Allahabad High Court
Kanchan Kumar Chaudhary vs District Judge, Mau And Others on 1 May, 1998
Equivalent citations: 1999(1)AWC152, 1998 ALL. L. J. 2061, 1998 A I H C 4862, (1999) 1 ALL WC 152, (1998) REVDEC 610, 1998 ALL CJ 2 852
Author: D. K. Seth
Bench: D.K. Seth
JUDGMENT D. K. Seth, J.
1. By the order dated 23.11.1995 passed by the learned Civil Judge, Junior Division, Mau, in Original Suit No. 1796 of 1995, the preliminary issue as to whether the suit for Injunction without any relief being sought for declaration on adjudication of title would abate by reason of Section 5 (2) of the U. P. Consolidation of Holdings Act. 1953, (hereinafter referred to as the said Act) or whether such suit is barred before the civil court in view of Section 49 of the said Act, was decided in favour of the plaintiffs " holding that the suit as framed was maintainable before the civil court. A revision being Civil Revision No. 16 of 1996 was preferred by the petitioner. By an order dated 18.2.1998 learned District Judge, Mau had dismissed the revision affirming the order of the learned Munslf. These two orders have been challenged through this writ petition.
2. Sri Navin Srivastava, learned counsel for the petitioner in support of the writ petition submitted that the relief of injunction is based on title and interest of the plaintiff in the land in respect of which a notification under Section 4 of the said Act has been issued and as such by reason of Section 5 (2) the suit instituted through the plaint drafted very craftily should abate Inasmuch as though no relief with regard to declaration of title or adjudication of interest has been sought for, but in effect the plaintiff has claimed title in respect of the land. Therefore, in order to grant injunction the question of title or adjudication of interest is involved in the suit and therefore is hit by the provisions of Section 5 (2) of the said Act. On the similar ground he contends that in view of Section 49 such suit cannot be maintained before the civil court. He relied on two decisions of this Court in support of his above contention. The two cases he relied on are Bachchu Lal v. Ram Sajiwan, 1993 RD 393 and Smt. Barsatiya v. District Judge, 1984 All LJ490.
3. Sri Ramesh Singh, learned counsel for the respondents, on the other hand contends that the two decisions cited by the learned counsel are single Judge decision which are contrary to the decisions of this Court rendered by Division Bench as well as that of Hon'ble Supreme Court. The ratio decided therein therefore does not hold good and stands impliedly overruled. In support of his contention he relied on the decision in the case of Banwari Lal v. Tulsiram, 1979 RD 136 and Smt. Krishna Kumari and others v. Shiv Kumar, 1987 RD 399, of this Court and Hiralal and another v. Garjan Singh and others. 1990 (1) CRC 466, rendered by Supreme Court. He contends that in the suit no relief with regard to declaration of title or adjudication of interest has been sought for. Injunction is to be passed on the basis of title asserted by the plaintiff and therefore within the ambit of the plaint there is no scope for adjudication of right, title or interest of the plaintiff in respect of the property. As such, according to him in such a situation Section 5 (2) has no manner of application. On the same analogy Section 49 also cannot stand in the way. Relying on the decision cited by him he contends that even if the question of title may come up for the purposes of grant of injunction, but that does not involve any adjudication, a finding of fact that whether the plaintiff has title or not, is only incidental to the grant of injunction without involving any adjudication to the right, title or Interest. The moment it is necessary to adjudicate right, title or interest on the basis of defence that might be raised in that event the suit would fall in the absence of any relief of declaration, in turn would attract application of Section 5 (2) and Section 49. In the present case the plaintiff having asserted title, there is no scope of adjudication of title. Therefore, the order passed by the Civil Judge as well as by the District Judge in the suit and revision respectively are perfectly justified.
4. I have heard both the learned counsels for the parties at length.
5. A perusal of copy of the plaint which is Annexure-3 indicates that the plaintiff had prayed for injunction against the defendants restraining them from interfering with the possession of the plaintiff in respect of the suit property. In the plaint, no prayer or declaration or adjudication of title has been asked for. Thus, the suit is a simple suit for injunction without calling for any adjudication of right, title or interest in the property.
6. Section 5 (2) of the said Act provides that upon publication of notification under Section 4 (2), every proceedings particulars whereof are described in clause (a) thereof, if pending, shall stand abated. The class of such proceedings as mentioned in clause (a) have been enunciated as "proceedings for the correction of records and every suit and proceedings in respect of declaration of rights or interest in any land lying in the area, or for declaration or adjudication of any other right in regard to which proceedings can or ought to be taken under this Act." Thus, we find that the application of Section 5 (2) is confined to the suit or proceedings involving (a) correction of records, (b) declaration of rights or interest in any land within the area, and (c) declaration or adjudication of any other right that can or ought to be adjudicated in a proceeding under the provisions of the said Act. Since the provision specifies the kind of cases which would abate, the description thereof appears to be exhaustive and not inclusive. Therefore, it applies only to the proceedings as mentioned in clause (a) and it cannot be stretched to any proceedings which do not come within clause (a).
