Allahabad High Court
Mt. Rajwanta Kuer vs Mahabir Rai on 19 November, 1930
Equivalent citations: AIR1931ALL205, 129IND. CAS.559, AIR 1931 ALLAHABAD 205
JUDGMENT Dalal, J.
1. An objection was raised by Mr. Pandey on behalf of the opposite party that no revision lay. This was a suit brought by the plaintiff Mahabir Rai under Section 9, Specific Relief Act, for recovery of possession on the ground that he was dispossessed without his consent from immovable property within the period of limitation permitted under that section. The plaintiff's suit was decreed. No appeal can lie from a decree in such a suit and therefore the defendant applied by way of revision. Two rulings were cited by learned Counsel : Jwala v. Ganga Prasad [1908] 30 All. 331 and Ram Kishan Das v. Jai Kishan Das [1911] 33 All. 647. In neither case the question of jurisdiction was raised. Both cases were decided on the ground that it was open to the defendant to sue to establish his title to such property and to recover possession thereof. In the present case there is no such remedy open to the defendant. The plaintiffs alleged that he was the mortgagee of occupancy land. The mortgages were subsequent to 1901 and so prohibited by law. The defendant alleged that the plaintiff was a sub-tenant. On the basis of this allegation she sued in the revenue Court for the ejectment of the plaintiff, and it was in pursuance of a decree obtained in that suit that the plaintiff was ejected. The title of the defendant to be a tenant as against the plaintiff sub-tenant has already been established by a proper suit in the revenue Court, and there is no further remedy open to her in pursuance of the present decree of the trial Court of civil jurisdiction. In my opinion this application does lie.
2. The second question is whether the civil. Court has jurisdiction. The civil Court has jurisdiction to try a suit where any person is dispossessed without his -consent from immovable property otherwise than in due course of law. The contention of the defendant is that the plaintiff was not dispossessed otherwise than in due course of law, but that he was dispossessed in due course of law by a revenue Court which held as that Court had jurisdiction to do as regards agricultural land, that the plaintiff was the defendants' sub-tenant. The learned Judge of the trial Court has quoted certain rulings: Rudrappa v. Narzingrao [1905] 29 Bom. 213 and Roshanullah v. Hajir Mahomed [1915] 18 I.C. 727. What he has said on the authority of these two rulings is:
The phrase means the regular normal process and effect of the law operating on a matter which has been laid before it for adjudication. Thus it appears that oven if a man is dispossessed through a law Court, still that dispossession would not be in due course of law if the process employed was one that ought pot to have been followed.
3. Following up these observations the ejectment of the plaintiff must be held to have been in due course of law. The process employed by the defendant was a correct one of suing in the revenue Court for the ejectment of a sub-tenant. It was a regular normal process of a revenue Court to order the ejectment of a subtenant from agricultural land. The revenue Court had jurisdiction to adjudicate upon the matter. It was pointed out that when both the defendant and the plaintiff equally broke the law forbidding mortgage of an occupancy holding the defendant could not obtain possession without paying the mortgage charges of the plaintiff. That however is a point for the consideration of the revenue Court. The authority of the revenue Court thereby is not shaken in ejecting a sub-tenant. It is not as if the mortgages were valid ones and the revenue Court would have no authority to brush aside valid mortgage transactions.
4. In the result I am of opinion that no suit under Section 9, Specific Relief Act, lay to the Munsif's Court, and he had exercised jurisdiction not vested in him. The application is decreed with costs and the plaintiff's suit is dismissed with costs in all Courts.