Calcutta High Court (Appellete Side)
Seema Begum & Anr vs Marium Bibi & Ors on 14 February, 2011
Author: Harish Tandon
Bench: Pratap Kumar Ray, Harish Tandon
Form No.J. (2)
IN THE HIGH COURT AT CALCUTTA
CIVIL REVISIONAL JURISDICTION
APPELLATE SIDE
Present :
The Hon'ble Justice Pratap Kumar Ray
&
The Hon'ble Justice Harish Tandon
CO. LRT. No. 2 of 2010.
Seema Begum & Anr.
-vs-
Marium Bibi & Ors.
For the petitioners : Mr. Ashok Banerjee
Mr. Biswanath Mitra
Mr. D. Mukherjee
Mr. Subhadeep Mukherjee
For the Opposite Party : Mr. Priyabrata Mukherjee
Mr. Md. Mohiuddin
Mr. Murari Chakraborty
Mr. Nayeemuddin Munshi
th
Judgment on : 14 February, 2011
HARISH TANDON, J.:
A vital and interesting question has cropped up before us in the instant tribunal application as to the competence of the Land Reforms Tenancy Tribunal constituted under West Bengal Land Reforms and Tenancy Tribunal Act (hereinafter referred to as the Tenancy Tribunal Act) under Article 323(B) of the Constitution of India to deal, entertain and/or set aside the orders, decrees and judgments passed by the "Civil Judge having jurisdiction" in respect of the subject matter under the "Specified Act" as defined under section 2(r) of the West Bengal Land Reforms and Tenancy Tribunal Act 1997.
Initially when the said Tenancy Tribunal Act was promulgated it was made applicable in respect of five Acts. Those are the West Bengal Estate Acquisition Act 1953, the West Bengal Land Reforms Act 1955, the West Bengal Acquisition of Homestead Land for Agricultural Labourers, Artisans and Fisherman Act 1975 and the West Bengal Land Holding Revenue Act 1979. By an amendment Act, the said West Bengal Land Holding Revenue Act 1979 was omitted and/or deleted from the definition of the said "Specified Act". By another amendment the West Bengal Restoration of Alienated Land Act 1973, the West Bengal Premises Tenancy Act 1977 and the West Bengal Thika Tenancy (Acquisition and Regulation) Act 2001 was inserted. Thus the said Tenancy Tribunal Act within its contour assumes powers in respect of the subject matter relating to the "Specified Act" as defined under section 2(r) of the said Tenancy Tribunal Act.
There was no difficulty while the West Bengal Premises Tenancy Act 1956 was operative and in vogue. The said Act of 1956 postulates that the matters relating to the eviction shall be dealt by a court within the meaning of the Bengal, Agra and Assam Civil Courts Act 1887. Section 3 of Bengal, Agra and Assam Civil Courts Act 1887 defines the classes of Civil Court namely the Court of the District Judge, the Court of the Additional Judge, the Court of the Civil Judge (Senior Division) and the Court of the Civil Judge (Junior Division). The said Act also provides the court empowered to entertain the appeal from the judgment and decree and/or order of the court inferior to it.
A radical change was made by enacting the West Bengal Premises Tenancy Act 1997 which repealed the said West Bengal Premises Tenancy Act 1956. The object and purpose for which such Act of 1997 was enacted to give a speedy disposal of the pending litigations and also conferring all the powers upon the Rent Controller or Additional Rent Controller to deal with the matter including the matter relating to the eviction of a tenant by a landlord, fixation of the fair rent, revision of the fair rent, restoration of the essential services. The appeal against orders passed by the Rent Controller or the Additional Rent Controller, as the case may be, was conferred upon the Tenancy Tribunal Act 1997 so as to minimize the burden of the Civil Court and to achieve the speedy disposal of the litigations.
The legislature thereafter by a notification appointed the judge of a Civil Court as Controller and/or Additional Controller not by virtue of their office but as persona designata i.e. by name. By further amendment brought in by West Bengal Act of 2002 the word 'controller' appearing in section 6 and 7 of the said Act of 1997 was deleted and was replaced and/or substituted by the word "Civil Judge having jurisdiction". However, section 43 of the said Act of 1997 whereby a conferment is made upon the Tenancy Tribunal as an Appellate Tribunal was unamended and still reads thus :
"43. Appeal, revision and review. - (1) an appeal shall lie from a final order of the Controller to such Tribunal as the State Legislature may, by law, provide :
Provided that until a Tribunal is so provided, an appeal from the final order of he Controller shall lie to the high court.
(2) An appeal shall be final within 30 days from the date of order of the Controller.
(3) The Controller or the Tribunal shall in dealing with proceedings under this Act be deemed to be a court for the exercise of powers under section 151 or section 152 of, or Order XLVII of the First Schedule to, the Code of Civil Procedure, 1908 (5 of 1908).
(4) The Controller or the Tribunal shall in dealing with the proceedings under this Act follow such procedure as may be prescribed.
(5) Every proceeding before the Controller or the Tribunal shall be deemed to be a judicial proceeding within the meaning of section 175, section 193 and section 228 of the Indian Penal Code (45 of 1860).
(6) The Controller or the Tribunal shall be deemed to be a court for the purpose of section 195 of the Code of Criminal Procedure, 1973 (2 of 1974).
(7) The Controller shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code."
On a bare perusal of the said section there is no doubt that the order passed by the Controller or the Additional Controller, as the case may be, is amenable to be challenged before the Appellate Tribunal i.e. Tenancy Tribunal constituted under the Tenancy Tribunal Act 1997 but the question still abegging a decision as to whether an appeal lies to Tenancy Tribunal against an order passed by the "Civil Judge having jurisdiction" in respect of a subject matter coming within the purview of anyone of the "Specified Act" as defined in section 2(r) of the Tenancy Tribunal Act 1997.
There is a divergence of opinion on such issue of this court which we shall deal later while deciding the issue in its true perspective.
One of us (Pratap Kumar Ray, J) had occasion to deal with a similar point and/or question but the subject matter involved therein relates to a matter coming within the ambit of West Bengal Land Reforms Act 1955.
