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 20, Cited by 1]

Delhi High Court

Master Vijender Singh (Minor) Through ... vs Shri Ram Chander And Ors. on 2 August, 2002

Author: Sharda Aggarwal

Bench: Sharda Aggarwal

JUDGMENT
 

 Sharda Aggarwal, J. 
 

1. The plaintiff No. 1 being the grand son of defendant No. 1 has filed the present suit for partition through his mother, plaintiff No. 2. Plaintiff No. 3 is the eldest son of defendant No. 1. Plaintiff No. 2 is the widow of shri Dharamvir Singh, a pre-deceased son of defendant No. 1. Defendant No. 2 is the wife of defendant No. 1 whereas defendants 3 and 4 are the sons of defendant No. 1 and defendant No. 5 is the wife of defendant No. 3. Defendant No. 6 is the wife of defendant No. 4. Defendants No. 7 and 8 are the minor sons of defendant No.3 and defendants No. 9 and 10 are the minor sons of defendant No. 4. The plaintiffs have claimed partition of moveable and immovable properties of defendant No. 1 alleging that. he is holding the same as ancestral property. The immovable properties ' being agricultural land and residential plots and houses have been mentioned in para No.5(I) of the plaint whereas moveable properties have been mentioned in para No. 5(II) of the plaint. The properties shown in sub paras a, b, c and d of para 5(I) of the plaint have been shown as residential plots and houses , out of which two plots, as shown in sub-para 'd' of para 5(I) have been allegedly sold by defendant No. 1 to defendants 7 and 10, his minor grand sons. The agricultural land, shown at sub-para 'e' and 'f' in para 5(I) is alleged to have been sold to some outsiders. The agricultural land shown in sub-para 'g' of para No. 5(I) has been acquired by the Government and the amount of compensation has been put in fixed deposits by the Court of Additional District Judge where the claim of parties including the plaintiffs No. 2 and 3 is pending adjudication under Section 30/31 of Land Acquisition Act. Another piece of land shown in sub-para 'h' of para 5(I) of the plaint has also been acquired by the Government and the matter is pending before the Land Acquisition Collector where also the plaintiffs have filed objections. Some more agricultural land, shown in sub-para 'i' and 'j' of para 5(I) of the plaint, is in possession of defendant No. 1 . Moveable properties, mentioned in para 5(II ), include fixed deposits in the name of defendant No. 1 and other defendants with banks., Kisan vikas partras, some vehicles existing and already sold, furniture, household goods and jewellery etc. The plaintiffs' averment is that defendant No. 1 made all the moveable and immovable properties out of the income of agricultural property which he inherited from his father.

Even  the  moveables   including  the  fixed  deposits  and   kisan
vikas     patras  etc.     in  the   names  of  defendant  2  to   10  are
alleged     to     have     been     created     from     defendant     No. 1's
agricultural     income.       The  plaintiffs     have,     therefore,
claimed     partition     of     all  the     moveable     and     immovable
properties     mentioned   in  para  5  of  the  plaint.     Along with
the     suit,     plaintiffs     have  moved  an     application     under
Order     39     Rules     1 & 2  CPC  for     interim     injunction     for
restraining     the  defendants  from  disposing  off/alienating
or     parting     with     possession     of  all     the     moveable     and
immoveable     properties     as     mentioned   in  para     5     of     the
plaint.      The  plaintiffs   have  also  sought   direction   to   the
Additional District         Judge         where         apportionment
proceedings,     under   Land   Acquisition   Act   are  pending,   not
to     pay     the  compensation  amount  to  defendant     No. 1 .       By this  order,   I  propose  to  dispose  of  the  said  application. 
 

