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 13, Cited by 38]

Supreme Court of India

Wall Mohammad (Deceased) By L.Rs vs Ram Surat & Ors on 21 September, 1989

Equivalent citations: 1989 AIR 2296, 1989 SCR SUPL. (1) 211, 1989 ALL. L. J. 1192, 1989 (4) SCC 574, (1990) 16 ALL LR 17, (1989) 3 JT 709 (SC), (1989) 2 ALL WC 1172, 1989 ALL CJ 538, AIR 1989 SUPREME COURT 2296, (1989) 4 SCC 574

Author: M.H. Kania

Bench: M.H. Kania

           PETITIONER:
WALl MOHAMMAD (DECEASED) BY L.RS.

	Vs.

RESPONDENT:
RAM SURAT & ORS.

DATE OF JUDGMENT21/09/1989

BENCH:
KANIA, M.H.
BENCH:
KANIA, M.H.
RANGNATHAN, S.

CITATION:
 1989 AIR 2296		  1989 SCR  Supl. (1) 211
 1989 SCC  (4) 574	  JT 1989 (3)	709
 1989 SCALE  (2)651


ACT:
    U.P.   Zamindari   Abolition  and	Land   Reforms	 Act
1950--Section  232  and	 Section  20  (b)(i)--Interpretation
of--Who can be declared as Adhivasi thereunder.



HEADNOTE:
    One	 Wali Mohammad (since deceased) executed on May	 22,
1928  an  usufructuary mortgage in favour of Ram  Kumar	 and
Shiv Kumar in respect of two plots. According to Wali Moham-
mad he redeemed the said mortgage and took possession of the
plots  in  the	beginning of Fasli year	 1354  (period	from
1.7.1946 to 30.6.1947) and continued in possession thereof.
    On	28th December 1953, Ram Kumar moved  an	 application
under  Section 232 of the U.P. Zamindari Abolition and	Land
Reforms Act, 1950 for obtaining possession of the two  plots
in  question from Wali Mohammad on the ground that his	name
was  recorded in the Khasra and Khatauni of 1356  Fasli	 and
therefore he was the Adhivasi of the said plots. Wali Moham-
mad  contested	the application	 before	 the  Sub-Divisional
Officer.  The  Sub  Divisional Officer	dismissed  the	suit
finding	 that Wali Mohammad was in possession of the  plots.
This  decision was affirmed by the Addl.  Commissioner,	 who
held that the entry in the Khasra relied on by Ram Kumar was
a fictitious one. On second appeal the Board of Revenue	 set
aside  the orders of the Sub-Divisional Officer as  also  of
the Addl. Commissioner. The Board held that the entry in the
Khasra to the effect that Ram Kumar was the occupant of	 the
two plots in Fasli year 1356 was sufficient to confer Adhiv-
asi rights. Thereupon Wali Mohammad filed a Writ Petition in
the  High  Court challenging the decision of  the  Board  of
Revenue.  The Single Judge who heard the Writ  Petition	 al-
lowed the Writ Petition holding that the Board had committed
an error of jurisdiction and consequently quashed the orders
of  the	 Board. Ram Kumar preferred a Letter  Patent  appeal
against	 the order of the Single Judge. The  Division  Bench
allowed	 the  appeal and set aside the order passed  by	 the
Single	Judge.	The Division Bench took the  view  that	 the
entry in the revenue records was enough to confer rights  of
Adhivasi under Section 20(b) of the Act.
212
    Being  aggrieved by the said decision of the High  Court
the  legal  representatives of Wali Mohammad who  has  since
died has filed this appeal, after obtaining Special Leave.
Dismissing the appeal, this Court,
    HELD:  Section 20(b) of the Act deals with the  question
as  to who is entitled to take or retain possession  of	 the
land  in question. The plain language of clause (1) of	Sub-
Section	 (b)  of Section 20 of the Act, suggests  that	this
question  has to be determined on the basis of the entry  in
the  Khasra or Khatauni of the Fasli year 1356. An  analysis
of  the	 said section shows that Under	sub-section  (b)  of
section 20, the entry in the Khasra of Khatauni of the Fasli
year 1356 shall determine the question as to the person	 who
is entitled to take or retain possession of the land. If the
entry is fictitious or is found to have been made  surrepti-
tiously	 then it can have no legal effect as it can  be	 re-
garded	as no entry in law, but merely because the entry  is
made incorrectly that would not lead to the conclusion	that
it ceases to be an entry. It is possible that the said entry
may be set aside in appropriate proceedings. [214G-H; 215A]
    In the present case, although the Addl. Commissioner has
held that the entry was fictitious, the conclusion seems  to
have been arrived at merely on the basis that Wali  Mohammad
was  in possession in Fasli year 1356, with the result	that
the entry in the Khasra or Khatauni showing Ram Kumar as the
occupant could not be correct. There is nothing to show that
the  said entry was fictitious or was made  fraudulently  or
was in-correctly introduced by reason of iII-will or hostil-
ity towards Wali Mohammad. In these circumstances, the entry
may not be correct but it could not be said to be fictitious
or  regarded as non est. Merely because the entry  might  be
incorrect, that would not make any difference to the  deter-
mination  of  the question as to who is entitled to  be	 de-
clared	to be the Adhivasi of the land under the  provisions
of Section 20(b) of the said Act. [216B-D]
    Bachan  &  Anr. v. Kankar & Ors., [1973] 1 SCR  727	 and
Vishwa	Vijai Bharti v. Fakhrul Hasan & Ors., [1976]  Suppl.
SCR 519, referred to



