Supreme Court of India
Navinchandra Ramanlal vs Kalidas Bhudarbhai And Anr on 21 February, 1979
Equivalent citations: 1979 AIR 1055, 1979 SCR (3) 329, AIR 1979 SUPREME COURT 1055, 1979 UJ (SC) 374, (1979) 3 SCR 329 (SC), 1979 3 SCR 329, 20 GUJLR 715, 1979 (4) SCC 75
Author: D.A. Desai
Bench: D.A. Desai, P.N. Shingal
PETITIONER:
NAVINCHANDRA RAMANLAL
Vs.
RESPONDENT:
KALIDAS BHUDARBHAI AND ANR.
DATE OF JUDGMENT21/02/1979
BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
SHINGAL, P.N.
CITATION:
1979 AIR 1055 1979 SCR (3) 329
1979 SCC (4) 75
CITATOR INFO :
RF 1991 SC1538 (9)
ACT:
Bombay Tenancy & Agricultural Lands Act, 1956-Ss. 43C
and 88(1)(b)-Scope of.
HEADNOTE:
Sections 43C and 88 of the Bombay Tenancy and
Agricultural Lands Act, 1948 exempted certain lands from the
operation of the Act. Section 43C provided that nothing in
s. 32 to s. 32R (both inclusive) and s. 43 shall apply to
lands in the "area within the limits" of a Municipal
Corporation constituted under the Bombay Provincial
Municipal Corporations Act, 1948. The Gujarat Amendment Act,
1965 substituted the words "areas which on the date of
coming into force of the Amending Act, 1956 and within the
limits of" for the words "areas within the limits of"
occurring in the original section. Similarly s. 88(1) (b)
conferred power on the State Government to exempt land from
the operation of the provision of the Act which the State
Government may, from time to 1 time, by notification in the
official Gazette, specify as being reserved for non-
agricultural or industrial development. The Amendment Act,
36 of 1965 engrafted a proviso to cl. (b) of s. 88(1),
providing that if after a notification in respect of any
area specified in the notification is issued under the said
clause, whether before or after the commencement of the
Bombay Tenancy and Agricultural Lands Act, 1965 the limits
of the area so specified are enlarged on account of the
addition of any other area thereto, then, merely by reason
of such addition the reservation as made by the notification
so issued shall not apply and shall be deemed never to have
applied to the area so added.
The appellant was the owner of survey No. 165 situated
within the revenue limits of village Acher near Ahmedabad.
For sometime prior to 1946 the respondent had been a tenant
of this land. By virtue of the provisions of the Bombay
Tenancy Act, 1939 the respondent became a protected tenant
and continued to be so under the Tenancy Act, 1948. The
Amendment Act of 1956 provided for the transfer of ownership
of the land from the landlord to the tenant by operation of
law. The day was styled as tillers' day. Under this section
every tenant was deemed to have purchased from his landlord
free from all encumbrances subsisting thereon on the
tillers' day the land held by him as tenant. By virtue of
this provision the tenant claimed himself to be the owner of
the land
On August 9, 1956 the Government issued a notification
specifying the area within the limits of the Municipal
Corporation of Ahmedabad as being reserved for urban non-
agricultural and industrial development. This notification
was superseded by another notification dated the 14th
February, 1957 by which the Government specified, amongst
others, the areas within the limits of the Municipal
Corporation of the city of Ahmedabad as being reserved for
the above mentioned purpose. Subsequently the Government
extended the limits of the Ahmedabad Municipal Corporation
by reason of which survey
330
No. 165 which was formerly outside the Municipal limits, was
included within the area of the Municipal Corporation of
Ahmedabad as from May 30, 1959.
In an inquiry by the Agricultural Lands Tribunal for
determining the purchase price of the land the appellant-
landlord contended before the Tribunal that in view of
s.88(1)(b) read with the notification of February 14, 1957
the land (survey No. 165) was exempt from the operation of
the 1948 Act and that the inquiry should be dropped. This
contention was negatived and the appeal by the landlord
failed. In revision preferred by the landlord, the Revenue
Tribunal was of the opinion that not merely the lands which
were in the Ahmedabad Municipal Corporation area at the date
of the notification would be exempted from the operation of
the Tenancy Act but the exemption would also extend to the
lands brought within the Corporation area from time to time
without any fresh notification for reservation.