Almost a similar question was poised before the said Hon'ble Judge whether the District Judge being an appellate officer within the meaning of section 9 of the West Bengal Land Reforms Act 1955 ( hereinafter referred to as the Act of 1955) is acting as persona designata or as a court within the meaning of Bengal, Agra and Assam Civil Courts Act 1887 and General Clauses Act. In other words whether the District Judge acts as an authority within the definition of "authority" as contemplated under section 2 (b) of the Tenancy Tribunal Act 1997 and thus amenable to the jurisdiction of the Tenancy Tribunal Act 1997.
His Lordship in a case of Sk. Samsul Huda & Ors. Vs. Mosharaf Hussian & Ors. reported in 2002 WBLR (Cal) 654 considered the various judgments of the different High Courts as well as our court and came to a conclusion that the District Judge cannot act as persona designata but is a court and thus an appeal or revision lies under the provisions of the Code of Civil Procedure and not to the Tenancy Tribunal Act.
The word "authority" as defined under the Tenancy Tribunal Act 1997 reads :
"(b) 'authority' means an officer or authority or functionary exercising powers or discharging functions as such under the Specified Act".
Normally the source of powers to deal with the matter by the authority emanates from its appointment under the Specified Act but a Civil Judge or the District Judge or the Munsif, as the case may be, comprising the court discharges its powers judicially and thus cannot be termed as an officer or authority or functionary under the specified Act.
However, another Division Bench in a case of Pashupati Adhikary Vs. Pradyut Kumar @ Tarapada Adhikary reported in 2003(4) CHN 347 considered the power, jurisdiction and competence of the Tribunal to entertain an appeal agiainst an order passed by the Civil Judge, be it a Munsif or a District Judge or a Civil Judge. Their Lordships while defining an authority as envisaged under section 2(b) of the Tenancy Tribunal Act were pleased to observe :
"15. In the background of the provisions of both these Acts, now we will advert to the present case. If we confine ourselves to the provisions of the Act of 1997 then any matter arising out of the Act of 1955 is concerned, then any order passed by the authority under that Act, the jurisdiction of all Civil Courts shall remain excluded except the writ jurisdiction of High Court under Articles 226 and 227 of the Constitution exercisable by a Division Bench and all orders passed under that Act shall be subject to the order of the Tribunal. But the complication arises because of the fact that under section 9 of the Act of 1955, as far as pre-emption matters are concerned, jurisdiction to try such cases has been conferred on the 'Munsif' as the trial court and appellate power has been conferred on the District Judge. Therefore, both the authorities, i.e., 'Munsif" as well as 'District Judge' are not the revenue authority while deciding the question of pre-emption under section 9 of the Act of 1955. Both these authorities are Judicial Authorities appointed under Bengal, Agra and Assam Civil Courts Act, 1887 and they are exercising their power as Judicial authority and not as Revenue Authority. Learned Counsel for the private respondents has specifically invited our attention to section 2(b) of the Act of 1997, which defines 'authority' which reads as under:
"(b) 'authority' means an officer or authority or functionary exercising powers or discharging functions as such under a specified act.",
16. It was contended by the learned Counsel that the 'Munsif' or the 'District Judge' are not authority under the Act of 1955 or under the Act of 1997, therefore, they cannot be made subordinate to the Tribunal as this will amount to interfering with the judicial power under the Constitution. The State Legislature cannot change the basic structure of he Constitution. Independence of judiciary is one of he basic structure of the Constitution recognized by the apex court and it is the settled principle of law in our country. By this Act the State Legislature has indirectly tried to change the basic structure of the Constitution by bringing the subordinate judiciary under the control of administrative tribunal constituted under Article 323B of the Constitution. This is not permissible. 'Munsif' and 'District Judge' are not persona designata, they are the courts to whom power of adjudication was entrusted under the Act of 1955. By giving power to the Judicial Authority to exercise matters relating to revenue will not change their character from a judicial officer to that of a revenue officer. They are appointed under Article 233 of the Constitution and they are not administrative officers so as to become amenable to the jurisdiction of the Tribunal. Section 2(b) of the Act of 1997, as quoted above, only defines 'authority' to mean an officer or authority or functionary exercising powers or discharging functions as such under a specified Act. 'Munsif' and 'District Judge' are not officers appointed under the Act of 1955 nor are they authority or functionary exercising power or discharging functions under the Act of 1955, but they are Judicial Authority adjudicating the rights of the parties under that Act.
Therefore, they do not fall in any of the definitions of 'authority' under the Act of 1997 so as to become amenable to the jurisdiction of the Tribunal. Section 6 confers jurisdiction and power on the authority of the Tribunal, it says that the Tribunal shall exercise power in relation to any order made by the authority under the specified Act or an application complaining inaction or culpable negligence of an authority under a specified Act. Therefore, what it contemplates is that any order passed by the s authority under the specified act, means a functionary like the Revenue Authority appointed under the Act of 1955 whose order shall be subject to the jurisdiction of the Tribunal. The idea behind this is that all the orders which are passed by the Revenue Authority shall be subject to the decision of the tribunal. But as mentioned above, 'Munsif' or the 'District Judge' are not authority under the Act of 1955. Revenue offices who are appointed under the Act of 1955 and discharging functions under that Act, against their order the Tribunal shall exercise its jurisdiction. Section 2(4) of the Act of 1955 defines 'Collector' as "Collector means the Collector of a district or any other officer appointed by the State Government to discharge any of the functions of a Collector under this Act" meaning thereby that one of the functionaries under the Act of 1955 is the 'Collector' and he is to be appointed by the State Government and various powers which has been conferred under the 'Act of 1955 are to be discharged by the Collector. Similarly, in section 2(12) of the Act of 1955 defines 'Revenue Officer' which reads as under :
"(12) 'Revenue Officer' means any officer whom the State Government may appoint by name or by virtue of his office to discharge any of the functions of a Revenue Officer in any area"
Their Lordships while dealing with the subject were pleased to hold that the authority includes such officer or functionary which is for the first time appointed under the specified Act. Since the Munsif or a District Judge being a Civil Judge is not appointed under the Specified Act, they cannot be brought within the said definition of "authority" so as to make amenable to the jurisdiction of the Tenancy Tribunal. All courts are tribunal but all tribunals are not court.
