697
 1986 SCALE  (2)679
 CITATOR INFO :
 R	    1988 SC2141	 (8)
 O	    1992 SC 207	 (3,4)


ACT:
    Punjab Pre-emption Act, 1913, s. 15(1)(b)clause 'Fourth-
ly'-'Other  Co-sharers'--Interpretation	 of--Land  belonging
to  joint  family--Sold--Non-alienating	 co-sharers--Whether
entitled to claim right of pre-emption.



HEADNOTE:
    Respondent	Nos.  5 to 7 were joint owners of  the	suit
land.  They sold it to respondent nos. 1 to 4  on  25.10.71.
The petitioners, sous and nephews of the vendors, instituted
a  suit before the sub-Judge, Palwal for possession  of	 the
suit land on payment of the sale consideration on the ground
that  they were entitled to the right of the pre-emption  in
respect	 of  the suit land either under clause	"First",  or
Secondly, of s. I5(1)(a) or under clause 'First' or 'Second-
ly' of s. 15(1)(b) of the Punjab Pre-emption Act 1913 as  in
force  in the SLate of Haryana. The Sub- Judge	decreed	 the
suit  for possession. The appeal of Respondent Nos. 1  to  4
against	 the  aforesaid order having been dismissed  by	 the
District  Judge, they filed a second appeal before the	High
Court.
    During  the pendency of the second appeal,	the  Supreme
Court  delivered  its judgment in Atam Prakash v.  State  of
Haryana & Ors., [1986] 2 SCC 249. The High Court allowed the
second	appeal and dismissed the suit since  the  provisions
under which the petitioners claimed the fight of pre-emption
had  been  declared void by the Supreme Court in  Atam	Pra-
kash's case.
    Being  aggrieved by the judgment of the High Court,	 the
petitioners  in	 the special leave petition  contended	that
since the suit land belonged to the joint family and it	 had
not  been  sold by all the sharers, they  were	entitled  to
claim  the  right of pre-emption under dause  'Fourtidy'  of
s.15(1)(b)  of the Act because they happened to be the	non-
alienating co-sharers.
Dismissing the petition,
    HELD:  The	expression  'other  co-sharers'	 in   clause
'Fourthly'  of s. 15(1)(b) of the Act refers to	 only  those
co-sharers who do not fall
69
under	clause	'First'	 or  'Secondly'	 or   'Thirdly'	  of
s.15(1)(b) of the Act. Since the petitioners admittedly fail
either under clause 'First' or under clause 'Secondly' of s.
15(1)(b)  of the Act, they are clearly outside the scope  of
clause	'Fourthly'. Therefore, the petitioners cannot  claim
the right of pre-emption under clause 'Fourthly'. [71D-E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Special Leave Petition (Civil) No. 11015 of 1986.

From the Judgment and Order dated 2.5.86 of the High Court of Punjab & Haryana at Chandigarh in Regular Second Appeal No. 1504 of 1977.

