Bombay High Court
Gangabai W/O Hanmandas; vs Nanded Sachkhand Huzursaheb ... on 21 August, 2013
Author: A. B. Chaudhari
Bench: A. B. Chaudhari
1 sa82.158.84.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT AURANGABAD
Second Appeal No.82/1984
Bholaram s/o Girdharilal
since deceased L.Rs.
1. Gangabai w/o Hanmandas;
2. Deepak Kumar s/o Hanmandas,
aged 17 years, minor under guardian of his
adopted mother Gangabai w/o Hanmandas .....APPELLANTS
ig ...V E R S U S...
1. Nanded Sachkhand Huzursaheb Achpalnagar,
Gurudwara Board, through the Superintendent,
Gurudwara, Nanded.
2. Shankarlal s/o Mohanlal, died thr. LRs.
2-a.Chandrabhagabai Shankarlal, aged major,
occ. Household, r/o Nanded.
2-b.Kamalkishore s/o Shankarlal, minor
u/g Chandrabhagabai (opponent No.1-A)
2-c. Jyoti d/o Shankarlal, minor u/g
Chandrabhagabai (Opponent No.2-A)
2-d.Ujwala d/o Shankarlal, monro u/g
Chandrabhagabai (Opponent No.2-A)
3. Deleted and added as legal representative
No.1.
4. Maharashtra State, thr. Collector, Nanded ...RESPONDENTS
----------------------------------------------------------------------------------------------------
Mr. S. B. Talekar, Advocate for appellants.
Mr. P. V. Mandlik, Senior Counsel, i/by Mr. Amol Gandhi, Advocate for
respondent no.1.
----------------------------------------------------------------------------------------------------
::: Downloaded on - 27/11/2013 20:10:32 :::
2 sa82.158.84.odt
WITH
Second Appeal No.158/1984
State of Maharashtra, thr. Collector, Nanded .....APPELLANT
...V E R S U S...
1. Nanded Sikh Gurudwara Sachkhand Sri
Huzur Achpalnagar Saheb Board, through
its Superintendent,
Bholaram s/o Girdharilal
since deceased L.Rs.
2. Gangabai w/o Hanmandas; aged 50 years,
occ. Household, r/o Nanded.
3. Deepakkumar Shankarlal Agarwal,
aged years, minor under guardianship of
Gangabai Hanmandas, real mother.
4. Shankarlal s/o Mohanlal, died thr. LRs.
A. Chandrabhagabai Shankarlal, aged major,
occ. Household, r/o Nanded.
B. Kamalkishore s/o Shankarlal, minor
u/g Smt. Chandrabhagabai (4-A) r/o as above
C. Jyoti d/o Shankarlal, minor u/g
Chandrabhagabai (4-A)
D. Ujwala d/o Shankarlal, minor u/g
Smt. Chandrabhagabai (4-A). ...RESPONDENTS
----------------------------------------------------------------------------------------------------
Mr. B. V. Wagh, A.G.P. for appellant.
Mr. P. V. Mandlik, Senior Counsel, i/by Mr. Amol Gandhi, Advocate for
respondent no.1.
----------------------------------------------------------------------------------------------------
::: Downloaded on - 27/11/2013 20:10:32 :::
3 sa82.158.84.odt
CORAM:- A. B. CHAUDHARI, J.
DATED :-
AUGUST 21, 2013
J U D G M E N T
1. These two second appeals have been preferred by original plaintiff Bholaram and defendant no.4-State of Maharashtra arising out of Regular Civil Suit No. 297/1974 and against judgment and decree of the lower appellate Court dated 29.03.1984 in Regular Civil Appeal No. 19/1980 passed by District Judge who allowed the said appeal and dismissed the suit filed by original plaintiff-Bholaram.
F A C T S
2. Nanded Sachkhand Huzursaheb Achpalnagar Gurudwara Board ("The Board" for the sake of brevity) had filed Reg. C. S. No. 155/1965 on 30.11.1965 against one Shankarlal-respondent no.2 herein and Dhanaji for their eviction and possession of two plots admeasuring 150 ft. X 50 ft. and 100 ft. X 40 ft. of land survey no.7, which were leased out to them under the lease deeds Exh.-68 and 85 respectively.