7. Section 49 of the said Act creates a bar of the civil court in entertaining a suit or proceedings which involves, (a) declaration and adjudication of rights of a tenure-holder in respect of the land within the area covered under the notification under Section 4 (2), (b) adjudication of any other right that arises out of consolidation proceedings and in regard to which a proceeding could or ought to be taken under the said Act, and (c) proceedings with respect to rights in such land or with respect to any other matters for which proceedings could or ought to be taken under the said Act. In this section also, the bar provided is in respect of categories or class of proceedings or suit as has been specified in the section itself. The very scheme of the section shows that the same is exhaustive and not inclusive. Therefore, any class of proceedings or suits which do not fit in the description provided in Section 49, cannot be brought within the purview of Section 49 to exclude the jurisdiction of the civil court. The jurisdiction of the civil court can be excluded only through specific enactment or legislation which may be direct or implied. A reading of Section 49 does not indicate that it bars the jurisdiction impliedly of any other class on proceedings or suit other than those mentioned in the said section as is the case in respect of Section 5 (2) (a) as observed earlier.
8. Thus, both Sections 5 (2) and 49 of the Act operate with the same object but deals with two distinct and different field, but in respect of same class of cases. While Section 5 (2) deals with pending cases. Section 49 deals with institution of cases. Both the sections are complementary to each other for the self same object in two different situations. Inasmuch as Section 5 freezes pending cases while Section 49 forbids institution of fresh cases of the class of cases enumerated therein which are common in both. Both are part of the same scheme.
9. The above view is supported by the ratio decided in the case of Agricultural and Industrial Syndicate v. State of U. P., AIR 1971 All 134 : .1970 ALJ 1319, Gaon Sabha v. Surender Singh, 1974 RD 283 and Ram Charan v. State of U. P., 1979 ALJ 166, in which similar view was expressed.
10. The provisions of Sections 5 (2) and 49 of the Act exclude the jurisdiction of civil court as indicated In Section 9 of the Code of Civil Procedure. This exclusion is an exception to the jurisdiction of the civil court which is otherwise empowered to decide all suits of civil nature. Statute providing exception and excluding jurisdiction express or implied has to be considered strictly within the legislative intent. It cannot be applied to cases which are not intended by legislature, expressed or implied. It requires examination of the scope and extent of such exclusion so as to confine the exclusion within the bounds of the legislative intent expressed or implied. In the present case the provision with which we are now concerned are expressed intent. The scheme of the section as explicitly expressed does not permit any implied exclusion. Thus, unless the suit or proceedings comes within the class of suits or proceedings specified in common in both Sections 5 (2) and 49 of the Act, the jurisdiction of civil court, envisaged in Section 9 of the Code cannot be excluded.
11. In the context above now we may examine the scope of the present suit so as to determine as to whether the same is hit by the mischief as contemplated in Sections 5 (2) and 49 as the case may be. The provision has to be confined within the bounds provided in the statute. It cannot be stretched beyond what is specifically provided.
12. In the present case, as it appears from the plaint, the suit is not a suit for correction of records neither it asks for any declaration of rights or interest in respect of the property, which however is within the area, undisputedly, nor it seeks any declaration or adjudication of any right which can be decided within the ambit of the said Act.
13. An examination of the scheme of the Act reveals that though it provides various provisions for adjudication of different kinds of disputes or objection in respect of consolidation by an before various authorities together with provision of appeal and revision, but nowhere it has provided for any authority or procedure for the purpose of enforcing enjoyment of the right with the aid of injunction without seeking any adjudication of any right as contemplated in clause (a). It is also doubtful to my mind that the authorities mentioned in the said Act relating to various proceedings contemplated therein, has any jurisdiction or authority to grant injunction. Though in respect of appeals, it has been provided that the authority deciding such appeal under Section 12 of the Act deemed to be Court of the competent jurisdiction. So far as the procedure is concerned as is specified under Section 40, the same may be a judicial proceedings for such other purposes as provided therein, and in respect of limited provisions with regard to application of ensuring attendance of the witnesses, production of documents and certain other ancillary matters as have been provided for, but to my mind it does not appear that any of the authorities under the said Act have been empowered to grant injunction in respect of a proceeding which do not involve any adjudication which ought to have been taken within the ambit of the said Act.
14. As observed hereinbefore, in the present case the plaint does not fit in any of the classifications of the proceedings or suits as mentioned in Section 49, therefore, it cannot be brought within the bar created under Section 49 for its maintainability before the civil court. On the same analogy that it does not involve any of the adjudication specified in Section 49.