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1443 of 1972.

From the Judgment and Order dated 30.11.1971 of the Allahabad High Court in Special Appeal No. 491 of 1963.

213

Uma Dutt for the Appellants.

Ms. Rachna Gupta for Bagga for the Respondents. The Judgment of the Court was delivered by KANIA, J. The appellants before us are the heirs and legal representatives of one Wali Mohammad. Respondents Nos. 1 and 2 are the sons of one Ram Kumar. Respondent No. 3 is the Board of Revenue, Allahabad.

On May 22, 1928 Wali Mohammad executed a usufructuary mortgage in favour of Ram Kumar and Shiv Kumar in respect of two plots. According to Wali Mohammad, he redeemed the said mortgage and took possession of the said plots in the begin- ning of Fasli Year 1354 (period from 1.7. 1946 to 30.6.1947) and continued to be in possession thereof. On December 28, 1953 Ram Kumar moved an application under section 232 of the U.P., Zamindari Abolition and Land Reforms Act, 1950 (here- inafter referred to as "the said Act"), for getting posses- sion of the said two plots from Wali Mohammad On the ground that his name was recorded in the Khasra and Khatauni of 1356 Fasli and, therefore, he was the Adhivasi of the said plots. This was contested by Wali Mohammad. The Sub-Divi- sional Officer found that Wali Mohammad was in possession of the said plots since the redemption of the said mortgage and dismissed the suit of Ram Kumar. That decision was confirmed by the Additional Commissioner on appeal holding that the entry in the Khasra relied on by Ram Kumar was fictitious. On second appeal, the Board of Revenue set aside the deci- sion of the Sub-Divisional Officer and the Additional Com- missioner and held that the entry in the Khasra to the effect that Ram Kumar was the occupant of the said plots in Khasra of Fasli Year 1356 was sufficient to confer Adhivasi rights on him and no further inquiry was called for to ascertain whether the said entry was correct or wrong. Wali Mohammad filed a writ petition in the Allahabad High Court, challenging the aforesaid decision of the Board of Revenue. The learned Single Judge of the High Court, after hearing the arguments in the said writ petition, allowed the same and quashed the order of the Board of Revenue on the ground that the Board of Revenue had committed an error of juris- diction. Ram Kumar preferred a Letters Patent Appeal against the said decision of the learned Single Judge. The said appeal was allowed by a Division Bench of the said High Court. The Division Bench set aside the order of the learned Single Judge, holding that the entry in the revenue records was enough to 214 confer rights of Adhivasi under section 20(b) of the said Act. That decision is challenged before us in this appeal by Special Leave granted on the application of Wali Mohammad. Wali Mohammad died during the pendency of the present appeal and his heirs and legal representatives have been brought on record in his place.

