Karnataka High Court
Mr. S. Bangarappa vs Somappa on 5 February, 1991
Equivalent citations: ILR1991KAR970
Author: Shivaraj Patil
Bench: Shivaraj Patil
JUDGMENT Mohan, C.J.
1. Throught our Judgment, the parties will be referred to in the manner they are arrayed in these Writ Appeals.
2. The facts leading to these appeals are as follows:
Respondents 8 and 9 were owners of Sy.Nos. 114 and 115 measuring 20 acres 26 guntas and 21 acres 21 guntas respectively of Lakkavalli Village, Sorab Taluk, Shimoga District. By and large, they were fallow and were cultivated by them personally. As per the entries in the Record of Rights in 1958-59 the column meant for cultivator mentions the name of Magur Parasanna. He is none other than the father of respondents 10 and 11. That position continued from 1959-60 to 1964-65. However, in 1965-66 onwards, the entries in the Record of Rights show the name of Magur Parasanna for Sy.No. 114, and for Sy.No. 115 the column remained blank. In 1966-67 the word "3" is found indicating thereby that they were under the personal cultivation of the owner. This position continued to be so even beyond 1-3-1974. We refer to the date 1-3-1974 because that is the relevant date for grant of occupancy rights under the provisions of the Karnataka Land Reforms Act, 1961, (hereinafter referred to as 'the Act').
While the matter stood thus, applications in Form No. 7 were filed by respondents 10 and 11 claiming occupancy rights over these two survey numbers.
It appears from the records that resumption applications were also filed on behalf of the owners on 23-9-1966 in relation to Sy.No. 114. The matter was not pursued.
When Form No. 7 applications were pending adjudication before the Tribunal, respondent No. 10 filed an interlocutory application before the Tribunal under Section 48C of the Act for an injunction, stating that he was in possession and enjoyment of the lands as tenant and the said possession and enjoyment were sought to be disturbed by the so called owners and therefore they must be restrained from doing so. In support of this plea, respondent-10 examined himself and two witnesses. His statement, inter alia, was that after the death of his father Magur Parsanna, he and R-11 were cultivating the lands and therefore injunction must be granted against the owners. However, the Tribunal, by its order dated 15-10-1977 (Annexure-G), appointed a Receiver.
When Form No. 7 applications came up for final adjudication, the tenants (respondents 10 and 11) stated that they were not cultivating the lands in question. Accordingly, the Tribunal, by its order dated 16-2-1979 (Annexure-H) rejected the application in relation to Sy.No. 114, and by its order dated 20-12-1980 (Annexure-J) rejected the application in respect of Sy.No. 115. Thus the claim for occupancy rights in respect of these two lands came to be dismissed. The order of the Tribunal dated 16-2-1979 and 20-12-1980 (Annexures H and J) became final.
Thereafter, an extent of 3 acres 30 guntas of land in Sy.No. 114 was purchased by the second appellant Palakshappa by a registered sale deed dated 31-12-1980 (Annexure-K). On 4-5-1979, an extent of 10 acres 13 guntas of land in Sy.No. 114 was purchased by one Veerappa who in turn sold the same in -favour of the first appellant by a registered sale deed dated 8-2-1980. On the same day i.e., 8-2-1980 the first appellant purchased 7 acres of land in Sy.No. 114 by a registered sale deed.
Concerning Sy.No. 115, on 31-12-1980 the third appellant purchased an extent of 10 acres 30 guntas. An equal extent of 10 acres 30 guntas was purchased on 27-8-1979 by one Basavanthappa who in turn sold the same to the second appellant on 8-2-1980.
Thus a total extent of 40 acres and odd had come to be purchased by appellants 1 to 3, and it is cultivated as one block.
3. In the year 1981, respondents 1 to 5, claiming to be the beneficiaries under Section 77 of the Act, filed Writ Petitions Nos. 12197 and 12198/1981 contending, inter alia, as follows:-
They are agricultural labourers/poor agriculturists possessing not more than one acre of land. They belong to Scheduled Caste. Lands bearing Sy.Nos. 114 and 115 of Lakkavalli are covered by Lakkavalli Lift Irrigation Scheme and they are very fertile in nature. The first appellant is a Member of the Legislative Assembly, and the other two appellants are his sister's sons. The first appellant had been representing Soreb Constituency consecutively for three times. In his capacity as M.L.A., the first respondent functioned as a member of the Land Tribunal, Sorab, for a considerable time. He was in a position to influence the members of the Tribunal. The first appellant, in order to gain personal profit, using his position, prevailed over the members of the Tribunal as well as the land owners. The sale deeds executed in favour of the second and third appellants were only ostensive, but they hold the land benami for the first appellant.
The fact that Parasappa the deceased father of respondents 10 and 11 was a tenant of the two lands in question is undisputed. There are number of documents to support the same. Even assuming that they had made statements before the Tribunal that they were not cultivating these lands, the lands being held by tenants, will vest in the State Government under Section 44 of the Act. Respondents 10 and 11 not being entitled to the occupancy rights in respect of these lands, they will have to be disposed of in accordance with the provisions of Section 45(3) of the Act. Accordingly, the lands in question ought to have been made available for distribution to them (R-1 to R-5) under Section 77 of the Act. They (R-1 to R-5) being poor illiterate persons found it difficult to gather all the documents. A representation was made in this behalf to the Government bringing to its notice all these facts through their local leaders to take appropriate steps. In so far as influence was brought to bear upon the members of the Tribunal, the State Government has not taken any action. It is under these circumstances, this Court is approached under Article 226 of the Constitution.
The Land Tribunal constituted under the Act is not only entrusted with the duties of conferring occupancy rights, but it is also required to decide whether a particular land is held by a tenant under Section 44 of the Act, if once the lands vest In the State Government under Section 44 the Tribunal shall confer occupancy rights on the tenants. If such a tenant is held not entitled to be registered as an occupant, the provisions of Section 45(3) will be applicable and as such the lands will be available for distribution under Section 77 of the Act. Thus it is clear, whatever might be the statements made by the so called tenants and the owners, there is always the possibility of collusion to defeat the provisions of the Act, and in such an event, it is the primary duty of the Tribunal to decide whether a particular land vests in the State or not. Where, therefore, the Tribunal has passed an order without regard to these provisions, it must be held to be bad because it has neither applied Its mind nor has it verified any material such as entries in the Record of Rights etc. to consider the question whether the lands vest in the State or not. Such a- vesting in the State is a jurisdictional factor and the same ought to have been gone into. Without determination of the same, the order of the Tribunal proceeds. Hence it is vitiated. The entries in the revenue records continued to show the name of the deceased father of respondents 10 and 11 as the tenant. The tenancy rights had not been put an end to either by surrender or by resumption. Therefore, it shall be deemed to have been continued.
The first appellant was in a position to exercise influence over the members of the Tribunal as well as the other officials since he was a prominent leader in Congress-I Party as pioneering for the Chief Minister-ship. Only his close followers and henchmen were appointed as members of the Tribunal. Therefore the members owe their appointments to him and at his pleasure. They want to keep him in good humour by acting in accordance with his instructions as otherwise they would incur his displeasure. Sri Veerappa who was one of the members of the Tribunal and who was instrumental in passing the orders in respect of Sy.No. 114, purchased the very land on 4-5-1379 shortly after passing the impugned order. Thereafter in his turn he sells the same on 8-2-1980 to the first appellant. This shows the influence exercised by the first appellant. It cannot be a matter of mere coincidence that the sister's sons of the first appellant came to purchase portions of Sy.Nos. 114 and 115. The purchases are not only benami but also to defeat the provisions of the Act. Hence the impugned orders of the Tribunal were not bona fide but were passed without applying the mind to aid personal acquisition of land by the first appellant.
Even if the lands vest in the original owners that would be in excess of their holding and on that ground it would be available for distribution to them (R-1 to R-5). If only the Tribunal had applied its mind properly it would not have resulted in passing the impugned orders.
It is on these grounds that respondents 1 to 5 prayed for quashing of the two orders of the Tribunal and for a direction to forfeit the lands in question and to distribute the same in accordance with Section 77 of the Act.
4. For reasons best known to them, none of the respondents in the Writ Petition (the appellants and R-6 to R-11 in these appeals), filed any statement of objections to the Writ Petition refuting the allegations made therein. The Writ Petition came up before Justice Bopanna. Three interlocutory applications were filed viz., I.A.No. I for impleading certain persons, I.A.No. II for raising additional grounds, and I.A.No. III for transposing respondent-1 (State) as the petitioner in the Writ Petition. To the allegations made in I.A.No. I, the first appellant filed a statement of objections.
At the time of final hearing of the Writ Petition, it appears from the records, a prayer was made for grant of time to file counter, but that was rejected by the learned Judge. It also appears that the Writ Petition was sought to be taken put of the file of the learned Judge by filing a transfer application, which lead to certain contempt proceedings.
On merits, the learned Judge, on the question of locus standi of respondents 1 to 5 to file Writ Petition, relying upon the decision in PURANDHAR LAGAMA INGALE v. LAND TRIBUNAL, RAIBAG 1978(2) KLJ 339, which came to be followed in SAKRAPPA v. STATE OF KARNATAKA held that a duty had been cast on the Tribunal to determine whether the lands stood vested in the State Government if the lands were tenanted immediately prior to 1-3-1974. Should the lands vest in the State Government as on 1-3-1974, Section 77 of the Act would enable the State Government to distribute the land to the landless persons. Therefore, it is futile to contend that the Writ Petitioners have no locus standi.
The learned Judge held that in so far as respondents 8 and 9 before him (R-10 and R-11 before us) had categorically stated earlier that they were the tenants of the lands in question through their father since 30 years, the Tribunal should have ascertained from them whether they made that statement voluntarily. The resumption application dated 23-9-1966 had come into existence at an undisputed point of time long before the impugned orders, and in that application the name of the father of respondents 8 and 9 i.e., Magur Parasappa is shown as tenant. These material documents should have been considered by the Tribunal notwithstanding the fact that respondents 8 and 9 before him for reasons best known to themselves gave up the plea of tenancy. The proceedings of the Tribunal disclosed shocking state of affairs in that they were the subject matter of confidential enquiry by the Government in the year 1981, and concerning this the Deputy Commissioner, Shimoga by his letter dated 1-5-1981 had reported to the Revenue Secretary, but in spite of the same no further action was taken. But for this public interest litigation the cases of abuse of power would have gone unnoticed.
On these findings, the learned Judge quashed the orders of the Tribunal and remitted the matter to the Tribunal for a fresh disposal after issuing notice to the State Government and in the light of the decision of this Court in MUNISWAMY v. LAND TRIBUNAL, ANEKAL, 1980(2) KLJ 239.
Thus, these Writ Appeals.
