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 0]

Gauhati High Court

Abhishek Shah vs Radhya Shyam Sarkar And 3 Ors on 24 June, 2025

                                                               Page No.# 1/29

GAHC010193272022




                                                         undefined

                      THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                         Case No. : RSA/170/2022

         ABHISHEK SHAH
         S/O SHRI SHYAM SUNDAR SHAH,
         RESIDENT OF 2ND FLOOR, CHOWDHURY COMPLEX, AK AZAR ROAD,
         REHABARI, PS PALTAN BAZAR, GUWAHATI 781008, KAMRUP M ASSAM



         VERSUS

         RADHYA SHYAM SARKAR AND 3 ORS.
         S/O LATE CHINTA HARAN SARKAR, RESIDENT OF SATABDI PATH, BYE
         LANE NO. 2. SANKAR HOTEL, JYOTIKUCHI WARD NO. 16, PO
         BIROVANAGAR, PS FATASIL AMBARI, GUWAHATI 781034, KAMRUP M
         ASSAM

         2:SRI RAVI PAUL
          S/O LATE ANIL PAUL
         RESIDENT OF BISHNUPUR
          PO GOPINATH NAGAR
          PS BHARALUMUKH
          GUWAHATI 781009
          KAMRUP M ASSAM

         3:SRI SUBHASH CH. DAS

          S/O LATE SURENDAR CH. DAS

         RESIDENT OF RAILWAY COLONY
         BADARPUR
         DIST KARIMGANJ
         ASSAM 788806

         4:SRI SUMAN DAS GUPTA
          S/O SUNIL DAS GUPTA
                                                                        Page No.# 2/29


            RESIDENT OF KALAPAHAR
            NEAR SANI MANDIR
            GUWAHATI 781018. KAMRUP M ASSA


       Advocate for the appellant        : Mr. B.D. Deka.

       Advocate for the respondent       : Mr. S. Chauhan, for respondent No. 1.
       Date of hearing                   : 06.05.2025
       Date of judgment                  : 24.06.2025



                                  BEFORE
                     HONOURABLE MR. JUSTICE ROBIN PHUKAN

                           JUDGMENT & ORDER (CAV)


Heard Mr. B.D. Deka, learned counsel for the appellant. Also heard Mr. S. Chauhan, learned counsel for the respondent No. 1.

2. This second appeal, under Section 100 of the CPC, is directed against the judgment and decree dated 30.05.2022, passed by the learned Civil Judge No. 2, Kamrup(M) at Guwahati, in Title Appeal No. 51/2016.

2.1. It is to be noted here that vide impugned judgment and decree dated 30.05.2022, the learned Civil Judge No. 2, Kamrup(M) at Guwahati ('first appellate Court', for short) had allowed the appeal by reversing the judgment and decree dated 04.06.2016, passed by the learned Munsiff No. 1, Kamrup(M) at Guwahati ('trial Court', for short), in Title Suit No. 133/2009.

3. For the sake of convenience, and to avoid confusion, the parties herein are referred to in the same status, as they appeared in the suit.

Page No.# 3/29

4. The background facts, leading to filing of the present appeal, are briefly stated as under:-

"The appellant herein, namely, Sri Abhishek Shah as plaintiff, had instituted a suit against the defendant/respondent No. 1 herein, namely, Sri Radhya Shyam Sarkar, for declaration of plaintiff's right, title and interest over the suit land and also for recovery of possession and permanent injunction. The case of the plaintiff is that Late Dandiram Kumar and Raheswar Kumar were the exclusive owner and possessor of a plot of land covered by Patta No. 25. After disposal of land by various manner, a plot of land measuring 3 bighas 4 kathas 7½ lechas remained in the hands of Sri Ananta Kumar, son of Late Dandi Ram Kumar; Sri Arun Kumar and Sri Jagadish Kumar, both sons of Raheswar Kumar and these three persons jointly executed a power of attorney appointing and empowering Sri Ranjit Kumar Dey, son of Late Dasarath Kumar Dey, vide registered deed No. 5299, dated 16.10.1996, to sell the above referred 3 bighas 4 kathas 7½ lechas of land. Thereafter, Sri Ranjit Kumar Dey on the strength of the aforesaid power of attorney, being deed No. 5299, dated 16.10.1996, sold 1 katha 5 lechas of land out of the aforesaid total land of 3 bighas 4 kathas 7½ lechas to Sri Ravi Paul by executing a registered deed of sale, bearing deed No. 3421/98, dated 23.06.1998. Thereafter, Sri Ravi Paul, after seven years, sold the aforesaid land to one Sri Subhash Chandra Das, vide registered deed of sale, bearing No. 5835/04, dated 03.08.2004. Thereafter, Sri Subhash Chandra Das had sold out the suit land to Shri Abhishek Shah/the plaintiff; vide registered sale deed No. 17096, dated 17.12.2007, through his power of attorney holder Sri Suman Das Gupta the power of attorney being deed No. 3152 dated Page No.# 4/29 07.06.2006, which was executed by Subhas Chandra Das in favour of Suman Das Gupta authorising him to sell his land. At the time of execution of the sale deed by Sri Ranjit Kumar Dey in favour of Sri Ravi Paul, the boundary of the land was shown wrongly, and as such vide respective rectification deeds, all the subsequent purchasers, right from Sri Ravi Paul had their boundary of sale deeds rectified. Thereafter, in the month of March, 2008, when plaintiff, along with Smti. Moutushi Dutta started construction of boundary wall and was about to affix a gate on the southern side of the land, the defendant appeared and started claiming the suit land to be his own and forcibly tried to enter upon there, but could not succeed. However, finally the defendant in a most illegal and arbitrary manner, forcibly entered upon the suit land, with the help of some hired ladies and took possession of the same.
The defendant No.1 had contested the suit by filing written statement wherein he had denied all the claims of the plaintiff. He further stated that his predecessors-in-interest, namely, Sunil Kar and Baloram Kar had purchased a plot of land measuring 2 kathas 10 lechas from Sri Dandi Ram Das, son of Harendra Nath Das and Md. Anowar Hussain Dewan, son of Sonaullah Dewan, both residents of Guwahati, vide registered sale deed No. 5373/1984, dated 04.05.1984. Said Dandi Ram Das and Md. Anowar Hussain had purchased the land from Sri Satya Ram Kumar and Sri Narayan Chandra Kumar, both sons of Late Dhani Ram Kumar of Maligaon, Guwahati and Sri Satya Ram Kumar and Sri Narayan Chandra Kumar had purchased the land from one Sri Nandi Ram Kumar, son of Late Ganga Ram Kumar of Maligaon, Guwahati, vide deed No. 22/51, dated 04.01.1951. The defendant No.1 had purchased 2 kathas 10 lechas of land Page No.# 5/29 which includes the suit land, from Sunil Kar and Baloram Kar, vide deed No. 298, dated 28.03.2005, after disposal of the proceeding under Sections 145/146 of Cr.P.C., vide order dated 29.11.2004 and took possession of the land and became the absolute owner, and since then, he has been possessing the same by constructing rooms thereon and started living there.
On the other hand, the proforma defendant Nos. 2 and 3 have admitted the claims being made in the pleading of the plaintiff in their written statement.
Upon the aforesaid pleadings, the learned trial Court had framed the following issues:
(1) Whether the plaintiff's vendor had acquired title to the suit property?
(2) Whether the plaintiff's vendor had delivered possession of the suit land to the plaintiff? (3) Whether the plaintiff has been dispossessed by the defendant?
(4) Whether the plaintiff is entitled to the relief as prayed for?