 2. The     defendants  have  filed  the  Written     Statement
and     reply     to     the  application  and     have     contested     the
plaintiffs'     claim,     inter     alia,     on     the     ground       that
defendant     No. 1   is  a  recorded  Bhoomidar   under   Delhi     Land
Reforms  Act, 1954   (in   short,  the   Act)  and   no   civil   suit   for
partition     of     land     of     which     he     is     a     Bhoomidar        is
maintainable.     It  is  submitted  by  the  learned  counsel   for
the     defendants  that  the  Act   is  a  complete  Code   in   itself
and  devolution  of  bhoomidari  rights  is  provided  under   the
Act.        It     is     submitted     that       the     Act     abolished     the
ownership     of  agricultural   land  by  previous     proprietors.
By     virtue     of  Section   11     and     13  of     this     Act,     the
proprietors     became     Bhoomidars   in  respect  of  the     lands,
which     were  their   khudkasht  or   Sir,   while  tenants     became
Bhoomidars     in     respect  of  their   holdings.     Referring     to
the     provisions  of  the  Act,   it   is  submitted  that  Sections
31 to 47  deal   with  transfer   of  Bhoomidar "s   interest     in
land     whereas  Sections  48 to 54  deal   with  the     devolution
of     his  interest  in  Bhoomidari   rights  and  Sections  55 to
61  deal     with  the  partition  of  holding  by     a     Bhoomidar.
Learned     counsel  for  the  defendants  has  also  referred     to
Section  185  of  the  Act  to  show  that  the  jurisdiction  of  a
Civil     Court  is  barred.     Reference   is  made  to  decision  of
the  Supreme  Court   in   Hatti v. Sunder Singh,      where     the     Apex     Court,     after     discussing     various provisions     of     the  Act,   held  that  the   jurisdiction  of     a Civil     Court     is  barred  by  Section   185  read  with     various items  of  the  first  Schedule  to  the  Act.     It  was  also  held that     the  Act  is  a  complete  Code  under   which  it   is     clear that     anyone,,     wanting     a  declaration  of  his  right     as     a Bhoomidar"   or  aggrieved  by  the  declaration   issued  without notice     to     him     in  favor  of  another     can     approach     the Revenue     Assistant     under   Item  4  of  the     First     Schedule, The     Apex     Court  held  that  the  jurisdiction  of  the     Civil Court   is  limited  to  decide  the  issue  of  title  referred  to it     by     the  Revenue  Court.     It  was  further  observed     that there     can     be     no  suit  by  any  person  claiming     to     be     a proprietor,       because     the     Act       does     not     envisage       a proprietor     as     such  continuing  to  have  rights  after     the commencement     of  the  Act.     With  regard  to  the  proposition that     with     the     coming     into     force     of     this     Act,     the proprietary     rights  stood  abolished,   the  Apex  Court     held as  under   : -

"After the Act cam(c) into force, proprietors of agricultural land as such ceased to exist. If any land was part of a holding of a proprietor, he became a Bhoomidar of it. If it was part of a holding of some other person, such as a tenant or a sub-tenant etc. he became either a Bhoomidar or an Asami whereupon the rights of the proprietor in that land ceased. Lands, which were not holdings of either the proprietor or any other person, vested in the Gaon Sabha."

3. It is submitted that in the instant case, defendant No. 1 is a recorded Bhoomidar and his Bhoomidari rights can devolve upon his heirs only after his death and that too as provided in the Act. Neither the plaintiffs, nor defendants 2 to 10 can claim partition in the life time of defendant No. 1 and after his death it would be governed by the provisions of Delhi Land Reforms Act. During his life time, he can transfer and create interest therein, subject to the restrictions imposed under the Act. As such, plaintiffs cannot claim partition of the land of which defendant No. 1 is a Bhoomidar, by way of a civil suit.

