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 25, Cited by 0]

Karnataka High Court

Raju M Hegde vs The Land Tribunal Udupi on 3 September, 2012

Author: B.S.Patil

Bench: B.S.Patil

                                 1


    IN THE HIGH COURT OF KARNATAKA AT BANGALORE

       DATED THIS THE 3RD DAY OF SEPTEMBER 2012

                               BEFORE

            THE HON'BLE MR.JUSTICE B.S.PATIL

                   W.P.No.36364/2004 (LR-)

BETWEEN:

Raju M.Hegde,
S/o Mahabala Hegde,
R/o Heggunje Village,
'Doddamane', Mandarti Post,
Udupi Taluk & Dist.                          ... PETITIONER

(By Sri M.R.Rajagopal, Adv.)

AND:

1. The Land Tribunal,
   Udupi,
   Rep.by its chairman,
   Udupi Taluk & Dist.

2. Sri H.Bhaskar Hegde,
   Major,
   S/o K.Nandiyappa Hegde,
   R/o Chavadi Mane,
   Heggunje Village,
   Mandarti Post,
   Udupi Taluk & Dist.                       ... RESPONDENTS

(By Sri Shashidhar S.Karmadi, G.P. for R1,
 Sri S.Prakash Shetty, Adv. for R2)
                                   2


       This Writ Petition is filed under Article 226 & 227 of the
Constitution of India, praying to quash the order passed by the
1st respondent dated 22.1.2004 vide Annexure-B and etc.

      This petition coming on for further hearing this day, the
Court made the following:

                                ORDER

1. The order dated 22.1.2004 passed by the land Tribunal, Udupi, conferring occupancy rights in favour of the 2nd respondent in respect of 4 items of lands situated in Heggunje Village of Udupi Taluk is called in question in this writ petition.

2. The facts leading to this writ petition, stated in nutshell, are that the petitioner is the owner of the agricultural properties which are described in the petition schedule. The 2nd respondent filed application in Form No.7 under Section 48-A of the Karnataka Land Reforms Act, 1961 (for short 'the Act') seeking grant of occupancy rights. It was contended by the petitioner that the applicant who had sought for grant of occupancy rights was a mortgagee with possession of the schedule property and therefore he could not maintain an application under Section 48-A of the Act as he was not a tenant in cultivation of the land as on the appointed date, i.e., 01.03.1974.

3

3. On a previous occasion, the Tribunal had rejected the application by passing an order dated 22.10.1981. This was challenged in writ petition. The writ petition was allowed and the matter was remanded. Thereafter, the Tribunal having conducted fresh enquiry granted occupancy rights in favour of the 2nd respondent on 25.06.1986. This was challenged by the petitioner before this Court. Again, the writ petition was allowed and the order passed by the Tribunal was quashed remanding the matter for fresh disposal. Thereafter, the Tribunal has conducted a fresh enquiry and has passed the impugned order. The Tribunal has found that the disputed lands were held by the 2nd respondent as tenant with effect from 1966 and on 19.04.1968 usufructuary mortgage had been created by the land owner in favour of the tenant, therefore, as it was clear that the 2nd respondent was cultivating the land as tenant before the mortgage was created, he was entitled for grant of occupancy rights.

4. Learned counsel appearing for the petitioner Sri.M.R.Rajagopal contends that though the 2nd respondent was a tenant inducted into the land during the year 1966, in view of the admitted fact that usufructuary mortgage was created on 4 19.04.1968 in favour of the tenant which was in force for a period of 10 years up to 1978, as on the appointed date 01.03.1974, there was no relationship of landlord and tenant and therefore the 2nd respondent could not have maintained an application under Section 48-A of the Act seeking grant of occupancy rights.

