Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 17, Cited by 2]

Supreme Court of India

Munjushree Plantation Ltd. And Ors. vs State Of Tamil Nadu And Ors. on 17 February, 1989

Equivalent citations: JT1989(1)SC380, 1989(1)SCALE446, (1989)3SCC282, 1989(1)UJ700(SC), AIR 2006 ALLAHABAD 630, 1989 (3) SCC 282, AIRONLINE 1989 SC 113, (1989) 1 JT 380 (SC), (2006) 100 REVDEC 354, (2006) 1 ALL RENTCAS 375, (2006) 40 ALLINDCAS 129, (2006) 62 ALL LR 512

Bench: G.L. Oza, K.N. Saikia

ORDER
  

Oza, J.
  

1. In these appeals questions pertaining to the effect of certain laws on rights of landholders in different capacities in Gudalur Taluk of Nilgiris District are raised.

2. It appears that in the erstwhile State of Madras, Madras Estates (Abolition and Conversion into Ryotwari) Act, 1948 was passed but later for this area the Tamil Nadu Gudalur Janmam Estates (Abolition and Conversion into Ryotwari) Act, 1969 was passed. This Act received the assent of the President on 6th December, 1969 but the Act was to come into force on a date which was to be notified by the Government under Section 1(4) of the Act but it appears that even before the Act was brought into force the constitutional validity of the Act was challenged by various Janmies and the plantation lessees from Janmies in the Madras High Court on the ground that the Act violated Articles 14, 19 and 31 of the Constitution of India. The Madras High High Court upheld the validity of the Act by its judgment dated 26th October, 1970 but on appeal this Court by its judgment dated 19th April, 1972 upheld the validity of the Act in all respects but it held that Section 3 (vesting Section) in so far as it relates to the forests area it could not be regarded as a measure pertaining to agrarian reforms and could not therefore get the protection of Article 31A of the Constitution and it is only to this limited extent that the Act was declared unconstitutional by this decision in Balmadies Plantations Limited v. State of Tamil Nadu (1973) 1 SCR 25.

3. A day after the aforesaid judgment of this Court i.e. on 20th April, 1972 the Constitution (25th Amendment) Act came into force by which Article 31C was introduced in the Constitution. On 7-9-1974 the Janmam Act of 1969 as it was, was included in the 9th Schedule of the Constitution by the Constitution (34th Amendment) Act and thereafter from 20.11.1974 by a notification under Section 1(4) the Act was brought into force.

4. During the period this Act was challenged and was not brought into force, the Tamil Nadu Land Reforms Act, 1961 which had already been passed but was not applied to this area was also made applicable and in pursuance of that Act certain proceedings had started in respect of determination of ceiling of the land held by either the Janmies or the lesses. In these appeals the only question which mainly was raised was that as the Land Reforms Act was brought into force and proceedings under that Act had started this Act could not be applied to this territory and on such contention writ petitions were filed before the High Court and against the judgment of the High Court these appeals are before us. But these appellants also filed writ petitions under Article 32 of the Constitution challenging the vires of the provisions of this Act in view of the fact that this Act was put in the 9th Schedule after the decision in His Holiness Kesavananda Bharati Sripadagalavaru v. State of Kerala 1973 Suppl. S.C.R. 1. The constitutional validity of this Act could be challenged on the touch-stone of basic structure of the Constitution. The Act is challenged on the ground that it affects Article 14 and 19, therefore it effects the basic structure of the Constitution and therefore could not be given effect to. By filing applications for permission to raise additional grounds similar grounds have also been raised in these appeals and it is in view of these additional grounds that now in these appeals as well as the writ petitions the contentions advanced are that as this Act was put in the 9th Schedule after the decision in Kesavananda Bharati's case 1973 Suppl. S.C.R. 1 inspite of the fact that it is put in the 9th Schedule still as it affects the basic structure of the Constitution it will be open to challenge as regards constitutional validity.