The relevant provision which falls for consideration is clause (i) of sub-section (b) Of section 20 of the said Act. The relevant part of section 20 runs as follows:

"20. Every person who--
(a) x x x x x
(b) was recorded as occupant,--
(i) of any land other than grove land or land to which section 16 applies or land referred to in the proviso to sub-section (3) of sec-

tion 27 of the U.P. Tenancy (Amendment) Act, 1947 in the Khasra or Khatauni of 1356 F. pre- pared under sections 28 and 33 respectively of the U.P. Land Revenue Act, 1901 (U.P. Act III of 1901), or who was on the date immediately preceding the date of vesting entitled to retain possession thereof under clause (c) of sub-section (1) of section 27 of the United Provinces Tenancy (Amendment) Act, 1947 (U.P. Act X of 1947), or

(ii) x x x x x shall, unless he has become a bhumidhar of the land under sub-section (2) of section 18 or an assami under clause (h) of section 21, be called Adhivasi of the land and shall, subject to the provisions of this Act, be entitled to take or retain possession thereof."

The said section deals with the question as to who is entitled to take or retain possession of the land in ques- tion. The plain language of the aforesaid clause (i) of sub-section (b) of section 20 of the said Act suggests that this question has to be determined on the basis of the entry in the Khasra or Khatauni of 1356 Fasli Year prepared under sections 28 and 33 respectively of the U.P. Land Revenue Act, 1901. An analysis of the said section shows that under sub-section (b) of section 20 the entry in the Khasra or Khatauni of the Fasli Year 1356 shall determine the question as to the person who is entitled to take or 215 retain possession of the land. It is, of course, true that if the entry is fictitious or is found to have been made surreptitiously then it can have no legal effect as it can be regarded as no entry in law but merely because an entry is made incorrectly that would not lead to the conclusion that it ceases to be an entry. It is possible that the said entry may be set aside in appropriate proceedings but once the entry is in existence in the Khasra or Khatauni of Fasli Year 1356, that would govern the question as to who is entitled to take or retain possession of the land to which the entry relates.

It was submitted by learned counsel for the appellants that if the entry was not correct, it could not be regarded as an entry made according to law at all and the right to take or retain possession of the land could not be deter- mined on the basis of an incorrect entry. He placed reliance on the decision of this Court in Bachan and another v. Kankar and others, [1973] 1 SCR 727. In that judgment the nature of the entries in Khasra or Khatauni is discussed and it is also discussed as to how this entry should be made. This Court held that entries which are not genuine cannot confer Adhivasi rights. It has been observed that an entry under section 20(b) of the said Act, in order to enable a person to obtain Adhivasi rights, must be an entry under the provisions of law and entries which are not genuine cannot confer Adhivasi rights. In that judgment it has been stated that the High Court was wrong when it held that though the entry was incorrect, it could not be said to be fictitious. That observation, however, has to be understood in the context of what follows, namely, that an entry which is incorrectly introduced into t, he records by reason of iII- will or hostility is not only shorn of authenticity but also becomes utterly useless without any lawful basis. This judgment, in our view, does not lay down that all incorrect entries are fictitious but only lays down that a wrong entry or incorrect entry which has been made by reason of iII-will or hostility cannot confer any right under section 20(b) of the said Act. This decision is clarified by a subsequent judgment of this Court in Vishwa Vijai Bharti v. Fakhrul Hasan and others, [1976] Suppl. SCR 519, where it has been held as follows:

"It is true that the entries in the revenue record ought, generally, to be accepted at their face value and courts should not embark upon an appellate inquiry into their correct- ness. But the presumption of correctness can apply only to genuine, not forged or fraudu- lent, entries. The distinction may be fine but it is real. The distinction is that one cannot challenge the correctness of what the entry in the 216 revenue record states but the entry is open to the attack that it was made fradulently or surreptitiously. Fraud and forgery rob a document of all its legal effect and cannot found a claim to possessory title."

Coming to the-present case, although the Additional Commissioner has held that the entry was fictitious, that conclusion seems to have arrived at merely on the basis that Wali Mohammad was in possession in Fasli Year in question, with the result that the entry in the Khasra or Khatauni showing Ram Kumar as the occupant could not be correct. There is nothing to show that the said entry was fictitious or was made fradulently or was incorrectly introduced by reason of iII-will or hostility towards Wali Mohammad. In these circumstances, the entry may not be correct but it could not be said to be fictitious or regarded as non est. Merely because the entry might be incorrect, that would not make any difference to the determination of the question as to who is entitled to be declared to be the Adhivasi of the land under the provisions of section 20(b) of the said Act. We agree with the conclusion and reasoning of the High Court.

In the result, the appeal fails and is dismissed with costs.

Y.  Lal						Appeal	dis-
missed.
217