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 3, Cited by 8]

Allahabad High Court

Parbhu Dayal vs Jamil Ahmad And Anr. on 4 August, 1921

Equivalent citations: 64IND. CAS.646

JUDGMENT

1. This is a plaintiff's appeal arising out of a suit for pre-emption. The plaintiff alleged that the amount of Rs. 1,300 entered in the sale deed was fictitious. On behalf of the defendants the custom of pre-emption was denied and it was farther pleaded that an offer had been made to the plaintiff and he had refused to purchase, and that the true consideration had been entered in the sale-deed. So far as the amount of consideration was concerned, the parties agreed in the Court of first instance that it should be fixed at Rs. 1,150. After this the guardian ad litem of the defendant, minor, made a statement that if the plaintiff, holding Ganges water in his hands, took an oath that he had not refused to take this property before the sale-deed, then his suit should be decreed. This was duly recorded by the Court. The plaintiff agreed to take the oath, which was administered to him. The plaintiff swore that no offer had ever been made to him and that he had not refused to purchase it.

2. On behalf of the defendant no evidence was produced to prove that any offer had been made to him at all, nor any further rebutting evidence to disprove the existence of the custom was adduced. The Court of first instance decreed the suit, holding that the custom of pre-emption had been fully established by the entries in two successive wajib-ul-arzes and in addition to that it was of opinion that the defendant was bound by the oath of the plaintiff. The suit was decreed on payment of Rs. 1,150. On appeal the learned District Judge has dismissed the suit. In his opinion the defendant minor was not bound by the statement of his guardian ad litem, that the suit should be decreed. He was also of opinion that the subsequent wajib ul-arz of 1894 introduced a variation in the custom under which the plaintiff was no longer entitled to succeed. In this view of the matter he has dismissed the suit in toto. The plaintiff has some up in appeal to this Court and on his behalf the findings of the learned District Judge are challenged. As to the question whether the defendant minor was bound by the statement of his guardian ad litem, we are of opinion that the admission can bind him only partially. Accepting the offer made on behalf of the defendant's guardian ad litem, the plaintiff took the oath and swore that he had not made any refusal. The minor was, therefore, bound by the statement made by the plaintiff. This is clear from a perusal of Section 11 of the Oaths Act of 1873. The case of Chengal Reddi v. Venkata Reddi 13 M. 483 : 4 Ind. Dec. (N.S.) 686 and the case of Sheo Nath Saran v. Sukh Lal Singh 27 C. 229 : 4 C.W.N. 327 : 14 Ind. Dec. (N.S.) 151 are clear authorities on this point. At the same time we think that the statement of the defendant's guardian that the suit should be decreed, cannot absolutely bind the minor because that part of the statement would amount to a compromise or agreement by the guardian which had not been sanctioned by the Court, nor had the Court considered whether it was for the benefit of the minor. As a compromise it required the sanction of the Court which had not been obtained.

3. In these circumstances, all that we can say is that the defendant is bound by the statement of the plaintiff that there had been no refusal on his part.

4. Going into the question, however, we are of opinion that the conclusion arrived at by the learned District Judge that the wajib-ul-arz introduced a variation in the custom is not correct. The first wajib-ul-arz of 1875 mentioned only two categories of pre-emptors, namely, sharik patti qaribi and sharik patti digar, and persons coming under either of these categories had clearly a preferential right as against a stranger. In 1894 there was a partition and the, old village was divided into a number of mahals. Ordinarily if there was no express agreement between the co sharers, a so sharer in one mahal not being a co-sharer with owners of another mahal, would have no right to preempt a share sold in that other mahal. We find, however, that in 1894 a special provision was entered in the wajib-ul-arz that after sharik patti qaribi and sharik mahal qaribi, so sharers in other mahals will have a right of pre emption as against a person who is an entire stranger to the village. The addition of the third category of preemptors, in our opinion, cannot be said to bring about an alteration in the original custom. The original custom existed among the entire community who owned the village and in spite of the partition, they clearly seem to have agreed that the old right of pre-emption inter se should continue. This is simply a keeping alive of the old custom and not in any way abrogating or extinguishing it. In fact, all that it can amount to would be an addition or a fresh agreement under which a right of pre-emption was agreed to subsist oven after the partition. The wajib-ul-arz of the year 1894 is a prima facie evidence of custom and that evidence is strengthened by the subsequent entry in the partition papers of 1894, There is absolutely no rebutting evidence on behalf of the defendant and we are of opinion that the view taken by the First Court was correct.

5. No other question remains undisposed of. We accordingly set aside the decree of the lower Appellate Court and restore that of the Court of first instance with costs in all Courts, including in this Court fees on the higher scale. We extend the time for deposit of the purchase money to two months from this date.