Thereafter, hearing learned counsel of both sides, the learned trial Court had decreed the suit in favour of the plaintiff by granting the following reliefs:

(a) A decree declaring plaintiff's right, title and interest and possession over the suit land morefully described in the schedule of the plaint.
(b) A decree for recovery of khas and vacant possession of the suit land morefully described in the Page No.# 6/29 schedule of the plaint.
(c) A decree for permanent injunction restraining the main defendants, his agents, servants and employees from disturbing the peaceful possession of the plaintiff upon the suit land also restraining them from entering upon the suit land more fully described in the schedule of the plaint.
(d) Cost of the suit.

Being aggrieved, the defendant/respondent No. 1 herein, namely, Sri Radhya Shyam Sarkar had filed an appeal, being Title Appeal No. 51/2016, before the learned first appellate Court. In the said appeal, the learned first appellate Court had formulated the following points for determination:

1) Whether the discussion made in issue Nos. 1, 2, 3 & 4 are bad in law and therefore the interference of this court is required?
2) Whether there is any perversity in the judgment dtd.
04.06.2016, passed by learned Munsiff No. 1
Kamrup(M) Guwahati in T.S 133/2009?
3) Whether the interference of this court is necessary against the judgment and decree passed in T.S. No. 133/2009?

Thereafter, hearing learned counsel of both sides, the learned first appellate Court, vide impugned judgment and decree dated 30.05.2022, allowed the appeal on contest and set aside the judgment and decree dated 04.06.2016, passed by the learned trial Court, in Title Suit No. 133/2009, and consequently, dismissed the suit of the plaintiff.

Being aggrieved, the plaintiff has preferred the present appeal under Section 100 of the CPC, which was admitted by this Court, vide order dated 23.11.2022, on the following substantial questions of law:

Page No.# 7/29
1. Whether the learned First Appellate Court committed illegality by ignoring the Exhibit 2 viz. the General Power of Attorney bearing Deed No.5299/1996 dated 16/10/1996 in deciding the authority of Sri Ranjit Kumar Dey to execute the Deed of Rectification bearing Deed No. 10193/2008 dated 18/07/2008 (viz. Exhibit 4) and thereby arrived at a perverse finding?
2. Whether delayed execution of a rectification deed correcting the boundaries contained in a sale deed, would by itself raise a presumption against validity of the title vested by the instrument?
3. Whether the finding recorded by the learned First Appellate Court holding that there was omission to mention the date of dispossession is contrary to the pleadings on record, more particularly, the amended plaint?
4. Whether the plaintiff could have been non-suited merely upon his alleged failure to prove the factum of previous possession and dispossession in a suit based on title?
5. Whether the learned Court below was correct in discarding the description of the suit land merely on the ground of alleged discrepancies in the sale deeds prior to rectification although the defendant had never disputed the same?"

5. Mr. Deka, learned counsel for the appellant submits that the learned first appellate Court while deciding the issue No. 1, came to an erroneous finding to the effect that Sri Ranjit Kumar Dey had no authority to execute the deed of rectification (Ext.4), since he was empowered by Sri Ananta Kumar, Sri Arun Kumar and Sri Jagadish Kumar to execute any deed to facilitate disposal of the land by the general power of attorney (Ext.2), dated 16.10.1996 and the Page No.# 8/29 learned first appellate Court had also committed illegality by ignoring Ext.2, the general power of attorney, in deciding the authority of Sri Ranjit Kumar Dey to execute the deed of rectification.

5.1. Mr. Deka also submits that the learned first appellate Court had given undue importance to the factum of delay in execution of Ext. 4 and Ext. 12 i.e. the rectification deeds from the date of execution of the sale deeds (Ext.3 and Ext.11), but the execution of the said deeds were duly proved by the plaintiff. Mr. Deka also submits that the learned first appellate Court had ignored the amended plaint, wherein the date of dispossession was specifically mentioned as 04.04.2009, and despite such pleading, the learned first appellate Court had arrived at an erroneous finding that there is omission to mention the date of dispossession.

