Bombay High Court
Ramchandra Jyoti Jadhav Kaikadi & Ors vs Gajendra Nana Gund & Ors on 9 October, 2009
Author: Nishita Mhatre
Bench: Nishita Mhatre
:1:
vss
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
SECOND APPEAL NO.342 OF 1990
Ramchandra Jyoti Jadhav Kaikadi & Ors. ... Appellants
V/s.
Gajendra Nana Gund & Ors. ... Respondents
Mr.A.P. Kulkarni for Appellants
Mr.Jaydeep Deo for Respondents
ig CORAM: SMT.NISHITA MHATRE, J.
JUDGMENT RESERVED ON: 28TH JULY, 2009
JUDGMENT DELIVERED ON: 9TH OCTOBER, 2009
JUDGEMENT:
1. The present Second Appeal has been filed against the judgment and order of the additional District Judge, Solapur in Civil Appeal No.438 of 1986 which confirms the decree passed by the trial Court in R.C.S. No.23 of 1979.
2. The plaintiff who expired during the pendency of the appeal is represented by his legal heirs, the respondents herein. He purchased 18 acres 30 gunthas from land bearing Survey No.442/2 under a registered sale deed dated 21.1.1952. He purchased this land from the sons of one Tatya. According to the plaintiff, the sale deed was in respect of 18 acres 30 gunthas. At the time of consolidation of land bearing Survey No.442/2 in block No.1972, the total area shown was 12 acres 28 gunthas. The plaintiff claimed that the defendant took undue advantage of the wrong entry made at the time of consolidation of the lands in block No.1792 and interfered with the plaintiff's possession of 18 acres 30 gunthas. The plaintiff claimed that the ::: Downloaded on - 09/06/2013 15:12:28 ::: :2: defendant had encroached upon his land and therefore filed a suit for perpetual injunction.
3. The defendant contended in his written statement that the land bearing Survey No.442 admeasuring 38 acres 6 gunthas was originally owned by his father Jyoti who bequeathed the entire land to him alone as his brother Tatya was a wastrel.
The defendant claimed that on the insistence of the elders of the family, he gave 12 acres 26 gunthas out of this land to Tatya. Thereafter the land in possession of Tatya was allotted survey No.442/2 and the remaining land which according to the defendant admeasured 25 acres 20 gunthas was allotted a survey No.442/1. The defendant therefore contended that since the plaintiff had purchased the land from the sons of Tatya he could only be entitled to 12 acres 26 gunthas. The defendant also contended that on the land being measured it was found that the plaintiff had in fact encroached on the defendant's land to the extent of 6 acres 4 gunthas. He therefore, filed a counter claim for recovery of the possession of this area admeasuring 6 acres 4 gunthas.
4. The trial Court after appreciating the evidence concluded that the land bearing Survey No.442 was divided between Tatya and the defendant equally. It was further held that a wrong entry had been made in the revenue records with regard to the Tatya' s land holding and that the defendant was taking undue advantage of the same. The Trial Court therefore held that the plaintiff was entitled to the possession of 18 acres 30 gunthas of land being Survey No.442/2 as per sale deed of 21.1.1952.
The trial Court also held that the defendant had obstructed the plaintiff's possession of his lands and therefore granted a perpetual injunction against the defendant.
::: Downloaded on - 09/06/2013 15:12:28 ::: :3:5. Aggrieved by the decision of the trial Court, the defendant preferred civil appeal No.438 of 1986 before the Additional District Judge, Solapur. The appellate Court confirmed the decision of the trial Court that the plaintiff was entitled to 18 acres and 30 gunthas under the sale deed of 21.1.1952. The appellate Court further held that the civil Court had jurisdiction to hold that the area of land block No.1792 is 18 acres 30 gunthas. As regards the defendant's claim that the plaintiff had encroached upon the land bearing Survey No.442/1 to the extent of 6 acres 4 gunthas, the appellate Court negatived the claim of the defendant.
6. The substantial questions of law raised in the present appeal are: (i) whether the civil Court had jurisdiction to entertain the plaintiff's suit and whether in fact the plaintiff's remedy to correct the area included in block No.1792 could be only by the revenue authorities; (ii) whether by declaring that the plaintiff was entitled to 18 acres 30 gunthas both the Courts below had encroached upon the jurisdiction vested in the revenue authorities u/s 36A and B of the Bombay Prevention of Fragmentation and Consolidation of the Holding Act (for short, hereinafter referred to as `the Act').
