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 19, Cited by 6]

Bombay High Court

Atul Projects India Ltd vs Babu Dewoo Farle & Ors. Ig on 25 March, 2011

Author: D. Y. Chandrachud

Bench: D. Y. Chandrachud

    Chandka                                1                             NM-S-L-581-11


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                
                       NOTICE OF MOTION NO.               OF 2011




                                                        
                                           IN
                             SUIT (L) NO. 581       OF 2011




                                                       
    Atul Projects India Ltd.                                              ..Plaintiff

              versus




                                              
    Babu Dewoo Farle & Ors.     ig                                       ..Defendants
                              
    Dr. Virendra Tulzapurkar, Sr. Advocate with Mr. Aniruddha A. Joshi i/b.
    Mr. Roop M. Vasudeo for Plaintiff.

    Mr. Anil Anturkar, Sr. Advocate with Mr. Sandesh Patil i/b. Mr. Pramod B.
         

    Belose for Defendant Nos. 1 to 8 and 23 to 27.
      



    Mr. V. Z. Kankaria with Mr. Jaysing S. Suryavanshi for Defendant Nos. 14
    to 18.

    Mr. P. K. Dhakephalkar, Sr. Advocate with Mr. J. G. Aradwad (Reddy) for





    Defendant Nos. 19 to 22.


                                      CORAM : DR. D. Y. CHANDRACHUD, J.





                                                25 March 2011.

    ORAL ORDER :

The Notice of Motion has been taken up on the request of the learned counsel for the contesting parties for hearing and final disposal since the pleadings are complete. The learned counsel appearing on behalf of the ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 2 NM-S-L-581-11 Plaintiff undertakes to get the draft Motion registered by removing the office objections, if any.

2. The Motion for interim relief arises in a suit for specific performance seeking:

(i) A declaration that an agreement dated 1 December 2003 as confirmed by a Deed of Confirmation dated 24 December 2004 is valid and subsisting;
(ii)A declaration that the termination of the agreement made on 22 April 2010 is invalid; and
(iii) A decree for specific performance requiring Defendants 1 to 18 to perform the agreement for the sale of the property.

Consequential reliefs have been sought including a declaration that the subsequent Deed of Conveyance dated 23 July 2010 is null and void.

3. Defendants 1 to 18 claim ownership of certain lands in pursuance of Certificates which were issued under Section 32G read with Section 32M of ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 3 NM-S-L-581-11 The Bombay Tenancy and Agricultural Lands Act, 1948 ("the Tenancy Act"). They are tribals. The Maharashtra Housing and Area Development Authority claimed title under a Deed of Conveyance of 27 October 1958 and had filed three Writ Petitions under Article 226 of the Constitution interalia challenging the validity of the Certificates which were issued under the Tenancy Act. Defendants 1 to 8, 9 to 13 and 14 to 18 claimed ownership in respect of three plots of land. The Petitions were disposed of by a learned Single Judge on 14 December 2004 upon consent terms filed in Court. The consent terms recognized that lands admeasuring 30,620 sq. meters bearing Survey No. 56 Hissa Nos. 2 and 3, Survey No. 53 and Survey No. 55 Hissa No. 1 corresponding to C.T.S. Nos. 273, 274 and 183 of Village Magathane, Taluka Borivali, belonged to MHADA as owner under a Registered Deed of Conveyance dated 27 October 1958. The consent terms recognized that the tribals were in occupation of an area admeasuring about 40% of the land more particularly described in the consent terms. The Certificates issued under Section 32G were quashed and set aside. MHADA, in consideration of the tribals agreeing to give up their claims against it agreed to transfer three plots of land to Defendants 1 to 18 or to their nominees.