5.2. Mr. Deka further submits that the plaintiff has claimed for recovery of possession based on his periodic patta (Ext.15) comprising only of the suit land and as such, the factum of possession or dispossession was not material to adjudicate the claim. Mr. Deka also submits that the learned first appellate Court had unnecessarily ventured to examine the boundary of the suit land described in the sale deed and the rectification deed, in as much as the defendant never disputed the boundary of the suit land, and that the entire patta land is identifiable as per Order 7 Rule 3 of the CPC, and there is unbroken chain of title, and as such, the finding, so far arrived at by the learned first appellate Court, is erroneous and is liable to be interfered with by this Court.

6. Per contra, Mr. Chauhan, learned counsel for the respondent No. 1, submits that it is a well-settled principle that the plaintiff has to prove his own case; he cannot depend upon the weakness of the case of the defendant. He also submits that the claim of title, on the basis of Jamabandi and Chitha, records of Page No.# 9/29 right which has no evidentiary value are not proof of title.

6.1. Mr. Chauhan has pointed out that Ext.1 is the chitha which is not a document of title and on the basis of Ext.1, the plaintiff cannot claim title. Secondly, Mr. Chauhan submits that in Ext.2, no boundary is mentioned, and the learned first appellate Court had rightly held that the land is not identifiable.

6.2. Mr. Chauhan has also pointed out that the boundary and all documents were rectified after ten years and rectification by Sri Ranjit Kumar Dey has no value. It is the further submission of Mr. Chauhan that in the amended plaint, it has not been mentioned when and at what time dispossession was done.

6.3. Further, Mr. Chauhan has pointed out that as many as eight tenants were there in Ext.1 and as per Section 6 of the Assam Tenancy Act, 2021, tenants have their right, title and interest and they are residing over the suit land for more than thirty years.

6.4. Mr. Chauhan has pointed out that if Ext.2 is not believable, then all the documents will go and that the issue No. 1 so formulated by the learned first appellate Court, had rightly been decided and no interference is warranted, and being the second appellate Court, this Court cannot go into the facts of the case, but only on the points of law.

6.5. In support of his submission, Mr. Chauhan has referred to the following decisions:

(i) Gokul Ch. Das and Ors. vs. Satish Ch. Das and Ors., reported in 1995 (2) GLJ 440.
(ii) Brahma Nand Puri vs. Nelei Puri, reported in AIR 1965 SC 1506.
(iii) Guru Amarjit Singh vs. Rattan Chand, reported in (1993) Page No.# 10/29 4 SCC 349.

(iv) State of H.P. vs. Keshav Ram, reported in AIR 1997 SC 2181.

(v) Balwant Singh and Anr. vs. Daulat Singh, reported in AIR 1997 SC 2719.

(vi) Gurunath Manohar Pavaskar and Ors. vs. Nagesh Siddappa Navalgund and Ors., reported in (2007) 13 SCC 565.

(vii) Sheodhyan Singh and Ors. vs. Mst. Sanichara Kuer and Ors., reported in AIR 1963 SC 1879.

(viii) Subhaga and Ors. vs. Shobha and Ors., reported in (2006) 5 SCC 466.

        (ix)     M/s Roy and Ors. vs. Sm. Nani Bala Dey and Ors.,
                reported in AIR 1979 Cal 50.
        (x)      Saljing A. Sangma and Anr. vs. Bilmoni A. Sangma,
                reported in 2013 (4) GLT 954.

(xi) Anu Das vs. Padumi Das, reported in 2007 (1) GLR 538.

7. In reply to the submission of Mr. Chauhan, learned counsel for the respondent No. 1, Mr. Deka, learned counsel for the appellant submits that the question is whether or not the riots were in possession or the defendants were in possession of the suit land, but, the question is, as to whether Nandi Ram Kumar had title to alienate the property or not, and under such circumstances, Mr. Deka has contended to allow this appeal.

7.1. Mr. Deka has also submitted following chart, indicating the chain of title of the plaintiff and the defendant:-

Page No.# 11/29 "Plaintiff' chain of title:
Date         Name                 Mode   Relevant document
1974-1986    Dandi Ram Kumar,            Ext.1
             Raheswar     Kumar
             original   owners
             of Dag No. 57 of
             Patta No. 25
16.10.1996 Their         LRs Power    of Ext.2
           (Ananta, Arun and Attorney
           Jagadish)         No.
           appointed Ranjit 5299/96
           Kumar    Dey   as
           constituted
           attorney
23.06.1998 Ananta, Arun and Sale Deed Ext. 3 Sale Deed, Ext.4 Jagadish through No. 3421 Rectification Deed, Ext.
           Ranjit Kr. Dey /1998       5 Kuttcha Patta and
           sold 1K 5L to              Ext.6   Revenue   Paying
           Ravi Paul                  Receipt in the name of
                                      Ravi Paul
03.08.2004 Ravi Paul sold 1K Sale Deed Ext.7 Sale Deed and 5L to Subhas No. 5835 Ext.8 Rectification in Chandra Das /2004 the name of Subhash Chandra Das 07.06.2006 Subhash Ch. Das Power of Ext. 9 appointed Suman Attorney Das Gupta as No. 3152 constituted attorney 17.12.2007 Subhash Ch. Das Sale Deed Ext.11 Sale Deed, Ext.12 through attorney No.17096/ Rectification Deed, sold 1K 5L to 2007 Ext.13 Mutation plaintiff Certification, Ext.14 Abhishek Saha Draft Jamabandi,Ext.15 Patta and Ext. 16 Land Revenue Paying Receipt in the name of Plaintiff Page No.# 12/29 Defendant's chain of title:
Date            Name                                   Mode        Relevant
                                                                   Document
                Nandi Ram Kumar                                    NIL
                original owner
03.01.1951      Nandi Ram Kumar sold 8 Bigha Sale   Deed Ext. A
                2 Katha 2½ Lechas in Dag No. No. 22
                63 of Patta No. 61 to Satya
                and Narayan Chandra Kumar
18.03.1983 Satya Ram Kumar and Narayan Sale    Deed Ext. B
(SIC-       Kumar sold to Dandi Ram Das No. 2401
16.03.1982) and Anowar Hussain in Dag No.
            63 old/67 new of Patta No. 61
            old/25 new
04.05.1984      Dandi Ram and Anowar Hussain Sale    Deed Ext. C
                sold to Sunil Kar and Boloram No. 5373
                Kar
28.03.2005      Sunil Kar and Boloram              Kar Sale    Deed Ext. I
                sold to Defendant                      No. 274