7. Mr.Kulkarni appearing for the appellants who are the heirs of the defendant before the trial Court submits that both the Courts below have erred in decreeing the suit when the civil Court had no jurisdiction to decide the dispute between the parties. He submits that once the Consolidation Officer while implementing the consolidation scheme framed under the Act has decided the area of a particular block it was not open for the civil Court to declare that the area included in the block was incorrect. He submits that under the provisions of section 36A of the Act, the ::: Downloaded on - 09/06/2013 15:12:28 ::: :4: jurisdiction of the civil Court has been expressly barred with respect to any decision which can be taken by the authority under the Act and no order passed by any authority or the State Government under the Act can be questioned in a civil or criminal or Mamlatdar Court. According to the learned Advocate, section 36B of the Act clearly indicates that the issue which can only be determined by the authorities under the Act has to be referred to the competent authority for determination by the civil Court.
8. The learned advocate for the respondent on the other hand submitted that both the trial Court and the appellate Court have decided the issues arising in the suit correctly and their decisions are based on the evidence led in the trial Court. He submits that no substantial questions of law arise in the present appeal and therefore, the appeal be dismissed.
9. On perusing the plaint, I find that it indicates that the suit was filed for a declaration that the plaintiff was the owner of an area admeasuring 18 acres and 30 gunthas in land bearing Survey No.442/2 and for an injunction against the Defendants from disturbing his possession. The plaint does not in any manner challenge the consolidation scheme. All that the plaintiff has sought in the suit is that the defendant be injuncted from encroaching on the area of 18 acres and 30 gunthas of land in Survey No.442/2 which the plaintiff claims is owned by him. The plaintiff has also prayed for vacant and peaceful possession of the aforesaid lands. The contention of the learned advocate for the appellant is that the plaintiff has in effect prayed for a modification of the consolidation scheme as the area allotted in land bearing survey No.442/2 is less than 18 acres and 30 gunthas. The trial Court has ::: Downloaded on - 09/06/2013 15:12:28 ::: :5: found that the 7/12 extracts for the land bearing Survey No.442/2 for the years 1953-1954 to 1970 to 1971 establish that that the plaintiff is the owner and possesses land admeasuring 18 acres and 30 gunthas in the aforesaid survey number. Mutation entry No.4277 which was produced on record indicates that the plaintiff is in possession and is cultivating land admeasuring 18 acres and 30 gunthas. The trial Court has rightly therefore held that this mutation entry dated 29.5.1953 prevails over the earlier one. The present plaintiff had purchased the land which fell to the share of the heirs of Tatya, who was entitled to 18 acres and 30 gunthas. Obviously therefore the plaintiff would be entitled to the area mentioned in the sale deed executed between the plaintiff and the heirs of Tatya which admittedly was 18 acres and 30 gunthas.
10. The lower appellate Court has confirmed these findings of the trial Court.
Thus, what the Courts below have done is to decide whether the plaintiff had title over 18 acres and 30 gunthas of land within land bearing survey No.442/2. The question of approaching the authorities under the Act for a declaration that the plaintiff is the owner of the aforesaid land would therefore not arise. The authorities under the Act cannot decide the title of a person. As stated earlier, the frame of the suit is obviously for a decision on the title of the plaintiff to a certain area and therefore the question of approaching the authorities under the aforesaid Act does not arise.
11. The learned advocate for the appellant has relied on the judgment in the case of Shevantabai Maruti Kalhatkar vs. Ramu Rakhamaji Kalhatkar & Anr., (1998) 3 Mh.L.J. 834 where the Supreme Court has held that where a civil Court had made ::: Downloaded on - 09/06/2013 15:12:28 ::: :6: a reference to competent authority u/s 36B of the aforesaid Act regarding the validity of a sale transaction, the civil Court had no powers to "go behind the order passed by the competent authority". These observations were made by the Supreme Court in view of the fact that since a fragment of the land was being sold it was necessary to obtain permission from the competent authority under the aforesaid Act before the sale could be validated. Similarly, in the case of Narayan S. Bhite & Ors. vs. Mahadeo Shripati Pise, (2001) 3 BCR 262, a learned Single Judge of this Court has followed the decision in Shevantibai's case (supra) and held that when any issue arises for consideration in a suit which can be decided, settled or dealt with by the competent authority under the Act it is not open for the civil Court to adjudicate the same because of the express bar u/s 36A of the Act. This judgement also does not assist the appellant in view of the fact that the ownership or title to a property can only be decided by the civil Court.
12. In the case of Sidagonda A. Patil vs. Bhimgonda K. Patil, 2002(3) Bom.C.R. 563, a learned Single Judge of this Court held that when the title is based on a sale deed, the title can be determined only by a civil Court and not by any other authority, with which view I respectfully agree.
13. In my view, therefore, both the Courts below have committed no error by decreeing the suit. The civil Court certainly had jurisdiction to decide the suit as the suit of the plaintiff was one based on his title to the area admeasuring 18 acres and 30 gunthas in land bearing survey No.442/2.
14. The Appeal is therefore dismissed. No order as to costs.
::: Downloaded on - 09/06/2013 15:12:28 :::