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 3, Cited by 1]

Calcutta High Court

Midnapore Zemindari Co., Ld. vs Muktakeshi Dasi on 8 August, 1912

Equivalent citations: (1913)ILR 40CAL402

JUDGMENT

Mookerjee and Holmwood, JJ.

1. This is an appeal on behalf of the plaintiffs in a suit for bastu (homestead) rent. The defendant resisted the claim on the ground that as crops were cultivated on a part of the bastu and the udbastu adjoining thereto, the suit was triable exclusively by the Revenue Court under Section 139, Sub-section (3), Clause (a) of the Chota Nagpur Tenancy Act, 1908. The Court of first instance overruled this objection, and decreed the suit on the merits. Upon appeal, the District Judge has reversed that decision on the ground that the suit is not maintainable in the Civil Court. In our opinion this view cannot be sustained.

2. Section 139, Clause 3, provides that all suits for arrears of rent due on account of agricultural land, whether subject to the payment of rent or only to the payment of dues which are recoverable as if they were rent, shall be cognizable by the Deputy Commissioner, and shall be instituted and tried under the provisions of this Act, and shall not be cognizable in any other Court. The question, therefore, arises whether this is a suit for arrears of rent due on account of agricultural lands. Upon the pleadings, it is manifest that the rent is claimed in respect of bastu or homestead land. The circumstance that crops have been grown on a part of the land does not alter its character. This was pointed out in the case of Ramdhan Khan v. Haradun Puramanick (1869) 12 W. R. 404. where Mr. Justice Markby relied upon the observation of Mr. Justice Phear in the case of Kalee Krishen Biswas v. Jankee (1867) 8 W. R. 250. that to determine whether a case was governed by the provisions of Act X of 1859, what had to be considered was whether the main object was cultivation or habitation. In the case before us, the land in respect of which rent is claimed is bastu land, and, consequently, the suit is, prima facie, maintainable in the Civil Court.

3. The District Judge, however, has held that the suit is not so maintainable, because the bastu land forms part of a ghatwali property held by the defendant. This finding is open to criticism on the ground that it is based on evidence not adduced in the Court of first instance. As was pointed out by the Judicial Committee in the case of Kessowji Issur v. Great Indian Peninsula Railway Co. (1907) I.L.R. 31 Bom. 381. which was applied in Krishnama Chariar v. Narasimha Chariar (1908) I.L.R. 31 Mad. 114. "the legitimate occasion for Section 568 of the Code of 1882 is when, on examining the evidence as it stands, some inherent lacuna or defect becomes apparent, and not where a discovery is made, outside the Court, of fresh evidence, and the application is made to import it; that is the subject of separate enactment in Section 623." It has not been suggested before us that the documentary evidence admitted by the District Judge at the appellate stage was not available 1 during the pendency of the trial in the Court of first instance. This additional evidence, therefore, ought not to have been received. But even if the evidence be received, how does it affect the case? The question in controversy is, what is the true character of the land for which rent is claimed; and not, whether it is part of a ghatwali property which includes agricultural land. It has finally been suggested that the plaintiff has attempted to split up the rent payable in respect of the ghatwali property. If this objection were well founded, the suit as framed would not be maintainable in any Court. But the previous litigation between the parties shows that the rent in respect of the bantu lands has been successfully claimed separately from the rent payable in respect of the other lands included in the ghatwali property. Consequently the fact that the bantu land now in dispute forms part of a ghatwali property, does not affect the decision of the question raised before as. The truth appears to be that, by some arrangement, the details whereof have not been disclosed in the present litigation, the defendants collected rent from the under-tenants, both in, respect of the bastu lands and the agricultural lands and made them over to the plaintiffs, separately in respect of the two classes of lands. The suit, therefore is clearly maintainable in the Civil Court: Kumood Narain Bhoop v. Puma Chunder Roy (1878) I.L.R. 4 Calc. 547.

4. The result is that this appeal is allowed, the decree of the District Judge set aside and that of the Court of first instance restored.