The Civil Court passed the decree of possession in favour of Board which stood confirmed in Second Appeal in the year 1974. Shankarlal and Chandulal were brothers and sons of Bholaram Girdharilal. Shankarlal went in adoption as adopted son of Mohanlal. When the decree that was passed by the Civil Court was put to execution by the Board against Shankarlal and Dhanaji, there was obstruction made by Bholaram and ::: Downloaded on - 27/11/2013 20:10:32 ::: 4 sa82.158.84.odt also his son Chandulal, by raising objection, inter alia, stating that the decree was for possession of the demarcated area in the decree from survey no.7 whilst Bholaram and Chandulal are in occupation of two plots which are in survey no.6. The plot in their possession is a government land and plaintiff Bholaram is in occupation thereof after he constructed house for residence and business and has been paying Dhara-Khas to the State Government for many years. The attempts of the Board to execute the decree on the plots in survey no. 6 was wholly without any authority of law and at any rate such a decree did not bind plaintiff Bholaram nor the Board had any right, title or interest in the suit plot and that is why the decree could not be executed against the plaintiff. The objection was rejected and then the plaintiff Bholaram filed Reg. C. S. No. 297/1974 for a declaration that the decree passed in Reg. C. S. No. 155/1965 does not bind him and accordingly the Court should issue injunction.
3. Respondent no.1/defendant no.1-Board appeared and filed its written statement resisting the claim made by the plaintiff. In para 21 of the written statement, it was stated that the plaintiff Bholaram is natural father of defendant no.2-Shankarlal and they are related as father and son and are members of Hindu Joint Family. Defendant no.1-Baord had given on rent the suit plot by Rent Deed pursuant to which Shankarlal, Bholaram and all other family members have been settled on the said ::: Downloaded on - 27/11/2013 20:10:32 ::: 5 sa82.158.84.odt land as per map filed in R.C.S. No. 155/1965 as tenants. There was a lease given by the Board to one Dhanji and that is why he was also joined as defendant in the said suit which was decreed. Originally, the Board owned and possessed old survey No. 8 and before settlement; part of the said land at North-West corner to the extent of two plots was asked for by the Government for raising Police Chowki/Naka on that piece of land out of survey no.7. The Government was allowed to do it by the Board. Thereafter, Police Chowki-Naka was vacated and the possession was restored to the Board and was leased to one Dhanaji and Shankarlal for saw mill and wooden furniture business on monthly rent.
At the time of second revision, there was a police naka and, therefore, separate number was assigned as survey no.6 to the area which was occupied by the police naka. The Government never acquired the said area of police naka survey no. 6 from the Board. The eviction suit Reg.
C. S. No.155/1965 was decreed against Shankarlal who failed also in the High Court. The decree is obviously binding on all the family members.
The suit was filed to frustrate the decree and nothing more.
4. The trial Court recorded evidence oral as well as documentary tendered by both parties but the State Government did not adduce any evidence except claiming that survey no.6 belonged to it. After hearing the parties and upon perusal of documentary and oral evidence, the trial court decreed the suit on 31.12.1979 and the Board was restrained from ::: Downloaded on - 27/11/2013 20:10:32 ::: 6 sa82.158.84.odt dispossessing the plaintiff from land survey no. 6 in execution of decree in Reg. C. S. No.155/1965.
5. Being aggrieved by the said decree; the Board filed Reg. Civil Appeal No. 19/1980, which was decided by the Assistant Judge, Nanded who allowed the said appeal and dismissed the suit filed by the appellants-plaintiff. Hence, this Second Appeal.
6. This Court, by common judgment and order dated 22.04.1991 had decided both these appeals and had allowed them. The Board challenged the said common judgment of this Court in Civil Appeal Nos. 1476-1477/2001 before the Supreme Court, which by judgment and order dated 02.03.2011 set aside the said judgment holding that this Court had not framed any substantial question of law for its consideration but proceeded to decide the Second appeals as if it was hearing a regular first appeal contrary to Section 100 of the Code of Civil Procedure. The apex Court, therefore, remitted the proceedings of the Second Appeal for hearing and fresh disposal by framing the substantial questions of law, if any.
7. Mr. S. B. Talekar, learned counsel for the appellants, invited my attention to Civil Application No. 6513/2012 for amendment of the memo of appeal for raising additional substantial questions of law in all ::: Downloaded on - 27/11/2013 20:10:33 ::: 7 sa82.158.84.odt 10 in addition to the questions already raised in the original memorandum of appeal. Having heard both the sides, I allow this application. However, for the purpose of framing/reframing substantial questions of law, the counsel for the rival parties were heard by me at length and instead of mechanically framing questions from the memorandum of appeal (as amended) and as framed by this Court at the time of admission, I have decided to reframe the substantial questions of law.
SUBMISSIONS:
8. Mr. Talekar, learned counsel for the appellants, made the following submissions.
(i) That the findings of facts recorded by the lower appellate Court reversing the findings of facts by the trial court are perverse and in contravention of the principles laid down by the Supreme Court in the case of Santosh Hazari ..vs.. Purushottam Tiwari (Dead) by LRs., AIR 2001 SC 965, which constitute substantial questions of law.