4. Learned counsel for the plaintiffs strenuously refutes the contentions raised by the defendants and contends that the property in the hands of defendant No. 1 being ancestral having been inherited from his father, is governed by the Hindu Succession Act, 1956 and not by Delhi Land Reforms Act 1954. It is urged that the order of succession in the case of death of a Bhoomidar, as laid down under Section 50 of the Act, being inconsistent with the provisions of Hindu Succession Act and within the meaning of Section 4(1)(b) of Hindu Succession Act, the succession of a Hindu Bhoomidar will be governed by the Hindu Succession Act. The contention is that Delhi Land Reforms Act being an Act not providing for fragmentation of agricultural holding is not saved by Section 4(2), of the Hindu Succession Act. For this proposition, Mr . Sharma, learned counsel for the plaintiffs has placed reliance on Gopi Chand and Ors. v. Smt. Bhangwanti Devi, 1964 Punjab 272. In this case, the learned Single Judge referred only to the preamble of the Act and held that the Act being one not providing for the prevention of fragmentation of agricultural land, is not .saved by Section 4(2) of Hindu Succession Act and as such, the succession of a Bhoomidar will be governed by Hindu Succession Act and not by Delhi Land Reforms Act.

At     this     juncture,   it   is  worth  noting  that     the     learned
counsel     for  the  plaintiffs  has  relied  upon  an  over-ruled
authority.       The    aforesaid  judgment  was  over-ruled  by     a

Division Bench of this Court in Ram Mehar v. Smt. Dakhan, 1973 RLR 279. In this case one Krishan, a Bhoomidar,, died after the passing of Hindu Succession Act leaving behind a son and a daughter. The Revenue Officer mutated the land of the deceased Bhoomidar in the names of both the son and the daughter in equal shares. The son, sued for declaration and Injunction that under the provisions of the Act h(c) alone was entitled to inherit the land of his father. The suit and the first appeal were dismissed. In the second appeal by the son., the learned Single Judge referred the case to a larger Bench. The question to be decided was as to whether the rule of succession in Delhi Land Reforms Act or the rule of succession under the Hindu Succession Act would apply to the parties. If Hindu Succession Act is applied, both son and the daughter would get equal shares and if Delhi Land Reforms Act is applied, under Section 50 of the Act, the son alone would inherit, as a married daughter had no right of succession to a Bhoomidar. The Delhi Land Reforms Act being an Act prior in time to Hindu Succession Act, the question as to whether the subsequent Act i.e. Hindu Succession Act over-ruled the same, had to be decided with reference to Section 4 of the Hindu Succession Act. For proper appreciation., Section 4 of the Hindu Succession Act is reproduced as under :

4. Over-riding effect of Act. (1) Save as otherwise expressly provided in this Act -
(a) any text, rule or interpretation of Hindu law or any custom or usage as part of that law in force immediately before the commencement of this Act shall cease to have effect with respect to any matter for which provision is made in this Act;
(b) any other law in force immediately before the commencement of this Act shall cease to apply to Hindus in so far as it is inconsistent with any of the provisions contained in this Act.
(2) For the removal of doubts it is hereby declared that nothing contained in this Act shall be deemed to affect the provision of any law for the time being in force providing for the prevention of fragmentation of agricultural holdings or for the fixation of ceilings or for the devolution of tenancy rights in respect of such holdings.

5. A perusal of Section 4(1)(b) of Hindu Succession Act shows that any law in force immediately before the commencement of this Act shall cease to apply to Hindus, if it is inconsistent with the provisions of the Act.

Sub-section (2) of Section 4 of Hindu Succession Act states that the Act will not affect the provisions of any law which is in force if it provides for prevention of fragmentation of agricultural holdings or fixation of ceiling or for the devolution of tenancy rights in respect of such holdings. The Division Bench, after considering the provisions of the two Acts, found that the provisions of Delhi Land Reforms Act were inconsistent with the Hindu Succession Act. Keeping in view Sub-section (2) of Section 4 of Hindu Succession Act, it was observed that the question of succession would, therefore, depend wholly on whether the Delhi Land Reforms Act is a Law which prevents fragmentation of agricultural holdings. Referring to the provisions of Delhi Land Reforms Act, it was found that it provided for prevention of fragmentation of holdings and as to which Act would govern the succession to a Bhoomidar, it was held as under :

"In view of the conclusion that Delhi Land Reforms Act provided for the prevention of fragmentation of agricultural holdings and also dealt with the devolution of tenancy rights on such holdings, It must be held that this law was saved by Section 4(2) of Hindu Succession Act and this would mean that the rule of succession governing Bhoomidars is to be found in Section 50 of the Delhi Land Reforms Act and not in the Hindu Succession Act, 1956."