5. Sri P.P. Muthanna, learned Counsel for the appellants, contends as follows:
Respondents 1 to 5 have no locus standi to maintain the Writ Petition as they are not beneficiaries under Section 77 of the Act. It is not stated in the Writ Petition as to how public interest is advanced. On the contrary by stating that the petitioners are agricultural labourers or poor agriculturists they seek to obtain for themselves the benefit of Section 77 of the Act. Therefore, in the garb of public interest litigation what is sought to be achieved is nothing more than personal interest. This certainly is not the scope of public interest litigation. Then again there is unwarranted presumption that surplus lands are available for distribution under Section 77. It is not even the case of the petitioners that they have made applications under Section 77 in the prescribed form and they could lay a claim to those surplus lands. Without making any effort in that direction, on the assumption that the orders of the Tribunal are bad and on the further assumption that the lands would be available and on yet other assumption that they would be the beneficiaries under Section 77 merely on a speculative basis, the Writ Petition has come to be preferred. The case rests on the doctrine of double possibility. This Court should not encourage such imaginary claims. From this point of view, the Writ Petitioners have absolutely no locus standi at all. The learned single Judge was not right in relying on the decision in 1978-2 Kar.L.J. 339 as that case proceeded on a wrong assumption as though the Tribunal was entrusted with the duty of distribution of surplus land under Section 77, and therefore that is not correct in law. It was that reasoning which persuaded the learned Judge to conclude on the question of locus standi. Once that reasoning falls to the ground, the locus standi also cannot remain.
In support of his contention that the Writ Petitioners have no locus standi to maintain the Writ Petition, the learned Counsel relied on (1) MAGANBAI v. UNION OF INDIA, AIR 1983 SC 783; (2) KALVAN MAL v. STATE, (3) NAGINDER SINGH v. PUNJAB UNIVERSITY, (4) S.P. GUPTA AND ORS. v. PRESIDENT OF INDIA AND ORS., (5) D. RUDRAIAH v. CHANCELLOR, U.A.S., BANGALORE, AIR 1971 Mysore 84, Paras 105 & 106 and (6) VENKATESWARA RAO v. GOVT. OF A.P., AIR 1986 SC 828.
The second submission of the learned Counsel is that the order of the Tribunal is one inter parties with reference to grant of occupancy rights to the tenants. The tenants had made statements that they were not cultivating the lands in question; on the contrary they stated that they were cultivating some other survey number. This statement is in accord with the entries in the Record of Rights for the year 1965-66 or at any rate from 1966-67 onwards indicating ownership cultivation. If that be so, where the Tribunal rejected the applications on merits and those orders have become final, how could the Writ Petitioners challenge the same? The parties aggrieved by those orders did not choose to challenge, nor did they think it worthwhile to question the correctness of those orders. In other words, when these orders have become final and conclusive, no one can question the same. In such an event, the High Court cannot interfere as laid down in BABHUTMAL v. LAXMIBAI, and GUJARAT STEEL TUBES LTD. v. ITS MAZDOOR SANGHA, . The resumption applications came to be filed only with reference to Sy.No. 114; nerely because those applications were filed in 1966 it does not mean that entries in the Record of Rights for 1966-67 onwards have to be rejected. No doubt in the interlocutory application filed before the Tribunal for grant of injunction under Section 48C a statement was made by the tenant that till the death of his father he was cultivating the land; but later on, if the tenants chose to give up their cases, who are the petitioners to contend to the contrary? They cannot urge that they are beneficiaries under Section 77, and they are estopped from contending so. This is not a public interest litigation in view of the decisions in BIHAR LEGAL SUPPORT SOCIETY, NEW DELHI v. CHIEF JUSTICE OF INDIA, , UPENDRA BAXI v. STATE OF U.P.; , STATE OF H.P. v. STUDENT PARENTS MEDICAL COLLEGE, ; and S.P. Gupta v. President of India? In any event, in so far as the orders of the Tribunal had become final and were binding between the parties, it is not open to the Writ Petitioners to attack those orders collaterally. If they are permitted to do so, the doctrine of finality attached to a Court proceeding will cease. If they are so permitted, all the proceedings - whether they be of the Tribunal or of the Courts - would be rendered nugatory at the instance of a third party and that too on an imaginary claim.
It is settled law that no Judgment can be attacked collaterally. In the instant case the attack is as though the first appellant had influenced the members of the Land Tribunal; it was he who was responsible for their appointment; therefore they were obliged to him and consequently they passed orders to oblige him to purchase the lands in question. The details as to whether these members of the Tribunal were ever appointed by the first appellant, are themselves not furnished. What was the nature of influence that was brought to bear by the first appellant on these members again is not explained. The members of the Tribunal themselves are not impleaded. They alone would be the proper persons to answer this allegation of bias or influence. By merely impleading the Tribunal which is represented by its Secretary, this allegation of bias or influence could not be answered. The nexus between the tenants giving up their claims and the influence of the first appellant on the members of the Tribunal is not established. The Writ Petitioners are merely indulging in surmises.
The learned Judge was not correct in going into the merits of the matter as though he was exercising an appellate jurisdiction over the orders of the Tribunal. The correctness or otherwise of the orders of the Tribunal was not before him. The specific case was that the orders were brought about by the influence of the first appellant. Only when such influence is established the orders would become vitiated and not on account of being less meritorious. The allegations against the first appellant are bald in nature and therefore they could not be countered. Even if they are not countered, it would not make the position any the less bad for the first appellant, as laid down in HEM LALL BHANDARI v. STATE OF SIKKIM, .
Though ti me was asked for preferring counter statement to refute the allegations made in the Writ Petition, that was denied. Assuming without admitting that the Writ Petitioners' allegations were true, how could this Court go into the same under Article 226 of the Constitution? This important aspect of the matter had not been considered at all. The learned Judge assumed from certain events which had followed after the rejection of Form No. 7 applications viz., purchases by appellants 1 to 3, that the orders of the Tribunal were bad in law. It appears to be a case of reasoning backwards. Then again the order of remand is made as though nothing consequential had happened. After the rejection of those applications, the rights of third parties have come to intervene. There are sale deeds of later dates than the rejection of the applications in Form No. 7. They cannot be interfered with under Article 226, more so, when after the purchase the appellants have enormously improved the lands. This Court has no power to set aside the sale transactions validly entered into between the parties, under Article 226. They cannot be treated lightly because when the sales came to be effected there was no impediment, legal or otherwise, to purchase the properties. The fact that one of the members of the Tribunal viz., Veerappa came to purchase the land on 4-5-1979 long after the applications in Form No. 7 were rejected on 16-2-1979, cannot lead to the inference that the decision was rendered in order to enable the said Veerappa to purchase. The position will be all the more so, in the absence of anything to indicate that any prior interest had been acquired by means of an Agreement of Sale or in any other manner. No material on record had ever been produced.
As far as the first appellant is concerned, he purchases practically after one year viz., on 8-2-1980 a moiety of Sy.No. 114. As regards Sy.No. 115 they came to be purchased not even directly but from third party purchasers. The Writ Petitioners would contend that the purchases by appellants 2 and 3 are benami. Such a plea is not open to them to raise because the law relating to benami has been held to be retroactive in MITHILESH KUMARI v. PREM BIHARI KHARE, . Even otherwise, the mere allegation of benami cannot stand proved by itself. All the ingredients of benami will have to be established by evidence. There is absolutely no evidence. Further, the allegation of benami if could be decided, it could only be done through a civil suit on positive evidence. By no stretch it could be contended that it could be decided under Article 226 of the Constitution. If these transactions are altogether ignored and orders of remit are passed they are unsupportable in law. By such remittal, the rights of the third parties are seriously jeopardised. As a matter of fact, this aspect of the matter had completely escaped the attention of the learned single Judge.
Lastly it is submitted that the affidavits sworn to in this case do not conform to the provisions of Order 19 Rule 3 of the Code of Civil Procedure, nor again to Rule 3 of the Writ Proceedings Rules read with Form No. 2. One is at a loss to understand as to what are the paragraphs which are based on personal knowledge and what are the other paragraphs based on information. Affidavits of this kind should not be encouraged, is the dictum laid down in STATE OF BOMBAY v. PURUSHOTHAM JOG, . That clearly postulates compliance with Order 19 Rule 3 of the Code of Civil Procedure. This is all the more so when allegations bordering on mala fides are made against the first appellant. Specific allegations in this regard will have to be made and proved as laid down in SUKHWINDER PAL BIRAN KUMAR v. STATE OF PUNJAB, and BARIUM CHEMICALS LTD. v. COMPANY LAW BOARD, .
6. Sri Rangavithalachar, learned Counsel appearing for Respondent-8, adopts the arguments of Sri Muthanna and adds that under Section 48A(2) public notice has to be issued while adjudicating upon the grant of occupancy rights. Form No. 8 prescribed under the said Section states all persons interested. Therefore, if really respondents 1 to 5 were interested in opposing the grant and claiming benefit under Section 77, nothing prevented them from doing so. Not having attempted to oppose, it is not possible for them to agitate. Section 77 comes in at the very late stage; First and foremost, surplus land must be available. Even then nothing is shown as to how they are entitled in accordance with Rule 26B of the Rules read with Form 11B. It is not their case that they had made applications. Not even the possibility of entitlement is pleaded. Therefore, they are merely indulging in imaginary claims. Concerning the locus standi, the learned Counsel, cites RUDRAIAH RAJU v. STATE OF KARNATAKA, particularly the passage at page 627.
7. Mr. Jayakumar S. Path, learned Counsel for Respondents 1 to 5, in answer to the arguments of the learned Counsel for the appellants, submits as follows:-
Respondents 10 and 11, the tenants who preferred Form No. 7 applications, did not file any statement of objections in the Writ Petition. Respondents 8 and 9, the owners, also did not file the counter. Likewise, the appellants too did not file any counter in the Writ Petition. Where, therefore, allegations are required to be met and if those allegations are not refuted, the Court is entitled to draw a presumption that those allegations stand proved. Respondents 1 to 5 came forward with the Writ Petition on two grounds: (i) the availability of lands under Section 77 for distribution, and (ii) the first appellant was an influential member of the Tribunal. The first appellant later became a Minister. Being a Minister he was in a position to appoint members. This authority was used against the tenants, respondents 10 and 11, and utilising his position their applications were got rejected. A person entrusted with a power to implement the Act, has used the very machinery for his personal profit. That amounts to subversion of law. Therefore, any citizen of the taluk has a standing to agitate the same. Prior to filing the Writ Petition, the matter was reported to the Government. Though after an enquiry a report was submitted, no action was taken. In such an event, after gathering all these particulars, if respondents 1 to 5 approached this Court in order that the orders of the Tribunal obtained are so designed as to facilitate the purchase of the lands by the first appellant, the Court cannot ignore this and drive away the petitioners stating that they have no locus standi. In 1978-2 Kar.L.J. 339) the grant of occupancy rights was objected and even in such a case the locus standi was upheld. Similarly in Rudraiah Raju v. State of Karnataka (at page 618) the locus standi was upheld where there was a public injury. After all, the power under Article 226 of the Constitution is to be exercised for correcting the Tribunals. In this case, it is all the more so because of the influence of the first appellant over the members of the Tribunal. As a matter of fact, in para-7 of the Writ Petition at paras 7a and 7b specific allegations have been made in this regard. For reasons best known to the first appellant, they were not controverted by filing a statement of objections. Now to say that the counter filed to I.A.No. 1 would enure to the benefit of the Writ Petition is only an attempt to salvage something.
