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 5, Cited by 0]

Allahabad High Court

Ram Ghulam And Ors. vs Ram Bhajan And Anr. on 29 November, 1938

Equivalent citations: AIR1939ALL226, AIR 1939 ALLAHABAD 226

JUDGMENT
 

Bajpai, J.

 

1. Three suits for pre-emption were filed in the trial Court by three different sets of plaintiffs, but they all related to a sale dated 4th June 1932 by Babu Ram in favour of Ram Bhajan. The property sold was three plots of land Nos. 989, 369 and 792. These three plots lay in different pattis and each of the three plaintiffs alleged that he was a co-sharer in one or other of these three pattis and sought to pre-empt that portion of the property which lay in his patti. The vendee was not a cosharer in the pattis, but was a cosharor in the mahal alone, and on this ground the plaintiffs in the three suits alleged that they were entitled to preference as against the vendee. The trial Court did not consolidate the suits but passed separate decrees in each suit, although the principal judgment was delivered in only one suit. By the judgment of the trial Court the suits were decreed and proper orders passed for the payment of proportionate amounts of consideration. On appeal the lower Appellate Court was of the opinion that the trial Court should have consolidated the suits under Section 18, Agra Pre-emption Act, and disposed of them by a single decree. In this view, it heard a single appeal against the decrees in all the three suits and came to the conclusion that the plaintiffs were not entitled to pre-empt.

2. A single appeal by the three plaintiffs has been filed in this Court and no objection has been taken by counsel for the respondents to this procedure. The first point that was taken by the defendants was that the suits by the plaintiffs offended the rule of partial pre-emption and the second point taken was that the sale was not a sale of any proprietary interest in land by a cosharer or a petty proprietor and therefore no suit for pre-emption lay. As is clear, from what we have said above, the trial Court overruled both of these objections, but the lower Appellate Court upheld the pleas taken in defence and dismissed the plaintiffs' suit. In second appeal before us it is contended that the claims were not bad on account of the defect of partial preemption and that the sale was a sale of a proprietary interest by a petty proprietor and as such the view taken by the lower Appellate Court was wrong. The appeal in the first instance came before the learned Chief Justice (Sir S.M. Sulaiman) and he directed that the case be laid before a Bench of two Judges and that is how the case is before us. The learned Chief Justice was of the view that the judgment of the Court below could not be supported on the question of partial pre-emption, and we are also of the same opinion. The plaintiffs and the vendee and the vendor are all cosharers in the same mahal, but the three sets of plaintiffs are cosharers in the same pattis in which part of the property sold is situate and each set of plaintiffs claims preference as regards the share in his own patti over the defendant vendee who is a cosharer only in the mahal. The suits therefore cannot be dismissed on the ground of partial pre-emption. The plaintiffs had no right of pre-emption against the vendee in respect of the shares in pattis other than their own and they could not possibly sue for that portion of the property which did not lie in their own patti because in respect of that they were in the same position as the defendant vendee.

3. On the next contention taken by the defendants, the learned Chief Justice did not express any definite opinion. It is submitted on behalf of the plaintiffs appellants that the vendor was a petty proprietor and the property which he sold was a proprietary interest in land. It is conceded that the vendor is recorded only as a rent-free grantee, but it is said that as he fulfils the requirements of Section 186, Agra Tenancy Act, (Local Act III of 1926), as found by the trial Court he is a proprietor and the property sold by him is proprietary interest in land. It is true that the trial Court went into this question and came to the conclusion that the land had been held rent-free for 50 years immediately preceding the commencement of the Act by two successors in. interest to the original grantee, but the trial Court did not consider whether the provisions of Section 185 were applicable or not. This however is a minor point. The question that we have got to decide is whether, even when the conditions laid down in Section 186 are fulfilled by a rent-free grantee, the position of the rent-free grantee becomes Unit of a proprietor from the time that he fulfils the conditions or from the time when his suit in respect thereof has been brought under the provisions of Section 192, Tenancy Act, and a declaration made. Certain cases wore cited before us, namely Nannhu v. Thakurji Maharaj (1918) 5 A.I.R. All. 23, Gobind Rai v. Banwari Lal (1920) 7 A.I.R. All. 163 and Sham Das v. Bahadur Singh (1921) 8 A.I.R. All. 195 but the consideration of these cases makes it clear that they have little bearing on the point in issue.

4. We have come to the conclusion that a person declared to be proprietor under the provisions of Section 186, Agra Tenancy Act, becomes a proprietor only from the date of the declaration and not from any earlier period when he might have fulfilled the conditions laid down in Section 186 of the Act. The words used in the Section are, "Land hold rent-free... shall be deemed to be hold in proprietary right" and these words must be considered to have a different connotation from words which may say that land is hold in proprietary right. This is made further clear by the fact that Sub-clause 2 Says that the Court shall determine the revenue payable in respect of such land after the necessary declaration has been made. Section 192 provides for suits under Sections 186, 187 and 188 and that also makes it clear that a declaration has got to be made by a Revenue Court and rent or revenue has to be assessed or the holder of the rent-free grant merits the penalty of ejectment. The case in Partab Bahadur Singh v. Bajrang Bali Singh (1908) 11 O.C. 187 was a case under the Oudh Rent Act, and the learned Judicial Commissioner (Mr. Charmer as he then was) construed Section 107-H. The phraseology of that Section is very similar to the phraseology of Sections 185 and 186, Agra Tenancy Act, and it was held that the words "shall ho deemed" and "declared" together with the provisions of Section 107.A (which correspond to a certain extent with the provisions Section 192, Agra Tenancy Act) make it clear that the holder of the land becomes the under-proprietor of it when a declaration is made in his favour and not before. On a consideration of the provisions of Sections 186 and 192 we have come to an independent conclusion of our own that the defendant vendor cannot be considered in this casa to be a petty proprietor within the meaning of Section 11, Agra Pre-emption Act, Local Act 11 of 1922, nor can it be said that the sale deed of the plots in question conveyed a proprietary interest in land. A petty proprietor has been defined in Section 4, Clause 7, Agra Pre-emption Act, as the proprietor of a specific plot of the land in a mahal, etc, and, as has been observed before, the defendant vendor was only a rent-free grantee on the date when he executed the sale deed and his status had not been converted into that of a petty proprietor by reason of an appropriate suit brought under the Tenancy Act. In this view of the matter the judgment of the lower Appellate Court is correct, and we dismiss this appeal with costs.