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 1, Cited by 5]

Allahabad High Court

Ram Chand Khanna vs Gosawmi Ram Puri on 28 March, 1923

Equivalent citations: 74IND. CAS.379

JUDGMENT

1. The subject-matter of the dispute in this case is a small plot of land, No. 1293, situated in Ramapura, one of the quitters of the city of Benares. According to the finding of the Court below it has been used for the cultivation of suit trees The parties to the suit are Hindus and the plaintiff claimed to be entitled to pre-empt a sale of the plot in question made in favour of the defendant-appellant.

2. It was alleged in the 4th paragraph of the plaint that a custom of pre-emption prevails in the city of Benares upon which the plaintiff relied for his right. It was further pleaded in the 6th paragraph of the plaint that the plaintiff had observed the preliminary formalities on hearing of the sale, from which it is to be understood that the plaintiff admits that pre-emption as exercised in Benares City must to sought and enforced in accordance with the procedure laid down by the Muhammadan Law.

3. Both Courts have decreed the plaintiff's claim. In appeal the main contention is, that as the plaintiff-had. failed, to prove' that the custom alleged extends to the, purchase of lards, as distinct from houses' his suit should have been dismissed. It is common ground that a custom of preemption relating to house property and based upon the Muhammadan Law obtained in the City of Benares. This custom has been affirmed by a long series of judicial decisions. It is argued, however, that no judicial recognition has been extended to pre-emption where the subject of Sale is land as distinct from house property.

4. It is true that, in the course of the trial, the plaintiff was able to produce a copy of a judgment delivered in the year 1865 in which pre-emption of a plot of lard within the City was decreed, It is also shown that the judgment in question contains a somewhat obscure preference to a decree for pre-emption of land passed in the year 1853. But it is argued that this is no adequate proof of a custom of pre-emption relating to land in the City. The learned Judge of the Court below took the view that, inasmuch as it had been established that the Muhammadan Law of pre-emption had been adopted with respect to house property, it should be presumed that the right of pre-emption extended to other kinds of property which may be pre-empted under the Muhammadan Law and that consequently the land in suit, viz., an orchard, was so liable to preemption. He says there is no proof that the custom in Benares is confined to houses. It was, however, for the plaintiff to prove that the custom he relied upon extended to property other than houses and, in our opinion, he failed to do so. The facts that a decree for pre-emption for a piece of land was passed so far back as the year 1865 and that possibly a similar decree had been passed some years earlier would not be sufficient to show that such a custom extended to lands within the City. The fact that no instance of the pre-emption of such lands could be established between the year 1865 and the year 1920 when this suit was brought, is, in our judgment, the strongest possible proof that no such custom exists. There is no more prolific source of litigation in this Province than the law of pre-emption and it is impossible that had there been such a custom there should not have been many cases brought out in the Courts during this long period during which there must have been numerous instances of sales of plots of land within the City, in the ruling reported as Jagjivan Haribhai v. Kalidas Mulji 60 Ind. Cas. 901 : 45 B. 604 : 23 Bom. L.R. 81 the Bombay High Court in dealing with a case from the Surat District refused to extend the Muhammadan Law of preemption to agricultural lands although it was established that this law had been adopted generally with respect to house property in the district. The learned Judge of the Court below was, however, of opinion that the principle laid down in this judgment should not be followed here because the law of pre-emption has to a large extent been adopted in this Province in the villages and with respect to zemindari property. But the considerations which apply in the case of village property do not apply necessarily to property in the cities. The custom in the villages has grown up out of the desire to prevent the intrusion of strangers into the co-parcenary bodies; no such consideration would arise in the cities, where people of all classes congregate together.

5. We think the principle laid down in the Bombay case is the right one to follow and that there should be no extension of the Muhammadan Law of pre-emption among Hindus beyond the limits established by proof of custom.

6. It is here proved that the Hindus of Benares have adopted the Muhammadan Law with respect to the pre-emption of houses. It is not, however, established that this law has been adopted sc as to extend to property of other descriptions. The plaintiff has failed to prove his case and, accepting the appeal, we set aside the decree of the Court below and direct that the suit of the plaintiff be dismissed with costs in all Courts including in this Court fees on the higher scale.