Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 13 docs - [View All]
The Tripura Land Revenue And Land Reforms Act, 1960 No. 43 Of 1960
The Indian Succession Act, 1925
Section 18 in The Tripura Land Revenue And Land Reforms Act, 1960 No. 43 Of 1960
Section 18 in The Indian Succession Act, 1925
Section 11 in The Tripura Land Revenue And Land Reforms Act, 1960 No. 43 Of 1960
Citedby 17 docs - [View All]
Raghuraj Singh Son Of Salig Ram vs Smt. Ram Devi Widow Of Sri Babu ... on 5 September, 2005
Mewa Ram And Another vs Dy. Director Of Consolidation, ... on 13 November, 1998
Ram Kishore Seth (Deceased) And ... vs Ram Avtar And Ors. on 22 September, 2004
Rajbir And Others vs Deputy Director Of ... on 10 March, 1999
Ram Krishna Jaiswal And Others vs District Judge, Allahabad And ... on 12 November, 1998

Loading...
User Queries
Supreme Court of India
Ram Avtar & Ors vs Ram Dhani & Ors on 26 September, 1996
Bench: N.P.Singh, F Uddin

PETITIONER:

RAM AVTAR & ORS.

Vs.

RESPONDENT:

RAM DHANI & ORS.

DATE OF JUDGMENT: 26/09/1996

BENCH:

N.P.SINGH, FAIZAN UDDIN

ACT:

HEADNOTE:

JUDGMENT:

O R D E R

One Sehti, the husband of Smt. Phoola died in a state of jointness in the year 1911. The said Smt.Phoola continued to be the member of the joint family along with other brothers of her husband. A dispute arose in the family and a compromise was entered into on February 8, 1932 in which it was agreed that Smt. Phoola who was the widow in the family should be given some lands for maintenance. Her name was also mutated in revenue records.

The said Phoola executed sale deeds in favour of the respondents on April 6, 1956 in respect of the lands in question. She died in the year 1966. Thereafter, the appellants filed a suit for declaration that Smt Phoola having only a limited interest in the said property could not have transferred the same in favour of the respondents. That suit abated in view of issuance of the notification under the provisions of U.P.Consolidation of Holdings Act. Thereafter, the same question as to whether the transfer could have been made or not by Smt. Phoola in favour of the respondents was raised before the Consolidation Officer. The Consolidation Officer upheld the right of Smt. Phoola to transfer the lands in question. The appeal filed on behalf of the appellants before the Settlement Officer (Consolidation) was also dismissed with the same finding. However, on revision application being filed on behalf of the appellants, the Deputy Director, Consolidation set aside the orders passed by the Consolidation Officer and the Settlement Officer (Consolidation). Thereafter, a writ petition was filed on behalf of the respondents before the High Court. A learned Judge of the High Court after taking into consideration the provisions of the U.P. Zamindari Abolition and Land Reforms Act, 1950 (hereinafter to be referred to as the Land Reforms Act) and the provisions of the Hindu Succession Act (hereinafter to be referred to as the Succession Act) came to the conclusion that even before coming into force of the provisions of the Succession Act Smt. Phoola had acquired absolute right under Section 18 of the Land Reforms Act on the basis of which she could have conveyed valid title to the respondents. The High Court also proceeded to consider the effect of the provisions of the Succession Act in connection with the arguments raised before the High Court that the lands which had been given to Smt. Phoola for maintenance, were in lieu of a pre-existing right.

Learned counsel appearing for the appellants took the stand that in the present case, Section 11 of the Land Reforms Act shall be attracted and not Section 18. Section 11 and relevant part of Section 18 of the Land Reforms Act are as follows:

"Section 11. Sir or Khudkasht

allotted in lieu of maintenance

allowance Notwithstanding anything

contained in Section 10, where sir

or Khudkasht has been allotted by

the sir or Khudkasht holder thereof

to a person in lieu of maintenance

allowance, such person shall be

deemed to be the asami thereof

entitled to hold the land for so

long as the right of maintenance

allowance subsists.

