1
ISSUE NO. 12
Whether idols and objects of worship were placed inside the building in the night intervening 22nd and 23rd December, 1949 as alleged in paragraph 11 of the plaint or they have been in existence there since before? In either case, effect?
FINDINGS
Plaintiffs claim that idol and object of worship were placed
inside the building, i.e. disputed structure in the intervening night
of 22/23 rd December, 1949 and they were not in existence there
since before. The plaintiffs have further submitted that the
disputed structure was used as a mosque to offer prayers by
Muslims . Oral evidence has been adduced by Muslims. In
O.O.S.No. 5 of 1989 the plaintiff nos. 1 and 2 , the deities as
juridical persons through next friend, plaintiff no. 3 assert that in
the intervening night of 22/23 rd December, 1949 , the deities
were shifted in the disputed structure. The evidence was led on
behalf of the plaintiffs of O.O.S.No. 5 of 1989 to this effect. On
behalf of defendant no. 3 it is submitted that the deities continued
to exist and they were not installed as alleged by the plaintiff in
para no. 11 of the plaint.
Thus,on the basis of evidence available on record, it
transpires that right from the report of Vakil Commissioner in
O.S.No. 61/280 of 1985 and also O.S.No. 2/ 1950 (O.O.S. 1 of
1989) it is established that inside the disputed structure no idol
was found by Vakil Commissioner even in the year 1950. Thus, 2
the contention of defendant no. 3 that the deities continued to
exist is incorrect. The plaintiffs have proved that idols and object
of worship were installed in the building in the intervening night
of 22/23rd December, 1949. The effect of installation will be
considered while considering the finding on other issues .
Issue No. 12 is decided accordingly.
ISSUES NO. 2, 4, 10, 15 & 28
2. Whether the plaintiffs were in possession of the property in suit upto 1949 and were dispossessed from the same in 1949 as alleged in the plaint?
4. Whether the Hindus in general and the devotees of Bhagwan Sri Ram in particular have perfected right of prayers at the site by adverse and continuous possession as of right for more than the statutory period of time by way of prescription as alleged by the defendants?
10. Whether the plaintiffs have perfected their rights by adverse possession as alleged in the plaint?
15. Have the Muslims been in possession of the property in suit from 1528 A.D. Continuously, openly and to the knowledge of the defendants and Hindus in general? If so, its effect?
28. "Whether the defendant No. 3 has ever been in possession of the disputed site and the plaintiffs were never in its possession?"
FINDINGS
These issues are inter related and can conveniently be
disposed of at one place. It has been claimed by the plaintiffs that
they have perfected their rights by their adverse possession as
alleged in the plaint as they are in possession of the property in
suit from 1528 continuously, openly and to the knowledge of the
defendants and Hindus in general. It has further been alleged that 3
defendant no.3 was never in possession of the disputed site. On
behalf of Hindus, it is urged that Hindus have perfected their rights
by adverse possession as they are in continuous possession.
Muslims further claim that they were dispossessed from the
property in suit in 1949.
On behalf of the plaintiffs reliance has been placed on
following documents:-
01 - Ext. A 3 (Vol. 6 Page 33) - original sanad granted by
the Chief Commissioner of Awadh in favour of Rajjab Ali
and Mohd. Asghar, the certified copy of which is filed as
Exit. 1 in O.O.S. No. 4 of 1989 (Vol. 10 P. 27)-showing
the cash Nankargrant of Rs. 302-3-6 for maintenance of
the grant so long as the object for which the grant has
been made is kept intact.
02 - Ext. A 10 (Vol. 6 Page 153-155) - certified copy of
the Extract of Register Tahqiqat Mafi bearing orders
dated 13-3-1860 and 29-6-1860 etc. referring to Babar
Shah Badshah Dehli in column No. 6 and providing for
continuance of the grant.
03 - Ext. A 11 (Vol. 6 Page 163-165) - certified copy of
the Extract of Register Mafiat bearing Government Order
dated 29-6-1860 specifically mentioning that the holder
(who was an office bearer of Masjid) possessed a duly
attested copy of a decree showing that Rs. 302-3-6 were
granted by Nawab Asifuddaula and also providing that 4
the grant may be continued so long as the Masjid is
kept up and the Mohamdans conduct themselves
properly. The said document gives the name of grantor as
Babar Shah Emperor of Delhi and the name of grantee
was given as "Maulvi of Masjid Babri." Another copy of
this Register has been filed as Ext. 2 in O.O.S. No. 4. of
1989 (Vol. 10 P. 31) in column 9 of which it is
specifically mentioned that this grant is said to have
been made for the expenses of Masjid Babri situated
in Ayodhya.
04 - Ext. A 12 (Vol. 6 P. 167-169) copy of Register No. 6
(Jeem) regarding Mafi and bearing inspection note dated
9-7-1892 stating about inspection of the Mosque by the
officer concerned.
05 - Ext. 3 (Vol. 10 P. 33) copy of Register No. (Jeem)-
register Mafi of Mauza Bahoranpur Pargana Haveli
Awadh, Tahsil and District Faizabad mentioning in
Column 16 about the inspection of the Mosque which
was found not in good order and also mentioning that
Mohd. Asghar had been given to understand to carry
out the repairs as soon as possible. This inspection note
was dated 27-9-1902. In column 17 of the said document
it was also mentioned that the site was inspected by the
officers concerned on different occasions. 5
Annexure-V
Pages 194-202
06 - Ext. A-21 (Vol. 7 P. 233-235) - copy of Khasra of
Mauza Ramkot regarding 1277 Fasli, part of Misil
Haqqiyat Bandobast Sabiq decided on 22-8-1871 by
Hakim ¼gkfde½ Bandobast showing plot No. 163 of the
first settlement measuring 5 Bigha 4 Biswa as Abadi
Masjid. A copy of this very document has been filed as
Exibit 9 in O.O.S. No. 4. of 1989 (Vol. 10 P. 45)
07 - Ext. A 14 (Vol. 7, P. 181) - copy of letter of
Secretary, Chief Commissioner of Awadh to the
Commissioner Faizabad Division dated 25-8-1863
mentioning that the Governor General has sanctioned
Chief Commissioner proposal for the commutation of the
cash payment of Rs. 302-3-6 granted for the support of
the Janam Asthan Mosque to the grant of rent free land
near Ayodhya (Vol. 7 P. 181)
08 - Ext. A-15 (Vol. 7, P. 183) - copy of letter of the
Financial Commissioner Oudh dated 5/6 September,
regarding Janam Asthan Mosque in Ayodhya
approving selection of land made by the officiating
Deputy Commissioner of Faizabad.
09 - Ext. A-16 (Vol. 7, P. 185-191) - copy of ordersheet
of the court of Mr. B. Carnegy, Deputy Commissioner, 6
Faizabad dated 31-8-63 regarding grant of Mafi Nazool
land (with income of Rs. 302-3-6) to Masjid Janam
Asthan.
10 - Ext. 7 (Vol. 10, P. 41)-copy of ordersheet of the
Deputy Commissioner, Faizabad dated 13-9-1865
regarding the approval of land selected for Masjid
Janam Asthan.
11 - Exibit A-17 (Vol. 7, P. 193-197) - copy of ordersheet
of the court of Mr. B. Carnegy, Deputy Commissioner,
Faizabad dated 13-9-1865 regarding approval of the
grant of land for Masjid Janam Asthan and for
delivery possession of the same.
Annexure-V
Pages 177-189
12 - Ext. A-18 (Vol. 7, P. 199- 205)-copy of sanad from
Extra Assistant Commissioner dated 30 October, 1865
with endorsement dated 5-12-1865 regarding allotment
of land for khateeb Masjid Janam Asthan.
13 - Ext. A-6 (Vol. 10 P. 39) copy of ordersheet of the
Deputy Commissioner, Faizabad dated 13-9-1867
regarding the land granted for Masjid Janam Asthan.
14 - Ext. A-19 (Vol. 7 P. 207-213) copy of order / decree
of the Settlement Officer dated 3-2-1870 regarding the
settlement of land of Sholapur and Bahoranpur in lieu of
cash grant of Rs. 302-2-6 paid annually from the Imperial 7
Revenue for the support of Janam Asthan Mosque in
Ayodhya.
15 - Ext. A-20 (Vol. 7, P. 231) - copy of order, regarding
the settlement, dated 22-8-1871 pertaining to the land of
graveyard and Imli trees situated in front of the Babri
Mosque and Janam Asthan holding that the trees belong
to Mohd. Asghar etc. (plaintiffs) and further holding that
graveyard land could not belong to any one. Ext. 8 (Vol.
10 P. 43) is the copy of the judgment and order dated 22-
8-1871 of the same case.
16 - Ext. 4 (Vol. 10 P. 35) is the certified copy of the map
of the First Settlement showing symbol of Mosque in plot
No. 163 of the first settlement.
17 - Ext. 10 (Vol. 10 P. 47) is the copy of Khasra Abadi
of Mauza kot Ram Chand showing entry of Masjid
Pukhta against plot No. 163.
18. Ext. 49 (Vol. 11 P. 271-281 and 283-329) is the
copy of Tarmeemi Khasra of 1931 showing entry of
Nazul plot No. 583 as "Masjid Waqf Ahde Shahi."
Another copy of the same Khasra has been filed as Ext 52
(Vol. 12 P. 351) which was filed as paper No. 65-A2 / 2,
3. Entry of the name of Mahant Raghunath Das as per
order dated 26-2-1941 is only in respect of Chabutra
Janam Asthan. This Khasra of Nazool has been relied
upon as Soochi 18 to the affidavit of DW 3/20 and it has 8
been referred in his statement also at Page 11 (para 52)
and on pages 16, 36 and 50. Another Khasra extract of
plot No. 588 of this very year (Nazool) has been filed by
Defendant No. 3 as Ext. A-11 (Vol. 14, P. 69) showing
Sumitra Bhawan.
19 - Ext. 50 (Vol. 11 P. 331) copy of kishtwar map of
1931.
Plaintiffs' documents showing the possession of
Muslims regarding the disputed structure:-
01 - Ext. 19 (Vol. 5, Page 61-63) complaint of Sheetal
Dubey (S.I.) dated 28-11-1858 about installation of
Nishan by Nihang Faqir in Masjid Janam Asthan.
02 - Ext. 20 (Vol. 5, P. 65-68B) - Application of Mohd.
Khateeb, Moazzin of Babri Masjid dated 30-11-1858
against Mahant Nihang for installing Nishan in Masjid
Janam Asthan.
03 - Ext. OOS 5-17 (Vol. 20, P. 187-197) - Petition of
Mohd. Asghar, Mutawalli, dated 30-11-1958 regarding
Nishan by Nihang Faqir.
04 - Ext. 21 (Vol. 5 P. 69-72A) - Report of Sheetal
Dubey dated 1-12-1858 against Nihang Sikh for
installing Nishan.
05 - Ext. A-70 (Vol. 8 P. 573-575) - order dated 5-12-
1858 about arrest of Faqir.
06 - Ext. 22 (Vol. 5 P. 73-75) - Report of Sheetal Dubey 9
(S.I.) dated 6-12-1858 (filed by Plaintiff of OOS No. 1 of
1989).
07 - Ext. A-69 (Vol. 8 P. 569-571) - order dated 15-12-
1858 about removal of flag (Jhanda) from the mosque.
08 - Ext. 54 (Vol. 12 P. 359-361) - Application of Mohd.
Asghar etc. dated 12-3-1861 for removal of Chabutra as
Kutiya.
09 - Ext. 55 (Vol. 12 P. 363-365) Report of Subedar dated
16-3-1861 about removal of Kothri.
10 - Ext A-13 (Vol. 6 P. 173-177) Application of Syed
Mohd. Afzal, Mutawalli dated 25-9-1866, for removal of
Kothri, against Ambika Singh and others.
Annexure-V
Pages 190-193
11 - Ext. A-20 (Vol. 7 P. 231) copy of order dated 22-8-
1871 passed in the case of Mohd. Asghar Vs. State.
12 - Ext. 30 (Vol. 5 P. 107-116-A,B.C) Memo of Appeal
No. 56 filed by Mohd. Asghar against order dated 3-4-
1877 regarding opening of northern side gate (now being
called by Hindus as Singh Dwar).
13 - Ext. 15 (Vol. 5 P. 43-45) Report of Deputy
Commissioner in the aforesaid Appeal No. 56.
14 - Ext. 16 (Vol. 5 P. 45) Order of Commissioner dated
13-12-1877 passed in the aforesaid Appeal No. 56.
15 - Ext. 24 (Vol. 5 P. 83-85) Plaint of the case No. 10
1374 / 943 dated 22-10-82 / 6-11-82 (Mohd. Asghar Vs.
Raghubar Das)
16 - Ext. 18 (Vol. 5 P. 55-57) Application of Mohd.
Asghar Vs. Raghubar Das dated 2-11-1883 about 'safedi'
of walls etc.
Documents relating to suit of 1885:
Annexure-V
Ext. A-22
Pages 110-112A
01. Ext. 13 (Vol. 10, Page 61-63) Plaint of Suit No.
61 / 280 of 1885 filed by Mahant Raghubar Das (also
filed as Ext. A-22) (Vol. 7, P.237-239, 241-243 and as
Ext. OOS 5-26) (Vol. 23, P.659-663)
02. Ext. 14 (Vol. 10, P. 65-74) Written statement of
Mohd. Asghar filed in the above case.
Annexure-V
Ext. A-24
Pages 203-206
03. Ext.15 (Vol. 10, P. 75-77) Copy of Report of
Commission dated 6-12-1885 with map (Also filed as
Ext. A-24 and A-25 in OOS 1/89-Volume 7, P. 271-281).
Annexure-V
Ext. A-26
Pages 118-124
04. Ext.16 (Vol. 10 P. 79-85) Copy of Judgement of Pt.
Shri Kishan, Sub-Judge, dated 24-12-1885 (Also filed as 11
Ext. A-26 in OOS 1/89-Vol. 7, P. 283-301)
05. Exhibit 17 (Vol. 10 P. 57-91) Copy of Judgement of
D.J. Faizabad dated 18/26-3-1886 (Also filed as Ext. A-
27 in OOS 1/89-Volume 7, P. 319-323)
06. Exhibit 18 (Vol. 10, P. 93-95) Copy of Decree of
D.J. Faizabad dated 18/26-3-1886. (Also filed as Ext. A-
28 in OOS 1/89-Vol. 7, P. 325-329)
07. Order of Judicial Commissioner passed in Second
Appeal (summoned by the Court).
Documents relating to the repairs of the
disputed structure:
01 - Exhibit 23 (Vol. 10, Page 135-136) Copy of
application moved by Mohd. Zaki and others for
compensation of the losses caused in the riot held on 27-
3-1934.
02 - Exhibit A-49 (Vol. 8, P. 477) Copy of order of Mr.
Milner white dated 12-5-1934 for cleaning of disputed
structure from 14-5-1934 and for use of the same for
religious services.
03 - Exhibit A-43 (Vol. 8, P. 459) Copy of D.C.'s order
(Mr. Nicholson) dated 6-10-1934 for approval of payment
of compensation.
04 - Exhibit A-51 (Vol. 8, P. 483-487) Application of
Tahawwar Khan (Thekedar) dated 25-2-1935 for payment
of his bill regarding repairs of disputed structure. 12
05 - Exhibit A-45 (Vol. 8 P. 467) Copy of order of D.C.
dated 26-2-1935 for payment of Rs. 7000/- on the
application of Tahawwar Khan.
06 - Exhibit A-44 (Vol. 8 P. 461-465) Copy of Estimate
of Tahawwar Khan dated 15-4-1935 regarding repairs
of the disputed structure.
07 - Exhibit A-50 (Vol. 8, P. 479-481) Application of
Tahawwar Khan (Thekedar) dated 16-4-1935 explaining
delay for submission of bill.
08 - Exhibit A-48 (Vol. 8, P. 473-476) Copy of Inspection
Note dated 21-11-1935 by Mr. Zorawar Sharma, Assistant
Engineer PWD, regarding Bills of repairs of the
disputed structure.
09 - Exhibit A-53 (Vol. 8, P. 493-495) Application of
Tahawwar Khan Thekedar dated 27-1-36 regarding Bills
of repair of disputed structure and houses.
10 - Exhibit A-46 (Vol. 8, P. 469) Copy of report of Bill
clerk dated 27-1-36 regarding the repairs of the
disputed structure.
11 - Exhibit A-47 (Vol. 8, P. 471) Copy of order of Mr.
A.D.Dixon dated 29-1-36 regarding payment of Rs.
6825/12/- for repairs of disputed structure.
12 - Exhibit A-52 (Vol. 8, P. 489-491) Application of
Tahawwar Khan Thekedar dated 30-4-1936 regarding less
payment of his bills for repair of houses and Mosque. 13
Plaintiffs' documents showing admission of the
Mahant of Nirmohi Akhara about the existence of
Masjid and recognition of the same as the Mosque:-
01 - Exhibit A-4 (Vol. 14 Page 15) Copy of order dated 4-
6-1942 deciding the R.S. No. 95 of 1941 (Mahant Ram
Charan Das Vs. Raghunath Das) in terms of compromise.
02 - Exhibit A-5 (Vol. 14 P. 17-29) Copy of Decree of
R.S. No. 95 of 1941 dated 6-7-1942 with the compromise
terms admitting Mosque in Item No. 2 (P. 37/38)
03 - Exhibit A-6 (Vol. 14 P. 31-44) Copy of report of
Pleader - Commissioner dated 18-4-1942 filed in Rs. 95
of 1941 (See P. 37/38- Item No. 2)
Masjid and its user by Muslims available on the
record of case u/s 145 Cr.P.C.:-
01 - (Vol. 2 Page251-252) Original FIR dated 23-12-1949
lodged by Ramdeo Dubey at 7 p.m. (also filed as Ext. 51
in O.O.S. No. 4 / 89 - See Vol. 12 P. 337-338).
02 - (Vol. 1 P. 29) Attachment order dated 29-12-1949.
03 - (Vol. 1, P.45) Application of local Muslims dated 6-
1-1950 for friday Prayers.
04 - (Vol. 2 P. 211) Written Statement of Salar Mohd. and
Mohd Hashim dated 2-7-1950.
05 - (Vol. 2 P. 215-219) Written Statement of
Anisurrahman asserting possession of Muslims since
1528.
14
Documents showing the Control and
management of the disputed structure by Muslims.
01 - Ext. OOS 5-27 (Vol. 23, Page 665) Sanction letter
dated 6-12-1912 for suit u/s 92 CPC issued by Legal
Remembrancer, U.P.
02 - Ext. A-8 (Vol. 6, P. 75-149) Copy of Accounts of the
income and expenditure of Waqf from 1306 F. regarding
disputed structure.
03 - Ext. A-72 (Vol. 7, P. 337-355) Accounts submitted by
S. Mohd. Zaki before Hakim Tahsil dated 9-7-1925
regarding disputed structure.
04 - Ext. A-31 (Vol. 7, P. 357-377) Accounts submitted by
Mohd. Zaki on 31-3-1926 before Tahsildar regarding
disputed structure.
05 - Ext. A-32 (Vol. 7, P. 379-399) Accounts submitted by
Mohd. Zaki on 23-8-1927 before Tahsildar regarding
disputed structure .
06 - Ext. OOS 5-28 (Vol. 23, P. 667) Letter of E.L.
Norton, Legal Remembrancer dated 18-12-1929 for
sanction to file suit u/s 92 CPC. regarding disputed
structure.
07 - Ext. A-19 (Vol. 10, P. 97-98) Certified copy of letter
of E.L. Norton dated 18-12-1929 for permission to file
suit u/s 92 regarding disputed structure.
08 - Ext. A-7 (Vol. 6, P. 63-69) Agreement executed by 15
Syed Mohd. Zaki dated 25-7-1936 in favour of Moulvi
Abdul Ghafoor, Imam of Babri Masjid, regarding
payment of salary of Imam. (Also filed as Ext. 24 in
OOS 4 /89 - Vol. 10, P. 139)
09 - Ext. A-61 (Vol. 8, P. 515-517) Application of Abdul
Ghaffar, Pesh Imam of Babri Masjid, dated 20-8-1938 for
payment of arrears of his salary.
10 - Ext. A-4 (Vol. 6, P. 35-43) Report of Distt Waqf
Commissioner, Faizabad dated 16-9-1938 submitted to
Chief Commissioner of Waqf.
(copy filed as Ext. 21, in OOS 4 / 89 - Vol. 10, P. 117 -
123)
11 - Ext. A-5 (Vol. 6, P. 45-48) Order of Distt. Waqf
Commissioner, Faizabad dated 8-2-1941 regarding Babri
Masjid (copy filed as Ext. 22 in OOS 4 / 89 - Vol. 10, P.
127 - 131)
12 - Ext. A-33 (Vol. 7, P. 401-407) Copy of Accounts
dated 25-9-1941 filed by Kalbe Husain before Tahsildar.
13 - Ext. A-60 (Vol. 8, P. 514-513) Certified Copy of
Application for registration of waqf bearing endorsement
dated 27-9-1943 filed before the Sunni Waqf Board.
14. Ext. A-66 (Vol. 8 P. 539-545) Application / reply of
Syed Kalbe Hussain to Secretary, Sunni Waqf Board.
dated 20-11-1943 regarding management of mosque.
15 - Ext. A-55 (Vol. 8, P. 503-504) Copy of statement of 16
Income and Expenditure of Waqf Babri Masjid for 1947-
48 (Account from 1-10-1947) (Also filed as Ext. A-35 -
Vol. 7, P. 413-414)
16 - Ext. A-54 (Vol. 8 P. 501-502) Copy of Report of
Auditor for
1947-48 dated 27-7-1948 (Also filed as Ext. A-36 - Vol.
7, P. 415-416)
17 - Ext. A-62 (Vol. 8, P. 519-521) Copy of letter of
Secretary SWB dated 25-11-1948 to Sri Jawwad Hussain
regarding Tauliat.
Annexure-V
Ext. A-63
Pages 140-143
18 - Ext. A-63 (Vol. 8, P. 523-527) Copy of Report of
Mohd. Ibrahim, Waqf Inspector dated 10-12-1949.
Annexure-V
Ext. A-64
Pages 144-148
19 - Ext. A-64 (Vol. 8, P. 529-535) Copy of Report of
Mohd. Ibrahim, Waqf Inspector WB dated 23-12-1949.
20 - Ext. A-57 (Vol. 8, P. 507-508) Copy of the
Statement of Income and Expenditure of 1948 - 49 filed
before the SWB.
21 - Ext. A-56 (Vol. 8, P. 505-506) Copy of the Report
of Auditor of the Board dated 23-02-1950 for 1948 - 49. 17
22 - Ext. A-59 (Vol. 8, P. 511-512) Copy of the
Statement of Income and Expenditure for 1949-50 by
Jawwad Husain filed before the SWB
23 - Ext. A-58 (Vol. 8, P. 509-510) Copy of the Report
of Auditor of the Board dated 23-12-1950 for 1949 - 50.
24 - Ext. OOS 5-103 (Vol. 23, P. 703-708) Copy of
Plaint of R.S. No. 29 of 1945 dated 4-7-1945 filed by
Shia Waqf Board against Sunni Waqf Board (filed by
plaintiff of OOS 5 / 89)
Annexure-V
Ext. A-42
Pages 128-139
25 - Ext. A-42 (Vol. 8, P. 431-452) Copy of Judgement
of R.S. No. 29 of 1945 dated 30-3-1946 between Shia
Waqf Board and Sunni Waqf Board (also filed as Ext.-20-
Vol. 10, P. 101-115).
Plaintiffs have relied on Ext. 62, Ext. 45 and Ext. 89 of
O.O.S. No. 5 of 1989 to show that Muslims were in possession
over the property and pillar bases are also visible in the documents
marked as Ext.D-17, Ext.D-18, Ext.19, Ext.D-19 and Ext.D-10.
As the king was the owner of all soil and vacant land
automatically belonged to sovereign and it is submitted that
Mosque was erected on a vacant land which belonged to Emperor
Babar. Mir Baqi as Babar's representative constructed the mosque.
The Muslims, by virtue of their long exclusive and continuous 18
possession perfected their title by their adverse possession and
right, title or interest of temple of the Hindu public, if any, have
extinguished.
On behalf of plaintiffs, following witnesses have also been
produced to show the title and possession of Muslims over the
property in suit:-
Annexure-V
Oral Evidence
Pages 240-281
(i) PW-1 (Mohd. Hashim), resident of Ayodhya, aged
about 75 years
(ii) PW-2 (Haji Mahboob Ahmad) resident of
Ayodhya, aged about 58 years (also examined
as DW 6/1-1 regarding Excavation details)
(iii) PW-3 (Farooq Ahmad), resident of Ayodhya, aged
about 90 years
(iv) PW-4 (Mohd. Yaseen) resident of Ayodhya, aged
about 66 years
(v) PW-5 (Abdul Rahman), resident of Maghlasi,
Faizabad, aged about 71 years.
(vi) PW-6 (Mohd. Yunus Siddiqi, Advocate), resident of
Faizabad, aged about 63 years
(vii) PW-7 (Hashmatullah Ansari), resident of Ayodhya,
aged about 65 years
(viii) PW-8 (Abdul Azeez), resident of Shahjahanpur, 19
Faizabad, aged about 70 years
(ix) PW-9 (Syed Akhlaq Ahmad), resident of Ayodhya,
aged about 60 years.
(x) PW-14 (Jaleel Ahmad), resident of Faizabad city,
aged about 78 years
(xi) PW-21 (Dr. Mohd. Hashim Qidwai), (Ex. Member of
Parliament, Rajya Sabha) resident of Aligarh, aged
about 80 years - offered prayers from December
1939 to May 1941 while residing with his father
who was then posted as Dy. Collector in Faizabad.
(xii) PW-23 (Mohd. Qasim Ansari), resident of
Ayodhya, aged about 74 years
(xiii) PW-25 (Sibte Mohd. Naqvi), resident of Akbarpur,
then Distt. Faizabad, aged about 76 years.
On behalf of Hindus following witnesses have been
produced to show that prior to 23rd December, 1949 Hindus were
worshipping inside the building:
(i)- OPW-1- Sri Param Hans Ramcharndra Das
(ii)- OPW-4 - Sri Harihar Prasad Tiwari
(iii)- OPW-5 - Sri Ramnath Misra @ Banarsi Panda
(iv)- OPW-6 - Sri Hausla Prasad Tripathi
(v)- OPW-7 - Sri Ram Surat Tiwari
(vi)- OPW-12 - Sri Kaushal Kishore Mishra
(vii)- OPW-13 - Sri Narad Saran
(viii)- DW1/2 - Sri Krishna Chandra Singh 20
(ix)- DW1/3 - Sri Sahdeo Prasad Dubey
(x)- DW17/1 - Ramesh Chandra Triphati
(xi)- DW20/3 - Brahmachari Ramrakshanand
(xii)- DW3/1 - Sri Mahant Bhaskar Das (Plaintiff)
(xiii)- DW3/2 - Sri Rajaram Padey
(ixv)-DW3/3 - Sri Satya Narain Triphati
(xv)-DW3/4 - Sri Mahant Shiv Saran Das
(xvi)- DW3/5 - Sri Raghunath Prasad Pandey
(xvii)- DW3/7 - Sri Mahant Ramjidas Shastri
(xviii)-DW3/8 -Sri Pandit Shyam Sunder Mishra @
Barkaoo Maharaj
(ixx)- DW3/9 - Sri Ram Asrey Yadav
(xx)- DW3/10 - Sri Pateshwari Dutt Pandey
(xxi)- DW3/11 - Sri Bhanu Pratap Singh
(xxii)- DW3/12 - Sri Ram Achchaibar Pandey
(xxiii)- DW3/13 - Sri Mahant Ram Subhagdas Shastri
(xxiv)- DW3/14 - Sri Ramanandacharya Swami
Haryacharya
(xxv)- DW/3/15 - Sri Narendra Bhadur Singh
(xxvi)- DW3/16 - Sri Shiv Bheek Singh
(xxvii)- DW3/17 - Sri Mata Badal Tiwari
(xxviii)- DW3/18 - Sri Mahant Banshidhar Das @ Uriya
Baba
(xxix)- DW3/19 - Sri Ram Milan Singh
(xxx)- DW3/20 - Sri Mahant Rajaramchandracharya 21
(i) - OPW-16 - Sri Jagadguru Ramananda Charya Swami
Ram Bhadracharya
(ii) - DW 2/1-3 - Sri Mahant Dr. Ram Vilas DasVedanti
(iii) - DW 3/14 - Sri Ramanandacharya Swami
Haryacharya
(iv) - DW20/2 - Swami Awimukteshwara Nand
Saraswati
Following documents show that the Hindus/defendants
had absolute control over the disputed property:
Annexure-V
Exts. 15 to 23
Pages 60-80
1. Exhibit 15- Deputy Commissioner's report dated 14.5. .
5.1877.
2. Exhibit 16- Commissioner's order dated 13.12.1877 in
Misc. Appeal No. 56 Mohd. Asgar Vs. Khem Das.
A combined reading of both the documents shows that a
new doorway was opened for access of pilgrims to Janma Asthn
as existing door was not enough. The Deputy Commissioner
mentioned in his order that new door was opened in the wall of
Janm Sthan. The appeal was dismissed by the Commissioner . Ext.
15 further shows that idols were placed on the platform.
3. Ext. 18- Application dated 2.11.1883 by Sayyed
Mohammad Asghar against Raghubar Das in which Mohd.
Asghar claimed right to repair and whitewash the wall near the 22
gate.
4. Ext. 19- Application dated 28.11.1858 by S.O. Shhetal
Dubey that A Nihang Sikh Faquir installed Nishan and was
performing Hom and Puja inside the disputed structure( inner
court yard) with the help of 25 Sikh.
5. Ext 20- Application dated 30.11. 1858 by Md. Salim , a
Azan giver against Nihang Siikh that he had installed Nisan,
performed Hom and Puja installed idol, wrote ' Ram Ram' on the
walls at at various places of Masjid.
6. Ext 21 - report dated 1.12.1858 of Sheetal Dubey specifying
that Nihang Sikh proclaimed the place of inner courtyard as place
belonging to Nirankar and constructed a Chabutra, lighted fire
inside the mosque.
7. Ext. 22- Report dated 6.12. 1858 of Shhetal Dubey for
appearance of Nihang Sikh.
8. Ext. 23- Application dated 9.4. 1860 by Mohd. Isha with
reference to the report of S.O. Sheetal Dubey regarding the
possession of Nihang Sikh and requesting the Government to give
Patta of the land in suit, but the decision was deferred as Mohd.
Isha said that he would not take patta.
Annexure-V
Ext. 24
Pages 81 to 83
9. Ext.24 plaint dated 20.10.1882 that Raghubar Das
malafidely gave Theka for Rs.30/- stating that the property in 23
dispute is owned by him for keeping stalls of flowers and Batasa in
the fair of Kartik and Ram Naumi.
Annexure-V
Ext. 27
Pages 91-93
10. Ext. 27- The order dated 22.1.1884 of Assistant
Commissioner regarding Janm Sthan through which Raghubar
Das was advised that he should not repair door of Masjid and
Mohammad Asgar was advised not to lock the outer door.
Annexure-V
Ext. 29
Pages 94-97
11. Ext 29- the order dated 12.10.1866 through which Case
No. 223 was ordered to be consigned in the Record Room.
Annexure-V
Ext. 31
Pages105-108
12. Ext 31- Application dated 5.11.1861 by Mohd. Rajjab
Ali against Nihang Sikh that he had constructed a Chabutra and
erected Nisan and blows Sankh at the time of giving Azan.The
relief was claimed that Nihang Sikh be prohibited. This paper
shows that till 5.11.1861 Nihang Sikh had full control over the
inner Court yard against which the first report was lodged on
28.11. 1858 vide Ext 19. There is nothing on record to show that as 24
and when Nihang Sikh was removed from the inner court yard in
accordance with law.
Annexure-V
Ext. 32
Page 109
13. Ext. 32 is settlement map of village Ram Kot for 1344-45
F. corresponding to 1937 A.D. which shows that a road from
Hanumangarhi to Janmstahn was constructed and the disputed
structure was shown as a temple with abadi. Hindu claimed that
after 1934 riots Muslims were dispossessed and the authorities
mentioned the place as a temple an open land was shown as Parti
without construction.
Annexure-V
Ext. A-25
Pages 116-117
14. Ext. A-25- Court Commissioner Gopal Sahay prepared and
submitted site plan( Ext. A 25) dated 6.12.1885 in which outer
courtyard was shown to be in exclusive possession of Hindus. He
has not recorded that inner court yard was in exclusive possession
of Muslims. On the other hand, he has shown Chabutra and
Chhappar belonging to Hindus. Ext. A 25 further reveals that
Chhappar situated towards north of main entrance gate was used
as residence of Chelas of Mahant Raghubar Das. The map was
sent by Mahant Raghubar Das and Asgar stating that wall does not
belong to any body. It reveals that the property in suit suit was 25
used by Hindus and Mahant Raghubar Das and Muslims had no
control over it.
Annexure-V
Ext. A-26
Pages 118-124
15. Ext. A 26 the judgement dated 12.4. 1885 of Sub Judge in
O.S.No.61/280/1885 which confirms the Chabutra and control of
Hindus over the land.
Annexure-V
Ext. A-27
Pages 125-127
16. Ext A-27 is judgment dated 18.3.1886 of the District Judge
in Civil Appeal No.27/85 which shows that the mosque was built
on the land known as birth spot of Lord Ram. The Chabutra was
also there to indicate that the birth place of Lord Ram was in the
vicinity. The direction was given that Hindus may worship in the
outer court yard and Muslims may worship in the inner court yard,
but the plaintiffs have failed to show that they had full control
over the inner court yard.
17. Following papers indicate the birth place of Lord Ram at the
disputed site:
1. Gazetteer of 1854,
2. Gazetteer of 1877,
3. Gazetteer of 1880,
4. Gazetteer of 1888
26
5. Gazetteer of 1891
6. Gazetteer of 1901
7. Encyclopedia of Britannica
Sri H.S. Jain, learned counsel for Hindus has argued that
from the Gazetteers and from the judgment of Sub-Judge in Suit
No. 61/280 of 1985, it is clear that Hindus were doing Pooja in the
inner Courtyard and a railing was built up in the year 1855. Thus,
there is no evidence to this effect that Hindus were deprived of
worship the idols inside the inner courtyard. In the year 1934, the
riot took place in which substantial portion of the disputed
structure was damaged and it was repaired by the Britishers giving
look of mosque. There is also no evidence that the structure was
handed over to Muslims by the Government. There is nothing on
record to show that Hindus were deprived of possession and they
were refrained from performing the Pooja in the inner courtyard
and also Chabutra. It further transpires that after Darshan of Idol
Charan and Sita Rasoi, devotees on Ramanavami used to perform
the Pooja and other rituals.
Sri H.S.Jain, Advocate, has further submitted that in all the
Government and Revenue records Janma Sthan temple has been
mentioned. Even the Muslims in their application has referred the
place of Janma Asthan in 1858, Mohd. Asgar confirmed that Sikh
Nihang entered in the inner courtyard and performed pooja. Thus,
it is further submitted that in Original Suit No.29 of 1945, U.P.
Shia Wakf Board vs. Sunni Waqf Board, there is a finding that 27
mosque was constructed after demolishing the temple at the birth
place of Lord Rama. It is further submitted that Nankar was paid
by Britishers to Muslims as a financial grant for a mosque existed
at Mauja Sehenava and not for the Mosque at Mauja Kot
Ramchander. Muslims have failed to point out that the mosque
was constructed on the waqf property. As regards Revenue Record
Sri H.S. Jain has argued that the records do not establish the claim
of the plaintiffs. His submissions are as under:-
1. The first Report of Settlement of the Land Revenue of Fyzabad District by K. F. Mitchell (vide paragraphs 618-19, 666-669,while tracing the past history of Janmasthan/'Baburi Masjid' in Kot Ram Chander/Ayodhya, confirms the fact that Babar came to Ayodhya in 1528 AD and halted here for a week during which he destroyed the Janmasthan Temple and on its site built a mosque using largely the materials of the old structure. This must have occurred about the time of Babur's expedition to Bihar. The author of the Settlement Report further adds that according to Scyder's Memoirs of Babar, the emperor encamped about 5 or 6 miles from Ayodhya and stayed for a week, setting the surrounding courty, though it was remarkable that his doings at Ayodhya were wanting in his Memoirs (Babar- nama).
2. The settlement Report as a book of reference is admissible under the law, i.e., under the Evidence Act. In the Regular Suit No.29 of 1945 over the Waqf issue between the Shia Central Board of Waq, U.P. Versus Sunni Central Board of Waqf, U.P., in his judgment dated 30.03.1946, Akhtar Ahsan Naqvi, Civil Judge, Faizabad 28
maintained that the Gazetteer of the District or the Settlement Report as books of reference were admissible under Section 57 of the Evidence Act.
Annexure-V
Ext. A-30, A-37
to A-40
Pages 207-220
3. The revenue records relating to village Ramkot, Haveli Awadh, District Faizabad, are extremely significant and clarify the factual proprietary position of Janmastahan Vs. Baburi Masjid. As per land revenue procedure, they offer details of the numbered plots ( Khasras) of entire village Ramkot in respect of nature of land rights, their topographical position, the nature of the soil alongwith the area of each plot with compete further details, whether inhabited with abadi (population) or a graveyard or arable land growing particular crops along with fruit bearing trees, if any, and paying land rent or treated as Muafi ( exempted from rent payment), the wells, tanks, gardens, paths (roads), Shiwalas (temples) graveyards and mosques, etc. In fact, the records comprise various categories of revenue documents, i.e., survey, bandobust (settlement), kishtwar khasra, khasra abadi, misl hadbast, khewats, Khasra Khataunis and mps, etc., right from 1861 AD. Till 1991092 A.D. All these records are available at the District record Office (Mahafaz Khana/ Tehsil Office/Nazul Office, Faizabad.
4. The plots of land traditionally associated with Janmastahan complex is shown mostly as settled with abadi (population) and constructions thereupon.
5. The first Regular Settlement Report (1861 ) of Kot Ram Chandra, appended by two maps, is the most comprehensive 29
document relating to the Janmastahan is covered under khasra No. 163 with 9 sub-plots with total area of 5 bighas and 4 biswas. However, under column No.16 of kaifiyat, it is stated that in the area of Janmastahan there is one pacca well, trees whose number is recorded in khasra abadi and some graveyard (Kabaristan).
6. For each of the 9 sub-plots, the area has been recorded. Of the total 5 bighas, 4 biswas area of Janmastahan (vide khasra No.163 ) complex, 4 bighas, 13 biswas are owned by the Nazul Department (Sarkar Bahadur Nazul) as superior malik and Hindus Mahants as subordinate proprietors (malikan-i-matahi), whereas 11 biswas owned by Hindu mahant are put under the Mahal of Azhar Hussain, etc. ( the lambardars). Unlike the detailed description of the sub-plots of the other khasra Nos., the 1861 settlement does not show any specific sub-plot/sub-plots which were under mahal azhar Hussain and muafi (exempted from payment of the revenue)have been put onlyat the top in the relevant columns along with Sarkar Nazul, which is misleading and apparently an interpolation effected at a later stage. However, the position is partly clarified by Khatauni No.1(attested by Mohammad Akbar, darogha nazul dated 25th September, 1878) which under the heading of column 2(name of thok patti) puts khasra no. 163 M in muafi (taraf haqiqat muafi), the habitated (abadi) area of 11 biswas under the jurisdiction of Azhar Hussain, etc. , the superior owner (malik or haqdar vide Column4) . Here too, the specific No./Nos. of the sub-plots of khasra no.163 are not mentioned. However, later on, the position is absolutely clarified in the 1301 F/1893 AD settlement when the same sub-plot is shown under khasra No. 163/3 in the mahal jurisdiction ( thok Patti ) and superior ownership of Nazar 30
Hussain and Tahir Hussain (the descendants of Azhar Hussain as (Maliks) alongwith Mehta Balram Das as subordinate owner (malik matahit). All the same, the 1301 F/1893 AD settlement does not put this sub-plot (No.163/3 ) under the category of muafi and merely shows it being a non- nazul land under the mahal of Nazar Hussain, etc. Most significantly, the map of 1893 settlement shows Khasra No.163/3 to the east and outside the boundary wall of the Ram Janmabhoomi/ 'Baburi Masjid' covered by khasra plots nos. 163/1 & 163/2. as such, clearly, the sub- plot no.163M recorded in the khatauni No.1 dated 1878 AD as muafi in mahal Azhar Hussain has nothing to do with the land associated with Ram Janmbhoomi/Chabutra/'Baburi masjid', which are separately shown under Nazul and subordinate ownership of the Hindu Mahants.
7. To the north of the present Ram Janmabhoomi-erstwhile 'Baburi Masjid' and the walled compound (ahata), lay the inhabited (abadi) area covered by a structure still known as Janmasthan. In fact, all through the centuries, right till the late 19th century, the latter structure comprised only a couple of sub-plots of Janmasthan and formed a part and parcel of the entire Janmasthan complex and the road dividing the two structures, i.e., Ram Janmabhoomi / erstwhile "Baburi Mosque" and the present day misnumbered Janmasthan was constructed in the late 19th century during the British rule. This is well established by the revenue records. A careful study and comparison of the 1861 settlement map of the mauza (village)Ram Chandar with the 1893 settlement map of the said village fully bears out this fact whereas in the 1861 settlement map, the sub- plots of the northern portion of the Janmasthan complex 31
(denoted by the present day so-called Janmasthan ) are contiquous to the southern plots comprising the Ram Janmabhoomi/erstwhile 'Mosque' structure alongwith the walled boundary, in the 1893 settlement map, the former northern portion of Janmasthan (vide khasra no. 163/5, also named abadi Sita Rasoi) is distinctly separated from the latter portion of Ram Janmabhoomi/ erstwhile 'mosque' structure, etc., (vide khasra nos. 163/1 and 163/2) by a regular road (khasra no.163/X) which runs from the border of the Ayodhya city and Hanuman Garhi temple in the east of the village towards the Janmasthan and after dividing the latter complex proceeds towards the Jalanpur village in the west. As this has become a permanent topographical feature, this is equally reflected in the 1936-37 settlement map, operative till date, wherein the road comprising (khasra no.158) divides the Ram Janmbhoomi /erstwhile 'Baburi Masjid' vide (khasra nos. 159 and 160) from the present day misnomered Janmasthan (vide Khasra No.146). As a matter of fact, the khasra kishtwar data of the 1861 settlement gives specific area as well as digical geographical directions for each sub-plot in the Janmasthan complex which comprised the areas of both the portions, i.e., The Ram Janmabhoomi/erstwhile 'Baburi Masjid' and the present day misnomered Janmasthan.
8. As distinct from the Khasra Kishtwar in the Khasra abadi parts of Nos. 431-456, Makan ( complex) Nos. 92 -93 ( as recorded corresponding tono163 of the former) show abadi (population) in this area. The khasra bandobast of 1861 settlement (No.152) also mentions only makan Janmasthan (mansion of Janmasthan). Apart from it, the khasra abadi shows that the inhabitants of Janmasthan (sakna Janmasthan) also owned other plots/sub-plots (vide khasra 32
Nos. 203, 206,214) or owned musli (taproot) and imli (tamarind) trees in the other plots (vide khasra Nos. 451- 52)of the village. This shows that the Janmasthan complex was fairly inhabited and that the mahants/bairagis of Janmasthan, with a network of land-ownership in the village, had a sound financial and social status. None of the khasra abadi Nos., as mentioned above, parallel to the abadi Janmasthan of Khasra kishtwar No.163, does mention the existence of any 'mosque', though in the kaifiyat, they do mention the prevalence of pacca graveyard (qabarqah pukhta), a few imli (tamarind), musli (taproot) trees and makana (houses), etc., on the campus. Even khasra abadi No. 444, conjectured and identified by the amended khasra Nazul record of 1931 being an equivalent to a sub-plot of khasra kishtwar No.163 M of 1861 settlement comprising the Janmasthan, in its kaifiyat describes only ahata pukhta (pacca campus) and two trees (neem and ghauz)in possession of a Thakur of the Village. It no where mentions the existence of a 'mosque'.
9. Quite significantly, the bandobast map appended to the Settlement Report (1861) as well as the abadi map of Kot Ram Chander (1866) show only Janmasthan in the abadi Janmasthan complex plot no.163. They do not indicate any 'mosque' therein.
10. Later on at the back of a duplicate of Khasra Kistwar map, Muhamad Akbar, darogha of nazul lands, dealing with this issue of rights of the land owners (Malikan) vis-à-vis tenants (muzarian)of the village and also the question whether there was nazul waqf attached to the pacca mosque built by the Emperor Babur and situated on Janmasthan, recorded on 25th September, 1878 A.D. categorically that (in the village 33
Ramkot) there was no nazul land/house/garden assigned to Mir Mhammad Asghar (Khattib/Muazzan) for an expenditure on the said mosque. However, he further records, that the latter (Muhammad Asghar) had been granted some cultivable land/garden worth Rupees three hundred and two only (Rs.302/) in the villages of Bahoranpur and Sholapur. Apparently, this noting was done by the darogha nazul in 1878 A.D. as Muhammad Asghar, etc., had already been given conditional land grant by the British Government in 1870, along with malkiyat( Proprietary) rights in land, subject to the rendering of the police and military service.
11. It may be observed that in the absence of the original 1861 settlement bandobast, the recording of a 'mosque' at the back of a duplicate settlement map as late as 1878A.D. by a darogha of the Nazul lands is of peripheral nature, especially when the map itself does not comprise any indication of a 'mosque' there upon. Even though the physical existence of an extraneous structure believed to be 'mosque' built by the Mughal Emperor Babur at the Janmasthan site was unreliable as most significantly, the revenue settlement maps of 1861, 1893 and 1936-37 A.D. indicate only the Janmasthan at the site.
Annexure-V
Report of expert
Pages 221-239
12. In the original document of the settlement report of 1861 AD. Available at the District Record Office (Muhafaz Khana)/Tehsil Office, Faizabad, interpolations/additions have been effected in certain columns of the Khasra Kishtwar folios. In the District Record Office document, under column No.2 to the original reading of abadi 34
Janmasthan, the words 'and juma masjid' have been added so as to read 'abadi Janmasthan and juma masjid' under column No.3, to the words 'taraf nazul', the words 'and muafi' have been added so as to read and under column No.4, to the words Sarkar Bahadur, ' and Azhar Hussain' have been added.