4. Defendants 1 to 18 had entered into agreements with Bagve Housing ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 4 NM-S-L-581-11 Private Limited which in turn had a transaction with J. B. Associates, a partnership firm. On 1 December 2003 an Agreement for Development and Sale was entered into by Defendants 1 to 18 interalia with the Plaintiffs by which they agreed to grant development rights on the lands which were to be allotted to them by MHADA for a consideration of Rs.3 Crores. The First Schedule of the Agreement adverts to a larger property; whereas the Second Schedule elucidates 40% thereof which MHADA was to allot to Defendants 1 to 18 and which in turn formed the subject matter of the Agreement to Sell in favour of the Plaintiff.

5. On 24 December 2004 a further agreement was entered into between Defendants 1 to 18, Bagve Housing Private Limited, J. B. Associates and the predecessor of the Plaintiff recording that in pursuance of the Development Agreement dated 1 December 2003 physical possession had been handed over to the Plaintiff. The Agreement confirmed that under the Development Agreement dated 1 December 2003 the parties including the tribals had agreed to transfer and assign the development rights in respect of 40% of the property at Magathane to the Plaintiff. A possession receipt was executed.

6. The Plaintiff paid an amount of Rs.3 Crores under the Development ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 5 NM-S-L-581-11 Agreement and assumed the obligation to furnish a built up area of 4000 sq. ft. to Defendants 1 to 18. A Power of Attorney was executed in favour of the Plaintiff. The Plaintiff claims to have put up its board on the property and to have engaged a security agency.

7. An application under Section 36A of the Maharashtra Land Revenue Code, 1966 ( "MLRC") was submitted by the predecessors of the Plaintiff for permission to alienate the property. Defendants 23 to 27 were claiming certain rights in the property and on 22 December 2005 a Deed of Release was executed by them against payment. The application under Section 36A was made on 11 June 2007. Statements were recorded by the Circle Inspector. On 27 November 2009 and 4 February 2010 the Tahsildar and the S.D.O. Submitted their recommendations respectively for the grant of permission. On 22 April 2010 an Advocate's notice was issued by Defendants 1 to 8 and by Defendants 14 to 18 seeking to repudiate the Agreement both on the ground that the Plaintiff had not performed its obligation under the Agreement and that the Agreement was null and void for want of permission of the Collector under Section 36A of the MLRC.

This was responded to by the Plaintiff.

8. In the meantime Defendants 1 to 8 and 23 to 27 executed a ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 6 NM-S-L-581-11 Conveyance in favour of Defendants 19 to 22 on 23 July 2010. Prior to the execution of the Conveyance, permission was obtained under Section 36A on 19 May 2010. The Court has been informed that information secured under the Right to Information Act has revealed that on 16 November 2010 a notice to show cause has been issued by the Collector for the cancellation of permission granted to Defendants 19 to 22. Both the Plaintiff and MHADA have intervened in those proceedings and orders have been reserved. The Plaintiff claims that its possession was sought to be disturbed on 24 February 2011 and 5 March 2011 following which the suit for specific performance was instituted.

9. On behalf of the Plaintiff it has been submitted that:

(i) the Agreement to Sell that has been executed in favour of the Plaintiff has been registered and Defendants 19 to 22 are not purchasers without notice.;
(ii) the Plaintiff had applied for permission under Section 36A of the MLRC which is recommended by the S.D.O. and the Tahsildar though final orders have not been passed;
                      (iii) in pursuance of the Agreement to Sell                the




                                                           ::: Downloaded on - 09/06/2013 17:08:37 :::
     Chandka                                 7                             NM-S-L-581-11


Plaintiff had interalia paid consideration of Rs.3 Crores and has been handed over possession of the property;
(iv) the MOU which was entered into with Defendants 19, 21 and 22 was even before the termination of the agreement with the Plaintiff. Though prior permission for the execution of the Conveyance in favour of Defendants 19, 21 ig and 22 was taken under Section 36A, a notice for the cancellation of the permission has been issued by the Collector;

10. It has been urged on behalf of Defendants 1 to 8 and 23 to 27 that the suit suffers from unexplained latches. The notice of termination was issued on 22 April 2010; whereas the suit has been lodged only on 7 March 2011.

