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 2, Cited by 1]

Supreme Court of India

Sardha Ram (Dead) By L.Rs vs Nakli Singh And Ors on 26 October, 1989

Equivalent citations: 1990 AIR 67, 1989 SCR SUPL. (1) 769, AIR 1990 SUPREME COURT 67, (1990) 1 HINDULR 303, (1990) 1 LANDLR 255, (1990) 2 LJR 444, (1990) 1 RRR 359, 1990 PUNJ LJ 174, 1989 SCC (SUPP) 2 620, (1990) 1 SCJ 246

Bench: M.H. Kania, Kuldip Singh

           PETITIONER:
SARDHA RAM (DEAD) BY L.RS.

	Vs.

RESPONDENT:
NAKLI SINGH AND ORS.

DATE OF JUDGMENT26/10/1989

BENCH:
RANGNATHAN, S.
BENCH:
RANGNATHAN, S.
KANIA, M.H.
KULDIP SINGH (J)

CITATION:
 1990 AIR   67		  1989 SCR  Supl. (1) 769
 1989 SCC  (2) 620	  JT 1989  Supl.    305
 1989 SCALE  (2)923


ACT:
    East   Punjab   Utilisation	  of   Lands   Act,    1949:
Landholder--Notice to bring uncultivated land under cultiva-
tion--Sale  of a portion of land-Sale  proceeds--Utilisation
for  reclamation  of  the remaining  land-Whether  sale	 for
necessity.
    Code   of	Civil  Procedure  1908:	 Sec.	100   Second
appeal--Concurrent  findings  of fact by courts	 below	High
Court--Whether to interfere with.



HEADNOTE:
    The respondent's predecessor-in-interest received notice
under  the  East Punjab Utilisation of Lands Act,  1949	 for
bringing his uncultivated land under cultivation. Thereafter
he sold a portion of his land by executing two sale deeds in
favour of two different vendees for the purpose of utilising
the  sale  proceeds to reclaim the remaining land.  The	 re-
spondents fried suits for setting aside the sales,  contend-
ing  that the alienation was made without  legal  necessity,
which  were dismissed by the Trial Court. The first  appeals
were dismissed by the Senior Subordinate Judge.
    On	second	appeal a learned single judge  of  the	High
Court  held that the sale in favour of the first vendee	 was
for  legal necessity only to the extent of Rs.1,O00 and	 the
sale  in  favour of the second vendee was  entirely  without
necessity.
    On	a  further appeal the Division	Bench  reversed	 the
decision  of  the single judge with regard to  first  vendee
holding	 that  the  sale was for necessity  but	 upheld	 the
decision with regard to second vendee holding that the	sale
in his favour was without legal necessity. Hence this appeal
by the second vendee.
Allowing the appeal, this Court,
    HELD:  1. The sale in favour of the second vendee was  a
valid sale and is not liable to be impugned by the represen-
tatives or the successors-in-interest of the vendor. [774E]
770
    2.	Under the provisions of the East Punjab	 Utilisation
of Lands Act, 1949 a notice could be given requiring a	land
holder	to bring uncultivated land under  cultivation  after
reclamation  within  a period of 30 days from  the  date  of
issue  of  a notice in that regard. Failing this,  the	area
could  be resumed by the Government and leased out  to	some
other cultivators or society for cultivation for a period of
at least 8 years. [773B]
    2.1	 A land owner receiving a notice under the said	 Act
has two options before him. He can either own his  helpless-
ness  to reclaim the land and permit it to be leased out  by
the  Government to other persons for cultivation for a	sub-
stantial  period.  Or he may decide that he should  make  an
attempt	 to  make  atleast a part of the  lands	 fertile  by
selling	 a portion of the land and reclaiming the rest	with
the help of the sale proceeds. A bona fide decision taken by
him  to exercise the latter option cannot be said not to  be
an act of good management. [773G-H; 774A]
    3. If the sale in favour of the first vendee in the same
circumstances was a valid sale, it is very difficult to	 say
that  the sale in favour of the second vendee was  not.	 The
necessity  for both the sales was the situation arising	 out
of  the	 receipt of the notice under the East  Punjab  Lands
Utilisation Act. In fact the findings of the Trial Court and
the  first  appellate court on this issue were	findings  of
fact which did not call for interference by the High  Court.
[774A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 836 of 1974.