13. The above alterations' additions are confirmed by the fact that in the Tehsil Office copy of 1861 settlement, though under column No.2, the words 'jama masjid' have been added to the original word 'abadi janmasthan'in a very crude manner, the Tehsil copy does not carry any interpolation of 'and muafi'/'and Azhar Hussain' under column Nos. 3 & 4 respectively as done in the case of the District Record Office copy Moreover, the second settlement report of Ramkot dated 1301 F / 1893 -94 even though for Janmasthan, carries the same khasra kishtwar No.163 which due to clubbing of the sub-plots is divided into 5 sub-plots instead of 9 as earlier in the case of 1861 settlement, it does not record the name of 'jama masjid', nor does it put 'muafti, under the relevant column nos., which have been shown only under Sarkar Bahadur Nazul. However, in su- plot no.1 163 /3 with an area of 11 biswas, azhar Hussain and Tahir Hussain have been put as mahaldars whereas Mahant Balram Das has been recorded as subordinate owner (malik matahat), All the same, the word 'muafi' does not occur even in this column no.
14. In the 1301 F/1893 AD. settlement, the khasra No. of Janmasthan, i.e., 163 remains the same as earlier in the 1861 settlement, though due to clubbing, the number of the sub- plots is reduced from 9 to 5. In the Khasra kishtwar (vide Basta No.132), further endorsed by the Khatauni (vide Form 35
15), the area of each sub-plot is recorded. As earlier in the 1861 settlement, the total area of the Janmasthan complex is 5 bighas and 4 biswas, of which 4 bighas and 13 biswas is under nazul whereas 11 biswas (vide 163/3) are shown in the mahal of Nazar Hussain and Tahir Hussain (the lambardars). But unlike the 1878 Khatauni (as noted earlier, the 1893 settlement records do not show it in muafi. As per Khasra bandobast and Khatauni documents, the portion of the Janmasthan area i.e., (the proper 'Ram Janmabhoomi'/ 'Babari Masjid' land ) being under mahal nazul Sarkar, comprises two khasra Nos., i.e, 163/1 and 163/2, with an area of 2 bighas -14 biswas and 2 biswas respectively. These are shown under habitation (abadi) and are vested in the subordinate ownership and occupation of the Hindu Mahants Raghuar Das, Gopal Das and Thaurdwara Sita Ram. Khasra No.163/4 with an area of 7 biswas covers the road which separates the Khasra Nos. 163/1-2, i.e., ('Ram Janmabhoomi'/ 'Baburi Majid') of the Janmasthan area from the northern portion of the complex with Khasra No.163/5, named as abadi Stia Rasoi. The latter portion with an area of 1 bigha-10biswas, also being under nazul is vested in the subordinate ownership of Mahant Kalyan Das. The detailed lists provided in the 1893 settlement records in respect of mosques, waqf, graveyards (qabaristan) and mutations, etc., do not put any of the sub-plots, i.e., 163/1 to 1635 of the Janmasthan complex with either of these categories.
15. The kishtwar map of Kot Ram Chander, Pargana Haveli Awadh, Tehsil and District Faizabad, dated 1894-95 A.D. prepared after the 1893 settlement slightly varies in respect of the division of the janmasthan khasra No.163. It shows all the sub-plots 163/1-5 under habitation (abadi). The road 36
which divides the Khasra Nos. 163/1-2 of Janmasthan from the northern wing with khasra No.163/5 (abadi Sita Rasoi) is shown as Khasra No.nill, i.e., 163/X, whereas khasra no. 163/4 of the 1893 settlement has been shown as a sub-plot with habitation (abadi) to the east of khasra No.163/3. It seems that this redistribution of the Janmasthan sub-plots was effect in the aftermath of the 893 settlement.
16. The above map is significant in many a respect. In its list of depicted symbols, it does not cover the symbol of a Shiwala (temple ) or a mosque. But it does denote the symbols of abadi, road, graveyards (qabaristan), pacca well, nature of land (i.e., parti qadim ) and non-payment of lagan, etc. As such, it shows khasra no.163/1 (i.e., the site of 'Ram Janamabhoomi'/ 'Baburi Masjid') with habitation (abadi) and a pacca well in then north-eastern direction. The sub- plot no.163/4 has shown with symbols of abadi, orchard (bagh) without the payment of rent (lagan). The sub-plot No. 163/5 (abadi Sita Rasoi) to the north of the dividing road comprises the symbols of abadi along with 3 pacca wells and a portion of self - cultivated land (khud kasht).
17. Above all, most significantly, there is no symbol of a graveyard (Qabristan) in any of the sub-plots of Khasra No. 163 of the Janmasthan complex, though, there are symbols of graveyards in the neighbouring plots, i.e., Khasra Nos. 161,158, 56-57, etc. Athough earlier in the Khasra kishtwar No.163 of the 1861 settlement relating to Janmasthan, the column(No.16) of the general remarks (kaifiyat) as well as the khasra abadi Nos. 444, 452 of the same settlement do mention about the existence of graveyard (gabargah) in the complex of Janmasthan, it is well confirmed by the above map that by 1894-95 A.d., there is no graveyard inany of the 37
sub-plots of Janmasthan complex, Later on, this position is reiterated by the 1344 F/1936-37 AD. Settlement report and the map appended to it.
18. As distinct from the above revenue records, the Nazul department of the District Faizabad d(U.P.) also prepared its own amended Khasra records of the abadi settlements, (tarmimi khasra abadi)in 1931 A.D. In these revised Khasras of village Ramkot, both 'masjid' and chbutra indicating the temple at Janmasthan have been recorded in Khasra No.583. The 'mosque' has been shown in waqf under column 'Name of the present possessor' (Nam Hal Qabiz). At the same time Mahant Charan Das in 1931 and thereafter Mahant Raghunath Das (1941) have been declared under - proprietore (Malik Matahit) of the entire plot. Moreover, in these Khasra records, Arazi No.586 with an area of 11 biswas, 16 biswanis and 16 kachwanis (11-16-16) being in abadi is shown as graveyard (a pacca qabaristan known as Ganj Shahid)and assigned in waqf (waqf ahad Shahi ).
19. A note of caution is necessary with regard to the alleged Khasra and map maintained by the Nazul department in the Faizabad Collectorate which is relied upon by the plaintiffs of Suit No.12 of 1961 (now o.O.S. 4 of 1989 before the Lucknow Bench of the Allahabad High Court), Sunni Central Board of Waqf and others Vs Gopal Singh Visharad and others. The map maintained by the Nazul Department is not authenticated, nor prepared under any law, nor is it according to any ascertainable sacale. The survey made on the basis of the Khasra abadi and that map of the Nazul department at the instance of the Plaintiffs in that Suit has been rejected by the High Court's Full Bench which is trying the case and a fresh survey has been ordered on the basis of 38
revenue records in order to ascertain the exact situation of the land involved in that Suit. It is noticeable that the plot numbers given in the plaint of that Suit are based on the said khasra abadi of the Nazul department. There is no Fard Mutabigat comparative table between the plot numbers given in the khasra abadi of the Nazul department and the Khasra abadi maintained by the revenue Department of the Government.
20. In fact, the purpose of the Nazul (Municipal) survey and the map prepared in 1931 A.D. was to identify the encroachments made on the Nazul property. Such a survey may cannot take precedence over the regularly conducted revenue settlement operations and the maps prepared thereupon, especially when the title to land is involved. In its order dated 10.1.1990, the High Court directed the Board of Revenue, U.P. Sate, to survey the site and submit report accordingly with the assistance of the Municipal records and such other records which it considered to be useful and in its further order dated 23.5.1990 directed it to execute the commission and locate the plots with reference to documents on record only. The commissioner, Shri J.P. Srivastava, appointed by the Board of Revenue for the purpose, submitted his report on 25.07.1990 wherein he had located the disputed property with reference to the Nazul map of 1931, even though he conceded that the Nazul map and the settlement maps were on different scales and that it was not possible to juxtapose the two maps and prepare Fard Mutabiqat and correspond the Nazul. Khasra numbers with the settlement khasra numbers. Thereupon, the Hon'ble court passed another order directing the commissioner to submit supplementary report surveying and locating the property with reference to settlement maps of 1861 and 39
1937 A.D. The commissioner submitted his supplementary report dated 8.2.1991.
21. In fact, the Commissioner instead of surveying the land with his own official map had just accepted the fresh map supplied by the Plaintiffs, which in matters of details offered a completely inaccurate position in respect of Janmasthan/'Baburi Mosque', graveyards, the shilanyas site and various other plots. Such an act on the part of the commissioner for having accepted the Plaintiff's map and adopting it as his own official map for submission to the court was characterized by the latter as "wholly unwarranted".
22. Having gone through the pros and cons of the entire case, the Hon'ble Court in its Judgment on B.B.91, even though it refrained from calling the commissioner's report as 'motivated', described it as "absurd". It refused to accept the commissioner's view that correct map and report about kot Ram Chandra were possible only in reference to Nazul map and that the settlement maps were not correctly prepared. In its judgment, it refused to keep the report of the commissioner on record in the pending. Case.
23. As per procedure of the revenue settlement, the khasra Numbers in respect of kishtwar, khewat and khata khataunis often undergo a change due to alteration, addition and clubbing for adjustment with the neighboring plots from one revenue settlement to another. At times, a change in Numbers is effected even during the interregnum of the two settlement operations. However, they are all duly recorded in the Comparative tables of the Khasra Numbers (Fard Mutabiqat) appended in the ensuing settlement report as 40
well as in the relevant Khewat and Khata Khatuani numbers. The khasra kishtwar, khewat and khata khataunis adopted in the 1344 F/1936-37 A.D. contine to be in vogue in the latest revenue operations 1989 -92 A.D. However, the utations effected during the interregnum have been recorded in the relevant revenue documents.
24. According to the 1344F/1936-37A.D. settlement the Janmasthan complex plots have been recorded in the khasra kishtwar under nos.159, some portions of 160, 158 (road), 146 and 147 R [i.e., portion of 147] and the area in respect of each plot/sub-plot has been provided. The major portion of the Janmasthan complex falls under khasra nos. 159 (declared banjar - the site of Ram Janmabhoomi / 'Baburi masjid'), 146 and 147 R(Abadi Sita Rasoi, across the road in the North), while some portion is included in Khasra no.160. The Khasra no.158, also forming a part of the area of the Janmasthan complex is recorded as a road (which divides the Khasra Nos. 159 and 160 in the south from 146 and 147 R in the north respectively).
25.As per khewat record the khasra no.159 with an area of 13 biswas is declared banjar land under Nazul vide Khata no.1; no. Khewat Matahitdaran (5a) 20 and Khata Khatauni 58/2. While the superior ownership rests with the Nazul, the subordinate ownership (matahitdar) is vested with 'Shri Dhanush Dhari Ji Bhagwan Virajman Mandir Bara Astah, Mohalla Ramkot, Shahar Ayodhya' through the basarbkari of Mehta Raghubar Prasad, disciple of ram Manohar Sahu, Bairagi, resident of the above temple. The khasra no.146 with an ara of 1 bigha, 6 biswas, 7 biswanis (1-6-7) vide khata No.I, No. Khewat (5a) 32, no. Khata Khatauni 70/1 is under abadi. Here too, the superior ownership is with Nazul 41
and subordinate ownership is vested with Har Har Das, Ram Sarn Das, Matahitdar, the resident of jamasthan. The Khewat No.160 (a) with an area of 3 biswas, 13 biswanis (0-3-13) being under Nazul vide Nazul Khata No.1, No. Khewat 51(21), No. Khata Khatauni 59/1 is vested in the subordinate ownership of the Hindu mahants /bairagis.
26.As regards the Khatauni documents the position of the khasra nos. 159 and 160 (a) is riterated as already noted in the khasra kishtwar and khata Khatauni. Khasra No.159 vide khata no.1, khata Khatauni no.58/2, being under mahal Nazul with an area of 13 biswas of banjar is put under the subordinate ownership (malik matahit ) of who besides khasra no.159 also owns other Plots (i.e. , and 199 which are not a part of Janmasthan). The Khasra no. 160 (b) is also under mahal Nazul with an area of 1 bigha, 12 biswas.
27.In the Khatauni documents, the jurisdiction of Mahal Azhar Hussain has been shown separately. Of the Janmasthan complex, Khasra No.158 vide Khata Khewat No.2, khata Khatauni no.15 comprising an area of 4 biswas has been shown as a Path (road which divides khasra No.159 in the south from khasra No.160 in the north). To this Path, 3 biswas and 9 biswansi (0-3-9) have been added from non- Janmasthan complex khasra no. 155/2 vide khata No.1, Khata Khatauni No.4, making a total of 7 biswas and 9 biswansi ( 0-7-9) for the Path which has been put under mahal Azhar Hussain. At the same time, some portions of the Janmasthan complex under abadi without rent (lagan) under khasra no.160 vide Nos. 160 (Jim), khata khewat no.2 , Khata Khatauni no.19/1 with an area of 7 biswas, 3 biswansi (0-7-3) in the subordinate ownership of Rameshwar Das, disciple Gopal Das; Khasra No.160(d) vide khata khewat 42
No.1, Khata Khatauni No.8/1 under abadi with an area of 3 biswas, 17 biswanis (0-3-17)under the subordinate ownership of Raghubar Das exempted from rent (lagan) and No.160 M vide Khata No.2, Khata Khatauni No.14 under abadi and an area of kaacha village bigha, i.e. , 1 bigha, 6 biswas and 7 biswansi (1-6-7).
28.In the 1344 F/1936-37A.D. settlement report, of the khasra nos. of kishtwar, khewat and khata Khatauni associated with the Janmasthan complex in the mahals of Nazul and Azhar Hussain as detailed above, there is no area in any of the plots/sub-plots, which has been shown as graveyard (qabaristan) or in waqf.
29.The map of khasra kishtwar of the village Ramkot dated 1344-F/1937 AD of the settlement depicts the territorial boundaries of the khasra plots of the village alongwith symbols of various categories, viz., banjar, abadi, roads, temple (mandir), graveyards (qabaristan ) and pacca wells, etc. Of the khasra plot nos. of the Janmasthan complex, No.159 has a symbol of banjar land; no.160 has symbols of abadi and a temple in the north-east of the plot (shaksi temple) along with a well to its east; no.158, a pacca road; no.146 (abadi Sita Rasoi), abadi along with a temple in the north-west and two wells ; no.147 (R) , mostly with a symbol of banjar land In none of the plots /sub-plots of the Janmasthan complex, there is any symbol of a graveyard (qabaristan), even though symbols of graveyards have been shown in the other and neighborly khasra plot nos., i.e., 172,173,168, and 169, etc.
30.In view of the position as available from the above mentioned original records of the 1344 F/1936-37 settlement 43
of the village Ramkot, the Nazul record s of 1931 AD which have altogether different khasra Nos. of the Plots, unaccompanied by any table of equivalent khasra Nos. (Fard Mutabiquat) are absolutely unauthentic with regard to waqf land vide khasra no. 583 and qabristan land vide khasra no.586 and other khasra nos. which have been considered to be a part of the Janmasthan complex. As already noted, even the second revised Report of the Survey Commissioner was rejected by the Hon'ble High Court of Allahabad, Lucknow Bench on 8.8.1991.
31.Since the 1344F/1936-37 settlement, the annual revenue records of the village Ramkot pertaining to khewat and jamabandi, i.e. khata Khatauni have been maintained in the Tehsil Office/ District Record Office, Faizabad for all the years till date. For all the khasara plots of the janamasthan complex, the position stand the same as in the last settlement, excepting that the entries of the names of the succeeding mahants as subordinate owners have been made in the relevant documents. The site on which the shilanyas was performed in November / December, 1989 falls under khasra no. 160, the major portion of which is under mahal Nazul Sarkar Aala. The khasara No. 160 being a large part measuring 5 bighas and 13 biswas, covers both Janmasthan and non - janamasthan areas and falls both under mahal Nazul and mahal Azahar Hussain. In this khasara no. related khata khewat and khata Khatauni Nos., apart from Nazul (government) owning 3 bighas and 13 biswas, there are three other subordinate owners (malikan-i-mayahit) i.e., Sita Ram Sharan owning 3 biswas and 13 biswanis , Awadh Behari owning 11 biswas, 7 biswanis (1-6-7) respectively. The sub - plot of Sita Ram Sharan vide khata khewat no. 23 and khata Khatauni no. 54/1 falls under mahal Nazul. The sub plot of 44
Ishtiaq Hussain vide khasra no.160 R and khata Khatauni no. 9 is under mahal Azahar Hussain. Here too, the subordinate ownership is vested with Ishtiaq Hussain and no part of his sub- plot has been shown with any grave yard or muafi or waqf .
32.In the settlement report of 1861 Ad, interpolations / additions have been effected in certain columns of the khata Kishtwar folios. In village Ramkot the total number of the khata Kishtwar is 167 and as per proforma, there are 16 coloumns for each khasra. The first four columns records (i) the serial number, (11) Name of field (abadi, etc.), (iii) Name of thok/ patti (nature of subordinate agency for revenue collection), (iv) name, lineage and caste of the owner (Nam Wa Waldiyat Zat Malik) respectively. The serial number of Janmasthan is 163 with specific description under the columns followed by 9 sub-plots with required description under each column in the copy of the 1861 settlement report available at the District Record Office (muhafaz khana), Faizabad under column No. 2, to the original recording of abadi Janmasthan ; and 'juma masjid' Have been added. Under Column No.3, to the words taraf Nazul , and Muafi have been added so as to read and under column No.4, to the wards Sarkar Baharur, ' and Azhar Hussain' have been added
Evidence for interpolations :
Annexure-V
Report of expert
regarding
interpolation
Pages 221-239
(1) Under column 2, the words abadi Janmasthan are in thick handwriting. As there was no space below this for writing in a similar way, a small 'wa' ( ) 45
has been put to the right of Janmasthan and 'juma masjid' has been put above towards the left of abadi. The very crude construction of the sentence shows the later insertions of the above words of wa (') and 'juma masjid'.
(2) In the 1861 settlement copy of the Tehsil office under column No. 2 abadi Janmasthan had been written in thick bold hand and no space was available for further addition in the manner done in the District record. So 'wa jama masjid' ( and jama masjid) have been inserted below it but for want of space appear before sub-plot 1, (goshalf) so as to disturb the entire symmetry of the entries made therein.
(3) The Tehsil office copy of 1861 settlement does not carry any incorporation of 'and muafi'/'and Azhar Hussain under columns nos. 3 and 4 respectively as the case of the District Recoed Office copy.
(4) The second settlement of 1301 Fasli/1893-94 Ad in the khasra kishtwar record though carrying the same khasra no. 163, due to the clubbing, is divided into 5 sub- plots instead of 9 sub-plots as earlier in the 1861 settlement report. But it does not record the name of 'jama masjid', nor does it put 'muafi' under the relevant columns, which have been shown only under Sarkar Bahadur Nazul. However, in sub- plots No. 163/3 with an area of 11 biswas, Azahar Hussaqin and Tahir Hussain have been put as mahaldars where as Mehta Balram Das has been recorded as subordinate owner (malik matahit).
(5) In many a other khasra kishtwar Nos. of the 46
1861 settlement record of the District Record Office, e.g., 16,21,25,29,32 and 167 , there are clear instances of tampering, rubbing off the original entries and overwriting them with others. Ordinarily, such changes are never made in the official revenue records and even when any change has to be effected for the correction of an error, if any, the original words are distinctly struck off to be substituted by other words above it. But rubbing off is never done.
(6) Another evidence for determining the fact as to whether it is a correction of an error by the scribe himself or a later interpolation/ alteration is the ink whether thick or medium or thin, as well as the variation in the handwriting of the letters / words, if any, In the 1986 settlement document of the District record Office, for Khasra Kishtwar No.163, for all the columns, quite thick black ink has been used and the handwriting is also uniform with the use of the same qualm (read pen) The thickness of the ink, words and style of writing is uniform. But for the words 'wa Azhar Hussin' (and Azhar Hussain) put below the words of 'Sarkar Bahadur' in column No.4 are absolutely dim in ink. Thereafter the description about all the other sub-plots (goshas ) is again writtenin thick black ink. At the same time, for all the Khasra Nos. following khasra No.163 are written in equally black thick ink and uniform handwriting excepting Khasra No.167 wherein again under column No.3, the words taraf Nazul are in thick ink bold handwriting here as the additional words wa muafi (and muafi) are written in rather thin and dim ink. Similarly, under column No.4, the original words 'Sarkar Bahadur' are written in thick black ink but the words 'wa Azhar Hussain' have been added in dim ink. It is very clear that the words 'wa muafi' and 'wa Azhar Hussain' under column No.3 and 47
4 of the both the khasra Nos. 163 and 167 are later additions. All the same, the handwriting of the scribe who made these additions both the Nos. is the same, even though it is apparently quite different from that of the original writing.
NO WAQF ASSOCIATED WITH ' BABURI MASJID'
In the Janmasthan complex as recorded in the 1st regular Settlement Report (1861 A.D.), there is no Plot/Sub -Plot which has been put as a waqf attached to ' Baburi Masjid'. At that time, Muhammad Asghar claimed himself to be khattib and muazzan ( vide his representation to the British Government , case No.884, Muhalla Kot Ram Chander, Ajodhya dated November 30, 1858 A.D.) of the structure named as ' Baburi Mosque' situated at Janmasthan. According to the Muslim's claim, this monument was registered as 'Mosque' in 1860 AD. only, i.e., after the 1855 Hindu-Muslim riots and the tussle that followed. In his representation to the British Government, Mir Rajab Ali also designated himself as "Khattib Baburi Mosque' (vide Application No. 115, Muhalla Kot Ram Chander, Ajodhya dated November 01, 1860 AD.). All the same, in the Had Bast map appended to 1861 A.D. Settlement Report, the symbol of the 'Mosque' does not figure in the Janmasthan complex ( khasra Kishtwar No. 163/abadi Plot No., 431- 56). As a matter of fact, both Muhammad Asghar and Mir Rajab Ali were residents of village Shahanwa (about three miles to the west of village kot Ram Chander/ ajodhya) and were petty zamindars/land holders/lambardars of village Shahanwa. The 1861 settlement Report of village Shahanwa (vide No. Had Bast 571, Village under Khaliasa (Government) and Mohammad Asghar, Mir Rajab Ali and 48
Muhammad Afzal, etc., are shown as pattidars ( vide Exhibit No.'A'). Under the revenue system as inherited from the Mughal and Nawabi Governments, as pattidars /maliks/lambardars, etc., they were entitled to nankar (subsistence allowance) in the shape of nankar/muafi land in the same village. At the same time, they were land holders and their holdings, etc., are recorded in the Settlement Report. But, it is nowhere recorded that they enjoyed any nankar /muafi for the maintenance of the 'Mosque' khattibs and muazzans, etc. However, even though they could not furnish any documentary evidence to the British Government, they continued to claim that during the Nawabi period, their family had been getting the annual grant of Rs. 302/3/6 as nankar and muafi from the revenues of the village Shahanwa for its own maintenance and out of this income, they had been spending only a part of the amount for looking after some of the essential needs of the so-called 'Baburi Mosque' situated at Janmasthan, kot Ram Chander, Pargana Awadh, District Faizabad. After the first war of Independence in 1857 (mentioned as 'Mutiny' in the Report of the District Waqf Commissioner, Faizabad, dated 16.09.38), the British Government, apparently on political grounds because of the loyalty and services rendered by the land lord / pattidari family of the village Shahanwa, continued the above mentioned amount in cash but from 1863 -64 A.D. onwards, the British Government considered it expedient to commute this cash payment into a conditional (mashrut) muafi land grant-a process which was completed by 1870 A.D. when, as explained further, the revenue-free land grant along with superior proprietor rights was bestowed on Mohammad Asghar and Mohammad Afzal Ali in the villages of Sholapur and Bhaharanpur but not in kot Ram Chander where the 49
Janmasthan 'Mosque' stood. As such, all previous orders regarding the family grant to Muhammad Asghar/ Muhamad Afzal Ali were superseded by the final order passed in 1870 under the authority of the Governor General in council, whereby a sanad for revenue -free land grant was issued by the Chief Commissioner Awadh. On representation from the family, a decree to this effect was also given by the revenue authorities and entries were made in the revenue records accordingly auring the same year (1870).
Later on when in 1938 A. D., controversy arose about the nature of the title to the land granted by the British Government for the maintenance of the 'Mosque', Pir Mir Taqi, the khattib and muazzan while tracing the genealogy of his family claimed that the Mugal King Babur built this 'Mosque' situated on the site of Janmasthan and granted an annual amount of Rs. 60/- and some arable land in madad-i- maash in the village Shahanwa to Sayed Abdul Baqi appointed as khattib and muazzan for his subsistence and the maintenance of the 'Mosque'. Later on, after the fall of the Mughal Empire, during the Nawabi period, Nawab Saadat Ali Khan, king of Awadh increased the annual grant to Rs. 302/3 as /6 pies. But as commented by the Waqf Commissioner, District Faizabad on 16.09.38, in this regard, no written accounts wee submitted by the khattib and muazzan family to the British Government for the continuation or bestowal of fresh grant for the same purpose.
It has already been observed that although Muhammad Asghar and Rajab Ali claimed to be direct descendants of Sayed Abdul Baqui, the first khattib and muazzan supposed to have been appointed by Babur, no 50
reference of cash assignment or madad-imaash land on hereditary basis can be traced in the first regular Settlement of the Village Shahanwa in 1861 A.D. All the same, on repeated representations to the British Government by Muhammad Asghar and Rajab Ali, the British Government having discontinued the annual cash grant, granted afresh land in muafi in the village of Bhuraipur and Sholapur in 1870 A.D. Later on the sanad issued by the Chief Commissioner clarifies that the cash nankar of Rs. 302/3as/6 pies received by Rajab Ali and Muhammad Asghar as rent-free tenure in Village Shahanwa under the former Government (Nawabi Rule) was being maintained ( as muafi land in the village of Bhuraipur and Sholapur) under the authority of the Governor General-in- Council so long as the object for which the grant had been made was kept up on the conditions that the assignees would surrender all the (previous) sanads, title deeds, and other documents relative to the grant in question and above all, they and their successors would " strictly perform all the duties of land holders in matters of Police and any Military or Political Service that may be required of them by the Authorities ... If any one of these conditions was broken by Rajub Ally or Mohammad Usgar or their successors the grant will be immediately resumed".
A serious controversy about the nature of the land grant in the village of Bahorampur and Sholapur earlier given by the British Government to the assignees (khattib / muazzan) which was also in a way connected with the ' Baburi Mosque' at kot Ram Chander, Ajodhya arose in 938 A.D. The District Waqf Commissioner, Faizabad (Eligible- S.M.Omais) vide his decision dated 16.09.38 while interpreting the sanad earlier given by the British 51
Government to the assigness (khattib / muazzan) maintained that even though the grant was conditional on the performance of duties of land holders in the matter of Police, Military or Political Service, etc., the object for which the grant was made was the maintenance of the 'Mosque'. He also stressed that the original object of the state grant of Emperor Babur and Nawab Saadat Ali Khan was also continued in the sanad by the British Government after the 'Mutiny', i.e., for the maintenance of the 'Mosque' and further that the nankar was to be enjoyed by the grantee for so long as the object of the grant, i.e., the 'Mosque', was in existence. In view of this, the Commissioner gave a ruling to the effect 'clearly then the grant to Mohd. Zaki must be regarded as waqf, the purpose of which is the maintenance of the religious building known as the 'Baburi Mosque'.
Muhammad Zaki, the (khattib /muazzan) ( also mutawalli in case of waqf) raised serious objections to the decision of the Commissioner, waqf Board. He maintained that the particular grant of land in Sholapur and Bhuraipur had been made by the British Government which was a non- Muslim body and hence the grant could not be taken as a muslim waqf. Moreover, as per sanad, it was conditional grant subject to the performance of military, police and other duties, etc., and in case of non-fulfillment of the latter services, the grant could not be regarded as a Kuslim waqf. He contended that after the annexation of Awadh, the British Government in lieu of cash nankar and madad-i-maash (as inherited from the Nawabi period ) granted land to Muhammad Asghar and Muhammad Afzal and in the first Regular Settlement (1861), it was entered in the latter's malkiyat (ownership). Thereafter, on February 03, 1870 52
AD., Muhammad Asghar and Muhammad Afzal got a decree in their favour whereby they were entered in the revenue records as superior proprietors and possessors in possession of the property ( malik-i-ala qabiz wa mutsarif jadaid) and since then, their descendants have continued with the same status. As such, the property falling in the category of superior proprietorship ( malkiyat-i-ala) did not fall in the definition of the Muslim waqf. He further contended even though, the descendants of Muhammad Asghar, etc., had been bearing the expenses for the essential items of expenditure for the maintenance of the 'masjid Baburi', the family property was outside the jurisdiction of the Muslim waqf Act, No.12,1936 as the major amount of the income had been spent by them on their own subsistence as madad-i-maash, etc This had always been recorded in the khewat records as such.
Apart from the above arguments, Muhammad Zaki always maintained that Sayed Abdul Baqui, the First muazzan/khattib of the 'Mosque' appointed by Babur was a Shia and his descendants all through the ages, till date belong to the Shia sect and could not be coerced to accept the spurious contention that the 'Baburi Mosque' might be put under the control of the Sunni Waqf Board. This position was taken by the (khattib/muazzan) family before the District Waqf Commissioner, Faizabad (1941). However, the latter's Report (dated February 08,1941) simply reproduced and reiterated the position earlier taken by the District Waqf Commissioner in 1938 A.D. on the contrary, Muhammad Zaki and Malik Hussain, etc., the (khattib/muazzan) vide their Application dated 26th September, 1943 AD serial no.26, submitted to the Sunni Central Board of Waqf, U.P., Lucknow, took a clear stand that there was no waqf for their properties in the villages of 53
Buharanpur and Sholepur with total annual income of Rs. 528/14 as (Rupees Five hundred Twenty Eight and Annas Forteen only, i.e., Rupees Three-hundred-fifty-one and Annas six (Rs. 351/6 as ) from the village of Bahoranpur and Rs. 177/8as (Rupees One-hundred, Seventy -Seven and annas eight) from Sholepur. They contended that earlier they had been bestowed grant (atiya) by Shahenshah Babur and Nawab Saadat Ali Khan and in the present case ( i.e. land/income from Baharanpur/Sholepur) they were strictly Annexure-V
Nakal Sanad
Pages 152-176
governed by the sanad nankar granted by the British Government. They further maintained that the khewatdara (i.e., the revenue authorities/ records) did not recognize this as waqf and that it had been recorded in the revenue records only as nankar muafi. Of course, in the past they had been looking after the white washing, lighting arrangements of the 'Mosque' and as well making payment of the salaries of the Muazzans/Imams, etc., Malik Hussain, s/o Syed Muhammad Zaki in his detailed letter No.5607 dated 20.11.43/22.11.43 in response to the Secretary, sunni Waqf Board 's communication vide no. 5272 dated 27 October, 1943, clarified his relation with the 'Baburi Masjid'. He categorically maintained (vide para 5) that there was neither any waqf for the 'masjid', nor there had ever been a Mutawalli for it. Further, that his family has had muafi land (in the villages of Buharanpur and Sholepur) and being the lambardar ( head ) of the property and being ( good) Muslims, it had been looking after the repair etc. of the same and that he, too, as lambardar had been discharging this obligation since 17 February, 1943 . He stated that the expenditure incurred in this regard was from his family 54
property which was in muafi nankar and not in waqf (Vide paras 8-9 ) . In this letter, he also gave some details about the items of white washing , repair and floor carpet etc relating to the 'Masjid' and some expenditure incurred in this regard since October, 1941. ( Vide paras 2-3, 10-11). Not with standing all this, the legal tussle continued and in 1945 A.D. it was considered that the muazzan/khattib family ( At this time kalab Hussain, the brother of the deceased Muhammad Zaki)had been all through Shias, even though the prayers in the past had been offered both by the Shias and the Sunnis.
It is equally important to note that during the 1930's of the 20th century, as per statement of Muhammad Zaki, the Muazzan / Khattib even though he was looking after some of the essential items of the maintenance of the 'Mosque'(i.e., whitewashing, lighting and flooring, etc.), from the income of the nankar /muafi grant held as malkiyat in perpetuity, he did not spend any money on the repairs of the 'Mosque'in the aftermath of the riot in Ayodhya in 1934 A.D. The Collectorate and the P.W.D. records of the District Faizabad bear out the fact that the entire expenditure for the repairs of the 'Mosque'was met by the District administration/PWD. Significantly, in the waqf records of the Sunni/ Shia Boards of waqf or the Collectorate/UP. Government Records, there is no mention of any Mutawalli or waqf from the income of which the structure of the ' Baburi Mosque'might have been rebuilt valuable revenue free grant of land held by Muhammad Zaki etc. in the villages Burhanpur and Sholepur allegedly a attached for the maintenance and upkeep of the same.
An elementary knowledge of theMugal agrarian 55
system/ Nawahi phase and the British administration in India as well as an understanding of the nature of various categories of land grants for administrative purpose or to the religious institutions would clearly show that there has always been a basic difference between nankar ( for personal maintenance) and waqf. In this regards, the contentions of the grantees, i.e. Muhammad Asghar, etc. 19th Century) and Mohd. Azkil Kalab Hussain/ Malik Hussain, etc. have been absolutely correct and tenable that their properties in Shahanwa/Burharanpur/Sholepur could not be categorized as waqf. As such, they do not show any waqf relating to the alleged 'Baburi Masjid'. Even in the Judicial records of the various suits pending before the Lucknow bench of Allahabad HighCourt, there is no registration of any waqf having any connection with the alleged' Baburi Masjid' as per records of the Sunni Central waqf Board.
After the above mentioned enquiry by the District Waqf Commissioner, his report as prescribed under the U.P. Muslims Waqfs Act, 1936 along with the lists of the Shia Waqfs and Sunni Waqfs was forwarded by the U.P. Government to both the Shia Central Board of Waqfs and Sunni Central Board of Waqfs as each of the two Waqf Boards were to publish the report along with their respective lists in Official Gazette, under sub-section (1) of Section 5 of the Act. In the Shia -Sunni legal Tussle that followed, the Sunni Central Board of Waqf claimed that it was published as a Sunni 'Mosque' in the U.P. Gazette dated 26.02.1994, even though in reality, the particulars of the ' Baburi Mosque' or the qabaristan ( qraveyard) attached to it, do not find any. Place in the list of Waqfs published in the Government Gazette dated 26.02.1944.
56
As the Shia Board Claimed it to be Shia Waqf, it filed a suit to get over the effect of the Waqf Commissioner report on theassumption that the ' Baburi Masjid' had been notified to be a sunni Waqf in the above mentioned Gazette notification dated 26.02.1944 under Section 5 (1) of the U.P.Muslim Waqf Act, 1936.
Thus confronted with a faith accompli of the Baburi Masjid having been included in the list of the Sunni Cental Board of Waqf by the Chief Commissioner of Waqfs under section 4 of the U.P. Muslims waqf Act ( XIII of 1925 ) as well as by the Sunni Central Board of Waqf, U.P. and also assuming the fact that the same had been published in the Government Gazette dated 26.02.1944, the Shia Central Board of Waqf U.P., as Plaintiffs in the Regular Civil Suit No.29 of 1945, sought a declaration that the 'Mosque' was a Shia Waqf together with the idgah attached to it at Jaipa Nala, Ayodhya, and village Behrampur, Pargana Haveli and 20bighas odd land, known as Sholepuri grove, in mahal Bharanapur, in Tehsil and District Faizabad. As a matter of fact, when face to face with the issue that under the law, the 'Mosque' had to be essentially attached with either of the Waqf Boards, i.e. Sunny/Shia, the Waqf Board in the plaint came upwith the contention that Sayid Abdul Baqt ( Mir Baqi), the builder of the mosque', in 1528 AD, during the reign of the Mughal Empror Babur, was a Shia and that being the founder-waqf as well the first Mutawalli of the 'Mosque', followed since then by a lineage of successive Mutawallias till date (1945)with kalab Husain as the Mutawali in 1945 after the death (1944) of his brother Mohammad Zaki and as such, the 'Mosque' was a Shia waqf . Even though, as already stated, earlier Mohammad Zaki/Kalab Husain in the official documents submitted to 57
the office of the District / Commissioner of Waqf, had always maintained that there had been no Mutawalli since the building of the mosque as they were mearly khatibs and muezzins looking after the 'Mosque' by meeting some of the incidental charges from the income of their personal proprietary lands in the village of Sholapuri and Bahoranpur which were not in waqf now under the compelling circumstances, with a view to tide over the technical, legal difficulty and to get the 'Mosque'legally declared as a Shia Waqf, it was contended for the first time that the cash nankar (Rs. 302/3 as /6 paisa) bestowed during the Nawabi period and the properties in Sholepur and Bahoranpur granted by the British Government , as revenue- free grants , confirmed by a decree in proprietary rights, revenue free now passed in favour of hereditary mutawallies who since then had been observing the terms of the grant and filing accounts before the S.D.O.
It was also claimed by the plaintiffs i.e. the Shia Central Board of Waqf, that its mutawalli was entitled to the supervision of the 'Mosque' as it was Shia Waqf and that the Chief Commissioner of Waqf had not sent the list of Sunni Waqf to them even though the latter had included the 'Mosque' in its list supposed to have been based on the publication in the Gazzette.
The Sunni Central Board of Waqf, in its defence statement asserted that the 'Mosque' was founded by Emperor Babur who was a Sunni and that its khatibs and muezzins had been of the same sect until much later on, one of the mutawallis in the pedigree list i.e. Mohamad Afzal became a convert to Shia during the closing peiod of the reign of the kings of Awadh, who were Shias. It was also 58
asserted that the 'Mosque' had always been used by the sunnis of Ayodhya for saying their Friday prayer and the Idgah as noted above, was quite independent of the 'Mosque' and was similarly used by the Sunnis for their Id and Baqrid prayers.
In the continued litigation between the above two parties, the Court of the Civil Judge, Faizabad, which tried thecase as a preliminary issue, vide-judgment dated 21.04.1966 held that " no valid notification under Section 5(1) of U.P. Muslim Waqf Act No.XIII of 1936 was ever made" relating to the specific disputed property. As such, the judge made it clear that the allege notification of 26.02.1994 did not specify the property in suit as waqf property and that it was of no legal effect. This finding became final between the two parties. Later on, in the case of Gulam Abbas V. State of U.P. ( vide AIR 1981 S C. 2196, pp. 2217-18, Paragraph 17,) in the case between the Shia and the Sunni Muslims, the Hon'ble Supreme Court of India also found the above mentioned notification of the U.P. Government dated 26.02.1944 to be " of doubtful validity and probative value," and held, it to be of no legal effect. As such, in view of the judgment of the Supreme Court, the said notification dated 26.02. 1944 was involved and that the suit No.29 of 1944 could not have been filed under Section 5(2) of the Waqf Act, with the result that the judgment in that case Date 30.03.1944 IN THAT SUIT IS WITHOUT JURISDICTION and the findings recorded therein with regard to the waqf issue are of no legal effect. The earliest regular Settlement of 1861 A.D. as well as the later reports confirm the fact that these had been prepared taking into consideration the past records of the Nawabi period as well. As a matter of fact, as per the original 59
documents, the entire complex of Janmasthan is covered under khasra No.163 with 9 Plots, with total area of 5 bighas and 4 biswas. However, under column No.16 of Kaifiyat, it is stated that in the area of Janamasthan, there is one pacca well, whose number is recorded in Kahasra abadi and grave yard ( qabristhan). As distinct from the khasra kishtwar, in khasra abadi Nos. 431-456, (as recorded corresponding to No.163 of the former) shows abadi (Population) in this area. They do not mention the existence of any 'Mosque', though, in the kaifiyat they mention the prevalence of pacca graveyards Imli trees and makans (houses ) etc. in the campus. For 4 bighas and 13 biswas, the superior ownership of the land has been declared in the name of Sarkar Bahadur Nazul ( Government), and vide Khatauni No. I, 1878 11 biswas have been shown a muafi under mahal Azahar Hussain. In the settlement of 1301 Fasli/1893 A.D, in the khasra kishtwar, the same khasra number (163) remains, though the entire area is shown under 5 plots instead of 9 as previously in the 1861 settlement report Both in the khata Khatauni/khewat the Hindu Mahants of Janmasthan have been shown with subordinate proprietay rights as malikan-i- matehit along with their respective shares. But later on these nos. undergo a change during the Fasli 1344/45 /1936-37 AD Settlement Report but the position of1861 persists even in later Settlements effected from time to time during the 19th and 20th centuries. It is also clear that the area on which the structure of the ' Baburi Masjid' stood is a part of the Janmasthan and under the subordinate ownership (malik mataiht ) of a Hindu Mahant. This position was inherited by the early British administration from the earlier records of the Nawabi and the Mugal periods. However, in the Settlement Record of 1861 of the Muhafijkhana, certain 60
later alternations have been made wherein the name of Jama Masjid and the word muafi has been inserted. In Plot No.163/1 the words Jama Masjid , uafi and Azhar Hussain under coloumns No.2,3 and 4 respectively have been added. But the copies of the same document prepared during the same year available at the Tehsil office wherein only the word Jamai masjid has been added in column No.2 but not muafi and Azhar Hussain in column nos. 3 and 4 as against Muhafiz Khana Report clearly prove that the later additions are interpolations, done perhaps during the past few decades of the controversy. This is also confirmed by the fact that the Khasra Kishtwar records of the second Revenue Settlement effected in the year 1301 Fasli (1893 A.D.) do not carry out such alternations or additions. These records still show the area on which 'Baburi Masjid' had been earlier constructed as forming a part of the Janmasthan complex and there is no mention of any 'Mosque' nor any land assigned to it in muafi. It is evident that interpolations in the settlement Report of 1861 of the District Record Office ( Muhafz Khanna), Faizabad have been donefor a few other khasra kishtwar nos. as well. All this needs a through probe on scientific basis.
As already stated, according to the revenue Settlement effected in 1861 AD, the total area covered by khasra no.163 relating to Janmasthan has 9 distinct plots. There have been two more settlement operations since then. However, in the revenue settlements effected from time to time, the khasra/khewat/khata Khatauni Number as well as the nos. of plots undergo a change and there are also adjustments with the neighboring plots. But the table of equivalent past numbers and parts thereof along with the current numbers Fard Mutabaqat )is always appended and 61
forms part of the Settlement Report. In the latest revenue records of 1397-99 Fasli/1989-92, the erstwhile Janmasthan complex has been shown in four khasra Nos. , i.e., 159,160-,146, and 147. The major portion of the Janmasthan complex comprising Ram Janmabhoomi, the so-called Baburi Masjid as well as the new Janmasthan falls under Khasra Nos. 159,146 (vide khata Khewat No.35) and 147 R wherein the names of the Mahants alongwith the areas in their ownership have been recorded. Only some portion of the complex falls under No.160 which too is shown under mahal Nazul Sarkar. In brief , Janmabhoomi/ ' Baburi Masjid' have been recorded under No.159 and 160. The entire khasra No.159 has been entred in the ownership of ' Shri Dhanus Dhari Bhagwan Bara Asthan, Ajodhya' whereas some portion falling in khasra no.160 has been recorded in theownership of Sarkar Nazul. There is no muafi/waqf of any type associated with the 'Mosque'.
The entire Revenue records dating from the first Settlement (1861 A.D.) have been examined. There is no record of any of 'Baburi Masjid' any where in the documents maintained by the Revenue Department of the Government of U.P. at the Collectorate and the Tehsil at Faizabad.
ADVERSE POSSESSION
Plaintiffs have claimed that even by adverse possession they
have right to retain the property. Refuting the aforesaid documents
Sri Ravi Shanker Prasad, Senior Advocate has submitted before
this Court that adverse possession of debutter's property is not
permissible in Hindu Law for following reasons:. 62
Adverse possession of Debutter property is
impermissible in Hindu Law :
1. From the holy scriptures that are foundation of the Hindu
Law it is crystal clear that in respect of the property of
learned Brahmin versed in Vedas, minor, women and Kings
rule of adverse possession is not applicable according to
Hindu Law, as also that a King cannot acquire title over the
property of his subject by way of adverse possession.
According to the Hindu Law, land or temple dedicated to
deities were always gifted to the Deities through such
Brahmins who were well versed in Vedas and Agamas by
making them Sebaits. The rule of adverse possession was
not applicable in respect of the properties of the Gods,
Brahmins well versed in Vedas, Deities, Kings, women and
minors. As such prior to passing of the Limitation Act by
the British Government according to Hindu law the sacred
shrine of Sri Ramajanamasthan was not liable be
extinguished by way of adverse possession as the for time
being in force i.e. Law of Shar also did not recognise
adverse possession.
2. The Holy Scripture Sri Manusmriti XI.20 & XI.26 lays
down law that the property of the Gods cannot be taken by
dispossessing its custodian and who, seizes the property of
the Gods, or the property of Brahmanas, lives, in the other
world, upon the leavings of vultures. The oldest and most 63
Authoritative of the commentators of Manu, Medhatithi
explaining the said verses says that 'Property of the gods' is
the name given to all that belongs to such men of the three
higher castes as are disposed to perform sacrifices.
'Property of the Brahmana' is the name that is applied to the
belongings of even such Brahmanas as are not disposed to
perform sacrifices. English translation of the said verse
11.26 as well as Medhatithi's commentary thereon from
page nos. 357-358 from Manusmriti Vol-7 translated by
Ganganath Jha and published by Motilal Banarasidass
Publishers Private Limited, Delhi 2nd Edn. 1999 reads as
follows:
"The property of persons given to perform sacrifices the Learned regard as ' the property of the Gods;' while the properties of those who do not perform sacrifices is described as ' the property of Demons.' ( Manusmriti-11.20)
Bhasya.
This also is a declamatory declaration in support of the teaching that ' no property shall be taken from men possessed of good qualities, but there is no harm if it is taken from those devoid of qualities.' ( Commentary on Manusmriti-11.20)
"The sinful man who, through covetousness, seizes the property of the Gods, or the property of Brahmanas, lives, in the other world, upon the leavings of vultures"
( Manusmriti-11.26)
Bhasya.
'Property of the gods' is the name given to all that belongs to such men of the three higher castes as are disposed to perform sacrifices. 'Property of the Brahmana' is the name that is applied to the belongings of even such Brahmanas as are not disposed to perform sacrifices.
64
It is in this sense that the verse may be construed: As a matter of fact however Verse 20 above, which says -
The property of those disposed to perform sacrifices the wise call the 'property of the gods' etc.' - is purely declamatory, and not meant to provide the definition of technical terms; like such terms as 'theft' and the like. For this reason we proceed to explain it differently.