(ii) Each and every finding of fact recorded by the learned lower appellate Court reversing the findings of facts recorded by the trial Court is based on surmises, wrong notion of law and wrong appreciation of the marshalling of oral as well as documentary evidence on record. ::: Downloaded on - 27/11/2013 20:10:33 :::
8 sa82.158.84.odt
(iii) The findings of facts recorded by the lower appellate Court in paragraph 15 are from his own knowledge information or collection of material from the outside source about the meaning of "Inam lands", "Khalsa lands" and "Dhara Khas" is not only wrong but even contrary to the real meaning thereof. Mr. Talekar, referred to me the glossary in respect of the judicial and revenue terms occurring in official documents relating to the administration of Government of British India, compiled by H. H. Wilson, M.A., F.R.S., Librarian to the East-India Company and Boden Professor of Sanskrit in the University of Oxford and thankfully supplied photocopy of the relevant portions.
(iv) Mr. Talekar, learned counsel for the appellants, invited my attention to the meaning of words "Dhara Khas" or "Dhara Kari" as "A tenant, one who pays the government assessment, one who is possessed of fixed rates or fees." He also referred to the meaning of "Khas Zamin", which means, "Land of which the collection is made by the government officers immediately from the cultivation." He also referred to Marathi Dictionary for the meaning of "Khas Zamin" which means, "Such land of which Government recovers the revenue." He also referred to the meaning of "Dhara" which means, "Land revenue." He also referred to the meaning of "Khalsa" which means, "Under the Government." He then referred to the meaning of words "Khas" and "Khas Possession", from K. J. Aiyer's Judicial Dictionary, which means "private exclusive land of the owner" and "with natural possession respectively."
::: Downloaded on - 27/11/2013 20:10:33 :::9 sa82.158.84.odt
(v) Exh.-184 is the statement of Inam lands of Gurudwara Sachkhand of 1380 Fasli-1908 A.D. and said document has been misread by the lower appellate Court to mean that it related to Inam lands but the document shows that there were Inam as well as Khalsa lands.
Khalsa lands are the lands on which the land revenue is payable and survey no. 6 which is the subject matter of the suit is shown in the category of Khalsa land and not Inam land. Mr. Talekar, learned counsel for the appellants, therefore, submitted that the said survey no. 6 is an independent survey number and had nothing to do with survey no.7 which was admittedly allotted or is the property of the Board. There is nothing on the record to show that survey no. 6 was allotted to the Board at any point of time and on the contrary there is overwhelming evidence on record to show the payment of Dhara Khas right from 1961 to the Government by plaintiff and Chandulal as well and also showing uninterrupted possession and payment of revenue to the Government.
(vi) Referring to the orders made by the revenue authorities confirming the possession of the plaintiff, by dismissing the appeals filed by the Board before the revenue authorities, Mr. Talekar contended that the State Government had even regularised the said plot in favour of the plaintiff and those decisions by the revenue authorities have been ignored by the lower appellate Court for no reasons and has not even discussed about them in the impugned order.
::: Downloaded on - 27/11/2013 20:10:33 :::10 sa82.158.84.odt
(vii) The Board having not chosen to challenge the judgment in favour of the plaintiff cannot be allowed to contend to the contrary.
Therefore, the lower appellate court misread and misinterpreted the entries and orders of the revenue authorities to the detriment of the plaintiff which has caused miscarriage of justice to the plaintiff.
(viii) The learned counsel then went on to argue that the plaintiff not being party to the earlier suit the lower appellate Court committed an error in holding that the suit filed by the plaintiff was barred by principles of res judicata or estoppal.
(ix) The lower appellate court was not justified in ignoring revenue record which was consistently showing the possession of the plaintiff and Government as the owner in respect of survey no. 6 and there was no rebuttal evidence from the Board that the Government was not the owner of survey no.6. The lower appellate Court, therefore, could not have denied the title to the Government in respect of the suit survey no.6.
(x) The lower appellate Court committed error in holding that survey no.6 was part and parcel of survey no. 7 (old survey no.8) in the absence of any documentary evidence to that effect and thus committed error in reversing the findings of facts recorded by the trial court.
(xi) The lower appellate Court committed error in relying on the evidence of K. B. Lal and Roodsingh when admittedly, both of them were on the managerial posts of the Board on remunerations for looking after ::: Downloaded on - 27/11/2013 20:10:33 ::: 11 sa82.158.84.odt the affairs of the Board and its properties and were thus interested persons whose evidence was rightly not believed by the trial court. The presumption raised by section 157 of the Maharashtra Land Revenue Code has wrongly been discarded by the lower appellate court in respect of the revenue entries about which submissions have already been made.
(xii) Finally, Mr. Talekar, learned counsel for the appellants, prayed for reversal of the judgment of the lower appellate Court by allowing the second appeal.
(xiii) To substantiate his contentions, Mr. Talekar, learned counsel for appellants, relied upon some judgments.