More significantly the defence which has been urged is that the Agreement with the Plaintiff is null and void since it was been entered into without prior permission as required under Section 36A of the MLRC. This has been supported by learned counsel appearing on behalf of Defendants 19 to 22 who urged that the agreement which was entered into with the Plaintiff is not just an Agreement to Sell. The Agreement constitutes a transfer of the right to develop the property together with possession. This it was urged ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 8 NM-S-L-581-11 amounts to a transfer of occupancy within the meaning of Sections 2(22) and 2(23) of the MLRC and would stand vitiated in the absence of prior permission.

11. The essential point that falls for consideration in this Motion is based on the interpretation of the provisions of Section 36A of the MLRC.

Section 36A which was inserted by Amending Act XXXV of 1974 has introduced restrictions on the transfer of occupancies by tribals. Sub Section (1) of Section 36A reads as follows:

"Notwithstanding anything contained in sub-section (1) of Section 36, no occupancy of a tribal shall, after the commencement of the Maharashtra Land Revenue Code and Tenancy Laws (Amendment) Act, 1974 (Mah. XXXV of 1974), be transferred in favour of any non-tribal by way of sale (including sales in execution of a decree of a Civil Court or an award or order of any Tribunal or Authority), gift, exchange, mortgage, lease or otherwise, except on the application of such non-tribal and except with the previous sanction -
(a) in the case of a lease, or mortgage for a period not exceeding 5 years, of the Collector; and
(b) in all other cases, of the Collector with the previous approval of the State Government:
Provided that, no such sanction shall be accorded by the Collector unless he is satisfied that no tribal residing in the village in which the occupancy is situate or within five kilometres thereof is prepared to take the occupancy from the owner on lease, mortgage or by sale or otherwise."
::: Downloaded on - 09/06/2013 17:08:37 :::
Chandka 9 NM-S-L-581-11 Sub Section (2) provides that the previous sanction of the Collector may be given in such circumstances and subject to such conditions as may be prescribed. Under Sub Section (4) the Collector is empowered to initiate an enquiry either suo motu or on an application of a person interested in the occupancy where it is noticed that any occupancy has been transferred in contravention of Sub Section (1) within 30 years from the date of transfer.
Under Sub Section (5) the Collector is empowered to declare the transfer to be invalid where it is in contravention of Sub Section (1) and thereupon the occupancy vests in the State Government free of all encumbrances.

12. Section 36A prohibits the transfer of an occupancy of a tribal in favour of non tribal except with the previous sanction of the Collector (where the period of lease or mortgage does not exceed five years) or with the previous sanction of the Collector and the previous approval of the State Government (in other cases). The transfer of occupancy may be by way of a sale, gift, exchange, mortgage, lease "or otherwise". The legislature has designedly used broad language so as to incorporate all the five recognised modes by which property may be transferred under the Transfer of Property Act, 1882. Significantly the legislature has expanded the ambit of the modes in which property can be transferred by using the words "or otherwise". The plain object of the legislature was to reach out to all modes ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 10 NM-S-L-581-11 by which the occupancy of a tribal may be conveyed to a non tribal. The legislature was conscious of the fact that devious methods may be employed to divest tribals of their occupancy and the modes of transfer which are taken recourse to may not conform to the conventional modes for the transfer of property such as by sale, gift, exchange, mortgage or lease.

Whatever be the mode of transfer, if the consequence is to effect a transfer of the occupancy of a tribal to a non tribal, the requirement of prior permission would be attracted. The Collector, even when he grants his sanction is empowered to do so subject to such conditions as may be prescribed. A transfer in violation of the provisions of Sub Section (1) of Section 36A would be invalid and of no legal consequence.