In the respondents-tenants' writ petition the High
Court held that the exemption would apply only to the lands
included within the limits of the Municipal Corporation as
on the date of the notification and in the absence of fresh
reservation by a fresh notification the land included in the
Municipal area on extension of the limits of the Municipal
Corporation subsequent to the notification would not enjoy
the exemption from the operation of the Tenancy Act.
Dismissing the appeal,
^
HELD: 1 (a) From the language of the amendments made in
s. 43C and s.88(1)(b) it is clear that both the amendments
are retroactive from August 1, 1956 i.e. from the date the
Bombay Tenancy and Agricultural Lands (Amendment) Act 1956
came into force. In other words the amended s.43C and s.
88(1)(b) with its proviso will have to be read as if they
have been introduced in their amended form from August 1,
1956. [336 A-B]
(b) The land of survey No. 165 would be governed by the
Tenancy Act, 1948. The land which was originally within the
revenue limits of the village was included in the area of
the Ahmedabad Municipal Corporation from May 30, 1959. When
the amended s. 43C and s. 88(1) (b) with its proviso came
into force on August 1, 1956, the land not being in the
Municipal Corporation area, would not enjoy the exemption as
conferred on the land within the Municipal Corporation area
by the notification issued on August 9, 1956 superseded by
the subsequent notification of February 14, 1957. [336D-E]
2(a) The respondent was a tenant on the tillers' day
and has by operation of law become the owner and a deemed
purchaser. [338 F]
(b) The land (Survey No. 165) was not within the
Municipal Corporation area either on February 14, 1957, the
date on which the exemption was granted or on August 1, 1956
when Bombay Act XIII of 1956 was put into operation or on
April 1, 1957 the tillers' day when title to land would
stand transferred to the tenant by sheer operation of law
without anything more. Therefore the Notification dated
February 14, 1957 would not cover the land which was at the
date of the issue of the Notification not included in
Ahmedabad Municipal Corporation area. Subsequent extension
of the area of Municipal Corporation would not ipso facto
qualify the lands falling within the extended area for
exemption in view of the proviso to s.88(1)(b) and the
opening word of s. 43C, both of which clearly recite that
the exemp-
331
tion would apply to the land included in the Municipal
Corporation area on August 1, 1956, the date on which the
Bombay Act 13, 1956 came into force and not to any
subsequently added area to the area of Municipal
Corporation. Since the land was brought within the Municipal
Corporation area after August 1, 1956 the Notification dated
February 14, 1957 would not cover such added or extended
area and there would be no exemption under that Notification
for the land in the extended area. [338B-E]
(c) The ratio in the decisions in Mohanlal Chunilal
Kothari v. Tribhovan Haribhai Tamboli [1963] 2 S.C.R. 707
and Sidram Narasappa Kamble v. Sholapur Borough Municipality
[1966] 1 S.C.R. 618 would not apply because those cases
turned upon the construction of s.88(1)(b) as it stood at
the relevant time. Presumably in order to combat the effect
of some judgments which purported to lay down that the
exemption once granted would apply to any area that may be
included in the Corporation area at a date much later to the
date of the issue of the Notification, the amendment of s.
88(1)(b) was made. The law having undergone substantive
amendment bearing on the subject, the earlier decision would
be of no assistance. [339 A-D]
Mohanlal Chunilal Kothari v. Tribhovan Haribhai Tamboli
[1963] 2 S.C.R. 707 and Sidram Narasappa Kamble v. Sholapur
Borough Municipality [1966] 1 S.C.R. 618 held inapplicable.
JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 2200 of 1969.
Appeal by Special Leave from the Judgment and Decree dated 26/28th March, 1969 of the Gujarat High Court in S.C.A. No. 543 of 1964.
J. N. Shroff, R. P. Kapur and H. S. Parihar for the Appellant.
J. C. Shah and Vineet Kumar for the Respondents. The Judgment of the Court was delivered by DESAI, J.-This appeal by special leave arises from a judgment rendered by the Gujarat High Court in Special Civil Application No. 542 of 1964 filed by the present respondent No. 1 against the present appellant contending that the land involved in the dispute is not exempt from the operation of the Bombay Tenancy and Agricultural Lands Act, 1948 (`Tenancy Act' for short).