That wealth which has been set apart as to be spent for the gods, in the performance of sacrifices and other such acts, is 'the property of the gods' ; as direct ownership is not possible for the gods. In fact the gods never make use of any property, by their own wish; nor are they found to be actually taking care of any property; and it is where all this is found that property is said in ordinary life to belong to a person. Hence the name 'property of the gods' must apply to that which has been set apart as to be used on behalf of the gods,- with such formula as 'this is no longer mine, it is the god's.' And this can refer to only what has been enjoined as to be offered to Agni and other deities at the Darsha-purnamasa and other sacrifices; and it is merely on the basis of the custom of cultured people that it can be applied, only figuratively, to what is offered at sacrifices to Durga and other deities (which latter are not enjoined in the Veda). "In the ordinary world, it is property dedicated to the four-armed and other images in temples that is called 'the property of the gods;' and it is only right that in the interpretation of scriptures we should accept that that meaning of a word in which it is used in ordinary parlance."
( Commentary on Manusmriti-11.26)
3. The Holy Scripture Sri Brihashpati Smriti (compiled in the
book 'Ashtadas Smriti', 1st Edition, 1891 revised and
enlarged Edn. 1990 published by Nag Prakasahak, Delhi)
says that who confiscate the land endowed by him or others
the confiscator of land taking birth as a worm being roasted
in stool of dogs along with his manes for sixty thousand
years; and the confiscator (of a grant), or he who assents (to 65
an act of confiscation), shall dwell in same but one hell.
Brahmins' property is such a poison which kills sons and
grandsons of the confiscator. Confiscation of the Debutter
Property causes destruction of soul and clan. Who did not
inform the King about such usurpation of land, he invites
sin of killing of Brahmin and the King who did not prevent
usurpation of land in spite of being informed by the
Brahmin, he is known as assassinator of Brahmins. Relevant
slokes numbers 25, 26, 28, 29, 46, 52, 67 and 68 of the said
book read as follows:
66
4. The Holy scripture Sri Brihashpati Smriti (contained in
Vol.33 of the Sacred Books of the East titled as 'The Minor
Law Books' edited by F. Max Muller & translated by Julius
Jolly, 1st Edition, 1889 reprinted Edn. 1988 published by
Motilal Banarsidass, Delhi)) in its Chapter-IX says that the
wealth possessed by a son-in-law, a learned Brahmin, or by
the King or his Ministers does not become legitimate 67
property for them even after a lapse of a very long period.
Even slight measure of possession of a grant keeps title
alive. By way of possession no one acquires ownership
over the property of a King or learned Brahmin or an idiot
or infant. Translation of relevant slokes being nos.12, 13,
14, 18, 21, 22 and 30 read as follows:
"12. Such wealth as is possessed by a son-in-law, a learned Brahman, or by the king or his ministers, does not become legitimate property for them after the lapse of a very long period even.
13. Forcible means must not be resorted to by the present occupant or his son, in maintaining possession of the property of an infant, or of a learned Brahman, or of that which has been legitimately inherited from a father,
14. Nor (in maintaining possession) of cattle, a woman, a slave, or other (property). This is a legal rule.
18. When a village, field, or garden is referred to in one and the same grant, they are (considered to be) possessed of all of them though possession be held of part of them only. (On the other hand) that title has no force which is not accompanied by a slight measure of possession even.
21. Female slaves can never be acquired by possession, without a written title; nor (does possession create ownership) in the case of property belonging to a king, or to a learned Brahman, or to an idiot, or infant.
22. It is not by mere force of possession that land becomes a man's property; a legitimate title also having been proved, it is converted into property by both (possession and title), but not otherwise.
30. He whose possession has passed through three lives and has been inherited from his ancestors cannot be deprived of it, unless a previous grant should be in existence (in which the same property has been granted to a different person by the king)."
5. The Holy Scripture Sri Shukraniti (translated by Dr. Jagdish
Chandra Mishra and published by Chaukhamba Surbharati 68
Prakashan, Varanasi, Edn. 1998) in its fourth chapter says
that on the basis of adverse possession no one can acquire
ownership over the mortgaged land, frontier land of a
village, minor's property, pledge, women's property, King's
property or the property of the Brahmin who recites Vedas
(Shrotriya). Sloke 225 of the said chapter along with its
translation reads as follows:
6. The Holy Scripture Sri Naradasmriti (compiled in the book
'The Minor Law Books' edited by F. Max Muller &
translated by Richard W. Lariviere, 1st Edition, 1889
reprinted Edn. 1988 published by Motilal Banarsidass,
Delhi) lays down that a learned Brahmin's property, the
King's property etc. are not lost through possession. The
King should punish that sinner who has possession even for
hundreds of years without title, as if he was a thief. The
translation of the relevant sloke nos.73 and 76 read as
follows:
"73. A pledge, a boundary, the property of children, unsealed and sealed deposits, women, the king's property, and a learned brahmana's property are not 69
lost through possession.
76. If there is possession but no title, in that case the absence of a title, not the possession, is conclusive."
7. The Holy Scripture Sri Manusmriti (with the Commentary
of Medhatithi, translated by Ganganath Jha & published by
Motilal Banarasi Dass Publishers Pvt. Ltd.) in its 8th chapter
inter alia says that the property of a Vedic Scholar is not lost
by adverse possession. Relevant sloke nos. 149 of the said
chapter along with commentary of Medhatithi and its
English translation read as follows:
"149. A pledge, a boundary, minor's property, a
deposit, a property enjoyed by favour, women, king's
property, and the property of a vedic scholar are not
lost by adverse possession."
8. The Holy Scripture Sri Yajnavalkya Smriti (with Mitakshara
commentary and Hindi translation published by
Chaukhambha Sanskrit Samsthan, Varanasi, Edn. 1994) in
its chapter II lays down that the title of the property of
Shrotriya i. e. the learned Brahmin versed in Veda as well as
minor's property etc. cannot be lost by way of adverse
possession, which is reproduced as follows: 70
9. The aforesaid rule of non applicability of rule of adverse
possession in respect of Debutter property was all along
being complied by Hindu Kings which is very much
apparent from various inscriptions of the Kings of ancient
and medieval periods. Bitragunta grant of Samgama II of
Saka-Samvat 1278 (4th plate, verse nos.36 - 39), Torkhede
copper plate grant of Govindraja of Saka-Samvat 735 (3rd
plate, line nos.43 to 48) and Chicacole Plates of
Gunarnava's son Devendravarman of the year 183 (2nd and
3rd Plates, line nos.19 - 23) with slight variation reproduce
the sloke nos.25, 26, 28 & 29 of the Holy scripture
Brihaspatismriti. Transliteration and translation of the 71
Original Sanskrit Text of the Line Nos. 43 to 48 of the
Torkhede copper plate grant of the time of Govindaraja of
Gujrat of Saka-Samvat 735 corresponding to 813 AD. reads
as follows:
"43. Chchhiddra-nyayen=adya vijaya-saptamyam- udak-atisarggena pratipade-tah [1*] yata-
44. s=tato=sya na kaischid=vyasedhe pravarttitavyam=agami-bhaddra-nripati-
bhir=apy=anitya
45. ny(ny)=aisvaryyany=asthirain manushyam samanyan=cha bhumi-dana-phalam tad-apaharana- papam
46. ch=avagachchhadbhir=ayam=asmad- dayo=numamtavyah paripalayitavyas=cha [1*] 47 Bahubhir=vvasudha bhukta rajabhih Sagar- adibhih yasya yasya jada
48 Shashtim varsha-sahasraji svargge tishthati bhumi-dah schschetta ch= annmanta cha tany=eva narake vased=iti [II*]"
English translation whereof reads as follows: "(L.43.) "Wherefore, no one should behave so as to restrain this grant. And this, Our gift, should be assented to, and preserved by, future benevolent kings; understanding that riches are not everlasting, (and) that man's estate is uncertain, and that the reward of a grant of land belongs in common (both to him who makes it, and to him who continues it), and understanding also the sin of confiscation it. (L.46.) "And it has been said by the great sages- The earth has been enjoyed by many kings, commencing with Sagara; whosoever at any time possesses the earth, to him belongs, at that time, the reward (of the grant that is now made, if he continues it)! The giver of land abides in heaves for sixty thousand years; (but) the confiscator (of a grant), or he who assents (to an act of confiscation), shall dwell for the same number of years in hell!" (Epigraphia Indica vol-III p.56,
57, & 58)
10. In Vishwajit Yajna King was to donate/gift everything of
which he was owner, but he had no right to donate/gift
lands of his subjects as well as common land such as 72
Roads, Streets, water reservoirs, forest, mountains , temples
etc. as he is not owner of the those lands and, in lieu of
giving protection to his subjects king was entitled to collect
only certain part of produce of his subject's lands; it is
considered dictum of Jaminiya-Mimamsa-Bhashyam
(6.7.1-3) of Sabarswami with Hindi explanation of
Yudhisthir Mimamsak published by Ramlal Kapoor Trust,
Haryana 1986 Edn. read with Adhwar Mimamsa-
Kutuhalvritti Dwitiya Bhag on (6.7.1-3) published by
Lalbahadur Shastri Rashtriya Sanskrit Vidyapeetham, Delhi
1969-77 Edn. and Marxvad aur ramrajya of Sri Swami
Karpatriji Maharaj 1st published in 1957 and 7th Edn. V.S.
2046 equivalent to 1989 A.D. Relevant extracts from the
aforesaid books are given hereunder.
Jaminiya-Mimamsa Sutra 6.7.1 and Bhashyam
(Commentary) of Sabarswami reads as follows:
Yudhisthir Mimamsak's Hindi explanation of the aforesaid
commentary reads as follows:
Jaminiya-Mimamsa Sutra 6.7.3 and Bhashyam
(Commentary) of Sabarswami reads as follows: 73
Yudhisthir Mimamsak's Hindi explanation of the aforesaid
commentary reads as follows:
Yudhisthir Mimamsak's Hindi explanation of Kutuhal Vritti
on Jaminiya-Mimamsa Sutra 6.7.3 reads as follows:
Original Text of the Kutuhal Vritti on Jaminiya-Mimamsa
Sutra 6.7.3 reads as follows:
Explaination of Sri Swami Karpatriji Maharaj on Jaminiya-
Mimamsa Sutra 6.7.3 in his book 'Marxvad Aur Ramrajya"
reads as follows:
74
11.The Satpath Brahman commands that King cannot gift or
donate the land of the Brahmins as to the sacrificial fee,
from which it is crystal clear that the Debutter property
which was all along being held by the Brahmin sebait for
service worship of Deities for and on behalf of the Deities
was not within the proprietorship of the King. The relevant
extract from the Satpath Brahman XIII.6.2.18 translated by
Julius Eggeling, Edited by F. Maxmuller and published by
Motilal Banarsidass Publishers Pvt. Ltd., Delhi, reprinted
Edn. 2002 of 1st Edn. 1900 being volume 44 of the series
Sacred Books from the East reads as follows:
"18. Now as to the sacrificial fees. What there is towards the middle of the kingdom other than the land and the property of the Brahmana, but including the men, of that the eastern quarter belongs to the Hotri, the southern to the Brahman, the western to the Adhvaryu, and the northern to the Udgatri; and the Hotrikas share this along with them." Satpath Brahman XIII.6.2.18 Ibid p. 412
It means land and property of Brahmins which includes 75
debutter property can not be gifted by the King as it is alwas
under the ownership of almighty or revenue free but
revenue of the land and tax on the properties of other three
Varnas was within the purview of the King's gift.
12. The Holy Scripture Sri Bandhayana Dharmasutra
(1.18.1,14,15,16) Says that King is entitled for 1/6th taxes
for protecting His subjects. Tax should not be oppressive.
The King can not appropriate property of Brahmin even he
has disappeared. Here according to interpretation of Manu
by Medhatithi, the property of Brahmin means property
given to the Brahmin for performing service and worship of
deities. From this provision it is crystal clear that in respect
of Debutter Property according to Hindu Law provision of
Adverse Possession or Doctrine of Escheat were not
applicable. Sutra nos. 1,14,15 & 16 of 18th Khanda's
Pratham Prashna of Sri Baudhayan Dharm Sutra from page
233 of the book "DHARMSUTRAS The Law Codes of
Apastamba, Gautama, Baudhayana, and Vasistha" annotated
and translated by Patrick Olivelle reprinted edn.2003
published by Motilal Banarasidass Publishers Pvt. Ltd. read
as follows:
"Receiving one sixth as taxes, a king should protect his subjects."
(BAUDHAYANA DHARMASUTRA 1.18.1)
"The duty on goods imported by sea is 10 per cent plus a choice piece of merchandise." 76
(BAUDHAYANA DHARMASUTRA 1.18.14)
"He should assess an equitable tax also on other types of merchandise corresponding to their value, a tax that would not be oppressive." (BAUDHAYANA DHARMASUTRA 1.18.15)
"When the owner has disappeared, the king should look after his estate for one year, after which he may appropriate it, so long as it does not belong to a Brahmin."
(BAUDHAYANA DHARMASUTRA 1.18.16)
13. The Holy Sacred Scripture Sri Mahabharata lays down that
it is duty of the King to protect the people. King should
realize 6th part as tax and act in such a way that his subjects
may not feel the pressure of want. The King who does not
act in accordance with the scripture fails to earn wealth and
religious merit. The King who thoughtfully oppresses his
subject by levying taxes not sanctioned by the scriptures, is
said to wrong his own-self. By protecting a kingdom
properly and ruling it by the aid of judicious men a King
may succeed in always obtaining much wealth. The King
adopting virtuous behaviour should protect his subjects.
Protection of the subject is the highest duty of the King,
since compassion to all creatures and protecting them from
injury is said to be the highest merit. The merit of the King
earned by protecting his subjects rightly for a single day is
such that he enjoys this reward for 10,000 years. After
subjugating dominions of other King the King should say to 77
all the people that "I am your King and shall always protect
you." If the people accept him as their King, there need not
be any fighting. Relevant extracts from page nos. 119-
20,157-59 & 206 of Volume III of "The Mahabharata" of Sri
Krishna-Dwaipayana Vyasa Translated into English prose
from the Original Sanskrit Text by Kisari Mohan Ganguli 3rd
Edn. 2004 Published by Munshiram Manoharlal Publishers
Pvt. Ltd.
"Bhishma said, 'Protection of the subject, O Yudhishthira, is the very cheese of kingly duties. The divine Vrihaspati does not applaud any other duty (so much as this one). The divine Kavi (Usanas) of large eyes and austere penances, the thousand-eyed Indra, and Manu the son of Prachetas, the divine Bhadrawaja, and the sage Gaurasiras, all devoted to Brahma and utterers of Brahma, have composed
treatises on the duties of Kings. All of them praise the duty of protection, O foremost of virtuous persons in respect of kings. O thou of eyes like lotus leaves and of the hue of copper listen to the means by which protection may be secured."
Mahabharata: Shantiparv VIII.LVIII Ibid p.119- 20
"With a sixth part upon fair calculation, of the yield of the soil as his tribute, with fines and forfeitures levied upon offenders, with the imposts, according to the scriptures, upon merchants and traders in return for the
protection granted to them, a king should fill his treasury. Realising this just tribute and governing the kingdom properly the king
should, with heedfulness, act in such a way that his subjects may not feel the pressure of want. Men become deeply devoted to that king who discharges the duty of protection properly, who is endued with liberality, who is steady in the observance of righteousness, who is vigilant, and who is free from lust and hate. Never 78
desire to fill thy treasury by acting
unrighteously or from covetousness. That king who does not act in accordance with the
scriptures fails to earn wealth and religious merit.
Mahabharata: Shantiparv VIII.LXXI Ibid p.157- 58
Persons conversant with duties regard that to be the highest merit of the king, when, engaged in protecting all creatures, the king displays compassion towards them. The in a king incurs by neglecting for a single day to protect hi subjects from fear a thousand year. The merit a king earns by protecting his subjects
righteously for a single day is such that he enjoys its reward in heaven for ten thousand years. All those regions that are acquired by persons leading duly the Garhasthya, the Brahmacharya, and the Vanaprastha modes of life, are soon acquired by only protecting his subjects righteously. Do thou, O sor of Kunti, observe with great care this duty (of
protection). Thou shalt then obtain the reward of righteousness and no grief and pain will be thine. Thou shalt, O son of pandu obtain great prosperity in heaven. Merit like this is impossible to be acquired by persons that are not kings."
Mahabharata: Shantiparv VIII.LXXI Ibid p.158- 59
"Yudhishthira said, 'If a Kshatriya desires to subjugate another Kshatriya in battle, how should the former act in the matter of that victory? Questioned by me, do thou answer it.' "Bhishma said, 'the king or without an army at his back, entering the dominions of the king he would subjugate, should say unto all the people. 'I am your king. I shall always protect you. Give me the just tribute or encounter me in battel.' If the people accept him for their king, there need not be any fighting. If without being Kshatriyas by birth, they show signs of hostility, they should then, observant as they are of practices not laid down for them. be sought to be restrained by every means. People of the other orders do take up arms (for resisting the invader) if they behold the Kshatriya unarmed for fight, incapable of protecting himself, and making too much of the 79
enemy."(ibid p.-63)
Mahabharata: Shantiparv VIII.XCV Ibid p.206
14.In the book 'Travels of Fah-Hian and Sung-Yun from China
to India (400 AD and 518 AD) translated by Samuel Beal,
and published by Low Price Publication, Delhi, reprinted
Edn. 2005 of the 1st Edn. 1869 Fah-Hian writes that the
King were giving grants to Idol Temples with instruction to
future Kings to maintain said endowment. Relevant extract
from page 55 of the said book reads as follows:
"From the time of Buddha's Nirvana,
the kings and nobles of all these countries began to erect Viharas for the priesthood, and to endow them with lands, gardens, houses, and also men and oxen to cultivate them. The Records of these endowments, being engraved on sheets of copper have been handed down from one king to another, so that no one has dared to deprive them of possession, and they continue to this day to enjoy their proper Revenue."
(Ibid. p.55)
15. Ibn Battuta writes that in the city of Dinawar, there was a
vast temple in which a thousand Brahmins and Yogis and
others were engaged in service of the idol and revenue of
the city was endowed to the idol. Relevant extract from
page 260 of the book 'Ibn Battuta's travels in Asia and
Africa 1325-1354, translated by H.A.R. Gibb, reprint Edn.
2007, published by Low Price Publications, Delhi 1st
Edn.1929 from reads as follows:
"We travelled thence to
Dinawar, a large town on the coast, inhabited by merchants. In this town there is an idol, known as Dinawar, in a vast temple, in which there are about 80
a thousand Brahmans and Yogis, and about five hundred women, daughters of the infidels, who sing and dance every night in front of the idol. The city and all its revenues form an endowment belonging to the idol, from which all who live in the temple and who visit it are supplied with food. The idol itself is of gold, about a man's height, and in the place of its eyes it has two great rubies, which, as I was told, shine at night like lamps." 'Ibn Battuta's travels in Asia and Africa p.260
16. History of Kings of Kashmir Rajtarigini of Kalhana
written in 1148 A.D. records that King Chandrapid did not
forcefully acquire land of a leather worker for completion of
Tribhuvanasvamin's temple and when the said leather
worker put condition that if the King would go to his house
and ask for handing over said land, only then he would give
land to the King; the judicious King complied with said
condition and after purchasing said land the King
consecrated the image of Kesava as Tribhuvanasvamin.
From which instance it is clear that neither Hindu Kings
were owners of the land of the subject people nor there was
scriptural sanction to erect Temple on forcefully acquired
others' land. Relevant extracts from page 123 of the
Rajtarigini, written by Kalhana in the year 1148 translated
into English by Ranjit Sitaram Pandit, and published by
Sahitya Akademi reprint 1990, 1st published in 1935) read as
follows:
"By that king, who showed the way of justice, was established legal procedure, free from laxity as the sun wards off the Mandehas from his diurnal course. If the brake is applied to this narrative in the recital of 81
his virtues, it is in order to check prolixity but not because so much only was available.
When he began the construction of the temple of Tribhuvanasvamin, a certain leather worker would not give up his hut which was on the suitable site. Though he had been constantly promised money by the officials in charge of the new construction he, who was in the grip of his native obstinacy, did not brook the laying down of the measuring line. Thereupon they approached the lord of the earth and reported this matter, he, however, held them to be at fault but not that tanner.
He exclaimed, "Fie on their lack of foresight that they should, without first having asked him, have entered upon the new construction."
Stop the construction or build somewhere else; by seizing the land of another who would tarnish an act of piety!
If we ourselves, who are the judges of what is right and unright, enforce procedure which is unlawful who should tread the path which is according to law. While the king was speaking in this wise, a messenger sent by the cabinet of ministers on behalf of that shoemaker arrived and prayed.
He wishes to see the liege-lord but he says, "If it is not the correct thing for me to enter the hall of audience then let this be during the hour of the vestibule session.
The next day he was given an audience by the king outside and was asked, " why art thou the sole hindrance in our work of piety.
If that house appeals to thee as charming them thou mayst apply for one better than that or in the alternative for a large sum of money" thus it was put to him.
Thereupon to the king who remained silent the tanner, who was as it were endeavouring to gauge the measure of his probity the lines of rays from his gleaming teeth, prayed.
'O King! For what I am about to submit which is straight from the heart, you should not be prejudiced since you are the judge in this matter.
I am not less than a dog nor is the king greater than Ramchandra; why then do the councilors to-day get agitated, as it were, at this private talk between the two of us?"
In the mundane existence the body of the being, which has had its birth, is a fragile armour and is fastened with only to claps called the instinct of self 82
and the possessory instinct.
As in the case of Your Highness who is resplendent with bracelets, armlets, necklaces and the like we, too, who own nothing are proud of our own body. Just as much as this palace, joyous with the gleaming stucco, is to your Majesty, the cottage, where the window is made of the mouth of an earthen pot is to me.
Since my birth this little cottage has been the witness, like a mother, of both happiness and unhappiness; I could not bear to see it today leveled to the ground. The distress of mankind at the seizure of their dwelling-house, either an immortal fallen from the Vimana or a king deposed from sovereignty is capable of describing it.
Notwithstanding this, if after coming to my dwelling Your Majesty were to ask for it, yielding to the rule of good manners it would be the proper thing for me to give it.'
When he had given the reply in this way, the king after going to his place purchased the cottage with money; there is no pride for those who are seekers after bliss.
And the leather worker spoke to him at that place with hands folded hollow, "O King! Yielding to another under the compelling influence of the Law is proper on your part.
As in the past that of Pandu's son by Dharma in the form of a dog, so by me who am an Untouchable has been tested today the righteousness in your case. Hail to you! Long may you live to exhibit such a series of upright acts according to law ift to be relied upon by the law-officers."
In this manner the King, whose conduct was stainless, sanctified the land by the consecration of the image of Kesava as Tribhuvanasvamin."
(Rajtarangini.4.53-78 Ibid. p.121-123)
He has further invited the attention of this Court that since
the birth place of the deity if there is destruction of image it makes
no difference because Janam Asthan shall be treated to be an idol
and it is the juristic entity. He has further submitted that idol will
be supposed to be the minor accordingly there cannot be any 83
adverse possession against a minor i.e a deity. He has further
argued that Janam Asthan absolutely is a religious place and the
dedication is complete and in case of a Dev Asthan temple
properties dedicated for religious uses are called a debutters
property which means belonging to the deity. Deity is a perpetual
minor and accordingly no adverse possession can be claimed
against deity i.e. against Ram Janam Sthan in accordance with the
Hindu jurisprudence and present legal jurisprudence. He has
further submitted that an idol i.e. the birth place is a juridical
person. Worshipers of an idol are its beneficiary. He has further
submitted that persons who go for the purpose of devotion and
prayers to Janam Sthan according to Hindu law and religion have
a greater and deeper interest in Janam Sthan i.e. a deity and more
than servant who serves there for pecuniary purposes like Shebait.
Accordingly there cannot be any adverse possession against the
deity as claimed by the plaintiff. On the contrary, the worshipers of
idol who are provided with opportunity for acquiring spiritual
benefits by worshiping at the Janam Sthan are real beneficiary and
they have every right to protect the property of the deity. Idol is
regarded as the owner of the endowed property and the real
beneficiary the worshipers of the idol who have acquired spiritual
benefits can pray that even after removal or replacement of idol or
even after the damage of the property belonging to idol no adverse
possession can be claimed against it.
84
Sri Ravi Shankar Prasad has further argued that the
plaintiffs at para 11 of the plaint have claimed their title by adverse
possession which is not permissible in law for two reasons;
(i) Birth place i.e. Sthan Ram Janam Bhoomi is itself a
deity. There cannot be any adverse possession against
a juridical person as it is not a property.
(ii)For claiming adverse possession it is necessary for
the person to name the original owner of the property
in this case.
Sri Ravi Shanker Prasad has further submitted that since
Ram Janam Bhoomi, is a deity and has not been arrayed as party,
the suit is bad for non-joinder of the necessary party. Secondly the
plaintiffs have not referred in the plaint as to who is the original
owner of the property. Thus the suit is liable to be dismissed on
this ground alone.
The concept of adverse possession is based on the facts of
dispossession of owner and gaining of legal possession by the
dispossessor and negligence on the part of the owner to seek
remedial action within a prescribed time. The elements of adverse
possession are that the possession is actual, open, notorious,
exclusive, hostile, under cover of claim or right and continuous
and uninterrupted for the statutory period. In this case the plaintiffs
have not furnished any detail as to how their adverse possession
based on the fact of dispossession of the owner. Plaintiffs' have not
mentioned as to who is the real owner of the property. It has also 85
not been pleaded that the possession of the plaintiff is open,
notorious, exclusive and hostile to the true owner. Plaintiffs have
not claimed the property under the colour of the title and at present
the property is not in the actual use and possession of the
plaintiffs. On the contrary, it has been urged from the side of the
defendants that the property in suit was never in exclusive use of
the plaintiffs. Plaintiffs have not furnished the details as to who is
the real owner. It has nowhere been mentioned in the plaint as and
when the true owner was dispossessed and plaintiff occupied the
property exclusively keeping out others and used it as if it was his
own. There is no evidence worth the name that the plaintiff
remained in possession without challenge or permission from the
lawful owner. Here the defendants claimed that charitable
religious institutions which is a deity cannot remain under the
possession of the plaintiffs and cannot be termed as adverse
possession. It is not the case of the plaintiffs that they entered and
used the land without the permission of the true owner. Thus,
according to the plaintiffs, they are not civil trespassers on the
property and have taken the property by evicting the true owner. In
this context, it transpires that the property in suit is said to be a
Nazul property which belongs to the State and now the plaintiffs
claimed their dispossession from the property from 1949. Adverse
possession is sometimes called squatter's rights. If the squatter
abandons the property or is removed from the property even after
a long possession, he loses the benefit of that possession. If he 86
retakes the possession then he has to remain in the property for a
full period through which he can acquire any right over the same.
In this case it is admitted to the plaintiffs that they have been
ousted from the property in suit in the year 1949 and thereafter the
property in suit was demolished in 1992 and they had no control
over the property. Consequently, plaintiffs have failed to
substantiate the right of adverse possession over the land which is
entered in Revenue record as Government land. The plaint
averment implies that someone else is the owner of the property.
Revenue record reveals that the Government is the owner of the
property. Plaintiffs claim adverse possession against the
Government even without remaining in possession over the
property in suit. Thus through the provisions of limitation Act also
dispossession cannot be cured and they cannot be to have
perfected adverse possession against the Government. Mere
possession for a long time does not mature into adverse
possession. Defendants too claimed that they have perfected their
rights by adverse possession. They have also not denied that the
title belongs to the Government and the Central Government has
acquired the property. Hindus claim that since the possession for
religious purposes shall be deemed to be the possession of a deity
and right from the very beginning the deity was holding the
property, accordingly they have the right to retain the property.
Thus they have come with two pleas;
(i) The deity is the owner of the property which is minor and 87
it cannot be ousted from the sacred place by the defendants.
(ii) The defendants cannot be the real owner of the property
and claimed adverse possession against the land which was
basically sovereign land.
Needless to say that Ayodhya and Ramkot belong to
emperor Dashrath who was a sovereign King. Thereafter the
property passed in the hands of charitable trust and
remained under the control of the temple, the same was
destroyed and without any formal sanction under the law by
way of possession by dispossessing Hindu the plaintiff
claim adverse possession. Thus, to my mind the plaintiffs
have failed to prove adverse possession.
Sri P.N. Mishra, Adv. has vehemently argued that as
the disputed land is Nazul Land and the plaintiffs have
failed to produce any registered lease deed, they cannot
claim any relief based on title for following reasons:-
1. Oudh was annexed on 13th February, 1856 before the
summary settlement could be completed, mutiny broke out
in Lucknow on 30th May, 1857, and the authority of the
British Government come to a standstill, the entire records
so far prepared were destroyed. After the furies of the
mutiny were over and the British Government was able
to re-control the Province, Lord Canning, issued a
proclamation on 15th March, 1859, confiscating all
proprietary rights in the soil of the Province. 88
2. The disputed land has been recorded as Nazul land which
term has been elaborately dealt with in (1998) 1 UPLBEC
114 (Satya Narain Kapoor v. State of U.p. & Ors.) by the
Hon'ble High Court Allahabad and which has been
appreciated by the Hon'ble Supreme Court of India in
(2004) 8 SCC 630 (State of U.P. v. Satya Narain Kapoor). In
the above mentioned judgment the Hon'ble Allahabad High
Court has held that the making of grants on lands which are
possessed by the State is guided by the Government Grants
Act, 1895. Relevant paragraph 36 of the said judgment
reads as follows:
"36. For this purpose the meaning of nazul needs to be understood. What does nazul means as a concept? The making of grants on lands which are possessed by the State, whether the Union or the Provincial Government or even the Railway administration is guided by a legislation originally known as the Crown Grants Act, 1895, subsequently, the nomenclature was changed to be known as
Government Grants Act, 1895. This is originally a central legislation. It has been applicable to this State when it was known as North Western provinces, Late United Provinces and today as Uttar Pradesh. It is also applicable with the amendment so made by the State legislature from time to time."
3. Section 2 of the Government Grants Act, 1895 says that
Transfer of Property Act, 1882 will not apply to the
government grants. The said Section 2 as reproduced in
paragraph 37 of Satya Narain Kapoor v. State of U.P. & Ors.
(supra) reads as follows:
2."Transfer of Property Act, 1882 not to apply to Government Grants.--Nothing in the Transfer of 89
Property Act, 1882, contained shall apply or be deemed ever to have applied to any grant or other transfer of land or of any interest therein heretofore made or hereafter to be made (by or on behalf of the Government) to, or in favour of, any person whomsoever, but every such grant and transfer shall be constructed and take effect as if the said Act had not been passed."
4. In AIR 1973 SUPREME COURT 2520 "State of U.P. v.
Zahoor Ahmad" the Hon'ble Supreme Court held that the
effect of Section 2 of the Government Grants Act, 1895 is
that in the construction of an instrument governed by the
Government Grants Act, the Court shall construe such grant
irrespective of the provisions of the Transfer of Property
Act. It does not mean that all the provisions of the Transfer
of Property Act, are inapplicable. Relying on said judgment
it is submitted that in respect of lease provisions contained
in Ch.V of the Transfer of Property Act are applicable.
Relevant paragraph 15 of the said judgment reads as
follows:
"15. In the present case the High Court correctly found on the facts that the respondent after the determination of the leave held over. Even if the Government Grants Act applied Section 116 of the Transfer of Property Act was not rendered inapplicable. The effect of Section 2 of the Government Grants Act is that in the construction of an instrument governed by the Government Grants Act the court shall construe such grant irrespective of the provisions of the Transfer of Property Act. It does not mean that all the provisions of the Transfer of Property Act are inapplicable. To illustrate, in the case of a grant under the Government Grants Act Section 14 of the Transfer of Property Act will not apply because Sec-tion 14 which provides what is known as the 90
rule against perpetuity will not apply by reason of the provisions in the Government Grants Act The grant shall be construed to take effect as if the Transfer of Property Act does not apply."
5. Section 107 of the Transfer of Property Act, 1882 says that a
lease of immovable property from year to year or for any
term exceeding one year, or reserving a yearly rent, can be
made only by a registered instrument. Relying on said
provision of law, it is submitted that as no registered lease
deed has been produced by the plaintiffs and in the
government record the disputed land is recorded as nazul
land inference can be drawn that after confiscation of the
proprietary right of the holders in 1859 the government
became superior proprietor of the disputed land and Sri
Ramlala became tenant on hold. As the state government
vide paragraph 1 of its written statement filed in the instant
suit has given up its right by opting not to contest the suit,
the status quo ante came into existence and the Lord of
Universe Sri Ramlala became proprietor of the disputed
land. Relevant paragraph 1 of the written statement of the
state government are reproduced as follows:
"1/ That the Govt. is not interested in the properties in dispute and as such the petitioners don't propose to contest the suit."
(Extract from the written Statement of the State)
6. The Sri Ramjanamsthan sthandil i.e. vedi does not come
within the definition of the property or land but is a juridical 91
entity question of its confiscation by virtue of proclamation
on 15th March, 1859 by Lord Canning whereby all
proprietary rights in the soil of the Oudh province were
confiscated, or its vesting into State by virtue of any Act of
acquisition does not arise at all. Definition of the property
as given in Section 3(26) of General Clauses Act, 1897,
Section 3 of the Transfer of Property Act, 1882 and Section
2(6)(9) of the Registration Act, 1908 read as follows:
3.Definitions.--In this Act, and in all General Acts and Regulations made after the commencement of this Act, unless there is anything repugnant in the subject or context,--
......................
(26) "immovable property" shall include land, benefits to arise out of land, and things attached to the earth, or permanently fastened to anything attached to the earth;"
(General Clauses Act, 1897)
3.Interpretation clause.--In this Act, unless there is something repugnant in the subject or context,-- "immovable property" does not include standing timber, growing crops or grass;
"instrument" means a non-testamentary instrument; "attested", in relation to an instrument, means and shall be deemed always to have meant attested by two or more witnesses each of whom has seen the executant sign or affix his mark to the instrument, or has seen some other person sign the instrument in the presence and by the direction of the executant, or has received from the executant a personal acknowledgment of his signature or mark, or of the signature of such other person, and each of whom has signed the instrument in the presence of the executant; but it shall not be necessary that more than one of such witnesses shall have been present at the same time, and no particular form of attestation shall be necessary;
"registered" means registered in any part of the territories to which this Act extends under the law for the time being in force regulating the registration of documents;
92
"attached to the earth" means--
(a) rooted in the earth, as in the case of trees and shrubs;
(b) imbedded in the earth, as in the case of walls or buildings; or
(c) attached to what is so imbedded for the permanent beneficial enjoyment of that to which it is attached;
"actionable claim" means a claim to any debt, other than a debt secured by mortgage of immovable property or by hypothecation or pledge of movable property, or to any beneficial interest in movable property not in the possession, either actual or constructive, of the claimant, which the Civil Courts recognise as affording grounds for relief, whether such debt or beneficial interest be existent, accruing, conditional or contingent;
"a person is said to have notice" of a fact when he actually knows that fact, or when but for wilful abstention from an enquiry or search which he ought to have made, or gross negligence, he would have known it.
Explanation I.--Where any transaction relating to immovable property is required by law to be and has been effected by a registered instrument, any person acquiring such property or any part of, or share or interest in, such property shall be deemed to have notice of such instrument as from the date of registration or, where the property is not all situated in one sub-district, or where the registered instrument has been registered under sub-section (2) of Section 30 of the Indian Registration Act, 1908 (XVI of 1908) from the earliest date on which any memorandum of such registered instrument has been filed by any Sub- Registrar within whose sub-district any part of the property which is being acquired, or of the property wherein a share or interest is being acquired, is situated:
Provided that--
(1) the instrument has been registered and its registration completed in the manner prescribed by the Indian Registration Act, 1908 (XVI of 1908) and the rules made thereunder,
(2) the instrument of memorandum has been duly entered or filed, as the case may be, in books kept under Section 51 of that Act, and
(3) the particulars regarding the transaction to 93
which the instrument relates have been correctly entered in the indexes kept under Section 55 of that Act.
Explanation II.--Any person acquiring any immovable property or any share or interest in any such property shall be deemed to have notice of the title, if any, of any person who is for the time being in actual possession thereof.
Explanation III.--A person shall be deemed to have had notice of any fact if his agent acquires notice thereof whilst acting on his behalf in the course of business to which that fact is material: Provided that, if the agent fraudulently conceals the fact, the principal shall not be charged with notice thereof as against any person who was a party to or otherwise cognizant of the fraud.
(Transfer of Property Act, 1882)
2. Definitions.--In this Act, unless there is anything repugnant in the subject of context,--
..............................
(6) "immovable property" includes land, buildings, hereditary allowances, rights to ways, lights, ferries, fisheries or any other benefit to arise out of land, and things attached to the earth, or permanently fastened to anything which is attached to the earth, but not standing timber, growing crops nor grass; ...........................
(9) "movable property" includes standing timber, growing crops and grass, fruit upon and juice in trees, and property of every other description, except immovable property; and
(Registration Act, 1908)
7. In AIR 1976 SC 1485 (Vishwa Vijay Bharat. V. Fakhrul
Hassan) the Hon'ble Apex Court has held that presumption
of correctness can apply only to genuine entries in the
revenue records not forged or fraudulent entries. Fraud and
forged rob a document of its legal effect. Relying on said
judgment it is submitted that as the entries in the revenue 94
records relied on by the plaintiffs have been found forged,
fabricated and interpolated in its scientific examination and
analysis by Forensic Science Laboratory, U.P., Lucknow as
such the revenue records in its present interpolated
condition cannot be relied on but can be considered a piece
of evidence in the light of the report of the Forensic Science
Laboratory, U.P., wherefrom it becomes crystal clear that
originally in revenue record also Sri Janamsthan was
recorded not Jama Masjid. It is noteworthy that even in
interpolated revenue record Babri Mosque did not find
place. Relevant paragraph no.14 & 15 of the said judgment
read as follows:
"14. It is true that the entries in the revenue record ought, generally, to be accepted at their face value and courts should not embark upon an appellate inquiry into their correctness. But the presumption of correctness can apply only to genuine, not forged or fraudulent, entries. The distinction may be fine but it is real. The distinction is that one cannot challenge the correctness of what the entry in the revenue record states but the entry is open to the attack that it was made fraudulently or surreptitiously. Fraud and forgery rob a document of all its legal effect and cannot found a claim to possessory title.
15. In Amba Prasad v. Mahboob Ali Shah, (1964) 7 SCR 800 = (AIR 1965 SC 54), it was held by this Court that Section 20 of the U. P. Act 1 of 1951 does not require proof of actual possession and that its purpose is to eliminate inquiries into disputed possession by acceptance of the entries in the Khasra or Khatauni of 1356 Fasli. While commenting on this decision, this Court observed in Sonawati v. Sri Ram, (1968) 1 SCR 617, 620 = (AIR 1968SC 466, 468) that "the Civil Court in adjudging a claim of a person to the rights of an adhivasi is not called upon to make an enquiry whether the claimant was actually in possession of the land or held the right as an 95
occupant: cases of fraud apart, the entry in the record alone is relevant." We have supplied the emphasis in order to show that the normal presumption of correctness attaching to entries in the revenue record, which by law constitute evidence of a legal title, is displaced by proof of fraud."
Sri P.N. Mishra, Adv. has submitted that ingredients of
adverse possession neither have been pleaded nor have been
proved, plaintiffs can not be allowed to claim relief based on title
under or through emperor Babur on one hand while on other hand
seeking claim denying the title of said emperor moreover being
inconsistent plea of adverse possession the instant suit is liable to
be dismissed on following grounds:-
1. In AIR 2009 SC 103 (Hemaji Waghaji Jat. v. Bhikhabhai
Khengarbhai Harijan & Ors.) the Hon'ble Supreme Court
has held that a plea of adverse possession is not a pure
question of law but a blended one of fact and law.
Therefore, a person who claims adverse possession should
show (a) on what date he came into possession, (b) what
was the nature of his possession, (c) whether the factum of
possession was known to the other party, (d) how long his
possession has continued and (e) his possession was open
and undisturbed. A person pleading adverse possession has
no equities in his favour since he is trying to defeat the
rights of the true owner. It is important to clearly plead and
establish all facts necessary to establish his adverse
possession. Relying on said judgment of the Hon'ble 96
Supreme Court it is submitted that in their plaints, the
plaintiffs have not stated that on what date they came into
possession, what was the nature of their possession, whether
the factum of possession was known to the other party and
how long their possession has continued and their
possession was upon and undisturbed. In the instant case the
plaintiffs having failed to plead the case of adverse
possession and having miserably failed to establish title to
the suit property, the suit for declaration and possession is
not fit for being decreed on the ground of adverse
possession. Relevant paragraph Nos.11, 15, 18, 32, 34 and
36 of the said judgment read as follows:
"11. We deem it appropriate to deal with some important cases decided by this court regarding the principle of adverse possession.
15. The facts of R. Chandevarappa and Others v. State of Karnataka and Others (1995) 6 SCC 309 are similar to the case at hand. In this case, this court observed as under :-
"The question then is whether the appellant has perfected his title by adverse possession. It is seen that a contention was raised before the Assistant Commissioner that the appellant having remained in possession from 1968, he perfected his title by adverse possession. But the crucial facts to constitute adverse possession have not been pleaded. Admittedly the appellant came into possession by a derivative title from the original grantee. It is seen that the original grantee has no right to alienate the land. Therefore, having come into possession under colour of title from original grantee, if the appellant intends to plead adverse possession as against the State, he must disclaim his title and plead his hostile claim to the knowledge of the State and that the State had not taken any action thereon within the prescribed period. Thereby, the appellant's possession 97
would become adverse. No such stand was taken nor evidence has been adduced in this behalf. The counsel in fairness, despite his research, is unable to bring to our notice any such plea having been taken by the appellant."
18. In Karnataka Board of Wakf v. Govt. of India (2004) 10 SCC 779 at para 11, this court observed as under :-
"In the eye of the law, an owner would be deemed to be in possession of a property so long as there is no intrusion. Non-use of the property by the owner even for a long time won't affect his title. But the position will be altered when another person takes possession of the property and asserts a right over it. Adverse possession is a hostile possession by clearly asserting hostile title in denial of the title of the true owner. It is a well-settled principle that a party claiming adverse possession must prove that his possession is "nec vi, nec clam, nec precario", that is, peaceful, open and continuous. The possession must be adequate in continuity, in publicity and in extent to show that their possession is adverse to the true owner. It must start with a wrongful disposition of the rightful owner and be actual, visible, exclusive, hostile and continued over the statutory period."
The court further observed that plea of adverse possession is not a pure question of law but a blended one of fact and law. Therefore, a person who claims adverse possession should show : (a) on what date he came into possession, (b) what was the nature of his possession, (c) whether the factum of possession was known to the other party, (d) how long his possession has continued, and (e) his possession was open and undisturbed. A person pleading adverse possession has no equities in his favour. Since he is trying to defeat the rights of the true owner, it is for him to clearly plead and establish all facts necessary to establish his adverse possession.
32. Reverting to the facts of this case, admittedly, the appellants at no stage had set up the case of adverse possession; there was no pleading to that effect, no issues were framed, but even then the trial court decreed the suit on the ground of adverse possession. The trial court judgment being erroneous and unsustainable was set aside by the first appellate court. Both the first appellate court and the High Court have categorically held that the appellant has 98
miserably failed to establish title to the suit land, therefore, he is not entitled to the ownership. We endorse the findings of the first appellate court upheld by the High Court.
34. Before parting with this case, we deem it appropriate to observe that the law of adverse possession which ousts an owner on the basis of inaction within limitation is irrational, illogical and wholly disproportionate. The law as it exists is extremely harsh for the true owner and a windfall for a dishonest person who had illegally, taken possession of the property of the true owner. The law ought not to benefit a person who in a clandestine manner takes possession of the property of the owner in contravention of law. This in substance would mean that the law gives seal of approval to the illegal action or activities of a rank trespasser or who had wrongfully taken possession of the property of the true owner.
36. In our considered view, there is an urgent need of fresh look regarding the law on adverse possession. We recommend the Union of India to seriously consider and make suitable changes in the law of adverse possession. A copy of this judgment be sent to the Secretary, Ministry of Law and Justice, Department of Legal Affairs, Government of India for taking appropriate steps in accordance with law.
2. In AIR 1935 PC 53 (Ejas Ali Qidwai & Ors. v. The Special
Manager, Court of Wards, Balarampur Estate & Ors.) the
Hon'ble Privy Council held that a person who bases his
title on adverse possession must show by clear and
unequivocal evidence that his possession was hostile to the
real owner and amounted to a denial of his title to the
property claimed. In the said judgment it has also been held
that the expression 'ordinary law' under Section 23 of the
Oudh Estates Act of 1869 includes such customs as may be 99
found to exist. In the instant case, the plaintiffs have failed
to take the plea and prove by unequivocal evidence that
their possession was hostile to the real owner which
amounted to a denial of real owner's title to the property
claimed. Be it mentioned herein that as the plaintiffs have
not disclosed in their plaint the name of the real owners,
they have failed to satisfy the first ingredients of adverse
possession. As such, the suit is liable to be dismissed on
this score alone. Relevant paragraph from page 56C1 of
the said judgment reads as follows:
"Wazir Ali died, his son Hashmat Ali was an infant of tender years, and was unable to manage the estate. There was therefore an additional reason why Nawazish Ali, who satisfied the requirements of the family usage, should be entrusted with the management of the taluka. There can be little doubt that he obtained possession with the consent of all the persons interested in the estate, and his possession was, at its inception, merely permissive. It is not suggested that there was any subsequent change which converted it into adverse possession. The principle of law is firmly established that a person, who bases his title on adverse possession, must show by clear and unequivocal evidence that his possession was hostile to the real owner and amounted to a denial of his title to the property claimed. This onus the appellants have failed to discharge. Neither the entry of Nawazish Ali's name in the revenue records as the owner of the taluka, nor his possession thereof, could, in the circumstances of the case, affect the title of the person or persons who had the right to inherit it. The acquisition of title by adverse possession was the only point urged in support of the appellants' claim to a share in the villages constituting the taluka, and in their Lordships' opinion that issue has been rightly decided against them.
Their Lordships have still to determine the question of succession to the villages which, though not forming part of the original taluka, were included in 100
the mortgage deeds. These villages were acquired by the holders of the taluka on various occasions, and it was argued that they, being non-talukdari property, descended on the death of Asghar Ali, not to Iqbal Ali alone, but to all the persons who were the heirs of the deceased according to the Mahomedan law. As laid down by the twenty-third section of the Oudh Estates Act, succession to such property is regulated by the ordinary law, but the expression "ordinary law" includes such custom as may be found to exist. Now, the Courts in India have concurred in holding that the custom of the devolution of non-talukdari property upon a single heir has been established, and their Lordships cap see no valid reason for dissenting from that conclusion. The second list framed under S. 8 of the Act contains a recital of the family custom by which the estate is inherited by a single heir, but this recital is conclusive evidence only as to the talukdari property. As regards the other property, it merely raises a presumption in favour of the existence of the custom, but the presumption can be rebutted. The appellants however did not offer any evidence to show that the descent of the property other than the taluka was regulated by a different rule. No distinction appears to have been made between the taluka and the other property in the matter of succession, and both of them were treated in the same manner."