Section 18. Settlement of

certain lands with intermediaries

of cultivators as Bhumidhar - (1)

Subject to the provisions of

Sections 10, 15, 16 and 17 all

lands-

(a) in possession of or held

or deemed to be held by an

intermediary as sir, Khudkasht or

an intermediary's grove,

(b) held as a grove by, or in

the personal cultivation of a

permanent lessee in Avadh,

(c) held by a fixed-rate

tenant or a rent-free grantee as

such, or

(d) held as such by-

(i) an occupancy tenant,

(ii) a hereditary tenant,

(iii)a tenant or Patta Dawami

or Istamrari referred to in

Section 17,

possessing the right to

transfer the holding by sale,

(e) held by a grove holder,

on the date immediately preceding

the date of vesting shall be deemed

to be settled by the State

Government with such intermediary,

lessee, tenant, grantee or grove-

holder, as the case may be, who

shall, subject to the provisions of

this Act, be entitled to take or

retain possession as a bhumidhar

thereof.

.................................."

On a plain reading of Section 18(1) it appears that all lands in possession of an intermediary as sir or Khudkasht on the date immediately preceding the date of vesting shall be deemed to be settled by the State Government with such intermediary. The High Court was of opinion that as Smt. Phoola was in possession of the lands in question on the date immediately preceding the date of vesting, it shall be deemed to have been settled by the State Government with her in view of Section 18(1) and she had right to retain the same as Bhumidhar thereof.

On behalf of the appellants it was pointed out that Smt. Phoola shall not be deemed to be an intermediary so as to avail the benefit of Section 18(1). The Consolidation Officer, the Settlement Officer (Consolidation) and the High Court have proceeded on the assumption that after the compromise in the year 1932 Smt. Phoola came in possession of the lands which are the subject matter in dispute, in lieu of maintenance on the basis of compromise in the family. The family was joint. There is no finding that there was any partition at any stage later. As such, it shall be deemed that Smt. Phoola continued to be a member of the joint family which was admittedly an intermediary within the meaning of provisions of Land Reforms Act. In this background, according to us Section(5) 18(1) was fully attracted and on the basis thereof it shall be deemed that the land which she was holding as sir or Khudkasht was settled by the State Government with her and she was entitled to retain possession as Bhumidhar thereof. This Court in the case of Ramji Dixit & Anr. v. Bhrigunath & Ors. reported in (1968) 2 SCR 767 has considered the scope of the provisions of the Land Reforms Act in connection with a widow holding a life estate and has held that in view of the provisions of the Land Reforms Act she will be deemed to be Bhumidhar. Learned counsel tried to distinguish the judgment by saying that in that case, the land had devolved on the widow from her husband directly and not on the basis of any compromise. According to us, the ratio of that judgment cannot be distinguished on this ground.

The High Court has rightly rejected the stand of the appellants that as Smt. Phoola got the lands by way of maintenance it will be covered by Section 11 of the Act and after vesting she will be deemed to be the asami and not Bhumidhar. It appears Section 11 shall be applicable where the holder of sir or Khudkasht lands allots such lands to a person in lieu of maintenance allowance. In the present case, Smt. Phoola got the lands on the basis of a compromise entered into in the year 1932 and she was in possession thereof.

We are surprised as to how the Deputy Director(6) while exercising the revisional power entered into all questions of fact and came to the conclusion on pure conjecture that the appellants before this Court shall be deemed to be in possession of the lands since 1932. This Court has repeatedly pointed out that howsoever wide the power under statutory revision may be in contrast to Section 115 of the Code of Civil Procedure, still while exercising that power the authority concerned cannot act as court of appeal so as to reappreciate the evidence on record for recording findings on questions of fact. According to us, the High Court should have set aside the order of the Deputy Director, on this ground alone and should have restored the order of the Consolidation Officer and the Settlement Officer (Consolidation). We are in agreement with the conclusions arrived at by the High Court. Accordingly, this appeal fails and is dismissed. No costs.