5. Learned counsel for the petitioner refers to Section 4 of the Act to contend that a mortgagee in possession is not a deemed tenant though he may be cultivating the land belonging to the owner. It is his further submission that if Section 4 of the Act is read along with Section 26, it will be clear that in the present case as the mortgage was in existence as on the appointed date 01.03.1974 the relationship of landlord and tenant was in abeyance and what was in existence was the relationship of a mortgagor and mortgagee and therefore, the land could not be regarded as tenanted land as on the appointed date. He further points out that Section 44 of the Act will come into picture only if the land was a tenanted land as on 01.03.1974 resulting in vesting of the land in the State Government. He also refers to Section 5 of the Act to contend that there is prohibition for creation of any lease after the date 5 of the commencement of the amendment Act, therefore, if Section 26 is understood keeping in mind Sections 4 and 5 of the Act, it cannot be held that the mortgagee put in possession of the land prior to 01.03.1974 can claim that he is entitled for grant of occupancy rights as a tenant.

6. Sri. S. Prakash Shetty, learned counsel appearing for the 2nd respondent submits that the effect of Section 26 of the Act is that the lease created by the land owner prior to the appointed date would not become extinct by reason of creation of a mortgage in favour of the tenant. His submission is that both the rights as mortgagee and lessee could be held at the same time in respect of the land as one right is neither higher nor lesser than the other and if so understood it would mean that the tenancy does not cease on the creation of usufructuary mortgage. In support of his contention he has placed reliance on the Division Bench judgment of this court in the case of MELEGOWDA vs. GAIBU SAB AND ANOTHER - ILR 1978 KAR PAGE 423 and MALLAPPA BHARAMAPPA MADAR vs. BASAVANTHAPPA - ILR 1994 KAR 804. He has also relied upon the judgments in the case of BASAPPA K.K. AND ANOTHER VS. LAND TRIBUNAL, SOMWARPET AND ANOTHER - 1976(1) KLJ 6 PAGE 274 and SURESH S. RAO vs LAND TRIBUNAL, BELGAUM AND OTHERS - ILR 2007 KAR 2409.

7. Having heard the learned counsel for the parties and on perusal of the entire materials on records, the only point that requires to be considered is:

"Whether the subsequent creation of usufructuary mortgage by the petitioner-owner of the land during 1968 in favour of the 2nd respondent-tenant in respect of the land in question brings about cessation of the relationship of landlord and tenant as on the appointed date so as to disentitle the 2nd respondent from successfully claiming occupancy rights under the provisions of the Act?"

8. The relevant provisions of the Act which are required to be considered to address the question raised above are Section 2(34), Section 4, Section 26 and Section 44. The definition of the word 'tenant' is contained in Section 2(34) of the Act. It reads as under:

"Tenant, means an agriculturist who cultivates personally the land he holds on lease from a landlord and includes 7
(i) a person who is deemed to be a tenant under Section 4;
(ii) a person who was protected from eviction from any land by the Karnataka Tenants (Temporary Protection from Eviction) Act, 1961;

(ii-a) a person who cultivates personally any land on lease under a lease created contrary to the provisions of Section 5 and before the date of commencement of the Amendment Act;

(iii) a person who is a permanent tenant; and

(iv) a person who is a protected tenant."

9. Section 4 deals with persons to be deemed tenants. It reads as under:

"A person lawfully cultivating any land belonging to another person shall be deemed to be a tenant if such land is not cultivated personally by the owner and if such person is not-
(a) a member of the owner's family or
(b) a servant or a hired labourer on wages payable in cash or kind but not in crop share cultivating the land under the personal supervision of the owner or any member of the owner's family, or 8
(c) a mortgagee in possession:
Provided that if upon an application made by the owner within one year from the appointed day [xxxxxx]
(i) the Tribunal declares that such person is not a tenant and its decision is not reversed on appeal, or
(ii) the Tribunal refuses to make such declaration but its decision is reversed on appeal such person shall not be deemed to be a tenant"

10. It is thus clear from the above definition of the term "tenant" and Section 4 which deals with deemed tenant that if the person is lawfully cultivating any land belonging to another person then he shall be deemed to be a tenant provided such person is not a mortgagee in possession. Section 26 of the Act states that tenancy shall be in abeyance during the period when the usufructuary mortgage in favour of a tenant is in existence. It reads as under:

"If any land is mortgaged by a landlord by way of a usufructuary mortgage to tenant cultivating such land, the tenancy of such land shall be in abeyance 9 during the period the mortgage subsists. After the expiry of the said period it shall be lawful to the tenant to continue to hold the land on the terms and conditions on which he held it before the mortgage was created."