8. Having heard the submissions of learned counsel for both the parties, I have carefully gone through the memo of appeal and the grounds mentioned therein, and also perused the impugned judgment and decree dated 30.05.2022, passed by the learned first appellate Court, in Title Appeal No. 51/2016, and the judgment and decree dated 04.06.2016, passed by the learned trial Court, in Title Suit No. 133/2009.
9. It appears that while deciding the issue No. 1, the learned trial Court held that the plaintiff had pleaded that he bought the suit land from Sri Subhash Chandra Das, who executed a power of attorney, being deed No. 3152, dated 07.06.2006, in favour of one Sri Suman Das Gupta to sell his land measuring 1 katha 5 lechas, and the boundary given in the said power of attorney was also wrongly shown earlier and therefore, a deed of rectification, being deed No. Page No.# 13/29 10188, dated 18.07.2008, was executed. Thereafter, said Sri Suman Das Gupta, being the attorney of Sri Subhash Chandra Das, ultimately sold the aforesaid 1 katha 5 lechas of land to the plaintiff by executing a registered deed of sale, bearing No. 17096, dated 17.12.2007, and in view of the rectification deed, the boundary in the sale deed was corrected and the dag number of the land purchased by him is 67 (old)/1999 (new) of K.P. Patta No. 25/139 (old) and 830(new) of village Jyotikuchi, under Mouza Beltola, in the district of Kamrup.

The name of the earlier vendor Sri Ravi Paul and all other subsequent purchasers in respect of the suit land were duly mutated confirming their possession and they have been paying the land revenue in respect of the suit land, and during the settlement operation, a certificate has been issued by the settlement office confirming mutation in the name of Sri Abhishek Shah, and the plaintiff has been possessing the suit land continuously by paying the land revenue. The learned trial Court further held that Late Dandi Ram Kumar and Raheswar Kumar were the exclusive owner and possessor of the total land covered by Patta No. 25 and after disposal of land by various manner, a portion of land measuring 3 bighas 4 kathas 7½ lechas remained in the hands of Sri Ananta Kumar, son of Dandi Ram Kumar and Sri Arun Kumar and Jagadish Kumar, both sons of Late Raheswar Kumar, and with a view to dispose of the aforesaid 3 bighas 4 kathas 7½ lechas of land, said Sri Ananta Kumar, Sri Arun Kumar and Sri Jagadish Kumar had jointly executed a power of attorney, appointing and empowering Sri Ranjit Kumar Dey, son of Late Dasarath Kumar Dey, being deed No. 5299, dated 16.10.1996, and being the power of attorney holder, Sri Ranjit Kumar Dey sold 1 katha 5 Lechas of land out of the aforesaid total land to Sri Ravi Paul by executing a registered deed of sale, bearing No. 3421/1998, dated 23.06.1998. Said Sri Ranjit Kumar Dey also delivered Page No.# 14/29 possession to Sri Ajit Chandra Das at the time of sale and also delivered possession to Sri Ravi Paul upon the land covered by the present boundary. Though it was wrongly shown in the aforesaid registered deed of sale, and Sri Ravi Paul continued his possession upon the land he purchased within the present boundary. The witnesses of the plaintiff have reiterated the said facts in their examination-in-chief that Sri Ravi Paul had been peacefully possessing the land for about six years and ultimately sold the same to one Sri Subhash Chandra Das by executing a registered deed of sale, being No. 5835, dated 03.08.2004, and also delivered possession to Sri Subhash Chandra Das and said Sri Subhash Chandra Das, after purchasing the land kept the same exclusively under his possession for about two years, and from Sri Subhash Chandra Das, the plaintiff bought the land as aforesaid. The plaintiff vide, Ext.1 i.e. draft chitha; Ext.2 i.e. power of attorney and Ext.3 i.e. the certified copy of the sale deed No. 3421/1998, dated 23.06.1998, and further exhibits, up to Ext.23 have proved his case and also proved that the plaintiff had acquired ownership of the suit land on the strength of Exts.2, 3, 7, 8 & 11 and Sri Subhash Chandra Das was owner of the suit land and the same is proved by Exts. 3, 4, 5, 6, 7, 8, 9, 10, 11 & 12 and vendor of Sri Subhash Chandra Das, namely, Sri Ravi Paul, after purchasing the suit land, vide Exts. 3 and 4 had mutated the land in his name which is proved by Ext.5 i.e. katcha patta showing the land revenue in the name of Ravi Paul and Ext.6 i.e. the revenue paying certificate also proved that Sri Ravi Paul was regularly paying the revenue.