It is incorrect to state that respondents 1 to 5 are not beneficiaries under Section 77 of the Act. It is open to them to claim as beneficiaries. To make one unit they will fall under Item No. 6 of Form No. 11B.
As regards Record of Rights, the entries upto 1966 show the name of the tenant. The presumption in law is, once the lands were tenanted, it continues to be so unless there has been a resumption by the landlord or surrender by the tenants. That has not been established. It is somewhat surprising that the tenants who came forward with Form No. 7 Applications and who were hotly contesting and sought an order of injunction and who gave specific statement about their cultivation and succeeded in obtaining an order of appointment of receiver, would suddenly go back on their stand and give up their claims for occupancy rights. It is this peculiarity which impressed the learned single Judge. This coupled with the fact that all these properties are sold in quick succession and ultimately the first appellant and the other two appellants becoming owners of the property, cannot but lead to any conclusion other than the one that it was due to the influence of the first appellant. Strangely, the statement of Respondent-11 in relation to Sy.No. 114 is not available. Only the statement of Respondent-10 dated 16-2-1979 is available. There are three orders of the Tribunal. One of the members of the Tribunal himself goes to purchase the property. After purchase, the entire extent of 40 acres and odd is under cultivation as one block. All these could not happen unless the first appellant was scheming to get at these properties. The way in which the Tribunal dealt with the matter in a perfunctory manner, and the subsequent events of purchase, clearly points out as though it was all designed to enable the first appellant to purchase the property. It is a clear case of abuse of power. From this point of view it cannot be contended that the orders of the Tribunal have become final and binding and therefore they could not be interfered with. Consequently, none of the decisions cited by the learned Counsel for the appellants with regard to the finality of Judgments will be of any use to the appellants.
Section 48A of the Act contemplates notices of hearing. That has to be read along with Rule 19(2) of the Karnataka Land Reforms Rules (for short 'the Rules'). Two kinds of notices are talked of under Forms 8 and 9. These notices are only for the persons interested to project their claims in relation to occupancy rights. Certainly a claim of the nature as contended by the Writ Petitioners under Section 77 cannot come within the purview of the notices so as to require them to enter appearance at that stage and oppose. This is not a case of collateral attack. Fraud unravels everything. Where, therefore, fraud on power had been exercised this Court is not powerless under Article 226 of the Constitution to interfere as laid down in EXPRESS NEWSPAPERS PVT. LTD. v. UNION OF INDIA, . When allegations against the first appellant were made that he has influenced the members of the Tribunal, he ought to have countered them by filing a statement of objection. It was such statement of objection that was insisted in PARTAP SINGH v. STATE OF PUNJAB, .
It cannot be contended that there has been any delay in approaching this Court because the Writ Petitioners had to gather materials. The fraud came to be known only after the appellants came to purchase these properties thereby depriving the petitioners from obtaining the statutory benefit under Section 77. Nor again could it be urged that there had been any acquiescence to disentitle them to approach this Court.
The learned single Judge has merely remitted the matter for fresh consideration. If the appellants are sure of their claims nothing would be easier for them than to put forth their claims by supporting evidence and get the matter agitated. Once the order rejecting the registration of occupancy rights is set aside as has been done by the learned single Judge, the further transaction including sales will be of no avail. If the lands in question are found to be tenanted lands, the vesting will take place only in favour of the State Government under Section 44. The law thereafter renders the sales invalid entitling the present owners viz., the appellants to compensation. From this point of view, there is no need to adjudicate upon the validity of the sales. It is not the contention of respondents 1 to 5 that under Article 226 such a validity could be gone into. The citations referred by the learned Counsel for the appellants in this behalf are not relevant. This is a public interest litigation because while saying that respondents 1 to 5 are poor agriculturists or landless labourers they are only projecting their claims as beneficiaries under Section 77. They are benefited as members belonging to scheduled caste. As a matter of fact, the scheduled castes, as a class, would be benefited.
With regard to the nature of the affidavits filed, the applicability of either Order 19 Rule 3 CPC or Rule 3 of the Writ Proceedings Rules ought to have been taken up at the earliest, not after the Court had entertained the Writ Petition and adjudicated upon those allegations.
8. Having regard to the above arguments, we pose the following questions for our determination:-
(1) Whether the Writ Petitioners have locus standi to maintain the Writ Petition?
(2) Whether the orders of the Land Tribunal were brought about by the influence of the first appellant?
(3) What is the effect of non-impleading of the members of the Land Tribunal?
(4) Whether the Writ Petitioners are guilty of laches or acquiescence?
(5) What is the effect of the affidavit not conforming to Order 19 Rule 3 CPC or Rule 3 of the Writ Proceedings Rules?
(6) What is the effect of the respondents in the Writ Petition not filing a counter?
(7) Whether the orders of the Tribunal having become final, could be attacked collaterally under Article 226 of the Constitution?
(8) Whether the order of remit is sustainable?
9. The facts of the case do not admit of much controversy. Lands bearing Sy.Nos. 114 and 115 measuring 20 acres 26 guntas and 21 acres 21 guntas respectively situate at Lakkavalli Village, Sorab Taluk, originally belonged to respondents 8 and 9. Respondents 10 and 11, claiming occupancy rights in respect of these lands under chp. provisions of the Act, preferred their applications in Form No. 7 (Annexures B and C), stating that these lands were leased to their father Parasappa who had been cultivating them for over a long period. Pending adjudication of these applications an interim application was preferred before the Tribunal for grant of injucntion. In support of that application, respondent-10 and two other witnesses viz., Channabasappagowda and Shivallngappagowda were examined. By an order of the Tribunal dated 15-10-1977 (Annexure-G) a Receiver was appointed.
Form No. 7 applications came up for final disposal on 16-2-1979. Respondent-11 Basappa stated before the Tribunal that he was not cultivating either of the two lands, but was cultivating Sy.No. 42. Hence by an order of the same day 16-2-1979 (Annexure-H) his application was rejected. Thereafter on the same day, the application of Respondent-10 Lelappa was taken up. He also stated that he did not cultivate Sy.No. 114 at any time, and therefore his application in relation to Sy.No. 114 was rejected, and the case was adjourned in respect of Sy.No. 115. On 20-12-1980 the Tribunal considered the claim of respondent-10 in respect of Sy.No. 115; he stated before the Tribunal that he was not cultivating that land, and therefore his application in respect of that land also was rejected by an order Annexure-J. Thus by these orders of the Tribunal, the applications in Form No-7 filed by respondents 10 and 11 came to be rejected. The orders had become final and become binding inter parties.
Respondents 1 to 5 attacked these orders by filing Writ Petition Nos. 12197 and 12198/1981 as a Public Cause Litigation, claiming benefits under Section 77 of the Act. The gravamen of attack against these orders is that the first appellant (Respondent-5 in the Writ Petition) as an M.L.A. of Sorab Constituency was very influential. He was a member of the Land Tribunal and subsequently he became a Minister. He was in a position to appoint the members of the Tribunal. The applications in Form No. 7 filed by respondents 10 and 11 the tenants, had been rejected under the influence and instructions of the first appellant in order to gain personal profit. Using his position he has prevailed over the members of the Tribunal as well as the tenants. The later purchases including the purchase by one Veerappa who was a member of the Tribunal soon after the dismissal of Form No. 7 applications of tenants, clearly establish that these orders of the Tribunal had come to be passed with ulterior motives. The first appellant is one of the persons entrusted with the work of implementing the Act intended for the benefit of the tillers of the soil and the down-trodden agricultural labourers. Instead he had used the very Act for his personal benefit by taking advantage of his position. He himself has purchased a portion of the land. In addition, the purchases have come to be effected in the names of his sister's sons benami. This was with a view to escape from the ceiling limit.
Even assuming that the statement of the tenants that they had not been cultivating the lands In question was true, then, the lands being held by tenants would vest in the State Government. Respondents 10 and 11 not being entitled to occupancy rights, the matter will have to be disposed of in accordance with the provisions of Section 45(3) of the Act. Thus the lands in question ought to have been made available for distribution to them (Writ Petitioners) and the like persons under Section 77 of the Act.
In fact, Mr. Jayakumar S. Patil, learned Counsel, urges while addressing arguments on locus standi, that the case of the Writ Petitioners is rested on two grounds viz., (i) the benefits likely to accrue under Section 77 in the event of the orders of the Tribunal being set aside, and (ii) the first appellant using his influence got orders passed by his henchmen and had seen to the rejection of the applications filed in Form No. 7 by respondents 10 and 11. A person with the power to implement the Act, has used the very machinery for personal profit. This amounts to subversion of law. Therefore, any citizen of the taluk has a standing to agitate the same, all the more so because, prior to filing the Writ Petition the matter was reported to the Government and on an enquiry a report was submitted, but no further action was taken.
The important question that arises therefore before us is whether on these allegations a public cause litigation could be maintained and whether the allegations of influence by the first appellant have been established?
It is from this perspective we consider the case will have to be examined. We say so because as we have pointed out the orders of the Tribunal dated 16-2-1979 and 20-12-1980 have become final and binding as between the parties concerned.
Here are persons (Writ Petitioners) who question on the ground that the Judgment had been procured by influence in order to gain personal profit which stood established by the subsequent purchases by the appellants.
The Karnataka Land Reforms Act is an Act which wants to usher in a uniform law relating to land reforms. It is the law relating to (i) agrarian relations, (ii) conferment of ownership on tenants, (iii) ceiling on land holding, and (iv) allied matters. Section 77 is one of the important Sections of the Act. That speaks as to the vesting of land in the State Government. We can extract the same:-
"44. VESTING OF LAND IN THE STATE GOVERNMENT:
(1) All lands held by or in the possession of tenants including tenants against whom a decree or order for eviction or a certification for resumption is made or issued immediately prior to the date of commencement of the Amendment Act, other than lands held by them under leases permitted under Section 5, shall, with effect on and from the said date, stand transferred to and vest in the State Government.