A brief recital of the facts will put the point of law raised herein in proper perspective. Appellant is the owner of Survey No. 165 measuring 2 acres 21 gunthas situated in Village Acher, City Taluka, District Ahmedabad. Respondent is and has been the tenant of this land since before 1946. He became a protected tenant under the Bombay Tenancy Act 1939 and his name appeared in the Register to protected tenants maintained under that Act. On the introduction. Of the Tenancy Act of 1948 the respondent continued to be the protected tenant under it. A very comprehensive amendment was made the Tenancy Act of 1948 by the Bombay Tenancy and Agricultural Lands (Amendment) Act, 1956 (Bombay Act XIII of 1956) (`1956 332 Act' for short). Section 32 as amended by 1956 Act provided for transfer of ownership of the land from a landlord to the tenant of the land by operation of law. The day was styled as `tiller's day' and section 32 provided that subject to the other provisions of the section and provisions of the next succeeding section every tenant shall be deemed to have purchased from this landlord free from all encumbrances subsisting thereon on the said day, the land held by him as tenant. The land involved in this appeal was one to which the Tenancy Act of 1948 as amended by the Amending Act of 1956 applied and by the operation of law the tenant-the respondent claimed to be the owner of the land.
Section 88 of the Tenancy Act of 1948 as it stood at the relevant time provided for exemption of certain lands from its provisions, one such exemption being in respect of any area which the State Government may, by notification in the official Gazette, specify as being reserved for urban non-agricultural or industrial development. Armed with this power the Government issued Notification No. TNC/5156/101955-F dated 9th August, 1956 whereby amongst others the Government specified the area within the limits of the Municipal Corporations of the cities of Poona and Ahmedabad as being reserved for urban non-agricultural and industrial development. This Notification was superseded by another Notification No. TNC/5156/169426-M dated 14th February 1957 whereby the Government specified amongst others the areas within the limits of the Municipal Corporations of the cities of Poona and Ahmedabad as being reserved for the above-mentioned purpose. Neither of the Notifications at the date of issue had any relevance to the land involved in this appeal because it was not situated within the area of the Municipal Corporation of Ahmedabad.
Subsequently the Government extended the limits of Ahmedabad Municipal Corporation whereby Acher Village in which Survey No. 165 is situated was included in the area of Municipal Corporation of Ahmedabad on and from 30th May, 1959.
In January 1960 Agricultural Lands Tribunal having jurisdiction over the area wherein the Survey No. 165 is situated, commenced an enquiry under s. 32G of the Tenancy Act of 1948 for determining the purchase price of the land on the footing that under s. 32 respondent/tenant has become the deemed purchaser of it. In the course of this enquiry the appellant landlord gave an application that the land in respect of which the enquiry is being held is now included within the limits of Municipal Corporation at Ahmedabad and hence in view of s. 88(1) (b) read with the Notification dated 14th February, 333 1957, it was exempted from the operation of ss. 1 to 87 of the Tenancy Act of 1948 and, therefore, the enquiry should be dropped. The Agricultural Lands Tribunal rejected the application of the appellant-land-landlord and proceeded further with the enquiry. The appellant-landlord appealed to the Collector which mer with the same fate. Appellant - carried the matter to the Gujarat Revenue Tribunal. The Revenue Tribunal was of the opinion that on a true and correct interpretation of s. 88(1)(b) read with the relevant notification, not merely the lands which were in Ahmedabad Municipal Corporation area at the date of the Notification would be exempted from the operation of the Tenancy Act but the exemption would also extend to the lands brought within the Corporation area from time to time without any fresh C N Notification for reservation and accordingly allowed the Revision Application of the appellant-landlord and directed that the enquiry under s. 32G be dropped. The respondent no. 1-tenant approached the High Court of Gujarat under Article 227 of the Constitution. The High Court held that the exemption would apply only to the lands included within the limits of the Municipal Corporation of Ahmedabad as on the date of Notification and in the absence of the fresh reservation by a fresh notification the lands included in the Municipal area on extension of the limits of the Municipal