5. Learned counsel contended that Section 8 deals with Janmies and Section 9 deals with tenants. In Section 8 so for as Janmies are concerned they will get Ryotwari patta if they were in cultivating possession of the lands for a continuous period of three years immediately before the Ist day of June, 1969. Similar provision is made in Section 9 for the tenant from the Janmies but by insertion of Explanation 1 in Section 8 it was contended that so far as plantations crops are concerned they will be included in the word 'cultivate' but such explanation was not added in Section 9. On the Contrary Section 17 provided that wherever Janmies have created lease for the purpose of plantation in favour of some persons, the Government if so chooses in public interest to terminate those lease and take back the possession although compensation has been provided in cases where action is taken under Section 17. It was therefore contended that so far as Janmies are concerned even if they were in actual cultivating possession of plantation crops for a period of three years immediately before Ist June, 1969 they will get Ryotwari patta and will continue to hold the land and the State Government can not even if it so choses take any action under Section 17 against the Janmies but so far as the tenants or lessees, Janmies are concerned they have not been given the same right and if they are even in actual cultivating possession for the prescribed period but it is a plantation crop they will not have the right to get Ryotwari patta and it was contended that for this there is no justification on the basis of which this discrimination could be justified. It was contended that equality is one of the rights which has been considered as the basic structure of the Constitution and in view of this inspite of the fact that this Act was put in the 9th Schedule by 34th amendment of the Constitution but still it could be held to be ultra vires. According to the learned counsel there are other reasons also which point to inequality and which were placed before us at length. Learned counsel also referred to various decisions of this Court in regard to this and ultimately contended that under Article 145(3) it will not be proper for this Bench of 2 Judges to consider this question as it is a substantial question of law pertaining to interpretation of the Constitution.

6. In fact initially when one of the learned counsel for the appellant argued it was suggested that if the provisions of this Act are given a rationale interpretation as suggested by him the question of constitutional validity of the Act may not arise and it is on this basis it appears that the matter went on and unfortunately at the fag end of the arguments it was contended that under Article 145(3) it will not be proper for this Bench to consider and decide these questions. It was contended by learned counsel that although in Section 9 the explanation pertaining to plantation crops which has been especially included in Section 8 is not there. The Act should be so interpreted that the Janmies as well as tenants or lessees even in respect of plantation crops are treated alike and it was in this context an attempt was made to interpret Section 17 also. It is no doubt an attractive argument and it also appears that if this argument was accepted the basis of discrimination which is raised in view of difference of language used in Sections 8 and 9 will lose all its strength but it could not be doubted as contended by learned counsel appearing for the State of Tamilnadu that such an interpretation of Sections 8 and 9 is not possible. The Legislature with a clear intention has added an explanation in Section 8 so as to include in the word 'cultivate' also plantation crops. This inclusion made specifically in Section 8 makes it clear that without this in the scheme of the Act 'cultivate' will not include cultivation of plantation crops and it is therefore not possible to read in Section 9 what has not been specifically included in Section 9. It is in this view that the learned counsel for the State contended that the constitutional question which is raised in these matters has to be decided as there is no other alternative as regards the interpretation of the provisions of Section 8 and 9 and 17 are concerned. The learned counsel appearing for the State contended that in fact this is not the stage when these questions of interpretation should be raised and decided by the apex court as it appears that proceedings for grant of Ryotwari patta either in the case of Janmies under Sections 8 or in the case of tenants under Section 9 have not been taken. Similarly the interpretation of Section 17 also at this stage is merely academic and in none of these cases that stage has reached.

7. It is therefore clear that as the writ petitions have raised the question of constitutional validity of this Act and additional grounds have also been included in the appeals as rightly pointed out by the learned counsel for the State of Tamilnadu, question of constitutional validity has to be decided.

8. It was contended by the learned counsel for the State that in the two decisions of this Court in Minerva Mills Ltd. and Ors. v. Union of India and Ors. and Waman Rao and Ors. etc. etc. v. Union of India and Ors. it has been observed that if the enactment could be saved within the scope of Article 31A or 31C then merely because it has been put in the 9th Schedule under Article 31B the challenge of the constitutional validity is of no avail and on this basis it was contended that although the question involved is an important question of law pertaining to interpretation of the Constitution but in view of these decisions it does not involve the question of interpretation of the Constitution and therefore it is not necessary to make a reference to five-Judges Bench as required under Article 145(3).

9. It could not be disputed that the question which is involved is a substantial question of law with regard to the interpretation of Article 31A, 31B and 31C of the Constitution of India. It is also clear that this Act so far as it pertains to the forests land is concerned was declared unconstitutional and it appears that it was because of this that the Act was put in the 9th Schedule by 34th Amendment of the Constitution so that it is protected by Article 31B.

10. It is also not disputed that Section 3 which partly was declared unconstitutional remained as it is and in this view of the matter in our opinion it is a case which would involve a substantial question of law pertaining to interpretation of the Constitution and in our opinion therefore it will be proper that the matter be placed before a Bench of five Judges as provided for in Article 145(3) of the Constitution.