REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 5539 OF 2001
Man Mohan & Ors. ....Appellants
Versus
Mohd. Mohinuddin Ali Khan (dead)
by L.Rs. ....Respondents
JUDGMENT
HARJIT SINGH BEDI, J.
1. This appeal is directed against the judgment of the
Andhra Pradesh High Court dated 17th February, 1999
whereby the plea of the appellant to re-claim the status of a
protected tenant under Section 45 of the Andhra Pradesh
(Telangana Area) Tenancy and Agricultural Lands Act, 1950
(hereinafter referred to as “the Act”) has been rejected. The
facts are as under:
2
2. Dilawar Ali Khan was the original land owner. He filed
an application under Section 44 of the Act for determination
of the protected tenancy of the predecessor in interest of the
appellants, one Ramalingam who was a protected tenant. The
said application was allowed in the year 1967, the tenancy
terminated and the land holder was put in possession thereof.
The appellants as successors of Ramalingam who died in
1973, filed an application under Sections 45 and 46 of the Act
for restoration of possession alleging that Dilawar Ali Khan
and on his death, his successors, had failed to cultivate the
land in question as contemplated by Section 45 of the Act and
they were thus, entitled to a restoration of the possession. The
said petition was resisted by the land holders and it has
claimed that after the termination of the tenancy under
Section 44 of the Act, Dilawar Ali Khan had cultivated the
land by investing a huge amount thereon and that after his
death his heirs had cultivated the land with the assistance of
one Gopaiah and Hanumaiah by paying their wages in kind.
It was also pleaded that Ramalingam had died issueless and
that Man Mohan one of the applicants who claimed to be his
3
adopted son was in fact not so and as such the application
was not maintainable. The Revenue Officer called for evidence
from both parties and after a analysis thereof allowed the
application, both on the question of maintainability and also
on facts.
3. Aggrieved thereby, the applicants preferred an appeal
before the Joint Collector. This officer found that the
applicants were indeed the legal heirs of Ramalingam and that
Dilawar Ali Khan nor his successors had cultivated the land
after it had been restored to them on an application under
Section 44 of the Act. The appeal was accordingly allowed.
Aggrieved thereby the land owners filed a revision petition
under Section 91 of the Act before the High Court. The court
in its judgment dated 17th February, 1999 observed that the
tenancy in the hands of Ramalingam had been terminated
under Section 44 in the year 1967 and though Ramalingam
had lived upto 1973 he had not raised any question with
regard to the cultivation by the land owners. The court also
observed that there was clear doubt as to the claim of
adoption made by Man Mohan as the dependant certificate
4
which had been issued by the Revenue Officer accepting his
claim as the adopted son of the Ramalingam had no value, as
it was the civil court alone that could give such a declaration.
In conclusion, the Court observed thus:
” I am of the opinion that there is no
evidence to establish that the
respondents are the legal heirs and
successors of late Ramalingam and
consequently they are not entitled to file
an application U/ss 45 and 46 of the
Act”.4. The Court then examined the basis on which the claim
had been made and observed that from the evidence it
appeared that Dilawar Ali Khan had indeed invested huge
amounts of money for the installation of a pump and electric
motor and though admittedly he and his successors had taken
the help of Gopaiah and Hanumaiah in the cultivation of the
land a perusal of their evidence showed that they were being
paid on “Batai” basis i.e. a share of the crops and as such the
land was deemed to be under the self cultivation of the land
owners. The Court also relied for its conclusion on a
clarificatory Circular No. 650 dated 30th March, 1951, issued
5by the Board of Revenue, Hyderabad to the effect that if a land
owner and one or more persons cultivated the land jointly
sharing the expenses as well as the yield, the question of the
creation of a tenancy at will did not arise. The High Court
accordingly set aside the order of the Joint Commissioner and
restored the order of the Revenue Officer. It is in this
circumstance, that the tenants are before us.
5. Mrs. K. Amareswari, the learned Senior counsel for the
tenants – appellants has argued that though Man Mohan’s
adoption by Ramalingam had been proved on record but even
assuming for the moment that his adoption had not been
proved yet, the fact that the other three claimants Erramma,
Yadaiah and Eshwaraiah were his legal heirs was admitted
and they were accordingly entitled to maintain the application
under Sections 45 and 46 of the Act. It has also been
submitted that as per Section 45, if the land owner did not
cultivate the land within the time fixed in the said provision,
the tenants were entitled to a restoration of the land on
an application made for this purpose and as the final
court of fact i.e. Joint Commissioner had clearly
6opined that neither Dilawar Ali Khan nor his successors had
cultivated the land, the appellants were entitled to succeed.
6. The learned counsel for the respondents have however
pointed out that the order of the Tahsildar granting an
adoption certificate with respect to Man Mohan was wholly
without jurisdiction and as there was no proof as to when
Gopaiah and Hanumaiah had been engaged for cultivating the
land by Dilawar Ali Khan or his successors, the appeal was
liable to be dismissed.