(2) Notwithstanding anything in any decree or order of or certificate issued by any Court or authority directing or specifying the lands which may be resumed or in any contract, grant or other instrument or in any other law for the time being in force, with effect on and from the date of vesting and save as otherwise expressly provided in this Act, the following consequences shall ensue, namely:-
(a) all rights, title and interest vesting in the owners of such lands and other persons interested in such lands shall cease and be vested absolutely in the State Government free from all encumbrances,
(b) all amounts in respect of such lands which become due on or after the date of vesting shall be payable to the State Government and not to the land owner, landlord or any other person and any payment, made in contravention of this clause shall not be valid;
(c) all arrears of land revenue, cesses, water rate or other dues remaining lawfully due on the date of vesting in respect of such lands shall after such date continue to be recoverable from the land owner, landlord or other person by whom they were payable and may, without prejudice to any other mode of recovery, be realised by the deduction of the amount of such arrears from the amount payable to any person under this Chapter;
(d) no such lands shall be liable to attachment in execution of any decree or other process of any Court and any attachment existing on the date of vesting and any order for attachment passed before such date in respect of such lands shall cease to be in force;
(e) the State Government may, after removing any obstruction which may be offered forthwith take possession of such lands;
Provided that the State Government shall not dispossess any person of any land in respect of which it considers, after such enquiry as may be prescribed, that he is PRIMA FACIE entitled to be registered as an occupant under this Chapter;
(f) the land-owner, landlord and every person interested in the land whose rights have vested in the State Government under Clause (a), shall be entitled only to receive the amount from the State Government as provided in this Chapter;
(g) permanent tenants, protected tenants and other tenants holding such lands shall, as against the State Government, be entitled only to such rights or privileges and shall be subject to such conditions as are provided by or under this Act; and any other rights and privileges which may have accrued to them in such lands before the date of vesting against the landlord or other person shall cease and determine and shall not be enforceable against the State Government."
The next Section is Section 45 under which the tenants are entitled to be registered as occupants of land on certain conditions. The material date of holding is important i.e., 1-3-1974. Chapter-IV containing Sections 63 to 79 prescribes ceiling on land holdings. Section 77 deals with the disposal of surplus land. A scheme has been envisaged under this Section that 50 per cent of the lands shall be reserved for distribution among persons belonging to the scheduled castes and scheduled tribes, however, subject to such restrictions and conditions as may be prescribed. The power of disposal is to be exercised by (a) Deputy Commissioner, or (b) any other Officer authorised by the State Government in this behalf. As to who would be entitled to obtain these lands, is catalogued under that Section. When the Section talks of landless persons, we are to turn our attention to Rule 26AA of the Rules which reads as follows:-
"26-AA. GRANT OF SURPLUS LAND:
(1) Out of the surplus land vesting in the State Government as specified in Section 77, and remaining after reservation for any public purpose under Sub-section (3) of Section 77, fifty per cent shall be reserved for grant to persons belonging to scheduled castes and scheduled tribes. The land so reserved shall be distributed to the following categories to the extent noted against each in the following order of preference:-
1.
Dispossessed tenants who are not registered as occupants.
Not exceeding one unit each
2. Displaced tenants having no land.
- do -
3. Landless agricultural labourers.
- do -
4. Landless persons and ex-military personnel whose gross annual income does not exceed Rs. 2,000/-.
- do -
5. Released bonded labourers
- do -
6. Other persons residing in villages of the same Panchayat and whose gross annual income does not exceed Rs. 2,000/-.
Not more than the extent required to make up one unit Provided that if there are no applications falling under Item 6, belonging to Scheduled Castes and Scheduled Tribes residing in villages of the same Panchayat, the land available may be granted to applicants belonging to Scheduled Castes and Scheduled Tribes but residing in villages of neighbouring Panchayats.
(2) The remaining fifty percent of the land mentioned in sub-rule (I) shall be distributed to the following categories of applicants to the extent noted against each in the following order of preference:
1.
Dispossessed tenants who are not registered as occupants.
Not exceeding one unit each
2. Displaced tenants having no land
- do -
3. Landless agricultural labourers.
- do -
4. Landless persons and Ex-Military Personnel whose gross annual income does not exceed Rs. 2,000/-.
- do -
5. Released bonded labourers.
- do -
6. Other persons residing in villages of the same Panchayat and whose gross annual income does not exceed Rs. 2,000/-.
Not more than the extent required to make up one unit.
(3) The Consultative Committee constituted for the Taluk by the Government under Rule 24 of the Karnataka Land Grant Rules 1969 shall be consulted in respect of all applications for grant of surplus land in the Taluk concerned and its recommendations shall be given due consideration by the authority authorised to grant the land under these Rules.
Provided that no such consultation shall be necessary where no consultative committee has been so constituted for the taluk."
The procedure for grant of land under Section 77 is delineated under Rule 268 of the Rules and Form 11B. It is in this factual and legal background, we will now proceed to examine the first of the questions posed for determination.
10. QUESTION No. 1:
On the question of locus standi, we will refer to some of the important decisions. In Venkateswara Rao v. Govt. of A.P. in dealing with the question as to who could file a Writ Petition under Article 226 of the Constitution, it was held in paragraph-8 as follows:
"(8), The first question is whether the appellant had locus standi to file a petition in the High Court under Article 226 of the Constitution. This Court in Calcutta Gas Co. (Proprietory) Ltd. v. State of West Bengal, (1962) Supp. 3 SCR 1 at page 6: (AIR 1962 SC 1041 at page 1047), dealing with the question of locus standi of the appellant in that case to file a petition under Article 226 of the Constitution in the High Court, observed:
"Article 226 confers a very wide power on the High Court to issue directions and Writs of the nature mentioned therein for the enforcement of any of the rights conferred by Part III or for any other purpose. It is, therefore, clear that persons other than those claiming fundamental right can also approach the Court seeking a relief thereunder. The Article in terms does not describe the classes of persons entitled to apply thereunder; but it is implicit in the exercise of the extraordinary jurisdiction that the relief asked for must be one to enforce a legal right...The right that can be enforced under Article 226 also shall ordinarily be the personal or individual right of the petitioner himself, though in the case of some of the Writs like habeas corpus or quo warranto this rule may have to be relaxed or modified."
Has the appellant a right to file the petition out of which the present appeal has arisen? The appellant is the President of the Panchayat Samithi of Dharmajigudem. The villagers of Dharmajigudem formed a committee with the appellant as President for the purpose of collecting contributions from the villagers for setting up the Primary Health Centre. The said committee collected Rs. 10,000 and deposited the same with the Block Development Officer. The appellant represented the village in all its dealings with the Block Development Committee and the Panchayat Samithi in the matter of the location of the Primary Health Centre at Dharmajigudem. His conduct, the acquiescence on the part of the other members of the committee, and the treatment meted out to him by the authorities concerned support the inference that he was authorised to act on behalf of the committee. The appellant was, therefore, a representative of the committee which was in law the trustees of the amounts collected by it from the villagers for a public purpose. We have, therefore, no hesitation to hold that the appellant had the right to maintain the application under Article 226 of the Constitution. This Court held in the decision cited supra that 'ordinarily' the petitioner who seeks to file an application under Article 226 of the Constitution should be one who has a personal or individual right in the subject matter of the petition. A personal right need not be in respect of a proprietary interest: it can also relate to an interest of a trustee. That apart, in exceptional cases as the expression 'ordinarily' indicates, a person who has been prejudicially affected by an act or omission of an authority can file a Writ even though he has no proprietary or even fiduciary interest in the subject matter thereof. The appellant has certainly been prejudiced by the said order. The petition under Article 226 of the Constitution at his instance is, therefore, maintainable."
Therefore, it has to be examined whether any personal or individual right of respondents 1 to 5 is affected. Or, even to put it broadly, whether they had been prejudicially affected by an act or omission of the Land Tribunal. It is not denied before us that the Tribunal did have jurisdiction to pass the orders. It is not even made out before us that the Tribunal did not have competence to decide the matter. The claim of respondents 1 to 5 that had the applications been not dismissed the lands would have vested in the State under Section 44 and consequently would be available for distribution under Section 77, is rather speculative in character. There is not even a pleading as to how these surplus lands would be available. Nothing is stated as to how respondents 1 to 5 would be entitled in accordance with Rule 26B of the Rules read with Form 11B. The possibility of entitlement is not pleaded. It is all assumed for the purposes of the case. Then again, unless and until a specific right based on a statute is infringed, it cannot be contended that the order of the Tribunal is wrong on merits. Concerning those merits, these respondents cannot have any say whatever because, the order of the Tribunal has become final and conclusive between the parties. In this connection, we may usefully refer to the decision in J. FERNANDES & CO. v. DEPUTY CHIEF CONTROLLER I & E., . The Head-note (A) reads as follows:
"A petition under Article 32 will not be competent to challenge any erroneous decision of an authority. A wrong application of law would not amount to a violation of fundamental right. If the provisions of law are good and the orders passed are within the jurisdiction of the authorities there is no infraction of fundamental right if the authorities are right or wrong on facts. Hence no petition under Article 32 will lie on the ground that Licensing Authorities misapplied or wrongly applied the Imports and Exports (Control) Act, 1947."
Though this case relates to Article 32 of the Constitution and the fundamental right, the same principle a fortiori must apply to a case arising under Article 226 of the Constitution.
The learned single Judge relied on Purandhar Lagma's case. That was a case where the grant of occupancy rights by the Tribunal to six persons was challenged by parties who were strangers to those proceedings. It was their contention that the claim for occupancy rights should have been refused in which event lands would become available for distribution to the class of persons to which they belong under Section 77 of the Act. It was also alleged that the members of the Tribunal had misused their position to favour the claimants who were close relatives of one of the members of the Tribunal. In answering this, the learned Judge held in paragraphs 26 and 27 as follows:-
"26. As set out earlier, the object of the Karnataka Land Reforms Act, INTER ALIA is to provide for the vesting of the lands in possession of persons over and above the maximum ceiling limit prescribed under the Act in the State Government and for the distribution of the excess land so vested in the State Government to persons belonging to the weaker sections of the society such as persons belonging to scheduled castes, scheduled tribes and landless agricultural labourers. The land Tribunal under Section 48A of the Act is entrusted with the duty and responsibility of determining the rights of the tenants for occupancy rights and also distributing the excess lands which stand vested in the StateGovernment in accordance with the provisions of Section 77 of the Act as is clear from Section 48A read with Section 112B of the Act. In this case it is not disputed that the 2nd petitioner belongs to scheduled caste and that petitioners 6, 7, 8 and 9 are landless agricultural labourers. Section 77 of the Act specifically provides that the lands so vested in the State Government under the various provisions of the Act to the extent of 50 per cent should be reserved for grant to persons belonging to scheduled caste and scheduled tribes, and the rest of the land shall be granted in favour of displaced tenants having no lands or landless agricultural labourers and landless persons including the persons whose gross annual income does not exceed Rs. 2,000 and other persons residing in the same village. In the light of the aforesaid two Judgments of the Supreme Court and the Division Bench Judgment of this Court, the question for consideration is whether the petitioners have a special and substantial grievance of their own beyond some grievance or inconvenience suffered by them in common with the rest of public? In view of the specific provision contained in Section 77 of the Act, it has to be held that the said Section has been enacted by the Legislature for conferring special benefit's to the particular class of persons to which category the petitioners belong. They have a right for consideration of their claims for the grant of land which stand vested in the State Government under different provisions, of the Act in view of Section 77 of the Act. The case of the petitioners in these Writ Petitions is that the benevolent provisions contained in Section 77 of the Act which is designed to promote the economic advancement of particular class of persons by giving special treatment under Section 77 of the Act to which category the petitioners belong, has been sought to be defeated by the Land Tribunal at the instance of respondents 3 and 4 by passing the impugned orders and thereby preventing the vesting of lands in the State Government and therefore they have the necessary rights to present these Writ Petitions.