Corporation Subsequent to the Notification would not be exempted from the operation of the Tenancy Act. In reaching this conclusion one aspect that impressed the High Court was that while power to exempt the land from the operation of the Tenancy Act vests in the Government, the area of the Municipal Corporation may be extended by the Corporation authority and if to such extended area the exemption were to apply, the power of granting exemption would be enjoyed by Municipal Corporation which was not the legislative delegate and on which the power to exempt was not concerned and simultaneously, the legislative delegate, namely, State Government would completely abdicate its function. This aspect is specifically referred to as it proceeds on an erroneous assumption that Municipal Corporation can extend its own area. A reference to section 3 of the Bombay Provincial Municipal Corporation Act would show that unless the State Government in exercise of the power conferred upon it, extends the limits, the Municipal Corporation on its own cannot extend the limit. The assumption being incorrect, it cannot be called in aid of the conclusion reached by the High Court. Mr. J. C. Shah for the respondent, however, frankly stated that he could not support the aforementioned reason of the High Court and, therefore, the Court should ignore it. We would say no more about it. In accordance with its opinion that 334 the land falling in the subsequently extended limit would not enjoy the benefit of exemption, the High Court quashed the order of the Gujarat Revenue Tribunal and directed the authority under the Tenancy Act to proceed further with the enquiry under s. 32G.
Mr. I. N. Shroff, learned counsel who appeared for the appellant urged that the High Court was in error in putting a narrow construction on s. 88(1) (b) because the power to exempt an area situate within the Municipal Corporation limit was to be exercised for urban non-agricultural or industrial development and that once such power is exercised, it should cover the entire area situate within the limits of Municipal Corporation at any given point of time, and this construction adopted by Gujarat Revenue Tribunal deserves acceptance by this Court as it effectuates the purpose for which power is conferred. It was further contended that once a Notification exempting the land from the operation of the Tenancy Act is issued under s. 88(1)
(b), the exemption would become operative retrospectively and no vested right could thereafter be claimed.
The contention raised by Mr. Shroff would have necessitated examination of the scheme of the various provisions of the Tenancy Act as has been done by the High Court but in our opinion the High Court unnecessarily undertook this exercise wholly overlooking and by passing two important amendments introduced in the relevant provisions of the Tenancy Act of 1948, viz., 43C and 88(1) both of which were in force at the time when the petition was heard and upon proper construction both amendments being retroactive in their operation from the commencement of the Amendment Act of 1956 which came into force on 1st August, 1956 would have clinched the issue. Therefore, it is not necessary to examine the contention from the angle from which the High Court has done but the contention of Mr. Shroff can be disposed of by a mere reference to the two relevant provisions.
The two sections relevant for considering the exemption from the operation of the Tenancy Act of 1948 are 43C and
88. Section 43C as it stood before its amendment by Gujarat Act 36 of 1965 read as under:
"43C. Nothing in ss. 32 to 32R, both inclusive, and 43 shall apply to lands in the areas within the limits of-
(a) xxx xxx xxx xxx
(b) Municipal Corporation constituted under Bombay Provincial Municipal Corporations Act, 1948".
Section 88(1)(b) as it stood prior to the introduction of a proviso by Gujarat Act 36 of 1965 reads as under:
335"88.(1) Save as otherwise expressly provided in sub-s. (2) nothing in the foregoing provisions of this Act shall apply-
(a). x x x x
(b) to any area which the State Government may from time to time by Notification in the official gazette specify as being reserved for non-agricultural or industrial development".
The Tenancy Act of 1948 was amended by the Bombay Tenancy and Agricultural Lands (Gujarat Amendment) Act, 1965, (Gujarat Act 36 of 1965). Section 7 of the Amendment Act of 1965 reads as under:-
"7. Amendment of section 43C of Bom. LXVII of 1948-In section 43C of the principal Act, for the word `areas within the limits of', the words `areas which on the date of the coming into force of the Amending Act, 1955 are within the limits of' shall be substituted and shall be deemed to have been substituted with effect on and from 1st August, 1956".