3. In AIR 2008 SC 346 (Anna Kili. v. A. Vedanayagam &
Ors.) the Hon'ble Apex Court has held that in respect of
adverse possession not only animus possidendi must be
shown to exist but the same must be shown to exist at
commencement of possession. The claimant must continue
in said capacity for the period prescribed under Limitation
Act and mere long possession for a period of more than 12
years without anything more would not ripe into title. In the
instant suit, the plaintiffs have neither proved the existence
of animus possidendi at commencement of their possession 101
nor have they proved continuance of their possession in
such capacity. The suit on the ground of adverse possession
is liable to be dismissed. Be it mentioned herein that before
the annexation of Oudh to British India of East India
Company, the law of Shar was the law of the land and was
in force and as Shar did not recognize adverse possession
and limitation is alien to said law at least till 1856, they had
no right to claim ownership on the basis of adverse
possession. Be it mentioned herein that in paragraph 26 of
the said judgment, the Hon'ble Supreme Court has held that
the person who is claiming benefit of Article 142 or 144 of
the Limitation Act, 1908, he is bound to prove his title as
also possession within 12 years preceding the date of the
institution of the suit. Relevant paragraphs 22 and 26 of the
said judgment read as follows:
"22. Claim by adverse possession has two elements : (1) the possession of the defendant should become adverse to the plaintiff; and (2) the defendant must continue to remain in possession for a period of 12 years thereafter. Animus possidendi as is well known is a requisite ingredient of adverse possession. It is now a well settled principle of law that mere possession of the land would not ripen into possessory title for the said purpose. Possessor must have animus possidendi and hold the land adverse to the title of the true owner. For the said purpose, not only animus possidendi must be shown to exist, but the same must be shown to exist at the
commencement of the possession. He must continue in said capacity for the period prescribed under the Limitation Act. Mere long possession, it is trite, for a period of more than 12 years without anything more do not ripen into a title.
102
26. We may also notice that this Court in M. Durai v. Muthu and Ors. [(2007) 3 SCC 114], noticed the changes brought about by Limitation Act, 1963, vis-a- vis, old Limitation Act, holding : 2007 AIR SCW 6248
"The change in the position in law as regards the burden of proof as was obtaining in the Limitation Act, 1908 vis-a-vis the Limitation Act, 1963 is evident. Whereas in terms of Articles 142 and 144 of the old Limitation Act, the plaintiff was bound to prove his title as also possession within twelve years preceding the date of institution of the suit under the Limitation Act, 1963, once the plaintiff proves his title, the burden shifts to the defendant to establish that he has perfected his title by adverse possession."
4. In AIR 2007 SC 1753 (P.T. Munichikkanna Reddy & Ors.
v. Revamma & Ors.) the Hon'ble Apex Court has held that
adverse possession is a right which comes into play not just
because someone looses his right to reclaim his property out
of continuance and wilful negligence but also on the ground
of possessor's positive intent to dispossess. As the right of
property is not only a constitutional or statutory right but
also a human right. It has also been held that intention to
possession cannot be substituted for intention to
dispossession which is essential to prove adverse
possession. Thus, there must be intention to dispossess and
it needs to be open and hostile enough to bring the same to
the knowledge to give the owner an opportunity to object.
Applying the said principle pronounced by the Hon'ble
Supreme Court of India, in the instant case we find that the
plaintiffs have neither pleaded nor have proved by evidence 103
that they had intention to dispossess the real owner as name
of the real owner itself does not find place in the four corner
of the plaint. As such the said suit is liable to be dismissed.
Relevant paragraphs 12 and 32 of the said judgment reads as
follows:
"12. This brings us to the issue of mental element in adverse possession cases-intention.
1. Positive Intention
The aspect of positive intention is weakened in this case by the sale deeds dated 11.04.1934 and 5.07.1936. Intention is a mental element which is proved and disproved through positive acts. Existence of some events can go a long way to weaken the presumption of intention to dispossess which might have painstakingly grown out of long possession which otherwise would have sufficed in a standard adverse possession case. The fact of possession is important in more than one ways: firstly, due compliance on this count attracts limitation act and it also assists the court to unearth as the intention to dispossess.
At this juncture, it would be in the fitness of circumstances to discuss intention to dispossess vis-a- vis intention to possess. This distinction can be marked very distinctively in the present circumstances.
Importantly, intention to possess can not be substituted for intention to dispossess which is essential to prove adverse possession. The factum of possession in the instant case only goes on to objectively indicate intention to possess the land. As also has been noted by the High Court, if the appellant has purchased the land without the knowledge of earlier sale, then in that case the intention element is not of the variety and degree which is required for adverse possession to materialize.
The High Court observed:
"It is seen from the pleadings as well in evidence that the plaintiff came to know about the right of the defendants', only when disturbances were sought to be made to his possession."
In similar circumstances, in the case of Thakur 104
Kishan Singh (dead) v. Arvind Kumar [(1994) 6 SCC 591] this court held: 1994 AIR SCW 4082, Para 5
"As regards adverse possession, it was not disputed even by the trial court that the appellant entered into possession over the land in dispute under a licence from the respondent for purposes of brick-kiln. The possession thus initially being permissive, the burden was heavy on the appellant to establish that it became adverse. A possession of a co-owner or of a licencee or of an agent or a permissive possession to become adverse must be established by cogent and convincing evidence to show hostile animus and possession adverse to the knowledge of real owner. Mere possession for howsoever length of time does not result in converting the permissible possession into adverse possession. Apart from it, the Appellate Court has gone into detail and after considering the evidence on record found it as a fact that the possession of the appellant was not adverse." The present case is one of the few ones where even an unusually long undisturbed possession does not go on to prove the intention of the adverse possessor. This is a rare circumstance, which Clarke LJ in Lambeth London Borough Council v. Blackburn (2001) 82 P and CR 494, 504 refers to:
"I would not for my part think it appropriate to strain to hold that a trespasser who had established factual possession of the property for the necessary 12 years did not have the animus possidendi identified in the cases. I express that view for two reasons. The first is that the requirement that there be a sufficient manifestation of the intention provides protection for landowners and the second is that once it is held that the trespasser has factual possession it will very often be the case that he can establish the manifested intention. Indeed it is difficult to find a case in which there has been a clear finding of factual possession in which the claim to adverse possession has failed for lack of intention."
On intention, The Powell v. Macfarlane (1977) 38 P and CR (Property, Planning and Compensation Reports) 452-472 is quite illustrative and categorical, holding in the following terms:
"If the law is to attribute possession of land to a person who can establish no paper title to possession, he must be shown to have both factual possession and the requisite intention to possess ('animus 105
possidendi')."
.....
If his acts are open to more than one interpretation and he has not made it perfectly plain to the world at large by his actions or words that he has intended to exclude the owner as best he can, the courts will treat him as not having had the requisite animus possidendi and consequently as not having dispossessed the owner.
......
In my judgment it is consistent with principle as well as authority that a person who originally entered another's land as a trespasser, but later seeks to show that he has dispossessed the owner, should be required to adduce compelling evidence that he had the requisite animus possidendi in any case where his use of the land was equivocal, in the sense that it did not necessarily, by itself, betoken an intention on his part to claim the land as his own and exclude the true owner.
...
What is really meant, in my judgment, is that the animus possidendi involves the intention, in one's own name and on one's own behalf, to exclude the world at large, including the owner with the paper title if he be not himself the possessor, so far as is reasonably practicable and so far as the processes of the law will allow."
Thus, there must be intention to dispossess. And it needs to be open and hostile enough to bring the same to the knowledge and plaintiff has an opportunity to object. After all adverse possession right is not a substantive right but a result of the waiving (willful) or omission (negligent or otherwise) of right to defend or care for the integrity of property on the part of the paper owner of the land. Adverse possession statutes, like other statutes of limitation, rest on a public policy that do not promote litigation and aims at the repose of conditions that the parties have suffered to remain unquestioned long enough to indicate their acquiescence.
While dealing with the aspect of intention in the Adverse possession law, it is important to understand its nuances from varied angles.
Intention implies knowledge on the part of adverse possessor. The case of Saroop Singh v. Banto and Others [(2005) 8 SCC 330] in that context held: 2005 AIR SCW 5314, Paras 27, 28
106
"29. In terms of Article 65 the starting point of limitation does not commence from the date when the right of ownership arises to the plaintiff but commences from the date the defendants possession becomes adverse. (See Vasantiben Prahladji Nayak v. Somnath Muljibhai Nayak) 2004 AIR SCW 1704
30. Animus possidendi is one of the ingredients of adverse possession. Unless the person possessing the land has a requisite animus the period for prescription does not commence. As in the instant case, the appellant categorically states that his possession is not adverse as that of true owner, the logical corollary is that he did not have the requisite animus. (See Mohd. Mohd. Ali v. Jagadish Kalita, SCC para 21.)" A peaceful, open and continuous possession as engraved in the maxim nec vi, nec clam, nec precario has been noticed by this Court in Karnataka Board of Wakf v. Government of India and Others [(2004) 10 SCC 779] in the following terms:
".........Physical fact of exclusive possession and the animus possidendi to hold as owner in exclusion to the actual owner are the most important factors that are to be accounted in cases of this nature. Plea of adverse possession is not a pure question of law but a blended one of fact and law. Therefore, a person who claims adverse possession should show: (a) on what date he came into possession, (b) what was the nature of his possession, (c) whether the factum of possession was known to the other party, (d) how long his possession has continued, and (e) his possession was open and undisturbed. A person pleading adverse possession has no equities in his favour. Since he is trying to defeat the rights of the true owner, it is for him to clearly plead and establish all facts necessary to establish his adverse possession..........."
It is important to appreciate the question of intention as it would have appeared to the paper-owner. The issue is that intention of the adverse user gets communicated to the paper owner of the property. This is where the law gives importance to hostility and openness as pertinent qualities of manner of possession. It follows that the possession of the adverse possessor must be hostile enough to give rise to a reasonable notice and opportunity to the paper 107
owner.
In Narne Rama Murthy v. Ravula Somasundaram and Others [(2005) 6 SCC 614], this Court held: "However, in cases where the question of limitation is a mixed question of fact and law and the suit does not appear to be barred by limitation on the face of it, then the facts necessary to prove limitation must be pleaded, an issue raised and then proved. In this case the question of limitation is intricately linked with the question whether the agreement to sell was entered into on behalf of all and whether possession was on behalf of all. It is also linked with the plea of adverse possession. Once on facts it has been found that the purchase was on behalf of all and that the possession was on behalf of all, then, in the absence of any open, hostile and overt act, there can be no adverse possession and the suit would also not be barred by limitation. The only hostile act which could be shown was the advertisement issued in 1989. The suit filed almost immediately thereafter."
The test is, as has been held in the case of R. v. Oxfordshire County Council and Others, Ex Parte Sunningwell Parish Council [1999] 3 ALL ER 385; [1999] 3 WLR 160:
Bright v. Walker (1834) 1 Cr. M. and R. 211, 219, "openly and in the manner that a person rightfully entitled would have used it. . ." The presumption arises, as Fry J. said of prescription generally in Dalton v. Angus (1881) 6 App.Cas. 740, 773, from acquiescence.
The case concerned interpretation of section 22(1) of the Commons Registration Act 1965. Section 22(1) defined "town or village green" as including "........land......... on which the inhabitants of any locality have indulged in [lawful] sports and pastimes as of right for not less than 20 years." It was observed that the inhabitants' use of the land for sports and pastimes did not constitute the use "as of right". The belief that they had the right to do so was found to be lacking. The House held that they did not have to have a personal belief in their right to use the land. The court observed:
"the words 'as of right' import the absence of any of the three characteristics of compulsion, secrecy or licence 'nec vi, nec clam, nec precario', phraseology borrowed from the law of easements."
Later in the case of Beresford, R (on the application of) v. City of Sunderland [2003] 3 WLR 1306, [2004] 1 All ER 160 same test was referred to.
108
Thus the test of nec vi, nec clam, nec precario i.e., "not by force, nor stealth, nor the license of the owner" has been an established notion in law relating to the whole range of similarly situated concepts such as easement, prescription, public dedication, limitation and adverse possession.
In Karnataka Wakf Board (Supra), the law was stated, thus:
"In the eye of law, an owner would be deemed to be in possession of a property so long as there is no intrusion. Non-use of the property by the owner even for a long time won't affect his title. But the position will be altered when another person takes possession of the property and asserts a right over it. Adverse possession is a hostile possession by clearly asserting hostile title in denial of the title of true owner. It is a well- settled principle that a party claiming adverse possession must prove that his possession is 'nec vi, nec clam, nec precario', that is, peaceful, open and continuous. The possession must be adequate in continuity, in publicity and in extent to show that their possession is adverse to the true owner. It must start with a wrongful disposition of the rightful owner and be actual, visible, exclusive, hostile and continued over the statutory period. (See : S M Karim v. Bibi Sakinal AIR 1964 SC 1254, Parsinni v. Sukhi (1993) 4 SCC 375 and D N Venkatarayappa v. State of Karnataka (1997) 7 SCC 567). Physical fact of exclusive possession and the animus possidendi to hold as owner in exclusion to the actual owner are the most important factors that are to be accounted in cases of this nature. Plea of adverse possession is not a pure question of law but a blended one of fact and law. Therefore, a person who claims adverse possession should show (a) on what date he came into possession, (b) what was the nature 1993 AIR SCW 3606
1997 AIR SCW 2947 of his possession, (c) whether the factum of possession was known to the other party, (d) how long his possession has continued, and (e) his possession was open and undisturbed. A person pleading adverse possession has no equities in his favour. Since he is trying to defeat the rights of true owner, it is for him to clearly plead and establish all facts necessary to establish his adverse possession."
2. Inquiry into the particulars of Adverse Possession 109
Inquiry into the starting point of adverse possession i.e. dates as to when the paper owner got dispossessed is an important aspect to be considered. In the instant case the starting point of adverse possession and other facts such as the manner in which the possession operationalized, nature of possession: whether open, continuous, uninterrupted or hostile possession - have not been disclosed. An observation has been made in this regard in S.M. Karim v. Mst. Bibi Sakina [AIR 1964 SC 1254]: Para 5
"Adverse possession must be adequate in continuity, in publicity and extent and a plea is required at the least to show when possession becomes adverse so that the starting point of limitation against the party affected can be found. There is no evidence here when possession became adverse, if it at all did, and a mere suggestion in the relief clause that there was an uninterrupted possession for "several 12 years" or that the plaintiff had acquired "an absolute title" was not enough to raise such a plea. Long possession is not necessarily adverse possession and the prayer clause is not a substitute for a plea."
Also mention as to the real owner of the property must be specifically made in an adverse possession claim.
In Karnataka Wakf Board (Supra), it is stated:
"Plaintiff, filing a title suit should be very clear about the origin of title over the property. He must specifically plead it. In P Periasami v. P Periathambi (1995 ) 6 SCC 523 this Court ruled that - "Whenever the plea of adverse possession is projected, inherent in the plea is that someone else was the owner of the property." The pleas on title and adverse possession are mutually inconsistent and the latter does not begin to operate until the former is renounced. Dealing with Mohan Lal v. Mirza Abdul Gaffar (1996 ) 1 SCC 639 that is similar to the case in hand, this Court held: 1996 AIR SCW 306, Para 4
"As regards the first plea, it is inconsistent with the second plea. Having come into possession under the agreement, he must disclaim his right there under and plead and prove assertion of his independent hostile adverse possession to the knowledge of the transferor or his successor in title or interest and that the latter had acquiesced to his illegal possession during the entire period of 12 years, i.e., up to completing the 110
period his title by prescription nec vi, nec clam, nec precario. Since the appellant's claim is founded on Section 53-A, it goes without saying that he admits by implication that he came into possession of land lawfully under the agreement and continued to remain in possession till date of the suit. Thereby the plea of adverse possession is not available to the appellant.""
3. New Paradigm to Limitation Act
The law in this behalf has undergone a change. In terms of Articles 142 and 144 of the Limitation Act, 1908, the burden of proof was on the plaintiff to show within 12 years from the date of institution of the suit that he had title and possession of the land, whereas in terms of Articles 64 and 65 of the Limitation Act, 1963, the legal position has underwent complete change insofar as the onus is concerned: once a party proves its title, the onus of proof would be on the other party to prove claims of title by adverse possession. The ingredients of adverse possession have succinctly been stated by this Court in S.M. Karim v. Mst. Bibi Sakina [AIR 1964 SC 1254] in the following terms: Para 5
"......Adverse possession must be adequate in continuity, in publicity and extent and a plea is required at the least to show when possession becomes adverse so that the starting point of limitation against the party affected can be found........"
[See also M. Durai v. Madhu and Others 2007 (2) SCALE 309]
The aforementioned principle has been reiterated by this Court in Saroop Singh v. Banto and Others [(2005) 8 SCC 330] stating: 2005 AIR SCW 5314
"29. In terms of Article 65 the starting point of limitation does not commence from 2004 AIR SCW 1704 the date when the right of ownership arises to the plaintiff but commences from the date the defendants possession becomes adverse. (See Vasantiben Prahladji Nayak v. Somnath Muljibhai Nayak)
30. Animus possidendi is one of the ingredients of adverse possession. Unless the person possessing the land has a requisite animus the period for prescription does not commence. As in the instant case, the appellant categorically states that his possession is not 111
adverse as that of true owner, the logical corollary is that he did not have the requisite animus. (See Mohd. Mohd. Ali v. Jagadish Kalita, SCC para 21.)" In Mohammadbhai Kasambhai Sheikh and Others v. Abdulla Kasambhai Sheikh [(2004) 13 SCC 385], this Court held:
".....But as has been held in Mahomedally Tyebally v. Safiabai the heirs of Mohammedans (which the parties before us are) succeed to the estate in specific shares as tenants-in-common and a suit by an heir for his/her share was governed, as regards immovable property, by Article 144 of the Limitation Act, 1908. Article 144 of the Limitation Act, 1908 has been materially re-enacted as Article 65 of the Limitation Act, 1963 and provides that the suit for possession of immovable property or any interest therein based on title must be filed within a period of 12 years from the date when the possession of the defendant becomes adverse to the plaintiff. Therefore, unless the defendant raises the defence of adverse possession to a claim for a share by an heir to ancestral property, he cannot also raise an issue relating to the limitation of the plaintiffs claim........."
The question has been considered at some length recently in T. Anjanappa and Others v. Somalingappa and Another [(2006) 7 SCC 570], wherein it was opined : 2006 AIR SCW 4368
"The High Court has erred in holding that even if the defendants claim adverse possession, they do not have to prove who is the true owner and even if they had believed that the Government was the true owner and not the plaintiffs, the same was inconsequential. Obviously, the requirements of proving adverse possession have not been established. If the defendants are not sure who is the true owner the question of their being in hostile possession and the question of denying title of the true owner do not arise. Above being the position the High Court's judgment is clearly unsustainable............."
[See also Des Raj and Ors. v. Bhagat Ram (Dead) by LRs. and Ors., 2007 (3) SCALE 371; Govindammal v. R. Perumal Chettiar and Ors., JT 2006 (10) SC 121 : (2006) 11 SCC 600] 2007 AIR SCW 1560 2006 AIR SCW 5794
32. Are we to say that it is a sale with doubtful 112
antecedents (1 acre 23 Guntas) sought to be perfected or completed through adverse possession? But that aspect of the matter is not under consideration herein. As has already been mentioned, adverse possession is a right which comes into play not just because someone loses his right to reclaim the property out of continuous and willful neglect but also on account of possessor's positive intent to dispossess. Therefore it is important to take into account before stripping somebody of his lawful title, whether there is an adverse possessor worthy and exhibiting more urgent and genuine desire to dispossess and step into the shoes of the paper-owner of the property. This test forms the basis of decision in the instant case."
5. In 2006 AIR SCW 4368 (T. Ajasnappa & Ors. v. Sonalingappa & Anr.) the Hon'ble Supreme Court has held that adverse possession means hostile possession which is exclusively or impliedly in denial of title of true owner. Even if defendants claim adverse possession, they still have to prove who is true owner if they are not sure who is true owner, the question of their being in hostile possession and question of denial of title of true owner do not arise. Relying on said Judgment it is submitted that the plaintiffs are not sure who is true owner of the suit property and also that they have failed to prove who is true owner, and as such, the instant suit is liable to be dismissed. Relevant paragraph Nos.12 to 23 of the said judgment reads as follows:
"12. The concept of adverse possession contemplates a hostile possession i.e. a possession which is expressly or impliedly in denial of the title of the true owner. Possession to be adverse must be possession by a person who does not acknowledge the other's rights but denies them. The principle of law is firmly established that a person who bases his title on adverse possession must show by clear and unequivocal evidence that his possession was hostile to the real owner and amounted to denial of his title to the property claimed. For deciding whether the alleged acts of a person constituted adverse possession, the animus of the person doing those acts is the most crucial factor. Adverse possession is commenced in wrong and is aimed against right. A person is said to hold the property adversely to the real owner when that person in denial of the owner's right excluded him from the enjoyment of his property.
113
13. Possession to be adverse must be possession by a person who does not acknowledge the other's rights but denies them. It is a matter of fundamental principle of law that where possession can be referred to a lawful title, it will not be considered to be adverse. It is on the basis of this principle that it has been laid down that since the possession of one co- owner can be referred to his status as co-owner, it cannot be considered adverse to other co-owner. (See Vidya Devi v. Prem Prakash and Ors. 1995 (4) SCC 496). 1995 AIR SCW 2808
14. Adverse possession is that form of possession or occupancy of land which is inconsistent with the title of the rightful owner and tends to extinguish that person's title. Possession is not held to be adverse if it can be referred to a lawful title. The person setting up adverse possession may have been holding under the rightful Owner's title e.g. trustees, guardians, bailiffs or agents. Such persons cannot set up adverse possession.
15. "Adverse possession" means a hostile possession which is expressly or impliedly in denial of title of the true owner. Under Article 65 of the Limitation Act, burden is on the defendants to prove affirmatively. A person who bases his title on adverse possession must show by clear and unequivocal evidence i.e. possession was hostile to the real owner and amounted to a denial of his title to the property claimed. In deciding whether the acts, alleged by a person, constitute adverse possession, regard must be had to the animus of the person doing those acts which must be ascertained from the facts and circumstances of each case. The person who bases his title on adverse possession, therefore, must show by clear and unequivocal evidence i.e. possession was hostile to the real owner and amounted to a denial of his title to the property claimed. (See Annasaheb v. B.B. Patil AIR 1995 SC 895 at 902). 1995 AIR SCW 709, Para 12
16. Where possession could be referred to a lawful title, it will not be considered to be adverse. The reason being that a person whose possession can be referred to a lawful title will not be permitted to show that his possession was hostile to another's title. One who holds possession on behalf of another does not 114
by mere denial of that other's title make his possession adverse so as to give himself the benefit of the statute of limitation. Therefore, a person who enters into possession having a lawful title, cannot divest another of that title by pretending that he had no title at all.
17. An occupation of reality is inconsistent with the right of the true owner. Where a person possesses property in a manner in which he is not entitled to possess it, and without anything to show that he possesses it otherwise than an owner (that is, with the intention of excluding all persons from it, including the rightful owner), he is in adverse possession of it. Thus, if A is in possession of a field of B's, he is in adverse possession of it unless there is something to show that his possession is consistent with a recognition of B's title. (See Ward v. Carttar (1866) LR 1 Eq.29 ). Adverse possession is of two kinds, according as it was adverse from the beginning, or has become so subsequently. Thus, if a mere trespasser takes possession of A's property, and retains it against him, his possession is adverse ab initio. But if A grants a lease of land to B, or B obtains possession of the land as A's bailiff, or guardian, or trustee, his possession can only become adverse by some change in his position. Adverse possession not only entitled the adverse possessor, like every other possessor, to be protected in his possession against all who cannot show a better title, but also, if the adverse possessor remains in possession for a certain period of time produces the effect either of barring the right of the true owner, and thus converting the possessor into the owner, or of depriving the true owner of his right of action to recover his property and this although the true owner is ignorant of the adverse possessor being in occupation. (See Rains v. Buxion, 1880 (14) Ch D 537).
18. Adverse possession is that form of possession or occupancy of land which is inconsistent with the title of any person to whom the land rightfully belongs and tends to extinguish that person's title, which provides that no person shall make an entry or distress, or bring an action to recover any land or rent, but within twelve years next after the time when the right first accrued, and does away with the doctrine of adverse possession, except in the cases provided for 115
by Section 15. Possession is not held to be adverse if it can be referred to a lawful title.
19. According to Pollock, "In common speech a man is said to be in possession of anything of which he has the apparent control or from the use of which he has the apparent powers of excluding others".
20. It is the basic principle of law of adverse possession that (a) it is the temporary and abnormal separation of the property from the title of it when a man holds property innocently against all the world but wrongfully against the true owner; (b) it is possession inconsistent with the title of the true owner.
21. In Halsbury's 1953 Edition, Volume-I it has been stated as follows:
"At the determination of the statutory period limited to any person for making an entry or bringing an action, the right or title of such person to the land, rent or advowson, for the recovery of which such entry or action might have been made or brought within such period is extinguished and such title cannot afterwards be reviewed either by re-entry or by subsequent acknowledgement. The operation of the statute is merely negative, it extinguished the right and title of the dispossessed owner and leaves the occupant with a title gained by the fact of possession and resting on the infirmity of the right of the others to eject him".
22. It is well recognized proposition in law that mere possession however long does not necessarily means that it is adverse to the true owner. Adverse possession really means the hostile possession which is expressly or impliedly in denial of title of the true owner and in order to constitute adverse possession the possession proved must be adequate in continuity, in publicity and in extent so as to show that it is adverse to the true owner. The classical requirements of acquisition of title by adverse possession are that such possession in denial of the true owner's title must be peaceful, open and continuous. The possession must be open and hostile enough to be capable of being known by the parties interested in the property, though it is not necessary that there should be evidence of the adverse possessor actually informing the real owner of the former's hostile 116
action.
23. The High Court has erred in holding that even if the defendants claim adverse possession, they do not have to prove who is the true owner and even if they had believed that the Government was the true owner and not the plaintiffs, the same was inconsequential. Obviously, the requirements of proving adverse possession have not been established. If the defendants are not sure who is the true owner the question of their being in hostile possession and the question of denying title of the true owner do not arise. Above being the position the High Court's judgment is clearly unsustainable. Therefore, the appeal which relates to OS 168/85 is allowed by setting aside the impugned judgment of the High Court to that extent. Equally, the High Court has proceeded on the basis that the plaintiff in OS.286/88 had established his plea of possession. The factual position does not appear to have been analysed by the High Court in the proper perspective. When the High Court was upsetting the findings recorded by the court below i.e. first appellate Court it would have been proper for the High Court to analyse the factual position in detail which has not been done. No reason has been indicated to show as to why it was differing from the factual findings recorded by it. The first appellate Court had categorically found that the appellants in the present appeals had proved possession three years prior to filing of the suit. This finding has not been upset. Therefore, the High Court was not justified in setting aside the first appellate Court's order. The appeal before this Court relating to O.S. 286 of 1988 also deserves to be allowed. Therefore, both the appeals are allowed but without any order as to costs."
6. In AIR 2004 SC 3782 (Amarendra Pratap Singh. v. Tej
Bahadur Prajapati & Ors.) the Hon'ble Supreme Court has
held that a general law cannot defeat the provision of special
law to the extent to which it was in conflict; else an effort
has to be made at re-conciliating the two provisions of by
homogeneous rules. As the wakfs are governed by the 117
special law that is Muslim personal law and even the
subsequent legislations in respect of wakf being United
Provinces Muslim Wakf Act, 1936, the Wakf Act, 1954, the
Uttar Pradesh Muslims Wakf Act, 1960 and the Wakf Act,
1995 recognizes the application of law of Shar and law of
Shar does not recognize adverse possession in respect of
creation of wakf, the plaintiffs cannot acquire title by
adverse possession. Relevant paragraph 28 of the said
judgment reads as follows:
"28. The learned counsel for the respondents relied heavily on Para 7-D of the 1956 Regulations and upon two decisions of the Orissa High Court rendered by reference thereto namely Laxmi Gouda and others v. Dandasi Goura (deceased by LR) and others, AIR 1992 Ori 5 and Madhia Nayak v. Arjuna Pradhan and others, (1988) 65 Cuttack LT 360. We have carefully perused both the decisions. The question which arose for decision therein was the effect of amendment made in Para 7-D of the Regulations and given a retrospective operation with effect from a back date. The High Court has held that if adverse possession extending over a period of 12 years had already stood perfected into acquisition of title before the date of the amendment, then the amended provision could not be read so as to extend the period of 12 years of acquisition of title by adverse possession substituted as 30 years even if such date fell after 2-10-1973, the date with which the amendment commenced
operating. The question which is arising for decision before us namely whether a non-tribal can at all commence prescribing acquisition of title of adverse possession over the land belonging to a tribal situated in a tribal area was neither raised before the High Court nor decided by it. A judicial decision is an authority for what it actually decides and not for what can be read into it by implication or by assigning an assumed intention to the Judges, and inferring from it a proposition of law which the Judges have not specifically laid down in the pronouncement. Still we make it clear that the provisions of Para 7-D of the 118
Regulations are to be read in the light of the principle which we have laid down hereinabove. A tribal may acquire title by adverse possession over the immovable property of another tribal by reference to Para 7-D of the Regulations read with Art. 65 and S. 27 of the Limitation Act, 1963, but a non-tribal can neither prescribe nor acquire title by adverse possession over the property belonging to a tribal as the same is specifically prohibited by a special law promulgated by the State Legislature or the Governor in exercise of the power conferred in that regard by the Constitution of India. A general law cannot defeat the provisions of a special law to the extent to which they are in conflict; else an effort has to be made at reconciling the two provisions by homogenous reading."
7. In AIR 1996 SC 112 (Abubakar Abdul Inamdar &
Ors. v. Harun Abdul Inamdar & Ors.) the Hon'ble Apex
Court has held that no amount of proof by inducting
municipal registered entries can substitute pleading which
are foundation of the claim of a litigating party. Applying
the said principle of law, it is submitted that as ingredients
of adverse possession have not been pleaded in plaint by
inducting entries in revenue records plea of adverse
possession cannot be substantiated by the plaintiffs and no
inference of adverse possession can be drawn thereon.
Relevant paragraph 5 of the said judgment reads as follows:
"5. With regard to the plea of adverse possession, the appellant having been successful in the two Courts below and not in the High Court, one has to turn to the pleadings of the appellant in his written statement. There he has pleaded a duration of his having remained in exclusive possession of the house, but nowhere has he pleaded a single overt act on the basis of which it could be inferred or ascertained that from a particular point of time his possession became 119
hostile and notorious to the complete exclusion of other heirs, and his being in possession openly and hostilely. It is true that some evidence, basically of Municapal register entries, were inducted to prove the point but no amount of proof can substitute pleadings which are the foundation of the claim of a litigating party. The High Court cought the appellant right at that point and drawing inference from the evidence produced on record, concluded that correct principles relating to the plea of adverse possession were not applied by the courts below. The finding, as it appears to us, was rightly reversed by the High Court requiring no interference at our end."
8. In AIR 1996 SC 869 (Dr. Mahesh Chandra Sharma.
v. Smt. Rajkumari Sharma & Ors.) the Hon'ble Apex Court
has held that a person pleading adverse possession has no
equities in his favour. Since he is trying to defeat the rights
of the true owner, it is for him to clearly plead and establish
all facts necessary to establish adverse possession. As the
plaintiffs, in the instant case, have not clearly plead and
establish all the facts necessary to establish their adverse
possession, the instant suit is liable to be dismissed.
Relevant paragraph 36 of the said judgment reads as
follows:
"36. In this connection, we may emphasise that a person pleading adverse possession has no equities in his favour. Since he is trying to defeat the rights of the true owner, it is for him to clearly plead and establish all the facts necessary to establish his adverse possession. For all the above reasons, the plea of limitation put forward by the appellant, or by Defendants Nos. 2 to 5 as the case may, be is rejected."
120
9. In AIR 1987 SC 94 (Hari Chand. v. Daulat Ram)
the Hon'ble Apex Court has held that if the encroachment
was not one new and the structure was in existence prior to
acquiring title over the property, the decree on the basis of
adverse possession cannot be granted in favour of the
plaintiff. Applying that principle of law, it is submitted that
as in the present case it has been proved by adducing
scriptures and gazetteers etc. by this defendant that there
were vedi and temple at the site of Ramjanmasthan even
prior to Babur's acquisition of sovereignty over Delhi, Agra
and Oudh, the plaintiffs are not entitled for the reliefs as
prayed for in the instant suit. Relevant paragraph Nos.10
and 11 of the said judgment read as follows:
"10. On a consideration of these evidence it is quite clear that the disputed kachha wall and the khaprail over it are not new construction, but existed for over 28 years and the defendant has been living therein as has been deposed to by Ramji Lal vendor of the plaintiff who admitted in his evidence that the land in dispute and the adjoining kachha walls had been affected by salt and the chhappar over the portion shown in red was tiled roof constructed about 28 year back. This is also supported by the evidence of the defendant, D.W. 1, that the wall in dispute was in existence when the partition was effected i.e. 28 years before. On a consideration of these evidences the Trial Court rightly held that the defendant had not trespassed over the land in question nor he had constructed a new wall or khaprail. The trial court also considered the report 57C by the court Amin and held that the wall in question was not a recent construction but it appeared 25-30 years old in its present condition as (is) evident from the said report. The suit was therefore dismissed. The lower appellate court merely considered the partition deed and map Exts. 3/1 and 3/2 respectively and held that the 121
disputed property fell to the share of the plaintiffs vendor and the correctness of the partition map was not challenged in the written statement. The court of appeal below also referred to Amin's map 47A which showed the encroached portion in red colour as failing within the share of plaintiffs vendor, and held that the defendant encroached on this portion of land marked in red colour, without at all considering the clear evidence of the defendant himself that the wall and the khaprail in question existed for the last 28 years and the defendant has been living there all along. P.W. 1 Ramji Lal himself also admitted that the wall existed for about 28 years as stated by the defendant and the kachha walls and the khaprail have been affected by salt. The lower appellate court though held that P.W. 1 Ramji Lal admitted in cross- examination that towards the north of the land in dispute was the khaprail covered room of Daulat Ram in which Daulat Ram lived, but this does not mean that the wall in dispute exists for the last any certain number of years, although it can be said that it is not a recent construction. Without considering the deposition of defendant No. 1 as well as the report of the Amin 57C the IInd Addl. Civil Judge, Agra wrongly held that the defendant failed to prove that the wall in dispute and the khaprail existed for the last more than 12 years before the suit. The Civil Judge further held on surmises as "may be that the wall and khaprail have not been raised in May, 1961 as is the plaintiffs case, but they are recent constructions." This decision of the court of appeal below is wholly incorrect being contrary to the evidences on record.
11. On a consideration of all the evidences on record it is clearly established that the alleged encroachment by construction of kuchha wall and khaprail over it are not recent constructions as alleged to have been made in May 1961. On the other hand, it is crystal clear from the evidences of Ramji Lal P.W. 1 and Daulat Ram D.W. 1 that the disputed wall with khaprail existed there in the disputed site for a long time, that is 28 years before and the wall and the khaprail have been affected by salt as deposed to by these two witnesses. Moreover the court Amin's report 57C also shows the said walls and khaprail to be 25-30 years old in its present condition. The High Court has clearly come to the finding that though the partition deed was executed by the parties yet there was no partition by metes and bounds. Moreover 122
there is no whisper in the plaint about the partition of the property in question between the co-sharers by metes and bounds nor there is any averment that the suit property fell to the share of plaintiffs vendor Ramji Lal and Ramji Lal was ever in possession of the disputed property since the date of partition till the date of sale to the plaintiff. The plaintiff has singularly failed to prove his case as pleaded in the plaint."
10. In AIR 1947 PC 19 (Smt. Bibhabati Devi. v.
Rajmchandranarayan Roy & Ors.) the Hon'ble Privy
Council has held that possession must be adverse to a living
person and if any lady was possessing under a mistake as to
her husband's death, she could not claim that by her
possession she was asserting a right adverse to one whom
she regarded as dead. Applying that principle of law, it is
submitted that as the deity is not a living person, adverse
possession against deity can be claimed only through its
sebait and if any sebait did not take any step for recovery of
possession of the property of the deity then, limitation runs
from the date of death of said sebait so that new sebait may
take step for recovery of the property of the deity. In the
instant case, the plaintiffs have not pleaded the name of the
sebait during whose tenure of sebaitship they dispossessed
the deity from the property as also they have not pleaded the
date of death of the said sebait for the purpose of counting
the period of limitation and as such the instant suit is
misconceived and liable to be dismissed. Relevant 123
paragraph Nos.18 and 21 of the said judgment read as
follows:
"18. Their Lordships are of opinion that the statement and request made by this man was a fact within the meaning of Ss.3 and 59, Evidence Act, 1872, and that it is proved by the direct evidence of witnesses who heard it, within the meaning of S. 60; but it was not a relevant fact unless the learned Judge was entitled to make it a relevant fact by a presumption under the terms of S. 114. As regards the statement that the Kumar had just died, such a statement by itself would not justify any such presumption, as it might rest on mere rumour, but, in the opinion of their Lordships, the learned Judge was entitled to hold, in relation to the fact of the request for help to carry the body for cremation, that it was likely that the request was authorised by those in charge at Step Aside, having regard to "the common course of natural events, human conduct and public and private business", and therefore to presume the existence of such authority. Having made such presumption, the fact of such an authorised request thereby became a relevant fact, and the evidence of the Maitra group became admissible. Accordingly, this contention fails.
21. Finally, the appellant rests on Art. 144 and S. 28, Limitation Act, 1908. On the supposed death of the Second Kumar the appellant entered on her widow's estate in the undivided one-third share of the Bhowal estate, which belonged to her husband and she thereafter enjoyed it - after 1911, through the Court of Wards-for a period much exceeding the necessary twelve years and the question is whether her possession was adverse to her husband, he being in fact alive. Possession must be adverse to a living person, and, as she was possessing under a mistake as to his death, it is difficult to see how she can claim that by her possession she was asserting a right adverse to one whom she regarded as dead. The position of a widow as regards limitation is stated in 51 IA 17122 at p. 176, where Lord Dunedin, delivering the judgment, said,
22.('24)
11 AIR 1924 PC 121: 5 Lah 192: 51 IA 171: 80 IC 788 (PC), Lajwanti v. Safa Chand.
124
"It was then argued that the widows could only possess for themselves ; that the last widow Devi would then acquire a personal title; and that the respondents and not the plaintiffs were the heirs of Devi. This is quite to misunderstand the nature of the widow's possession. The Hindu, widow as often pointed out, is not a life renter but has a widow's estate-that is to say, a widow's estate in her deceased husband's estate. If possessing as a widow she possesses adversely to any one as to certain parcels she does not acquire the parcels as stridhan, but she makes them good to her husband's estate '' Mr. Page, for the appellant, conceded that the appellant's possession could not be adverse to the reversioners, who would take as heirs of her husband, on the termination of her widow's estate. All that the appellant claimed to have prescribed was her interest in the estate as widow of the Second Kumar. It might well be argued that, according to the Hindu law, the wife is half of the husband, and that, on his death, she holds his estate as one-half of the husband, but their Lordships prefer to base their rejection of the appellant's contention on the broader ground that her possession was not adverse to a husband, whom she regarded as dead. Their Lordships cannot part with this case without expressing their deep indebtedness to counsel for their valuable assistance in a case of such unusual magnitude and complication, and, in particular, their gratitude and admiration for the untiring skill and breadth of mind with which Mr. Page has conducted his case. Their Lordships accordingly, are of opinion that the appeal fails and should be dismissed, and that the decision of the High Court should be affirmed, and they will so advise His Majesty. In the very special circumstances of this case, there will be no order as to costs of the appeal.
11. In AIR 1942 PC 47 (Raja Rajgan Maharaja. Jagjit
Singh v. Raja Pratap Bahadur Singh) the Hon'ble Privy
Council has held that under Section 23 of Oudh Land
Revenue Act, 1876, the revenue officer had no power to
determine questions of title and his duty was to determine
the boundary on the basis of actual possession. It has also 125
been held that it is for the plaintiffs to establish the title to
the lands in suit held by the defendant's predecessor had
been extinguished under Section 28 of the Limitation Act by
the adverse possession of the plaintiff or their predecessor
for appropriate statutory period of limitation, pleaded prior
to the possession taken under attachment by the receiver
appointed by the Magistrate. In the instant case, the
plaintiffs have failed to establish their title to the land in suit
in terms of the aforesaid judicial pronouncement of the
Hon'ble Privy Council, the suit is liable to be dismissed.
Relevant extracts from pages 48 and 49 of the said judgment
reads as follows:
"It will be noted that the appellant's village Binjaha is not mentioned in either of these proceedings. The fourth stage is important as shewing the state of possession of the lands in suit at the date when the present suit was instituted on 26th January 1933. In the year 1931 there were two cases-Nos.39 and 41- under S. 145, Criminal PC, in the Court of the Magistrate of the First Class at Kheri, which involved the appellant and respondent in respect of the land now in dispute. In No. 39, on 4th May 1931, the Magistrate ordered the case to be filed as the parties had satisfied him that no breach of the peace need be apprehended. But Case No. 41 was commenced on a report by the Sub. Inspector of Police dated 14th October 1931, and on 24th October 1931, at the same time as he ordered the parties to attend the Court on 26th November, the Magistrate considering the case as one of emergency, ordered the plots referred to in the report to be attached pending his decision under S. 145, and appointed the Tahsildar, Tahsil Nighasan, District Kheri, as receiver. These plots appear to have been the three small plots, a suit for possession of which by the present appellant had been finally dismissed by the Chief Court by decree dated 26th November 1929. These three plots amounting to 1.30 126
acre are included in the lands presently in suit. By two orders dated 7th November 1931, the Magistrate ordered the Tahsildar to take possession of the plots contained in a list attached to the first of these orders, and in addition to these plots, "if you find that there are any other plots in dispute, they should also be attached or taken possession of." It is common ground that the Tahsildar, acting under these orders, took possession of the lands presently in suit on 23rd February 1932, and that he was still in possession when the present suit was instituted on 26th January 1933. As the result of applications by the parties, who were agreed that, pending the decision of a civil Court, the lands should remain attached and that the proceedings should meantime be consigned to records, the lands to be released to the party who succeeded in the civil suit, the Magistrate made an order filing the case meantime dated 6th April 1932. In the first place, their Lordships are clearly of opinion, contrary to the view of the Subordinate Judge, but in agreement with the view of the Chief Court, that it was for the appellant to establish that the title to the lands in suit held by the respondent's predecessor under the first settlement of 1865 had been extinguished under S. 28, Limitation Act, by the adverse possession of the appellant or his predecessors for the appropriate statutory period of limitation, completed prior to the possession taken under attachment on 23rd February 1932, by the Tahsildar, who thereafter held for the true owner. Their Lordships are further of opinion that the present suit, which was subsequently instituted, was rightly confined to a mere declaration of title, and was neither in form nor substance a suit for possession of immovable property.
In the second place, on the question of the errors of procedure of the Subordinate Judge in placing the burden of proving his possession within the limitation period on the respondent and ultimately refusing to allow the respondent to lead evidence in rebuttal of the appellant's evidence of adverse possession, it is enough to say that the appellant's counsel felt constrained to state that he could not defend the exclusion of evidence by the learned Judge, and that, if otherwise successful in his appeal, he should ask that the case should be remanded in order to give the respondent the opportunity which was so denied to him. The Chief Court held that the appellant had failed to prove adverse possession, and found it 127
unnecessary to remand the case.
With regard to the statutory period of limitation, Art. 47 of the Act does not apply, as there has been no order for possession by the Magistrate under S. 145, Criminal P. C. As the suit is one for a declaration of title, it seems clear that Arts. 142 and 144 do not apply, and their Lordships agree with the Chief Court that the suit is governed by Art. 120. This leaves for consideration the main issue of proof of adverse possession by the appellant and his predecessors, and the appellant is at once faced by a difficulty which proved fatal to his success before the Chief Court, viz., that unless he can establish adverse possession of the lands in suit as a whole, he is unable, on the evidence, to establish such possession of identified portions of the lands in suit. Before their Lordships, the appellant's counsel conceded that, in order to succeed in the appeal, he must establish adverse possession of the lands in suit as a whole. He further conceded that his case on that point rested either (a) on the Habibullah decision of 1899, on which he succeeded before the Subordinate Judge, or (b) on the compromised proceedings under S. 145 in 1903. He conceded that neither the Habibullah decision nor the boundary proceedings in 1903 amounted to a judicial decision. The appellant maintained that the Habibullah decision, given under S. 23 of the Act of 1876, was good evidence of the state of possession at that time, and of the possession of the whole of the land in dispute by Kapurthala. He maintained that it must be assumed that Mr. Habibullah did his duty and that the decision was based on actual possession; under S. 35, Evidence Act, it was good evidence of the fact of possession. Unfortunately for this contention it appears on the face of the judgment that possession was only proved in respect of land under cultivation, and that the boundary line laid down by Mr. Habibullah was largely an arbitrary line, and, at least to that extent, was not based on actual possession by Kapurthala, and it is well established that adverse possession against an existing title g must be actual and cannot be constructive."
12. In AIR 1937 PC 69 (Maharaja Sir Kesho Prasad
Singh Bahadur. v. Bahuria Mt. Bhagjogna Kaur & Ors. )
the Hon'ble Privy Council has held that mere receipt of rent 128
by persons claiming adversely is not sufficient to warrant
finding of adverse possession. The possession of persons or
their predecessors-in-title claiming by adverse possession
must have "all the qualities of adequacy, continuity and
exclusiveness" necessary to displace the tile of the persons
against whom they claim. As in the instant case neither the
plaintiffs nor their predecessors-in-title had or have all the
qualities of adequacy, continuity and exclusiveness, their
suit based on adverse possession fails. Relevant extracts
from page 78 of the said judgment reads as follows:
"the mere fact that many years after the sale the Gangbarar maliks or persons deriving title from them are obtaining rent for the land is in itself very significant. Even in a locality exposed to diluvion by the action of the river this circumstance alone might be given considerable weight. But without sufficient proof to cover the intervening years it was most reasonably held by the learned Subordinate Judge to be insufficient. The circumstance that the Maharaja was not in possession or in receipt of rent is, it need hardly be said, insufficient under Art. 144 to warrant a finding of adverse possession on behalf of the respondents or their predecessors-in-title. Their Lordships are of opinion that on the materials produced it cannot be contended that the learned Subordinate Judge was obliged in law to find that the possession of the principal respondents had "all the qualities of adequacy, continuity and exclusiveness " (per Lord Shaw 126 CWN 66610at p. 673) necessary to displace the title of the Maharaja, and they think that no reason in law exists why his finding of fact in this respect should not be final."