9. Mr. Wagh, learned A.G.P. in the Second Appeal No 158/1984 filed by the appellant-State Government, entirely adopted the submissions made by Mr. Talekar and prayed for reversing the judgment of the lower appellate Court.
10. Per contra, Mr. P. Y. Mandlik, the learned Senior Counsel with Mr. Amol Gandhi, learned counsel for respondent no.1 vehemently opposed the appeals and supported the impugned judgment and order made by the lower appellate Court. He submitted that the plaintiff did not at all discharge the initial burden of proof. He did not even give the full description of the property so also the boundaries. The plaintiff did not at all enter the witness box and no reasons are forthcoming for his ::: Downloaded on - 27/11/2013 20:10:33 ::: 12 sa82.158.84.odt non-examination. The plaintiff did not file any document of allotment of suit property by the Government, if the Government was the owner. The Government also did not produce anything to show its ownership. He argued that the document Exh.-184, which is the settlement as against survey No. 6, shows existence of Police Naka/Chowki and, therefore, contemporaneous correspondence duly proved on record at Exh.-82 and 83 coupled with evidence of Shri K. B. Lal and Shri Roodsingh falsifies the entire theory propounded by the plaintiff in his suit. The evidence of both these witnesses and the said documentary evidence has not at all been shaken and has not been even shown to be wrong. The trial Court unnecessarily rejected the evidence of Mr. K. B. Lal, the then Collector of Nanded who was also looking after the affairs as ex officio Officer of the Board. Merely because he was incharge of the Board affairs, nothing was brought on record as to why evidence of Collector could be disbelieved.
He deposed and proved contemporaneous documents and correspondence that was made in discharge of his public duty and during the course of business and there is no reason why trial court could have rejected the same. There is no evidence on record that he was receiving any honorarium or remunerations from the Board. According to Mr. Mandlik, Senior Advocate, the decree was passed against Shankarlal and he being natural son of the plaintiff Bholaram, all of them in collusion wanted to defeat implementation of the decree in favour of the Board by raising such frivolous objections and by filing the suit. Chandulal is real ::: Downloaded on - 27/11/2013 20:10:33 ::: 13 sa82.158.84.odt brother of Shankarlal and Bholaram, the natural father of Shankarlal, who were living together. The suit was filed by the Board against Shankarlal on the basis of rent deed and the decree was obtained.
According to Mr. Mandlik, the decree was obviously binding on the plaintiff and his father plaintiff Bholaram and brother Chandulal and the trial Court committed mistake in decreeing the suit on an unwarranted belief that the survey no.6 was not part and parcel of survey no.7 in the absence of any convincing or valid documentary evidence that the property was taken back by the Government by any legal and known method or mode from the Board. The appellants have sufficiently protracted the litigation and the suit plot survey no.6 if seen from the map is the entry portion of survey no.7 which could not be taken into possession by the Board despite obtaining decree way back in the year 1974. He, therefore, prayed for dismissal of the second appeal with costs.
CONSIDERATION:
11. I have gone through the entire record and proceedings. I have gone through the oral as well as documentary evidence. I have gone through judgments recorded by the Courts below and also heard learned counsel for the rival parties at length. I reframe the following substantial questions of law thus:::: Downloaded on - 27/11/2013 20:10:33 :::
14 sa82.158.84.odt
(i) Whether the lower appellate court committed an error on facts, evidence, oral as well as documentary on record by holding that survey no.6, the suit property was nothing but part and parcel of survey no.7 by misreading and misinterpreting the documentary evidence on record produced by plaintiff and by defendant-Board and consequently whether the findings of facts recorded by lower appellate court are perverse? ...NO.
(ii) Whether the lower appellate court committed an error in not holding that the Government had deducted the land from the holdings of the Board for the purpose of establishing of Police Chowki and other Government offices? ...NO.
(iii) Whether the lower appellate court acted contrary to the decision of the Supreme Court in the case of Santoshi Hazari (supra) in the matter of duty as first appellate Court on the findings of facts and oral as well as documentary evidence? ...NO
(iv) Whether the revenue entries Exh.-48 to 70 i.e. from 1960-61 to 1973-74 showing the possession of Chandulal s/o Bholaram on the suit property would constitute the evidence of title in the State Government and the evidence of Chandulal Bholaram (Bholaram the plaintiff) as the lawful occupier of the suit plot particularly with reference to section 157 of the Maharashtra Land Revenue Code? ...NO.
(v) Whether the orders made by competent revenue authorities during the pendency of the dispute before the Civil Court in Reg. C. S. No. 155/1965 and Reg. C. S. No. 297/1974 in the matter of holding of title in the State Government and the ::: Downloaded on - 27/11/2013 20:10:33 ::: 15 sa82.158.84.odt regularisation of encroachment of the suit plot in favour of the plaintiff-Bholaram would operate as res judicata or would be binding on the respondent no.1-Board? ...NO.