7. We have gone through the arguments advanced by the
learned counsel for the parties. We are of the opinion that we
are not really called upon to examine Man Mohan’s status as
the adopted son of Ramalingam in the light of the fact that
the application for restoration of possession filed under
Sections 45 and 46 of the Act is maintainable at the instance
of the other three claimants who are admittedly the heirs of
Ramalingam. It is true, as has been contended by the learned
counsel, that Ramalingam lived upto the year 1973 but did
not choose to make an application in terms of Sections 45
and 46 during his life time and left it to his successors to do
7so after his death. We find from a perusal of the Act that there
appears no impediment to the maintenance of such an
application, and a perusal of Section 40 of the Act on the
contrary clarifies that the rights of protected tenants are
heritable with a few exceptions which are of no concern in
this matter.
8. In this background the substantive issue would be as to
whether Dilawar Ali Khan or his successors had cultivated the
land in terms of Section 45 of the Act and on a failure to do so
the consequences thereof . Section 45 and 46 are re-produced
below:
“45. Landholder to restore possession if
he fails to cultivate within one year:- (i) If
upon the termination of tenancy under
section 44 the landholder –(a) does not within one year from the
date on which he resumed
possession of the land, or(b) having commenced such
discontinues the same within ten
years of the said date, he shall
forthwith restore possession of the
land to the tenant whose tenancy
was terminated by him unless he
has obtained from the tenant his
refusal in writing to accept the
8tenancy on the terms and
conditions prevailing before the
termination of the tenancy or has
offered in writing to give
possession of the land to the
tenant on the said terms and
conditions and the tenant has
failed to accept the offer within
three months of the receipt
thereof:(2) After the tenant has recovered
possession of the land under sub
section (1) he shall, subject to the
provisions of this Act, hold the same
on the terms and conditions on which
he held it immediately before the
termination of his tenancy.
(3) If the land holder fails to restore
possession of the land to the tenant as
provided in sub section (1) he shall be
liable to pay such compensation to the
tenant as may be determined by the
Tahsildar for the loss suffered by the
tenant on account of the eviction.
Explanation: For the purposes of this section,
references to a protected tenant shall include
references to the heirs mentioned in the
Explanation to section 40.
46. Application for recovery of possession by
tenant: – If at any time the tenant makes an
application to the Tahsildar and satisfies him
that the landholder has failed to comply within
9
a reasonable time with the provision of Section
45, the protected tenant shall be entitled on a
direction by the Tahsildar to obtain immediate
possession of the land to such compensation
as may be awarded by the Tahsildar for any
loss caused to the tenant by his eviction and
by the failure of the landholder to restore or
give possession of the land to him as required
by the said section.
9. A bare perusal of these provisions reveals that a tenant
is entitled to the recovery of possession in case the owner
does not cultivate the land personally or having commenced
such cultivation discontinues the same within ten years.
Section 2 (g) reads as under:
” “To cultivate personally” means to
cultivate on one’s own account –
(i) by one's own labour, or
(ii) by the labour of any member of one's family,
or
(iii) by servants on wages payable in cash or kind,
but not in crop share or by hired labour under
one’s personal supervision, or the personal
supervision of any member of one’s family.
10
It appears to be the conceded position that the personal
cultivation that was allegedly carried on by Dilawar Ali Khan
and his successors does not fall under sub clause (i) or (ii) and
the dispute pertains to the cultivation envisaged under sub
clause (iii). It is the case of the land owners that they had
been cultivating the land through Gopaiah and Hanumaiah
and were paying them wages in kind. Mrs. K. Amareswari, the
learned Senior counsel, has contended that from the evidence
on record including the statements of Gopaiah and
Hanumaiah both recorded on 24th January, 1974 it was clear
that they had cultivated the land on behalf of Dilawar Ali Khan
on “Batai” basis i.e. on half share of the produce almost from
the date that Dilawar Ali Khan had taken possession of the
land in 1967. It is therefore apparent that as the land was
being cultivated by these two persons by giving a share of the
crop to the landowners, it would not amount to personal
cultivation. The clarificatory circular issued in 1951 is not
applicable as it is nobody’s case that Gopaiah and
Hanumaiah were also sharing the expenses of the cultivation.
Moreover this circular would not over ride the statutory
11
provision 2(g)(iii) which was incorporated in the Act in 1961.
We, are therefore, of the opinion that the appellant must
succeed on this basis. We accordingly set aside the judgment
and order of the High Court, and restore the order of the Joint
Collector dated 16th June, 1977. No order as to costs.
…………………………… J.
(TARUN CHATTERJEE)
……………………………J.
(HARJIT SINGH BEDI)
New Delhi
Dated: May 9, 2008