13. In AIR 1933 PC 75 (Ram Charan Das. v. Nauraugi
Lal) the Hon'ble Privy Council has held that an allocation
by the Mahant of a Mutt in respect of property belonging to 129
the Mutt even if it is not for legal necessity or benefit if
Mutt is good and effective assailing as the mahant continue
to be such and hence adverse possession of the lessee as
agasinst the Mutt commences only when the Mahant, who
has leased the property ceased to be Mahant by death or
otherwise and not from the date of allocation. Relevant
extracts from page 78 of the said judgment reads as follows:
"This is a clear statement that a mahant is at liberty to dispose of the property of a mutt during the period of his life and that a grant purporting to be for a longer period is good to the extent of the mahant's life interest. Here again their Lordships think that the reference to life is upon the footing that the mahant continues during his life to hold that office. It will be observed that the statement is in no way confined to the grant of a lease, but covers the case of a purported out and out grant of the property. Whatever the intended duration of the attempted grant may be, it is good but good only for the limited period indicated. In view of these statements by the Board, their Lordships hold that in the present case the lease and the deed of sale of 13th February 1911 were good and effective so long as Rampat Das continued to be mahant and that therefore adverse possession only commenced when he died. The result is that the plaintiff's suit is not barred and the appeal succeeds. The decree of the High Court should be set aside with costs in that Court, and the decree of the Subordinate Judge restored. Their Lordships will humbly advise His Majesty accordingly. The respondents must pay the costs of this appeal."
14. In AIR 1931 PC 162 (Bhupendra Narayan Sinha
Bahadur. v. Rajeswar Prasad Bhakat) the Hon'ble Privy
Council has held that where a person without any colour of
right wrongfully takes possession as a trespasser of the 130
property of another in title which he may acquire by adverse
possession will be strictly limited to what he had actually so
possessed. As the schedule of the plaint does not contain a
description of the property sufficient to identify it, in
accordance with Order 7 Rule III of the Civil Procedure
Code, and in view of admitted fact of possession of the
Hindus at least in respect of Ramchabutra, a decree cannot
be passed in their favour as prayed for. Relevant extracts
from page 165 of the said judgment reads as follows:
"Where a person without any colour of right wrongfully takes possession as a trespasser of the property of another, any title which he may acquire by adverse possession will be strictly limited to what he has actually so possessed."
1. In AIR 1940 PC 116 (Mosque known as Masjid Shahid Ganj & Ors. v. Shiromoni Gurdwara Prabandhak Committee, Amritshwar & Anr.) the Hon'ble Privy Council has held that the rules of limitation which apply to a suit are the rules in force at the date of institution of the suit, limitation being a matter of procedure, the Limitation Act, 1908 applies to immovable made wakf. Relevant portion from page 121 of the said judgment reads as follows:
"The rules of limitation which apply to a suit are the rules in force at the date of institution of the suit, limitation being a matter of procedure. It cannot be doubted that the Limitation Act of 1903 (Sic 1908) applies to immovables made wakf notwithstanding that the ownership in such property is said, in accordance with the doctrine of the two disciples, to be in God."
2. In AIR 1957 SC 314 (P. Lakshmi Reddy. v. L. Lakshmi Reddy) the Hon'ble Supreme Court has held that a receiver is an officer of Court and is not a particular agent of any party to the suit, notwithstanding that in law his possession is ultimately treated as a possession of the successful party on the termination of the suit. To treat such receiver as plaintiff's 131
agent for the purpose of initiating adverse possession by the plaintiff, would be to impute wrong doing to the Court and its officers. The doctrine of receiver's possession being that of the successful party, cannot be pushed to the extent of enabling a person who was initially out of possession to claim the taking on of receiver's possession to his subsequent adverse possession. The commencement of adverse possession in favour of a person, implies that that person is in actual possession at the time, with a notorious hostile claim of exclusive title to repeal which, the true owner would be in a position to maintain an action. It would follow that whatever may be the animus intention of a person wanting to acquire title by adverse possession his adverse possession cannot commence until he obtains actual possession with requisite animus. Relevant paragraph Nos.6 and 7of the said judgment read as follows:
"6. The learned Attorney-General urges that prior possession of the Receiver pending the suit must be treated as possession on behalf of Hanimi Reddy with the animus of claiming sole and exclusive title disclosed in his plaint. In support of this contention he relies on the well-known legal principle that when a Court takes possession of properties through its Receiver, such Receiver's possession is that of all the parties to the action according to their titles. (See Kerr on Receivers (12th Edition) page 153). In Woodroffe on the Law relating to Receivers (4th Edition) at page 63 the legal position is stated as follows:
"The Receiver being the officer of the Court from which he derives his appointment, his possession is exclusively the possession of the Court, the property being regarded as in the custody of the law, in gremio legis, for the benefit of whoever may be ultimately determined to be entitled thereto".
But does this doctrine enable a person who was not previously in possession of the suit properties, to claim that the Receiver must be deemed to have taken possession adversely to the true owner, on this behalf, merely because he ultimately succeeds in getting a decree for possession against the defendant therein who was previously in possession without title? A Receiver is an officer of Court and is not a particular agent of any party to the suit, notwithstanding that in law his possession is ultimately treated as possession of the successful party on the termination of the suit. To treat such Receiver as plaintiffs agent for the purpose of initiating adverse possession by the plaintiff would be to impute wrong-doing to the Court 132
and its officers. The doctrine of the Receiver's possession being that of the successful party cannot, in our opinion, be pushed to the extent of enabling a person who was initially out of possession to claim the tacking on of Receiver's possession to his subsequent adverse possession. The position may conceivably be different where the defendant in the suit was previously in adverse possession against the real owner and the Receiver has taken possession from him and restores it back to him on the successful termination of the suit in his favour. In such a case the question that would arise would be different, viz., whether the interim possession of the Receiver would be a discontinuance or abandonment of possession or interruption of the adverse possession. We are not concerned with it in this case and express no opinion on it.
7. The matter may be looked at from another point of view. It is well-settled that limitation cannot begin to run against a person unless at the time that person is legally in a position to vindicate his title by action. In Mitra's Tagort Law Lectures on Limitation and Prescription (6th Edition) Vol. I, Lecture VI, at Page 159, quoting from Angell on Limitation, this principle is stated in the following terms :
"An adverse holding is an actual and exclusive appropriation of land commenced and continued under a claim of right, either under an openly avowed claim, or under a constructive claim (arising from the acts and circumstances attending the appropriation), to hold the land against him(sic) who was in possession. (Angell, sections 390 and 398). It is the intention to claim adversely accompanied by such an invasion of the rights of the opposite party as gives him a cause of action which constitutes adverse possession".
Consonant with this principle the commencement of adverse possession, in favour of a person, implies that that person is in actual possession, at the time, with a notorious hostile claim of exclusive title, to repel which, the true owner would then be in a position to maintain an action. It would follow that whatever may be the animus or intention of a person wanting to acquire title by adverse possession his adverse possession cannot commence until site animus. In the leading case of Agency Company v. Short, (1888) 13 AC 793 (G) the Privy Council points out that there is discontinuance of adverse possession when possession has been abandoned and gives as the 133
reason therefor, at page 798, as follows: "There is no one against whom he (the rightful owner) can bring his action".
It is clearly implied therein that adverse possession cannot commence without actual possession which can furnish cause of action. This principle has been also explained in Dwijendra Narain Roy v. Joges Chandra De, AIR 1924 Cal 600 (H) at page 609 by Mookerjee, J. as follows:
"The substance of the matter is that time runs when the cause of action on accrues, an a cause of action accrues when there is in existence a person who can sue and another who can be used ................... The cause of action arises when and only when the aggrieved party has the right to apply to the proper tribunals for relief. The statute (of limitation) does not attach to the claim for which there is as yet no right of action and does not run against a right for which there is no corresponding remedy or for which judgment cannot be obtained. Consequently the true test to determine when a cause of action has accrued is to ascertain the time when plaintiff could first have maintained his action to a successful result". In the present case, the co-heirs out of possession such as plaintiff and the second defendant were not obliged to bring a suit for possession, against Hanimi Reddy until such time as Hanimi Reddy obtained actual possession. Indeed during the time when the Receiver was in possession, obviously, they could not sue him for possession to vindicate their title. Nor were they obliged during that time to file a futile suit for possession either against Hanimi Reddy or against the defendants in Hanimi Reddy's suit when neither of them was in possession. It appears to us, therefore, that the adverse possession of Hanimi Reddy, if any, as against his co-heirs could not commence when the Receiver was in possession. It follows that assuming that the possession of Hanimi Reddy from January 20, 1930, was in fact adverse and amounted to ouster of the co-heirs such adverse possession was not adequate in time by October 23,1941 the date of suit to displace the title of the plaintiff. It follows that the plaintiff- respondent before us, is entitled to the decree which he has obtained and that the decision of the High Court is, in our view, correct, though on different grounds. It may be mentioned that objection has been raised on behalf of the respondent before us that the question of tacking on Receiver's possession was not in issue in the lower courts and should not be 134
allowed to be raised here. In the view we have taken it is unnecessary to deal with this objection."
15. In AIR 2008 All 37 (Ramzan & Ors. v. Smt. Hafooran &
Ors.) the Hon'ble Allahabad High Court has held that unless
there is specific plea and proof that adverse possession has
disclaimed his right and asserted title and possession to the
knowledge of the true owner within the statutory period and the
true owner has acquiesced to it, the adverse possessor cannot
succeed to have it established that he has perfected his right by
prescription. Where the adverse possessor were not sure as to
who was the true owner and question of their being in hostile
possession, then the question of denying title of true owner
does not arise. Relevant paragraphs 27, 29 and 30 of the said
judgment read as follows:
"27. It is, therefore, explicit that unless there is specific plea and proof that adverse possessor has disclaimed his right and asserted title and possession to the knowledge of the true owner within a statutory period and the true owner has acquiesced to it, the adverse possessor cannot succeed to have it established that he has perfected his right by prescription.
29. As pointed out above, where the defendants are not sure who is the true owner and question of their being in hostile possession then the question of denying title of true owner does not arise. At the most, the defendants have claimed and which is found to be correct by the trial court that they have been in possession of the disputed property since the inception of the sale deeds in their favour. They came in possession, according to their showing, as owner of the property in question. It follows that they exercised their right over the disputed property as owner and exercise of such right, by no stretch of imagination, it 135
can be said that they claimed their title adverse to the true owner.
30. Viewed as above, on the facts of the present case, the possession of the contesting defendants is not of the variety and degree which is required for adverse possession to materialise."
16. In AIR 1983 All 223 (Prabhunarain Singh. v.
Ramniranjan) the Hon'ble Allahabad High Court has held that
a person claiming title to land by adverse possession, he must
specifically plead area of land and period of possession of land.
As in the instant case neither the area of land has been
specifically pleaded nor the period of possession has been
specifically pleaded, the suit is liable to be dismissed.
Relevant paragraph 6 of the said judgment reads as follows:
"6. With regard to the dispute raised by the defendants about the plaintiff's title to the land, the defendants did not
set up any independent title themselves. They based their right in adverse possession. A person claiming title to any land by adverse possession has to be very specific about the area of the land and the period over which he has been in possession. The eastern boundary of the land purchased by the plaintiff was specific. Much reliance could not be placed on the area specified in the sale-deed, inasmuch as the western boundary was shown to be the field of the vendor. Even if the plaintiff had some extra land under his possession, it is not known whether he had increased the area of his occupation westwards or eastwards. So far as the defendants were concerned, it was sufficient that the eastern boundary of the land purchased by the plaintiff was specified to be their house. The defendants could, at the most, claim some piece of land around their house for purpose of approach or cleaning the drains etc. But that is not to say that they could allow the Nabdan from their house to flow on into the plaintiff's Sehan and create nuisance. The defendants should have maintained the 136
cesspool and prevented the outflow of the dirty water from the cesspool to the plaintiff's Sehan by constructing a proper drain."
17. In AIR 1978 All 555 (Smt. Bitola Kuer. v. Sri Ram
Charan) the Hon'ble Allahabad High Court has held that
possession follows title and the corollary from this principle is
that the burdens lies on the person who claims to have acquired
title by adverse possession to prove his case. As the plaintiffs
have pleaded adverse possession, the burden lies upon them to
prove their case which they have miserably failed to do. And,
as such the suit is liable to be dismissed. Relevant paragraph
16 of the said judgment reads as follows:
"16. It is well settled that title ordinarily carries with it the presumption of possession and that when the question arises is to who was in possession of land, the presumption is that the true owner was in such possession. In other word" possession follows title. The inevitable corollary from this principle is that the burden lies on the person who claims to have acquired title by adverse possession to prove his case. As early as the case of Radhamoni Debi v. Collector of Khulna (1900) ILR 27 Cal 943 (PC); Lord Robertson expressed the principle in the following words :
" It is necessary to remember that the onus is on the appellant and that what she has to make out is possession adverse to the competitor ...... ... ............ But the possession required must be adequate in continuity, in publicity, and in extent to show that it is possession adverse to that competitor;"
18. In AIR 1970 All 289 (Qadir Bux v. Ramchand) the
Hon'ble Allahabad High Court has held that the term
"dispossession" applies when a person comes in and drives out 137
others from the possession. It implies ouster; a driven out of
possession against the will of the person in actual possession.
The term "discontinuance" implies a voluntary act and
openness of possession followed by the actual possession of
another. It implies that a person discontinuing as owner of the
land and left at to be dispossessed by any one who has not to
come in. As it has been admitted by the plaintiffs in their
written statement filed in O.S.No.1 of 1989 that last namaj was
offered on 16th December, 1949 and thereafter they
discontinued offering prayer in the alleged mosque and
plaintiffs or the persons under or through whom they are
claiming had also admitted in their affidavit filed in the
proceeding under Section 145 of Cr.P.C. that their intention was
to discontinue offering the prayers in the alleged mosque so
that it can be occupied by the Hindus as their place of worship.
As the Hindus were already performing their worships the
effect of discontinuing made their possession peaceful and
uninterrupted. As such the instant suit which was filed on 18th
December 1949 is also barred by limitations. Relevant
paragraph 130 of the said judgment reads as follows:
"30. The main point for consideration is whether in such circumstances it can be said that the plaintiff had been dispossessed or had discontinued his possession within the meaning of Article 142 of the First Schedule to the Indian Limitation Act. The term"dispossession" applies when a person comes in and drives out others from the possession. It imports ouster: a driving out of possession against the will of the person in actual possession. This driving out 138
cannot be said to have occurred when according to the case of the plaintiff the transfer of possession was voluntary, that is to say, not against the will of the person in possession but in accordance with his wishes and active consent. The term"discontinuance" implies a voluntary act and abandonment of possession followed by the actual possession of another. It implies that the person discontinuing has given up the land and left it to be possessed by anyone choosing to come in. There must be an intention to abandon title before there can be said to be a discontinuance in possession, but this cannot be assumed. It must be either admitted or proved. So strong in fact is the position of the rightful owner that even when he has been dispossessed by a trespasser and that trespasser abandons possession either voluntarily or by vis major for howsoever short a time before he has actually perfected his title by twelve years' adverse possession the possession of the true owner is deemed to have revived and he gets a fresh starting point of limitation - vide Gurbinder Singh v. Lal Singh, AIR 1965 S.C. 1553. Wrongful possession cannot be assumed against the true owner when according to the facts disclosed by him he himself had voluntarily handed over possession and was not deprived of it by the other side."
19. In AIR 1965 SC 364 (Mahendra Manilal Nanavati v. Sushila Mahendra Nanavati) the Hon'ble Supreme Court held that statement of a party in letters written by the said party can be used against the said party as the said party's admission but cannot be used in favour of such party accepting them to be correct statements. Relying on the said judgment it is humbly submitted that the statements made by the Mutwalli, Muezzins, Khattibs, some of the plaintiffs are to be used against them as their admissions accepting them to be correct statements. As from the statements of the above mentioned proceedings it appears that even after 1856 the Hindus were performing worship inside the central hall of the alleged Babri Mosque and also they accept that this practice was continued for several decades and ultimately in 1934 the disputed structure was demolished by the Hindus and when it was re-erected the Muslims did not go to offer prayer due to panic as in 1934 riots at least three Muslims had been killed are the admission of the plaintiffs or the persons through or under whom they are claiming. On the basis of whereof it can be inferred that the Hindus were all along asserting their customary rights and performing their customary rituals of worshipping the 139
birthplace of the Lord of Universe Sri Rama in disputed structure and the Muslims were never in peaceful, uninterrupted possession of the alleged Babri Mosque. As such the instant suit is liable to be dismissed. Relevant paragraph 96 of the said judgment reads as follows:
"96. The respondent stated in the examination-in- chief that when she went to Prantil from Bombay which was about the 4th of June 1947 she had swelling on her feet, hands and face. I cross- examination she further stated that she had swelling over these parts and also high blood-pressure in June and that the passing of albumin and swelling of hands and feet continued till delivery but there was no high blood-pressure at the time of delivery. The Court below did not act on the statement of the respondent about her having the symptoms of toxemia in the month of June as none of the letters on record written in June makes reference to such a written in June makes reference to such a condition of hers. This is true, but that does not accessarily mean that she did not have such symptoms in the month of June. They might not have been very servere that month and the severity appeared in the month of July. Letters on record amply make out that she was suffering from a servere type of toxemia in July. It has been urged for the respondent in connection with her alleged toxemic condition in the month of June 28 about statement in her letter dated June 28 about her walking 2 miles a day is not compatible with her statement in Court and the suggestion for the petitioner that she was suffering from toxemia in the month of June. The statements of the respondent in her letters can be used against her as her admissions, but cannot be used in her favour accepting them to be correct statements. If she was pregnant at the time of marriage she must take such steps up to the time of delivery as to allay the suspicion that she had been really pregnant at the time of marriage. She may therefore be inclined to make wrong statements in her letters to prepare for any plausible explanation when the delivery took place before the expected time on the basis of her conception after marriage. There is therefore no reason not to believe her statement that she did have such trouble of milder kind in the month of June. Severe trouble does not usually come at once. It develops from a mild stage."
20. In AIR 1996 SC 941 (Raj Kumar v. M/s. Chiranjilal Ram Chand, Ludhiana & Ors.) the Hon'ble Supreme Court held that 140
in respect of joint properties admission by one of the co-owners that the other co-owners had 1/3rd share in the said properties is a admission which can be relied upon under Section 18 of the Evidence Act, 1872. Relevant paragraph 8 of the said judgment reads as follows:
"8. In view of the discussion of various items by the High Court and the conclusion reached on the basis thereof, we entirely agree with the High Court that the admissions bind the appellants. Therefore, it is clearly established from the admission that the insolvent Chiranji Lal had 1/3 share in these properties. Consequently, they stood vested in the Official Receiver and he is entitled to proceed further in realising the amounts to distribute to the creditors."
21. In AIR 1965 SC 1553 (Gurbinder Singh & Anr. v. Lal Singh & Anr.) the Hon'ble Supreme Court held that in order that Article 142 is attracted the plaintiff must initially found in possession of the property and should have been dispossessed by the defendant or someone through whom the defendants claim or alternatively the plaintiff should have discontinued possession. It has also been held that in a suit to which Article 144 attracted the burden is on the party who claims adverse possession to establish that he was in adverse possession for 12 years before the date of suit and for computation of this period he can avail of the adverse possession of any person or persons through whom he claims but not the adverse possession of an independent trespasser. As it is Plaintiffs' admitted fact that the plaintiffs discontinued their possession at least on 16th December, 1949, they have failed to prove that they were in possession for 12 years before the date of filing of the instant suit i.e. 18th December, 1961. As such the suit is barred by Article 142 of the Limitation Act, 1908. As on the other hand the plaintiffs also claim adverse possession of the disputed structure, burden of proof lies upon them and as they have failed to prove their adverse possession for 12 years before the date of filing of the suit, i.e. 18th December, 1961, the suit is also barred by Article 144 of the Limitation Act. Relevant paragraph nos.6, 8 and 10 of the said judgment read as follows: "6. In order that Art. 142 is attracted the plaintiff must initially have been in possession of the property and should have been dispossessed by the defendant or someone through whom the defendants claim or alternatively the plaintiff should have discontinued possession. It is no one's case that Lal Singh ever was in possession of the propety. It is true that Pratap Singh was in possession of part of the property - which particular part we do not know -- by reason of 141
a transfer thereof in his favour by Bakshi Singh. In the present suit both Lal Singh and Pratap Singh assert their claim to property by succession in accordance with the rules contained in the dastur ul amal whereas the possession of Pratap Singh for some time was under a different title, altogether. So far as the present suit is concerned it must, therefore, be said that the plaintiffs-respondents were never in possession as heirs of Raj Kaur and consequently Art. 142 would not be attracted to their suit.
8. Mr. Tarachand Brijmohanlal, however, advanced an interesting argument to the effect that if persons entitled to immediate possession of land are somehow kept out of possession - may be by different trespassers- for a period of 12 years or over, their suit will be barred by time. He points out that as from the death of Raj Kaur her daughters, through one of whom the respondents claim, were kept out of possession by trespassers and that from the date of Raj Kaur's death right up to the date of the respondents' suit, that is, for period of nearly 20 years trespassers were in possession of Mahan Kaur's, and after her death, the respondents' share in the land, their suit must, therefore, be regarded as barred by time. In other words, the learned counsel wants to tack on the adverse possession of Bakshi Singh and Pratap Singh to the adverse possession of the Raja and those who claim through him. In support of the contention reliance is placed by learned counsel on the decision in Ramayya v. Kotamma, ILR 45 Mad 370: (AIR 1922 Mad 59). In order to appreciate what was decided in that case a brief resume of the facts of that case is necessary. Mallabattudu, the last male holder of the properties to which the suit related, died in the year 1889 leaving two daughters Ramamma and Govindamma. The former died in 1914. The latter surrendered her estate to her two sons. The plaintiff who was a transferee from the sons of Govindamma instituted a suit for recovery of possession of Mallabattudu's property against Punnayya, the son of Ramamma to whom
Mallabattudu had made an oral gift of his properties two years before his death. Punnayya was minor at the date of gift and his elder brother Subbarayudu was managing the property on his behalf. Punnayya, however, died in 1894 while still a minor and thereafter his brothers Subbarayudu and two others were in possession of the property. It would seem that 142
the other brothers died and Subbarayudu was the last surviving member of Punnayya's family. Upon Subbarayudu's death the properties were sold by his daughters to the third defendant. The plaintiff- appellants suit failed on the ground of limitations. It was argued on his behalf in the second appeal before the High Court that as the gift to Punnayya was oral it was invalid, that consequently Punnaya was in possession as trespasser, that on Punnayya's death his heir would be his mother, that as Subbarayudu continued in possession Subbaruyudu's possession was also that of a trespasser, that as neither Subbarayudu nor Punnayya completed possession for 12 years they could not tack on one to the other and that the plaintiff claiming through the nearest reversioner is not barred. The contention for the respondents was that there was no break in possession so as to revest the properties in the original owners, that Punnayya and Subbarayudu cannot be treated as successive trespassers and that in any event the real owner having been out of possession for over 12 years the suit was barred by limitation. The High Court following the decision of Mookerjee, J. in Mohendra Nath v. Mt. Shamsunnessa, 21 Cal LJ 157 at p. 164 : (AIR 1915 Cal 629 at p. 633), held that time begins to run against the last full owner if he himself was dispossessed and the operation of the law of limitation would not be arrested by the fact that on his death he was succeeded by his widow, daughter or mother, as the cause of action cannot be prolonged by the mere transfer of title. It may be mentioned that as Mallabattudu had given up possession to Punnayya under an invalid gift Art. 142 of the Limitation Act was clearly attracted. The sons of Govindamma from whom the appellant had purchased the suit properties claimed through Mallabattudu and since time began to run against him from 1887 when he discontinued possession it did not cease to run by the mere fact of his death. In a suit to which that article applies the plaintiff has to prove his possession within 12 years of his suit. Therefore, so long as the total period of the plaintiff's exclusion from possession is, at the date of the plaintiff's suit, for a period of 12 years or over, the fact that this exclusion was by different trespassers will not help the plaintiff provided there was a continuity in the period of exclusion. That decision is not applicable to the facts of the case before us. This is a suit to which Art. 144 is attracted and the burden is on the defendant to establish that he 143
was in adverse possession for 12 years before the date of suit and for computation of this period he can avail of the adverse possession of any person or persons through whom he claims - but not the adverse possession of independent trespassers.
10. This view has not been departed from in any case. At any rate none was brought to our notice where it has not been followed. Apart from that what we are concerned with is the language used by the legislature in the third column of Art. 144. The starting point of limitation there stated is the date when the possession of the defendant becomes adverse to the plaintiff. The word "defendant" is defined thus in S. 2 (4) of the Limitation Act thus :
'defendant' includes any person from or through whom a defendant derives his liability to be sued" No doubt, this is an inclusive definition but the gist of it is the existence of a jural relationship between different persons. There can be no jural relationship between two independent trespassers. Therefore, where a defendant in possession of property is sued by a person who has title to it but is out of possession what he has to show in defence is that he or anyone through whom he claims has been in possession for more than the statutory period. An independent trespasser not being such a person the defendant is not entitled to tack on the previous possession of that person to his own possession. In our opinion, therefore, the respondents' suit is within time and has been rightly decreed by the Courts below. We dismiss this appeal with costs."
22. In AIR 1954 SUPREME COURT 355 "Nathoo Lal v. Durga Prasad" the Hon'ble Supreme Court held that what is admitted by a party to be true must be presumed to be true unless the contrary is shown. Relying on said Judgment it is submitted that the ante litem motam statements of the plaintiffs made in their written statements in the suits which are also analogously being tried to the effect that the Muslims discontinued using the Disputed structure on or after 16.12.1949; their post litem motam statements made in the plaint of the instant suit that prayer was offered till 23.12.1949 can not be taken in to account which is very much false apparent from records as relevant records says that the said Disputed Structure was occupied by some Hindu group in the night of 22/23.12.1949 when alleged Mosque was under lock and key. There is no evidence to the contrary in the case, 144
as such it is admitted fact of the plaintiffs that they discontinued their possession on 16.12.1949 and did'nt use it as Mosque from 17.12.1949 as such in view of this fact also instant suit is barred by limitation even under Article 142 or 144 of the Indian Limitation Act, 1908 though those Articles are not applicable but Article 120 of the said Act is applicable. Relevant paragraph 14 of the said judgment reads as follows:
"14. In our judgment, there is force in the contention of Dr. Tek Chand and none of the contentions raised by the respondent's counsel have any validity. That Ramachandra bequeathed the suit property and did not gift it to his daughter Laxmi is a fact which cannot be questioned at this stage. It was admitted by the plaintiff himself in the witness box. This is what he said:
"Ramachandra had made a will in favour of Mst. Laxmi and in that connection my maternal grand- mother and maternal great grand-mother got the gift deed registered. This very gift deed was got executed by my maternal grandmother and maternal great grandmother and had got it registered. Through this gift deed Mst. Laxmi held possession over it, till she was alive. She had kept deponent as her son and so she got the rent notes executed in my name." What is admitted by a party to be true must be presumed to be true unless the contrary is shown. There is no evidence to the contrary in the case. The gift deed fully supports the testimony of the plaintiff on this point. It definitely states that according to the will, the gift deed was executed in favour of Laxmi and it further recites that Laxmi was entitled to deal with the house in any manner she liked. Those who were, directed to execute the oral will made by Ramachandra must be presumed to have carried out his directions in accordance with his wishes. It seems clear that the intention of the testator was to benefit his daughter Laxmi and to confer upon her the same title as he himself possessed. She was the sole object of his bounty and on the attendant circumstances of this case it is plain that he intended to confer on her whatever title he himself had. Laxmi therefore became the absolute owner of the property under the terms of the oral will of her father and the plaintiff is no heir to the property which under the law devolved on Laxmi's husband who had full right to alienate it."
23. In Draupadi Devi v. Union of India,(2004) 11 SCC 425 145
the Hon'ble Supreme Court held that the plaintiff was bound to plead in the plaint when the cause of action arose. If he did not, then irrespective of what the defendants may plead in the written statement, the court would be bound by the mandate of Section 3 of the Limitation Act, 1908 to dismiss the suit, if after ascertaining the facts by evidence it is found that on the plaintiff's own pleading his suit is barred by limitation. However, when the facts were ascertained by evidence Relying on said judgment it is submitted that on ascertained facts by evidence cause of action for instant Suit arose on 29.12.1949 i.e. the day of Order of attachment passed in the proceeding under section 145 of the Cr. P.C. 1898 which fact brings the instant suit within ambit of Article 120 of the Indian Limitation act, 1908; it is liable to be dismissed under Section 3 of the said Act of 1908.Relevant paragraph 73 to 75 of the said judgment read as follows:
"
73. We may notice here that under the Code of Civil Procedure, Order 7 Rule 1(e) requires a plaint to state "the facts constituting the cause of action and when it arose". The plaintiff was bound to plead in the plaint when the cause of action arose. If he did not, then irrespective of what the defendants may plead in the written statement, the court would be bound by the mandate of Section 3 of the Limitation Act, 1908 to dismiss the suit, if it found that on the plaintiff's own pleading his suit is barred by limitation. In the instant case, the plaint does not plead clearly as to when the cause of action arose. In the absence of such pleadings, the defendants pleaded nothing on the issue. However, when the facts were ascertained by evidence, it was clear that the decision of the Government of India not to recognise the suit property as private property of the Maharaja was taken sometime in the year 1951, whether in March or May. Dewan Jarmani Dass, the plaintiff and the Maharaja were very much aware of this decision. Yet, the suit was filed only on 11-5-1960.
74. The Division Bench was, therefore, right in applying Article 120 of the Limitation Act, 1908 under which the period of limitation for a suit for which no specific period is provided in the Schedule was six years from the date when the right to sue accrues. The suit was, therefore, clearly barred by limitation and by virtue of Section 3 of the Limitation Act, 1908, the Court was mandated to dismiss it.
75. As rightly pointed out by the Division Bench, the learned Single Judge ought to have permitted the plea to be raised on the basis of the facts which came to light. The Division Bench has correctly appreciated the plea of limitation, in the facts and circumstances of the case, and rightly come to the conclusion that the suit of the plaintiff was liable to be dismissed on the ground of limitation. We agree with the 146
conclusion of the Division Bench on this issue.
Sri P.N. Mishra, Adv. has further urged that the plaintiffs
cannot be allowed to approbate and reprobate on one hand they are
seeking declaration based on title while on other hand they are
claiming relief based on adverse possession contrary to title as
such the suit is liable to be dismissed on following grounds:-
1. In (2006) 2 SCC 641 National Insurance Co. Ltd. V.
Mastan theHon'ble Supreme Court held that the election is
the obligation imposed upon a party by courts of equity to
choose between two inconsistent or alternative rights or
claims he cannot be allowed to enjoy both. The Doctrine of
election is based on the rule of estoppel, the principle that one
cannot approbate and reprobate inheres in it. Relying on said
judgment it is submitted that the plaintiffs cannot be allowed
to press two inconsistent pleas; on one hand claiming
possession based on the title under or through Emperor Babur
while on other hand claiming possessory title based on
adverse possession as such the instant suit is liable to be
dismissed. Relevant paragraph 23-29 from the said judgment
read as follows:
23. The "doctrine of election" is a branch of "rule of estoppel", in terms whereof a person may be precluded by his actions or conduct or silence when it is his duty to speak, from asserting a right which he otherwise would have had. The doctrine of election postulates that when two remedies are available for the same relief, the aggrieved party has the option to elect either of them but not both. Although there are certain exceptions to the same rule but the same has no application in the instant case.
147
5
24. In Nagubai Ammal v. B. Shama Rao it was stated: (SCR p. 470)
"It is clear from the above observations that the maxim that a person cannot 'approbate and reprobate' is only one application of the doctrine of election, and that its operation must be confined to reliefs claimed in respect of the same transaction and to the persons who are parties thereto."
25. In C. Beepathumma v. Velasari Shankaranarayana 6
Kadambolithaya it was stated: (SCR p. 850) "The doctrine of election which has been applied in this case is well settled and may be stated in the classic words of Maitland--
'That he who accepts a benefit under a deed or Will or other instrument must adopt the whole contents of that instrument, must conform to all its provisions and renounce all rights that are inconsistent with it.' (See Maitland's Lectures on Equity, Lecture 18.) The same principle is stated in White and Tudor's Leading Cases in Equity, Vol. (sic) 18th Edn. at p. 444 as follows:
'Election is the obligation imposed upon a party by courts of equity to choose between two inconsistent or alternative rights or claims in cases where there is clear intention of the person from whom he derives one that he should not enjoy both.... That he who accepts a benefit under a deed or Will must adopt the whole contents of the instrument.' "
(See also Prashant Ramachandra Deshpande v. 7
Maruti Balaram Haibatti .)
26. Thomas, J. in P.R. Deshpande v. Maruti Balaram 8
Haibatti stated the law thus: (SCC p. 511, para 8)
"8. The doctrine of election is based on the rule of estoppel -- the principle that one cannot approbate and reprobate inheres in it. The doctrine of estoppel by election is one of the species of estoppel in pais (or equitable estoppel) which is a rule in equity. By that rule, a person may be precluded by his actions or conduct or silence when it is his duty to speak, from asserting a right which he otherwise would have had." 9
(See also Devasahayam v. P. Savithramma .)
27. The first respondent having chosen the forum under the 1923 Act for the purpose of obtaining compensation against his employer cannot now fall back upon the provisions of the 1988 Act therefor, inasmuch as the procedure laid down under both the Acts are different save and except those which are covered by Section 143 thereof.
28. We, therefore, with respect do not subscribe to the views of the Full Bench of the Karnataka High Court. 148
29. Mr P.R. Ramasesh is not correct in contending that both the Acts should be read together. A party suffering an injury or the dependent of the deceased who has died in the course of an accident arising out of use of a motor vehicle may have claims under different statutes. But when the cause of action arises under different statutes and the claimant elects the forum under one Act in preference to the other, he cannot thereafter be permitted to raise a contention which is available to him only in the former.
2. In (1992) 4 SCC 683 R.N. Gosain v. Yashpal Dhir the
Hon'ble Supreme Court held that law does not permit a
person to both approbate and reprobate, which principle is
based on the doctrine of election which postulates that no
party can say at one time that a transaction is valid and
thereby obtain some advantage, to which he could only be
entitled on the footing that it is valid, and then turn round
and say it is void for the purpose of securing some other
advantage. Relying on said judgment it is most respectfully
submitted that having obtained benefit of the alleged waqf
by stating that the Emperor Babur acquired title of the land
in question by defeating the then ruler of Ayodhya and
thereafter erected the alleged Mosque and created graveyards
for the dead soldiers; now when the Babur's title is found
void the plaintiffs cannot claim benefit on the ground of
adverse possession as both are inconsistent to each other as
such the instant suit is liable to be dismissed on this score
alone. Relevant paragraph 10 of the said judgment reads as
follows:
10. Law does not permit a person to both approbate 149
and reprobate. This principle is based on the doctrine of election which postulates that no party can accept and reject the same instrument and that "a person cannot say at one time that a transaction is valid and thereby obtain some advantage, to which he could only be entitled on the footing that it is valid, and then turn round and say it is void for the purpose of securing some other advantage". [See : Verschures Creameries Ltd. v. Hull and Netherlands Steamship 4
Co. Ltd. , Scrutton, L.J.] According to Halsbury's Laws of England, 4th Edn., Vol. 16, "after taking an advantage under an order (for example for the payment of costs) a party may be precluded from saying that it is invalid and asking to set it aside". (para 1508)
3. In AIR 1956 SC 593 Nagubai Ammal and others v.
B.Shama Rao and others the Hon'ble Supreme Court held
that a party who in earlier litigation had obtained decree on
certain plea cannot be permitted to change his front in
subsequent litigation. Relying on said judgment it is
submitted that in Masmula Misl. Mukadama no. 61/280 of
1885 Mahant Raghubar Das v. Sarkar Bahadur Kaser-E-Hind
and Mohammad Asghar and Civil appeal no. 27 of 1886 as
well as in regular suit no. 29 of 1945 Shia Central Board of
Waqf U.P. v. Sunni Central Board of Waqf the plaintiffs or
their predecessors have obtained benefit from the respective
courts on the basis of the plea that Emperor Babur was the
owner of the disputed site and he had erected an alleged
mosque thereon; now they are estopped from making plea of
adverse possession ; as such the instant suit is liable to be
dismissed on this ground alone. Relevant paragraph 21 of the
said judgment reads as follows:
"21. We shall now deal with the contention of the 150
appellants that in view of what happened in O. S. No. 92 of 1938-39 it is not open to the plaintiff to plead in these proceedings that the decree and sale in O. S. No. 100 of 1919-20 are not collusive.
It is argued that in his plaint in O. S. No. 92 of 1938- 39 the plaintiff alleged that the proceedings in O. S. No. 100 of 1919-20 were collusive, adduced evidence in proof of these allegations, persuaded the court to give a finding to that effect, and obtained a decree on the basis of that finding, and he cannot therefore be permitted in this litigation to change his front and plead that the proceedings in O. S. No. 100 of 1919- 20 are not collusive and succeed on it. This bar arises, it is argued, on the principle that a person cannot both approbate and reprobate."
4. In AIR 1965 SC 241 C. Beepathuma and others v.
Velasari Shankarnarayana Kadambolithaya the Hon'ble
Supreme Court held that the Doctrine of election is that, he
who accepts a benefit under a deed or will or other instrument
must adopt whole contents of that instrument, must conform
to all its provisions and renounce all rights that are
inconsistent with it. This principle is often put in another
form that a person cannot approbate and reprobate the same
transaction. Relying on said judgment it is submitted that the
plaintiffs cannot be allowed to harp on applicability of Article
142 of the Indian Limitation Act, 1908 on one hand and of
Article 144 on other hand. Relevant paragraph 17 and 18 of
the said judgment read as follows:
"17. The doctrine of election which has been applied in this case is well-settled and may be stated in the classic words of Maitland-
"That he who accepts a benefit under a deed or will or other instrument must adopt the whole contents of that instrument, must conform to all its provisions and 151
renounce all rights that are inconsistent with it:" (See Maitland's lectures on Equity Lecture18) The same principle is stated in White and Tudor's Leading cases in Equity Vol, 1 8th Edn, at n. 444 as follows:
"Election is the obligation imposed upon a party by courts of equity to choose between two inconsistent or alternative rights or claims in cases where there is clear intention of the person from whom he derives one that he should not enjoy both ...... That he who accepts a benefit under a deed or will must adopt the whole contents of the instrument."
18. The Indian courts have applied this doctrine in several cases and a reference to all of them is hardly necessary. We may, however, refer to a decision of the Madras High Court in Ramakottayya v.
Viraraghavayya, ILR 52 Mad 556: (AIR 1929 Mad 502 FB) where after referring to the passage quoted by us from White and Tudor, courts Trotter, G. J. observed that the principle is often put in another form that a person cannot approbate and reprobate the same transaction and he referred to the decision of the Judicial committee in Rangaswami Gounden v. Nachiappa Gounden, ILR 42 ) Mad 523: (AIR 1918 PC 196). Recently, this court has also considered the doctrine in Bhau Ram v. Baij Nath Singh, AIR 1961 SC 1327."
Sri P.N. Mishra, Adv. has contended that burden of proof
under Section 101,102,103 and 110 of the Indian Evidence
Act,1872 lies on the plaintiffs which they have failed to prove as
such the instant suit is liable to be dismissed on following
grounds:
1. In AIR 2007 SC 2191 (M/s. Kamakshi Builders. v.
M/s. Anbedkar Educational Society & Ors.) the Hon'ble
Apex Court has held that in case of claim for possession
based on title, there is no prima facie animus possidendi as
the claim for title by prescription is not tenable. 152
Presumption by itself would not discharge the burden of
proof on claimant and would not create title. Acquisition of
title is inference of law arising out of certain sets of facts as
such a person not acquiring title in law cannot be vested
only by reason of acquiescence or estoppel on part of other.
Relying on the said ratio of law, it is submitted that as the
plaintiffs have claimed the possession based on title there is
no prima facie animus possidendi their claim for title by
prescription is not tenable and the suit is liable to be
dismissed. Relevant paragraph nos.24, 26, 28 and 29 of the
said judgment read as follows:
"24. Acquiescence on the part of Respondent No. 3, as has been noticed by the High Court, did not confer any title on Respondent No. 1. Conduct may be a relevant fact, so as to apply the procedural law like estoppel, waiver or acquiescence, but thereby no title can be conferred.
26. Acquisition of a title is an inference of law arising out of certain set of facts. If in law, a person does not acquire title, the same cannot be vested only by reason of acquiescence or estoppel on the part of other.
28. It may be true that Respondent No. 3 herein should have examined himself and the learned Trial Judge committed a serious error in drawing an adverse inference in that behalf as against Respondent No. 1. It was, however, so done keeping in view the fact that Respondent No. 3 was evidently not interested in the property in view of the fact that it had suffered a decree. For all intent and purport, even if the submission of Mr. Parasaran is accepted that the appellant is 1999 AIR SCW 1129 claiming only by reason of an award, he has transferred the property in his favour. He received a valuable consideration in 153
terms of the award. We are not concerned with the validity thereof. Non-examination of Respondent No. 3 indisputably would give rise to a presumption, as has been held by this Court in Sardar Gurbaksh Singh v. Gurdial Singh [AIR 1927 PC 230]; Martand Pandharinath Chaudhari v. Radhabai Krishnarao Deshmukh [AIR 1931 Bombay 97]; and The
Ramanathapuram Market Committee, Virudhunagar v. East India Corpn. Ltd., Madurai [AIR 1976 Madras 323] and Vidhyadhar v. Manikrao and Anr. [(1999) 3 SCC 573], but by reason of presumption alone, the burden is not discharged. A title is not created
29. A claim of title by prescription by Respondent No. 1 again is not tenable. It based its claim on a title. It had, therefore, prima facie, no animus possidendi."
2. In (1997) 7 SCC 567 D.N. Venkata Rayappa v.
State of Karnataka & Ors. the Hon'ble Supreme Court
has held that in view of the prohibition in respect of
alienation, alienee derives no valid title. It has also been
held that in claim of adverse possession, the plaintiffs are
required to plead and prove that they disclaimed the title
under which they came into possession, set up adverse
possession with necessary animus of asserting open and
hostile title to the knowledge of the true owner and the
owner allowed them without any law or hindrance to remain
in possession and enjoyment of the property adverse to his
interest until the expiry of the prescribed period. Relying on
the said principle of law, it is submitted that as according to
Muslim Personal Law building a mosque on the land of
others is prohibited, the plaintiffs or their predecessors
derive no valid title. The plaintiffs have also not pleaded 154
and proved that they disclaimed the tile under which they
came into possession. They have also failed to set up
adverse possession with necessary animus of asserting open
and hostile title to the knowledge of true owners as they
themselves have not mentioned the true owner as such the
plea of adverse possession have not been proved and the suit
is liable to be dismissed. Relevant paragraph 3 of the said
judgment reads as follows:
3. The petitioners, admittedly, had purchased the property in the years 1962-63 and 1963-64 from the original allottees. The Government have allotted those lands as per Saguvali Chit containing prohibition of alienation of the land. Subsequently, the Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978 was enacted totally prohibiting the alienation up to a particular period. The proceedings were initiated against the petitioners for ejectment under the said Act. All the authorities have concurrently held that the alienation in favour of the petitioners was in violation of the above Rules and the said Act and hence the sales are voidable. When the case had come up before this Court, this Court while upholding the constitutionality of the Act directed the authorities to go into the question of adverse possession raised by the petitioners. The learned Single Judge has extracted the pleadings on adverse possession of the petitioners. Therein, the High Court had pointed out that there is no express plea of adverse possession except stating that after the purchase of the lands made by them, they remained in possession and enjoyment of the lands. What requires to be pleaded and proved is that the purchaser disclaimed his title under which he came into possession, set up adverse possession with necessary animus of asserting open and hostile title to the knowledge of the true owner and the latter allowed the former, without any let or hindrance, to remain in possession and enjoyment of the property adverse to the interest of the true owner until the expiry of the prescribed period. The classical requirement of adverse possession is that it should be 155
nec vi, nec clam, nec precario. After considering the entire case-law in that behalf, the learned Single Judge has held thus:
"The contention raised by the petitioners that they have perfected their title in respect of the lands in question by adverse possession, has to fail on two counts. Firstly, the crucial facts, which constitute adverse possession have not been pleaded. The pleadings extracted above, in my view, will not constitute the crucial facts necessary to claim title by adverse possession. It is not stated by the petitioners in their pleadings that the petitioners at any point of time claimed or asserted their title, hostile or adverse to the title of the original grantees/their vendors. In my view, mere uninterrupted and continuous possession without the animus to continue in possession hostile to the rights of the real owner will not constitute adverse possession in law. In the case of Lakshmi Reddy1 relied upon by Shri Narayana Rao at para 7 of the judgment, the Supreme Court, following the decision of the Privy Council in Secy. of State v. Debendra Lal Khan2, has observed that the ordinary classical requirement of adverse possession is that it should be nec vi, nec clam, nec precario and the possession required must be adequate in continuity, in publicity and in extent to show that it is possession adverse to the competitor. In the case of State of W.B. v. Dalhousie Institute Society3 the Supreme Court, on the basis of the materials on record, which were referred to by the High Court, took the view that in the said case, the respondent had established his title to the site in question by adverse possession. Further, the said decision proceeds on the basis that the grant made by the Government was invalid in law. That is not the position in the present case. The alienation in question was only voidable. The petitioners came into possession of the lands in question by virtue of the sale deeds which are only voidable in law. Therefore, they have come into possession by virtue of the derivative title as observed by the Supreme Court in the case of Chandevarappa4. Further, in the case of Kshitish Chandra5, the observation made by the Supreme Court at para 8 of the judgment relied upon by Shri Narayana Rao in support of his contention that the only requirement of law to claim title by adverse possession is that the possession must be 156
open and without any attempt at concealment and it is not necessary that the possession must be so effective so as to bring it to the specific knowledge of the owner concerned, I am of the view that the said observation must be understood with reference to the observations made in para 7 of the judgment. At para 7 of the judgment, the Supreme Court has observed thus:
'7. ... For instance, one of the most important facts which clearly proved adverse possession was that the plaintiff had let out the land for cultivatory purposes and used it himself from time to time without any protest from the defendant. During the period of 45 years, no serious attempt was made by the municipality to evict the plaintiff knowing full well that he was asserting hostile title against the municipality in respect of the land.'