27. In the light of the decisions of the Supreme Court and the Division Bench of this Court referred to above, I am of the opinion that there is no substance in the contention urged for the respondents that the petitioners have no LOCUS STANDI to present these Writ Petitions. The petitioners cannot be considered as belonging to that category of persons viz., to busy body of meddle-some interlopers, masquerading as crusaders for justice pretending to act in the name of PRO BONO PUBLICO, though they have no interest of the public or even of their own to protect. In my opinion, as the petitioners belong to that class of persons for whose benefit Section 77 of the Act is enacted, they have a special grievance of their own apart from the general public and therefore they have got LOCUS STANDI to present these Writ Petitions on the ground that the benefit sought to be conferred on them under Section 77 of the Act which is sought to be defeated by violation of the provisions of the Act or by mala fide exercise of the power. If the petitioners have no locus standi and the State Government does not challenge the order in such circumstance as has been in this case, there will be none to question the legality of such orders, and consequently the provisions of the Karnataka Land Reforms Act even if defeated by such orders become final as there will be none who can challenge such orders. I hold that the Writ Petitions at the instance of persons for whose benefit Section 77 of the Act has been incorporated by the Legislature are maintainable and the preliminary objection raised on behalf of the respondents on the ground that the petitioners have no LOCUS STANDI to present these Writ Petitions has to be rejected."
(Emphasis supplied) With respect, we are unable to subscribe to the proposition of law as laid down by the learned Judge that the Land Tribunal is entrusted with the duty of distributing the excess lands. Under Section 77 of the Act, the power of distribution is to be exercised by the Deputy Commissioner or any other officer authorised by the State Government in this behalf. Thus, on a wrong premise the learned Judge proceeded to hold that the Tribunal while granting occupancy rights had prevented the petitioners from enjoying the benefit of Section 77 as otherwise the lands would continue to vest in the owners thereby rendering them to be surplus. Therefore, it was held that the order of the Tribunal if passed without holding an enquiry under Section 48A(4) read with Section 112B of the Act and Rules 17 and 19 of the Rules, would be had. The same was done deliberately on account of collateral considerations viz., personal interest of respondents 3 and 4 therein who passed the impugned orders which came to be set aside. It was also held that those orders were perfunctory and stereo-typed.
The case on hand differs vitally fn that what respondents 1 to 5 are contending is that the tenants should have been granted occupancy, rights. If that were to be so, we do not know how Section 77 would come into play. If really the Tribunal is not entrusted with the duty of distribution of excess/surplus lands there cannot be any dereliction on this account. The fact that respondents 1 to 5 belong to Scheduled Castes will not, by itself, enable them to claim the benefit of Section 77 of the Act. We have already seen the corresponding Rule viz. Rule 26AA and the satisfaction of the requirements prescribed in Form 11B. Therefore, the reliance placed by the learned Judge on the said decision, without noting these important aspects, cannot be said to be correct.
11. The next case that is referred by the learned single Judge is Rudraiah Raju's case. In paragraphs 20 to 22 of the said Decision, it is stated as follows:-
"20. (i) It is however necessary to observe that in order that petition in public interest is entertained against an alleged unlawful or MALA FIDE Governmental action, the magnitude of the injury to public interest must be such as would fall for interference in a Public Interest Petition. It is not any and every illegal action which could be permitted to be challenged in Public Interest Petition. For instance, if an appointment to a Class-IV post or Class-III post or a licence to be some petty business is granted to one rejecting the claim of another in violation of law, certainly it would not be a fit matter for interference in Public Interest Petition. Such cases could be brought before the Court only by unsuccessful applicants. As observed by the Supreme Court in the cases cited supra, there would be infinite varieties of situations and it is for the Courts to decide in a given case as to whether it merits interference at the hands of the Court in a Public Interest Petition.
(ii) Similarly, as observed by the Supreme Court at para 23 of the Judgment in S.P. Gupta's case and para 47 of the Judgment in Fertilizer Corporation Kamagar Union's case, the Courts cannot interfere in matters of internal management of Government and make a roving inquiry as to what the Government should or should not have done in respect of any matter. For instance, whether the Government adopts the policy of bottling liquor or scraps it, if it had already introduced it, is a matter of policy and the Court cannot inquire into the propriety of the decision. But if the Government takes a decision which is injurious to public health, as was contended before the Kerala High Court that sachetting of arrack was injurious to the health of consumers, a Public Interest Petition is maintainable. The decision of the Kerala High Court on a Public Interest Petition directing the Government to re-examine its decision regarding sachetting of arrack on which the learned Counsel for the State relied to show that its decision to give up sachetting of arrack was good, if injurious to the public interest can be a subject matter of Public Interest Petition. However, if the Government takes a policy decision to fix the selling rate of arrack very high either to ensure a greater income to itself or to make it prohibitive for poorer section with the object of saving them from consuming arrack, it could not possibly be a matter for interference by the Courts, Similarly as pointed out by one of the learned Counsel for the respondents, a welfare measure like supply of free uniform and/or text books to school children at the cost of the exchequer is a matter of policy and the Court cannot inquire as to whether the decision is good or bad on the ground it was an unnecessary expenditure from exchequer. Such matters, as held by Krishna Iyer, J., at paragraph 47 of the Judgment in Fertilizer Corporation Kamagar Union's case, are out of bounds for the Courts. What is within the jurisdiction of the Courts is clearly enunciated at the end of paragraph 47. The relevant sentence reads:-
"The broad parameters of fairness in administration, bona fides in action and the fundamental rules of reasonable management of public business if breached will become justiciable."
The enunciation of the point as above and the enunciation of this aspect in paragraphs 18, 19 and 19A in S.P. Gupta's case gives clear guidelines to decide the question of locus standi of the petitioners in these petitions.
21. After giving our careful thought and consideration to the point urged for both the parties in the light of the ratio of the Judgments of the Supreme Court, we are of the view that as the allegation in the petition is that in conferring the largess or privilege consisting of a business turnover of over 50 crores of rupees to respondents 3 to 10 which enable them to earn huge profits, the Government had acted in flagrant violation of law, arbitrarily, capriciously and mala fide, every citizen resident of this State has sufficient interest to approach the High Court seeking nullification of such decision.
22. The Supreme Court has, in clearest terms, laid down that if a challenge to arbitrary or MALA FIDE administrative action which seriously affects Rule of Law is disallowed, disrespect for law would be the consequence which would strike a severe blow to Rule of Law and force the people to fight out the matter in the streets. Therefore, citizens must be allowed to resort to a legal remedy in the Courts and should not be forced to go to the streets to resort to unconstitutional methods to express their protest against such Governmental decisions. Any such situation created by taking a narrow, pedantic view about locus standi, even in situations in which arbitrary or capricious or MALA FIDE exercise of power is alleged and the extent and gravity of such unlawful action is such as would make a mockery of Rule of Law, the consequence would be disastrous in that it might mark the beginning of the end of the faith of the people in the Rule of Law. These are the weighty reasons which have persuaded us to hold that the petitioners have the locus standi to prosecute the petitions and we hold accordingly."
We will consider the question whether the orders of the Tribunal affect the Rule of Law, in the later part of the Judgment. What injury could respondents 1 to 5 be said to suffer on an imaginary claim for which not even a foundation has been laid in the Writ Petition? The grounds raised in the Writ Petition are self-contradictory. While in paragraph-9 it is stated that if Section 45(3) is applicable the lands will be available for distribution, what is urged in paragraph-11 is the right of the tenants to get occupancy rights. It is not even stated as to how respondents 8 and 9 would become excess land holders. As to what was their original holding is not made out. If these lands are included whether it would exceed the ceiling limit of 54 Acres of D-Class land prescribed under the Act, is not even stated. Therefore, except mentioning Section 77 as though it could be invoked as a matter of course, nothing is stated in support of the Writ Petition. Only when there is an entitlement, and if by reason of the order that entitlement is affected, respondents 1 to 5 could complain. They cannot assume that Section sec would apply to instante; nor can they proceed on the assumption that they are the only persons belonging to Scheduled Caste who would be entitled to the benefit of this Section for aught one knows there may be others who belong to Scheduled Caste who can also stake their claims under Section sec. All this, on the postulate that Section sec applies if at all. As we have pointed out, the application of Section sec itself is doubtful. Therefore, on a mere possibility on the supposed application of Section sec and on the supposed right to get the benefit under Section sec disregardful of the claims of others, Writ Petition cannot be filed. Therefore, we are of the view that this is a case of possibility upon possibility, and the doctrine of double possibility would apply.
It cannot be even urged that this is a Public Cause Litigation intended to benefit all the members belonging to Scheduled Caste. On the contrary, what is urged in the Writ Petition is purely a private interest stating that they are all poor agriculturists or agricultural labourers owning small extent and on that basis project their claims under Section sec.
Of course, we would consider the second part of the case as urged by Mr. Jayakumar Patil about the influence of the first appellant over the members of the Tribunal, later.
Thus we conclude on the first question that respondents 1 to 5 do not have locus standi to maintain the Writ Petition.
12. QUESTIONS 2 & 3:
We will take up questions 2 and 3 together. Concerning these, the gravamen of the charge is that the first appellant being entrusted with the duty of implementing the Karnataka Land Reforms Act, had abused his position and procured these orders by influencing the members of the Tribunal and thereafter purchased the properties in his own name and in the names of 2nd and 3rd appellants who hold the same as benami. Much is made of the fact that one of the members of the Tribunal viz., Veerappa purchased 10 acres 13 guntas in Sy.No. 114. It should be remembered that this purchase was on 4-5-1979 whereas the application under Form No. 7 in relation to Sy.No. 114 came to be disposed of long before that date viz. 16-2-1979. Therefore, this cannot advance the case of respondents 1 to 5.
