JUDGMENT
Kulwant Sahay, J.
1. These are two appeals by the plaintiff against the decision of the District Judge of Shahabad, confirming the decision of the Subordinate Judge. The suits were for arrears of rent for the years 1324 to 1327 Fasli in respect of two holding in diara and. The rents were claimed on the basis of two pattas. It appears from the plaint that the two pattas which were dated the 27 Baisakh 1308 related to two areas of 149 bighas 18 kattas 8 dhurs and 72 bighas 8 kattas 15 dhurs respectively. In the first patta relating to the 149 bighas odd there were two rates of rent, one at Rs. 5-3-6 per bigha and the other at Rs. 2 per bigha, making a total of Rs. 525 2-6 for the entire area of 149 bighas odd. In the second patta which related to the 72 bighas and odd there was only one rate of Rs. 7-2-0 per bigha, making a total of Rs. 516-2-0 for the entire area. The claim was for the total amounts shown in the two pattas as the rent of the entire holdings. The defendants in their written statement pleaded that the plaintiff was entitled to realise rent only for the areas actually cultivated in the years in suit and not for the entire area mentioned in the pattas. They further stated that they had tendered rent every year to the amla of the plaintiff for the areas actually cultivated by them, but that the amounts were not received, and, therefore, payments were not made. The learned Subordinate Judge held that the plaintiff was entitled to rent only for the areas actually cultivated in the years in suit. He further held that the plaintiff had failed to prove that any area in excess of that admitted by the defendants was actually cultivated in the years in suit and he accordingly made a decree at the rates given in the pattas for the areas admitted by the defendants to have been cultivated by them.
2. Against the decree of the Subordinate Judge the plaintiff sent in appeal before the District Judge. The learned District Judge agreed with the Subordinate Judge on both the points and dismissed the appeal. A new point was taken in appeal before the District Judge which was not taken before the Subordinate Judge, namely, that under Section 150 of the Bengal Tenancy Act the Subordinate Judge had no power to entertain the defendant’s plea that a less amount was due than was claimed by the plaintiff until the amount admitted to be due was paid into Court. The learned District Judge has overruled this objection on the authority of the decision of a Division Bench of the Calcutta High Court in the case of Banarasi Pershad v. Makhan Roy 30 C. 947 : 7 C.W.N. 514.
3. Against the decrees of the District Judge the plaintiff has preferred the present second appeals and the points taken by the learned Vakil for the appellant are first, that the learned District Judge was wrong in proceeding upon the admission of the defendant as regards the area actually under cultivation in the years in suit: and secondly, that having regard to the provisions of Section 150 of the Bengal Tenancy Act the Court below ought to have refused to take cognizance of the plea set up by the defendants.
4. As regards the first point, I am of opinion that the learned District Judge was right in holding that the plaintiff had failed to prove that the defendants had actually cultivated any land in excess of the area admitted by them. That the defendants were liable to pay rent on the areas actually under cultivation and not the total amount stated in the pattas was not in dispute, as, in fact, it could not be disputed having regard to the decision in the previous rent suits between the parties. As regards the area actually cultivated, the learned District Judge has considered the evidence adduced by the plaintiff, and has held that the measurement papers produced by him cannot be relied upon inasmuch as the plaintiff’s own papers indicate that the measurements were not correct. Under the circumstances the only course open was to accept the areas admitted by the defendants.