Further, this Court, in the case of Danappa Revappa Kolli v. Gurupadappa Kallappa Pattana Shetti6, while referring to the decision of the Supreme Court in Kshitish Chandra case5, relied upon by Shri Narayana Rao in support of the plea of adverse possession, has observed that apart from the actual and continuous possession which are among other ingredients of adverse possession, there should be necessary animus on the part of the person who intends to perfect his title by adverse possession. The observations made in the said decision reads thus:
'5. ... Apart from actual and continuous possession which are among other ingredients of adverse possession, there should be necessary animus on the part of the person who intends to perfect his title by adverse possession. A person who under the bona fide belief thinks that the property belongs to him and as such he has been in possession, such possession cannot at all be adverse possession because it lacks necessary animus for perfecting title by adverse possession.'
Therefore, it is clear that one of the important ingredients to claim adverse possession is that the person who claims adverse possession must have set up title hostile to the title of the true owner. Therefore, I am of the view that none of the decisions relied upon by Shri Narayana Rao in support of the plea of adverse possession set up by the petitioners, is of any assistance to the petitioners.
Further, admittedly, there is not even a whisper in the 157
evidence of the first petitioner with regard to the claim of adverse possession set up by the petitioners. It is not stated by the petitioners that they have been in continuous and uninterrupted possession of the lands in question. What is stated by the petitioners, in substance, is that they came into possession of the lands in question by virtue of the sale deeds executed by the original grantees. The Supreme Court, in para 11 of the decision in Chandevarappa case4, has observed thus:
'11. The question then is whether the appellant has perfected his title by adverse possession. It is seen that a contention was raised before the Assistant Commissioner that the appellant having remained in possession from 1968, he perfected his title by adverse possession. But the crucial facts to constitute adverse possession have not been pleaded. Admittedly, the appellant came into possession by a derivative title from the original grantee. It is seen that the original grantee has no right to alienate the land. Therefore, having come into possession under colour of title from original grantee, if the appellant intends to plead adverse possession as against the State, he must disclaim his title and plead his hostile claim to the knowledge of the State and that the State had not taken any action thereon within the prescribed period. Thereby, the appellant's possession would become adverse. No such stand was taken nor evidence has been adduced in this behalf. The counsel in fairness, despite his research, is unable to bring to our notice any such plea having been taken by the appellant.'
Therefore, in the absence of crucial pleadings, which constitute adverse possession and evidence to show that the petitioners have been in continuous and uninterrupted possession of the lands in question claiming right, title and interest in the lands in question hostile to the right, title and interest of the original grantees, the petitioners cannot claim that they have perfected their title by adverse possession and, therefore, the Act does not apply as laid down by the Supreme Court in Manchegowda case7. The law laid down by the Supreme Court in Chandevarappa case4 fully applies to the facts of the present case. In the said case, while considering the claim of adverse possession of the purchaser of a granted land from the original grantee, the Supreme Court has observed that 158
the person who comes into possession under colour of title from the original grantee, if he intends to claim adverse possession as against the State, must disclaim his title and plead his hostile claim to the knowledge of the State and the State had not taken any action thereon within the prescribed period. It is also relevant to point out that sub-section (3) of Section 5 of the Act provides that where a granted land is in possession of a person, other than the original grantee or his legal heir, it shall be presumed, until the contrary is proved, that such person has acquired the land by a transfer, which is null and void under the provisions of sub-section (1) of Section 4. Since I have negatived the contention of Shri Narayana Rao that the original grantees are not Scheduled Castes, it follows that the lands in question are granted lands within the meaning of clause (b) of sub-section (1) of Section 3 of the Act. Therefore, the burden is on the petitioners, who had admittedly come into possession of the lands in question, to establish that they have acquired title to the lands in question by a transfer, which is not null and void under the provisions of sub-section (21) of Section 4 of the Act. In the instant case, the petitioners have failed to discharge the said burden. On this ground also, the petition should fail. Secondly, the grants made in favour of the original grantees are admittedly free grants. The rule governing the grant prohibited alienation of the lands in question permanently. The lands in question were granted to a Scheduled Caste person taking into account their social backgrounds, poverty, illiteracy and their inherent weakness for being exploited by the affluent section of the society. Under these circumstances, the conditions were imposed that the grantees should not alienate the lands granted to them. Sections 66-A and 66-B of the Land Revenue Code authorise the State to resume the land for violation of the terms of the grant. Therefore, if the terms of the grants, which are hedged with conditions, and the class of persons to whom the lands are granted, are taken into account and considered, it is not possible to accept the contention of the learned counsel for the petitioners that the title in the lands had passed absolutely to the grantees. I am of the view that the title to the lands continued to remain in the State and what has been transferred to the grantees is the right to continue to be in possession of the lands granted to them and enjoy the same in perpetuity subject to the condition that they 159
do not violate the conditions of the grant. This view of mine is supported by the Division Bench decision of this Court in the case of Rudrappa v. Special Dy. Commr.8, wherein in para 8 of the judgment, the Division Bench of this Court, while considering similar grants, has taken the view that the grantee was not given absolute title in respect of the land granted. The relevant portion of the judgment at para 8, reads as follows:
'8. ... It is clear from the terms of the grant that the appellant's predecessor-in-title, the grantee could not alienate the land for certain period and if the land was alienated, it was open to the Government to cancel the grant and resume the land in question. If the grant was hedged in with several conditions of this nature, the same cannot be said to be absolute. Moreover, it must be noticed that the grant was made at an upset price. In the circumstances, proceedings initiated by the respondents cannot be stated to be barred by limitation nor is it possible to sustain the plea of adverse possession raised on behalf of the appellant.'
3. In (2009) 7 SCC 161 (Babulal Sharma v. State of
Madhya Pradesh) the Hon'ble Supreme Court has held that
the revenue records are relevant in a suit for title and
possession. As the revenue record shows that the disputed
land is nazool that is government land which is relevant
under Sections 35 and 74 of the Evidence Act, 1872. In
such circumstances, the State of Uttar Pradesh is the
recorded owner of the disputed premises and unless the
State Government executes a registered instrument of lease
under the provision of Section 107 of the Transfer of
Property Act, 1882 no one can claim as lessee. As the
plaintiffs have failed to produce any lease deed in their
favour, they cannot be considered as owner of the disputed 160
premises. Relevant paragraph nos.15 to 18 of the said
judgment read as follows:
15. In our considered opinion reliance placed on the judgment of the various courts including the Supreme Court in respect of the land measuring 0.53 decimal which was allegedly sold by Mahadev Prasad Richharia, the father of the appellant-plaintiff to Chhedilal Gupta is totally misplaced. The said land was transferred way back in the year 1945. We are here concerned with an area of land measuring 1.31 acres only. The said land is entered in the revenue records in the name of the Government of Madhya Pradesh. The Revenue Courts have given a finding against the appellant-plaintiff.
16. In the documents which are exhibited it is clearly mentioned that these are not cultivable lands but originally they were "khadans" (mines) and the same land was declared as nazool lands. Therefore, the revenue records which are referred to in the present case clearly depict that the land has all along been the government land. The land was also said to be in a ruinous state and therefore, there was no possession of the appellant-plaintiff with respect to the said land.
17. No argument for claiming a right by way of adverse possession was made before us which although was a plea taken in the courts below. The appellant-plaintiff has also admitted in his evidence that he has been residing outside the suit land. Therefore, it is clearly established that the appellant- plaintiff did not even have the possession of the suit land. Furthermore, there is no document to prove his title. He has not been able to prove and establish as to how Mahadev Prasad Richharia, his father came to own the said property which was a government land.
18. The oldest khasra entry which is available on record is Exhibit P-11 which pertains to the period of 1943-1944. In the said khasra entry names of the appellant-plaintiff are not recorded in any capacity whatsoever in the relevant columns. Rather, in the column meant for the name of "kastkar" (cultivator) and his status, cross sign is shown whereas the nature of the land is shown as "BA AR RASTA". In the khasra corresponding to year 1951-1952 (Exhibit P- 12) the name of the appellant-plaintiff is not mentioned at all in any capacity. The name of the appellant-plaintiff was recorded in the next year i.e. 161
1953-1954 which is Exhibit P-4 but there also the name of the appellant-plaintiff is recorded in Column 7 whereas Column 8 was meant to show the name of the cultivator occupying them. The nature of the land is not shown to be cultivable but is shown to be as "khadan" i.e. mines.
4. In AIR 1964 SC 1254 (S.M. Karim. v. Mst Bibi
Sakina) the Hon'ble Apex Court has held that the
alternative claim must be clearly made and proved, adverse
possession must be adequate in continuity, in publicity and
extent and a plea is required at the least to show when
possession becomes adverse so that the starting point of
limitation against the party affected can be found. A mere
suggestion in the relief clause that there was an
uninterrupted possession for "several 12 years" or that the
plaintiff had acquired "a possible title" was not enough to
raise such a plea. Long possession is not necessary adverse
possession and prayer clause is not a substitute for a plea.
Relying on the said ratio of law, it is submitted that as the
plaintiffs have not pleaded adverse possession adequate in
continuity, in publicity and extent and also have not shown
the starting point of limitation in their plaint and the prayer
clause is not a substitute for a plea, this suit is liable to be
dismissed. Relevant paragraph nos.3 to 5 of the said
judgment read as follows:
3. In this appeal, it has been stressed by the appellant that the finding clearly establish the benami nature of the transaction of 1914. This is, perhaps, true but the 162
appellant cannot avail himself of it. The appellant's claim based upon the benami nature of the transaction cannot stand because S. 66 of the Code of Civil Procedure bars it. That Section provides that no suit shall be maintained against any person claiming title under a purchase certified by the Court on the ground that the purchase was made on behalf of the plaintiff or on behalf of someone through whom the plaintiff claims. Formerly, the opening words were, no suit shall be maintained against a certified purchaser, and the change was made to protect not only the certified purchaser but any person claiming title under a purchase certified by the Court. The protection is thus available not only against the real purchaser but also against anyone claiming through him. In the present case, the appellant as plaintiff was hit by the Section and the defendants were protected, by it.
4. It is contended that the case falls within the second sub-section under which a suit is possible at the instance of a third person who wishes to proceed against the property, though ostensibly sold to the certified purchaser, on the ground that it is liable to satisfy a claim of such third person against the real owner. Reliance is placed upon the transfer by Syed Aulad Ali in favour of the appellant which is described as a claim by the transferee against the real owner. The words of the second sub-section refer to the claims of creditors and not to the claims of transferees. The
latter are dealt with in the first sub-section, and if the meaning sought to be placed on the second sub- section by the appellant were accepted, the entire policy of the law would be defeated by the real purchaser making a transfer to another and the first sub-section would become almost a dead letter. In our opinion, such a construction cannot be accepted and the plaintiff's suit must be held to be barred under S. 66 of the Code.
As an alternative, it was contended before us that the title of Hakir Alam was extinguished by long and uninterrupted adverse possession of Syed Aulad Ali and after him of the plaintiff. The High Court did not accept this case. Such a case is, of course, open to a plaintiff to make if his possession is disturbed. If the possession of the real owner ripens into title under the Limitation Act and he is dispossessed, he can sue to obtain possession, for he does not then rely on the benami nature of the transaction. But the alternative claim must be clearly made and proved. The High 163
Court held that the plea of adverse possession was not raised in the suit and reversed the decision of the two courts below. The plea of adverse possession is raised here. Reliance is placed before us on Sukhan Das v. Krishnanand, ILR 32 Pat 353 and Sri Bhagwan Singh v. Ram Basi Kuer, AIR 1957 Pat 157 to submit that such a plea is not necessary and alternatively, that if a plea is required, what can be considered a proper plea. But these two cases can hardly help the appellant. No doubt, the plaint sets out the fact that after the purchase by Syed Aulad Ali, benami in the name of his son-in-law Hakir Alam, Syed Aulad Ali continued in possession of the property but it does not say that this possession was at any time adverse to that of the certified purchaser. Hakir Alam was the son-in-law of Syed Aulad Ali and was living with him. There is no suggestion that Syed Aulad Ali ever asserted any hostile title against him or that a dispute with regard to ownership and possession had ever arisen. Adverse possession must be adequate in continuity, in publicity and extent and a plea is required at the least to show when possession becomes adverse so that the starting point of limitation against the party affected can be found. There is no evidence here when possession became adverse, if it at all did, and a mere suggestion in the relief clause that there was an uninterrupted possession for " several 12 years'' or that the plaintiff had acquired " an absolute title'' was not enough to raise such a plea. Long possession is not necessarily adverse possession and the prayer clause is not a substitute for a plea. The cited cases need hardly be considered because each case must be determined upon the allegations in the plaint in that case. It is sufficient to point out that in Bishun Dayal v. Kesho Prasad, AIR 1940 PC 202 the Judicial Committee did not accept an alternative case based on possession after purchase without a proper plea.
5. In (2005) 11 SCC 115 (B. Leelavathi v. Honamma) the
Hon'ble Supreme Court has held that the adverse possession
is a question of fact which has to be specifically pleaded and
proved and in the absence of any plea of adverse possession,
framing of an issue and adducing evidence could not be held 164
that the plaintiffs had perfected towards the title by way of
adverse possession. Relying on the said judgment, it is
submitted that as the plaintiffs had not pleaded settled
ingredients of adverse possession in their plaint on the basis
of framing of an issue and adducing evidence on the point
cannot be held that the plaintiffs have perfected their title by
way of adverse possession and the instant suit is liable to be
dismissed with costs. Relevant paragraph nos.10 and 11 of
the said judgment read as follows:
10. In our considered view, the High Court has erroneously set aside the judgment and decree passed by the trial court on the ground of non-issuance of notice by BDA to the plaintiff-respondent before executing the sale deed dated 21-5-1983 in favour of the appellant and that the plaintiff-respondent had perfected her title by way of adverse possession. Plea of non-issuance of show-cause notice by BDA before executing the sale deed in favour of the appellant was neither pleaded nor raised before the trial court. It was raised for the first time before the High Court. No issue had been framed in this respect. The plaintiff did not lead any evidence on this point. On the contrary, the case of the appellant and BDA was that Respondent 1 was present at the time when the sale deed was executed in favour of the appellant by BDA on 21-5-1983. DW 1, husband of the appellant has specifically deposed that Respondent 1 was a consenting party to all the transactions and had visited the office of BDA along with the appellant at the time of the execution of the sale deed dated 21-5- 1983. The High Court has not given any reasons to discard the testimony of DW 1. This was primarily a question of fact and in the absence of any pleadings and evidence on this point, the High Court has erred in holding that BDA did not issue a show-cause notice to the plaintiff before executing the sale deed in favour of the appellant.
11. Plea of adverse possession had been taken vaguely in the plaint. No categorical stand on this point was taken in the plaint. No issue had been 165
framed and seemingly the same was not insisted upon by the plaintiff-respondent. Adverse possession is a question of fact which has to be specifically pleaded and proved. No evidence was adduced by the plaintiff-respondent with regard to adverse possession. Honnamma, the plaintiff in her own statement did not say that she is in adverse possession of the suit property. We fail to understand as to how the High Court, in the absence of any plea of adverse possession, framing of an issue and evidence led on the point, could hold that the plaintiff-respondent had perfected her title by way of adverse possession.
6. In (2008) 2 SCC 741 (Dharamarajan v. Valliammal) the
Hon'ble Supreme Court has held that in a claim of adverse
possession openness and adverse nature of the possession
has to be proved against the owner of the property in
question. Relying on the said judgment, it is submitted that
the plaintiffs have failed to prove openness and adverse
nature of possession against the owner of the property as
they themselves do not know as to who is the owner of the
property and they have not pleaded the name of the owner
in the plaint and, as such, the suit is liable to be dismissed.
Relevant paragraph 11 of the said judgment reads as
follows:
11. In our opinion none of these questions could be said to be either question of law or a substantial question of law arising out of the pleadings of the parties. The first referred question of law could not and did not arise for the simple reason that the plea of adverse possession has been rightly found against the plaintiff. Karupayee Ammal's possession, even if presumed to be a valid possession in law, could not be said to be adverse possession as throughout it was the case of the appellant Dharmarajan that it was a permissive possession and that she was permitted to stay on the land belonging to the members of the Iyer 166
family. Secondly, it has nowhere come as to against whom was her possession adverse. Was it adverse against the Government or against the Iyer family? In order to substantiate the plea of adverse possession, the possession has to be open and adverse to the owner of the property in question. The evidence did not show this openness and adverse nature because it is not even certain as to against whom the adverse possession was pleaded on the part of Karupayee Ammal. Further even the legal relationship of Doraiswamy and Karupayee Ammal is not pleaded or proved. All that is pleaded is that after Karupayee Ammal's demise Doraiswamy as her foster son continued in the thatched shed allegedly constructed by Karupayee Ammal. There was no question of the tacking of possession as there is ample evidence on record to suggest that Doraiswamy also was in the service of Iyer family and that he was permitted to stay after Karupayee Ammal. Further his legal heirship was also not decisively proved. We do not, therefore, see as to how the first substantial question of law came to be framed. This is apart from the fact that ultimately the High Court has not granted the relief to the respondents on the basis of the finding of this question. On the other hand the High Court has gone into entirely different consideration based on reappreciation of evidence. The second and third questions are not the questions of law at all. They are regarding appreciation of evidence. The fourth question is regarding the admissibility of Exhibit A-8. In our opinion there is no question of admissibility as the High Court has found that Exhibit A-8 was not admissible in evidence since the Tahsildar who had issued that certificate was not examined. Therefore, there will be no question of admissibility since the document itself was not proved. Again the finding of the High Court goes against the respondent herein. Even the fifth question was a clear-cut question of fact and was, therefore, impermissible in the second appeal.
7. In (1995) Supp 4 SCC 570 (A.S. Vidyasagar v. S.
Karunanandan) the Hon'ble Supreme Court has held that
permissive possession is not adverse possession and can be
terminated at any time by the rightful owner. Relying on 167
the said judgment, it is submitted that as the land in question
has been recorded as government land and no lease deed has
been executed in favour of the plaintiffs or their
predecessors, they cannot claim for adverse possession as
status of such occupants is only as a tenant on hold and as
they have neither pleaded nor adduced any evidence to
support the plea of openness, hostile and notoriety against
the rightful owner as such their suit is liable to be dismissed.
Relevant paragraph 5 of the said judgment reads as follows:
5. Adverse possession is sought to be established on the supposition that Kanthimathi got possession of the premises as a licensee and on her death in 1948, the appellant who was 4 years of age, must be presumed to have become a trespasser. And if he had remained in trespass for 12 years, the title stood perfected and in any case, a suit to recovery of possession would by then be time-barred. We are unable to appreciate this line of reasoning for it appears to us that there is no occasion to term the possession of Kanthimathi as that of a licensee. The possession was permissive in her hands and remained permissive in the hands of the appellant on his birth, as well as in the hands of his father living then with Kanthimathi. There was no occasion for any such licence to have been terminated. For the view we are taking there was no licence at all. Permissive possession of the appellant could rightfully be terminated at any moment by the rightful owners. The present contesting respondents thus had a right to institute the suit for possession against the appellant. No oral evidence has been referred to us which would go to support the plea of openness, hostility and notoriety which would go to establish adverse possession. On the contrary, the Municipal Tax receipts, Exts. B-39 and 40, even though suggestedly reflecting payment made by the appellant, were in the name of Kuppuswami, the rightful owner. This negates the assertion that at any stage did the appellant assert a hostile title. Even by examining the evidence, at our end, we come to the same view as that of the High 168
Court. The plea of adverse possession thus also fails. As a result fails this appeal. Accordingly, we dismiss the appeal, but without any order as to costs.
8. In (1995) 6 SCC 523 (P. Periasami. v. P. Periathambi) the
Hon'ble Supreme Court has held that plea of adverse
possession implies that someone else is the owner of the
property. Relying on the said judgment it is submitted that
as in their prayer the plaintiffs have sought relief on the
basis of adverse possession it implies that someone else was
the owner and they or their predecessors were not owner of
the property. As such the suit on the basis of title is not
maintainable and is liable to be dismissed with costs.
Relevant paragraph 6 of the said judgment reads as follows:
6. With regard to the accreted property, there is a reference in the judgment under appeal relating to some accounting; after recording the finding that the defendants have failed to prove that that property was in their adverse possession. This is a finding of fact which need not be disturbed, as it has been sought to, in the cross-appeal. Whenever the plea of adverse possession is projected, inherent in the plea is that someone else was the owner of the property. The failure of the plea has obvious results. If the parties herein were co-owners of that property and the said property had been purchased from the income derived from joint property, then obviously the same has to be accounted for as joint property and not as joint Hindu family property. It was like property jointly purchased by co-owners without attracting the rule of succession by way of survivorship. On this clarification, the judgment of the High Court is cleansed of the little vagueness about this particular which accidentally seems to have crept in while dealing with this aspect of the case.
9. IN AIR 1970 SUPREME COURT 2025 "Goswami Shri 169
Mahalaxmi Vahuji v. Shah Ranchhoddas Kalidas" the
Hon'ble Supreme Court held that a party cannot be allowed
to set up a case wholly inconsistent with that pleaded in
their written statement. Relying on said judgment it is
submitted that the plaintiffs who have pleaded in their
written statements ante litem motam filed in other suit being
tried analogously admitting that lastly prayer was offered on
16.12.1949 and thereafter they discontinued in possession
now in the instant suit they cannot be allowed to raise their
post litem motam statement that they offered prayer till 22nd
or 23rd December 1949 which is wholly inconsistent with
their earlier pleading. Besides that in the instant suit on one
hand they claims possession based on title of Emperor
Babur while on other hand they claim possession based on
Adverse possession treating someone else owner of the
property in question without disclosing even name of such
owner; these two inconsistent plea cannot be allowed to be
raised in one suit itself. Relevant paragraph 8 of the said
judgment reads as follows:
"8. We may now proceed to examine the material on record for finding out the true character of the suit properties viz., whether they are properties of a public trust arising from their dedication of those properties in favour of the deity Shree Gokulnathji or whether the deity as well as the suit properties are the private properties of Goswami Maharaj. In her written statement as noticed, earlier, the 1st defendant took up the specific plea that the idol of Shri Gokulnathji is the private property of the Maharaj; the Vallabh Cult does not permit any dedication in favour of an 170
idol and in fact there was no dedication in favour of that idol. She emphatically denied that the suit properties were the properties of the deity Gokulnathji but in this Court evidently because of the enormity of evidence adduced by the plaintiffs, a totally new plea was taken namely that several items of the suit properties had been dedicated to Gokulnathji but the deity being the family deity of the Maharaj, the resulting trust is only a private trust. In other words the plea taken in the written statement is that the suit properties were the private properties of the Maharaj and that there was no trust, private or public. But the case argued before this Court is a wholly different one viz., the suit properties were partly the properties of a private trust and partly the private properties of the Maharaj. The 1st defendant cannot be permitted to take up a case which is wholly inconsistent with that pleaded. This belated attempt to bypass the evidence adduced appears to be more a manoeuvre than a genuine explanation of the documentary evidence adduced. It is amply proved that ever since Mathuranathji took over the management of the shrine, two sets of account books have been maintained, one relating to the income and expenses of the shrine and the other relating to that of the Maharaj. These account books and other documents show that presents and gifts used to be made to the deity as well as to the Maharaj. The two were quite separate and distinct. Maharaj himself has been making gifts to the deity. He has been, at times utilising the funds belonging to the deity and thereafter reimbursing the same. The account books which have been produced clearly go to show that the deity and the Maharaj were treated as two different and distinct legal entities. The evidence afforded by the account books is tell-tale. In the trial court it was contended on behalf of the 1st defendant that none of the account books produced relates exclusively to the affairs of the temple. They all record the transactions of the Maharaj, whether pertaining to his personal dealings or dealings in connection with the deity. This is an obviously untenable contention. That contention was given up in the High Court. In the High Court it was urged that two sets of account books were kept, one relating to the income and expenditure of the deity and the other of the Maharaj, so that the Maharaj could easily find out his financial commitments relating to the affairs of the deity. But in this Court Mr. Narasaraju, learned Counsel for the 171
appellant realising the untenability of the contention advanced in the courts below presented for our consideration a totally new case and that is that Gokulnathji undoubtedly is a legal personality; in the past the properties had been dedicated in favour of that deity; those properties are the properties of a private trust of which the Maharaj was the trustee. On the basis of this newly evolved theory he wanted to explain away the effect of the evidence afforded by the account books and the documents. We are unable to accept this new plea. It runs counter to the case pleaded in the written statement. This is not a purely legal contention. The 1st defendant must have known whether there was any dedication in favour of Shree Gokulnathji and whether any portion of the suit properties were the properties of a private trust. She and her advisers must have known at all relevant times the true nature of the accounts maintained. Mr. Narasaraju is not right in his contention that the plea taken by him in this Court is a purely legal plea. It essentially relates to questions of fact. Hence we informed Mr. Narasaraju that we will not entertain the plea in question."
10.In AIR 1984 SC 718 (A.R. Antulay. v. Ramdas Sriniwas
Nayak & Anr.) the Hon'ble Supreme Court has held that if
a statute prescribe anything to do in any specific manner
then, it should be done in the same manner. Relevant
paragraph 22 of the said judgment reads as follows:
"22. Once the contention on behalf of the appellant that investigation under Section 5-A is a condition precedent to the initiation of proceedings before a Special Judge and therefore cognizance of an offence cannot be taken except upon a police report, does not commend to us and has no foundation in law, it is unnecessary to refer to the long line of decisions commencing from Taylor v. Taylor, (1875-76) 1 Ch D 426; Nazir Ahmad v. King Emperor, AIR 1936 PC 253 (2) and ending with Chettiam Vettil Ammad v. Taluk Land Board, (1979) 3 SCR 839 : (AIR 1979 SC 1573), laying down hitherto uncontroverted legal principle that where a statute requires to do a certain thing in a certain way, the thing must be done in that 172
way or not at all. Other methods of performance are necessarily forbidden."
11. In AIR 1983 SUPREME COURT 684 "State of Bihar v.
Radha Krishna Singh = (1983) 3 SCC 118 the a Hon'ble
Supreme court held that as there is a tendency on the part of
an interested person or a party in order to grab, establish or
prove an alleged claim to concoct, fabricate or procure false
genealogy to suit their ends, the Courts in relying on the
genealogy put forward must guard themselves against
falling into trap laid by a series of documents or a labyrinth
of seemingly old genealogies to support their rival claims;
as also that When a case of a party is based on a genealogy
consisting of links, it is incumbent on the party to prove
every link thereof and even if one like is found to be
missing then in the eye of law, the genealogy cannot be said
to have been fully proved. Relying on said judgment the
plaintiffs have failed to prove geneology of the Mutwallis
allegedly starting from the reign of Emperor Babur as such
the suit is liable to be dismissed on this score alone.
Relevant paragraph 18,19, 24,192 and 193 of the said
judgment reads as follows:
"18. After a brief narration of the facts, mentioned above, before going to the oral, documentary and circumstantial evidence, it may be necessary to state the well established principles in the light of which we have to decide the conflicting claims of the parties. It appears that the plaint genealogy is the very fabric and foundation of the edifice on which is built 173
the plaintiff's case. This is the starting point of the case of the plaintiff which has been hotly contested by the appellant. In such cases, as there is a tendency on the part of an interested person or a party in order to grab, establish or prove an alleged claim, to concoct, fabricate or procure false genealogy to suit their ends, the courts in relying on the genealogy put forward must guard themselves against falling into the trap laid by a series of documents or a labyrinth of seemingly old genealogies to support their rival claims.
19. The principles governing such cases may be summarised thus :
(1) Genealogies admitted or proved to be old and relied on in previous cases are doubtless relevant and in some cases may even be conclusive of the facts proved but there are several considerations which must be kept in mind by the courts before accepting or relying on the genealogies.
(a) Source of the genealogy and its dependability. (b) Admissibility of the genealogy under the Evidence Act.
(c) A proper use of the said genealogies in decisions or judgments on which reliance is placed. (d) Age of genealogies.
(e) Litigations where such genealogies have been accepted or rejected.
(2) On the question of admissibility the following tests must be adopted :
(a) the genealogies of the families concerned must fall within the four corners of S. 32 (5) or S. 13 of the Evidence Act.
(b) They must not be hit by the doctrine of post litem motam.
(c) The genealogies or the claims cannot be proved by recitals, depositions or facts narrated in the judgment which have been held by a long course of decisions to be inadmissible.
(d) where genealogy is proved by oral evidence, the said evidence must clearly show special means of knowledge disclosing the exact source, time and the circumstances under which the knowledge is acquired, and this must be clearly and conclusively proved.
24. It is well settled that when a case of a party is based on a genealogy consisting of links, it is incumbent on the party to prove every link thereof 174
and even if one link is found to be missing then in the eye of law the genealogy cannot be said to have been fully proved. In the instant case, although the plaintiffs have produced oral and documentary evidence to show that Ramruch Singh and Debi Singh were brothers being the sons of Bansidhar Singh this position was not accepted by the trial court as also by M. M. Prasad, J. who dissented from the other two Judges constituting the Special Bench who had taken a contrary view and had held that the plaintiffs had fully proved the entire genealogy set-up in the plaint. This, therefore, makes our task easier because we need not discuss in detail the evidence and documents to show the connection of the plaintiffs up to the stage of Gajraj Singh though we may have to refer to the evidence for the purpose of deciding the main issue, viz., whether or not Gajraj Singh was the son of Ramruch Singh and Ramruch Singh a brother of Debi Singh and son of Bansidhar Singh.
192. Before, however, opening this chapter it may be necessary to restate the norms and the principles governing the proof of a pedigree by oral evidence, in the light of which the said evidence would have to be examined by us. It is true that in considering the oral evidence regarding a pedigree a purely mathematical approach cannot be made because where a long line of descent has to be proved spreading over a century, it is obvious that the witnesses who are examined to depose to the genealogy would have to depend on their special means of knowledge which may have come to them through their ancestors but, at the same time, there is a great risk and a serious danger involved in relying solely on the evidence of witnesses given from pure memory because the witnesses who are interested normally have a tendency to draw more from their imagination or turn and twist the facts which they may have heard from their ancestors in order to help the parties for whom they are deposing. The Court must, therefore safeguard that the evidence of such witnesses may not be accepted as is based purely on imagination or an imaginary or illusory source of information rather than special means of knowledge as required by law. The oral testimony of the witnesses on this matter is bound to be hearsay and their evidence is admissible as an exception to the general rule where hearsay evidence is not admissible. This is culled out from the law contained in Cl. (5) of S. 32 of the Evidence Act 175
which must be construed to the letter and to the spirit on which it was passed.
193. In order to appreciate the evidence of such witnesses, the following principles should be kept in mind:
(1) The relationship or the connection however close it may be, which the witness bears to the persons whose pedigree is sought to be deposed by him. (2) The nature and character of the special means of knowledge through which the witness has come to know about the pedigree.
(3) The interested nature of the witness concerned. (4) The precaution which must be taken to rule out any false statement made by the witness post litem motam or one which is derived not by means of special knowledge but purely from his imagination, and
(5) The evidence of the witness must be substantially corroborated as far as time and memory admit."
12. In AIR 1983 SUPREME COURT 684 "State of Bihar v.
Radha Krishna Singh = (1983) 3 SCC 118 the a Hon'ble
Supreme Court in respect of admissibility of the documents
has laid down principle of law relying where on it is
submitted that the documents filed by the petitioner in the
instant suit are not admissible. Relevant paragraph 35 of the
said judgment reads as follows:
"35. In our opinion, Ex. J. squarely falls within the four corners of S. 35 of the Evidence Act which requires the following conditions to be fulfilled before a document can be admissible under this section.
(1) the document must be in the nature of an entry in any public or other official book, register or record, (2) it must state a fact in issue or a relevant fact, (3) the entry must be made by a public servant in the discharge of his official duties or in performance of his duties especially enjoined by the law of the country in which the relevant entry is kept."
13. In AIR 1983 SUPREME COURT 684 "State of Bihar v. 176
Radha Krishna Singh = (1983) 3 SCC 118 the a Hon'ble
Supreme Court in respect of admissibility and probative
value of the documents has laid down principle of law
relying where on it is submitted that the documents filed by
the Plaintiffs in the instant suit are not admissible. Relevant
paragraph 40,47 and 52 of the said judgment reads as
follows:
"40. The admissibility of Ex J., or its genuineness is only one side of the picture and in our opinion, it does not throw much light on the controversial issues involved in the appeal. We may not be understood, while holding that Ex. J. is admissible, to mean that all its recitals are correct or that it has very great probative value merely because it happens to be an ancient document. Admissibility of a document is one thing and its probative value quite another - these two aspects cannot be combined. A document may be admissible and yet may not carry any conviction and the weight of its probative value may be nil. Before going to the contents of Ex. J., which have been fully discussed by the High Court, we would first like to comment on the probative value of this document.
47. We would like to mention here that even if a document may be admissible or an ancient one, it cannot carry the same weight or probative value as a document which is prepared either under a Statute, Ordinance or an Act which requires certain conditions to be fulfilled. This was the case in both Ghulam Rasul Khan's (AIR 1925 PC 170) and Shyam Pratap Singh's cases (AIR 1946 PC 103) (supra).
52. Finally, Ex. J., unlike the document in the case (1874-I Ind App 209) before the Privy Council was not a Report under any statutory authority but was merely a report submitted on the administrative orders of a high Government official. In our opinion, therefore, where a report is given by a responsible officer, which is based on evidence of witnesses and documents and has a statutory favour in that it is given not merely by an administrative officer but under the authority of a statute, its probative value 177
would indeed be very high so as to be entitled to great weight."
14. In AIR 1983 SUPREME COURT 684 "State of Bihar v.
Radha Krishna Singh = (1983) 3 SCC 118 the a Hon'ble
Supreme Court in respect of admissibility of the Judgments
has laid down principle of law relying where on it is
submitted that the judgment dated 24.12.1885 passed by Ld.
Sub Judge Faizabad Sri Harikishan in Suit No. 61/280 of
1885 between Mahant Rghubardas v. Secretary of State &
Anr as well as Judgment dated 18/26.03.1886 passed by Ld.
District Judge Faizabad Mr. F.E.A. Chamier in Civil Appeal
No.27 of 1885 preferred against said order of the Ld. Sub
Judge Faizabad as well as the Judgment dated 30.03.1946
passed by Ld. Civil Judge Faizabad Sri S.A. Ahsan in Suit
No. 29 of 1949 between Shia Central Board U.P. Wqfs vs.
Sunni Central Board U.P. Waqfs filed by the Plaintiffs in
the instant suit not being Judgment in rem or the judgment
between the same parties are not admissible in evidence and
not reliable for extracting inferences. Relevant paragraph
121,122,133 and 143 of the said judgment reads as follows:
"121. Some Courts have used Section 13 to prove the admissibility of a judgment as coming under the provisions of S. 43, referred to above. We are, however, of the opinion that where there is a specific provision covering the admissibility of a document, it is not open to the court to call into aid other general provisions in order to make a particular document admissible. In other words if a judgment is not admissible as not falling within the ambit of Sections 178
40 to 42, it must fulfil the conditions of S. 43 otherwise it cannot be relevant under S. 13 of the Evidence Act. The words "other provisions of this Act" cannot cover S. 13 because this section does not deal with judgments at all.
122. It is also well settled that a judgment in rem like judgments, passed in probate, insolvency, matrimonial or guardianship or other similar, proceedings, is admissible in all cases whether such judgments are inter partes or not.
In the instant case, however, all the documents consisting of judgments filed are not judgments in rem and therefore, the question of their admissibility on that basis does not arise. As mentioned earlier, the judgments filed as Exhibits in the instant case, are judgments in personam and, therefore, they do not fulfil the conditions mentioned in S. 41 of the Evidence Act.
133. The cumulative effect of the decisions cited above on this point clearly is that under the Evidence Act a judgment which is not inter partes is inadmissible in evidence except for the limited purpose of proving as to who the parties were and what was the decree passed and the properties which were the subject matter of the suit. In these circumstances, therefore, it is not open to the plaintiffs-respondents to derive any support from some of the judgments which they have filed in order to support their title and relationship in which neither the plaintiffs nor the defendants were parties. Indeed, if the judgments are used for the limited purpose mentioned above, they do not take us anywhere so as to prove the plaintiffs' case.
143. Thus, summarising the ratio of the authorities mentioned above, the position that emerges and the principles that are deducible from the aforesaid decisions are as follows :
(1) A judgment in rem e.g., judgments or orders passed in admiralty, probate proceedings, etc., would always be admissible irrespective of whether they are inter partes or not,
(2) judgments in personam not inter partes are not at all admissible in evidence except for the three purposes mentioned above. "
(3) On a parity of aforesaid reasoning, the recitals in a judgment like findings given in appreciation of evidence made or arguments or genealogies referred 179
to in the judgment would be wholly inadmissible in a case where neither the plaintiff nor the defendant were parties.
(4) The probative value of documents which, however ancient they may be, do not disclose sources of their information or have not achieved sufficient notoriety is precious little.
(5) Statements, declarations or depositions, etc., would be admissible if they are post litem motam."
15. In AIR 1983 SUPREME COURT 684 "State of Bihar v.
Radha Krishna Singh = (1983) 3 SCC 118 the a Hon'ble
Supreme Court held that Statements, declarations or
deposition etc. are not admissible if they are post litem
motam. The statements or declarations before persons of
competent knowledge made ante litem motam are
receivable to prove ancient rights of a public or general
nature. The admissibility of such declarations is however,
considerably weakened if it pertains not to public rights but
to purely private rights. It is equally well settled that
declarations or statements made post litem motam would
not be admissible because in cases made ante litem motam,
the element of bias and concoction is eliminated . Before,
however, the statements of the nature being ante litem
motam they must be not also before the actual existence of
any controversy but they should be made even before the
commencement of legal proceedings. Relying on said
judgment it is submitted that the Statements made ante litem
motam that last prayer was offered on 16.12.1949 and
thereafter the plaintiffs discontinued it, cannot make 180
contrary statement in this suit that they offered prayer till
23rd December 1949 with sole motive to save limitation as
the instant suit was instituted on 18th December 1949 as
also; that the plaintiffs' ante litem motam stand was that the
waqf was created by Emperor Babur now in the instant suit
they cannot be allowed to take benefit of contrary statement
that someone else was the owner and they are entitled for
decree on the ground of adverse possession. Relevant
paragraph 134 and 135 of the said judgment reads as
follows:
"134. It is also well settled that statements or declarations, before persons of competent knowledge made ante litem motam are receivable to prove ancient rights of a public or general nature vide Halsbury's' Laws of England (Vol. 15 : 3rd Edition, A. 308) where the following statement is to be found : "Declarations by deceased persons of competent knowledge, made ante litem motam, are receivable to prove ancient rights of a public or general nature. The admission of declarations as to those rights is allowed partly on the ground of necessity,. since without such evidence ancient rights could rarely be established; and partly on the ground that the public nature of the rights minimises the risks of misstatement."
135. The admissibility of such declarations is, however, considerably weakened if it pertains not to public rights but to purely private rights. It is equally well settled that declarations or statements made post litem motam would not be admissible because in cases or proceedings taken or declarations made ante litem motam. the element of bias and concoction is eliminated. Before, however, the statements of the nature mentioned above can be admissible as being ante litem motam they must be not only before the actual existence of any controversy but they should be made even before the commencement of legal proceedings. In this connection, in para 562 at page 308 of Halsbury's Laws of England (supra) the following statement is made :
181
"To obviate bias, the declarations must have been made ante litem motam, which means not merely before the commencement of legal proceedings, but before even the existence of any actual controversy, concerning the subject matter of the declarations. So strictly has this requirement been enforced that the fact that such a dispute was unknown to the declarant or was fraudulently begun with a view to shutting out his declarations has been held immaterial.""
Sri P.N. Mishra, Adv. has submitted that there is admission
of the Muslims that the Hindus were continuously worshiping
at Sri Ramajanmasthan Temple and the Muslims were
interrupting them only on Fridays aided by the Army of
Nababs or the British Government and ultimately the Muslims
discontinued their said interruption on 16.12.1949, submissions
are as under:
Annexure-V
Oral Evidence
Pages 240-281
1. Mohammad Hashim the plaintiff no.7 in the instant
suit has deposed in Hindi as PW1 relevant portions whereof
read as follows:
"a). If in a mosque there are figures of either human beings or of animals or birds then no prayer shall be offered therein (ibid p. 47 Line 11 & 12 from the top)
b). Above the Nothern doors of the disputed property there are two images of lions on both sides. (ibid p. 47 Line 1 & 2 of the last paragraph) c). On the northern side of the disputed property there are several temples and habitation between the junction of the roads leading to a Unawal Temple and Kanak Temple. On the eastern side of the disputed property at very longest distances there is no Muslim habitation. (ibid p.52 L. 3, 4, 5) d). Myself and Salar Mohammad had adopted the 182
written statement filed by Anisur Rahman. We had admitted the same. (ibid p.52 L.8, 9, 10) e). On being shown the photographs being paper Nos. 54A-2/41, 54A-2/42 and 54A-2/43 said plaintiff admitted that those photographs were of the Hindu Deities. (ibid P. 46 L.18-20 & P. 57 L.1) f). The place where is pictures of the God, Goddesses, animals or the birds prayer cannot be offered because it is forbidden. (ibid P.77 L.12-15) g). The riot of the 1934 was unilateral in which only Muslims had been killed no Hindu was killed. It is correct that at that time Hindus were more powerful and whenever they thought they subdued the Muslims. (ibid P.103 L. 1-3 of the last Paragraph) h). If in any building or temple Idol is placed and worship and prayer is going on then there Namaz cannot be offered. Mosque cannot be built over a grave-yard. (ibid P.1-7, L. 10-12)
i). No prayer was offered on 23rd December 1949. In the month of October-November at the instance of Raghav Das the mosque was cordoned off from all four sides and had started Kirtan at Ganj-e- Shahidan. (ibid P.172 L. 15, 17 - 20)"
2. Farooqe Ahmed son of Zahoor Ahmed, the plaintiff
no.10/1 in the instant suit has deposed in Hindi as PW3
relevant portions whereof read as follows:
"a). In the photograph which was seen by me and in which Saitan was came to sight was because the Saitan has human like feature with two big eyes whose hands and legs are in to and fro movement. (ibid P.82 last paragraph )
b). No mosque can be built in the place where is a grave. (ibid P. 96 L. 14)"
3. Sayyed Kalbe Jawad, has deposed in Hindi as PW-26
relevant portion of his deposition made on 17.05.2002 reads
as follows:
"a). Islam does not permit to engrave Idols or pictures of the Hindu Gods and Goddesses on the pillars inside a mosque.
183
4. In paragraph-7 of his written statement dated
8.7.1950/29.12.1950 filed in the proceeding under
Section145 Cr.P.C., 1898 Anisur Rahaman has stated that
the party no.2 i.e. the Muslims of Ayodhya and other
Muslims offered prayer in the building in question i.e. Babri
Masjid till 16th December, 1949. In paragraphs 8 and 9 he
states that on 12th November, 1949 the Hindus started Jap
(repetition of a mantra or muttering of prayers) near the
Babri Masjid wherein a large crowd of the Hindus gathered
and they inflicted insult and humiliation upon Quanati
Masjid and graves when this fact was informed to the
district authorities they deployed a police guard and in view
of apprehension of assault on Babri Masjid on 22nd
November, 1949 the district authorities increased the
number of the police guards. That Mohammad Hashim, the
plaintiff No.7 in the instant suit in his written statement
dated 09.04.1951 has adopted above-mentioned written
statement of Anisur Rahaman which is on page 211 of
volume 2 of the documents filed in the instant suit. The
written statement of Anisur Rahaman is on page 215 to 219
of the volume no.2 of the documents filed.
5. From the aforesaid written statements of the Muslims
it becomes crystal clear that according to their admission
lastly prayer was offered on 16th December, 1949 and 184
thereafter i.e. on and from 17th December, 1949 no prayer
was offered and the possession of said Mosque was
discontinued knowing fully well that the Hindu crowd
which had surrounded the Babri Mosque since 12th
November, 1949 would occupy the same. In view of such
admitted facts if for the sake of argument for a moment it is
assumed that the article 142 of the Limitation Act, 1908 is
applicable in the instant case in that event the date of
discontinuation i.e. 16th December, 1949 would be starting
point of limitation under Article 142 of the Indian
Limitation Act, 1908 and in that case also the suit is barred
by limitation.
6. Jan Mohammed, Abdul Sattar, Abdul Gani, Rojid,
Hosaldar, Ramzan, Gulle Khan, Md. Ismile Abdul Sakoor,
Abdul Razaqe, Naseebdar in their respective affidavits all
dated 16.02.1950 have stated that the Babri Mosque was
erected by demolishing Ramjanmabhumi temple but in spite
of erection of said mosque the Hindus did not give up their
possession and the Hindus were all along worshipping their
idol therein. Muslims were able to offer prayer therein only
on Fridays with the help of the forces of the Nawabs. In
1934 after the Hindu-Muslim riot the Muslims stopped
going there in the mosque for the reason that in spite of
killing three Muslims rioters were acquitted because the
Muslims were apprehensive that going in mosque was risky 185
for their lives. Since those days the Hindus have occupied
principal place of the mosque and to read namaz on that
place is against the Shar of Muslims. All those affidavits
affirmed under order 19 Rule 1 of the Civil Procedure Code,
1908 and filed in the court of learned City Magistrate,
Faizabad in 145 Cr.P.C., 1898 proceeding of 1949 have been
compiled in volume 2 of the documents filed in the instant
suit as page nos.135 to 180.