9.1. The learned trial Court further held that though the defendant denied the ownership right of Sri Subhash Chandra Das, yet, the defendant had failed to adduce any cogent evidence to prove this fact, and D.W.1 in his examination-in- chief, had deposed that the suit land belongs to him and the plaintiff had no Page No.# 15/29 right, title and possession over the same as claimed by him, and that Sunil Kar (his predecessor-in-interest) and others, who along with Baloram Kar had purchased a plot of land measuring 2 kathas 10 lechas covered under K.P. Patta No. 25, Dag No.67 with the specific boundaries, and the predecessors-in- interest, Sunil Kar and Boloram Kar had purchased the same from one Sri Dandi Ram Das, son of Harendra Nath Das and Md. Anowar Hussain Dewan, son of Sonaullah Dewan, both of Guwahati, vide registered sale deed No. 5373/1984, dated 04.05.1984 in the Office of Sub-Registrar, Guwahati. The said Dandi Ram Das and Anowar Hussain purchased the land from one Satya Ram Kumar and Narayan Chandra Kumar, both sons of Late Dhani Ram Kumar of Maligaon, Guwahati, and Satya Ram Kumar and Narayan Chandra Kumar had purchased the land from one Nandi Ram Kumar, son of Late Ganga Ram Kumar of Maligaon, Guwahati, vide deed No. 22/51, dated 03.01.1951, and the defendant bought the land from Sri Boloram Kar and Sri Sunil Kar, and the sale deed was executed in his favour on 28.03.2005 and registered on the same day in the Office of Sub-Registrar, Panikhaiti, Kamrup, Guwahati, vide deed No. 298/2005 and delivered possession of the land to the defendant. However, D.W.1 had admitted that he could not say on going through the Ext.A, Ext.B and Ext.C as to who bought whose land, and he had not produced the sale deed by which Dandi Ram Das and Anowar Hussain bought the suit land, and they had failed to prove that at the time of selling of the suit land, the vendors of Sunil Kar and Boloram Kar had ownership right over the suit land.

9.2. The learned trial Court further held that in the plaintiff's evidence, there was chronological description as to how the plaintiff's vendor became the owner of the suit land; but in the evidence of the defendant, there is no chronological description as to how the defendant's vendor came into possession of the suit Page No.# 16/29 land and owned the suit land. The defendant had failed to prove as to how the seller in the sale deeds i.e. Ext.A, Ext.B and Ext.C became the owners of the suit land, and that the mutation of a person in the record of rights raises a presumption that he is the owner of the land unless otherwise contrary is proved. Ext.1, Ext.5 and Ext.6 proved that the names of predecessor-in-interest of the plaintiff's vendor (i.e. Dhani Ram Kumar and Raheswar Kumar and Ravi Paul) had ownership right as their names find place in the record of rights and the defendant had not rebutted the said presumption by adducing cogent evidence, and therefore, the learned trial Court had decided the issue in affirmative in favour of the plaintiff.

10. Thereafter, in respect of issue No. 2, after discussion of the evidence adduced by the plaintiff and the defendant, the learned trial Court had held that before purchasing the suit land, the plaintiff verified the land records of the suit land and after satisfying himself that Sri Subhash Chandra Das was in possession of the suit land, he decided to purchase the suit land, and after purchasing the suit land, the seller had handed over the possession of the suit land to the plaintiff and he had been possessing the same till the date of dispossession. The plaintiff also established that his name had been mutated over the said land and after completion of the settlement operation, final patta was issued in his name which is evident from the Exts. 13, 14, 15 and 16.

10.1. The learned trial Court had held that the sale deeds submitted by the defendant did not disclose any boundary and as such, it could not be ascertained as to whether the suit land is as same as claimed by the defendant, and the defendant had failed to show that his name had been mutated over the suit land, and thereafter, the learned trial Court had arrived at a conclusion that the plaintiff had exhibited the mutation certificate, periodic patta, draft Page No.# 17/29 jamabandi and sale deed before the Court to prove his ownership and possessory right over the suit land and the witnesses examined by the plaintiff had also corroborated the facts that the plaintiff was in possession of the suit land, and thereafter, decided the issue No. 2 in favour of the plaintiff.

11. In respect of issue No. 3, the learned trial Court had arrived at the finding that the plaintiff was in peaceful physical possession of the suit land till the date of his dispossession. The learned trial Court also held that the defendant in his written statement had pleaded that he constructed rooms on the suit land and started living thereon with his family members, including his sister, brother-in-law, nephew and also given on rent to tenants, which proved that the plaintiff had been dispossessed by the defendant.

12. In respect of issue No. 4, the learned trial Court had held that the plaintiff's vendor had the title when the suit property was sold to the plaintiff, and that the plaintiff's vendor had delivered possession of the suit land to the plaintiff. The learned trial Court further held that the plaintiff had been dispossessed by the defendant, and on the other hand, the defendant had failed to prove that the plaintiff was not the owner of the suit land as well as the plaintiff was not in possession of the suit land, and that all the documents exhibited by the plaintiff were in chronological order and in a sequence which led to the presumption that the plaintiff was the owner of the suit land. The learned trial Court also held that the defendant had failed to rebut the said presumption, and though the defendant exhibited some documents to prove his ownership right over the suit plot of land, but those documents were not sufficient to hold that the defendant was the owner of the suit land, and it was not proved as to how the vendors of the defendant acquired ownership as well as saleable right over the suit plot of land, and further in the sale deeds Page No.# 18/29 exhibited by the defendant, there wasn't any specific description of the boundary of the land, and therefore, it could not be held that the land mentioned in the sale deeds exhibited by the defendant is as same as the suit land. Thereafter, the learned trial Court decided the issue No. 4 in affirmative and in favour of the plaintiff.

13. Thereafter, in view of the affirmative finding in respect of issue Nos. 1, 2, 3 and 4, the learned trial Court held that the plaintiff is entitled to relief(s) as prayed for and thereby, granted the relief(s).