What was the nature of influence that was brought to bear by the first appellant on the members of the Tribunal is not stated. Rightly, therefore, it is contended by Mr. Muthanna that the nexus between the tenants giving up their claims and the influence of the first appellant on the members of the Tribunal had not been established at all. The entries in the Record of Rights clearly establish one thing. Whatever might have been the position prior to 1964-65, in 1965-66 the entries show the name of Magur Parasanna in respect of Sy.No. 114, and in respect of Sy.No. 115 no entry is made. From 1966-67 onwards the entries show that the lands are under cultivation by the owners, viz., respondents 8 and 9. If, therefore, the statement of the tenants viz., respondents 10 and 11 is consistent with these entries, how could the Court assume that the first appellant had influenced the members. On a careful perusal of the Judgment of the learned single Judge, we are unable to see any finding that the orders of the Tribunal came to be passed at the instance of the first appellant. Having regard to the nature of the case pleaded by respondents 1 to 5 it was incumbent on the learned Judge to find so. Then only the order would become bad as biased. We may at once hasten to add that no case of mala fides has been pleaded specifically. However, in the course of the arguments the learned Counsel for respondents 1 to 5 would urge so. It is well settled law that a plea of mala fides must be specific in its character and cannot remain on vagueness or inference. On a reading of the Judgment of the learned Judge, we find that without recording a finding about the influence brought to bear by the first appellant the learned Judge dealt with the matter as though he was exercising an appellate jurisdiction over the orders of the Land Tribunal. In paragraph-7 he has observed as follows:-
"I have already referred to the proceedings before the Tribunal. No statement of Respondent 9 was recorded by the Tribunal. But his application was rejected on the alleged admission made by him. Though he has not challenged the impugned order, the right of the Government to challenge that order and the right of petitioners as probable beneficiaries of the land in question cannot be questioned. Respondent 8 in his earlier statement had categorically stated that he and Respondent 9 were the tenants of the land through their father since 30 years. Therefore the Tribunal should have ascertained from them whether they made their alleged statement voluntarily. Therefore, without going into other serious irregularities, the impugned orders are liable to be quashed."
We do not know how the right of the Government to challenge the order of the Tribunal which in fact was never challenged, would render the order of the Tribunal bad. Then again, it was not stated even indirectly that the statements of the tenants - respondents 10 and 11 - were not voluntary. In paragraph-9 of his Judgment the learned Judge faults the Tribunal for not considering the material documents viz., the resumption application and the index of land for the years 1958-59 to 1964-65. Here again, it is a matter pertaining to the merits. While we are at this, we are obliged to state as pointed out already that the entries in the Record of Rights from 1966-67 onwards are totally different. If the material date is 1-3-1974, how does it matter if these documents have not been considered? Whatever it is, this aspect falls under the realm cf merits.
In paragraph-13 the learned Judge again dealing with the merits comes to the conclusion that where a tenant withdraws his application there is the possibility of collusion and therefore notice ought to have been ordered to the State Government. Concerning this, he relies on Muniswamy's case. First and foremost, this is not a case of withdrawal of application. This is only statement in accordance with the entries found in the Record of Rights for the years 1966-67 and onwards upto 1-3-1974 and even beyond that. If really the State was aggrieved nothing prevented the State from questioning the correctness of the order. The parties aggrieved do not find it worthwhile to come to this Court. More than above all this, we are clearly of the view that the non-impleading of the members of the Tribunal who are supposed to have obliged the first appellant, is fatal to the Writ Petition. The allegations made in paragraph-12 of the Writ Petition are that the first appellant had a hold over the members of the Tribunal; they were the close followers and henchmen of the first appellant; they owe their appointment and continuance as members of the Tribunal to the pleasure of the first appellant; therefore they wanted to keep him in good humour by acting in accordance with his instructions, not being in a position to incur his displeasure; thus to facilitate the first appellant to purchase the lands in question the orders have come to be passed. These allegations, we take it, are serious in nature. Whether the members of the Tribunal were subjected to influence or not, could be answered only by them. If what is pleaded by respondents 1 to 5 is a bias, it is the subjective state of mind. In De Smith's Judicial Review of Administrative Act, Fourth Edition, page 262, it is said: "A 'real likelihood' of bias means at least a substantial possibility of bias. Again at page 263 it is stated:-
"Whether a real likelihood of bias existed to be "determined on the probabilities to be inferred from the circumstances, not upon the basis of the impressions that might reasonably be left on the minds of the party aggrieved or the public at large"."
It is the members of the Tribunal alone who could confirm or deny the aforesaid allegations made by respondents 1 to 5. There is absolutely no explanation as to why the members of the Tribunal have not been impleaded. It is not even stated as to who the members of the Tribunal are. It is not even pleaded whether the first appellant was responsible for their appointment. Unless and until they specifically are called upon to answer these charges, without impleading them which is a serious flaw, these allegations will be of ho use whatever. Only when they are impleaded and if they do not answer, the Court could draw the necessary inference that the order of the Tribunal was actuated by bias.
In Partap Singh v. State of Punjab, it is stated at page 75 as follows:
".....In the present case there were serious allegations made against the Chief Minister and there were several matters of which he alone could have personal knowledge and therefore which he alone could deny, but what was, however, placed before the Court in answer to the charges made against the Chief Minister was an affidavit by the Secretary to Government in the Medical Department who could only speak from official records and obviously not from personal knowledge about the several matters which were alleged against the Chief Minister. In these circumstances, it would not be proper to brush aside the allegations made by the petitioner, particularly in respect of those matters where they were supported by some evidence of a documentary nature, seeing that there was no contradiction by those persons who alone could have contradicted them."
Therefore, the members of the Tribunal who alone would have the personal knowledge of influence are not before us because they have not been impleaded to answer this charge of influence. However, it is argued on behalf of respondents 1 to 5 that the Tribunal had been impleaded and the Secretary could have answered. The Tribunal is an outside body. Even then, the Secretary of the Tribunal could have only spoken from the records. This was what exactly was criticised in C.S. ROWJEE vs STATE OF A.P., which reads:
"22. The next question is as regards the inference to be drawn from these facts which in the absence of their denial have to be taken as true. It is here that we have felt the greatest uneasiness, because if the facts which serve as the foundation for the plea of mala fides are made out, the only question would be whether the inference of mala fides on the part of the Chief Minister would be a reasonable one to draw. It is at this point that we are faced with the necessity of having to proceed without there being any effective answer to the propriety of drawing the inference which the appellants desire. There has been no denial by the Chief Minister nor an affidavit by any person who claims or can claim to know personally about the truth about those allegations. The Secretary to the Home Department - one Mr. S.A. Iyengar has filed a counter affidavit in which the allegations we have set out earlier have been formally denied. He says, 'I have been expressly instructed and authorised by the Hon'ble the Chief Minister to state that the allegations suggesting personal animus and giving mandate are false and mischievous and have been deliberately made to create an atmosphere of sympathy.' The learned Advocate General did not suggest that the Court could act upon this second hand denial by the Chief Minister as the statement by Sri S.A. Iyengar is merely heresay. We are therefore constrained to hold that the allegations that the Chief Minister was motivated by bias and personal illwill against the appellants stand unrebutted."
Relying on Express Newspapers' case Mr. Jayakumar S. Patil submitted that where there is a fraud on power the Court could always interfere. It should carefully be noted that was a case in which notice of re-entry was sought to be quashed on the ground of mala fides. But, here, as we have stated earlier, there is not even a specific allegation of mala fide.
In Y.K. SETTY v. SOMANNA NAIKA, it is clear by a reading of paragraphs 4 and 5, allegations were made specifically naming the persons. But, here, it is not so. Then again in 1978-2 Kar.L.J. 339 the members of the Tribunal were impleaded as respondents 3 and 4. But, here, for reasons best known to the Writ Petitioners that course has not been adopted.
To us, it appears that having regard to the subsequent events viz., the purchases by the appellants 1 to 3, the inference is drawn that the orders were made to facilitate these purchases. Hereagain, by merely stating that appellants 2 and 3 are holding benami, the ingredients of benami are not stated. This is a matter to be proved on evidence. It is not the function of the Writ Court. It has to be established only through a civil suit. Merely because appellants 2 and 3 are related to the first appellant, straightaway the sales in their favour cannot be held to be benami. Whether such a plea of benami is open to respondents 1 to 5 itself is a moot point because, in Mithilesh Kumari v. Prem Behari Khare it has been held in Headnote (D) as follows:-
"The Benami Transaction (Prohibition) Act contains no specific provision making its operation retrospective. The Act is a piece of prohibitory legislation and it prohibits benami transactions subject to stated exceptions and makes such transactions punishable and also prohibits the right to defences against recovery of benami transactions as defined in Section 2(a) of the Act. The Parliament has jurisdiction to pass a declaratory legislation. As a result of the provisions of the Act all properties held benami at the moment of the Act coming into force may be affected irrespective of their beginning, duration and origin. This will be so even if the legislation is not retrospective but only retroactive. The Act contains no specific provision making its operation retrospective.
In its sweep Section 4 envisages past benami transactions also in its retroactivity. In this sense the Act is both a penal and disqualifying statute. In case of a qualifying or disqualifying statute it may be necessarily retroactive. When an Act is declaratory in nature the presumption against retrospectivity is not applicable. Acts of this kind only declare. A statute in effect declaring the benami transactions to be unenforceable belongs to this type. The presumption against taking away vested right will not apply in this case inasmuch as under law it is the benamidar in whose name the property stands, and law only enabled the real owner to recover the property from him which right has now been eliminated by the Act. In one sense there was a right to recover or resist in the real owner against the benamidar. Ubi Jus ibi remedium where there is a right, there is a remedy. Where the remedy is barred, the right is rendered unenforceable. In this sense it is a disabling statute. All the real owners are equally affected by the disability provision irrespective of the time of creation of the right. A right is legally protected interest. The real owner's right was hitherto protected and the Act has resulted in removal of that protection."
Thus we conclude on questions 2 and 3 that the influence stated to have been exercised by the first appellant has not been established. This vital aspect of the matter had not been gone into by the learned single Judge, and the effect of non-impleading of the members of the Tribunal is fatal to the Writ Petition.
13. QUESTION No. 4The plea of acquiescence is made on the basis of Section 48A(2). That Section deals with the procedure to be adopted by the Tribunal with regard to the enquiry. Sub-section (2) states as follows:
"(2) On receipt of the application the Tribunal shall publish or cause to be published a public notice in the village in which the land is situated calling upon the landlord and all other persons having an interest in the land to appear before it on the date specified in the notice. The Tribunal shall also issue individual notices to the persons mentioned in the application and also to such others as may appear to it to be interested in the land."
There are two kinds of notices that are contemplated. One is Form 8 and the other is Form 9 as under:
FORM 8 [See Rule 19(1)] PUBLIC NOTICE UNDER SECTION 48A(2) Whereas the Tribunal has to determine the person who is entitled to be registered as an occupant of the lands described below under Section 45.