(vi) Whether the lower appellate Court committed error in holding that the suit was barred by the principles of "Res Judicata"? ...Does not survive
12. At the outset, it will be useful to place the picture-site map drawn by the District Inspector, Land Records, Nanded Exh.-185 which, I reproduce hereinbelow.
::: Downloaded on - 27/11/2013 20:10:33 :::16 sa82.158.84.odt
13. Perusal of the above map Exh.-185 shows that survey no.7, survey no.5 and thereafter lands of the Board have been indicated.
There is a road in between survey no.5 and 7 coming from Wazirabad and at the corner, a very small piece of land has been shown as survey no.6 as against a long area of survey no.7 up to South till bank of Godavari river. As per evidence of DW1 Roodsingh and DW5 K.B. Lal, it is clear that originally survey no. 8 was one of the several lands allotted to Gurudwara. Survey no.8 was sub divided into two survey Nos. viz. 6 and 7, in 1908. It is the case of the Board that after allotment of survey no.8 to the Board and even after sub division of the said survey no.8, the Board continued to be the owner and possessor of the said entire estate.
Survey no. 8 came into existence after revision and settlement. But then that was only out of the same property namely survey no.8. There is evidence of DW5 Kunjbiharilal Kanhaiyalal, who was Collector of Nanded and was also Nazim of the Board who stated that he was attending the Gurudwara work in addition to his work. In his evidence, he stated that there was a Police Station and the possession of the said site of Police Station was handed over to Gurudwara after demolition of the Police Station/Naka building structure. The Police Chowki site was given by the Board for setting up Police Chowki as a 'gratis'. He was referred to a document Exh.-83 under his signature. He stated that the issue about handing over of possession of land adjoining Govind Colony that was given for police Station by Gurudwara was discussed by him ::: Downloaded on - 27/11/2013 20:10:33 ::: 17 sa82.158.84.odt with the Police Department. The concerned Inspector General Police agreed to his request for retransfer of the land to the Board since it was not the Government land. He stated that had it been a Government land, as a Collector, he would have taken action to get it transferred in the name of Government and would have also granted Patta to the Board but the land was not of the Government but was of the Board. He identified the signature of Sardar Baldevsingh at Exh.-87 who had written a letter on behalf of the Collector-Nazim of the Board requesting transfer of the land. The cross-examination of this witness does not show anything for rejecting his evidence. However, the trial Court has rejected his evidence only on the ground that he was ex officio Nazim of the Board. In my opinion, acting as Collector and the responsible officer way back in the year 1953 and when he deposed before the Court he was Second Secretary and Agricultural Production Commissioner of the Government of Andhra Pradesh, no mala fides were alleged against him and it was absolutely wrong on the part of the trial court to reject his evidence on such a flimsy ground. Similar is the case with the evidence of DW1-Roodsingh. DW1-Roodsingh deposed similar to that of DW5-K. B. Lal-Collector. DW1-Roodsingh was working for the Board. The cross-
examination of Roodsingh also does not show any allegation of malafides against him or that he was an interested witness for any reason whatsoever but for his employment in Gurudwara. I do not think that his evidence also can be rejected for the said reason. The lower ::: Downloaded on - 27/11/2013 20:10:33 ::: 18 sa82.158.84.odt appellate court has not discussed the evidence of these two witnesses, who have proved important documents. But then I find that evidence of both these witnesses is believable and should not have been discarded.
Exh.-82 dated 07.01.1955 is a document addressed to District Superintendent of Police in which it is stated that the land of 2 Guntahs near Balaji Mandir was given to police by the Board as 'gratis' for using it as a small Police Naka. This Naka has now been removed from this place and, therefore, a request was made to return the land to the Board since it was urgently needed in connection with the building of 16 houses and 10 shops on the adjacent site. Exh.-89 is a office note written by the Collector, K. B. Lal on 04.05.1955. He discussed the case with Inspector General of Police during his visit to Hyderabad and the I.G.P. had agreed to dismantle the structure of Police Naka and hand over the possession of the land to Gurudwara. He, accordingly, directed Superintendent of Gurudwara to take possession of the land and directed that derbies should be transported to the police lines. He has also forwarded a copy of the same to the Municipal Engineer, Nanded and D.S.P., Nanded.
Exh.-85 is a rent deed translated from Urdu by Dhanji Babu s/o Bhoji Babu, Contractor, r/o Nanded Vazirabad Nanded dated 01.10.1953.
