Bombay High Court High Court

-D) Smt. Mandodari Jawaharlal … vs Hasan Nathu Tadvi on 1 December, 2010

Bombay High Court
-D) Smt. Mandodari Jawaharlal … vs Hasan Nathu Tadvi on 1 December, 2010
Bench: S. S. Shinde
                               1
                                           W.P. No.1999 of 1991.




                                                           
        IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                   
                   BENCH AT AURANGABAD.

                WRIT PETITION NO.1999 OF 1991.




                                  
     Gondu Ramu Pandit,
     deceased through L.heir

     Dr. J.G. Pandit, deceased by his
     legal heirs:




                           
     1-A) Rahul Jawaharlal Pandit,
     age 35 yrs. Occu. Agril.
             
     r/o at & post Kochur (Khurd),
     Rq. Raver, Dist.Jalgaon.
            
     1-B) Sau. Indira Balkrishna Mohane,
     age 50 yrs. Occu. Household,
     r/o c/o Dr. B.R. Mohane, A-87,
     Highway Apartment, Sion,
     Mumbai -22.
      


     1-C) Sau Surekha Sahebrao Patil,
   



     age 45 years, occu. Household,
     R/o C/o S.N. Patil, New Super
     D-17/3, Bhusawal Thermal Power
     Station, at post Deepnagar,
     Tq. Bhusawal, Dist. Jalgaon.





     1-D) Smt. Mandodari Jawaharlal Pandit,
     age 65 years, occu. Household,
     r/o C/o Rahul J. Pandit,
     at post Kochur (Khurd),
     Tq. Raver, Dist. Jalgaon.         .. PETITIONERS.





              VERSUS

     1) Hasan Nathu Tadvi

     2) Zipru Lalkha Tadvi,
     deceased by his L.Rs.
     a) Tahara Zipru Tadvi etc.

     3) Sardar Ughadu Tadvi,




                                   ::: Downloaded on - 09/06/2013 16:39:57 :::
                                   2
                                                W.P. No.1999 of 1991.




                                                                
     deceased by his heirs:
     a) Bismilla Sardar Tadvi etc.




                                        
     4) Amir Dagadu Tadvi,
     deceased by his heirs
     a) Daut Amir Tadvi etc.




                                       
     5) Ramjan Mahitap Tadvi,

     all residing at Kalmode,
     Taluka Raver,District Jalgaon.




                          
     6) The Member of
     Maharashtra Revenue Tribunal
     (formal party).
                  
     7) The State of Maharashtra.                .. RESPONDENTS.
                 
                            ...
     Shri V.T. Chaudhari, Advocate for Petitioners.
     Smt. V.A. Shinde, Advocate for R.No.7.
     Shri A.G. Talhar, Advocate for respondents
     (absent).
      

                            ...
   



                                      CORAM : S.S. SHINDE,J.

1st December, 2010.

ORAL JUDGMENT:

1. This writ petition is directed against

the judgment and order dated 26th October,

1990 passed by the Maharashtra Revenue

Tribunal, Jalgaon in REV.TRB.48 OF 1989.

2. The facts of the case which are

::: Downloaded on – 09/06/2013 16:39:57 :::
3
W.P. No.1999 of 1991.

incorporated in the writ petition are as

under:

The suit land in Survey No.44/1 and

44/2 admeasuring 1 hector and 17 R. assess

as Rs.9-31 paise, situated at village

Kochur, ig taluka Raver, District Jalgaon.

The suit land was previously held and

owned by some of the respondents and that

the deceased Gundu Ramu Pandit had

purchased the suit land from the

respondents in the year, 1963, for a

consideration of Rs.7000/- under a

registered sale deed and from the said

consideration the respondents bought

another big piece of land. It is further

case of the petitioner that when his

father purchased the suit land, it was

barren, dry land and that he himself and

his father spent more than Rs.20,000/- and

::: Downloaded on – 09/06/2013 16:39:57 :::
4
W.P. No.1999 of 1991.

converted the dry land into a Bagayat

land.