7. Anisur Rahaman in his affidavit dated 5.4.1950
affirmed and filed in Cri Misc. Case No.208 of 1950 filed in
the High Court of Judicature at Allahabad praying inter alia
for transferring the said 145 Cr.P.C. proceedings being case
no. of 1949 REX versus Anisur Ramaham to some other
court of competent jurisdiction outside the district of
Faizabad; has stated that on the 9th November, 1949 a crowd
of five thousand Hindus collected and raised religious
slogans and performed 'kirtan' and levelled down two
tombs, 25 graves and one qanati mosque outside the
compound of the alleged Babri mosque. Abhdey Ram Dass,
Ramshukul Dass, Sheodarshan Dass and 50 or 60 other
persons committed trespass into the Babri mosque and
installed an idol in the mosque and thereby polluted 'napak'
the mosque. In the said affidavit it has also been stated that
the Muslims of the vicinity were at that time persuaded by
the authorities not to say the prayers on that Friday. On 186
20.11.1949 the police advised the Muslim not to say their
prayers in the surviving Babri mosque while the jap
continued. In order to avoid a communal clash the Muslim
acted on the advice and continued to say their prayers every
Friday upto 16th December, 1949. Except for the Friday
prayers the mosque used to be kept locked. A copy of said
affidavit is on page nos.187 to 194 of volume no.2 of the
documents filed in the instant suit. Relevant paragraph of
the said affidavit reads as follows:
"2. That in Ajodhya there is a historical mosque built by Emperor Babar in 1528 A.D. called the Babari Mosque which has got a grant attached to it and is registered under the Waqf Act and the courtyard of the mosque is separate by a wall from a small temple which is situated to its East.
3. That Hindus and Muslims of Ajodhya have been peacefully and calmly carrying on their worship in the temple and prayers in the mosque respectively from time immemorial.
4. That on the 9th of November 1949 it was found that two tombs and about 25 graves which lay outside the compound of the Babri mosque had been leveled down and the mosque in the cemetery known as the "Qanati" mosque had been dug up and a new platform adjacent to the aforesaid mosque was constructed and an idol placed on that platform.
5. That from 22.11.1949 the Hindus of the place started their 'Jap' (worship) on that place in which a large number of Hindus were collected and for that reason the police advised the Muslims not to say their prayers in the surviving Babari mosque all the 5 times while the 'Jap' continued but continue it to Fridays only. In order to avoid a coomunal clash the Muslims acted on the advice and continued to say their prayer every Friday upto December 16, 1949. Except for the Friday prayers the mosque used to be kept locked and guarded by the police.
6. That on the night preceding the next Friday, namely the night between 22nd and 23rd December 187
1949 the Hindus surrupticiously and clandes sinely introduced an ... inside the mosque itself and put it on the "member" (pulpit)"
8. The plaintiff no.4 of OOS No.4 of 1989 i.e. the
instant suit Molvi Mohmmad Faiq is defendant no.3 in OOS
No.1 of 1989 and defendant No.7 in OOS No.3 of 1989; in
paragraph 22 of his written statement dated 21.02.1950 filed
in OOS No.1 of 1989 as also in paragraph 26 of his written
statement dated 28.03.1960 filed in OOS No.3 of 1989 has
admitted that in the alleged Babri Masjid the prayer was
offered only till 16.12.1949.
9. The plaintiff no.10 of OOS No.4 of 1989 i.e. the
instant suit Zahoor Ahemed is defendant no.1 in OOS No.1
of 1989; in paragraph 22 of his written statement dated
21.02.1950 filed in OOS No.1 of 1989 has admitted that in
the alleged Babri Masjid the prayer was offered only till
16.12.1949.
10. The plaintiff no.1 of OOS No.4 of 1989 i.e. the
instant suit U.P. Sunni Central Board of Waqfs is defendant
no.9 in OOS No.3 of 1989; in paragraph 6 in its additional
written statement dated 24.08.1995 filed in OOS No.3 of
1989 has adopted written statement of Molvi Mohammed
Faiq and Zahoor Ahemed filed in OOS No.3 of 1989 and 188
thereby it becomes admitted fact on part of the U.P. Sunni
Central Board of Waqfs also that in the alleged Babri Masjid
the prayer was offered only till 16.12.1949.
11. In (1901-02) 29 IA 24 the Hon'ble Privy Council held
that the police report and orders for possession by
Magistrates under Section 145 of Cr.P.C. are admissible in
evidence under Section 13 being a "transaction" in which
the rights or custom was claimed, modified, recognized,
asserted or denied. Relying on the said judgment it is
submitted that from the order of attachment dated
29.12.1949 passed by the Ld. City Magistrate Faizabad &
Ayodhya in the proceeding under Section 145 of 1949 as
well as police report, it is evident that the Hindus were in
possession and they were worshipping in the disputed Sri
Ramjanmasthan temple and were asserting their rights
which fact is admissible evidence under Section 13 of the
Evidence Act. Relevant portion from page 24 of the said
judgment reads as follows:
"These police orders are in their Lordships' opinion admissible in evidence on general principles as well as under s. 13 of the Indian Evidence Act to shew the fact that such orders were made. This necessarily makes them evidence of the following facts, all of which appear from the orders themselves, namely, who the parties to the dispute were; what the land in dispute was; and who was declared entitled to retain possession. For this purpose, and to this extent, such orders are admissible in evidence for and against every one when the fact of possession at the date of the order has to be ascertained. If the lands referred in such an order are described by metes and bounds, or by reference to objects or marks physically existing, these must necessarily be ascertained by extrinsic evidence, i.e., the testimony of persons who know the 189
locality. If the orders refer to a map, that map is admissible in evidence to render the order intelligible; and the actual situation of the objects drawn or otherwise indicated on the map must, as in all cases of the sort, be ascertained by extrinsic evidence. So far there appears to be no difficulty. Reports accompanying the orders or maps and not referred to in the orders may be admissible as hearsay evidence of reputed possession: 2 Tay. Ev. s. 517.8 But they are not otherwise admissible unless they are made so by s.13 of the Indian Evidence Act. To bring a report within that section the report must be "a transaction in which the right or custom in question was created, claimed, modified, recognised, asserted or denied, or which was inconsistent with its existence." These words are very wide, and are wide enough to let in the reports forming part of the proceedings in 1867, 1876, and 1888. Their Lordships are of opinion that the High Court did not err in receiving the report made in the proceedings of 1876 to the reception of which Mr. Cohen objected."
12. Sarkar's Law of Evidence, 15th Edn. Reprint 2003
published by Wadhwa and Company Nagpur in its Vol.1 on
page 306 referring several Case laws conclude that the
police reports, orders, affidavits etc. under Section 145
Cr.P.C. are admissible in evidence under Section 13 of the
Indian Evidence Act, 1872. Relevant paragraph of the said
book reads as follows:
"--Police Reports and Orders Under S. 145 Cr.P Code etc. -- Police reports and orders for possession by magistrates under s 145 Cr P Code are admissible in evidence under s 13, being a "transaction" in which the right or custom wa claimed, modified, recognized, asserted or denied [Dinomoni v. Brojomohini, 29 IA 24:29C 187: 6 CWN 386:15 MLJ83
ante]. Such orders are admissible against all persons when the fact of possession on the date of the order has to be ascertained. But as between parties to the proceedings they are also admissible as evidence as regards
possession before two months of the date of the order [Jogendra v. Mohim, 34 CWN 358:57 C 987]. Such orders are admissible on general 190
principles as well as under s 13 to show the fact that such orders were made [Hasim v. Abjal, 4 CLJ 30: 82 IC 392: A 1924 C 1046]. The facts of previous proceedings under s 145 and order thereon must be taken into consideration in a subsequent suit for possession based on the title [Boroda v. Manmatha, 41 IC 456]. Order under s 145 Cr P Code set aside by the High Court is admissible to show that possession was claimed by plaintiff who has complained of forcible dispossession [Devi v. Sisram, A 1939 L 188]. A judgment in a criminal case in which the plaintiff's assertion of possession was held to be with him is inadmissible against a person not a party to the criminal proceedings to prove plaintiff's possession at date of judgment, but it is admissible under s 13 to prove the assertion of plaintiff's title to the land at the date of judgment [Param v. Santosh, A 1942 P 372].
13. In 34 CWN 358 (Jogendra v. Mohim) the Hon'ble
Calcutta High Court held that order passed under Section
145 Cr.P.C. are admissible against all persons when the fact
of possession on the date of the order has to be asserted but
as between parties to the proceedings they are also
admissible as evidence as regards possession before two
months of the date of the order. Relying on the said
judgment it is submitted that from the orders passed in
proceeding under section 145 Code of Criminal Procedure
1898 by the Magistrate are a piece of evidence which is to
be looked into to ascertain the possession of the litigating
parties and if they are looked into it becomes crystal clear
that the Hindus were in possession before two months of the
date of the order. Relevant extract from page 861 of the 191
said judgment reads as follows:
"the order of the Magistrate is in the nature of a police order admissible as evidence of the fact as to who was declared entitled to retain possession; and these orders are admissible against all persons when the fact of possession on the date of the order has to be ascertained. But as between parties to the proceedings they are also admissible as evidence as regards possession before two months of the date of the order, because if there had been a dispossession within 2 months of the date of the order when the proceedings were started, the Magistrate would have been bound to make over
possession to the person who had been so dispossessed."
14. In AIR 1924 Calcutta 1046 Hasim Ali and others v.
Abjal Khan and others the Hon'ble High Court Calcutta
held that the facts of initiation of proceeding under Section
145, Criminal Procedure Code, enquiry conducted therein,
stands taken by the parties therein and orders passed therein
are relevant facts and the same are admissible in evidence
on general principles as well as under Section 13 of the
Indian Evidence Act. Relevant extracts from page 1046
-1047 of the said judgment read as follows:
"The appeal raises three points for
consideration, namely, first, whether reliance should have been placed upon the proceedings in a case under section 145, Criminal
Procedure Code; secondly whether the alleged title by adverse possession had been
established ; and thirdly, whether the plaintiffs were entitled to a declaration of title to an unascertained share.
As regards the first point; it appears that the appellants were the first party in a proceeding under section 145, Criminal Procedure Code in 192
1916. Their case then, as now, was that they were entitled to the exclusive possession of the tank and that there was a likelihood of a breach of the peace as the second party (predecessors in interest of the defendants) claimed wrongful possession jointly with them. Upon investigation, the Magistrate came to the conclusion that the plaintiffs were not in exclusive but in joint possession, and that there was no likelihood of a breach of the peace. On these grounds proceedings were discontinued on the 22nd March 1917.
It is plain that the fact, that there was a proceeding under section 145, Criminal
Procedure Code, that there was an inquiry into the matter and that there was a decision adverse to the allegations of the plaintiffs, is a relevant fact, and the Subordinate Judge has properly treated this as evidence. The view of the Subordinate Judge is supported by the decision of the Judicial Committee in Dinomoni
Chowdhurani v. Brojomohini Chwdhurani (1). In that case Lord Lindley pointed out that orders for possession under the provisions of the Criminal Procedure Code relating to
disputes regarding immoveable properties are police orders made to prevent breaches of the peace and decide no question of title: but such orders are admissible in evidence on general principles as well as under Section 13 of the Indian Evidence Act to show the fact that such orders were made. Consequently, the first point must be decided against the appellants." ...
"As regards the third point, Mr. Justice Walmsley has correctly held that the plaintiffs cannot claim a decree for declarations of title. The specific title alleged by them has not been established. On the other hand, the difficulty remains that the extent of their share cannot be determined on the evidence as it stands. In such circumstances, it is impossible to make a decree in favour of the plaintiff in respect of an unknown share."
15. In 41 IC 456 (Baroda v. Manmatha) the Hon'ble
Court held that the facts of previous proceedings under 193
Section 145 Cr.P.C. and order thereon must be taken into
consideration in subsequent suit for possession based on the
title. Relying on the said judgment it is submitted that from
the facts as stated in the affidavits of the persons through or
under whom the present plaintiffs are claiming their right,
title and interest, it becomes crystal clear that last prayer
were offered on 16th December, 1949 and even prior to that
date for last several months Muslims were unable to go to
the disputed premises as large crowd of the Hindus were
doing kirtons etc. and the learned Magistrate had directed
them not to go their in group. In such circumstances it was
not possible for any Muslim to go alone and offer prayer.
From which it can be easily inferred that in fact from the
several months back from 16th December, 1949, Muslims
were unable to offer any prayer in the said disputed
building.
16.In AIR 1942 Patna 372 (Param v. Santosh) the Hon'ble
Patna High Court held that a judgment in a criminal case in
which the plaintiffs' assertion of possession was held to be
with him is inadmissible against a person not a party to the
criminal proceedings to prove plaintiffs possession as date
of judgment, but it is admissible under Section 13 to prove
the assertion of plaintiffs' title to the land at the date of
judgment. Relying on the said judgment it is submitted that
the order passed in 145 Cr.P.C. proceedings is admissible 194
under Section 13 to prove the claim of the Hindus' title to
the land at the date of the said order. Relevant paragraph of
the said judgment on its page 374 reads as follows:
"Now the defence in the present case was that at some time, more than forty years ago, the lands in dispute had fallen to the share of the defendants and they had been in possession ever since. They therefore alleged that the entry in the cadastral survey was wrong. The plaintiffs, on the other hand, denied the story of the defendants being in possession for the period of which the latter alleged, and the Court has found that the defence is entirely untrue in this respect. In coming to this conclusion, it has relied on a judgment of a criminal case of 1901 in which the plaintiffs asserted their possession of the land in dispute, and possession was held to be with them. Now if this judgment be admissible, it undoubtedly disproves the defendants' case, but it is contended that the judgment is inadmissible against the defendants who were not parties to the criminal proceedings. It is not the decision on which reliance can be placed to prove the plaintiffs' possession in 1901, but the fact that at that point of time they asserted their title is admissible under S. 13, Evidence Act. In my opinion, therefore, the finding of the Court below is not vitiated by its reliance on the plaintiffs assertion of possession in 1901."
17. Sections 8, 9 and 13 of the Evidence Act, 1872 in respect
of relevant fact provides as follows:
8. Motive, preparation and previous or subsequent conduct.--Any fact is relevant which shows or constitutes a motive or preparation for any fact in issue or relevant fact.
The conduct of any party, or of any agent to any party, to any suit or proceeding, in reference to such suit or proceeding, or in reference to any fact in issue therein or relevant thereto, and the conduct of any person an offence against whom is the subject of any proceeding, is relevant, if such conduct influences or is influenced by any fact in issue or relevant fact, and whether it was previous or subsequent thereto. 195
Explanation 1.--The word "conduct" in this section does not include statements, unless those statements accompany and explain acts other than statements; but this explanation is not to affect the relevancy of statements under any other section of this Act. Explanation 2.--When the conduct of any person is relevant, any statement made to him or in his presence and hearing, which affects such conduct, is relevant.
Illustrations
(a) A is tried for the murder of B.
The facts that A murdered C, that B knew that A had murdered C, and that B had tried to extort money from A by threatening to make his knowledge public, are relevant.
(b) A sues B upon a bond for the payment of money. B denies the making of the bond.
The fact that, at the time when the bond was alleged to be made, B required money for a particular purpose, is relevant.
(c) A is tried for the murder of B by poison. The fact that, before the death of B, A procured poison similar to that which was administered to B, is relevant.
(d) The question is, whether a certain document is the will of A.
The facts that, not long before the date of the alleged will, A made inquiry into matters to which the provisions of the alleged will relate, that he consulted vakils in reference to making the will, and that he caused drafts of other wills to be prepared, of which he did not approve, are relevant.
(e) A is accused of a crime.
The facts that, either before, or at the time of, or after the alleged crime, A provided evidence which would tend to give to the facts of the case an appearance favourable to himself, or that he destroyed or concealed evidence, or prevented the presence or procured the absence of persons who might have been witnesses, or suborned persons to give false evidence respecting it, are relevant. (f) The question is, whether A robbed B. The facts that, after B was robbed, C said in A's presence--"the police are coming to look for the man who robbed B", and that immediately afterwards A ran away, are relevant.
(g) The question is, whether A owes B rupees 10,000.
196
The facts that A asked C to lend him money, and that D said to C in A's presence and hearing-- "I advise you not to trust A, for he owes B 10,000 rupees," and that A went away without making any answer, are relevant facts.
(h) The question is, whether A committed a crime. The fact that A absconded after receiving a letter warning him that inquiry was being made for the criminal, and the contents of the letter, are relevant. (i) A is accused of a crime.
The facts that, after the commission of the alleged crime, he absconded, or was in possession of property or the proceeds of property acquired by the crime, or attempted to conceal things which were or might have been used in committing it, are relevant. (j) The question is, whether A was ravished. The facts that, shortly after the alleged rape, she made a complaint relating to the crime, the circumstances under which, and the terms in which, the complaint was made, are relevant.
The fact that, without making a complaint, she said that she had been ravished is, not relevant, as conduct under this section, though it may be relevant as a dying declaration under Section 32, clause (1), or as corroborative evidence under Section 157. (k) The question is, whether A was robbed. The fact that, soon after the alleged robbery, he made a complaint relating to the offence, the circumstances under which, and the terms in which, the complaint was made, are relevant.
The fact that he said he had been robbed without making any complaint, is not relevant, as conduct under this section, though it may be relevant as a dying declaration under Section 32, clause (1), or as corroborative evidence under Section 157
9. Facts necessary to explain or introduce relevant facts.--Facts necessary to explain or introduce a fact in issue or relevant fact, or which support or rebut an inference suggested by a fact in issue or relevant fact, or which establish the identity of any thing or person whose identity is relevant, or fix the time or place at which any fact in issue or relevant fact happened, or which show the relation of parties by whom any such fact was transacted, are relevant in so far as they are necessary for that purpose.
Illustrations
(a) The question is, whether a given document is the will of A.
197
The state of A's property and of his family at the date of the alleged will may be relevant facts. (b) A sues B for a libel imputing disgraceful conduct to A; B affirms that the matter alleged to be libellous is true.
The position and relations of the parties at the time when the libel was published may be relevant facts as introductory to the facts in issue.
The particulars of a dispute between A and B about a matter unconnected with the alleged libel are irrelevant, though the fact that there was a dispute may be relevant if it affected the relations between A and B.
(c) A is accused of a crime.
The fact that, soon after the commission of the crime, A absconded from his house, is relevant under Section 8, as conduct subsequent to and affected by facts in issue.
The fact that, at the time when he left home, he had sudden and urgent business at the place to which he went, is relevant, as tending to explain the fact that he left home suddenly.
The details of the business on which he left are not relevant, except in so far as they are necessary to show that the business was sudden and urgent. (d) A sues B for inducing C to break a contract of service made by him with A. C, on leaving A's service, says to A-- "I am leaving you because B has made me a better offer". This statement is a relevant fact as explanatory of C's conduct, which is relevant as a fact in issue.
(e) A, accused of theft, is seen to give the stolen property to B, who is seen to give it to A's wife. B says as he delivers it--"A says you are to hide this". B's statement is relevant as explanatory of a fact which is part of the transaction.
(f) A is tried for a riot and is proved to have marched at the head of a mob. The cries of the mob are relevant as explanatory of the nature of the transaction.
13. Facts relevant when right or custom is in question.--Where the question is as to the existence of any right or custom, the following facts are relevant:--
(a) any transaction by which the right or custom in question was created, claimed, modified, recognized, asserted or denied, or which was inconsistent with its 198
existence;
(b) particular instances in which the right or custom was claimed, recognized or exercised, or in which its exercise was disputed, asserted or departed from.
Illustration
The question is, whether A has a right to a fishery. A deed conferring the fishery on A's ancestors, a mortgage of the fishery by A's father, a subsequent grant of the fishery by A's father, irreconcilable with the mortgage, particular instances in which A's father exercised the right, or in which the exercise of the right was stopped by A's neighbours, are relevant facts.
(The Indian Evidence Act, 1872)
18. Order 19 Rule 1 of the Civil Procedure Code lays down
that the Court may at any time order that any particular fact
or facts may be proved by affidavit and Rule 3 thereof says
that the facts as stated in the affidavit on the basis of
deponent's own knowledge is admissible. As such the
affidavits filed by the persons under or through whom the
present plaintiffs are claiming are admissible as evidence in
respect of relevant fact stated therein.
1. Power to order any point to be proved by affidavit.--Any Court may at any time for sufficient reason order that any particular fact or facts may be proved by affidavit, or that the affidavit of any witness may be read at the hearing, on such conditions as the Court thinks reasonable: Provided that where it appears to the Court that either party bona fide desires the production of a witness for cross-examination, and that such witness can be produced, an order shall not be made authorising the evidence of such witness to be given by affidavit.
State Amendments
UTTAR PRADESH.--In Order XIX, in Rule 1, for the existing proviso, the following proviso shall be 199
substituted, namely:
"Provided that if it appears to the Court, whether at the instance of either party or otherwise and whether before or after the filing of such affidavit, that the production of such witness for cross- examination is necessary and his attendance can be procured, the Court shall order the attendance of such witness, whereupon the witness may be examined, cross-examined and re-examined."--U.P. Act 57 of 1976, Section 9. (1-1-1977).
High Court Amendments
ALLAHABAD.--After Rule 1 the following Rule 1- A shall be inserted:
"1-A. Power to permit ex parte evidence on affidavit.--Where the case proceeds ex parte, the Court may permit the evidence of the plaintiff to be given on affidavit." (Vide Noti. No. 121/IV-h--36-D, dated Feb. 10, 1981 w.e.f. Oct. 3, 1981.)
3. Matters to which affidavits shall be confined.-- (1) Affidavits shall be confined to such facts as the deponent is able of his own knowledge to prove, except on interlocutory applications, on which statements of his belief may be admitted: provided that the grounds thereof are stated.
(2) The costs of every affidavit which shall unnecessarily set forth matters of hearsay or argumentative matter, or copies of or extracts from documents, shall (unless the Court otherwise directs) be paid by the party filing the same."
19. In AIR 1970 All 154 (Ram Khelawan Bhagwati. v. Sundar
Nankau & Anr.) the Hon'ble Allahabad High Court has
held that in a proceeding under Section 145 Cr.P.C., 1898,
the Magistrate was empowered to direct to file affidavit.
Relying on the said judgment it is submitted that as affidavit
in the proceedings under Section 145 Cr. P.C. case of 1949
have been filed under order of the Magistrate the same are
admissible evidence. Relevant paragraph nos.8 and 14 of 200
the said judgment read as follows:
"8. Though the amendments made under this section in 1955 aimed at expeditious disposal of proceedings and for that purpose this section has been extensively amended, sub-section (9) has been retained in its old form. The newly added proviso to sub-section (4) empowered the Magistrate to summon and examine any person whose affidavit has been put in. He is also empowered under sub-section (9) to summon any witness at any stage of the proceedings on the application of either party. Neither in subsection (9) nor in the proviso to sub-section (4), a party has a right to examine a witness. In either case, the discretion lies with the Magistrate. When it is not possible for a party to obtain affidavits from persons who may be competent to speak about the possession, the Magistrate has the discretion to examine such persons as witnesses under sub-section (9). Our reasons for this view are, that the first proviso to sub- section (4) is quite independent of sub-section (9). That proviso would govern only sub-section (4) and not other sub-sections which follow it. The view that sub-section (9) was subject to the proviso to sub- section (4) would be violating all rules of interpretation of the statutes. The proper function of a proviso is to except and deal with a case which would otherwise fall within the general language of the main enactment and its effect is confined only to that case. In AIR 1957 Bom 20, Keshavlal Premchand v. Commissioner of Income-tax Bombay, their Lordships observed :
"A proviso, which is in fact and in substance a proviso, can only operate to deal with a case which but for it would have fallen within the ambit of the section to which the proviso is a proviso, the section deals with a particular field and the proviso excepts or takes out or carves out from the field a particular portion, and therefore, it is perfectly true that before a proviso can have any application the section itself must apply. It is equally true that the proviso cannot deal with any other field than the field which the section itself deals with...............If a proviso is capable of a wider connotation and is also capable of a narrower connotation, if the narrower connotation brings it within the purview of the section, then the Court must prefer the narrower connotation-rather than the wider connotation..................". The proviso to sub-section (4) of S. 145 confers a 201
right on the Magistrate in suitable cases to summon and examine 'any person' whose affidavit has been put in as to the facts contained therein. This simply means, that where necessary, the Magistrate could summon and examine any person who has filed an affidavit in the case. That evidence is also to be confined to the facts mentioned in those affidavits. That contingency would arise only in the case of ambiguity in the affidavit filed by the parties witnesses. As stated earlier, this specific provision was made by the amendment of 1955. Subsection (9) even existed prior to the amendment, and was allowed to continue. So, it could not be said that the same was redundant or superfluous. If that was so, the Legislature could have omitted it when drastic changes were made in Section 145. A plain reading of sub-s. (9) clearly indicates that it was quite independent of sub-section (4). It empowers the Magistrate where necessary 'at any stage' of the proceedings on the application of either party to summon 'any witness' directing him to 'attend or to produce any document or thing'. The words used in the proviso to sub-section (4) are 'any person' but in sub-section (9) the words are 'any witness'. The said proviso is restricted to the evidence of only those persons who have filed the affidavit. But sub-section (9) says that 'any witness' could be summoned at any stage. There is not the least indication that its scope is also confined only, to the persons who have filed affidavits in the case. 'At any' stage' occurring in the sub-section may even be prior to the filing of the affidavits. On the facts of the instant case, it is unnecessary to enter into the question whether the Magistrate has also the power to record the evidence of any witness summoned under that sub-section. As stated earlier, the request of the petitioner was only to summon the Lekhpal for filing an affidavit, but the Magistrate summarily dismissed the petition on the ground that there was no such provision under the existing law, which empowered him to summon any witness to file an| affidavit That power clearly existed under sub-section (9). So, we are convinced that the provisions of sub-s. (9) are quite independent of sub- section (4). In suitable cases, the Magistrate could summon any witness irrespective of the fact whether he has filed an affidavit in the case, and direct him to attend or produce any document or thing. In the circumstances, there was no bar to the Magistrate in summoning the petitioner's witnesss and directing 202
him to file an affidavit
14. In this view, we hold that the Magistrate clearly erred in summarily rejecting the application of the petitioner for summoning the Lekhpal and directing him to file an affidavit. He was fully competent under S. 145 (9) of the Cri. P. C. to have granted that prayer if it was necessary in the ends of justice and for proper decision of the rights of the parties. In the circumstances, the reference is allowed and the recommendation made by the Sessions Judge, Lucknow, is accepted. The order of the Magistrate dated 7th June, 1966 is quashed and he is directed to decide the application of the petitioner for summoning the Lekhpal on the merits."
20. In AIR 1963 All 256 (Wahid & Anr. v. State) the
Hon'ble Supreme Court held that the Magistrate before
whom the proceedings under Section 145 Cr.P.C. are
pending is a person authorized to administer oath either by
himself or by an official empowered by him in this behalf
and the affidavits sworn according are admissible evidence.
Relying on the said judgment it is submitted that as the
affidavits of the persons under or through whom the
plaintiffs are claiming were sworn before an official
empowered by the Magistrate are admissible evidence and
the facts stated therein that after the riots of 1934, the
Muslims did not use to go to offer prayer in the said Mosque
and the alleged Mosque was being used as temple by the
Hindus are relevant fact which can be inferred from their
affidavits. Relevant paragraph nos.3, 5 and 6 of the said
judgment read as follows:
203
"3. The first point that arises for consideration, therefore, is whether the affidavits filed by the parties were properly sworn and could be considered as proper evidence in the case. Under the provisions of S. 145, Cri. P. C., a party to the proceeding can adduce evidence of such persons as the party relies upon in support of his claim by putting in affidavits of those persons. The affidavits that were put in by Mahangi (first party) were verified and taken before an oath commissioner appointed by the High Court under S. 539, Cri. P. C. On the back of those affidavits there is a note of attestation. That note does not show on its face as to who is the attesting authority, because the designation of the person attesting is not written under the signatures. Under the signature of the authority attesting those affidavits we find only the date and another small initials. The signatures of the magistrate
who tried the case, are on various other papers on the record. A comparison of the admitted signatures of the magistrate with the signatures on affidavits under the word "attested" clearly shows that the affidavits were attested by that very magistrate. The small initials under the date appear to be of the reader or other official of the magistrate's Court who wrote the word 'attested'.
Some of the affidavits filed by Wahid and Zahid (second party) appear to have been taken before a special magistrate. The view taken by the Sessions Judge is that the High Court has not appointed any commissioner or oath officer before whom an affidavit which is proposed to be filed before a magistrate can be sworn or affirmed. This view appears to be correct. The only provision in the Cri. P. C. regarding the mode of swearing affidavits and affirmations is to be found in S. 539. That section says that affidavits and affirmations which are to be used before any High Court must be sworn and affirmed before such Court......... or before any commissioner or other person appointed by the High Court for that purpose.... Section 539AA lays down that affidavits to be used before any Court other than a High Court under S. 510A or S. 539A may be sworn or affirmed in the manner prescribed in Section 539 or before any magistrate. A perusal of Ss. 539 and 539AA clearly shows that a commissioner or oath officer appointed by the High Court can have only such affidavits sworn before him as are to be used before the High Court or in the case of other Courts 204
only those affidavits as are under S. 510A or 539A. It is significant to note that in S. 539AA there is no mention of affidavits under S. 145. This clearly implies that an affidavit under S. 145 cannot be sworn or affirmed before a commissioner or oath officer appointed by the High Court. An examination of the provisions of various sections of the Cri. P. C. shows that affidavits are required to be filed under Sections 145, 510A, 526 and 539A. Section 526 provides for the transfer of a case by the High Court. An application for the exercise of the powers of transfer under S. 526 has, therefore, to foe made in the High Court. Such an application is required to be supported by an affidavit under the provisions of sub-s. (4) of S.
526. The affidavit referred to in that section has, therefore, to be filed before the High Court and can be sworn in the manner laid down in S. 539. Section 539A speaks of an affidavit in support of an application containing allegatings against any public servant and Section 510A speaks of affidavits with respect to evidence of a formal character. Proceedings requiring an affidavit under Sections 510A and 539A can be a Court other than a High Court. In view of S. 539AA such affidavits can be sworn in the manner prescribed in S. 539. In other words, such affidavits can be sworn before an oath commissioner or oath officer appointed by the High Court. If the legislature had intended that affidavits under S. 145 were also to be sworn in the manner prescribed in S. 539, a provision similar to the provision relating to affidavits under Ss. 510A and 539A would have been enacted by adding S. 145 in S. 539AA. The affidavits put in by Mahangi (first party) are, therefore, not proper affidavits in so far as they are sworn before an oath commissioner.
5. The magistrate before whom the proceedings were pending had a duty to decide the dispute between the parties with regard to the possession of the enclosure and it cannot be doubted for a moment that for the proper discharge of his duty the magistrate had an authority to receive evidence in the proceedings. He was, therefore, a person authorised to administer oath either by himself or by an official empowered by him in this behalf. The affidavits that were to be filed in the proceedings could, therefore, be sworn by the magistrate before whom the proceedings were pending decision.
205
6. The dictionary meaning of the word 'attested' is to testify, certify, put a person on oath or solemn affirmation. On the affidavit the word 'attested' above the signature of the magistrate, therefore, signifies that it was sworn before the magistrate. It may be that the magistrate might not have administered the oath himself to the person making the affidavit, but it is a well recognised practice that presiding officers of the Courts empower an official of their Court to administer oath and this they are entitled to do under the provisions of S. 4 of the Indian Oaths Act. The small initials under the date appear to be of an official of the magistrate's Court who was empowered to administer the oath. Affidavits for purposes of proceedings under S. 145 can be sworn before the magistrate in whose Court proceedings are pending. It is not necessary that the magistrate should write in so many words 'affidavit sworn in my presence'. Mere attestation by the magistrate is sufficient to signify that the affidavit was sworn before him. As the affidavits put in by Mahangi (first party) were attested by the magistrate before whom the proceedings were pending, these affidavits were properly sworn and can be taken into evidence. The affidavits put in by the second party were sworn before another magistrate. That magistrate had no concern with these proceedings. The affidavits put in by the second party were not proper affidavits and could not be taken into evidence. The Sessions Judge was in error in considering the affidavits filed by Mahangi which were attested by the magistrate, to be inadmissible in evidence. In view of the above discussion the affidavits put in by Mahangi (first party) are admissible and the affidavits put in by Wahid and Zahid (second party) are inadmissible as they were not properly sworn."
21. In AIR 1968 Bom 400 (Lakshman Das. v. State) the
Hon'ble Bombay High Court held that facts necessary to
explain or to introduce a fact in issue or relevant fact are
relevant. Facts which support or rebut an inference
suggested by a fact in issue or relevant facts are relevant;
facts which establish an identity on anything or the person 206
whose identity is relevant or fix the time or fix the place at
which any fact in issue or relevant fact happened are
relevant; facts which show the relation of party by whom in
such fact was transacted are relevant. Relying on the said
judgment it is submitted that the facts so far as they are
necessary to ascertain the position of the parties in relating
to possession of the suit premises or user of the suit
premises are essential. Relevant paragraph 62 of the said
judgment reads as follows:
"62. Facts necessary (1) to explain or (2) to introduce a tact in issue or relevant fact, are relevant; (3) facts (i) which support or (ii) rebut an inference suggested by a fact in issue or relevant facts are relevant; (4) facts (i) which establish the identity of anything or (ii) the person whose identity is relevant or (iii) fix the time or (iv) fix the place at which any fact in issue or relevant fact happened, are relevant; (5) facts which show the relation of parties by whom any such fact was transacted, are relevant. The last sentence is very important and it is, "in so far as they are necessary for that purpose", which means that if these facts are introduced in evidence, they can be used only for that purpose, and no other. Mr. Khandalwala suggests that the prior transactions of Hamad Sultan and the part played by Yusuf Merchant and, accused Nos. 6 and 14 in them is relevant to explain or introduce the facts in issue, and therefore, the evidence was admissible. It is difficult to sustain this part of the contention. To admit every such fact and require again a volume of proof in respect of the same would unnecessarily complicate matters; but he would seem to be right in the second part of his contention that in any event these facts are necessary in order to support the inference that the registration of the telegraphic address and the trips made by accused No. 6 and accused No. 14 to Delhi were in relation to these gold smuggling transactions, and riot innocent as sought to be made out on behalf of the accused the registration of the address and each trip being a relevant fact." 207
22. Section145 and 146 of the XII of the Code of Criminal
Procedure (Act V of 1898 from page Nos. 655 to 657 and
page Nos. 712-713 of the Vol.1 of the Code of Criminal
Procedure (Act V of 1898 published by the All India
Reporter Ltd. Nagpur 1st Edn. 1935-36 read as follows:
"(1) Whenever a District Magistrate, Sub-divisional Magistrate or Magistrate of the first class is satisfied from a police-report or other information that a dispute likely to cause a breach of the peace exists concerning any land or water or the boundaries thereof, within the local limits of his jurisdiction, he shall make an order in writing, stating the grounds of his being so satisfied, and requiring the parties concerned in such dispute to attend his Court in person or by pleader, within a time to be fixed by such Magistrate, and to put in written statements of their respective claims as respects the fact of actual possession of the subject of dispute.
(2) For the purposes of this section the expression "land or water" includes buildings, markets, fisheries, crops or other produce of land, and the rents or profits of any such property.
(3) A copy of the order shall be served in manner provided by this Code for the service of a summons upon such person or persons as the Magistrate may direct, and at least one copy shall be published by being affixed to some conspicuous place at or near the subject of dispute.
(4) the Magistrate shall then, without reference to the merits of the claims of any of such parties to a right to possess the subject of dispute, peruse the statements so put in, hear the parties receive all such evidence as may be produced by them respectively, consider the effect of such evidence, take such further evidence (if any) as he thinks necessary, and, if possible, decide whether any and which of the parties was at the date of the order before mentioned in such possession of the said subject:
Provided that, if it appears to the Magistrate that any party has within two months next before the date of such order been forcibly and wrongfully
dispossessed, he may treat the party so dispossessed as if he had been in possession at such date: Provided also, that if the Magistrate considers the 208
case one of emergency, he may at any time attach the subject of dispute, pending his decision under this section.
(5) Nothing in this section shall preclude any party so required to attend, or any other person interested, from showing that no such dispute as aforesaid exists or has existed; and in such case, the Magistrate shall cancel his said order, and all further proceedings thereon shall be stayed, but, subject to such cancellation, the order of the Magistrate under sub- section (1) shall be final.
(6) If the Magistrate decides that one of the parties was or should under the first proviso to sub-section (4) be treated as being in such possession of the said subject, he shall issue an order declaring such party to be entitled to possession thereof until evicted therefrom in due course of law, and forbidding all disturbance of such possession until such eviction, and when he proceeds under the first proviso to sub- section (4), may restore to possession the party forcibly and wrongfully dispossessed.
(7) When any party to any such proceeding dies, the Magistrate may cause the legal representative of the deceased party to be made a party to the proceeding, and shall thereupon continue the inquiry, and if any question arises as to who the legal representative of a deceased party for the purpose of such proceeding ism all persons claiming to be representatives of the deceased party shall be made parties thereto. (8) If the Magistrate is of opinion that any crop or other produce of the property, the subject of dispute in a proceeding under this section pending before him, is subject to speedy and natural decay, he may make an order for the proper custody or sale of such property, and, upon the completion of the inquiry, shall make such order for the disposal of such property, or the sale-proceeds thereof, as he thinks fit. (9) The Magistrate may, if he thinks fit, at any stage of the proceedings under this section, on the application of either party, issue summons to any witness directing him to attend or to produce any document or thing.
(10) Nothing in this section shall be deemed to be in derogation of the powers of the Magistrate to produced under section 107."
146. (1) If the Magistrate decides that none of the parties was then in such possession, or is unable to satisfy himself as to which of them was then in such 209
possession of the subject of dispute, he may attach it until a competent Court has determined the rights of the parties thereto, or the person entitled to possession thereof:
Provided that the District Magistrate or the Magistrate who has attached the subject of dispute may withdraw the attachment at any time if he is satisfied that there is no longer any likelihood of a breach of the peace in regard to the subject of dispute.
(2) When the Magistrate attaches the subject of dispute, he may, if he thinks fit, and if no receiver of the property, the subject of dispute, has been appointed by any Civil Court, appoint a receiver thereof, who, subject to the control of the Magistrate, shall have all the powers of a receiver appointed under the Code of Civil Procedure:
Provided that, in the event of a receiver of the property, the subject of dispute, being subsequently appointed by any Civil Court, possession shall be made over to him by the receiver appointed by the Magistrate, who shall thereupon be discharged."
Sri Ravi Shanker Prasad, Senior Advocate further
submitted that the plea of adverse possession by the Muslims is
not sustainable in law.
(i) The plaintiff Muslims have vaguely claimed the
right of adverse possession as well. This plea is fit to be
rejected as wholly untenable. The principle of adverse
possession is well-known: (a) There must be a real
owner, (b) There must be another possessor who has
come in possession of land or property in question, (c)
The property in question must be an alienable property,
(d) Such possession must be open, continuous,
uninterrupted to the knowledge of and hostile to the true
owner, (e) The real owner must have consented to such 210
hostile possession and must not have taken any action.
These propositions are too well-known.
(ii) As explained earlier, an idol in a temple which is
the house of God, is not an alienable property. It cannot
be transferred, sold or conveyed to any other person
even by the Shevait or the manager. Anything done
against the idol even under Court's order like selling the
idol in execution of a decree has been held to be a
nullity.
(iii) There is no pleading at all in the entire plaint of
the Muslims that Ram Janma Bhumi belongs to Ram
Lala who is the true owner where he is Virajman and on
the same spot a big temple was in existence which was
broken to build the Babari mosque. In Suit No. 4, the
plaintiffs are completely silent about who is the actual
owner. The law is further settled that long possession
does not mean adverse. There is voluminous evidence
on record that Muslims had never uninterrupted
possession must less hostile and adverse possession. The
Hindus continued to offer worship even after the alleged
structure was constructed.
RELEVANT CASE LAWS AND TEXTUAL
REFERENCES
(i) 2004 (10) SCC, Page 65, Amarendra Pratap Singh 211
Vs. Tej Bahadur Prajapati, Paragraphs 22 to 25 - Every
possession in law is not adverse possession. The nature
of property, the nature of title vesting in the rightful
owner, the kind of possession which the adverse
possessor is exercising are all relevant factors. Adverse
possession operates on alienable right. The prescription
of 12 years so far as the immovable property of a tribal
is concerned is not applicable.
(ii) AIR 1964 SC Page 1254 - S.M. Karim v. Bibi
Sakina - Para 5 -
"Adverse possession must be adequate in continuity, in
publicity and extent and a plea is required at the least to
show when possession becomes adverse so that the
starting point of limitation against the party affected can
be found. There is no evidence here when possession
became adverse, if it at all did, and a mere suggestion in
the relief clause that there was an uninterrupted
possession for "several 12 years" or that the plaintiff
had acquired "an absolute title" was not enough to raise
such a plea. Long possession is not necessarily adverse
possession and the prayer clause is not a substitute for a
plea."
(iii) 2004 (10) SCC, Page 779, Karnataka Board of
Waqf Vs. Government of India and Others, 212
Paragraphs 11 and 12, at page 785 & 786 - Whenever
the plea of adverse possession is projected inherent in the
plea is that someone else was the owner of the property.
Other principles stated as above.
"11. In the eye of law, an owner would be deemed to
be in possession of a property so long as there is no
intrusion. Non-use of the property by the owner even for
a long time won't affect his title. But the position will be
altered when another person takes possession of the
property and asserts a right over it. Adverse possession
is a hostile possession by clearly asserting hostile title in
denial of the title of true owner. It is a well- settled
principle that a party claiming adverse possession must
prove that his possession is 'nec vi, nec clam, nec
precario', that is, peaceful, open and continuous. The
possession must be adequate in continuity, in publicity
and in extent to show that their possession is adverse to
the true owner. It must start with a wrongful disposition
of the rightful owner and be actual, visible, exclusive,
hostile and continued over the statutory period. (See : S
M Karim v. Bibi Sakina, Parsinni v. Sukhi and D N
Venkatarayappa v. State of Karnataka. Physical fact of
exclusive possession and the animus posited to hold as
owner in exclusion to the actual owner are the most
important factors that are to be accounted in cases of 213
this nature. Plea of adverse possession is not a pure
question of law but a blended one of fact and law.
Therefore, a person who claims adverse possession
should show (a) on what date he came into possession,
(b) what was the nature of his possession, (c) whether
the factum of possession was known to the other party,
(d) how long his possession has continued, and (e) his
possession was open and undisturbed. A person pleading
adverse possession has no equities in his favour. Since
he is trying to defeat the rights of true owner, it is for
him to clearly plead and establish all facts necessary to
establish his adverse possession. (Dr. Mahesh Chand
Sharma v. Raj Kumari Sharma :)".
12. Plaintiff, filing a title suit should be very clear about the
origin of title over the property. He must specifically plead it.
(See: S M Karim v. Bibi Sakinal. In P Periasami v. P
Periathambi : (1995)6SCC523 -
"Whenever the plea of adverse possession is projected,
inherent in the plea is that someone else was the owner of the
property."
The pleas on title and adverse possession are mutually
inconsistent and the latter does not begin to operate until the
former is renounced. Dealing with Mohan Lal v. Mirza Abdul
Gaffar : (1996)1SCC639 that is similar to the case in hand, this 214
Court held:
4. "As regards the first plea, it is inconsistent with
the second plea. Having come into possession under the
agreement, he must disclaim his right there under and
plead and prove assertion of his independent hostile
adverse possession to the knowledge of the transferor or
his successor in title or interest and that the latter had
acquiesced to his illegal possession during the entire
period of 12 years, i.e., up to completing the period his
title by prescription nec vi, nec clam, nec precario. Since
the appellant's claim is founded on Section 53A, it goes
without saying that he admits by implication that he
came into possession of land lawfully under the
agreement and continued to remain in possession till
date of the suit. Thereby the plea of adverse possession
is not available to the appellant."
(iv) 2008 - Judgment Today (10) SC 562, Hemaji
Waghaji Jat v. Bhikhabhai Khengarbhai Harijan &
Others, Paragraphs 12 to 24 - The entire evolution of
Law of Adverse Possession explained vide Paragraph 34
the Court also observed that the law of adverse
possession on the basis of inaction within limitation is
irrational and illogical and a windfall for dishonest
person who had illegally taken possession of the property 215
of the true owner.
13. This Court in P. Lakshmi Reddy v. L. Lakshmi
Reddy AIR 1957 SC 314, while following the ratio of
Debendra Lal Khan's case (supra), observed as under:
"But it is well settled that in order to establish
adverse possession of non-co-heir as against another it
is not enough to show that one out of them is in sole
possession and enjoyment of the profits, of the
properties. Ouster of the non-possessing co-heir by the
co-heir in possession who claims his possession to be
adverse, should be made out. The possession of one co-
heir is considered, in law, as possession of all the co-
heirs. When one co-heir is found to be in possession of
the properties it is presumed to be one the basis of joint
title. The co-heir in possession cannot render his
possession adverse to the other co-heir, not in
possession, merely by any secret hostile animus on his
own part in derogation of the other co-heirs' title. It is a
settled rule of law that as between co-heirs there must
be evidence of open assertion of hostile title, coupled
with exclusive possession and enjoyment by one of
them to be knowledge of the other so as to constitute
ouster."
The court further observed thus:
"The burden of making out ouster is on the person 216
claiming to displace the lawful title of a co-heir by his
adverse possession."
14. In S.M. Karim v. Bibi Sakina AIR 1964 SC 1254,
Hidayatullah, J. speaking for the court observed as
under:-
"Adverse possession must be adequate in continuity,
in publicity and extent and a plea is required at least to
show when possession becomes adverse so that the
starting point of limitation against the party affected can
be found. There is no evidence here when possession
became adverse, if it at all did and a mere suggestion in
the relief clause that there was an uninterrupted
possession for "several 12 years" or that the plaintiff had
acquired "an absolute title was not enough to raise such
a plea. Long possession is not necessarily adverse
possession and the prayer clause is not a substitute for a
plea."
15. The facts of R. Chandevarappa & Others v. State of
Karnataka & Others (1995) 6 SCC 309 are similar to the
case at hand. In this case, this court observed as under:-
"The question then is whether the appellant has
perfected his title by adverse possession. It is seen that a
contention was raised before the Assistant
Commissioner that the appellant having remained in
possession from 1968, he perfected his title by adverse 217
possession. But the crucial facts toconstitute adverse
possession have not been pleaded. Admittedly the
appellant came into possession by a derivative title from
the original grantee. It is seen that the original grantee
has no right to alienate the land. Therefore, having come
into possession under colour of title from original
grantee, if the appellant intends to plead adverse
possession as against the State, he must disclaim his
title and plead his hostile claim to the knowledge of the
State and that the State had not taken any action thereon
within the prescribed period. Thereby, the appellant's
possession would become adverse. No such stand was
taken nor evidence has been adduced in this behalf. The
counsel in fairness, despite his research, is unable to
bring to our notice any such plea having been taken by
the appellant."