13. While deciding upon a challenge to the constitutional validity of Section 36A, a Division Bench of this Court in Raoji Baliram Urkude vs. State of Maharashtra & Anr.1, held that the provision has been enacted with a view to protecting tribals against invidious discrimination and that the classification which was made by the legislature had a clear nexus to the object sought to be achieved. The Division Bench held as follows:

" Historical truth is that the Tribals belong to weaker sections of society which have been subjected to varied and worst types of exploitation by taking undue advantage of their backwardness, meekness and helplessness. Promoting with special care interest of such 1 1985 Mh.L.J. 843 ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 11 NM-S-L-581-11 sections is one of the major items of our national goals (Article 46 in Part IV). If in this background, the legislature came forward to protect their interest, it is difficult to see how question of invidious discrimination can at all arise. It is a distinct class. Classification has clear nexus with the objects. Section 36, as it originally stood, made certain transactions by a tribal voidable at his instance, provided application was made within two years of such transaction. This provision had received the assent of the President and there can be hardly any doubt about it being under the protective umbrella of Articles 31A and 31C. Thus under the old provisions, the purchaser could acquire only a defeasible right which could be defeated by appropriate action within appropriate time. Experience of those who are better equipped to know the prevailing social condition revealed that the protection earlier granted was inadequate. The unfortunate truth about many of our social and beneficial legislations is that the beneficiaries thereunder many times even do not know them. Even if they come to know about their right, they are wholly ill- equipped to exercise those rights. Even if the rights are exercised, it is not always that they are able to keep the fruits of the legislation. Procedural delays, official negligence and apathy come in the way. Not ignoring these realities, in case legislation further intervenes and puts in more stringent restrictions including total conditional ban on future transfers, it is difficult to see how Courts come into picture. It is equally difficult to see how it can be said that such a legislation is wholly unreasonable. The possibility to such bans operating unjustly in case of certain transactions cannot be ruled out. But that is no ground to hold a legislation bad. In any legislation intended to bring about such major social changes on large scale generalization is inevitable; for it is not possible to legislatively contemplate every kind of exceptional situation. If that is attempted and several qualifications and exceptions are introduced, the very legislative object would be defeated. It is a rule of life that every revolutionary cause claims its martyr."
::: Downloaded on - 09/06/2013 17:08:37 :::
Chandka 12 NM-S-L-581-11
14. While interpreting the provisions of Section 36A, the Court must bear in mind the salutary public purpose which was sought to be achieved through the enactment. In Murlidhar Dayandeo Kesekar vs. Vishwanath Pandu Barde & Anr.2, the Supreme Court while emphasizing the nexus between such a provision and the Directive Principles of State policy held that even if possession is granted in pursuance of an agreement, such possession would be unlawful and would not be protected by Section 53-A of the Transfer of Property Act, 1882. The Supreme Court held as follows:
" It is seen that prior permission for alienation of the land was a condition precedent. Before permission is given, the competent authority is enjoined, by operation of Article 46 of the Constitution, to enquire whether such alienation is void under law or violates provisions of the Constitution and whether permission could be legitimately given. In that behalf, the competent authority is enjoined to look to the nature of the property, subject-matter of the proposed conveyance and pre- existing rights flowing thereunder and whether such alienations or encumbrances violate provisions of the Constitution or the law. If the answer is in the positive, then without any further enquiry the permission straightaway would be rejected. Even in case the permission is granted, it would be decided on the anvil of the relevant provisions of the Constitution and the law. In this case, the authorities, though had not adverted to the aspect of the matter, broadly refused permission on the ground that the assigned land cannot be permitted to be sold or converted to non-agricultural use. The action refusing permission, therefore, is in consonance with the Constitutional scheme in Part IV of the Directive Principles. The agreement is, therefore, void under 2 1995 Supp (2) SCC 549 ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 13 NM-S-L-581-11 Section 23 of the Contract Act as opposed to public policy vide judgment in Delhi Transport Corpn. vs. D.T.C. Mazdoor Congress ( 1991 Supp (1) SCC 600), by one of us Ramaswamy, J. with whom Sawant and Ray, JJ. agreed by separate but concurring judgment and the permission was rightly refused to be given for alienation. The possession is unlawful. Section 53-A of Transfer of Property Act is not attracted. The appellant's possession continues to be unlawful and he is not entitled to any improvement made on the lands. The Collector is directed to resume the lands immediately and assign the same to the legal representatives of first respondent, if found eligible or to any other eligible tribal."