14. On the other hand, learned first appellate Court, in respect of issue No. 1, had held that even though there was transfer of land measuring 1 katha 5 lechas, pertaining to Dag No. 67 and Patta No. 25, the said transfer took place merely on pen and papers without the land being specifically identified, and for the aforesaid reason, after elapse of ten years, from the date of execution of the first sale deed, the purchasers including the plaintiff had to rectify his boundaries just to establish his right over a plot of land covered by the disputed dag and patta by way of citing a common boundary. Then it had held that even if there are sale deeds and patta issued in the name of the plaintiff, but those deeds, in absence of proper identification of the land under sale, cannot confer right, title and interest to the plaintiff and his vendors over the suit land, which is apparently not the land shown in the sale deeds of the plaintiff as well as his vendor, thereafter, decided the issue No. 1 against the plaintiff.

15. In respect of issue Nos. 2 and 3, the learned first appellate Court had held that perusal of Ext.1, the chitha of the year 1974-1986, revealed that there were eight tenants under the landlord, Dandi Ram Kumar and Roheswar Kumar, and khatian No. 52 was prepared under the Assam (Temporarily Settled Areas) Tenancy Act, 1971, and as per Section 6 of the said Act, an occupancy tenant Page No.# 19/29 has permanent, heritable and transferable right of use and occupancy in the land of his occupancy/holding. Further, as per Section 7 of the said Act, on the death of tenant, right of the immovable property descends in the same manner, as other immovable property, and a tenant gets protection from ejectment except as provided under Chapter IX of the said Act, and in the case in hand, from Ext.1, the chitha, it was apparent that there were eight occupancy tenants over the entire land, and hence unless, it has been shown that the tenancy is forfeited in compliance with Section 50 of the said Act, it is to be presumed that the land under the disputed dag and patta is still in occupation of the tenants. Moreover, it is the duty of the plaintiff, to prove that the suit land is presently not under khatian or that the tenancy has been forfeited complying due procedure of law, but no any such steps has been taken by the plaintiff. The learned first appellate Court further held that the pleadings of the plaintiff was surreptitiously silent regarding the status of the tenants, whose possession, revealed to be more than 36 years old from the year 1973 i.e. date of endorsement on the chitha, till the date of filing of the suit in the year 2009, and that being the position, it had been held that plaintiff had failed to prove the possession of the original pattadars, not to speak of his own possession over the land, covered under Patta No. 25, Dag No. 65,(SIC-67).

15.1. The learned first appellate Court further held that the record reveals that the suit was filed on 21.03.2009 and amendment application, to insert the fact of the alleged dispossession, was filed immediately after one year from filing of the suit, and even if it is presumed that during pendency of the suit, the plaintiff was dispossessed, then it was a new event which could had been narrated by the plaintiff precisely with date, in as much as time of dispossession, relating to the subject matter of a suit which is sub-judice before a Court of law, and Page No.# 20/29 hence, omission to mention the date of dispossession, gives rise to probability that the incident of dispossession is not true. Therefore, the learned first appellate Court held that the plaintiff had failed to prove his dispossession from the suit land.

15.2. The learned first appellate Court further held that under Section 101 of Indian Evidence Act, it is the duty of the plaintiff to prove his right, title and interest and the same has been discussed by Hon'ble Supreme Court in the case of Gurunath Manohar Pavaskar & Ors.(supra). Thereafter, the learned first appellate Court decided the issue Nos. 2 and 3 against the plaintiff.

16. In respect of issue No. 4, the learned first appellate Court had held that the plaintiff is not entitled to any relief as granted by the learned trial Court, and accordingly, set aside the judgment and decree dated 04.06.2016, passed by the learned trial Court, in Title Suit No. 133/2009.

17. From the above discussions, and also from the record of the learned trial court as well as from the record of learned first appellate court and also from the submission of learned counsel for the parties, it appears that the learned first appellate Court, while deciding the issue Nos. 1, 2, 3 and 4, had ignored the Ext. 2 i.e. the general power of attorney, being Deed No. 5299/1996, dated 16.10.1996, in deciding the authority of Sri Ranjit Kumar Dey to execute the deed of rectification, No. 10193/2008, dated 18.07.2008 (Ext.4). Though some mistakes had been committed in describing the boundary in the Ext.2, yet, the same was detected later on and was rectified accordingly; vide deed of rectification, bearing deed No. 10193/2008, dated 18.07.2008. Had the learned first appellate Court had considered these two exhibits, i.e. Ext.2 and 4 in its proper perspective, then the learned first appellate Court would not have arrived Page No.# 21/29 at the conclusion discussed herein above. The finding so recorded by the learned first appellate court, thus, appears to be perverse. And here involves the first substantial question of law.

17.1. The learned first appellate court however, had held that-

(i) Even though there was transfer of land measuring 1 katha 5 lechas, pertaining to Dag No. 67 and Patta No. 25, the said transfer took place merely on pen and papers;

(ii) There is absence of proper identification of the suit land;

(iii) Even if there are sale deeds and patta issued in the name of the plaintiff, the same, in absence of proper identification of the land, cannot confer right, title and interest to the plaintiff and his vendors over the suit land;

17.2. But, in view of the evidence brought on record and also in view of the documents exhibited and relied upon by the plaintiff, the finding so arrived at by the learned first appellate court appears to unjustified. It appears from the evidence on record of the learned trial court that the plaintiff had bought the suit land from Sri Subhash Chandra Das, who executed a power of attorney, being deed No. 3152, dated 07.06.2006, in favour of one Sri Suman Das Gupta, to sell his land measuring 1 katha 5 lechas. However, the boundary given in the said power of attorney was incorrectly described for which rectification deed No. 10188, dated 18.07.2008, was executed. It also appears that Suman Das Gupta, being the attorney of Sri Subhash Chandra Das, ultimately sold the aforesaid 1 katha 5 lechas of land to the plaintiff by executing a registered deed of sale, bearing No. 17096, dated 17.12.2007. The boundary of the land was corrected in view of the rectification deed, and the dag number of the land purchased by Page No.# 22/29 him is 67 (old)/1999 (new) of K.P. Patta No. 25/139 (old) and 830(new) of village Jyotikuchi, under Mouza Beltola, in the district of Kamrup.