Exh.-86 is a very important document dated 28.05.1958 signed by Chandulal Bholaram and Shankarlal Mohanlal (adopted son of Mohanlal from natural father Bholaram). Both Chandulal and Shankarlal have stated in the letter addressed to the Board that the land belonging to ::: Downloaded on - 27/11/2013 20:10:33 ::: 19 sa82.158.84.odt Gurudwara that was taken on rent by Abji Patel is adjacent to his shop and that is why he was interested in taking the said land on rent. Since it was vacated they were ready to take the said piece of land on the same amount of rent which Abaji Patel was paying. There is a prayer to grant the said land to him on rent accordingly. On the reverse of this document there is an endorsement by original tenant Abji Patel to the following effect, "I give in writing that the Board land which was in my possession on rent is being given today in possession of Chandulal Bholaram and henceforth you may take the rent from them. None of our goods are lying on the site nor we have any objection for doing so."
In the light of aforesaid documentary evidence, proved by oral evidence of the aforesaid witness in addition to the evidence of DW3-Mr. Ganeshrao Mukhedkar, Advocate who clearly deposed about sketch map which formed part of decree in Reg. C. S. No. 155/1965 and the existence of possession of defendant no.2-Shankarlal on this part shown as survey no.6. I reproduce the entire evidence of DW3 Ganeshrao Mukhedkar, Advocate thus:
"Rough sketch of the plot in dispute was attached to the plaint filed by me bearing RCS No. 155/1965. This plot is to the South of Guru Govindsingh road near Balaji Mandir. I had prepared the sketch map now shown to me, and it bears my signature.::: Downloaded on - 27/11/2013 20:10:33 :::
20 sa82.158.84.odt The measurement shown in the sketch map are correct, as Draftsman of defendant No.1 took them in my presence. Defendant No.2 was residing and in possession of the whole plot described in the map. Defendant No.2 was examined in that previous suit and his evidence was recorded on oath. Defendant No.2 had also filed his W.S. In that previous suit. The notice was sent to defendant No.2 dated 28/7/1965.
CROSS BY SHRI KHOT ADVOCATE FOR Plaintiff:-
2. I cannot say if some part of the plot in dispute in previous suit was of survey No.6.
Re-examination: No."
It is, thus, clear that the said piece of area which is survey no.
6 was the corner of survey no.7 opening on Vazirabad road and is the nose of plot no.7. Exh.97 is the document of ration card dated 27.11.1973 showing names of various members of the family signed by Shankarlal Mohanlal Agrawal with the address Govind Colony, proved by DW2 Mohd. Abdulla working in Supply Department in the name of Shankarlal-defendant no.2, clearly shows names of members of family and the brother of Shankarlal as Mithubhau. It is, however, not in dispute and is the admitted fact that Shankarlal Mohanlal and other members of family were living together. Exh.-86, referred to above, clearly shows that Chandulal, brother of defendant neither owned nor possessed any portion of the suit land in any capacity either as tenant or owner and nor there is any reliable evidence on record of Chandulal ::: Downloaded on - 27/11/2013 20:10:33 ::: 21 sa82.158.84.odt running any timber shop on the suit land prior to 1963, but only afterwords.
14. Coming to the document Exh.-184 that was in fact filed by the Board and not by the plaintiff. It is clearly seen that under the heading of "Khalsa Land" survey no.8 has been mentioned, below which three parts 1,2,3 have been mentioned. There is a column 8 which reads "Reason for revision of area" as Pot (Hissa) no.2-chowki-2 gunthas. The police chowki was thus in pot-hissa no.2 out of original survey no. 8 and it was given the number as survey no.6.
15. The contention raised by Mr. Talekar, learned counsel for the appellants, that remarks in Exh.-184 show that originally the allotted land as Inam land to Gurudwara was 360 Acres 5 ½ Gunthas out of which 33 Acres and 33 ½ Gunthas was deducted by the Government for its own purpose for locating the police Chowki and the Government offices, does not appeal to me. There is no substantive evidence on record to accept the said contention. At any rate, since the suit is relating only to a piece of survey no.6, statement that the suit property under Police chowki was a part and parcel of the deducted land is not sound since there is no basis for assuming such a position. The further submission made by Mr. Talekar, learned counsel for the appellants, that only 91 Acres of land was retained for the Board, also does not appeal to ::: Downloaded on - 27/11/2013 20:10:33 ::: 22 sa82.158.84.odt me. In the absence of appropriate substantive evidence before the Court, it is not possible to draw inferences from the remarks in Exh.-184 in the absence of cross-examination of the witnesses examined before the Court by the Board to that effect. Even the State Government, which had filed second appeal before this Court, did not file any evidence to show that the said piece of survey no.6 was taken back by the State Government either from the Board or from the Police Department by any administrative order or other known legal process. There is no document on record produced by the plaintiff or by the State Government about withdrawal or acquisition of the said land from the Board or the independent ownership of the State Government over the said piece of survey no.6. Hence, questions nos. (i), (ii) and (iii) are answered in the negative.