15. A Division Bench of this Court consisting of Hon'ble Smt. Justice Ranjana Desai and Hon'ble Smt. Justice Roshan Dalvi in Rama Narayan 3 Mali vs. Additional Collector & Ors. dealt with a case where the Petitioner as a tribal had acquired land under Section 32 of the Tenancy Act.

There was a restriction on transfer of the land under Section 43. The tribal entered into a partnership with a non tribal and became a partner in a firm.

The firm carried on the business of a stone crushing unit. The partnership was since dissolved and after dissolution the tribal entered into a tenancy agreement with the same person who was his partner. The benefit of the land therefore accrued to a non tribal either in his capacity as a partner or as a tenant. The Division Bench upheld the contention of the State that the provisions of Section 36A had been breached. The Division Bench observed that Section 36A puts a complete prohibition on the occupancy of a tribal 3 2008(2) Bom. C.R. 598 ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 14 NM-S-L-581-11 being transferred in favour of any non tribal by way of sale, exchange, mortgage, lease or otherwise. In Section 36A, the Division Bench noted, the legislature has specified all the five modes of transfer provided for in the Transfer of Property Act but it also additionally inserted the words "or otherwise". Entering into a Partnership Deed by bringing in land as the capital of the partnership and the creation of a tenancy was held to be violative of Section 36A and therefore invalid.

16. Now in the present case, the Agreement that was entered into on 1 December 2003 provided that upon execution of the consent terms the Plaintiff would be placed in possession of the property. The Agreement records that the tribals who are parties of the first part had constructed structures on the property. The occupants of the structures would have to vacate the structures and the Plaintiff would bear the cost of rehabilitation.

It is in this background, that the Court would have to consider as to whether the Agreement involved a transfer of occupancy right in violation of Section 36A. Section 36A provides that no occupancy of a tribal shall be transferred in favour of a non tribal. Under Section 36A it is not necessary that the land itself should be envisaged to be transferred. Transfer of occupancy is sufficient to meet the prohibition in Section 36A. In contrast, it would be necessary to advert to the provisions of Section 43 of the Tenancy ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 15 NM-S-L-581-11 Act under which no land purchased by a tenant under Section 32, 32F, 32I, 32O, 33C or 43-ID or sold to any person under Section 32P or 64 "shall be transferred by sale, gift, exchange, mortgage, lease or assignment without the previous sanction of the Collector". A comparison of Section 43 of the Tenancy Act with Section 36A of the MLRC would reveal the clear distinction in language made by the legislature. Section 43 of the Tenancy Act applies to a transfer of land purchased by a tenant or sold to any person.

Section 36A which is a provision on the other hand which has ig been especially engrafted to deal with tribal holdings does not refer to the transfer of land but to the transfer of the occupancy of a tribal. While Section 43 of the Tenancy Act confines itself to the five recognised modes of the transfer of property, Section 36A of the MLRC contemplates those modes "or otherwise". While considering the provisions of Section 43, it has been held in judgments of learned Single Judges of this Court that a mere agreement to sell which does not create interest in property would not attract Section 43 and it is only at the stage of the execution of the sale deed when the property is actually transferred that the provision would be attracted. (Balu Baburao Zarole & Ors. vs. Shaikh Akbar Shaikh Bhikan & Ors. 2001 (3) Bom. C.R. 255) In taking this view I had followed an earlier judgment of D. K. Deshmukh, J. in a judgment dated 1 October 1997 in Appeal from Order No. 713 of 1977. In another case that has been ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 16 NM-S-L-581-11 decided by the Supreme Court the provisions of the J & K Prohibition on Conservation of Land and Alienation of Orchards Act 1975 came up for consideration in Manzoor Ahmed Magray vs. Gulam Hassan Aram and Ors.4. Section 3 of the J & K Act imposes a bar on the alienation of a Orchard except with the previous permission of the Revenue Minister. The Supreme Court emphasized that the prohibition on the transfer of Orchards was not absolute and the question of obtaining previous permission under Section 3(1)(a) would arise at the time of execution of the sale deed on the basis of a decree for a specific performance. The provisions of Section 36A of the MLRC are even more stringent when they are compared with the provisions of Section 43 of the Tenancy Act to which a reference has been made earlier or to those of the J & K Act which fell for determination before the Supreme Court. Section 36A imposes a prohibition on the transfer of occupancy rights from a tribal to a non tribal, without prior permission.