5. As regards the second point, the learned District Judge has held that the plea raised by the defendant was not a simple plea of exemption from liability to pay rent by reason of diluvion so that in the absence of evidence on the defendant’s side the plaintiff would have been at once entitled to a decree for the full amount which he claimed. He proceeds to observe that in the peculiar circumstances under which rent has been found to be payable for these holdings, the burden of proof originally lay upon the plaintiff to show that the area claimed by him to have been cultivated actually had been cultivated in the years in suit. He relied on the decision of the Calcutta High Court in the case of Banarsi Prasad v. Makhan Roy 30 C. 947 : 7 C.W.N. 514. That decision no doubt supports the view taken by the learned Judge. It has been held in that case that Section 150 of the Bengal Tenancy Act is limited in its operation to those cases in which the plea of the tenant is one in respect of which the burden of proof lies upon him, in other words where it is a plea of confession and avoidance, and that the section does not apply to a case where the rate of rent is in dispute. Banerji, J., dealing with this point observed as follows: “In my opinion Section 150 of the Bengal Tenancy Act is limited in its operation to those cases where the plea of the tenant is of nature such that the burden of proving it rests upon the tenants, and in the absence of evidence on his side, the plaintiff would be entitled to a decree for the full amount; as for instance where the plea is in the nature of a plea of payment or a plea of exemption from liability to pay rent by reason of diluvion or by reason of partial eviction or for any other similar reason. Where, however, the plea is of a nature such that the real question involved in it must remain to be determined by the Court notwithstanding that the defend ant’s plea is disregarded. I am of opinion that the section was not intended to apply to such a case.” The learned Judge felt it difficult upon the plain wording of the section to put the interpretation which he wanted to put upon them; but he was of opinion that the interpretation put by him was the only reasonable view of the meaning of the language of the section and the intention of the Legislature, and that that was the only view upon which the provisions contained in the section could work without leading to any anomaly. Pargiter, J., agreed with Banerji, J., and he was also of opinion that the construction placed upon the section by Banerji, J., was the true construction. With very great respect to the learned Judges, I am unable upon a plain reading of the language of the section to place that interpretation upon it. In order to place that interpretation it would be necessary to read into the section words which do not occur there. It would be necessary to read into the section words to the effect that the Court shall refuse to take cognizance of the plea only in cases where the burden of proof lies on the defendants whereas the section is couched in general language and prohibits the Court from taking cognizance of the plea that the amount claimed is in excess of the amount due unless the defendant pays into the Court the amount which he admits to be due. No doubt the section is not happily worded and it may lead to an anomaly; but we are concerned here with the plain language of the section, and I find no ambiguity in the words used and I am of opinion that irrespective of the question as to whether the burden of proof lies on the plaintiff or not, in cases where the defendant admits that money is due from him to the plaintiff on account of rent, his plea that the amount claimed is in excess of the amount due cannot be taken cognizance of by the Court unless the defendant pays into Court the amount so admitted to be due. If it is open to us to speculate as to the intention of the Legislature, it might, as well be said that the intention was to enable landlords to realize the amount admittedly due without any further trouble. The landlords have to pay the Government revenue and other demands whether they realize their rents from the tenant or not and the intention of the Legislature might have been to see that no harassment was caused to them and the Courts should compel the defaulting tenants to pay the admittedly unpaid rents without delay. It can hardly be said that the Legislature presumed that a tenant would raise a plea of payment dishonestly, the presumption on the other hand would be that honest pleas would be taken. I am, therefore, unable to agree with the learned Judge in the view he has taken of Section 150 of the Bengal Tenancy Act in the present case.
6. The question, however, remains as to whether the decree of the District Judge should be set aside on the ground that the plea of the defendant ought not to have been taken cognizance of. Now it appears that evidence has been gone into and upon the evidence it has been found as a fact by both the Courts below that the defendant is not liable to pay rent for the entire area covered by the two pattas. Under the circumstances it would be manifestly unjust to make a decree in favour of the plaintiff for the entire amount claimed by him. At the most the plaintiff can only insist on a remand so that the Court may ask the defendant to pay the amount admittedly due before taking cognizance of his plea It was the duty of the Court to refuse-to take cognizance of the plea when it found that the defendant had admitted that money was due; and if it had done so, it is fair to presume that the defendant would have paid in the admitted amount. We are informed by the learned Vakil for the defendant-respondents that after the decree of the Appellate Court they deposited in Court the entire amount decreed and he has produced the chalans of such deposit. Under the circumstance I am of opinion that no useful purpose will be served by making a remand with a direction to give the defendants an opportunity to make the deposits and then to try the case over again in the event of such deposit being made. The defect in the procedure adopted in the trial of the suits by reason of overlooking the provisions of Section 150 of the Bengal Tenancy Act has not to my mind affected the decision of the case on the merits or the jurisdiction of the Court, and under Section 99 of the C.P.C. such defect does not make it compulsory for us to reverse the decision of the Courts below. I would, therefore, dismiss both the appeals, but having regard to the circumstances of the case I would make no order as to costs in these appeals.
B.K. Mullick, J.
7. I agree. The point decided in Benarsi Prasad’s case 30 C. 947 : 7 C.W.N. 514, namely, whether a plea that the rate of rent claimed was in excess of that payable attracts the application of Section 150, Bengal Tenancy Act, does not arise here. On the contrary there are observations in that case which assist the appellant here and which in my opinion favour the view that Section 150 applies where the tenant pleads that he has cultivated a lesser area than that in respect of which rent is claimed. In every such case whether the tenant appears or not the onus of proving the claim is on the landlord. Section 150 is designed not to relieve him of that burden but to give both parties a chance of avoiding further litigation. In many cases a landlord will give up a substantial part of his claim if the tenant makes a fair offer accompanied with costs. The section is really not penal for the dishonest tenant may always evade it by pleading an absurdly low amount; it is intended to benefit the honest tenant and the honest landlord.