16. For deciding question nos. (iv) and (v), it is necessary to consider relevant provisions of the Maharashtra Land Revenue Code.
Section 157 of the Maharashtra Land Revenue Code reads thus:
"157. Presumption of correctness of entries in record of rights and register of mutation.
An entry in the record of rights and a certified entry in the register of mutations shall be presumed to be true until the contrary is proved or a new entry is lawfully substituted therefore."::: Downloaded on - 27/11/2013 20:10:33 :::
23 sa82.158.84.odt Perusal of the above provision shows that there is a presumption about the truth of entries in record of rights and the register of mutations only and nothing more. With reference to such type of provisions, the apex court rejected the arguments that such revenue entries furnish the presumptive evidence of title. The following observation in paragraph 6 of the judgment in the case of Smt. Chandrakantaben J. Modi and Narendra Jayantilal Modi..vs.. Vadilal Bapalal Modi and Ors.; AIR 1989 Supreme Court 1269; would be apt to quote.
"6. .....In these circumstances the presumption which can be raised in favour of Chandrakanta from this entry is with respect to her possession and possession only."
Thus, the apex Court held that the presumption which could be raised could only be with respect to possession and possession only.
17. In the case of (Thakur) Nirman Singh and ors. ..vs.. Thakur Lal Rudra Partab Narain Singh and ors; AIR 1926 Privy Council 100, which is a judgment authored by Lord Atkinson, it is held thus:
"It is an error to suppose that the proceedings for the mutation of names are judicial proceedings in which the title to the proprietary rights in immovable property are determined. They are nothing of the kind, as has been pointed out times innumerable by the Judicial Committee. They are much more in ::: Downloaded on - 27/11/2013 20:10:33 ::: 24 sa82.158.84.odt the nature of fiscal inquiries instituted in the interest of the State for the purpose of ascertaining which of the several claimants for the occupation of certain denominations of immovable property may be put into occupation of it with greater confidence that the revenue for it will be paid."
"Orders in mutation proceedings are not evidence that the successful applicant was in possession as sole legal owner in a proprietary sense, to the exclusion, for example, of all claims of the other members of the family as co-owners or for maintenance or otherwise, as revenue authorities have no jurisdiction to pronounce upon the validity of such a claim."
18. In the case of State of Himachal Pradesh ..vs.. Keshav Ram and ors.; AIR 1997 SC 2181, in para 4 it is stated thus:
"4. In view of the rival contentions, the question that arises for consideration is whether the plaintiffs have been able to establish their title and the Courts below ere justified in declaring plaintiff's title. As has been stated earlier, the only piece of evidence on which the Courts below relied upon to decree the plaintiffs' suit is the alleged order made by the assistant Settlement Officer directing correction of the record of right. The order in question is not there on record but the plaintiffs relied upon the register where the correction appears to have been given effect to. The question, therefore, arises as to whether the entry in the settlement papers recording somebody's name could create or extinguish title in favour of the person concerned? It is to be seen that the disputed land originally stood recorded in the name of Raja Sahib of Keonathlal and thereafter the State was ::: Downloaded on - 27/11/2013 20:10:33 ::: 25 sa82.158.84.odt recorded to be the owner of the land in the record of right prepared in the year 1949-50. In the absence of the very order of the Assistant Settlement officer directing necessary correction to be made in favour of the plaintiffs, it is not possible to visualize on what basis the aforesaid direction had been made. But at any rate such an entry in the Revenue papers by no stretch of imagination can form the basis for declaration of title in favour of the plaintiffs. To our query as to whether there is any other document on the basis of which the plaintiffs can claim title over the disputed land, the learned counsel for the plaintiffs-
respondents could not point out any other document apart from the alleged correction made in the register pursuant to the order of the Assistant Settlement Officer. In our considered opinion, the Courts below committed serious error of law in declaring plaintiffs' title on the basis of the aforesaid order of correction and the consequential entry in the Revenue papers."
19. From the above, it is clear that the mutation entries neither create any title nor diminish any title. The entries Exh.-48 to 70 which show consistent possession of Chandulal Bholaram on the suit plot and Government as Pattedar can thus be the best evidence of Chandulal being in possession, that too strictly with reference to Exh.-86 only in which ownership of the Board is accepted by them and nothing more.
