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 9, Cited by 20]

Supreme Court of India

Jaila Singh & Anr vs State Of Rajasthan And Ors on 2 May, 1975

Equivalent citations: 1975 AIR 1436, 1975 SCR 428, AIR 1975 SUPREME COURT 1436, 1976 (1) SCC 602 1975 UJ (SC) 475, 1975 UJ (SC) 475

Author: A. Alagiriswami

Bench: A. Alagiriswami, P.N. Bhagwati, P.K. Goswami

           PETITIONER:
JAILA SINGH & ANR.

	Vs.

RESPONDENT:
STATE OF RAJASTHAN AND ORS.

DATE OF JUDGMENT02/05/1975

BENCH:
ALAGIRISWAMI, A.
BENCH:
ALAGIRISWAMI, A.
BHAGWATI, P.N.
GOSWAMI, P.K.

CITATION:
 1975 AIR 1436		  1975 SCR  428
 1976 SCC  (1) 602
 CITATOR INFO :
 F	    1983 SC 130	 (54,60)


ACT:
Rajasthan  Colonisation	 (Rajasthan Canal  Project  Pre-1955
Temporary  Tenants  Government Land  Allotment)	 Conditions,
1971, Condition No. 3, and Rajasthan Colonisation (Allotment
of Government Land to Post-1955 Temporary Cultivation  Lease
Holders	 and other landless persons in the  Rajasthan  Canal
Project	  Area)	  Rules,   1971,   Rules   2(1)(xiii)	 and
3(2)--Permanent	 allotment of land to tenants--Pre-1955	 and
post-1955  tenants, if form different  classes--Section,  15
and  15-A  of Rajasthan Tenancy Act, 1955,  if	provide	 any
basis for classification
Rajasthan  Colonisation Act, 1954, Sections 7 and  29--Scope
of.