Now, therefore, notice is hereby given to -
(a) all other persons entitled to be registered as occupant under Section 45;
(b) all landlords of such lands; and all other persons interested in such lands;
to appear before the Tribunal on.....with documentary or other evidence, if any in support of their claim.
(Description of the land) (Here enter the particulars) Place: SECRETARY OF THE TRIBUNAL." Dated: FORM 9 [See Rule 19(1)] INDIVIDUAL NOTICE UNDER SECTION 48A(2)
Whereas the Tribunal has to determine the person who is entitled to be registered as an occupant of the lands described below under Section 45.
Now therefore, notice is hereby given to Sri/Smt...... (here specify the name of the applicant or other persons who appear to the Tribunal to be interested in the land) to appear before the Tribunal on......with documentary or other evidence if any.
(Description of the land) (Here specify the particulars) Place: SECRETARY OF THE TRIBUNAL." Dated: Rule 19(2) of the Rules reads as follows:-
"(2) Such notice in addition to being served in the manner laid down in Rule 42 shall also be published in the chavadi of the village concerned and in the offices of the village panchayat and the Tahsildar for a period of not less than thirty days."
Therefore, Form-8 is a notice to the public while Form-9 is individual notice. While dealing with this, the learned Judge in 1978-2 Kar.L.J. 3391 states as follows:-
"Further he submitted that having regard to the wordings of Section 48A of the Act and Form-8, only persons who have got a right of ownership in the land or right of tenancy, individual or joint, are required to appear before the Land Tribunal and, therefore, as the said notice is not intended to the class of persons to which the petitioners belong, their non-appearance before the Land Tribunal cannot be a ground for rejecting their petitions on the ground of acquiescence. I am inclined to agree with the submission made on behalf of the petitioners that the petitions cannot be dismissed on the ground of acquiescence on their part."
We are unable to agree with this reasoning. Three kinds of persons are taken in: (i) the tenants, (ii) the landlords and (iii) all other persons interested in such lands. In Clause (b) of Form-8 there is a semi-colon, and when it says: "all other persons interested in such lands" it excludes the persons who have a right of ownership in the land or a right of tenancy. It is, therefore, open to any member of the public like respondents 1 to 5 to appear before the Tribunal and require the Tribunal to determine first whether the lands vest in the State or not. Though we have interpreted Section 48A(2) read with Rule 19 and Forms 8 and 9, only in our anxiety to lay down the correct proposition of law, we do not think we should non-suit respondents 1 to 5 on the ground of acquiescence or even laches. As a matter of fact, it is stated in the Writ Petition that they being illiterates and they were not aware of the order, it took some time to gather materials and take appropriate steps. Further they were under the impression that the State Government will take appropriate action they having made representations to the Government concerning these facts. This is our answer to question No. 4.
14. QUESTION No. 5Order 19 Rule 3 of the Code of Civil Procedure states as follows:
"3. (1) Affidavits shall be confined to such facts as the deponent is able of his own knowledge to prove, except on interlocutory applications, on which statements of his belief may be admitted; provided that the grounds thereof are stated."
While Rule 3 of the Writ Proceedings Rules, is to the following effect:-
"3. Every petition under Article 226 or Article 227 of the Constitution shall be signed by the petitioner or his Advocate who shall also sign or put his thumb mark at the foot of every page of the petition. The petition shall be supported by an affidavit in Form No. II appended to these Rules and shall be drawn up in the first person and shall state the name, father's name, age and address of the deponent; the affidavit shall be confined to the verification of the facts set out in the petition and shall specifically indicate by reference to the paragraph numbers in the petition, as to what facts are verified from the knowledge of the deponent and what facts from the information and his belief and shall also contain a statement to the effect that the copies of the documents if any produced along with the petition are true copies of the originals."
The law on this aspect is as laid down in (State of Bombay v. Purushotham). In paragraph 16 of the said Judgment, it is stated as follows:-
"16. We wish, however, to observe that the verification of the affidavits produced here is defective. The body of the affidavit discloses that certain matters were known to the Secretary who made the affidavit personally. The verification however states that everything was true to the best of his information and belief. We point this out as slipshod verifications of this type might well in a given case lead to a rejection of the affidavit. Verification should invariably be modelled on the lines of Order 19 Rule 3 of the Civil Procedure Code, whether the Code applies in terms or not. And when the matter deposed to is not based on personal knowledge the sources of information should be clearly disclosed. We draw attention to the remarks of Jenklins C.J. and Woodroffe, J. in PADMABATI DASI v. RASIKLAL DHAR 37 Cal 259 and endorse the learned Judges' observations."
This ruling was relied on in Barium Chemicals case in which it is stated as follows in para-57:-
"....It is true that in a case of this kind it would be difficult for a petitioner to have personal knowledge in regard to an averment of mala fides, but then where such knowledge is wanting he has to disclose his source of information so that the other side gets a fair chance to verify it and make an effective answer. In such a situation, this Court had to observe in , that as slipshod verifications of affidavits might lead to their rejection, they should be modelled on the lines of Order XIX, Rule 3 of the Civil Procedure Code and that where an averment is not based on personal knowledge, the source of information should be clearly deposed. In making these observations this Court endorsed the remarks as regards verification made in the Calcutta decision in Padmabati Dasi v. Rasik Lal Dhar (1910) ILR 37 Cal 259. Apart from this consideration it is clear that in the absence of tangible materials, the only answer which the respondents could array against the allegation as to mala fides could be one of general denial."
Again in Sukhwinder Pal's case it is stated at page 70 thus:-
"In the case of M/s. Sukhwinder Pal Bipan Kumar in support of the petition, there is an affidavit of one Raj Kumar, claiming to be a partner, who asserts that the allegations in paras 9 and 12 are 'correct to the best of my knowledge. To say the least, this is no affidavit at all. Under Order XIX Rule 3 of the Code of Civil Procedure, 1908, it was incumbent upon the deponent to disclose the nature and source of his knowledge with sufficient particularity. The allegations in the petition are, therefore, not supported by an affidavit as required by law. That being so, the State Government was fully justified in stating in answer, 'Denied'."
No doubt, the affidavit should have conformed to these statutory requirements. But, here, not one of the respondents in the Writ Petition has chosen to file any counter. Therefore, they were not handicapped in that it does not conform to Order 19 Rule 3 CPC or Rule 3 of the Writ Proceedings Rules. After the Writ Petition had been admitted and heard, at this appellate stage we do not think this could be made much of, thus we answer question No. 5.
15. QUESTION No. 6It would have been most desirable for the respondents in the Writ Petition to file a counter. But that was not done. Though an argument was advanced by Mr. Muthanna that counter had been filed to the interlocutory application and that would enure to the benefit of the Writ Petition, we are not inclined to accept this argument. If the respondents in the Writ Petition were interested in opposing the Writ Petition, counters ought to have been filed meeting the allegations made in the Writ Petition. A case is made out before us that time was asked for to file counter and that was denied by the learned Judge. What would be the position in the absence of a counter by the first appellant, could now be considered. In Hem Lall Bhadari's case at page 765, paragraph-7 states:-
"7. The petitioner has made various allegations of mala fides against the Chief Minister of Sikkim. These allegations are not supported by any acceptable evidence. Therefore, we do not propose to consider them. Much was made of the fact that the Chief Minister has not filed a Counter Affidavit himself denying the allegations. According to us, it is not necessary since the allegations are wide in nature and are bereft of details. We do not think it necessary in all cases to call persons placed in high positions to controvert allegations made against them by filing affidavits unless the allegations are specific, pointed and necessary to be controverted. We, therefore, propose to confine ourselves purely to the question whether there has been a violation of the mandatory provisions contained in Section 8 of the Act, or not."
The allegations made against the first appellant are that he was in a position to exercise influence over the members of the Tribunal who have not been impleaded. As to when their appointments took place and what role did the first appellant play in their appointments, are not stated. What was the nature of the influence exercised by him is again not stated. Even the names of the members of the Tribunal are not mentioned. The allegations against the first appellant are bald in nature. Therefore, we consider that the dictum of the above ruling will apply to the facts of this case. So we answer question No. 6.
16. QUESTION No. 7This question, in our considered view, is important. It has already been seen that the orders of the Tribunal dated 16-2-1979 and 20-12-1980 have become final. They are inter parties and as such they are binding between them. As stated earlier, the learned single Judge went into the merits and set aside the orders of the Tribunal without even finding whether those orders were actuated by bias because of the influence exercised by the first appellant. Much was made of the fact before us, as urged before the learned Judge that, having regard to the statements made by the tenants in the interlocutory proceedings for injunction it would be improbable that they gave statements before the Tribunal denying cultivation of Sy.Nos. 114 and 115. We scrupulously avoid going into the merits, and we approach the matter this way:
Can an order which is binding between the parties and which the Tribunal has jurisdiction to pass, be questioned in a collateral fashion. If it is permitted, in law is not the doctrine of finality of Judgments rendered nugatory? We would like to quote some passages from the Treatise of the Law of Judgments by A.C. Freeman, Fifth Edition, Vol.1, Page 665:-
"Fraud in procuring a settlement and stipulation for dismissal of an action is ground for setting aside the Judgment of dismissal, but an action to set aside the agreement, ignoring the Judgment, is a collateral attack on the latter and not permissible; nor is a Judgment of dismissal entered by stipulation, in an action to recover shares of corporate stock, subject to collateral attack upon the ground that the agreement to compromise and dismiss the action was induced by defendant's fraudulent misrepresentation of facts concerning the value of the stock. There is no merit in a collateral contention against a Judgment that the cause of action upon which it is based was affected with fraud, as that the contract upon which the cause arose was obtained through fraudulent misrepresentations or that the Judgment was taken for too great an amount and was therefore fraudulent to the extent of this excess. A Judgment, regular on its face, rendered against a city or a board of education cannot, in mandamus to enforce it, be successfully assailed on the ground that it was entered by consent of officials where there is nothing to show that such collusion or fraud was practiced in obtaining jurisdiction.
A party assailing a Judgment or decree upon the ground that it was procured by fraud must meet the requirements of the law as to pleading the fraud, conforming to the well established rule that the acts constituting the fraud must be specifically pleaded; in other words, that he must do something more than charge the fraud generally."