Section 18 of the Amending Act reads as under:
"18. Amendment of section 88 of Bom. LXVII of 1948-In section 88 of the principal Act,-
(1) in sub-section (1),
(i) x x x x x x x x x
(ii) to clause (b) the following provision shall be added, namely:-
Provided that if after a notification in respect of any area specified in the notification is issued under this clause, whether before or after the commencement of the Bombay Tenancy and Agricultural Lands (Gujarat Amendment) Act, 1965 (Guj. 36 of 1965), the limits of the area so specified are enlarged on account of the addition of any other area thereto, then merely by reason of such addition, the reservation as made by the notification so issued shall not apply and shall be deemed never to have applied to the area so added, notwithstanding anything to the contrary contained in any judgment, decree, or order of any court, tribunal or any other authority".336
Both these amendments to the Principal Act were introduced by Gujarat Act 36 of 1965 which came into force from 29th December, 1965. However, looking to the language of the amendments made in s. 43C and s. 88(1)(b), both the amendments are retroactive from 1st August 1956, i.e. from the date Bombay Act 13 of 1956 came into force. In other words, amended s.43C and s.88(1)(b) with its proviso will have to be read as if they were introduced in that very form from 1st August, 1956.
Having noticed the amendments let us look to its impact on the question of application of the Tenancy Act of 1948 to the lands included in the Municipal Corporation area of Ahmedabad after 1st August, 1956.
Indisputably, Survey No. 165, the land involved in this appeal, being situated within the revenue limits of Acher Village, was included in the area of Ahmedabad Municipal Corporation from 30th May, 1959. Therefore, on 1st August 1956 when the amended sections 43C and 88(1)(b) with its proviso as amended by Act 36 of 1965 came into force, the land being not in Municipal Corporation area, would not enjoy the exemption as conferred on the land within the Municipal Corporation area by the Notification issued on 9th August, 1956, superseded by the subsequent Notification dated 14th February, 1957 in exercise of the power conferred by s. 88(1) (b). Accordingly, this land Survey No. 165 would be governed by the Tenancy Act of 1948. The consequences of the application of the Tenancy Act of 1948 to land Survey No. 165 may now be examined.
By Bombay Act 13 of 1956 a revolutionary amendment of far reaching consequence was made in the Tenancy Act of 1948 and the amended Act came into force with effect from 1st August, 1956.
The most important provision of the Amending Act was s. 32 as amended by the Amending Act which provided for transfer of the ownership of land by operation of law from the landlord to the tenant. The title to the land which vested in the landlord on 1st April, 1957, the tiller's day, passed to the tenant by operation of law. What is the effect of this transfer of title was examined by this Court in Sri Ram Ram Narain Medhi v. State of Bombay.(1) The Court held as under.
"The title of the landlord to the land passes immediately to the tenant on the tiller's day and there is a completed purchase or sale thereof as between the landlord and the tenant. The tenant is no doubt given a locus penitentiae and an option of declaring whether he is or is not willing to 337 purchase the land held by him as a tenant. If he fails to appear or makes a statement that he is not willing to purchase the land, the Tribunal shall by an order in writing declare that such tenant is not willing to purchase the land and that the purchase is ineffective. It is only by such a declaration by the Tribunal that the purchase becomes ineffective. If no such declaration is made by the Tribunal the purchase would stand as statutorily effected on the tiller's day and will continue to be operative, the only obligation on the tenant then being the payment of price in the mode determined by the Tribunal. If the tenant commits default in the payment of such price either in lump or by instalments as determined by the Tribunal, s. 32M declares the purchase to be ineffective but in that event the land shall then be at the disposal of the Collector to be disposed of by him in the manner provided therein. Here also the purchase continues to be effective as from the tiller's day until such default is committed and there is no question of a conditional purchase or sale taking place between the landlord and tenant. The title to the land which was vested originally in the landlord passes to the tenant on the tiller's day or the alternative period prescribed in that behalf. This title is defeasible only in the event of the tenant failing to appear or making a statement that he is not willing to purchase the land or committing default in payment of the price thereof as determined by the Tribunal. The tenant gets a vested interest in the land defeasible only in either of those cases and it cannot therefore be said that the title of land lord to the land is suspended for any period definite or indefinite".