HEADNOTE:
The  Rajasthan Colonisation (Bhakra Project Government	Land
Allotment and Sale) Rules, 1955 made under the provisions of
the  Rajasthan Colonisation Act, 1954, came into  effect  on
25th  December,	 1955.	 Under these  Rules  the  difference
between pre-1947 and post-1947 tenants is negligible.  Under
tile  Rajasthan	 Colonisation (Gang  Canal  Lands  Permanent
Allotment and Sales) Rules, 1956, the scale of allotment  is
uniform	 without any discrimination between various  classes
of  persons  to	 whom  land  may  be  allotted.	  Under	 the
Rajasthan  Colonisation (Rajasthan Canal Project  Government
Land Allotment and Sale) Rules, 1967 all post-1955 temporary
cultivation  leases in the Colony area were  terminated	 and
all  the  lands	 covered  by such  leases  reverted  to	 the
Government.
Jaila Singh. the appellant in Civil Appeal No. 1704 of	1974
was  allotted  50 bighas of 'uncommand land'  in  the  years
1956-57	 and  1957-58  in the Ganga nagar  District  of	 the
Rajasthan State.  The area in which the land is situated was
declared a Colony Area of the Rajasthan Canal Project tinder
the  Rajasthan	Colonisation  Act  in  1960.   In  1967	 the
Rajasthan   Canal  Colonisation	 (Rajasthan  Canal   Project
Government  Land Allotment and Site) Rules, 1967  were	pro-
mulgated and applications were invited for allotment of land
under	those  rule,--,.   Jaila  Singh's  application	 for
allotment  was	disposed of on 27-12-1969 by  allotting,  14
bighas and 14 bighas of land on permanent basis,.  In  State
v.  Ramdhan A.i.R. 1973 Raj. 71, the latter part of Rule  16
and  Rule 19(a)(iii) i-eid with little 7(x) and (xi) of	 the
1967  Rules were struck down.  Thev were struck down on	 the
ground	that  both the Bhakra Canal Project  Rules  and	 the
RIjasthLn ('anal Rules framed under the Act. had treated the
unit   of  family  differently	and  cannot   therefore	  be
justified.    Thereafter,   two	 sets	of   rules   called,
respectively Rajasthan Colonisation (Rajasthan Canal Project
Pre-1955  Temporary  Tenants  (government  Land	  Allotment)
Conditions,  1971 ind the Rajasthan Colonisation  (Allotment
of Government Land to Post-1955 Temporary Cultivation  Lease
'Holders ind Other- Landless Persons in the Rajasthan  Canal
Project	 Area) Rules. 1971 were promulgated.   Applications-
were  again invited for allotment of land under-  the  Post-
1955 Rules and Jaila Singh was allotted another 10 bights of
land.	The  rest  of the land originally  allotted  to	 him
reverted to the State.	He filed a writ petition before	 the
Rajasthan  High	 Court challenging the Post-1955  Rules	 ,is
violative of Article 14 of the Constitution.
Sahi Rant, the husband of the appellant in Civil Appeal	 No.
1705  of  1974.	 had been allotted 241 bighas  of  land	 for
temporary cultivation in Rajasthan Canal Area in  Ganganagar
District.   He had also been allotted 12-1 bighas 2  command
land' in the year 1952 on a permanent basis and 6 bighas and
12  biswas of 'command land" and 4 bigha-, and 11 biswas  of
'uncommand  land'  for permanent cultivation.	These  lands
were  included	in the Colony Arei of  the  Rajasthan  Canal
Project in 1960.
429
After  the post-1955 Rule come into force the 24-1/2  bighas
of  land was ordered to be resumed on the ground  that	Sahi
Ram was not a landless person In the writ petition filed  by
the  appellant,	 the order of resumption was  challenged  as
discriminatory.
In both the writ partitions the contention on behalf of	 the
State  of Rajasthan was that, owing to the insertion  of  s.
15A  in	 the Rajasthan Tenancy Act,  1955  Khatedari  rights
could  not accrue to the tenants under s. 15(1) of the	said
Act and 'the possession of such tenants was given protection
who  were  holding since 15,10-53 and  thereafter  upto	 the
commencement of the Pre-1955 Conditions by making  permanent
allotment under the Pre-1955 conditions".  The Single  Judge
of the High Court accepted this contention and upheld  their
validity  of the Pre-1955.  Conditions as well as the  Post-
1955  Rules.   He  took	 the  view  that  the  question	  of
discrimination can arise only in respect of persons who	 are
similarly situated, that the pre-1955 tenants cannot be said