From the Judgment and Order dated 23.8.1971 of the Punjab & Haryana High Court in L.P.A. No. 487 of 1968. S.P. Goyal and D.D. Sharma for the Appellants. A. Minocha for the Respondents.

The Judgment of the Court was delivered by RANGANATHAN, J. Nawal Singh sold 102 bighas of land to Nathu Ram for Rs.8,000 by a sale dated 11th February, 1952. He also executed a sale-deed in respect of 90 bighas of land to Sardha Ram for a sum of Rs.4,500 on 28th October, 1952. There were recitals in the two sale-deeds regarding the necessity for the sale. The first sale-deed stated:

771
"(1) The land is Banjar Qadim. According to the law in force, it is obligatory to break and cultivate this land. Otherwise the Govern-

ment would give it out by auction to some other person.

(2) I need money to bring other land under the plough, to sink a new well and for other agricultural works, such as purchases of bullocks etc.".

The recitals in the second sale-deed dated 28-10-1952 ran as follows:

"I have absolutely sold the aforesaid banjar qadim land ..... for meeting my own needs, repairing the well, installing a persian wheel purchasing camel, and reclaiming the aforesaid banjar qadim jungle land."

Nawal Singh's heirs filed suits for setting aside the sales on the ground that they were governed by Punjab Agri- cultural customs in matters of alienation, that the land was ancestral and that the alienation had been made without legal necessity and, therefore, would not affect their reversionary rights on the death of the vendor. Both suits were consolidated and tried together. The suits were dis- missed by the sub-judge and the first appeals were dismissed by the senior subordinate judge. Second appeals were pre- ferred which came up for hearing before a learned Single Judge of the High Court. The learned Judge held that the sale in favour of Nathu Ram was without legal necessity except to the extent of a sum of Rs. 1,000 which was actual- ly utilised by the vendor for the sinking of a new well 'in his remaining lands', and that the sale in favour of Sardha Ram was entirely without necessity.

There were appeals against the order of the learned Single Judge to a Division Bench of the same High Court. The Division Bench held that, so far as the sale in favour of Nathu Ram was concerned, the learned Single Judge had fallen into an error in upsetting the concurrent findings of fact of the Courts below. The Court proceeded to observe:

"The Courts below found and on evidence that bulk of Nawal Singh's land was banjar qadim. It has been further found that under the Punjab Utilisation of Lands Act, notices were issued to Nawal Singh that if the land was not broken up it would be taken under that Act and leased out 772 to third party. There were no irrigation facilities available for the land and to sink a well money was needed. There is ample evi- dence on the record on which these evidences are based. The vendor has come into the wit- ness box and stated that the money was raised for this purpose. The statement of the vendee was accepted by the Courts of fact. In this situation, there was no justification to displace the judgments of the Court below with regard to the sale in favour of Nathu Ram (Ex. D-3). The rule is firmly settled that the vendee either established the existence of necessity in fact or a bona fide inquiry that there was necessity for the sale. If he satis- fies either one of the two requirements the sale would be held for necessity or an act and good management, as the case may be ...... It cannot be denied that for an agriculturist to bring under his plough his land is a matter of necessity and if some land is sold to bring the bulk of the land under cultivation, it would certainly be an act of necessity as well as an act of good management. We are, there- fore, clearly of the view that the learned Single Judge was not justified in upsetting the sale in favour of Nathu Ram."

However, in respect of sale in favour of Sardha Ram, the Bench observed that the real difficulty was that there was no evidence that the money was advanced for the purpose of breaking up of the land but for the mere recital in the sale-deed which was not sufficient for the purpose. Unfortu- nately, neither the vendee nor the witness had stated that the land was sold by Nawal Singh to break up his banjar qadim land. The only fact proved was that Nawal Singh had a lot of banjar land but that was of no consequence by itself. The decision of the learned Single Judge was therefore upheld in respect of the sale in favour of Sardha Ram. The vendor has accepted the decision in regard to the sale in favour of Nathu Ram. Sardha Ram has preferred the present appeal before us.