If the effect of the land being governed by s. 32 on tiller's day is to transfer the title of the landlord to the tenant by operation of law, defeasible only in the event of tenant declining to purchase the land or committing default in payment of price as determined by the Tribunal, the next question is: if the land is subsequently brought within the Municipal Corporation area which area enjoys the exemption under s. 88(1)(b), would the vested title be vested:
This question can be answered shortly by referring to the amended s. 43C and s. 88(1) (b) with its proviso. both of which clearly assert that the exemption granted under s. 88(1)(b) by a Notification 338 issued by the Government would enure for the benefit of the land which was within the Municipal Corporation area on 1st August, 1956 and in no case the additional area which may be included within the Municipal Corporation area after 1st August, 1956 would enjoy the exemption granted by the Notification unless a fresh Notification is issued. Admittedly, since 14th February, 1957 no fresh Notification is issued. The land bearing Survey No. 165 was not within the Municipal Corporation area either on 14th February, 1957, the day on which exemption was granted, or on 1st August, 1956 when Bombay Act VIII of 1956 was put into operation or on 1st April, 1957, the tiller's day, when title to land would stand transferred to the tenant by sheer operation of law without anything more. Therefore, the Notification dated 14th February, 1957 would not cover the land which was at the date of the issue of the Notification not included in Ahmadabad Municipal Corporation area. Subsequent extension of the area of Municipal Corporation would not enjoy the benefit of exemption in view of the proviso to s. 88(1) (b) and the opening words of s. 43C both of which clearly recite that the exemption would apply to the land included in the Municipal Corporation area on 1st August, 1956, the day on which Bombay Act 13 of 1956 came into force, and not to any subsequently added area to the area of Municipal Corporation. Land bearing Survey No. 165 was brought within the Municipal Corporation area after 1st August, 1956 and, therefore, the Notification dated 14th February, 1957 would not cover such added or extended area and there would be no exemption under that Notification for the land in the extended area.
If the land bearing Survey No. 165 does not enjoy the benefit of exemption under s. 88(1) (b) and it being agricultural land in respect of which the respondent was tenant on the tiller's day, the respondent has, by operation of law, become the owner and is a deemed purchaser. The Agricultural Lands Tribunal would have to proceed with the enquiry to determine the price as required by s. 32G.
Mr. Shroff, however, contended that the decisions of this Court in Mohanlal Chunilal Kothari v. Tribhovan Haribhai Tamboli,(1) and Stdram Narsappa Kamble v. Sholapur Borough Municipality,(2) would clearly indicate that whenever a Notification under s. 88(1) (b) is issued by the appropriate Government granting exemption to any area from the operation of the Tenancy Act for the purposes mentioned in the sub-section, such exemption will apply retrospectively.339
and no vested right under the Tenancy Act 1948 or even one under the Bombay Tenancy Act, 1939, could be claimed by any one. It is not necessary to examine this contention because subsequent to the later decision in Sidram Narsappa Kamble (supra) the Tenancy Act of 1948 was amended by Gujarat Act 36 of 1965 making it abundantly clear that if there is any Notification exempting any area from the operation of the Tenancy Act issued by the appropriate Government under s.
88(1) (b), the exemption would enure for the benefit of that area included in the Municipal Corporation as on 1st August, 1956 and in the absence of a fresh Notification such exemption would not be available to the extended or area added to the area of Municipal Corporation and this amendment is made effective notwithstanding any judgment, order or decision of the Court or Tribunal to the contrary. Presumably, in order to combat the effect of some judgments which purported to lay down that the exemption once granted would apply to any area that may be included in the Corporation area at a date much later to the date of issue of the Notification, the amendment was made. Accordingly, law having undergone a substantive amendment bearing on the subject, the ratio in the decision of Mohonlal Chunilal Kothari and Sidram Narsappa Kamble (supra) which turned upon the construction of s. 88(1) (b) as it stood at the relevant time, would not be of any assistance.
Therefore, for the reasons herein stated, this appeal fails and is dismissed with costs.
N.K.A. Appeal dismissed.
340