to stand on the same footing as the post-1955 tenants in  as
much  as  the  two classes of tenants  came  into  temporary
cultivation at different periods of time and cannot be	said
to be similarly situated.  On appeal, the Division Bench  of
the  High Court dismissed the appeals even at the  admission
stage.	 These appeals have been preferred by special  leave
granted by this Court.
It  was:  contended for the appellants	that  discrimination
between	 the pre-1955 and post-1955 tenants is based on	 the
fact  that  (1) In the case of the former,  pet-sons  having
more than 25 bighas could keep all the lands they had up  to
the  ceiling  limit  and had to pay only for  the;  land  in
excess	of  25 bighas ; (2) Even among them  persons  having
less  than  25 bighas, whether below 15 or above  15  bighas
could  get  land to enable them to have 25 bighas  and	they
need  pay only for the excess over what they had. (3)  Post-
1955  tenants  could not get anything if they  had  over  15
bighas and the%, had to pay for the land allotted to them to
make up 25 bighas.
Allowing the appeals,
HELD : There is no nexus between the pre-1955 Conditions and
post-1955  Rules  and the Rajasthan Tenancy Act	 which	came
into  force  on 15-10-1955.  Both sets of  leases  had	been
cancelled by the relevant pre-1955 Condition and  post-1955,
Rules  and  there  is no dispute that  the  pre-1955  leases
cannot	 be  cancelled	while  post-1955  leases  could	  be
cancelled.  The Rajasthan Tenancy Act is not concerned	with
that   question.   Proviso  to	section	 15  of	  that	 Act
specifically provides that no Khatedari rights shall  accrue
under  that  section to any tenant, to whom land is  or	 has
been  let out temporarily in Gang Canal, Bhakra, Chambal  or
Jawai  project	area,  or any other area  notified  in	that
behalf	by the State Government.  Admittedly  the  Rajasthan
Canal  area  has  been included within	the  scope  of	this
proviso	 by  a	notification.  To make	matters	 more  clear
section	 15A  also provides that the land in  the  Rajasthan
Canal  area  leased  out on any terms  whatsoever  shall  be
deemed	to have been let out temporarily within the  meaning
of the poviso and no khatedari lights shall accrue or  shall
be deemed ever to have accrued in any such land leased	Out.
This  provision	 thus applies to both pre-1955	as  well  as
post-1955  leases.   Both  these leases stand  on  the	same
footing and; therefore (lo not form different classes.	 The
reference  to sections 15 and 15A of the  Rajasthan  Tenancy
Act  is	 wholly	 irrelevant.  Nor can it be  said  that	 the
lengthy	  occupation  of  the  lands  provides	any   proper
criterion for the distinction between pre-1955 and post-1955
tenants.   There  is nothing to show how  long	before	15th
October	 1955 pre-1955 tenants were given  temporary  leases
and in the absence of such material, it is impossible to see
how  any  differentiation can be made between  pre-1955	 and
post-1955  tenants in the matter of permanent  allotment  of
land.	Even  in  1967	when the 1967  Rules  were  made  no
distinction was sought to be made between pre-1955 and post-
1955 tenants.  By that time many of post-1955 tenant:, would
have been in possession for about 12 years ,Ind in 1971 they
would  have beer, in possession for about 16 years.   It  is
difficult  lo appreciate how it should make  any  difference
from  the  point  of view of allotment of  land,  whether  a
tenant has been in occupation for 16 years or 18 or 20 years
and why differentiation should be made with reference to the
date  when the Rajasthan Tenancy Act came into	force.	 The
classification must
430
have  a nexus with the object sought to be achieved.   There
is no such nexus in this case.	As a result Condition No.  3
of  the Pre-1955 Conditions and the definition	of  landless
person as contained in Rule 2(1)(xiii) as well as Rule	3(2)
of  the Post-1955 Rules are void as they are  discriminatory
under Art. 14 of the Constitution and they are struck  down.
[435 D-H, 436A-C, 437F, 438E]
Observation:Rajasthan  Colonisation Act,  1954,	 practically
provides  no  guidance with regard to the principles  to  be
applied in the matter of  land. [432F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 1704-1705 of 1974-.