16. In D. N. Venkatarayappa and Another v. State of
Karnataka and Others (1997) 7 SCC 567 this court
observed as under:-
"Therefore, in the absence of crucial pleadings,
which constitute adverse possession and evidence to
show that the petitioners have been continuous and
uninterrupted possession of the lands in question
claiming right, title and interest in the lands in question
hostile to the right, title and interest of the original 218
grantees, the petitioners cannot claim that they have
perfected their title by adverse possession."
17. In Md. Mohammad Ali (Dead) By LRs. v. Jagadish
Kalita & Others (2004) 1 SCC 271, paras 21-22, this
Court observed as under:
"21. For the purpose of proving adverse
possession/ouster, the defendant must also prove animus
possidendi.
22. ....We may further observe that in a proper case
the court may have to construe the entire pleadings
so as to come to a conclusion as to whether the
proper plea of adverse possession has been raised in the
written statement or not which can also be gathered
from the cumulative effect of the averments made
therein."
18. In Karnataka Board of Wakf v. Govt. of India
(2004) 10 SCC 779 at para 11, this court observed as
under:-
"In the eye of the law, an owner would be deemed
to be in possession of a property so long as there is no
intrusion. Non-use of the property by the owner even for
a long time won't affect his title. But the position will
be altered when another person takes possession of the
property and asserts a right over it. Adverse possession
is a hostile possession by clearly asserting hostile title in 219
denial of the title of the true owner. It is a well-settled
principle that a party claiming adverse possession must
prove that his possession is "nec vi, nec clam, nec
precario", that is, peaceful, open and continuous. The
possession must be adequate in continuity, in publicity
and in extent to show that their possession is adverse to
the true owner. It must start with a wrongful disposition
of the rightful owner and be actual, visible, exclusive,
hostile and continued over the statutory period."
The court further observed that plea of adverse
possession is not a pure question of law but a blended
one of fact and law. Therefore, a person who claims
adverse possession should show: (a) on what date he
came into possession, (b) what was the nature of his
possession, (c) whether the factum of possession was
known to the other party, (d) how long his possession
has continued, and (e) his possession was open and
undisturbed. A person pleading adverse possession has
no equities in his favour. Since he is trying to defeat the
rights of the true owner, it is for him to clearly plead and
establish all facts necessary to establish his adverse
possession.
19. In Saroop Singh v. Banto (2005) 8 SCC 330 this
Court observed:
"29. In terms of Article 65 the starting point of 220
limitation does not commence from the date when the
right of ownership arises to the plaintiff but commences
from the date the defendant's possession becomes
adverse. (See Vasantiben Prahladji Nayak v. Somnath
Muljibhai Nayak (2004) 3 SCC 376)
30. `Animus possidendi' is one of the ingredients of
adverse possession. Unless the person possessing the
land has a requisite animus the period for prescription
does not commence. As in the instant case, the appellant
categorically states that his possession is not adverse as
that of true owner, the logical corollary is that he did not
have the requisite animus. (See Md. Mohammad Ali
(Dead) by LRs. v. Jagdish Kalita and Others (JT 2003)
(8) SC 26)"
20. This principle has been reiterated later in the case
of M. Durai v.Muthu and Others (2007) 3 SCC 114 para
7. This Court observed as under:
"...In terms of Articles 142 and 144 of the old
Limitation Act, the plaintiff was bound to prove his title
as also possession within twelve years preceding the
date of institution of the suit under the Limitation Act,
1963, once the plaintiff proves his title, the burden shifts
to the defendant to establish that he has perfected his
title by adverse possession."
21. This court had an occasion to examine the concept 221
of adverse possession in T. Anjanappa &
Others v. Somalingappa & Another [(2006) 7 SCC
570]. The court observed that a person who bases his
title on adverse possession must show by clear and
unequivocal evidence that his title was hostile to the real
owner and amounted to denial of his title to the property
claimed. The court further observed that the classical
requirements of acquisition of title by adverse
possession are that such possession in denial of the true
owner's title must be peaceful, open and continuous.
The possession must be open and hostile enough to be
capable of being known by the parties interested in the
property, though it is not necessary that there should be
evidence of the adverse possessor actually informing the
real owner of the former's hostile action.
22. In a relatively recent case in P. T. Munichikkanna
Reddy & Others v. Revamma & Others [JT 2007 (6) SC
86; 2007 (6) SCC 59) this court again had an occasion
to deal with the concept of adverse possession in detail.
The court also examined the legal position in various
countries particularly in English and American system.
We deem it appropriate to reproduce relevant passages
in extenso. The court dealing with adverse possession in
paras 5 and 6 observed as under:-
"5. Adverse possession in one sense is based on the 222
theory or presumption that the owner has abandoned
the property to the adverse possessor on the
acquiescence of the owner to the hostile acts and claims
of the person in possession. It follows that sound
qualities of a typical adverse possession lie in it being
open, continuous and hostile. [See Downing v. Bird 100
So. 2d 57 (Fla. 1958), Arkansas Commemorative
Commission v. City of Little Rock 227 Ark. 1085 : 303
S.W.2d 569 (1957);
Monnot v. Murphy 207 N.Y. 240, 100 N.E. 742
(1913); City of Rock Springs v. Sturm 39 Wyo. 494,
273 P. 908, 97 A.L.R. 1 (1929).]
6. Efficacy of adverse possession law in most
jurisdictions depend on strong limitation statutes by
operation of which right to access the court expires
through effluxion of time. As against rights of the
paper-owner, in the context of adverse possession,
there evolves a set of competing rights in favour of the
adverse possessor who has, for a long period of time,
cared for the land, developed it, as against the owner of
the property who has ignored the property. Modern
statutes of limitation operate, as a rule, not only to cut
off one's right to bring an action for the recovery of
property that has been in the adverse possession of
another for a specified time, but also to vest the 223
possessor with title. The intention of such statutes is not
to punish one who neglects to assert rights, but to
protect those who have maintained the possession of
property for the time specified by the statute under
claim of right or color of title. (See American
Jurisprudence, Vol. 3, 2d, Page 81). It is important to
keep in mind while studying the American notion of
Adverse Possession, especially in the backdrop of
Limitation Statutes, that the intention to dispossess can
not be given a complete go by. Simple application of
Limitation shall not be enough by itself for the success
of an adverse possession claim."
32. Reverting to the facts of this case, admittedly, the
appellants at no stage had set up the case of adverse
possession, there was no pleading to that effect, no
issues were framed, but even then the trial court decreed
the suit on the ground of adverse possession. The trial
court judgment being erroneous and unsustainable was
set aside by the first appellate court. Both the first
appellate court and the High Court have categorically
held that the appellant has miserably failed to establish
title to the suit land, therefore, he is not entitled to the
ownership. We endorse the findings of the first appellate
court upheld by the High court.
33. Consequently, the appeal being devoid of any merit 224
is accordingly dismissed with costs, which is quantified
at Rs.25,000/-.
34. Before parting with this case, we deem it
appropriate to observe that the law of adverse
possession which ousts an owner on the basis of
inaction within limitation is irrational, illogical and
wholly disproportionate. The law as it exists is
extremely harsh for the true owner and a windfall for a
dishonest person who had illegally taken possession of
the property of the true owner. The law ought not to
benefit a person who in a clandestine manner takes
possession of the property of the owner in contravention
of law. This in substance would mean that the law gives
seal of approval to the illegal action or activities of a
rank trespasser or who had wrongfully taken possession
of the property of the true owner.
35. We fail to comprehend why the law should place
premium on dishonesty by legitimizing possession of a
rank trespasser and compelling the owner to loose its
possession only because of his inaction in taking back
the possession within limitation.
(v) "Salmond on Jurisprudence", 12th Edition,
under Chapter-9 (Possession), at page 270, clearly
states that things not in any way amenable to human
control cannot form the subject matter of possession. A 225
man cannot be said to possess, e.g. the sun, the moon or
the stars.
52. Possession in fact:- Possession, in fact, is a
relationship between a person and a thing. I possess,
roughly speaking, those things which I have : the things
which I hold in my hand, the clothes which I wear, and
the objects which I have by me. To possess them is to
have them under my physical control. If I capture a wild
animal, I get possession of it; if it escapes from my
control, then I lose possession.
Things not in any way amenable to human control
cannot form the subject-matter of possession. A man
cannot be said to possess for example the sun, the moon
or the stars. Indeed the expression " to possess the sun"
is without application : if a man claimed to possess the
sun, we should be at a loss to understand what he meant.
In time, however, it is conceivable that means might be
discovered of controlling such distant objects as the sund
and in this event it might make sense to talk of
possessing it; but this would be a very different world
from the one we know and the one our language
describes. Yet the fact that our ordinary language has no
use for such expressions by no means rules out their
employment in a legal system. We have seen that the 226
legal concept of ownership could quite feasibly be
applied to such objects as the sun and the same holds
true of the legal concept of possession. We could, if we
wanted, have laws specifying criteria according to which
a man might be said to possess the sun. For legal
concepts and ordinary concepts need not coincide.
Now to say that something is under my control is
not to assert that I am continuously exercising control
over it. I can have a thing in my control without actually
holding or using it at every given moment of time. In the
ordinary sense of the word, I retain possession of my
coat even if I take it off and put it down beside me; and I
continue in possession of it even though I fall asleep. All
that is necessary is that I should be in such a position as
to be able, in the normal course of events, to resume
actual control if I want. At this point we may observe the
influence of law and of the legal concept of possession
on the idea of possession in fact. In a wholly primitive
society utterly devoid of law and of legal protection for
possession, there might well be little hope of resuming
actual control over a thing once you had momentarily
relinquished it. In such a society men could only be said
to possess those objects over which they were actually
exercising control. By contrast, in a society in which
possession is respected generally and is protected by 227
law, we may expect that temporary relinquishment of
actual control will not result in complete loss of the
ability to resume it at will. So, by providing remedies
against dispossession the law enlarges the number of
situations in which a person may count on retaining his
power of control; in other words it increases the number
of cases where a man may be said to have possession.
(vi) Monomohini Dassi Vs. Eshan Chunder Roy,
1879 ILR 4 Calcutta, 683 states that the right of
worshipping an idol is not in the nature of "an interest in
immovable property" and, therefore, would not be within
the purview of the Limitation Act in the same manner as
any interest arising out of immovable property would be.
7. The plaintiffs have taken as objection before us
against that part of the decision of the lower Appellate
Court, which has gone against her. It has been aruged
that the claimed, regarding the worship of the idol
Shalgram, has been erroneously held as barred by
limitation. The present suit is admittedly brought more
than six years after the accrual of the cause of action,
and unless the right in question is in the nature of an
interest in immoveable property, the plea of limitation
cannot be got over. After giving to the matter our best
consideration, we are unable to come to the conclusion 228
that the right of worshipping an idol is in the nature of "
an interest in immoveable property." The plaintiff's
objection to the decision of the lower Appellate Court
must, therefore, also fail.
(vii) Kasi Mangalath Illath Vishnu Nambudiri and
others Vs. Pattath Ramunni Marar and others, AIR
1940 Madras 208, holds "A public temple being 'res
extra commercium" it is not open to a private individual
to acquire by prescription any private ownership in
regard thereto. The character of the temple as a public
temple cannot be taken away by any assertion of private
right."
It is in evidence that the defendants' family have
been always performing puja and appropriating all
perquisites and offerings received at the temple and
were generally attending to the management of the
temple and at no time the trustees ever interfered with
such management or claimed to receive any portion of
the perquisites or offerings, even after the open assertion
by the defendants of their absolute rights. It is also in
evidence that such repairs as were needed have been
done by the defendants in assertion of their absolute
rights. It may be that the omission of the trustees of the
Tiruvangad devaswom to interfere with such control 229
may have been due to long continued mismanagement
of the trustees of the main temple which necessitated the
framing of a scheme by the Court. But if the defendants
have been openly setting up exclusive right to the
possession and management of the temple adverse to the
right of the management which may inhere in the
trustees of the main temple by virtue of the fact that the
suit temple was a subordinate shrine, the right of the
trustees of the temple would certainly be lost by adverse
possession. Probably the absence of such control is due
to the fact that the usage is that the archaka should be in
such possession and management subject to general
supervision the trustees of the main temple may have
over them. The terms under which the defendants'
ancestor was introduced into the temple are not known.
On the findings of both the Courts, there can be no
doubt that the defendants' family at any rate for a period
of 30 years has been setting up a right of exclusive
possession and management to the knowledge of the
trustees. Therefore, the facts I of this case warrant the
inference that the defendants have acquired the right of
being hereditary archakas of the suit temple and as such
to be in possession and management of it. They are
therefore entitled to be in possession of the said temple,
to perform the puja and appropriate the perquisites and 230
offerings offered at the temple for their own use subject
of course to the obligation of performing the puja. The
plaintiffs-trustees have no right to interfere with the said
management except to exercise a general supervision
over them as trustees of the main temple. The plaintiffs
would not therefore be entitled to a decree for
possession. In my opinion the defendants are the
hereditary archakas of the suit temple subject to the
supervision of the trustees of the main temple as
mentioned by me aforesaid.
In the view I have taken that the defendants are
the hereditary archakas of the suit temple subject to the
supervision of the trustees of the main temple as
mentioned by me as aforesaid, the decree of the lower
Appellate Court negativing their right must be reversed
and the decree of the subordinate Judge dismissing the
suit must be upheld on the basis that the defendants are
entitled to be in possession as hereditary archakas. The
result is that the plaintiffs' suit will be dismissed, but I
direct each party to bear their own costs throughout.
Leave to appeal is refused.
Some doubt was raised by the office with regard
to the refund of court-fee in this case. I issued notice to
the Government Pleader. Mr. Krishna Rao on behalf of
the Government Pleader frankly stated to me that refund 231
should be ordered and I think he is right. Apart from
Sections 13, 14 and 15, Court-fees Act, the Court has
got inherent power to refund court-fee: vide Thammayya
Naidu v. Venkataramanamma As the temple in this case
is incapable of valuation I think the appellants are
entitled to a refund of the excess court-fee paid by them.
The proper court-fee in this case is Rs. 100. The
appellants are therefore entitled to a certificate for the
refund of the balance. Mr. Govinda Menon asks me to
make an order also in his client's favour. I cannot do so
in this appeal. If so advised, he is entitled to make an
application to the lower Court".
Sri Prasad, Senior Advocate concluded his submissions:
What is the most important fact that is to be noted from
the above mentioned discussion is that a deity is the God and a
temple the abode of God and no one can possess God and raise
the plea of adverse possession. No one can own the Supreme
Being Himself.
The plaintiffs have filed this representative suit, alleging
that they have perfected their title by adverse possession. Further
they submit that they remained in possession of the property in
dispute till 1949 and they were dispossessed from the same in
1949. In this regard evidence adduced by the plaintiffs and the
defendants both documentary and oral have already been 232
discussed. Initially the plaintiffs claimed that a declaration be
made in their favour and thereafter during the pendency of the suit
around 34 years afterwords the plaint was amended and thereafter
they claimed possession but it transpired that this is alternative
case for the reasons that prayer (b) does not specify that
alternative prayer was made in this case. For convenience the
amended prayer is reproduced as below;
"That in case in the opinion of the Court delivery of possession is
deemed to be the proper remedy, a decree for delivery of possession
of the mosque and grave yard in suit by removal of the idols and
other articles which the Hindus may have placed in the mosque as
object of their worship be passed in plaintiff's' favour, against the
defendants."
Thus, the plaintiffs have sought delivery of possession after
35 years of the institution of the suit and in case it is alternative
prayer of possession, then this prayer too is time barred .
On behalf of the plaintiffs, it has been submitted that
mosque was in exclusive possession of the plaintiffs and cash
grant was given for maintenance of mosque till 1864 and
thereafter revenue free land was provided by the British
Government. It is further contended that this fact never
establishes that Muslims were continuously in possession of the
property in suit. It is further submitted that on the Chabutra 17x
21 ft. the Suit No.61/280/85 was filed to construct the temple by
Mahant Raghubar Das and the suit was dismissed. It is also 233
submitted on behalf of the plaintiffs that on the basis of original
Sanad and other papers, referred to above, the plaintiffs are the
owners of the property in suit.
These allegations have been rebutted from the side of
Hindus.
I have given anxious thoughts to the rival submissions and
perused the record. Ext. A3 does not confer title on plaintiffs. It is
cash grant of Rs. 302-3-6 for maintenance of the mosque in
favour of Rajjab Ali and Mohd. Asghar. Ext. A 10 is the certified
copy for continuance of the grant. Ext. A3 further shows that the
grant may continue so long as the Masjid is kept up. Thereafter
Ext. 3 shows that on 27.9.1902 the mosque was inspected and was
found in good order .Ext. A 21 and Ext. A 14 further reveals that
Annexure-V
Ext. A-18
Pages 177-189
grant was commuted . Ext. A-18 is Sanad dated 30th October,
1865 regarding the allotment of land of Khateeb Masjid Janam
Sthan. On the basis of these papers, the plaintiffs claim title over
the property in suit.
At the cost of repetition, I may refer that original sanand ,
granted by the chief Commissioner( Ext. A 3) relates to grant for
maintenance of the mosque. It does not confer any title on the
plaintiffs. Ext. A 10 also does not confer any title but provides that
grant shall continue. Ext. A 11 also shows that the grant be 234
continued for maintenance of the mosque . These papers do not
confer that the State Government either sold or gifted the property
to the plaintiffs. Ext. A 11 further shows that the grant was to be
made so long as Masjid was to be kept up.
Inspection report Ext A-3 dated 27.9.1902 also does not
prove the title of the plaintiffs. It does not refer that really the
plaintiffs were enjoying the property in suit exclusively. Ext A 18
leaves no room of doubt that the State Government allotted the
land and the land was granted for Musjid Janm Sthan vide order
Ext. A6. Ext. A 19 also shows that for the support of Janmsthali
Masjid cash grant was made by the Government. I have dealt with
these papers at the time of considering the arguments of Sri H.S.
Jain. For the sake of brevity, I am to say that these papers do not
confer any title on the plaintiffs. On the contrary, they prove the
arrangement for maintenance of the mosque. It transpires that
since cash grant was taken by Rajjab Ali and Mohd. Asgar and
their descendants they all the time wanted to utilize the same.
These arrangements so made between the British Government and
the plaintiffs do not confer them the title. The plaintiffs have never
stated anywhere that they were holding the title adverse to the
interest of the Government. The grant was also not perpetual in
nature . The grant was made for up keep of the mosque. This grant
was utilized by Rajjab Ali and others by preparing the accounts on
which reliance has been placed . These accounts of repairs and
whitewash do not prove the title. Consequently, on the basis of 235
these papers, the plaintiffs cannot establish the title and the
possession over the property in suit. Even in the settlement map,
1937 Ext.32 the property was not shown as Babri Mosque and the
authorities had shown it as a temple.. Ext. 32 leaves no room for
doubt that at the time of preparation of settlement map, the
authorities were aware that after 1934 riots the Muslims were
dispossessed from the mosque, that is the disputed structure and
the property was under the control of Hindus. Accordingly they
treated it as a temple. I have also referred to Ext. A 15,
16,18,19,20, 21,22, 23 and 24 and Ext. 27 to show that in the inner
courtyard also the Hindu Nihang Sikhs were continuously
worshiping and Muslims were objecting to it and making
persistent efforts to get them removed.
There is no evidence worth the name to establish that Sikhs
were completely removed from the disputed structure altogether.
It is established form the judicial record that in the outer grave
yard Mahant Raghubar Das and others were having full control
and same was acknowledged by the Court in the year 1885.
In view of the aforesaid circumstances, the plaintiffs , who
have come out with a case that they have perfected for their right
by adverse possession is not proved The evidence so adduced
before this Court is not of such nature that can cure the
defendants of the plaint. There is no averment in the plaint which
constitutes adverse possession of the plaintiffs. The ingredients
of adverse possession have not been referred to in the plaint. 236
Thus, I agree with the contention of Sri Ravi Shanker Prasad,
Senior, Advocate that the plaintiffs have failed to prove adverse
possession.
It is admitted between the parties that during the
proceedings under Section 145 Cr.P.C. the suit was instituted on
the ground of perfection of right and title through adverse
possession.
I have referred the submission of Sri H.S. Jain, who has
elaborately discussed the revenue record. Thus, on the basis of
revenue record also the claim of Muslims that they remained in
exclusive possession of the property is not proved. On the
contrary, it is proved that Janm Sthan was identified and the
disputed property was shown as Nazool land.
It further transpires that on the basis of waqf also the
Muslims have failed to establish that they have exclusive
possession over the property. According to the tenets of Islam the
Waqf could not be created. Adverse possession of debutter is
impermissible under Hindu Law which has been earlier referred
to. It is also settled that the plaintiffs have failed to produce any
registered lease deed about the disputed land and thus they cannot
claim any relief based on title. I further find that there is no
evidence worth the name from the side of the plaintiffs to
establish their title over the land. In this reference detailed
discussion has already been made while dealing with the
arguments of Sri P. N. Mishra, who has rightly pointed out that 237
ingredients of the adverse possession have neither been pleaded
nor have been proved by the plaintiffs. Accordingly they cannot be
allowed to claim relief based on title. Several rulings have been
considered and discussed to justify the aforesaid proposition of
law. It is settled proposition of law that the plaintiffs cannot be
allowed to approbate and reprobate on one hand. They are
seeking declaration based on title while they are , on the other
hand, claiming relief based on adverse possession, contrary to the
possession. Thus, on this count also the plaintiffs' suit is not
maintainable.
The burden of proof under the provisions of the Indian
Evidence Act lies on the plaintiffs and they have failed to
discharge their obligations. They claim possession based on title
while they have failed to prove the possession and they were not
found in exclusive possession of the property. Accordingly on this
count also as per case law referred to above the claim is not
maintainable. There is admission of Muslims that Hindus were
continuously worshipping at the outer courtyard and also
interrupting the Muslims on Friday inside the inner courtyard.
Mohammad Hashim, plaintiff no. 7 deposed this fact. Farooq
Ahmad( P.W.3) also admitted the aforesaid contentions. Hindus
claim that inside and outside the pillars contained the images of
Hindu Gods and Goddesses and they were being worshipped
throughout . It has come in evidence and I have also referred to in
separate volumes that several figures of Hindu Gods and 238
Goddesses were found on the pillars affixed inside the mosque
and according to the tenets of Islam there cannot be any image
inside the mosque. The plaintiffs could not substantiate any
explanation about the same . Even in proceedings under Section
Annexure-II
Pages 120-193
145 Cr.P.C. the parties exchanged affidavits and certain facts
have been referred to in the pleadings Since no cross-examination
was conducted , accordingly the affidavits are not considered in
evidence but on the basis of the pleadings referred to above, it
transpires that the theory of adverse possession by Muslims is not
sustainable in the law as they have vaguely claimed the right of
adverse possession. The principle of adverse possession is well
known. The conditions are not fulfilled . The plaintiffs have failed
to establish that they are real owners of the property in dispute.
They have further failed to prove that they subsequently became in
possession of the land. The property must be alienable property .
The possession must be open and hostile to true owner and the real
owner must have consented the hostile possession. As explained
earlier since the place of worship is deity, the property is not
inalienable property. Even mosque itself cannot be sold or
transferred to any person. Thus, looking to the case of the
plaintiffs from all or any angle, it transpires that the property was
not transferable. The plaintiffs have not stated any where who is
actual owner of the property. Long possession does not mean 239
adverse possession. It is proved that the Muslims have no
uninterrupted possession and hostile to real owner. On the
contrary, the Hindus have proved that they were worshipping
even after the alleged structure was constructed. Thus, on the basis
of relevant case laws ,referred to above, the plaintiffs have failed
to substantiate the plea of adverse possession and to show that
who was the real owner of the property. Thus, on this count also
the plea of adverse possession is not sustainable in the eyes of law.
It is further settled proposition of law that whenever plea of
adverse possession is projected , inherent plea is that someone
else was the owner of the property. Hon'ble apex court in Mohan
Lal vs Mirza Abdul Gaffar 1996(1) SCC 639 held that plea of
title and possession is inconsistent and the latter does not begin to
operate until the former is renounced. I have discussed this case
at length but it is necessary to point out that the case of the
plaintiffs in OOS No. 4 of 1989 on the point of title is hit by the
aforesaid proposition of law and they are not entitled to claim
adverse possession in this case. The plaintiffs have also failed to
establish that they were in possession in continuity and publicity.
It has come in evidence all the time that right from 1858 onwards
they had no uninterrupted possession in the inner courtyard. One
way or the other in this open place other than Muslims were
offering prayers and the Muslims were making complaints against
Hindus. On behalf of the Hindus it is said that the property
belonged to Almighty. It belonged to God and nobody can raise 240
the plea of adverse possession.
The plaintiffs have not mentioned in the plaint the
necessary requisites to establish adverse possession . The concept
of adverse possession contemplates the hostile possession, i.e. a
possession which is expressly or impliedly in possession of true
owner. Adverse possession must be possession by a person, who
does not acknowledge but denies it. Principle of law is that it
formally establishes with a person who bases his title on adverse
possession as to demonstrate before the court through clear and
unequivocal evidence that his possession was hostile to the real
owner and amounted to a denial of his title to the property
claimed. In such matters to constitute a possession the animus of
person is most crucial factor. Adverse possession is concept of
rem and is arrayed against right and if there is silent possession, it
will not amount to ouster and adverse possession is not
constituted. A person, who claims adverse possession has to
establish that he held property adversely to the real owner and has
denied title of owner's right and excluded him from the enjoyment
of his property. Further it transpires where stranger is in
possession, then the knowledge of true owner cannot be attributed.
The stranger has to establish notorious and exclusive possession
against the enjoyment of the property of the true owner. The
requirements of adverse possession are that the possession must be
adequate in continuity in publicity and in existence.
In AIR 1935 Privy Council page 53 Ejas Ali Quidwai and 241
others Vs. Special Manager, Court of Wards and others their
Lordships of Privy Council have held;
"The principle of law is firmly established that a person,
who bases his title on adverse possession, must show by clear and
unequivocal evidence that his possession was hostile to the real
owner and amounted to a denial of the title to the property
claimed."
Further in AIR 1919 Privy Council in A.R.R. M. V.
Arunachallam Chetty and others Vs. Venratachalapathi
Guruswamigal have held;
"Their Lordships of Privy Council in AIR 1919 PC 62 have
held: "Where the person claiming to be owner stands by while
others continue to possess not by any derivative title but in
practical contravention of his legal rights the possession of such
other persons is adverse to the person claiming to be the owner.
The law does not require that the claimant to ownership must in
such circumstances be shown to have protested that his rights were
being violated and that the possession went on adversely to his
protests."
At this juncture it would be worthwhile to mention that the
property in dispute exists in Nazool plot no. 583 of Mohalla Kot
Ram Chandra as Ram Kot city Ayodhya. Consequently, the land
belongs to State and there cannot be any adverse possession
against the State and the title cannot be derived on the basis
of long possession and that too as has already been 242
extinguished in the year 1949. Consequently, neither at the time
of filing of the suit nor during the pendency of the suit, the
plaintiffs remained in possession of Nazool plot no. 583 of Khasra
of Mohalla Kot Ram Chandra. The property has already been
acquired by the Central Government and objection against the
acquisition was also filed and thereafter the apex court referred
this matter to this Court to adjudicate on the point of title as
claimed by the plaintiffs. The plaintiffs have not produced any
evidence worth the name to establish their title over the property.
They have come out with a case that by adverse possession they
became owner and they have lost possession in 1949.
Thus, there is nothing on record to establish that they had
any hostile possession against the State Government or they were
not enjoying the rights . Even if for the arguments sake, it is
presumed that it was permissive possession of the State
Government, it will never be termed to be hostile. Even if the State
has not objected possession of the plaintiffs, it would not
necessarily mean the possession as to construe as possession
because there is nothing on record to suggest that the State
Government acknowledged the rights of the plaintiffs and the
plaintiffs denied the rights of the Government and also denied the
title, stating that the possession was hostile to the Government and
amounted to denial of the title of plot no. 583. Thus, the
possession of the plaintiffs cannot render hostile on their part
against the Government and further they were not in exclusive 243
possession and enjoyment of the property for the reasons that
from 1858 and onwards the Hindus were clearly in possession
over the property and persistently the complaints were made
from the side of the Muslims against Hindus for their induction in
the property in suit. At the cost of brevity I would not like to refer
the evidence which has already been discussed by me but on the
basis of evidence it transpired that in 1858 there were complaints
that one Nihang entered into the disputed premises and took the
possession of the entire property and also lit fire and performed
worship of fire and Havan. Several complaints were made against
him for his removal in which it has been specifically referred that
the Nihang was writing words' Ram Ram Ram" on the walls of the
disputed property. There is no evidence worth the name that he
was totally removed from the property in suit. Consequently, it
has to be admitted on the basis of the record that there was no
exclusive entry of Muslims inside the disputed structure and it
was commonly used by Hindu pilgrims. Further Original Suit
No. 61/280 of 1885 was filed by Mahant Raghubar Das,
restraining the Muslims from using the disputed structure. The
claim was rejected on the ground of law and order. It is admitted
to the plaintiffs' right from beginning including at the time of the
institution of the suit which finds place in the averments that
Hindus were worshipping in the outer courtyard. The place was
known as Charan Paduka and Sita rasoi and other idols were
installed on Ram Chabutra. The plaintiffs have filed the suit with 244
composite unit. They have not demarcated the property. This
Court has to presume only one unit and unit cannot be split in
open land and also in a building. The building and adjoining area
constitute one unit. Admittedly, structure was surrounded by open
land where the defendants claim that they were having possession
over the said land which were acknowledged by the Court in the
year 1885 also. Thus, the papers filed by the plaintiffs leave no
room for doubt that more than half of the property in suit was
open land and it was in the exclusive possession of the Hindus
and the same was acknowledged by the Court as well as by the
Muslims, as the finding of the Civil Court in the above suit was
not set aside.
Thus, the plaintiffs were not in exclusive possession of the
property in suit, accordingly the theory of adverse possession of
plaintiffs fails.
As regards the disputed structure it transpires that there was
no door inside to restrict the entry of any body. Structure was
surrounded by open land right from the days of Nihang and other
people, who were using the structure as a religious place with the
knowledge of the Muslim. There is no convincing evidence to
show that Hindus were not worshipping inside the building for
the reasons that in the year 1990 the Court directed for
preparation of photographs which relate to issue no. 19 (F). I have
already recorded my finding on issue no. 19 (F). Thus, the
plaintiffs' version was not found correct that on the pillars inside 245
and outside of the building, in question, did not contain images of
Hindu Gods and Goddess . At the behest of the Court photographs
were taken. A glimpse of those photographs indicate that on the
pillars of inside and outside disputed building there were images
of Hindu Gods and Goddesses and that is why the Hindus were
going inside the building to offer prayers and they could not be
restrained permanently from entering into the disputed structure.
Annexure-V
Photographs
Pages 13-44
I have already referred that pillar nos. 1 to 14 contained
images of Hindu Gods and Goddesses and other religious structure
also contained images of Gods and Goddesses. This structure
having images of idols and design cannot be constituted as a place
of worship in a form of mosque under the Divine Law of Shar,
which is applicable to Muslims. Even if the Holy Prophet has said
that angels do not enter into a house which has image structure etc.
According to sacred compilation of Hadith Sahih Muslim
(Vol..III). Thus, these images definitely prompted the Hindus to go
inside the structure and to offer prayers of Gods and Goddesses .
This leads an inescapable conclusion that the property which was
open and not in exclusive possession of Muslims and accordingly
Muslims cannot claim adverse possession against the said
property because it was open place and every body was visiting
including Muslims. I have also referred the tenets of Islam and 246
certain injunction of Islam to establish that the structure could not
be a mosque as it was not retained by Muslim in accordance with
the tenets of Islam and at all it was functional. It was contrary to
the religious practices and injunction of Holy Quran and other
Holy practices in Islam, Thus, applying the Islamic tenets on the
version of the plaintiffs it transpires that the building was not used
exclusively by Muslims after adhering Islamic proposition of law
relating to the religion or adhering to the injunctions of Islam.
Thus, the concept that the property in suit was exclusively used as
a mosque is not wroth convincing and the circumstances leads
inescapable conclusion that right from 1858 and onwards the
property in suit could not remain in exclusive possession of
Muslims. In the year 1855 under the orders of Nawab one wall
was erected. It does not specify that the structure was exclusively
used by the Muslims. It transpires that unit as a whole, as referred
in the plaint, was excluded by a wall. Thus, with no stretch of
imagination on the basis of evidence adduced by the plaintiffs
even if it is relied can make this court to presume that Muslims
were in exclusive possession of the property. Thus, the adverse
possession as pleaded by the plaintiff without referring to
ingredients of adverse possession in the plaint leaves no room for
doubt that the plaintiffs have failed to establish that they
contemplated possession as a hostile possession against the
Government ,who is true owner of the property, according to the
Khasra for the year 1931. It is also not the case that Government 247
acknowledged the rights of the plaintiffs which were denied
openly and the animus was retained by the Muslims, hostile to
the real owner which amounted to denial of title of the State in
the property in suit. Thus, the plea of adverse possession against
the State is also not proved. The plaintiffs could not demonstrate
that they remained in exclusive possession over the property in
suit and the Hindus have come out with a case that from 1934
onwards Muslims were not allowed to enter into the premises in
suit. Muslims claim that they have been denied of their entry in
December, 1949, but they admit that the mosque was desecrated
and damaged in the year 1934 and repairs were made at the cost of
the State in the year 1934. Thus, it is admitted to the plaintiffs that
the mosque was desecrated and considerably damaged . It leads to
an inference that after damage and desecration of the property in
suit by Hindus, it remained not in use of the Muslims till it was
repaired completely by the State Government. Although State was
arrayed as a party but no witness has been produced to establish
this fact that at the cost of State Government or at the behest of the
State Government the mosque was repaired and it was again given
in possession of the Muslims for their exclusive use. I have also
Annexure-V
Report of Sheo Shanker Lal
Pleader Commissioner
Page 149-151
gone through the site-plan, prepared by the Vakil Commissioner
in O.S.No. 2 of 1950. Sri Sheo Shanker Lal , Pleader prepared 248
the site-plan and also inspected the place of dispute. From his
report it also does not transpire that there was any door in the
structure or the property was exclusively under the control and
possession of Muslims. He has not made any assertion about the
possession of Muslims. Thus, the disputed structure was an open
place. There was no door. Consequently it was not possible to
check the entry of Hindus inside the disputed property.
On the contrary, Hindus claim that they were offering
prayers and visiting the place till the date of demolition and even
after attachment of the property.
Thus to sum up, I am of the view that the plea of adverse
possession as contended by the plaintiffs implies that someone is
owner of the property. Hon'ble the Apex Court has considered the
scope of adverse possession. On the acid test of law as laid down
by Hon'ble the Apex Court in 2006 7 SCC 570, T. Anjanappa
and Others vs. Somalingappa and Another this Court is of the
view that the plaintiffs have miserably failed to establish their
adverse possession over the property in suit .
Their Lordships of the Hon'ble Apex Court in 2006 7 SCC
570, T. Anjanappa and Others vs. Somalingappa and Another
held that mere long possession does not mean that it is adverse to
the true owner. Paragraphs no. 13, 14, 15, 16, 17, 18, 19, 20 and
21 are reproduced as under:
13. Possession to be adverse must be possession by a person
who does not acknowledge the other's rights but denies them: 249
"It is a matter of fundamental principle of law that where
possession can be referred to a lawful title, it will not be
considered to be adverse. It is on the basis of this
principle that it has been laid down that since the
possession of one co-owner can be referred to his status
as co-owner, it cannot be considered adverse to other co-
owner."
14. Adverse possession is that form of possession or
occupancy of land which is inconsistent with the title of the
rightful owner and tends to extinguish that person's title.
Possession is not held to be adverse if it can be referred to a lawful
title. The person setting up adverse possession may have been
holding under the rightful Owner's title e.g. trustees, guardians,
bailiffs or agents. Such persons cannot set up adverse possession:
"14....Adverse possession means a [hostile possession]
which is expressly or impliedly in denial of title of the
true owner. Under Article 65 [of the Limitation Act,]
burden is on the defendants to prove affirmatively. A
person who bases his title on adverse possession must
show by clear and unequivocal evidence i.e. possession
was hostile to the real owner and amounted to a denial of
his title to the property claimed. In deciding whether the
acts, alleged by a person, constitute adverse possession,
regard must be had to the animus of the person doing
those acts which must be ascertained from the facts and 250
circumstances of each case. The person who bases his
title on adverse possession, therefore, must show by clear
and unequivocal evidence i.e. possession was hostile to
the real owner and amounted to a denial of his title to the
property claimed....
15. Where possession can be referred to a lawful title, it will
not be considered to be adverse. The reason being that a person
whose possession can be referred to a lawful title will not be
permitted to show that his possession was hostile to another's title.
One who holds possession on behalf of another does not by mere
denial of that other's title make his possession adverse so as to
give himself the benefit of the statute of limitation. Therefore, a
person who enters into possession having a lawful title, cannot
divest another of that title by pretending that he had no title at all.
(See Annasaheb Bapusaheb Patil v. Balwant, SCC p. 554, paras
14-15)
16. An occupation of reality is inconsistent with the right of
the true owner. Where a person possesses property in a manner in
which he is not entitled to possess it, and without anything to show
that he possesses it otherwise than an owner (that is, with the
intention of excluding all persons from it, including the rightful
owner), he is in adverse possession of it. Thus, if A is in
possession of a field of B's, he is in adverse possession of it unless
there is something to show that his possession is consistent with a
recognition of B's title. (See Ward v. Carttar, (1865) LR 1 Eq.29). 251
Adverse possession is of two kinds, as it was adverse from the
beginning, or has become so subsequently. Thus, if a mere
trespasser takes possession of A's property, and retains it against
him, his possession is adverse ab initio. But if A grants a lease of
land to B, or B obtains possession of the land as A's bailiff, or
guardian, or trustee, his possession can only become adverse by
some change in his position. Adverse possession not only entitled
the adverse possessor, like every other possessor, to be protected
in his possession against all who cannot show a better title, but
also, if the adverse possessor remains in possession for a certain
period of time produces the effect either of barring the right of the
true owner, and thus converting the possessor into the owner, or of
depriving the true owner of his right of action to recover his
property and this although the true owner is ignorant of the
adverse
possessor being in occupation. (See Rains v. Buxion (1880 (14) Ch
D 537).
17. Adverse possession is that form of possession or occupancy
of land which is inconsistent with the title of any person to whom
the land rightfully belongs and tends to extinguish that person's
title, which provides that no person shall make an entry or distress,
or bring an action to recover any land or rent, but within twelve
years next after the time when the right first accrued, and does
away with the doctrine of adverse possession, except in the cases
provided for by Section 15. Possession is not held to be adverse if 252
it can be referred to a lawful title.
18. According to Pollock, "In common speech a man is said
to be in possession of anything of which he has the apparent
control or from the use of which he has the apparent powers of
excluding others".
19. It is the basic principle of law of adverse possession that
(a) it is the temporary and abnormal separation of the property
from the title of it when a man holds property innocently against
all the world but wrongfully against the true owner; (b) it is
possession inconsistent with the title of the true owner.
20. In Halsbury's Laws of England, 1953 Edition,
Volume-I it has been stated as follows:
"At the determination of the statutory period limited to
any person for making an entry or bringing an action, the
right or title of such person to the land, rent or advowson,
for the recovery of which such entry or action might have
been made or brought within such period is extinguished
and such title cannot afterward be reviewed either by re-
entry or by subsequent acknowledgment. The operation
of the statute is merely negative, it extinguished the right
and title of the dispossessed owner and leaves the
occupant with a title gained by the fact of possession and
resting on the infirmity of the right of the others to eject 253
him"
21. It is well recognized proposition in law that mere
possession however long does not necessarily mean that it is
adverse to the true owner. Adverse possession really means the
hostile possession which is expressly or impliedly in denial of title
of the true owner and in order to constitute adverse possession the
possession proved must be adequate in continuity, in publicity and
in extent so as to show that it is adverse to the true owner. The
classical requirements of acquisition of title by adverse possession
are that such possession in denial of the true owner's title must be
peaceful, open and continuous. The possession must be open and
hostile enough to be capable of being known by the parties
interested in the property, though it is not necessary that there
should be evidence of the adverse possessor actually informing the
real owner of the former's hostile action.
22. The High Court has erred in holding that even if the
defendants claim adverse possession, they do not have to prove
who is the true owner and even if they had believed that the
Government was the true owner and not the plaintiffs, the same
was inconsequential. Obviously, the requirements of proving
adverse possession have not been established. If the defendants are
not sure who is the true owner the question of their being in hostile
possession and the question of denying title of the true owner do
not arise. Above being the position the High Court's judgment is
clearly unsustainable. Therefore, the appeal which relates to OS 254
168/85 is allowed by setting aside the impugned judgment of the
High Court to that extent. Equally, the High Court has proceeded
on the basis that the plaintiff in OS.286/88 had established his plea
of possession. The factual position does not appear to have been
analysed by the High Court in the proper perspective. When the
High Court was upsetting the findings recorded by the court below
i.e. first appellate Court it would have been proper for the High
Court to analyse the factual position in detail which has not been
done. No reason has been indicated to show as to why it was
differing from the factual findings recorded by it. The first
appellate Court had categorically found that the appellants in the
present appeals had proved possession three years prior to filing of
the suit. This finding has not been upset. Therefore, the High
Court was not justified in setting aside the first appellate Court's
order. The appeal before this Court relating to O.S. 286 of 1988
also deserves to be allowed. Therefore, both the appeals are
allowed but without any order as to costs."
Thus, operation of Section 110 in the above case is also
restricted because the plaintiffs have failed to satisfy that the
possession is not prima facie wrongful. However, even bare
reading of plaint transpires that the case does not fall within the
ambit of Section110 of Indian Evidence Act because the plaintiffs
have themselves sought declaration and thereafter in 1995 against
statutory time limit claimed possession . On the date of institution
of suit in the year 1961 the possession was not claimed. It was 255
claimed in the year 1995. The possession could only be claimed
within the time limit prescribed under the Law of Limitation and
not afterword. Thus, the amendment in the plaint does not confer
any right on the plaintiffs to get any relief of possession as the
amendment cannot relate back to the date of the institution of the
suit after 35 years.
I further find that the case also does not fall within the ambit
of Section 110 of the Indian Evidence Act because admittedly the
plaintiffs were not in possession over the property in suit at the
time of filing of the suit. Consequently, it is not incumbent upon
the defendants to affirm that the plaintiffs are not owners of the
property. The plaintiffs had to prove the tittle independently in
the suit and the same was not done. On the whole the suit filed
by the plaintiffs is against the title of the State Government as the
property in suit admittedly lies in plot no. 583 which is Nazool
plot owned by the Government. It further transpires that Hindu
devotees of Lord Rama were offering prayers and worshipping
idols etc. and visiting the disputed site which was not in
possession of the Muslims.
Yet there is another aspect in this case. It is established
principle of law that the plaintiff has to stand on his own legs and
the burden of proof lies on him to prove adverse possession. But
the burden has to be discharged has to be seen in the light of the
provisions of the Indian Evidence Act under Sections 101,102,
103 and 110 of the Indian Evidence Act . Plaintiffs have failed to 256
prove the same. Thus, the defendants claim that the suit is liable to
be dismissed.
This Court has occasion to scrutinize documentary as well
as oral evidence. This case is based on circumstantial evidence.
The documentary evidence has edge over oral evidence. I have
considered rival submissions in detail but it is also essential to
look the oral evidence adduced by the parties .
The parties have adduced oral evidence in this case. From
Muslim side 25 witnesses have been produced to establish the
fact that they offered prayer inside the mosque till 22.12.1949. I
have already discussed oral evidence while deciding issue nos. 1
and 2 . Considering the totality of the circumstances, it transpires
that Muslim sides have produced interested witnesses before this
court. They were thoroughly cross-examined. After cross
-examination also it transpires that they do not fall within the
category of reliable witnesses and their statements in toto cannot
be accepted unless corroborated by some other evidence. Thus,
they all are partisan witnesses and their testimony is required to
be corroborated by other evidence which should be independent
in nature. Independent evidence. Survey Commissioner's report
of 1885, judicial record and other public documents reveal that
the disputed structure was never exclusively used by Muslims
from 1858 and onwards and even in the year 1885 the disputed
property was not in the exclusive control of Muslims but was also
in exclusive control of Hindus. This part can be treated to be 257
outer courtyard. As regards inner courtyard i.e, the building it
transpires that it was not at secluded place. It was an open place
which was surrounded by another place of worship where
Hindus were offering prayers which is proved from the Judicial
record right from 1885 onwards. Accordingly assertion of
Muslims that they were offering prayers up to 22.12.1949 cannot
be accepted for want of proper evidence. The first information
report that was lodged to the Police about the installation of
deities inside the disputed structure by Hindus even if presumed
to be correct, it does not give any inference that the property in
suit was place of prayer of Muslims upto 22.12.1949.
Thus, the Muslims have failed to establish that the disputed
structure was used by the members of Muslim community for
offering prayers from time immemorial. It is the case that mosque
was constructed in the year 1528. I have already discussed
evidence, adduced by the parties, which goes to show that
Muslims have failed to establish that they were offering prayers
without any interruption from 1858 and onwards and the disputed
structure i.e. inner courtyard was in their exclusive possession.
It does not appeal to reason as to why any Muslim has not
come forward to launch the prosecution against the Hindus about
the alleged installation of deities inside the disputed structure
which leads to a conclusion that had the inner courtyard been
under the control of Muslims, they would have objected and had
initiated legal action against Hindus. Thus, the Muslims remained 258
dormant. It has come in oral evidence from Hindu side that the
prayers were never offered by Muslims after 1934. It does not
appeal to reasons as to why in 1949 action was not initiated by the
Muslims against Hindus while they initiated action against
Hindus in 1934. This is strong circumstance which is against
Muslims that they were offering prayers upto 22.12.1949.
The plaintiffs have failed to prove that they were in
exclusive possession of the property in suit up to 1949 and they
were dispossessed from the same in the year 1949. Hindus have
proved that they were regularly making prayers at the birth place
of Lord Ram and they were in exclusive possession of the outer
courtyard and vising inner court yard for offering prayers.
Muslims have failed to prove that they were in possession over
the property in suit from 1528 A.D. continuously, openly and to
the knowledge of the defendants and Hindus in general. The
defendant no. 3 has also failed to prove that he was in exclusive
possession of the disputed site, but Hindus were in exclusive
possession of the outer courtyard i.e. part of the disputed site.
In view of my findings referred to above, issue nos. 2 , 4,
10, 15 and 28 are decided against the plaintiffs.
Tripathi/-
Tanveer/-
Akhilesh/-
Raghvendra/-