The learned counsel for the appellant contended that there was really no difference in the factual position so far as the two sales are concerned and that the Division Bench has erred in upsetting the sale in favour of Sardha Ram while upholding it in the case of Nathu Ram. The High Court overlooked that even assuming that there was no evi- dence to show that Sardha Ram had made enquiries as to the necessity for the sale, factual necessity for the sale had been established by the evidence on the record which was common to both the sales. After 773 hearing both sides, we are of opinion that this contention has to be accepted. It is an admitted fact that the alienor owned about 1,100 bighas of land. It was also an established fact that, of this, 973 bighas was banjar qadim and the remaining land was of inferior quality. The land was also under mortgage. It is also Common ground that the provisions of the East Punjab Utilisation of Lands Act (Act 3.8 of 1949) as amended by Ordinance 15 of 1950 were in force in the area. Under the provisions of this Act, a notice could be given requiring a land holder to bring uncultivated land under cultivation after reclamation within a period of 30 days from the date of issue of a notice in that regard. Failing this, the area could be resumed by the Government and leased out to some other cultivators or society for cultivation for a period of at least 8 years. The appellant had examined the development clerk in the office of the Deputy Commissioner, Kamal (D .W. 1) to show that a notice had been issued to Nawal Singh under the provisions of the said Act on 8th May, 1951 in respect of his banjar land measuring 976 bighas.

The learned Single Judge overlooked the notice of 8th May, 1951 and, mistakenly referring to another notice issued on 15.10.1954 to Sardha Ram, thought that the compulsions under the Act arose only after the sales of 1952. The Divi- sion Bench, however, has accepted the correct position while dealing with the sale in favour of Nawal Singh. Having done this, we fail to see now the Bench could have held that the sale in favour of Sardha Ram was not actuated by the same grounds of necessity. The question for consideration is whether if Nawal Singh, faced by the notice under the Punjab Utilisation Act that unless he brought the land under culti- vation they would be leased out to some other party, decided that it would be in the best interests of the holdings as a whole to sell a portion of the land so that sale proceeds may be utilised for the reclamation of the major part of the remaining land, it could not be said that such a sale was justified by necessity. We think that the answer must be in the affirmative. The learned Single Judge expressed the view that non-compliance with the notice would result only in a temporary lease of the land to outsiders and this conse- quence was not sufficient to justify the sale of a portion of the lands on grounds of necessity. We, however, agree with the Division Bench on this. A land owner receiving a notice under the said Act has two options before him. He can either own his helplessness to reclaim the land and permit it to be leased out by the Government to other persons for cultivation for a substantial period. Or he may decide that he should make an attempt to make at least a part of the lands fertile by selling a portion of the land and reclaim- ing the rest 774 with the help of the sale proceeds. A bona fide decision taken by him to exercise the latter option cannot be said not to be an act of good management. We think that if the sale in favour of Nathu Ram in the same circumstances was a valid sale (and we agree with the Division Bench on this), it is very difficult to say that the sale in favour of Sardha Ram was not. The necessity for both the sales was the situation arising out of the receipt of the notice under the Punjab Land Utilisation Act. Indeed we think that the find- ings of the trial court and first appellate court on this issue were findings of fact which did not call for interfer- ence by the High Court.

Learned counsel for the respondent drew our attention to the findings of the Learned Single Judge that, according to D.W. 2, the vendor was a "drunkard given to licentious habits". The trial court and first appellate court have examined the entire evidence and recorded a finding to the contrary. That apart, all that D.W. 2 said was: "The charac- ter of Nawal Singh is bad. He drinks and is also a womanis- er", D.W. 2, however, also said that Nawal Singh had sold the land for managing the work of cultivation. It is, there- fore, difficult to draw from D.W.2's testimony the inference that the sale of the land had been necessitated by the immoral activities of the vendor and that there was no real necessity to sell the land. The Division Bench, rightly, has attached no importance to this aspect of the case. For the reasons mentioned above we are of opinion that the sale in favour of Sardha Ram was a valid sale and is not liable to be impugned by the representatives or the succes- sors-in-interest of Nawal Singh. This appeal is therefore allowed and the judgment of the first appellate court is restored. In the circumstances, however, we make no order as to costs.

T.N.A.						      Appeal
allowed.
775