In a case coming within the purview of the West Bengal Land Reforms Act 1955 prior to an amendment of 1972 the right to adjudicate in respect of preemption was conferred upon the Revenue Officer appointed under the said Act. Legislature consciously brought an amendment by West Bengal Land Reforms (amendment) Act 1972 substituting the word "Munsif"
and the "District Judge" in place of revenue authority or officer. There was no amendment made in the definition clause of authority which remains the same even after that amendment of 1972. The obvious intention of the legislature was to take away the powers to adjudicate from the hands of a revenue officer and to confer such power upon the court for effective and proper adjudication and also appreciation of the legal questions. The judicial orders passed by the court cannot be subject to a further scrutiny by a Tribunal against the basic structure of the Constitution.
A reliance was placed upon a judgment of the apex court in a case of State of West Bengal Vs. Ashish Kumar Roy & Ors reported in (2005) 1 WBLR (SC) 647 that the Tribunal sweeps within its ambit the dispute relating to the Specified Act. In the said case a challenge was thrown as to the vieres of the said Act as Article 323 B(2)(d) of the Constitution could not vest power upon the Tribunal to decide a dispute in relation to the Specified Act by taking away the power of the high court and the other civil courts. The writ application was initially dismissed but the Division Bench allowed the said appeal and declared certain provisions of the said Act as ultra vires to the Constitution. The apex court held that the jurisdiction of the High Court under Article 226 and 227 and that of a Supreme Court under Article 32 could not be totally excluded so long as the Tribunal performs a supplementary role in discharging the powers conferred on the High Court as well as the Supreme Court. An argument was advanced therein that the Tribunal should deal only with the laws for "agrarian reforms" and does not take away the writ jurisdiction of the High Court. It was further argued therein that the Act like Land Reforms, Thika Tenancy and Land Holding Revenue does not come within the agrarian reforms and thus cannot be kept within the definition fo the Specified Act. The apex court discarded such submission on the premise that the land including the relationship of landlord and tenant collection of rents, transfer and alienation of agricultural land, land improvement and agricultural loans are kept in Entry 18 in List II of the seventh Schedule of the Constitution. The apex court had no occasion to deal with the questions that from an order passed by a Civil Judge or Munsif or District Judge in respect of a matter relating to Specified Act, the appeal or revision shall lie to the Tribunal. It would be profitable to quote the following observation of the apex court :
"27. In the instant case, the Tribunal has been constituted under the West Bengal Tenancy Tribunal Act and it has been given the jurisdiction to entertain disputes with regard to the five specified acts. Learned Counsel for the respondents argues thus : the tribunal contemplated under Article 323B clause (1) read with clause (2)(d) can only be a tribunal for deciding disputes or matters with respect to land reforms by way of acquisition of any estate as defined in Articles 31A. Article 31A itself defines the expression 'estate' in clause (2). Both Article 31A and the definition of 'estate' in clause (2) of Article 31A have received judicial interpretation by Constitutional Benches of this court which have uniformly taken the view that the protection of Article 31A is available only to laws which are intended to carry out agrarian reforms. The predominant purpose of sub-clause (d) of clause (2) of Article 323B is to constitute a tribunal only with respect to disputes pertaining to laws carrying out agrarian reforms. Out of the 5 specified Acts, the West Bengal Land Reforms Act, 1955, the Calcutta Thlika Tenancy (Acquisition and Regulation) Act, 1981 and the West Bengal Land Holding Revenue Act, 1979 have no connection whatsoever with agrarian reforms. Therefore, the Tribunal constituted to deal with these acts cannot be a tribunal within the meaning of Article 323B(2)(d) of the Constitution. Hence, the learned Counsel contends that the impugned Act is not immune from challenge on the ground of violation of the Constitutional provisions.
28. The argument is unacceptable for three reasons. The first is the fallacious assumption that in order to be a valid tribunal constituted under Article 323B(1) and 323B(2)(d), the tribunal must necessarily deal with laws for agrarian reforms. In our view, the reading of the expression 'estate' from clause (2) of Article 31A into Article 323B(2)(d) is only for the purpose of enumeration. Instead of repeating the entire definition contained in clause (2) of Article 31A in sub-clause (d) of 323B, the farmers of the Constitution merely indicated that the word 'estate' would have the same meaning as in Article 31A. The reference to the definition of 'estate' in Article 31A made in Article 323B(2)(d) serves no other purpose.
29. Secondly, the concept of 'agrarian reform' is not confined only to agriculture or its reform. In the words of Krishna Iyer, J. in his concurring judgment in State of Kerala & Anr. V. The Gwallor Rayon Silk Mfg(Wvg.) Co. Ltd. Etc., AIR 1973 SC 2734 (para 30):
"30.The concept of agrarian reform is a complex and dynamic one promoting wider interests than conventional reorganization of the land system or distribution of land. It is intended to realize the social function of the land and includes - we are merely giving, by way of illustration, a few familiar proposals of agrarian reform - creation of economic units of rural production, establishment of adequate credit system, implementation of modern production techniques, construction of irrigation systems and adequate drainage, making available fertilizers, fungicides, herbicides and other methods of intensifying and increasing agricultural production, providing readily available means of communication and transportation, to facilitate proper marketing of the village produce, putting up of silos, warehouses etc. to the extent necessary for preserving produce and handling it so as to bring it conveniently within the reach of the consumers when they need it, training of village youth in modern agricultural practices with a view to maximizing production and help solve social problems that are found in elation to the life of the agricultural community. The village man, his welfare, is the target."
30. Further, in testing as to whether the law was intended for agrarian reform, the court is required to look to the substance of the act and not its outward form.
31. Thirdly, the contention also proceeds on a misreading of Article 323B(2)(d). Under clause (1) the State Legislature is empowered to make a law with regard to entry 18 in List II of the 7th Schedule which reads "Land, that is to say, right in or over land, land tenures including the relation of landlord and tenant, and the collection of rents; transfer and alienation of agricultural land; land improvement and agricultural loans, colonization." Sub-clause (d) of Article 323B is not confined to land reforms by acquisitions of estates or extinguishing or modification of any such rights for the clause ends with the phrase "or in any other way", which are wide enough to accommodate any other type of law which is intended for "land reforms".
32. We are, therefore, unable to accept the contention of the learned Counsel that in order to fall within the protection of umbrella of Article 323B the Tribunal must have been constituted only with regard to disputes arising under any law intended for agrarian reform. As long as it is a law with respect to "land reforms", it is sufficient to fall within the ambit of sub-clause (d) of Clause (2) of Article 323B of the Constitution.