17. Section 2(22) defines an 'occupancy' to mean a portion of land held by an occupant. Section 2(23) defines an 'occupant' to mean a holder in actual possession of unalienated land, other than a tenant or Government lessee provided that where a holder in actual possession is a tenant, the land holder or the superior landlord as the case may be shall be deemed to be an 4 AIR 2000 SC 191 ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 17 NM-S-L-581-11 occupant. Section 2 (12) defines the expression 'to hold land' to mean to be lawfully in possession of land, whether such possession is actual or not.

Possession of land is the essence of occupancy. Section 2(24) defines 'occupation' to mean possession. A prohibition on the transfer of occupancy must therefore mean what it says namely that it is a prohibition on the transfer of possession. No possession consequently can be transferred from a tribal to a non tribal without the prior sanction of the Collector or as the case may be the prior sanction of the Collector with the previous approval of the State Government. This interpretation which follows from the plain language of the provisions of the MLRC is also a purposive or socially beneficial interpretation which must be adopted by the Court. The legislation has been enacted with a view to protect tribals against exploitation. Legislative interpretation must facilitate the fulfillment of the objects contained in the Directive Principles of State policy. Any interpretation which would dilute or water down the ambit of Section 36A should therefore not be countenanced. Tribal populations would otherwise be displaced from their traditional habitats by unchecked urbanisation. They are susceptible, to exploitation. The avarice of these who exploit them has to be regulated within the parameters of law. The law has a purposive theme of protecting tribals. They are illiterate, poor and vulnerable. Section 36A is intended to safeguard their interests. Even if two interpretations were to be ::: Downloaded on - 09/06/2013 17:08:37 ::: Chandka 18 NM-S-L-581-11 possible, the Court should adopt that interpretation which protects the interest of the tribals which the legislation is intended to sub serve.

However, as noted earlier, the interpretation which has commended itself to this Court is the only possible interpretation which can be arrived at on the basis of the statutory provisions. In the present case no prior permission or approval was taken under Section 36A. Possession itself was sought to be handed over to the Plaintiff. This Court should not prima facie enforce a contract which is founded on a violation of a statutory provision.

18. Before concluding it would be necessary to note that the learned counsel appearing on behalf of Defendants 1 to 8 and 23 to 27 has submitted before the Court that the Certificate under Section 32M of the Tenancy Act was in respect of Survey No. 56(2) which was not set aside by the consent terms and that in addition to Section 36A a protection under Section 43A of the Tenancy Act would also be available. Now in the view, which I have taken, it is evident that the Agreement which was entered into by the Plaintiff was in the teeth of the provisions of Section 36A. In these circumstances, it would not be permissible for the Court or for that matter just and equitable to grant interim relief in a Motion which is founded on an agreement which is contrary to the provisions of Section 36A.

::: Downloaded on - 09/06/2013 17:08:37 :::

Chandka 19 NM-S-L-581-11

19. For these reasons, there is no merit in the Notice of Motion. The Motion shall accordingly stand dismissed. At the ad interim stage there was an order of status quo which was passed by this Court on 14 March 2011.

On the request of the learned counsel for the Plaintiff, the order of status quo shall remain to continue in operation for a period of four weeks from today to enable the Plaintiff to have recourse to its remedies in Appeal.

                               ig                (Dr. D. Y. Chandrachud, J.)
                             
         
      






                                                       ::: Downloaded on - 09/06/2013 17:08:37 :::