R.K. Jain, D.S. Mehra and Ms. Abha Jain for the Petitioners. K.K. Jain, P. Dayal, Shiv Kumar and A.D. Sanger for Respondent No. 1 The Judgment of the Court was delivered by VENKATARAMIAH, J- Respondents 5 to 7--Aji Ram, .Tota Ram and Hari Chand are sons of one Kesaria. The suit land be- longed jointly to Respondents 5 to 7. They sold it to Re- spondents 1 to 4Nathi Mal Kejriwal, Radhey Shayam Kejriwal, Smt. Daropdi Devi and Nagar Mal Kejriwal, who were strangers to their family for a consideration of Rs.33,000 under a sale deed registered on 25.10.1971. The petitioners, who claimed themselves to be the sons and nephews of the ven- dors, instituted a suit in Civil Suit No. 466 of 1972 on the file of the Sub-Judge, 1st Class, Palwal for possession of the suit land on payment of Rs.33,000 claiming that they were entitled to the right of pre-emption in respect of the suit land either under clause 'First' or 'Secondly' of Section 15(1)(a) of the Punjab Pre-emption Act, 1913 (here- inafter referred to as 'the Act') as in force in the State of Haryana or under clause 'First' or 'Secondly' of Section 15(1)(b) of the Act. The learned Sub-Judge upheld the plea of the petitioners and decreed the suit for possession of the suit land against Respondents 1 to 4 who had purchased the suit land as well as against Respondents 5 to 7 who had sold it subject to the petitioners paying a sum of Rs.36,642' which included the consideration of Rs.33,000 and interest thereon at 8 per cent per annum. The learned Sub- Judge further directed the petitioners to deposit the sum of Rs.36,642 minus the zare punjam amount on or before 3rd May, 1976 and that on their failure to deposit the said amount, he directed that the suit should be deemed to have been 70 dismissed with costs. Aggrieved by the judgment of the learned SubJudge, Respondents 1 to 4 filed an appeal before the District Judge, Gurgaon in Civil Appeal No. 69 of 1976. The appeal was dismissed. Against the judgment of the learned District Judge, Respondents 1 to 4 filed a second appeal before the High Court of Punjab and Haryana in Regu- lar Second Appeal No. 1504 of 1977. That second appeal was taken up for hearing on 2nd May, 1986. By that time this Court had delivered its judgment in Atam Prakash v. State of Haryana and Others, [1986] 2 S.C.C. 249 declaring clauses 'First', 'Secondly' and 'Thirdly' of Section 15(1)(a), clauses 'First', 'Secondly' and 'Thirdly' of Section 15(1)(b), clauses 'First, 'Secondly' and 'Thirdly' of Sec- tion 15(1)(c) and the whole of Section 15(2) of the Act as ultra vires the Constitution. Following the said decision the High Court allowed the second appeal and dismissed the suit since the provisions under which the petitioners claimed the right of pre-emption had been declared void by this Court. This petition is filed praying for special leave to prefer an appeal against the judgment of the High Court in the second appeal.

At the hearing of this Special Leave Petition the learned counsel for the petitioners contended that even though the petitioners were not able to claim the right of pre-emption under clauses 'First', and 'Secondly' of Section 15(1)(a) or clauses 'First' and 'Secondly' of Section 15(1)(b) by reason of the decision in the Atam Prakash's case (supra) they were entitled to claim the right of pre- emption under clause 'Fourthly' in Section 15(1)(b) of the Act. Section 15(1)(b) reads thus:

"15. Persons in whom right of pre-emption vests in respect of sales of agricultural land and village immovable property-(1)The right of pre-emption in respect of agricultural land and village immovable property shah vest-- ( a ) ............................................
(b) where the sale is of a share out of joint land or property and is not made by all the co-sharers jointly--

First, in the sons or daughters or sons or daughters' sons of the vendor or vendors;

Secondly, in the brothers or brother's sons of the vendor or vendors;--

71
Thirdly, in the father's brother or father's brother's sons of the vendor or vendors; Fourthly, in the other co-sharers;
Fifthly, in the tenants who hold under tenancy of the vendor or vendors the land or property sold or a part thereof;
........................................................" It is argued by the learned counsel for the petitioners that since the suit land belonged to the joint family and it had not been sold by all the co-sharers they were entitled to claim the right of pre-emption under clause 'Fourthly' of Section 15(1)(b) of the Act because they happened to be the non-alienating co-sharers- Although there is no specific finding that the property is the joint property in this case, we shall assume for purposes of this judgment that the suit land was joint property. In order to understand the meaning of the' words 'other co-sharers' in Section 15(1)(b) we have to read of the Act as it stood before the decision in Atam Prakash's case (supra). It is seen that the expres- sion 'other co-sharers' in clause 'Fourthly' of Section 15(1)(b) of the Act refers to only those co-sharers who do not fall under clause 'First' or 'Secondly' or 'Thirdly' of Section 15(1)(b) of the Act. Since the petitioners admitted- ly fall either under clause 'First' or under clause 'Second- ly' of Section 15(1)(b) of the Act they are clearly outside the scope of clause 'Fourthly'. Therefore, the petitioners cannot claim the right of pre-emption under clause 'Fourth- ly'. We do not, therefore, find any substance in this con- tention which was urged for the first time before the High Court- The suit was, therefore, rightly dismissed by the High Court holding that the petitioners were no longer entitled to any relief under the Act. This petition, there- fore, fails and it is dismissed.
M.L.A.					     Petition	dis-
missed.
72