33. "Agrarian reforms", itself is a wide concept and we do not see why the objects attempted to be fulfilled by the specified Acts would not fall within the ambit of this compendious term. Looking at the preambles and the schemes of the five specified Acts, we are unable to find fault with the reasoning of the learned Single Judge that the Tribunal constituted to deal with the disputes arising under the said specified Acts was very much a Tribunal within the meaning of Article 323B of the constitution.
34. We, therefore, accept the reasoning of the learned Single Judge and hold that the learned Single Judge was justified in rejecting the contention that the Tribunal constituted under the impugned Act was not a Tribunal within the meaning of Article 323B of the Constitution. There is no merit in the contention."
Thus the apex court had no occasion to deal with the situation whether the civil judge "having jurisdiction' is an "authority" within the meaning of section 2(r) of the Tenancy Tribunal Act. The point in issue before the apex court was as to the constitutionality of the said Tenancy Tribunal Act, in other words, the vires of the said Tenancy Tribunal Act was the matter in issue.
However the said judgment of the apex court (Ashish Kumar Roy) (supra) was considered and applied by the Division Bench of this court in case of Dipak Kumar Singh Vs. State of West Bengal & Ors. reported in 2008 (2) CHN 943. The facts leading to the said judgment was a challenge to a decree for dismissal passed by the Civil Judge (Jr. Division), Alipore in a suit for eviction under the said Act of 1997. While deciding the said case the Division Bench at one hand categorically declined to decide whether an appeal lies against a decree passed by the Civil Judge in an eviction suit or not but on the other hand ventured to hold that the Civil Judge is an "authority" within the meaning of the Tenancy Tribunal Act. It is further observed that in absence of a specific provision for appeal provided under the said Act of 1997 the jurisdiction of the High Court under Article 226 and 227 of the Constitution of India is not rulled out but after the promulgation of the Tenancy Tribunal Act the power of the High Court under Article 226 and 227 of the Constitution of India excepting the power conferred upon the Division Bench of the High Court came to be vested upon the Tenancy Tribunal and make such decree being further tested by the Tribunal passed by the Civil Judge.
The Division Bench expressly overruled the judgment rendered in Pashupati Adhikary (supra) in view of the pronouncement made by the apex court in case of Ashish Kumar Roy (supra).
This court in case of Tapas Biswas Vs. Shayama Prasad Ghoshal reported in (2009) 1 WBLR (Cal) 250 had an occasion to deal with and consider in extenso and/or elaborately whether the "Civil Judge having jurisdiction" squarely come within the ambit of "authority" so as to render the decree so passed capable of being challenged before the Tenancy Tribunal. In the said judgment (Tapas Biswas) (supra) the Single Judge has an occasion to consider the case of the apex court, Ashish Kumar Roy (supra) and the judgment delivered by the Division Bench in case of Dipak Kumar Singh (supra) and also considered the earlier Division Bench judgment of this court in case of Pashupati Adhikary (supra) and ultimately found that the apex court in case of Ashish Kumar Roy (supra) was not pointer to an issue that the Civil Judge is an authority within the meaning of section 2(r) of the Tenancy Tribunal Act. The subsequent judgement delivered by the Division Bench in case of Dipak Kumar Singh by applying the judgment of the apex court Ashish Kumar Roy (supra) did not have any power to overrule the earlier Division Bench judgment Pashupati Adhikary (supra). This court in case of Tapas Biswas (supra) is a direct authority on the issue whether the Civil Judge is an authority as defined under the specified Act and observed as follows :
"51. By those two amendments the jurisdiction of the Controller to pass an order of eviction on an application made to him by the landlord in the prescribed manner was taken away and a different forum was created for trial of the eviction proceeding as indicated above. The provision contained in Section 6 of the said Act as it stands now makes it clear that the Civil Judge having jurisdiction was vested with the exclusive power to pass a decree for eviction against a tenant in a suit instituted by the landlord on any of the grounds as mentioned therein.
52. Even though the provisions of Section 6 of the said Act was successively amended once in 2005 and thereafter in 2006, but no corresponding amendment was made in the provision of Section 43 of the said Act. No other provision was also introduced in the said Act making provision for an appeal against the decree passed by the Civil Judge having jurisdiction in any forum. As such, the only conclusion, which can be arrived at by this Court that the decree for eviction passed by the Civil Judge having jurisdiction in a suit for eviction under Section 6 of the said Act is not appealable under Section 43 of the said Act.
53. But, in this context, two questions will crop up immediately. Firstly, where a landlord filed an application for eviction against his tenant before the controller under section 6 of the said Act before the amendment of 2005 and 2006 came into operation, then will the tenant lose the right to challenge such a decree before any appellate forum because of the subsequent amendment? The other question which will crop up is that if the landlord gets a decree for eviction against his tenant by the Civil Judge having jurisdiction in a suit under Section 6 of the said Act after the amendment of 2005 came into operation, then can the tenant challenge the said decree in appeal before any appellate forum?
54. In fact, if the entire scheme of the West Bengal Premises Tenancy Act, 1956 is considered, then it will be found that even in the said Act no provision was made for challenging any decree passed in an eviction suit before any forum. As such, confusion was earlier created as to whether a decree passed in an eviction suit under Section 13 of the said Act is appealable or not. The said dispute was ultimately resolved by a decision of this Hon'ble Court in the case of Ganesh Chandra Dutta Vs. Chunilal Mondal & Anr. reported in AIR 1972 Calcutta page 150 wherein it was held that the expression 'decree' in the West Bengal Premises Tenancy Act, 1956 has the same meaning as that of the 'decree' as defined in Section 2(2) of the Code of Civil Procedure. As such, it was held therein that :-
"Under Section 96 of the Civil Procedure Code save as otherwise expressly provided in the body of the Code or by any other law for the time being in force an appeal shall lie from every decree passed by any court exercising original jurisdiction to the court authorized to here the appeals from the decision of such courts. There is nothing in the West Bengal Premises Tenancy Act limiting or affecting such right of appeal against a decree passed in a suit for recovery of possession".