Appeal by special leave from the judgment and order dated 1- 8-1974 of the High Court of Rajasthan in D. B. Civil Special Appeal No. 415 and 237 of 1974.

G. L. Sanghi S. R. Srivastava, Manmohan Mridul and Badri Dass Sharma for the appellants (in C. As. Nos. 1704- 1705/74).

Niren De, Attorney General of India, S. T. Desai, G. Kashliwal and S. M. Jain, for the respondents (in C. As. Nos. 1704-1705/74).

J. B. Badachanji and K. J. John, for the intervener (In C. As. Nos. 1704-1705/74).

The Judgment of the Court was delivered by ALAGIRISWAMI, J. These appeals raise the question of the validity of certain rules made under the Rajasthan Colonisation Act, 1954. The facts necessary for the decision of this case are as follows.

Jaila Singh, the appellant in Civil Appeal No. 1704 of 1974 %,as allotted 50 bighas of 'uncommand land' in the years 1956-57 and 1957-58 in the Ganganagar District of the Rajasthan State. The area in which the land is situate was declared a Colony Area of the Rajasthan Canal Project under the Act in 1960. In 1967 the 'Rajasthan Colonisation (Rajasthan Canal Project Government Land Allotment and Sale) Rules, 1967 were promulgated and applications were invited for allotment of land under those rules. Jaila Singh's application for allotment was disposed of on 27-12-1969 by allotting 14 bighas and 14 biswas of land on permanent basis. These 1967 Rules were the subject matter of certain writ petitions before the Rajasthan High Court which ended with the decision of that Court in State v. Ramadhan (AIR 1973 Raj 71) striking down certain of those Rules. Thereafter two sets of rules called respectively Rajasthan Colonisation (Rajasthan Canal Project Pre-1955 Temporary Tenants Government Land Allotment) Conditions, 1971 and the Rajasthan Colonisation (Allotment of Government Land to Post-1955 Temporary Cultivation Lease Holders and Other Landless Persons in the Rajasthan Canal Project Area) Rules, 1971 were promulgated. Applications were again invited for allotment of land under the Post-1955 Rules and Jaila Singh was allotted another 10 bighas of land. The rest of the land originally allotted to him reverted to the State. He filed a writ petition before the Rajasthan High Court challenging the Post-1955 Rules as violative of Article 14 of the Constitution. He prayed that Rajasthan Coloni-

431

sation Act, 1954 may be declared to be illegal or in the alternative the Post-1955 Rules may be declared to be violative of Article 14 of the constitution and for an appropriate order in respect of the lands allotted to him. Sahi Ram, the husband of the appellant in, Civil Appeal No. 1705 of 1974, had been allotted 24 1/2 bighas of land for temporary cultivation in Rajasthan Canal Area in Ganganagar District. He had also been allotted 12 1/2 bighas of 'command land' in the year 1952 oil a permanent basis and 6 bighas and 12 biswas of 'command land' and 4 bighas and 11 biswas of uncommand land' for permanent cultivation. These lands were included in the Colony Area the Rajasthan Canal Project in 1960. After the post-1955 Rules came into force the 24-1/2 bighas of land was ordered to be resumed on the

-round that Sahi Ram was not a landless person. In the writ petition filed by the appellant the contentions and prayers were the same as in Jaila Singh's case. We shall deal with them at the appropriate places in so far as they related, to matters raised in the appeal.

In both the writ petitions the contention on behalf of the State of Rajasthan was that owing to the insertion of section 15A in the Rajasthan Tenency Act, 1955 Khatedari rights could not accrue to the tenants under section 15(1) of the said Act and 'the possession of such tenants was given protection who were holding since 15-10-55 and thereafter upto the commencement of the Pre-1955 Conditions by making permanent allotment under the Pre-1955 Conditions. The various impugned rules were contended not to be discriminatory.

Justice Gupta of the Rajasthan High Court who heard the two writ petitions filed by Jaila Singh and Dhapi Bai, in a batch of 340 writ petitions, upheld the validity of the Pre- 1955 Conditions as well as the Post-1955 Rules. He took the view that the question of discrimination can. arise only in respect of persons who are similarly situated, that the pre- 1955 tenants cannot be said to stand on the same footing as the post-1955 tenants inasmuch as the two classes of tenants came into temporary cultivation at different periods of time and cannot be said to be similarly situated. The fact that the pre-1955 tenants had been continuously in possession for a longer period was held to make them a separate class from the temporary cultivators who came into possession after October 15, 1955. The contention of the Rajasthan State on the basis of section 15A of the Rajasthan Tenancy Act was also accepted. On appeal against the decision of Justice Gupta a Division Bench of the Rajasthan High Court dismissed the appeals even at the admission stage.

Before we proceed to consider the various contentions it is necessary to set out certain important provisions of the Act and the Rules.

The Rajasthan Colonisation Act, 1954 came into force on 17th December, 1954. It defined 'tenant' as meaning any person holding land in a colony and including predecessors and succcssors-in-interest and transferees. 'Colony' was defined as meaning any area 1 to which the Act shall be applied. Section 7 of the Act reads 432 .lm15 "7. Issue of statement of conditions of tenancy.-

(1) The State Government may grant land in colony to any person on such conditions as may be prescribed. (2) The State Government may issue a statement or statements of the conditions on which it is willing to grant land in a colony to tenants.
(3) Where such statements of conditions have been issued, the Collector may, subject to the control of the State Government, allot land to any person, to be held subject to such conditions contained in the statement issued under sub-

section (2) of this section as the Collector may, by written order declare to be applicable to the case. (4) No person shall be deemed to be a tenant, or to have any right or title in the land allotted to him until such a written order' has been passed and he has taken possession of the an with the permission of the Collector, and after possession has been so taken, the (,rant shall be held subject to the conditions declared applicable thereto." Section 28 reads "28. Power to make rules.-The State Government may, by notification in the Official Gazette make rules generally for carrying into effect the provisions and purposes of this Act and in particular for all matters which are prescribed thereunder."