11. In terms of Section 44 the tenanted lands in possession shall vest in the State Government with effect from the appointed date.

12. Section 14 of the Act, prior to amendment, enacted a provision for resumption of the land. It reads as under:

"14. Resumption of land from tenants - (1) Notwithstanding anything contained in Sections 22 and 43, but subject to the provisions of this section and of sections 15, 16, 17, 18, 19, 20 and 41, a landlord may, if he bonafide requires land, [other than land referred to in the first proviso to clause (29) of sub-section (A of Section 2),
(i) for cultivating personally, or
(ii) for any non-agricultural purpose file with the Tribunal a statement indicating the land or lands owned by him and which he intends to resume and such other particulars as may be prescribed. On such statement being filed, the Tribunal shall, as soon as may be, after giving an opportunity to be heard to the landlord and such of his tenants and other persons as may be affected, 10 and having due regard to contiguity, fertility and fair distribution of lands, and after making such other inquiries as the Tribunal deems necessary, determine the land or lands which the landlord shall be entitled to resume and shall issue a certificate to the landlord to the effect that land or lands specified in such certificate has been reserved for resumption;

and thereupon the right to resume possession shall be exercisable only in respect of the lands specified in such certificate and shall not extend to any other land.

Explanation - Subject to such rules as may be prescribed, the Tribunal within the jurisdiction of which the greater part of the land held by the landlord is situated shall be the Tribunal competent to issue a certificate under this Section.

(2) (a) In respect of tenancies existing on the appointed day, the statement under sub-section (1) shall be filed within fifteen months from that day.

(b) In respect of tenancies created after the appointed day, the statement under sub-section (1) shall be filed within five years from the date of creation of the tenancy:

Provided that where an application has been made by the tenant under Section 58 before such 11 statement is filed, the Tribunal shall deal with the statement along with such application.
Provided further that in the case of a landlord who is subject to any disability, the statement under sub-section (1) shall be filed within the period specified in clause (a) or (b), as the case may be, by the guardian, manager or other person in charge of the property of such person.
(3) Same as provided in sub-section (7), if no statement is filed within the period specified in sub-section (2), all the land held by the landlord concerned, and where such statement has been filed, lands other than lands in respect of which the certificate under sub-section (1) is issued, shall be deemed to be non-resumable lands leased to tenants for purposes of this Act.
(4) In respect of tenancies existing on the appointed day, as soon as may be after the expiry of fifteen months from the appointed day, and in respect of tenancies created after the appointed day, as soon as may be after the statement under sub-

section (1) is filed, the Tribunal shall after such inquiry as it deems fit, determine the lands which will be non-resumable lands leased to tenants for purposes of this Act.

12

(5) Where a certificate is issued in respect of any land under sub-section (1),

(a) in the case of tenancies existing on the appointed day, the landlord shall make an application to the Tribunal for possession of such lands within twelve months from the date of issue of the certificate, but the tenants shall not be dispossessed before the 31st March of the calendar year succeeding the calendar year in which the application for possession is made;

(b) in the case of tenancies created after the appointed day, the landlord shall not be entitled to resume the land before the expiry of five years from the date of creation of the tenancies concerned and the tenants shall not be dispossessed before the 31st March of the calendar year succeeding the calendar year in which the application for possession is made.

(6) Notwithstanding anything contained in sub-section (5), where the landlord belongs to any of the following categories, namely:-

        (i)     a minor;

        (ii)    a person incapable of cultivating land by
                reason        of any physical or mental
                disability,
        (iii)   a widow;
        (iv)    an unmarried woman,
                            13




then, the application to the Tribunal for possession of land shall be made, within fifteen months from the appointed day one or year from the date on which;

(a) in the case of category (i), he attains majority;

(b) in the case of category (ii), he ceases to be subject to such physical or mental disability:

(c) in the case of category (iii), she remarries;
(d) in the case of category (iv), she marries:
whichever is later.
Provided that where land is held by two or more joint landlords, the provisions of this sub-section shall not apply unless all such landlords belong to the categories specified in clauses (i) and (ii) and the application shall be made within one year from the date on which any one of such landlords ceases to belong to any such category and an application by any one of the joint holders shall be deemed to be a valid application on behalf of all the joint holders;
Provided further that where a person belonging to any of the categories specified in clause (i) or (ii) of this sub-section, is a member of a joint family, the provisions of this sub-section shall not apply unless all the members of the joint family belong to the categories specified in clauses (i) and (ii), but where 14 the share in the joint family of a person belonging to any of such categories has been separated by metes and bounds before the filing of the statement under sub-section (1), if the Tribunal on inquiry is satisfied that the share of such person in the land separated, having regard to the area, assessment, classification and value of the land is in the same proportion as the share of that person in the entire joint family property, and not in a larger proportion, the provisions of this sub-section shall be applicable to such person.
(7) Notwithstanding anything contained in the preceding sub-sections, a landlord who is a small holder, a widow or an unmarried woman may within the period specified in sub-section (2), file a statement before the Tribunal that he or she does not intend to resume any land leased to a tenant and when any such statement is filed, such small holder, widow or unmarried woman shall not thereafter be entitled to resume any such land, except with the previous sanction of the Tribunal;

Provided that no sanction shall be given for resumption of land by a small holder, widow or unmarried woman under this sub-section before the expiry of five years from the appointed day.

13. It is necessary to notice here that after the amendment which has come into force with effect from 01.03.1974, this 15 provision regarding resumption of the land has been omitted. Prior to the said date, the landlord was entitled to resume the land by following the procedure prescribed under Section 14. It is also to be noticed that as per the scheme of the Act, tenancy created could not be terminated except by following the procedure prescribed under the Act. It is in this background the question whether creation of usufructuary mortgage prior to the date of the vesting disentitles the tenant to claim occupancy rights assumes importance.

14. In the decision rendered by the Division Bench of this Court in the case of MELEGOWDA vs. GAIBU SAB this Court has categorically held by referring to the decision of the Supreme Court in the case of SHAH MATHURDAS MAGANLAL AND CO. vs. NAGAPPA SHANKARAPPA MALAGA - AIR 1976 SC 1565 that the doctrine of merger will not apply to a case of lease followed by a mortgage. In paragraph Nos.6 and 7 of the judgment rendered in MELEGOWDA vs. GAIBU SAB's case the Division Bench has observed as under:

"6. Section 26 of the Act modifies the provisions of Section 111 of Transfer of Property Act insofar as agricultural lands are concerned, to the extent it 16 declares that the tenancy in the circumstances referred to therein would be in abeyance during the period the mortgage subsists.
7. The true effect of Section 26 of the Act is that the anterior lease of agricultural land would not become extinct by reason of the creation of a mortgage in favour of the tenant but would become dormant. The said provision confers right on the mortgagee, who was a tenant earlier, to continue to hold the land after the extinguishment of the mortgage on the terms and conditions on which he held it before the mortgage was created. In view of the above express provision found in the statute it has also to be held that no support can be derived by the respondents from the decision of this Court in Radhabai Balakrishna Despande vs. Raghavendra Hanumantha Despande (3) in which it has been held that the scope of enquiry by the Tribunal constituted under the Act is limited to the existing tenancy in dispute and not to the tenancy that existed at remote past because by virtue of Section 26 the tenancy continues to be in existence though in abeyance and does not become extinguished on the execution of the mortgage."

15. In the subsequent decision of another Division Bench in MALLAPPA BHARAMAPPA MADAR vs. BASAVANTHAPPA it has 17 been held that Section 26 of the Act makes it very clear that if any land is mortaged by a landlord by way of usufructuary mortgage to a tenant cultivating such land, the tenancy of such land will not cease and that after the expiry of the period of lease it will be lawful to the tenant to continue to hold the land on the terms and conditions on which he held it before the mortgage was created. Further in paragraph 7 of the said judgment after referring to the effect of the two judgments of the Apex Court in the cases of GAMBANGI APPALASWAMY NAIDU AND OTHER vs. BEHARA VENKATARAMANAYYA PATRO - AIR 1984 SC 1728 and SHAH MATHURDAS MAGANLAL AND CO. vs. NAGAPPA SHANKARAPPA MALAGA - AIR 1976 SC 1565, the Division Bench has observed as under:

"These two decisions make it clear that both rights as mortgagee and lessee could be held at the same time in respect of the same land and those rights could be simultaneously held, one right is neither higher nor lesser than the other. If that is so, the provision of Section 26 of the Act could be understood as to mean that the tenancy does not cease on the creation of the usufructuary mortgage."
18

16. It is thus very clear that if tenancy is created of an agricultural land under the provisions of the land Reforms Act, the same cannot be unilaterllay terminated by the land owner. Even the subsequent creation of usufructuary mortgage in favour of a tenant will not extinguish the tenancy and the relationship of landlord and tenant does not cease as the lease does not get merged with that of mortgage. In such event, the tenancy rights of the lessee continue to operate and the lessee will be entitled to maintain an application under Section 48-A of the Act claiming occupancy rights.

17. If this principle is applied to the facts of the present case, it emerges that admittedly the 2nd respondent was a tenant of the land prior to the date of commencement of the usufructuary mortgage in his favour that is to say the tenancy of the 2nd respondent commenced with effect from 1966 whereas the usufructuary mortgage was created in favour of the very tenant by the land owner during the year 1968 for a period of ten years. Therefore, as on 01.03.1974 both the lease and the mortgage were in existence and there was no merger of the lease with the mortgage. The fact that usufructuary mortgage was in existence as on 01.03.1974 will not bring about the 19 extinction of tenancy resulting in deprivation of the lessee from availing the benefit conferred under the Act. The judgment of the Division Bench in the case of MALLAPPA BHARAMAPPA MADAR vs. BASAVANTHAPPA is very clear in this regard.

18. Though it is sought to be urged by the learned counsel for the petitioner that in the facts of the said case the loan was obtained by the land owner in a sum of Rs.100/- per year between 1972 and 1983 for a period of 11 years towards the land already under cultivation of the tenant from 1963 and that distinguishes the facts of the present case, I am unable to accept this distinction sought to be made out. What is important is the fact that the land was a tenanted land and the relationship of landlord and tenant existed before the usufructuary mortgage was created. If the said factor is established then by operation of Section 26 and in view of the judgment of the Division Bench referred to above the tenant will not lose his right to claim occupancy rights by establishing that relationship of landlord and tenant continued as on 01.03.1974.

19. Insofar as the understanding of the provision contained under Section 4 of the Act, it is clear that though a mortgagee 20 in possession is not included in the definition of the term deemed tenant, reading of the said provision along with Section 26 and the principle laid down in the two judgments of the Division Bench will make it clear that if the tenancy was already created, the subsequent creation of usufructuary mortgage will not take away the tenancy rights of the lessee over the agricultural land. Therefore, in such circumstances, Section 4(c) cannot have the effect of extinguishing the rights of a tenant by virtue of subsequent usufructuary mortgage created by the landlord.

20. Similarly, the contention advanced by the learned counsel for the petitioner based on Section 5 of the Act has no relevance to the question raised before this Court. Section 5 of the Act deals with prohibition of creation or continuation of lease after the commencement of the amendment Act of 1974. In the case on hand there is no creation or commencement of the lease as the lease was created in the year 1966 and it continues by operation of law even after the expiry of the usufructuary mortgage. The parties do not create or continue the lease in the instance case, it is by virtue of the provision contained under 21 Section 26 of the Act such lease is continued. Therefore, Section 5 has no application in such case.

21. For the above mentioned reasons, I am of the view that the tenancy created by the land owner-petitioner in favour of the 2nd respondent in the year 1966 is not extinguished nor is the tenant precluded from maintaining an application claiming occupancy rights merely because of the subsequent creation of usufructuary mortgage by the petitioner land owner in favour of the 2nd respondent during the year 1968. The Tribunal has rightly come to the conclusion that the 2nd respondent was a tenant in occupation of the land as on 01.03.1974 and was entitled for grant of occupancy rights in respect of the petition lands. No apparent illegality or error of jurisdiction can be found in the order.

Hence, the writ petition being devoid of merits is dismissed.

Sd/-

JUDGE VP