55. Accordingly, it was held in the said decision that the order of eviction passed by the City Civil Court is appealable before the High Court. A confusion may again arise as the said decision was given in the context of a decree passed by the City Civil Court inasmuch as Section 8 of the City Civil Court's Act itself provides that an appeal shall lie to the High court from every decree passed by the City Civil Court and sub-section 6 of Section 29 of the West Bengal Premises Tenancy Act provides that the provision of Civil Procedure shall apply to all suits and proceedings referred to in Section 20 except suit and proceeding which lie to High Court. If these two provisions are taken into consideration, then apparently an impression may grow that only in case of eviction decree passed by the City Civil Court appeal lies to High Court. But the said confusion may again be removed with reference to the discussion made in paragraph 5 in the said decision of Ganesh Chandra Vs. Chunilal wherein a Privy Council decision in Adaikapa Chettiar Vs. Chandra Sekhar Thevar, AIR 1948 Privy Council 12 was relied upon to show that where a legal right is in dispute and the ordinary courts of the country are seized of such disputes, the courts are governed by the ordinary rules of procedure applicable thereto and an appeal lies if authorized by such rules notwithstanding that the legal right arises under a special statue which does not in terms confer a right of appeal.
56. In fact, the views which were expressed by the Privy Council in the aforesaid case was reiterated in a subsequent decision of the Hon'ble Supreme Court in the case of Deepchand & Ors. Vs. Land Acquisiton Officers & Ors. (supra).
57. The significance of the use of the expressions such as "Civil Judge having jurisdiction," "suit", "decree" in the amendments of the West Bengal Premises Tenancy Act, 1997 in 2005 and in 2006, cannot be lost sight of, inasmuch as these expressions were all introduced in the said amendments without defining those expressions in the Act itself. In the absence of any special meaning given to those expressions by defining them differently in the Act itself, this court will have no other alternative but to hold that those expressions convey the same meaning with which we are ordinarily familiar. When the detailed procedure for conduct of such suits before the Civil Court has not been laid down in the Act itself, this court has no hesitation to hold that the ordinary rules of procedure which are applicable to the Civil Suit, are applicable to the suit and/or proceeding under Section 6 of the said Act before the Civil Judge. As such, the provision relating to appeal and/or the forum of appeal which is applicable to civil suit before the Civil Court will apply mutatis mutandis in case of suit for eviction under the said Act."
The word "decree" has not been defined under the said Act of 1997. It is settled law that the proceeding before the Civil Court is regulated by the procedure applicable to such court even a proceeding initiated under the specified Act before the Civil Judge having jurisdiction is regulated by a procedure which applies in case of an ordinary proceeding initiated before the said court. There is no dispute that the Code of Civil Procedure applies and/or regulates the proceedings of the Civil Court. Thus there is no hesitation in applying the definition "decree" as envisaged in section 2(2) of the Code which reads "decree means the formal expression of an adjudication which, so far as regards the Court expressing it conclusively determines the rights of the parties with regard to or any of the matters in controversy in the suit and may be either preliminary or final. xxxxxxxxxxxxxxxxxxxxxx." The Bengal, Agra and Assam Civil Courts Act 1887 provides an appeal against such decree and the Forum is also made explicit. Such a decree is susceptible to be challenged to a Forum which is applicable in case of a regular Civil Suit filed in the said court.
"Judge" has also been defined under section 2(8) of the said Code which means the Presiding Officer of a Civil Court. Section 3 of the code laid down the hierarchy of the courts in the order that the district Court is subordinate to the High Court and every Civil Court of a grade inferior to that of a District Court and every court of the Small Causes is subordinate to the High Court and District Court.
If we harmoniously read the different provisions as contained in the Code of Civil Procedure which regulates the proceeding before the Civil Court, the High Court has been conferred a power over all subordinate courts. Even if the Civil court discharging functions and/or deciding a matter under the special statute and in absence of any specific ouster clause or conferment of the right of appeal to a specific forum the jurisdiction of the superior court to entertain an appeal cannot be taken away. In this regard reliance may be placed in a case of ITI Ltd. Vs. Siemens Public Communications Network Ltd. Reported in (2002) 5 SCC 510 where D.M. Dharmadhikari, J while concurring with the other judge was pleased to observe as follows :
"18. Power conferred on the High Court under Section 115 of the Code of Civil Procedure, 1908 over all subordinate courts within its jurisdiction is a supervisory power and has been distinguished from its power of appeal to correct errors of fact and law. The power of revision under Section 115 being in the nature of power of superintendence to keep subordinate courts within the bounds of their jurisdiction cannot be readily inferred to have been excluded by provisions of a special Act unless such exclusion is clearly expressed in that Act. The Arbitration and Conciliation Act of 1996 which is for consideration before us by provision contained in Section 37(3) of the said Act only takes away the right of second appeal to the High Court. The remedy of revision under Section 115 of the Code of Civil Procedure is neither expressly nor impliedly taken away by the said Act.
19. Revisional jurisdiction of a superior court cannot be taken as excluded simply because subordinate courts exercise a special jurisdiction under special Act. The reason is that when a special Act on matters governed by that Act confers a jurisdiction on an established court, as distinguished from a persona designata, without any words of limitation, then the ordinary incident of procedure of that court including right of appeal or revision against its decision is attracted. The right of second appeal to the High Court has been expressly taken away by sub-section (3) of Section 37 of the Act, but for that reason it cannot be held that the right of revision has also been taken away. See National Telephone Co. Ltd. Vs. Postmaster General and decision of the Privy Council in Adaikappa Chettiar V. Chandrasekhara Thevar which have been relied on by the supreme Court in the case of National Sewing Thread Co. Ltd. V. James Chadwick and Bros. Ltd. In National Telephone Co. case Viscount Haldane, L.C. observed thus:
"When a question is stated to be referred to an established court without more, it in my opinion, imports that the ordinary incidents of the procedure of that court are to attach, and also that any general right of appeal from its decision likewise attaches."
20. "The true rule" is said by Lord Simonds (in Adaikappa Chettiar Case) that "where a legal right is in dispute and the ordinary courts of the country are seized of such dispute the courts are governed by the ordinary rules of procedure applicable thereto and an appeal lies, if authorised by such rules, notwithstanding that the legal right claimed arise sunder a special statute which does not in terms confer a right of appeal."
Section 96 of the Code of Civil Procedure may be referred to in this regard which provides :
"S. 96. Appeal from original decrees. - (1) Save where otherwise expressly provided in the body of this Code or by any other law for the time being in force, an appeal shall lie from every decree passed by any Court exercising original jurisdiction tot he Court authorised to hear appeals from the decisions of such Court. (2) An appeal may lie from an original decree passed ex parte. (3) No appeal shall lie from a decree passed by the Court with the consent of parties. (4) No appeal shall lie, except on a question of law, from a decree in any suit of the nature cognizable by Courts of Small Causes, when the amount or value of the subject-matter of the original suit does not exceed ten thousand rupees."