It would be noticed that there is practically no guidance provided in the Act with regard to the principles to be applied in the matter of allotment of land. Under the provisions of that Act the Rajasthan Colonisation (Bhakra Project Government Land Allotment & Sale) Rules, 1955 were made and came into effect on 25th December, 1955. The extent of land which could be allotted to those cultivating Government lands since before December 31, 1947 was 50 bighas if the Joint family consists of adult male members not exceeding five and 15 bighas of additional area per additional member if the number of members is in excess of five. In the case of those cultivating lands since after 31st December 1947, 25 bighas could be allotted for a joint family consisting of three adult male members and 15 bighas for every adult male members in excess of three. Thus the difference between pre-1947 and post-1947 tenants is negligible.

Under the Rajasthan Colonisation (Gang Canal Lands Permanent Allotment and Sale) Rules, 1956 the scale of allotment is uniform without any discrimination between various classes of persons to whom land may be allotted.

433

Under the Rajasthan Colonisation (Rajasthan Canal Project Government Land Allotment and Sale) Rules, 1967 all post- 1955 temporary cultivation leases in the Colony Area were terminated and all the lands covered by such leases reverted to the Government. Rule 16 reads :

"16. A joint family shall, for the purposes of existing holding and of allotment of land under these Rules, be deemed to be one person and dealt with accordingly. No separation or partition affected after the 15th October, 1955 will be taken into consideration."

Under Rule 19 Bhakra landless persons were entitled to 15 bighas in each case ; so also landless tenants. Tenure tenants who held land less than 15 bighas in their khatas and the whole or part thereof was with a sub-tenant, not liable to ejectment, were entitled to allotment of so much of Government land as would render their khatas equal to 15 bighas. Here again there was no discrimination in the matter of allotment of land among the various classes of persons to whom land may be allowed. After Rule-, 16 and 19 read with Rule 7(x) and (xi) were struck down by the Rajasthan High Court, these Rules were repealed and the Pre- 1955 Conditions and Post-1955 Rules were promulgated. The Rajasthan Colonisation (Rajasthan Canal Project Pre-1955 Temporary Tenants Government Land Allotment) Conditions, 1971 came into effect on 3-2-1971. A 'pre-1955 temporary tenant' was defined as a person who is resident of Rajasthan since before the 1st day of April, 1955 and who has been holding and been in possession of temporary cultivation land continuously since before the 15th day of October, 1955, upto the date of commencement of these Conditions (portion not necessary for the purposes of this case omitted). All temporary leases of Government lands of pre-1955 temporary tenant-, were cancelled. A temporary tenant holding more than 25 bighas of command temporary cultivation land could be allotted up to the ceiling limit, the ceiling limit being 50 bighas. A temporary tenant holding less than 25 bighas may be allotted the land in his possession as well as further extent of land making the total upto 25 bighas. In the case of persons having more that 25 bighas no price was chargeable for allotment upto 25 bighas. But persons having less than 25 bighas bad to pay the price for lands allotted to them to make up 25 bighas, that is, land in excess of what they already had. The effect of these provisions was, to take a concrete example, that if a man had 30 bighas of land the whole of it would be allotted to him. If he had 60 bighas of land 10 bighas will be taken away. He will have to pay the value of the land in excess of 25 bighas. Where a person had less than 25 bighas-whether it is 14 or 16 bighas-he will be given another 1 1 or 9 bighas as the case may be and he need not make any payment for the land he already had- but need pay only for the land newly allotted. Thus a person holding lands in excess of 25 bighas was at a distinct advantage in that he could keep the land in excess of 25 bighas and upto 50 bighas by paying the value only for the excess, compared to the man who had 434 less than 25 bighas who could be given land upto 25 bighas. The discrimination between the two classes is obvious and no justification has been put forward nor can be put forward for this discrimination.