To convert the title on the basis of the aforesaid revenue entries either in the Government or on Chandulal as a lessee or otherwise of the Government, would be contrary to the law laid down as stated above. It ::: Downloaded on - 27/11/2013 20:10:33 ::: 26 sa82.158.84.odt is true that the sub ordinate officer of the State Government treated the possession of Chandulal Bholaram as encroachment and also passed the orders for recovery of the land revenue or special land revenue and by order dated 12.12.1977 (Exh.186) dismissed the appeal preferred by Board by regularizing the encroachment made by the said Bholaram in survey no.6. It was held that it was Parampoke land shown in the revenue record. At this stage, it is pointed out that the application for regularization was made by Bholaram on 01.09.1976 to Tahsildar, Nanded for regularization of possession in two Gunthas of survey no.6, that was obviously during the pendency of Reg. C. S. No.155/1965 and Reg. C. S. No. 297/1974. The contention raised by Mr. Talekar, learned counsel for the appellants, that since all those orders made by the revenue authorities have become final does not appeal to me for the simple reason that the dispute in respect of the suit property was pending before the Civil Court in Reg. C. S. No.155/1965 and second Reg. C. S. No.297/1974 and that during the pendency of this suit, orders were passed by revenue authorities. Therefore, whether those orders were challenged or not would make no difference. Pendency of the suits in respect of the same subject matter would must do away with the said argument and the said orders must be held to be subject to the ultimate decision of the Civil Court. It is also noteworthy that the plaintiff-
Bholaram never entered the witness box. Since Bholaram filed a suit in the court to show that survey no. 6 did not form part and parcel of ::: Downloaded on - 27/11/2013 20:10:33 ::: 27 sa82.158.84.odt survey no.7 in respect of which the decree was passed by the Civil Court, it was for Bholaram, the plaintiff to prove his case. However, he did not enter the witness box. On the contrary, PW3-Jagannath was examined for plaintiff and Bholaram is father in law of his sister. In the cross-
examination, his evidence stood shattered on the material points. He stated deposed in para 3 of his examination thus:
"3. I say that in 1956 Chandulal obtained survey No.6 from Tahsildar. I have no any document to show about the same.
There is no document of lease concerning survey No.6. I had served with defendant No.2. First. I do not know if defendant No. 1 had leased out the present suit plot to one Dhanji Bhoja and that Dhanji Bhoja sub-let the suit plot to defendant No.2. It is not true that defendant No.2 was residing over the suit plot and is still residing over the same at present. It is not true that I am deposing falsely at the instance of defendants 2 and 3."
20. On the said aspect, DW2 Shankarlal, natural son of Bholaram, clearly deposed that Chandulal had taken the suit plot from Tahsildar but then DW2-Shankarlal who was obviously colluding with the plaintiff had not produced any documentary evidence or details about Chandulal finally obtaining the plot from Tahsildar. Thus, only oral evidence for plaintiff was of PW3 Jagannath and he did not have any personal knowledge about the lease etc. The State Government also supported the claim of the plaintiff stating that the suit plot belonged to the State ::: Downloaded on - 27/11/2013 20:10:33 ::: 28 sa82.158.84.odt Government but the State Government, except filing the written statement, did not file a single document on record nor led any oral evidence. Even the written statement dated 15.08.1976 Exh.-38 filed by the State Government was as vague as it could be. The plaintiff did not give any notice to produce document to the State Government in respect of the ownership of the State Government or of allotment or permission or the mode or manner in which the suit plot was allegedly leased/given to Chandulal.
21. In order to prove the title in the State Government and lawful possession of Chandulal Bholaram, as earlier stated, the orders were passed by the revenue authorities during the pendency of the suits before the Civil Court and at any rate in the light of the law discussed above the revenue authorities acting on the basis of the revenue entries cannot confer the title either in the State Government or an individual nor can they diminish the title. Hence, question nos. (iv) and (v) are answered in the negative.
22. As regards the last question no. (vi) framed by me, in the light of the decisions on the earlier questions framed and answered by me on facts as well as on law, in my opinion, need not be answered since it hardly survives. Hence, question no.(vi) is answered as "does not survive."
::: Downloaded on - 27/11/2013 20:10:33 :::29 sa82.158.84.odt
23. Now, considering the authorities cited by Mr. Talekar, learned counsel for the appellants, there could be no doubt with the preposition laid down by the Apex Court in the said decisions. Insofar as the meanings of the words cited before me are concerned, the same relate to the land revenue and the land revenue entries. I have already held that the payments of land revenue to the revenue entries do not confer title either in the State Government or on the private individual. Hence, the same is not relevant.
24. Having answered all the questions framed by me as above, in my opinion, Second Appeal Nos. 82/1984 and 158/1984 are without any merit and are required to be dismissed. Hence, I pass the following order.
...O R D E R...
Second Appeal No. 82 of 1984 and Second appeal No. 158 of 1984 are dismissed.
No order as to costs.
After pronouncement of judgment, the learned counsel holding for Mr. Talekar, the learned counsel for the appellants, prays for stay of this judgment, which prayer is opposed by learned counsel for the respondent No.1.
There shall be stay to this judgment for a period of twelve (12) weeks from today.
JUDGE kahale ::: Downloaded on - 27/11/2013 20:10:33 :::