On a bare perusal of the said provision it appears to us that even in absence of any provision contained in any Act as to the appeal, an appeal shall lie to a court of which the court passing the decree upon exercising an original jurisdiction in case of an ordinary suit. By no stretch of imagination it is conceived that in absence of any provision for appeal under the specified Act the litigant has a right is to move before the High Court under Article 226/227 of the Constitution rather on a plain reading of section 96 the right to appeal is conferred to a court which is superior to a court exercising the original jurisdiction. Reference may be made to a case of R.M.A.R.A. Adaikappa Chettiar & Anr. Vs. R. Chandrasekhara Thevar reported in Air 1948 Privy Council 12 that the courts authorised to decide the disputed legal right, are governed by the ordinary rule of procedure and an appeal lies under such rule notwithstanding the fact that such legal right is claimed under a special statute where there is no provision for right of appeal. Such principle was accepted and applied by the Division Bench of this court in case of Dilwar Sultan Vs. Keshab Chandra Mukherji & Ors. reported in 58 CWN 740. The Division Bench while applying and approving the aforesaid proposition was pleased to hold :
"An order under section 28, therefore, determines the question whether the decree or order already made should be rescinded or varied in accordance with the provisions of the Calcuta Thika Tenncy Act. If an order is made in terms of section 28, that order by the terms of section 28 is executable by the Controller on transfer to him by the Court before which the application was made. The order determining the application under section 28 thus adjudicates upon the rights of the parties to the suit for recovery of possession of any holding of a thika tenant. That decision is conclusive so far as that Court is concerned. The adjudication under section 28, be it one of dismissal or rescission or variation of the decree or order, conclusively determines the rights of the parties to the suit. It will, therefore, have effect as a decree within section 2(2) of the Code of Civil Procedure. It is contended however that as section 28 finds a place in a special enactment which does not provide exclusively for an appeal, the appeal is not competent. In support of this contention reliance is placed on the decision of Roxburgh, J., in the case of Panchanan Shah Vs. Satyabandhu Mukherji (1) (54 CWN 541). The learned Judge accepted the view that no appeal lay and the reason given by the learned Judge is that the power given under section 28 is a special and extraordinary power given by the statute and an appeal would lie only if special provisions were made by the Act for an appeal creating a power. This view of Roxburgh, J., is opposed to the well-settled principle that where a legal right is in dispute and the ordinary courts of the country are seized of such dispute, the courts are governed by the ordinary rules of procedure applicable thereto and an appeal lies if authorised by such rules notwithstanding that the legal right claimed arises under a special statue which does not in terms confer a right of appeal. (Adaikappa Chettiar V. C. Thevar (2) LR 74 : IA 264 : 52 CWN
275).
The question therefore is whether under the ordinary rules of procedure an order made under section 28 is appealable or not. An order under section 28 is made by the ordinary Civil ?Court of the country. As stated already, it determines a legal right which is in dispute between the parties to the suit. It accordingly satisfies the requirements of an appeal as laid down in the Code of Civil Procedure. The order made under section 28 of the Calcutta Thlika Tenancy Act is therefore appealable."
The Division Bench of the Madras High Court in case of S.A. Seshadri Ayyangar Vs. A. Narayana Nair reported in AIR 1951 (Madras) 640 was also of similar view that in absence of any provision for right to appeal under the special statute, an appeal lies to a Forum authorised by a rule which governs the court in seisin of such dispute.
After the judgment delivered by the Single Bench in case of Tapas Biswas (supra) in November 28, 2008 the legislature made further amendment to the said Act of 1997 which came in effect on and from 29th May 2009. By such amendment, section 12A was introduced by which the proceedings may directed to be initiated in terms of its pecuniary and territorial jurisdiction as would appear from Schedule IV appended to the said Act of 1997. Such amendment was brought in following terms :
"12A. Special provisions regarding jurisdiction of Court for trial of suits for possession.- (1) Notwithstanding anything contained in any other law, a suit or proceeding by a landlord against a tenant in which recovery of possession of any premises to which this Act applies is claimed shall lie to the Courts, as set out in Schedule IV and no other Court shall be competent to entertain or try such suit or proceeding.
(2) The provisions of the Code of Civil Procedure, 1908 (5 of 1908), shall, mutatis mutandis, apply to all suits and proceedings referred to in sub- section (1) except suits or proceedings which lie to the High Court at Calcutta."
SCHEDULE IV [See section 12A(1)] Where the premises are situated on land wholly within the ordinary original civil jurisdiction of the High Court at Calcutta,-
(a) In case the value of the suit exceeds ten lakh rupees, to the High Court at Calcutta;
(b) In case the value of the suit does not exceed ten lakh rupees but exceeds sixty thousand rupees, the City Civil Court established under section 3 of the City Civil Courts Act, 1953 (West Bengal Act XXI of 1953);
(c) In any other suit, to the Chief Judge of the Court of Small Causes constituted under the Presidency Small Causes Courts Act, 1882 (15 of 1882), in the town of Kolkata, who may try the suit himself or may transfer the suit for trial to any other Judge of the said Court who shall try the suit as a court of first instance."
From a bare perusal of the said amendment it emerges (i) the suit for eviction having a pecuniary value up to Rs. 60,000/- to the Chief Judge of Presidency Small Causes Court at Calcutta (ii) eviction suit having a value more than Rs. 60,000/- up to Rs. 10 lacs to the City Civil Court at Calcutta (iii) suit having a value more than Rs. 10 lacs to the High Court. Thus in case of a suit for eviction having a pecuniary value more than Rs. 10 lacs subject to the property situated within the Original Side of the High Court, any order that would be passed by the Judge of the High Court dealing with such suit, the appeal would lie to the Tribunal as the said Single Judge will be treated as an authority within the meaning of "authority" in terms of section 2(r) of the Tenancy tribunal Act. Such disastrous proposition would lead to frustrate the constitutional provisions where the courts are treated as superior than the Tribunals situated under Article 323A and 323B of the Constitution of India. The Tribunal can be supplementary to the court but are not substitute of court.