The Rajasthan Colonisation (Allotment of Government Land to Post-1955 Temporary Cultivation Leases Holders and Other Landless Persons in the Rajasthan Canal Project Area) Rules, 1971, which came into effect on 4-5-1971 described a landless person in r. 2(1 xiii) as follows " 'Landless Person' means a person which is resident Rajasthan since before the 1st day of April, 1955 and is by profession a bona fide agriculturist or bona fide agricultural laborer and whose primary source of income is agriculture.

Provided that such person neither holds any tenure land anywhere in excess of 15 bighas nor is he a sub-tenant of any such land (in excess of 1) bighas) from which lie not liable to ejectment under the provisions of the Rajasthan Tenancy Act, 1955 (Rajasthan Act 3 of 1955) or under any other law for the time being in force in the in which the land is situated; nor lie is entitled for permanent allotment of 15 bighas or more land under other rules, conditions or law."

A landless person coming under these rules could be allotted up to 25 bighas provided that if such person holds or is a sub-tenant of any land anywhere, he will be allotted only so much Government land as to-either with his existing holding does not exceed 25 There is a proviso that such land shall be allotted to him only such land is available adjacent to his existing holding or in the same village. The result of this rule read with the definition person is that if lie holds land anywhere in excess of 15bighas will not at any further allotment. In other words if he had 14 bighas of land he may be allotted 11 bighas whereas if he has got 16 bighas of land he will not be allotted any further land. The discrimination against him as against the pre-1955 tenant who had less than 25 bighas is apparent. The latter will get even if he had already 16 bighas. The word 'anywhere' in the definition of the term 'landless person' as well as in the rule relating to eligibility for allotment has been the subject matter of some controversy but it is not necessary to resolve it for the purpose of these cases. The contrast between the Pre-1955 Conditions and the Post 1955 Rules is thus apparent. The only justification put forward oil behalf of the Government before the High Court was that15A of the Rajasthan Tenancy Act, 1955 made a difference and the learned Single Judge of the Rajasthan High Court held that the length of the occupation of the lands by the pre-1955 and post-1955tenants provided a basis for classification.

435

Before us the only questions argued were regarding the discrimination between the pre-1955 and post-1955 tenants based on the fact that

1. In the case of the former, persons having more than 25 bighas could keep all the lands they had up to the ceiling limit and had to pay only for the land in excess of 25 bighas.

2. Even among them persons having less than 25 bighas, whether below 15 or above 15 bighas could get land to enable them to have 25 bighas and they need pay only for the excess over what they had.