17.3. It also appears that the name of the earlier vendor Sri Ravi Paul and subsequent purchasers of the suit land, were duly mutated which confirms their possession and they have been paying the land revenue in respect of the suit land. A certificate was also issued during settlement operation, by the Settlement Office confirming mutation in the name of Sri Abhishek Shah, and the plaintiff has been possessing the suit land continuously by paying the land revenue.

17.4. It is fact that claim of title on the basis of Jamabandi and Chitha, records of right which has no evidentiary value are not proof of title. Mr. Chauhan, learned counsel for the respondent has rightly pointed this out during argument. And the decisions referred by him also strengthened his submission. In the case of Keshav Ram (supra) while answering a question, as to whether the entry in the settlement papers recording somebody's name could create or extinguish title in favour of the person concerned? Hon'ble Supreme Court has held that at any rate such an entry in the Revenue papers by no stretch of imagination can form the basis for declaration of title in favour the plaintiffs. Again in the case of Balwant Singh (supra) taking note of its earlier decision in Smt. Sawarni vs. Smt. Inder Kaur & Other (1996 (7) JT SC 580), Hon'ble Supreme Court has held that as noticed already, mutation entries will not convey or extinguish title in the property. In the case of Smt. Sawarni (supra), it was held as under:-

"Mutation of a property in the revenue record does not create or extinguish title nor has it nay presumptive Page No.# 23/29 value on title. It only enables the person in whose favour mutation is ordered to pay the land revenue in question. .........."

This Court also in the case of Gokul Ch. Das(supra) relying upon two decisions of Hon'ble Supreme Court in Guner Amarjit Singh vs. Pattern Chand reported in (1994) Supp(1) SCC 7 and also in the case of Nagarpalika Jind vs. Jagatsingh reported in (1995) 3 SCC 426, has held that in view of a series of decisions the established position of law is that claim of title on the basis of Jamabandi and Chitha, records of right which has no evidentiary value are not proof of title.

17.5. However, as held by Hon'ble Supreme Court in the case of Amarjit Singh (supra), if the entries are made in the regular course of duty, the entries may furnish presumptive rebuttable evidence of being correct. In the case in hand, this presumption remains unrebutted. Besides, as pointed out by Mr. Deka, the learned counsel for the appellant, apart from entries in the revenue record, jamabandi and revenue payment receipt and draft chitha (Ext.1); there are many other documents, including the land patta (Exhibit-15) to show that the plaintiff had acquired ownership and possession of the suit land and these are Exts.- 2, 3, 4, 5, 6, 7, 8, 9, 10, 11 & 12. Thus, there appears to be substance in the submission of Mr. Deka. In view of above, this Court afraid the decisions referred by Mr. Chauhan, learned counsel for the respondent would not come into his assistance. Though Mr. Chauhan submits that if Ext.2 is not believable then the entire case will go. But, in the given facts and circumstances, this Court finds no ground to disbelieve the same.

17.6. It also appears that Late Dandi Ram Kumar and Raheswar Kumar were the exclusive owner and possessor of the total land covered by Patta No. 25, Page No.# 24/29 and after disposal of land by various manner, a portion of land measuring 3 bighas 4 kathas 7½ lechas remained with Ananta Kumar, son of Dandi Ram Kumar and Sri Arun Kumar and Jagadish Kumar, both sons of Late Raheswar Kumar. And with a view to dispose of the aforesaid 3 bighas 4 kathas 7½ lechas of land, said Sri Ananta Kumar, Sri Arun Kumar and Sri Jagadish Kumar had jointly executed a power of attorney, appointing and empowering Sri Ranjit Kumar Dey, vide deed No. 5299, dated 16.10.1996. And Ranjit Kumar Dey, being attorney, sold 1 katha 5 Lechas of land out of the aforesaid total land to Ravi Paul, vide sale deed No. 3421/1998, dated 23.06.1998. And Ranjit Kumar Dey also delivered possession to Sri Ajit Chandra Das at the time of sale and also delivered possession to Sri Ravi Paul upon the land covered by the present boundary. It is also evident that Ravi Paul had been peacefully possessing the land for about six years and the same being sold to one Subhash Chandra Das, vide registered sale deed No. 5835, dated 03.08.2004, and he delivered possession to Sri Subhash Chandra Das. And Subhash Chandra Das, after purchasing the land kept the same exclusively under his possession for about two years, till the plaintiff bought the same. Thus, from the evidence so brought on record and the exhibits , i.e. Ext.1 i.e. draft chitha; Ext.2 i.e. power of attorney and Ext.3 i.e. the certified copy of the sale deed No. 3421/1998, dated 23.06.1998, and further exhibits, up to Ext.23 goes a long way to establish, at least by preponderance of probability, that the plaintiff had acquired ownership and possession of the suit land on the strength of Exts. 2, 3, 4, 5, 6, 7, 8, 9, 10, 11 & 12.

17.7. On the other hand, the evidence adduced by the defendant appears to be insufficient to establish as to how the seller in the sale deeds i.e. Ext.-A, Ext.-

Page No.# 25/29 B and Ext.-C became the owners of the suit land. The D.W.1 had admitted that he could not say on going through the Ext.-A, Ext.-B and Ext.-C as to who bought whose land. He even could not produce the sale deed by which Dandi Ram Das and Anowar Hussain bought the suit land. It also could not be proved that at the time of selling of the suit land, the vendors of Sunil Kar and Boloram Kar had ownership right over the suit land.

17.8. Thus, in given facts and circumstances on the record the first substantial question of law has to be answered in affirmative and accordingly, the same stands answered.