There is no manner of doubt that by an amending Act of 2009 the legislature consciously confer jurisdiction upon the court to deal with the matters coming within the section 6 and 7 of the Act of 1997. The introduction of word "Court" and incorporation of Schedule IV in the said Act of 1997 sufficiently implies that the legislature consciously confer jurisdiction upon the court and did not intend to confer the power of appeal before the Tenancy Tribunal treating such court as an "authority" under the specified Act. Any other intendment of the legislature would not only frustrate the constitutional mandate but would also disturb the hierarchy of courts including a High Court of the state. The intra court appeal against an order passed by a Single Bench in such proceeding would not be maintainable directly but the same would be subject to an intermediate decision by a Tribunal.
By creating an original jurisdiction of the High Court by the amending Act of 2009 to deal, determine and adjudicate the matter concerning section 6 and 7 of the Act of 1997, any suit or proceeding initiated before it shall be regulated by the Rules as framed under section 129 of the Code of Civil Procedure by the High Court itself. The original jurisdiction of the High court to try and determine the original proceeding is created under a letter patents and the final adjudication by way of judgment, shall be challenged in appeal before the Division Bench. Such powers unless expressly or by necessary implication, is taken away the right of appeal in terms of Clause 15 of the letters patent remains unaffected and unaltered.
The legislative intent in incorporating section 12A in the said Act of 1997 was to empower the court of the Small Causes constituted under the Presidency Small Causes Courts Act 1882 and the City Civil Court established under the City Civil Courts Act 1953 and the High Court to try and dispose of the eviction case. The legislature uses the word "Court" with an obvious intention to exclude the decisions and/or judgments and or decree delivered by such court, be tested to the court superior to it as an appellate court. Any other interpretation would lead to an anomaly and against the legislative intent and shall bring the court within the purview of "authority" as defined under section 2(r) of the Tenancy Tribunal Act. By incorporating sub-section 2 of section 12A of the Act of 1997 the intention of the legislature is manifest that the suits of the proceeding initiated in the Small Causes Court and a City Civil Court shall be regulated by the provisions of the Code of Civil Procedure except the proceeding initiated before the High Court. The obvious intention for keeping out the High Court proceeding being regulated by the Code of Civil Procedure is that the proceeding of the High Court are regulated by its own procedure and in case of any inconsistency of any of the provision of the Code of Civil Procedure with that of a Rule framed by the High Court the Rule shall prevail. The use of the word "suit" sufficiently implies that the said proceedings are to be governed by the procedure applicable in case of an ordinary proceeding initiated to such court which carries with it a right of appeal to a court superior to the said court exercising original jurisdiction.
There is, thus, no hesitation in holding that the appeal shall lie from a judgment and decree passed by the court as indicated in Schedule IV to Section 12A of the Act of 1997 to a court which in case of an ordinary suit instituted to such court.
On the analysis as undertaken hereinabove we have no hesitation in holding that the Land Reforms and Tenancy Tribunal does not have jurisdiction to entertain an application against any order judgment and a decree passed by a court as envisaged under section 12A of the West Bengal Premises Tenancy Act 1997 and the Schedule IV appended thereto in respect of a proceeding initiated under section 6 and 7 of the said Act.
We are not unmindful of the settled proposition of law that a judgment of a Co-ordinate Bench should be respected and applied by another Co-ordinate Bench and in respect of a disagreement the judicial discipline demands that the later Co- ordinate Bench should refer the matter to a larger Bench. It is also settled law that the judgment of a Co-ordinate Bench, if fails to take into consideration the amendments and/or provision of the statute such judgment suffers from doctrine of per incurium and the later Co-ordinate Bench may not be bound by such judgment.
The doctrine of per incurium is defined in Halsbury's Laws of England 4th Edition Vol. 26 in following terms :
"A decision is given per incurium when the court has acted in ignorance of a previous decision of its own or of a court of coordinate jurisdiction which covered the case before it, in which case it must decide which case to follow; or when it has acted in ignorance of a House of Lords decision, in which case it must follow that decision; or when the decision is given in ignorance of the terms of a statute or rule having statutory force.
(emphasis supplied) A decision should not be treated as given per incurium, however, simply because of deficiency of parties, or because the court had not the benefit of the best argument, and as a general rule, the only case in which decision should be held to be given per incurium are those given in ignorance of some inconsistent statute or binding authority. Even if a decision of the court of appeal has mis-interpreted a previous decision of House of Lords, the court of appeal must follow its previous decision and live the House of Lords to rectify the mistake."
It has been held by the apex court in a case of State of UP Vs. Synthetics and Chemicals Ltd. Reported in (1991) 4 SCC 139 as follows :
"40. 'Incuria' literally means 'carelessness'. In practice per incurium appears to mean per ignoratium. English courts have developed this principle in relaxation of the rule of stare decisis. The 'quotable in law' is avoided and ignored if it is rendered, approved and adopted by this court while interpreting Article 141 of the Constitution which embodies the doctrine of precedents as a matter of law".
In a recent judgment the apex court in case of Vijay Narayan Thatte & Ors. Vs. State of Maharastra & Ors. reported in (2009) 9 SCC 92 observed that in a case where the relevant statute has not been brought to the attention of the court for its consideration and the court has in ignorance of such statute decides the cause the said decision would be rendered as per incurium.
If the principle of per incurium as decided in the different cases as stated above is applied we have no hesitation to hold that the decision rendered by a co- ordinate bench in case of Dipak Kumar Singh (supra) is not a binding precedent but looses its effect as per incurium. This is precisely so that the co-ordinate Bench did not consider the amendment brought by the legislature by West Bengal Premises Tenancy (amendment) Act 2009 by incorporating section 12A and schedule IV to the said Act. The said judgment thus cannot be said to have laid down any law so as to create a binding precedent upon the co-ordinate Bench.
The tribunal Application thus succeeds. However, there shall be no order as to costs.
(Harish Tandon, J.) Pratap Kumar Ray, J.
It is my pleasure to read the exhaustive judgement passed by my learned brother Harish Tandon, J and while I do agree with the views expressed by His Lordship explaining and detailing the different statutory provisions of law and judgements on that field for interpreting the word authority and scope of appeal in absence of any statutory provision when a litigation is proceeded with Code of Civil Procedure before any Civil Judge, I want to express my views in another angle.