3. Post-1955 tenants could not get anything if they had over 15 bighas and they had to pay for the land allotted to them to make up 25 bighas, These contentions are so substantial and the discrimination so striking and the justification at-tempted so feeble that we have to hesitation in accepting them. We have already referred to some of them We are unable to see the nexus between the pre-1955 Conditions and post-1955 Rules and the Rajasthan Tenancy Act which came into force on 15-10-1955. In these cases we are concerned with the validity of the rules relating to the allotment of Government land which had been (riven on temporary leases to various persons whether before 1955 or after 1955. Both sets of leases had been cancelled by the relevant pre-1955 Condition and post-1955 Rule and there is no dispute that the pre-1955 leases cannot be cancelled while post-1955 leases could be cancelled. The Rajasthan Tenancy Act is not concerned with that question. Proviso to section 15 of that Act specifically provides that no Khatedari rights shall accrue under that section to any tenant, to whom land is or has been let out temporarily in Gang Canal, Bhakra, Chambal or Jawai project area, or any other area notified in that behalf by the State Government. Admittedly the Rajasthan Canal area has been included within the scope of this proviso by a notification. To make matters more clear section 15A also provides that the land in the Rajasthan Canal area leased out on any terms whatsoever shall be deemed to have been let out temporarily within the meaning of the proviso earlier mentioned and no khatedari rights shall accrue or shall be deemed ever to 'have accrued in any such land leased out as aforesaid. This provision thus applies to both pre-1955 as well as post-1955 leases. Both these leases stand on the same footing and therefore do not form different classes. The reference to sections 15 and 15A of the Rajasthan Tenancy Act in deciding the questions that arise in these cases is therefore wholly irrelevant. Nor are we satisfied that the length of occupation of the lands provides any proper criterion for the distinction between pre-1955 and post-1955 tenants. There is nothing to show 436 how long before 15th October, 1955 pre-1955 tenants were given temporary leases and in the absence of such material, it is impossible to see how any differentiation can be made between pre-1955 and post-1955 tenants in the matter of permanent allotment of land. Even in 1967 when the 1967 Rules were made no distinction was sought to be made between pre-1955 and post-1955 tenants. By that time many of post- 1955 tenants would have been in possession for about 12 years and in 1971 they would have been in possession for about 16 years. It is difficult to appreciate how it should make any difference from the point of view of allotment of land, whether tenant has been in occupation for 16 years or 18 or 20 years and why differentiation should be made with reference to the date when the Rajasthan Tenancy Act came into force. The 1967 Rules, no doubt, provide for cancellation of all post-1955 temporary cultivation leases but in actual effect it made no difference. Under those Rules persons eligible for allotment were landless tenant--,. 'Landless tenant' was defined as 'a bona fide agriculturist who is a resident of' Rajasthan since before 1st April, 1955 and who cultivates or can reasonably be expected to cultivate land personally but who does not hold any land in his own name or in the name of any member of his joint family and who is not a sub-tenant of any land, owner or land holder holding tenure khatas under proprietary, mauroosee or khatedari rights and is not liable to ejectment under the provisions of the Rajasthan Tenancy Act, 1955 or under any other law for the time being in force in the area in which the land. is situate or who holds only a fragment or land measuring 1,5 bighas'. No distinction was made between pre-1955 and post-1955 tenants in the matter of allotment. Provided an agriculturist had less than 15 bighas be was entitled to allotment of land. The allotment was also to an extent sufficient to make up 25 bighas of 'command land'. Here again no distinction was made between post-1955 and pre-1955 tenants. Nor was there any difference in the sale price to be paid by the different classes of allottees.

In State v. Raindhan (supra) only the latter part of Rule 16 and Rule 19 (a) (iii) read with Rule 7 (x) and (xi) were struck, clown. Rule 7 (x) reserved land for allotment to landless tenants belonging to Scheduled Castes and Scheduled Tribes upto 1 lakh acres to be allotted at the rate of 15 bighas per family and Rule 7 (xi) for other landless tenants upto 50,000 acres to be allotted at the rate of 15 bighas per family. They were struck down only on the ground that both the Bhakra Canal Project Rules and the Rajasthan Canal Rule-, had been framed under the Rajasthan Colonisation Act, 1954 but they treated the unit of family differently and cannot therefore be justified. By the same reasoning no distinction can be made between pre-1955 and post-1955 tenants by Rules made under the same Act.