3. The Assistant Collector, Jalgaon

Division, Jalgaon started a suo motu

enquiry under Section 3 of the Maharashtra

Restoration ig of Land to Scheduled Tribes

Act, 1974 (hereinafter referred to as the

Restoration Act). It is the case of the

petitioner that the petitioner challenged

the constitutional validity of the

Restoration Act by way of filing writ

petition before this Court and stay was

granted to the further proceedings before

the Assistant Collector, Jalgaon Division,

Jalgaon. It is further case of the

petitioner that the validity of the

Restoration Act was upheld by the Surpeme

Court in Lingappa’s case and thereafter,

stay granted by this Court was effected

::: Downloaded on – 09/06/2013 16:39:57 :::
5
W.P. No.1999 of 1991.

and further proceedings were directed to

be started. It is further case of the

petitioner that in the mean while there

was amendment to the Restoration Act and

the definition of Collector was enlarged

and Tahsildar was also empowered to

conduct ig the proceedings under the

Restoration Act. Thereafter the matter

was transferred to the Tahsildar, Raver,

which was numbered as 112 of 1975 and

after recording the statements of both the

parties, the Tahsildar passed order on

30.4.1986 and allowed the claim of the

respondents and further directed that the

suit land may be restored to the

respondents. Being aggrieved and

dissatisfied with the aforesaid judgment

and order passed by the Tahsildar, Raver,

the petitioner preferred an appeal being

Appeal No.REV-TRB-86 OF 1986, before the

::: Downloaded on – 09/06/2013 16:39:57 :::
6
W.P. No.1999 of 1991.

Maharashtra Revenue Tribunal, Bombay. The

Maharashtra Revenue Tribunal allowed the

said appeal and remanded the matter to the

Sub Divisional Officer, Jalgaon for

holding fresh enquiry. After remand, the

Sub Divisional Officer recorded statement

of the respondent Hasan Nathu Tadvi and

the statement of the petitioner and

thereafter came to the conclusion that

though the respondents are following the

custom, usages of Muslims and they are

known as Tadvi Pathan and Tadvi Musalman,

they are in fact tribal and therefore,

they are entitled for restoration of the

suit land.

4. Aggrieved by the judgment and order

passed by the Sub Divisional Officer dated

17th June, 1989 in Adivasi Case No.17 of

1987, the petitioner preferred an appeal

under Section 6 of the Restoration Act

::: Downloaded on – 09/06/2013 16:39:57 :::
7
W.P. No.1999 of 1991.

being Appeal No.REV.TRB.48 OF 1989 before

the Maharashtra Revenue Tribunal, Bombay.


     It    is   the    contention          of     the      petitioner




                                           
     that       though       the         Maharashtra              Revenue

     Tribunal     has       accepted       the       contention             of

     the    petitioner,        instead          of    allowing            the




                              
     appeal,     remanded
                 ig                the    matter        to      the       Sub

     Divisional Officer, Jalgaon.                        Hence, this
               
     writ petition.
      


5. The learned Counsel for the petitioner

invited my attention to the finding

recorded by the Maharashtra Revenue

Tribunal and submitted that the

contentions which were raised by the

petitioners before the Maharashtra Revenue

Tribunal have been accepted. It is

further submitted that the

respondents/applicants belong to Tadvi

Muslim / Tadvi Pathan community and the

::: Downloaded on – 09/06/2013 16:39:57 :::
8
W.P. No.1999 of 1991.

said community is or the caste is not

recognized as a tribal community. The

learned Counsel for the petitioner also

invited my attention to the circular vide

No.CBC-1684/309/K-11 dated 24th April, 1985

in which, it is specifically mentioned

that Muslim Tadvis are not tribal.

ig It is

the case of the petitioner that though the

circular was brought to the notice of the

Maharashtra Revenue Tribunal, it did not

discuss about the said circular. It is

further submitted that copy of the caste

certificate which was produced by the

respondents before the Sub Divisional

Officer, the Sub Divisional Officer should

not have taken into consideration the said

caste certificate since no original

certificate was produced before the Sub

Divisional Officer. Though the

Maharashtra Revenue Tribunal has held in

::: Downloaded on – 09/06/2013 16:39:57 :::
9
W.P. No.1999 of 1991.

favour of the petitioner that respondents

have not produced original caste

certificate, the Maharashtra Revenue

Tribunal has remanded the matter back to

the authority. According to the learned

Counsel for the petitioner, when the

findings are
ig recorded in favour of the

petitioner, the appeal should have been

allowed by the Maharashtra Revenue

Tribunal. He invited my attention to the

other grounds taken in the petition and

submitted that when the contentions of the

petitioner are accepted, there was no

option for the Maharashtra Revenue

Tribunal than to allow the appeal.

However, the Maharashtra Revenue Tribunal

remanded the matter back to the Sub

Divisional Officer, though it was not

warranted. The learned Counsel, therefore,

submitted that the writ petition deserves

::: Downloaded on – 09/06/2013 16:39:57 :::
10
W.P. No.1999 of 1991.

to be allowed.