No doubt fraud unravels everything. But there is no such allegation here, muchless an allegation conforming to law as seen from the above extract. We may also refer to Jurisdiction and illegality by Amnon Rubinstein, '1965 Edition, and it is stated at Pages 35 and 36 thus:-
"The distinction between direct and collateral methods of attack is inevitable in any legal system. Though the subject has received more attention in the United States, the distinction itself dates back to the very origins of the common law. The Courts have always refused to allow collateral impeachment of an apparently valid Judgment for otherwise it 'would be blowed off by a side wind'; however, they have also claimed an inherent power to determine whether the Judgment EXISTED IN THE FIRST PLACE, when such a question was raised Incidentally. The question was posed in PAPILLON v. BUCHER, an action in tort involving an adjudication by the Commissioners of Excise; the Court was faced with the question 'whether the validity of the (Commissioner's) Judgment might afterwards be drawn in question in this Court, in this action.' Counsel for plaintiff stated the law correctly when replying 'that it might; for if such Commissioners, who have but a limited jurisdiction, go beyond it, what they do is CORAM NON JUDICE...'. Thus a Court which has no jurisdiction to deal with the question in proceedings directly challenging the disputed decision, can pass upon the validity of that decision (i.e. whether it was valid or null) when that issue is raised incidentally. Where the existence or non-existence of a certain act purporting to have legal consequences is relevant to the legal dispute over which the Court has jurisdiction, this issue is examinable. This is so even where the disputed decision lies within the exclusive jurisdiction of another Court or Tribunal. This old Common Law Rule received its conclusive stamp of approval in the famous DUCHESS of KINGSTON's CASE. Once this principle was established, any Court of law was not only authorised but required to go behind the facade of an apparently valid decision and to examine its validity.
The doctrine of collateral attack is thus governed by two factors:
(a) The Court is NOT bound by an apparently binding decision made by an otherwise authorised Court or Tribunal.
(b) The Court, however, does not sit as a reviewing Court and cannot enter into the legality of the decision challenged. It can only examine whether such decision exists; in other words, it may examine the question of jurisdiction."
Therefore, in our considered view, under Article 226 we do not sit as a Reviewing Court, nor can we enter into the illegality of the decision challenged. We are to only examine the question of jurisdiction. So examined, we cannot but conclude that there is no lack of jurisdiction. One Supreme Court Ruling which has a great bearing on this question is NARESH v. STATE OF MAHARASHTRA, . Headnote (C) reads:-
"When a Judge deals with matters brought before him for his adjudication, he first decides question of fact on which the parties are at issue, and then applies the relevant law to the said facts. Whether the findings of fact recorded by the Judge are right or wrong, and whether the conclusion of law drawn by him suffers from any infirmity, can be considered and decided if the party aggrieved by the decision of the Judge takes the matter up before the Appellate Court. But it is singularly inappropriate to assume that a judicial decision pronounced by a Judge of competent jurisdiction in or in relation to a matter brought before him for adjudication can affect the fundamental rights of the citizens under Article 19(1). What the judicial decision purports to do is to decide the controversy between the parties brought before the Court and nothing more. If this basic and essential aspect of the judicial process is borne in mind, it would be plain that the judicial verdict pronounced by Court in or in relation to a matter brought before it for its decision cannot be said to affect the fundamental rights of citizens. Just as an order passed by the Court on the merits of the dispute before it can be challenged only in appeal and cannot be said to contravene the fundamental rights of the litigants before the Courts so could a judicial order collateral to proceedings but directly concerned with the proceedings be challenged in appeal under Article 136 of the Constitution, but it cannot be said to affect the fundamental rights of the petitioners. The character of the judicial order remains the same whether it is passed in a matter directly in issue between the parties or is passed incidentally to make the adjudication of the dispute between the parties fair and effective. Expl: ; Disting; , Rel on.
If the test of direct effect and object which is sometimes described as the pith and substance test, is applied in considering the validity of legislation, it would not be inappropriate to apply the same test to judicial decisions. If a judicial order is passed by the Court in exercise of its inherent jurisdiction and its sole purpose is to help the administration of justice then any incidental consequence which may flow from the order will not introduce any constitutional infirmity in it. and and and . Ref.
In this connection it is necessary to refer to another aspect of the matter and that has relation to the nature and extent of the Supreme Court's jurisdiction to issue Writ of Certiorari under Article 32(2). It is well settled that the powers of this Court to issue Writs of Certiorari under Article 32(2) as well as the powers of the High Courts to issue similar Writs under Article 226 are very wide. In fact, the powers of the High Courts to issue similar Writs under Article 226 are very wide. In fact, the powers of the High Courts under Article 226 are in a sense wider than those of the Supreme Court, because the exercise of the powers of the Supreme Court to issue Writs of Certiorari are limited to the purposes set out in Article 32(1). There is yet another aspect of this matter to which it is necessary to refer. The High Court is a superior Court of Record under Article 215. If the decision of a superior Court on a question of its jurisdiction is erroneous, it can, of course, be corrected by appeal or revision as may be permissible under the law; but until the adjudication by a superior Court on such a point is set aside by adopting the appropriate course, it would not be open to be corrected by the exercise of the Writ Jurisdiction of the Supreme Court. If questions about the jurisdiction of superior Courts of plenary jurisdiction to pass orders like the impugned order are allowed to be canvassed in Writ Proceedings under Article 32, logically, it would be difficult to make a valid distinction between the orders passed by the High Courts inter parties, and those which are not inter parties in the sense that they bind strangers to the proceedings. Therefore, having regard to the fact that the impugned order has been passed by a superior Court of Record in the exercise of its inherent powers, the question about the existence of the said jurisdiction as well as the validity or propriety of the order cannot be raised in Writ Proceedings taken out by the petitioners for the issue of a Writ of Certiorari under Article 32...."
Again, dealing with the principles of Res Judicata, it was observed in SATHYADHYAN v. SMT. DEORAJIN DEBI, as follows:
"The principle of res judicata is based on the need of giving a finality to judicial decisions. What it says is that once a res is judicata, it shall not be adjudged again. Primarily it applies as between past litigation and future litigation. When a matter - whether on a question of fact or a question of law - has been decided between two parties in one suit or proceeding and the decision is final, either because no appeal was taken to a higher Court or because the appeal was dismissed, or no appeal lies, neither party will be allowed in a future suit or proceedings between the same parties to canvass the matter again. This principle of res judicata is embodied in relation to suits in Section 11 of the Code of Civil Procedure; but even where Section 11 does not apply, the principle of res judicata has been applied by Courts for the purpose of achieving finality in litigation. The result of this is, that the original court as well as any higher Court must in any future litigation proceed on the basis that the previous decision was correct."
Therefore, if the order of the Tribunal had become final, not having been questioned further in the manner known to law, we do not think it will be open to this Court under Article 226 to render findings on merits on the alleged influence of the first appellant on which no finding has been rendered in the Judgment under appeal. If such a challenge is allowed, then no order of the Tribunal could even reach finality. In Babhutmal v. Laxmibai it is stated in paragraph-7:
"7. The Special Civil Application preferred by the appellant was admittedly an application under Article 227 and it is therefore material only to consider the scope and ambit of the jurisdiction of the High Court under that article. Did the High Court have jurisdiction in an application under Article 227 to disturb the findings of fact reached by the District Court? It is well settled by the decision of this Court in Waryam Singh v. Amarnath, , that:
'...power of superintendence conferred by Article 227 is, as pointed out by Harries, C.J, in Dalmia Jain Airways Ltd. v. Sukumar Mukharjee, (S.B) to be exercised most sparingly and only in appropriate cases in order to keep the Subordinate Courts within the bounds of their authority and not for correcting mere errors.' This statement of law was quoted with approval in a subsequent decision of this Court in Nagendra Nath Bora v. The Commr. of Hills Division, and it was pointed out by Sinha, J as he then was, speaking on behalf of the Court, in that case:
'It is thus clear that the power of judicial interference under Article 227 of the Constitution with orders of judicial or quasi judicial nature, are not greater than the power under Article 226 of the Constitution. Under Article 226 the power in interference may extend to quashing an impugned order on he ground of a mistake apparent on the face of the record. But under Article 227 of the Constitution, the power of interference is limited to seeing that the Tribunal functions within the limits of its authority.' It would, therefore, be seen that the High Court cannot, while exercising jurisdiction under Article 227, interfere with findings of fact recorded by the subordinate Court or Tribunal. Its function is limited to seeing that the subordinate Court or Tribunal functions within the limits of its authority. It cannot correct mere errors of fact by examining the evidence and reappreciating it. What Morris, L.J said in Rex v. Northumberland Compensation Appeal Tribunal (1952-1, All ER 122) in regard to the scope and ambit of certiorari jurisdiction must apply equally in relation to exercise of jurisdiction under Article 227. That jurisdiction cannot be exercised:
as the cloak of an appeal in disguise. It does not lie in order to bring up an order or decision for rehearing of the issues raised in the proceedings.' If an error of fact, even though apparent on the face of the record, cannot be corrected by means of a Writ of Certiorari, it should follow a fortiori that it is not subject to correction by the High Court in the exercise of its jurisdiction under Article 227. The power of superintendence under Article 227 cannot be invoked to correct an error of fact which only a superior Court can do in exercise of its statutory power as a Court of appeal. The High Court cannot in guise of exercising its jurisdiction under Article 227 convert itself into a Court of appeal when the legislature has not conferred a right of appeal and made the decision of the subordinate Court or Tribunal final on facts."
Then again it has been held in STATE OF M.P. v. NANDLAL, that where an order had become final that cannot be interfered with under Article 226.
Thus we conclude that a collateral attack is impermissible in law at the instance of parties who are merely advancing speculative claims. Accordingly, we answer question No. 7.
17. QUESTION No. 8The learned Judge while granting relief, stated as follows in paragraph-19:
"19. In the result these petitions are allowed, the impugned orders are quashed and the matter is remitted to the Land Tribunal for fresh disposal of the application of respondents 8 and 9 after notice to respondents 8 and 9 and to the landlords who are respondents 3 and 4 and to all other persons interested in the lands in question. The Tribunal should also issue notice to the State Government in the light of the decision of this Court in Muniswamy's case, The Tribunal shall keep in view (a) the documentary evidence, viz., resumption application filed in the year 1966 before it; (b) the extract of record of rights for the year from 1955 to 1966; (c) the statement made by respondent-8 before it for the appointment of receiver and all other relevant evidence that may be produced by the parties in support of their contentions. If the Tribunal finds that the land vests with the State Government under Section 45 of the Act and respondents 8 and 9 are not inclined to claim occupancy rights in these lands, it shall take note of the provisions of Section 77 of the Act and pass appropriate orders..."
How could there be a fresh disposal of the applications filed in Form No. 7, ignoring the subsequent events viz., the sales made on 4-5-1979, 8-2-1980 and 31-12-1980. The attention of the learned Judge had not been even drawn to this aspect. Should these sales be considered to be violative of the provisions of the Act, it should have at least been held so. Therefore, on this score again, the order of remand could not be supported.
18. In the result, we allow these Writ Appeals, set aside the order of the learned single Judge, and dismiss W.P.Nos. 12197 and 12198/1981. However, there shall be no order as to costs.