One of the arguments attempted before us, though it was not pleaded before the Rajasthan High Court, was that in the case of the post-1955 tenants a smaller area had to be allotted because of the pressure for land. We have already pointed out that the difference in the period of occupation between the pre-1955 and post-1955 tenants could not be of such an extent as to justify allotment of larger extent of 437 land to the pre-1955 tenants than to the post-1955 tenants nor for the discrimination even among the pre-1955 tenants between those holding more than 25 bighas and those holding less than 25 bighas. If the Rajasthan Government wanted to act fairly by all classes of residents of Rajasthan they could very well have omitted portions in the 1967 Rules found objectionable by the Rajasthan High Court and there- fore struck down and there would have been nothing more to say. The striking down of Rules 16 and 19 of the 1967 Rules did not necessitate the promulgation of two wholly new sets of rules. In that case only 15 bighas of land would have been available to each allottee and there would have been no discrimination between one class of persons and another. There would also have been greater extent of land available for allotment to a larger number of persons at the rate of 15 bighas each. One of the justifications pleaded on behalf of the State of Rajasthan for the definition of the landless tenants in the post-1955 Rules as persons holding less than 15 bighas of land was that 15 bighas was a viable unit, In that case it is all the more reason why all allottees whether pre-1955 or post-1955 should get 15 bighas. We are unable to see any justification for treating the pre-1955 and post-1955 tenants differently. What prompted the Rajasthan State to do so in 1971 when they did not do so in 1967 and the decision of the Rajasthan High Court in regard to the 1967 Rules did not compel them to do so is beyond our comprehension. We are not able to accept the contention that they belonged to two different classes. By that standard any arbitrary difference could be fixed and it could be said that persons who get temporary leases before that date belonged to one class and the persons who had been allotted land after that date formed another class. We have already shown that the Rajasthan Tenancy Act has no relevance at all to the decision of this question and therefore 15-10-1955, the date on which it came into force, has no relevance to the classification attempted by pre-1955 and post-1955 tenants. The classification must have a nexus with the object sought to be achieved. We can see no such nexus in this case. We thus find that the definition of the 'landless tenants' as well as the rules for allotment in the post-1955 Rules as compared to the pre 1955 conditions are discriminatory and unjustifiable. As regards the discrimination in the matter of payment of price between the pre-1955 and post-1955 tenants, it was urged on behalf of the State of Rajasthan that this was not urged in the writ petitions of the two appellants and so cannot be gone into by this Court. The question of price has been raised in the two writ petitions but it was on a different aspect and not on the question that the pre-1955 tenants did not have to pay any price while post-1955 tenants had to do so. But it has been argued before the learned Single Judge, and he has dealt with it apparently without any objection being taken to it on the part of the State of Rajasthan. This question of price is not mentioned as one of the matters which were raised before the Division Bench which beard the appeal. We find it difficult to conceive of the appellants having given up that plea before the Appellate Bench having argued it before the learned Single Judge. is urged on behalf of the State of Rajasthan that there may be reasons 438 why pre-1955 tenants arc treated differently in the matter of payment of price. If there were any, they Were not put forward before the learned Single Judge. But as materials regarding it are not available before us, we propose to say nothing about it. But we may point out that, as the rules stand, there seems to be some discrimination in the matter of price between pre-1955 and post-1955 tenants, in that pre-1955 tenants, who hold land exceeding 25 bighas, have to pay nothing for land upto 25 bighas, while post-1955 tenants, who hold land less than 15 bighas, have to pay price for land which may be allotted to them so as to make up 25 bighas. We are mentioning this only so that the State may look into the matter of price and set it right to avoid any discrimination. There seem to be no difficulty at all in all this because none of the tenants, whether they are pre-1955 or post-1955 tenants, have any vested rights, It is the duty of the State to treat fairly all classes of tenants in the Rajasthan Canal Area whether pre-1955 or post-1955 tenants.

No arguments were advanced regarding the validity of the Act and we think rightly so. The arguments were confined to Condition 3 and proviso to Condition 9 of pre-1955 Conditions and Rules 2(1) (xiii.) and 3(2) of the post-1955 Rules. In effect appellants bad no objection to paying for extra land to be allotted to them. They object only to the discrimination against them as compared to the pre-1955 tenants.

In the result we hold that Condition No. 3 of the pre-1955 Conditions and the definition of landless person as contained in Rule 2(1)(xiii) as well as Rule 3(2) of the Post-1955 Rules are void as they are discriminatory under Article 14 of the Constitution and they are struck down. It is open to the State to frame new rules applying to both pre-1955 and post-1955 tenants without any discrimination between them.

The appeals are allowed to the extent indicated above. The appellants will get their costs from the respondents, hearing fee one set.

Appeals allowed. V.M.K. 439