6. On the other hand, the learned A.G.P.

appearing for the respondent authority

invited my attention to the findings

recorded by the Maharashtra Revenue

Tribunal to the effect that some of the

Legal Representatives of the respondents

were not brought on record and also the

Sub Divisional Officer while passing

order, did not take into consideration the

mandate of section 3(3) of the Restoration

Act to the effect that no undertaking was

taken from the tribal. Therefore, the

learned A.G.P. would submit that no

interference is warranted in the judgment

and order of the Maharashtra Revenue

Tribunal.

7. With the assistance of the learned

::: Downloaded on – 09/06/2013 16:39:57 :::
11
W.P. No.1999 of 1991.

Counsel for the petitioner, I have perused

the findings recorded by the Maharashtra

Revenue Tribunal. In para No.6, the

Maharashtra Revenue Tribunal has observed

that some of the Legal Representatives of

the respondents before the Sub Divisional

Officer were not brought on record.

ig It is

further observed that there are some other

persons who are legal representatives of

the deceased respondent. However, the Sub

Divisional Officer did not care to issue

notice to the legal heirs of the deceased

respondents bringing their names on

record. There are also observations about

the operative part of the order passed by

the Sub Divisional Officer in para no.6 of

the judgment. The Maharashtra Revenue

Tribunal in paragraph 7 has observed that

the provisions of section 3(3) of the

Restoration Act are mandatory and unless

::: Downloaded on – 09/06/2013 16:39:57 :::
12
W.P. No.1999 of 1991.

the undertaking is taken the order under

section 3(1) cannot be passed. In

paragraph 8 the Maharashtra Revenue

Tribunal has also observed that the

authority has failed to consider the

judgment of this Court reported in 1984

Mh.L.J. 432
ig wherein this Court has

observed that even assuming that the

tribals have converted into another

religion, it is to be found out whether

after conversion they have been following

the tribal way of life. The Sub

Divisional Officer did not make any detail

enquiry as to whether the respondents were

following the tribal way of life.

Therefore, in the light of observations in

paragraph 6,7 and 8 of the judgment, the

Maharashtra Revenue Tribunal felt that the

matter is required to be remanded back to

the Sub Divisional Officer, Jalgaon for

::: Downloaded on – 09/06/2013 16:39:57 :::
13
W.P. No.1999 of 1991.

fresh consideration.

8. It is true that so far as the findings

which are recorded by the Maharashtra

Revenue Tribunal about the caste

certificate produced by the respondents

are concerned, it is observed that the Sub

Divisional Officer has accepted the said

caste certificate though the original was

not produced before the Sub Divisional

Officer. Therefore, the Maharashtra

Revenue Tribunal reached to the findings

that it was not permissible for the Sub

Divisional Officer to place reliance on

the copies of the caste certificates in

absence of original certificate on record.

Therefore, to that extent, the findings

recorded by the Maharashtra Revenue

Tribunal are in favour of the petitioner.

However, so far bringing of Legal

::: Downloaded on – 09/06/2013 16:39:57 :::
14
W.P. No.1999 of 1991.

Representatives of the deceased

respondents on record, the sub Divisional

Officer did not take care and all Legal

Representatives of the respondents were

not brought on record. The provisions of

section 3(3) of the Restoration Act were

not followed,
ig which according to the

Maharashtra Revenue Tribunal, were

mandatory before passing any order under

Section 3(1) of the Restoration Act. That

apart, the Maharashtra Revenue Tribunal

has also reached to the conclusion that

the Sub Divisional Officer was supposed to

consider the effect of the tribals’

conversion into another religion and after

conversion, whether they were following

the tribal way of life. Therefore, in my

opinion, there was no way out for the

Maharashtra Revenue Tribunal but to remand

the matter back to the Sub Divisional

::: Downloaded on – 09/06/2013 16:39:57 :::
15
W.P. No.1999 of 1991.

Officer for fresh consideration.

Therefore, possible view is taken by the

Maharashtra Revenue Tribunal.

Hence, no case is made out for

interference in the impugned judgment and

order of the Maharashtra Revenue Tribunal.

9. In the result, writ petition stands

dismissed. Interim relief, if any, stands

vacated. Rule stands discharged.

[ S.S. SHINDE ]
JUDGE.

PLK/*

::: Downloaded on – 09/06/2013 16:39:57 :::