15. In the case of Smr. Barsatiya (supra) which is single Judge decision, it has been held that the suit for injunction involves declaration of right and title in the land in suit, therefore, such a suit is hit by the provisions of Section 5 (2) (a). While deciding the said question in paragraph 9 of the said decision. It has been observed "no doubt it is correct to say that the consolidation authorities or tribunals of limited jurisdiction are not civil and revenue courts."
16. If it is so, in that event the jurisdiction exercised by the authorities under the said Act are confined to the jurisdiction conferred on the authorities under the said Act which never conferred those authorities with the power or jurisdiction of a civil court for the purpose of grant of injunction. So far as the reasoning given in the said decision that a suit for injunction involves declaration of right and title in the land is concerned, with all respect and humility I am unable to agree with the same. Unless a declaration is sought for specifically, it is not necessary for the Court to grant any relief of declaration. A suit for injunction, without any relief for declaration, does not Involve any declaration of right and title. Such a suit proceeds on the basis of the assertions that the plaintiff has right, title and interest in the property for which no declaration is necessary and on the basis of such assertion, he seeks injunction. If the defence could raise such dispute with regard to such assertion and if it requires adjudication for the purpose of coming to a finding for the purpose of declaring right, title and interest, in that event such a suit would fail without any relief of declaration having been prayed. Because adjudication was confined to the issues involved namely as to whether on the basis of pleadings in the plaint, the plaintiff is entitled to injunction without any adjudication as to the right, title and interest in the property of the plaintiff. The finding that the plaintiff has right, title and interest in the property for the purpose of seeking injunction is only incidental for the purpose of deciding such issue without involving any adjudication of the right etc. and declaration. If such title cannot be asserted without such adjudication and declaration, in that event no injunction could be granted.
17. Similar view was taken in the case of Bachchu Lal (supra) where relief for injunction was claimed and for the purpose of granting such relief, the Court had necessarily to give a declaration about title and interest of the plaintiff.
18. Unless, as observed earlier a declaration is prayed for the Court has no duty to adjudicate title for the purpose of granting declaration and on the same reasoning. I am unable, with greatest respect and humility, to agree with the said decision of the learned single Judge in Smt. Barsatiya (supra) and Bachchu Lal (supra). But then these decisions which were rendered in 1984 and 1983 respectively did not consider the decision of the Division Bench in the case of Banwarilal (supra) rendered in 1979, in which it was held that in a suit for injunction, the finding with regard to title may be incidental but the same is not an adjudication and a suit for injunction without involving any adjudication which could or ought to have been done under the said Act, is very well maintainable before a civil court and is not hit by Section 5 of the said Act. In the said case, relief in the suit was for injunction and the plaintiff wanted the encroachments to be removed and the possession to be restored and was not a suit for possession simpliciter or a kind which involves adjudication or rights before the relief can be granted. In the present case also, no adjudication of title has been sought for. In the said decision, the ratio decided in the case of Ram Narayan and others v. Bhawani Prasad and others, 1974 RD 25, was distinguished on the fact that in the said case the dispute was about character of the land and title to its possession unlike the present case.
19. In the case of Smt. Krishna Kumari (supra) which was rendered by a learned single Judge of this Court had taken the similar view as in Banwai lal (supra) though however the said decision did not consider the decision in the case of Banwarilal (supra) but however distinguished the decision in the case of Ram Narayan (supra). In the said case of Krishna Kumari (supra), decision in the case of Prabhu Dayal v. Gaon Sabha, 1965 ALJ 426, was also distinguished on the ground that in the said suit declaration of right was claimed. In the reasoning supporting the said decision (Krishna Kumari), it was observed that "there is no doubt that the Act no where provides issue of temporary or permanent injunction by consolidation courts to restrain defendants from damaging the trees within the character of grove and therefore the only forum where the plaintiff can get relief is by filing a suit before competent court of jurisdiction."
20. In the case of Hira Lal (supra), the Apex Court, while considering similar question had held that objection to jurisdiction of the civil court to try the suit on the ground that revenue court had exclusive jurisdiction is not sustainable, the suit being one for permanent injunction, the question of title arises only Incidentally.
21. Thus, it is clear that the decision in the case of Smt. Barsatiya (supra) and Bachchu Lal (supra) did no consider the decision of the Division Bench in the case of Banwarilal (supra). The Division Bench decision being binding and more reasonable. I have not been able to agree with the reasoning of the said two decisions cited by the learned counsel for the petitioner. Following the decision of the Division Bench, I am in agreement with the contention of the opposite parties that the impugned orders do not suffer from any infirmity and are legally justified. The reasons given in the two orders since been impugned in this writ petition, appear to be fully supported by law and are justified with apposite reasons.
22. For all these reasons, I am not inclined to interfere with the orders impugned. The writ petition therefore fails and is accordingly dismissed. No order as to costs.