6. From the above discussion, prima facie it appears that defendant No. 1 being a Bhoomidar, would be governed by Delhi Land Reforms Act and a suit for partition by the plaintiff would not lie. However, question of maintainability of the suit cannot be finally decided at this stage and would be decided at the appropriate stage after framing the issues.

7. The plaintiffs suit is otherwise based on the assumption that the property in the hands of defendant No. 1 is ancestral. This fact is denied by defendant No. 1 in para 5 on merits of his Written Statement. A reading of the plaint would show that the plaintiffs have made vague allegation that the property in the hands of defendant No. 1 is ancestral. He has failed to show as to which of the properties belonged to the father of defendant No. 1, when did defendant No. 1's father die and what properties devolved upon defendant No. 1, The plaintiffs have failed to make even an averment in the plaint as to when the residential plots, as mentioned in para 5(1) (a), (b), (c) and (d) allegedly devolved on defendant No.1. No prima facie evidence of existence of any joint Hindu Family and its nucleous has been shown to the Court. As per the allegations made in the plaint, the agricultural and shown in sub-para (f) of para 5(1) of the plaint has been acquired under the Land Acquisition Act and the amount of compensation has been put in the fixed deposit by the Court of Additional District Judge where claim of the parties including plaintiffs 2 and 3 is pending adjudication under Section 30/31 of the Land Acquisition Act. With regard to another piece of agricultural land, mentioned in sub-para (h) of para No. 5(1) of the plaint, the same has also been acquired and is pending before the Land Acquisition Collector for determination of compensation to be awarded. Even before the Land Acquisition Collector, plaintiffs have filed objections. Much stress has been laid on the statement of defendant No. 1 , recorded in the proceedings for apportionment under Section 30/31 of the Land Acquisition Act between the interested parties. It is submitted that in his statement before the Additional District Judge, defendant No. 1 has admitted that he had inherited the land from his father. Learned counsel for the defendants has pointed out that in the said statement, defendant No. 1 has also stated that since after the commencement of Delhi Land Reforms Act he is a recorded Bhoomidar, Be that as it may, it is for the Court of the Additional District Judge to appreciate the evidence of the parties recorded in the proceedings under Section 30/31 of the Land Acquisition Act to determine the rights of the interested parties. This Court cannot sit in appeal over the said proceedings.

8. Admittedly said land of which defendant No. 1 was a recorded Bhoomidar stands acquired under the Land Acquisition Act. Once the land of a Bhoomidar is acquired, his interest as Bhoomidar stands extinguished.

It was held in the case of Pyare v. Financial Commissioner and Ors., , that under Section 67(b) of the Act, interest of a Bhoomidar automatically gets extinguished when the land comprised in his holdings is acquired under any law such as Land Acquisition Act or any other law relating to the acquisition of land and no civil suit for declaration and claiming any right in the compensation amount is maintainable.

9. Regarding the moveables like fixed deposits, kisan vikas patras etc, also, defendant No. 1 has denied that the same were acquired from the proceeds of any ancestral property. He has in fact denied that the properties in his hand are ancestral. As such, it is urged that the plaintiffs have no right to claim partition.

10. In view of the above discussion, I am of the considered opinion that the plaintiffs have failed to make out a prima facie case In their favor,, therefore the question of balance of convenience or irreparable injury does not arise. The application is accordingly dismissed. It is, however, made clear that my observations in this order shall not have any reflection on the merits of the case.