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 6]

Supreme Court of India

Inayat Ali Khan vs State Of U. P on 6 May, 1971

Equivalent citations: 1971 AIR 1407, 1971 SCR 716, AIR 1971 SUPREME COURT 1407, 1973 ALL. L. J. 405

Author: S.M. Sikri

Bench: S.M. Sikri, G.K. Mitter, C.A. Vaidyialingam, A.N. Ray, P. Jaganmohan Reddy

           PETITIONER:
INAYAT ALI KHAN

	Vs.

RESPONDENT:
STATE OF U. P.

DATE OF JUDGMENT06/05/1971

BENCH:
SIKRI, S.M. (CJ)
BENCH:
SIKRI, S.M. (CJ)
MITTER, G.K.
VAIDYIALINGAM, C.A.
RAY, A.N.
REDDY, P. JAGANMOHAN

CITATION:
 1971 AIR 1407		  1971 SCR  716


ACT:
U.P. Imposition of Ceiling on Land Holdings Act, 1960  (U.P.
Act  1	of 1961), s.  6(vii)-Exemption	from  ceiling-Horse-
breeding  farm	whether exempt as  a  specialised  farm-Word
'and' in clause whether can be read as equivalent to 'or'.



HEADNOTE:
The  appellant was a horse-breeder.  On receipt of a  notice
under  s.  10(2) of the U.P. Imposition of Ceiling  on	Land
Holdings  Act, 1960 he claimed exemption under s. 6(vii)  of
the  Act on the ground that his farm was a specialised	farm
within	the  meaning  of that  sub-clause.   The  prescribed
authority  under the Act, the appellate court and  the	High
Court in revision held against the appellant.  In appeal  by
special leave,
HELD:The  sub-clause  specially mentions two  types  of
specialised farms, namely, those devoted to  poultry-farming
and  dairying.	 As  regards others it	leaves	them  to  be
prescribed by rules under s. 44 of the Act.  In this context
it is impossible to read the word 'and' as 'or'.  Rule	4(4)
prescribes  those  specialised	farms, but  farms  used	 for
horse-breeding are not included.  The appeal must  therefore
fail. [718F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 2018, 2019 and 2020 of 1968.

Appeals by special leave from the judgments and orders dated March 25, 1968 and March 20, 1968 of the Allahabad High Court in Criminal Revision No. 528, 576 and 518 of 1967. S.C. Agarwala and D. P. Singh, for the appellants (in all the appeals).

S.C. Manchanda and O. P. Rana, for respondent (in all the appeals).

The Judgment of the Court was delivered by Sikri, C. J,-These appeals by special leave raise a common question as to the interpretation of Section 6, Clause (xvii) of the U. P. Imposition of Ceiling on Land Holdings Act, 1960 (U. P. Act 1 of 1961)-hereinafter referred to as the Act-and can conveniently be disposed of together. In Writ Petition 261 of 1968 the vires of this provision is challenged. This Writ Petition was heard alongwith these civil appeals and will be disposed of by a separate judgment.

In order to appreciate the point a few relevant facts in the case of Civil Appeal No 2018 of 1968 may be given. On receipt 717 of a notice under Section 10(2) of the Act the appellant, Inayat Ali Khan, filed objections. He is a horse-breeder. One objection was that he has a specialised farm and certain plots were being used for growing grass or for growing special types of crops which were used as fodder for horses. He relied on Section 6 (xvii) of the Act, which reads as follows :

"6. Exemption of certain land from imposition of ceiling :
Notwithstanding anything contained in this Act, land falling in any of the categories mentioned below, shall not be taken into consideration for the purposes of determining the ceiling area applicable to, and the sur- plus land of, a tenure-holder-
(xvii)land, other than land used for purely agricultural purposes, included in specialized farm and exclusively devoted to poultry farming or dairying or other such purposes, as may be prescribed:
Explanation.-Land for the purposes of this clause shall include land, exclusively used by the tenure-holder for growing of fodder for purposes of his dairy."
A rule was framed exempting certain farms, and it reads as lows :
"4(4). The following land, included in specialised farms and exclusively devoted for purpose of sericulture, ericulture, lacculture or pisciculture shall, to the extent mentioned below, be exempt under clause (xviii) of Sec- tion 6 :
(i)land under actual plantation of mulberry, castor and lac-host trees-Kusum, Khair, Palse and ber-which constitute a grove,
(ii)land on which buildings, necessary for the rearing of worms or insects producing silk, andi or lac, as the case may be, and for preparation of raw silk, andi and lac, are situate, and
(iii)land, not less than one acre in area, which is covered with water throughout the year and has been used for pisciculture for a continuous period of three years, duly certified as such by an officer of the Fisheries Department, not below the rank of an Inspector :
Provided that the land to be exempted under items (i) and (ii) above is justifiable with reference to 718 the production of raw silk, andi or lac during a, series of years. not exceeding three." The Prescribed Authority, Tahsil Sadar, held that the exemp- tion claimed was not sustainable. The Additional District Judge, on appeal, concurred. He observed:
"The word 'and' in clause (xvii) of section 6 makes it clear that for purposes of exemption it is necessary that the land should be used for specialised farm and should be exclusively devoted to growing such articles or for such purposes as are specified in clause (xvii) and in Rule 4. It cannot, therefore, be said that because this land is being used for growing a particular type of crop it will come under the definition of specialised farming. In the explanation, appended to clause (xvii), a case of growing fodder has been referred to. This explanation says that the land used for growing fodder purposes of dairy will be exempted. This explanation will, therefore, make it clear that the land used for growing fodder for other purposes will not come under the definition of specialised farming".

The appellant filed a revision before the High Court. S. N. Singh, J., held that the lower appellate court had correctly interpreted the section. The appellant having obtained special leave, the appeal is now before us for disposal. The learned counsel for the appellant urged that the word 'and' in sub-clause (xvii), should, in the context, be read as 'or', and that all specialised farms used for non- agricultural purposes are entitled to exemption. We see no force in this contention. The sub-clause specially mentions two types of specialised farms, namely, those devoted to poultry farming and dairying. As regards others, it leaves them to be prescribed by rules under Section 44 of the Act. In this context it is impossible to read the word 'and' as 'or'. Rule 4(4) prescribes those specialised farms, but farms used forhorse-breeding are not included. We agree with the interpretation placed by the High Court. In the result Civil Appeal No. 2018 of 1968 fails. The facts in the other two appeals are similar. These must also fail. There will be no order as to costs.

G. C.				       Appeals dismissed.
719