18. Further, it appears that the deed of rectification was executed on 18.07.2008, after detection of the mistake in the Ext.2. Indisputably, there is some delay in execution of the same. And here the second substantial question of law is involved. However, this delay in execution of correcting boundaries contained in the sale deeds (Exts. 3 and 11), to the considered opinion of this Court, does not raise any presumption against the validity of the title vested by the instrument. There appears to be unbroken chain of title of the plaintiff's predecessor-in-interest. And further it appears that the entire plot of land in question is identifiable and as such the requirement of Order 7 Rule 3 CPC stands satisfied with. Exhibit 15 is the patta comprising of only the suit land. Mr. Deka, the learned counsel for the appellant has rightly pointed this out in his argument and there appears to be substance in his submission.

18.1. Though the learned first appellate court had held that the suit land is not identifiable and Mr. Chauhan, learned counsel for the respondent also supported the said contention by referring some decisions, yet said submission left this Page No.# 26/29 Court unimpressed in view of the discussion made in the foregoing para. I have gone through the decision referred by him in the case of Gurunath Manohar Pavaskar (supra), wherein Hon'ble Supreme Court has held that it is for the plaintiffs to prove that there does not exist any ambiguity as regards description of the suit land in the plaint with reference to the boundaries as mentioned therein. Again in the case of Subhaga (supra), Hon'ble Supreme Court has held that a property can be identified either by boundary or by any other specific description is well established and that even if there was any discrepancy, normally, the boundaries should prevail.

18.2. Since in the case in hand, the boundary has been rectified by a rectification deed (Ext.-12), the suit land is clearly identifiable and as such the requirement of Order 7 Rule 3 CPC stands satisfied with. Therefore, this Court is unable to record concurrence with the finding so recorded by the learned first appellate court in this regard.

18.3. It is, however, true that as submitted by Mr. Chauhan, the learned counsel for the respondent, the plaintiff has to establish his case from his own evidence and documents and his case cannot stand on the weakness of the defendant's case. Though the learned trial Court had made some observation in respect of the weakness of case of the defendant, yet the same appears to be contrary to the established proposition of law. However, discarding the same also the other materials placed on record had gone a long way to establish the case of the plaintiff by preponderance of probability. Thus, this Court is of the view that the second and fifth substantial questions of law are involved herein and the same have to be answered in negative and answered accordingly.

Page No.# 27/29

19. It also appears that the plaintiff had filed amended plaint. And a bare perusal of the same indicates that the plaintiff had specifically stated the date of dispossession as 04.04.2009. However, the date so mentioned therein, eschewed consideration of the learned first appellate court. Therefore, the finding so recorded by the learned first appellate Court that there was omission to mention the date of dispossession, is contrary to the amended pleading and consequently incorrect, though however, specific time has not been mentioned therein. And here involves the third substantial question of law and in the given facts and circumstances on the record, the same has to be answered in affirmative and stands answered accordingly.

20. Further, it appears that the plaintiff, through his exhibits and also though the evidence adduced by his witnesses, clearly established that he was under

the possession of the suit property after purchase of the same continuously and was paying land revenue and exhibited land revenue receipts to support his contention, and he also established his dispossession from the suit land on 04.04.2009.

21. Also, the evidence of the defendant that he has been residing in the suit land by constructing a house with his family members and letting some of the land to tenants, established a factum of dispossession, and even if the possession and dispossession could not have been proved by the plaintiff, he could not have been non-suited as the title over the land is clearly established by the Exts. 1, 2, 3, 4, 7, 8 & 11 and also by the revenue paying receipt (Ext.6) and periodic patta (Ext.15).

22. Though a contention is being made that as many as eight tenants were there in Ext.1 and as per Section 6 of the Assam Tenancy Act, 2021, tenants have their right, title and interest and they are residing over the suit land for Page No.# 28/29 more than thirty years and the learned first appellate Court also held that unless tenancy is forfeited in compliance with Section 50 of the Assam (Temporarily Settled Areas) Tenancy Act, it is to be presumed that the land under the disputed dag and patta is still in occupation of the tenants and that the pleadings of the plaintiff was silent regarding the status of the tenants, whose possession, revealed to be more than 36 years old from the year 1973, till the date of filing of the suit in the year 2009, and consequently held that plaintiff had failed to prove the possession of the original pattadars, not to speak of his own possession over the land, covered under Patta No. 25, Dag No. 67, yet, it appears that it was not the case of any of the parties and no issue was framed on this count by the learned trial court. Moreover, the finding, so arrived at on the basis of entries in the Chitha by the learned first appellate court, appears to be unacceptable in view of the discussion and finding recorded in the foregoing para.

23. Under the aforementioned facts and circumstances, this Court finds that the fourth substantial question of law is not involved herein and even it involves, in the given facts and circumstances, the same has to be answered in negative. And accordingly, the same stands answered.

24. I have carefully considered the submissions of Mr. Chauhan, the learned counsel for the respondent and gone through the other decisions referred by him. There is no quarrel at the Bar about the proposition of law laid down in the cases referred Mr. Chauhan. But, in the given factual matrix, the same are found to be not applicable in all force, and therefore, detail discussion of the same are found to be not necessary to decide the present appeal.

25. In view of the findings recorded herein above, the impugned judgment and decree dated 30.05.2022, so passed by the learned first appellate Court, in Page No.# 29/29 setting aside the judgment and decree dated 04.06.2016, passed by the learned trial Court, is interfered with being erroneous, arbitrary and illegal. Accordingly, the impugned judgment and decree of the learned first appellate court, dated 30.05.2022, stands set aside and quashed. Consequently, the judgment and decree dated 04.06.2016, passed by the learned trial Court stands restored and affirmed.

26. In terms of above, this second appeal stands disposed of. Send down the records of learned Courts below along with a copy of this judgment and order. The parties have to bear their own costs.

JUDGE Comparing Assistant