My brother Justice Tandon has referred the judgement delivered by me dealing with the issue that District Judge is not an authority but a Court when sits in appeal from judgement and decree of preemption case under West Bengal Land Reforms Act, 1955 decided by learned Munsiff now redesignated as Civil Judge (Junior Division) in the case Sk. Samsul Huda & Ors. v. Musharaf Hossain & Ors. reported in 2002 WBLR (CAL) 654. Said view was confirmed by the Division Bench of this Court in the case Pashupati Adhikary v. Pradyut Kumar @ Tarapada Adhikary reported in (2003) 4 CHN 347.
During pendency of present matter to pronounce judgement, a new development has cropped up due to amendment of West Bengal Premises Tenancy Act, 1997 by the West Bengal Premises Tenancy (Amendment) Act, 2010 being West Bengal Act 29 of 2010. This amending act was notified vide notification No.1415-L dated 5th October, 2010 published in the Calcutta Gazette Extraordinary, Part III dated October 5, 2010. The amending act read such:
" Amendments to the West Bengal Premises Tenancy Act, 1997 [Full Text]
1. The West Bengal Premises Tenancy (Amendment) Act, 2010 [West Ben Act XXIX of 2010] [With effect from 1.11.2010] [Passed by the West Bengal Legislature] [Assent of the Governor was first published in the Kolkata Gazette, Extraordinary, of the 5th October, 2010] An Act to amend the West Bengal Premises Tenancy Act, 1997.
WHEREAS it is expedient to amend the West Bengal Premises Tenancy Act, 1997 (West Ben. Act XXXVII of 1997), for the purposes and in the manner hereinafter appearing:
It is hereby enacted in the Sixty first year of the Republic of India by the Legislature of West Bengal, as follows:-
1. Short title and commencement.- (1) This Act may be called the West Bengal Premises Tenancy (Amendment) Act, 2010.
(2) It shall come into force on such date as the State Government may, by notification, appoint.
2. Amendment of section 39 of West Ben. Act XXXVII of 1997.- To section 39 of the West Bengal Premises Tenancy Act, 1997 (hereinafter referred to as the principal Act), the following Explanation shall be added:-
"Explanation.- For the removal of doubt, it is hereby declared that the proceeding under this section means a proceeding which relates to fixation of fair rent in relation to any premises to which this Act applies and includes an application for execution and any other proceeding whatsoever which the Controller is empowered to decide under section 35, section 36, section 37 or other sections of the Act but does not include a suit or proceeding under section 6, section 7, section 9 or section 11 of the Act."
3. Insertion of new section 43A- After section 43 of the principal Act, the following section shall be inserted:-
"43A. Appeal, revision and review against decree or final order of Civil Judge- The procedure for filling an appeal against decree or final order of Civil Judge, and the powers to be exercised and the procedure to be followed in admitting and dealing with such appeal, shall be the same as in case of appeals under the Code of Civil Procedure, 1908 (5 of 1908). In case of revision and review against any decree or final order of Civil Judge, the provisions of the Code of Civil Procedure, 1908 (5 of 1908), shall, mutatis mutandis, apply."
4. Validation- The amendments made in the principal Act by section 2 and 3 shall be deemed to have been made with efect from the 10th day of July, 2001 and accordingly anything done or any action taken or purported to have been taken or done under the principal Act on or after the said date and before the commencement of this Act, shall, notwithstanding anything contrary contained in any judgement, decree or order of any Court, tribunal or other authority, be deemed to be, and to have always been, for all purposes, as validly and effectively taken or done as if the said amendments had been in force at all material time."
Having regard to the said amended provision, now under Section 43A of said principal Act, provision of appeal, revision and review, against the decree or final order of civil Judge, has been made, which read such:
"43A. Appeal, revision and review.-(1) An appeal shall lie from a final order of the Controller to such Tribunal as the State Legislature may, by law, provide:
Provided that until a Tribunal is so provided, an appeal from the final order of the Controller shall lie to the High Court.
(2) An appeal shall be final within 30 days from the date of order of the Controller.
(3) The Controller or the Tribunal shall in dealing with proceedings under this Act be deemed to be a Court for the exercise of powers under section 151 or section 152 of, or Order XLVII of the First Schedule to, the Code of Civil Procedure, 1908 (5 of 1908).
(4) The Controller or the Tribunal shall in dealing with the proceedings under this Act follow such procedure as may be prescribed. (5) Every proceeding before the Controller or the Tribunal shall be deemed to be a judicial proceeding within the meaning of section 175, section 193 and section 228 of the Indian Penal Code (45 of 1860).
(6) The Controller or the Tribunal shall be deemed to be a Court for the purpose of section 195 of the Code of Criminal Procedure, 1973 (2 of 1974).
(7) The controller shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code."
This amending act also stipulates a validation clause under Section 4. By application of said validation clause, the amendment made in the principal act by Section 2 and 3 of the said amending act applying "deeming provision", has been made effective from 10th day of July, 2001 with a rider by an non-obstante clause. The validation provision is reproduced again for appreciation of the issue. It read such:
"Validation.- The amendments made in the principal Act by section 2 and 3 shall be deemed to have been made with effect from the 10th day of July, 2001 and accordingly anything done or any action taken or purported to have been taken or done under the principal Act on or after the said date and before the commencement of this Act, shall, notwithstanding anything contrary contained in any judgement, decree or order of any Court, tribunal or other authority, be deemed to be, and to have always been, for all purposes, as validly and effectively taken or done as if the said amendments had been in force at all material time."
Having regard to the present situation as discussed, in view of coming into effect of Section 43A with retrospective effect from 10th day of July, 2001 providing provision of appeal, revision and review against the decree or final order of Civil Judge, I am of the view that order passed by the Learned Tribunal impugned in this writ application whereby and whereunder Learned Tribunal below assumed jurisdiction of an appellate authority over the order dated 17th August, 2009 passed by Learned Civil Judge, Junior Division, 6th Court, Alipur in ejectment suit No.52/2007 should be set aside, as it is not legally sustainable. Hence, the order impugned in this writ application being order dated 18th March, 2010 passed in O. A. No.2245 of 2009 (LRTT), stand set aside and quashed on the ground of lack of jurisdiction. Writ application is thus allowed.
(Pratap Kumar Ray, J.) LATER:
Let xerox certified copy of this order, if applied for, be given to the learned Advocates appearing for the parties expeditiously.
(Pratap Kumar Ray, J.) (Harish Tandon, J)