Supreme Court of India

Christopher Barla vs Basudev Naik(D) By Lrs on 27 January, 2005

Supreme Court of India
Christopher Barla vs Basudev Naik(D) By Lrs on 27 January, 2005
Author: B.P.Singh
Bench: B.P. Singh, Arun Kumar
           CASE NO.:
Appeal (civil)  875 of 1998

PETITIONER:
CHRISTOPHER BARLA                         

RESPONDENT:
BASUDEV NAIK(D) BY LRS.                     

DATE OF JUDGMENT: 27/01/2005

BENCH:
B.P. SINGH & ARUN KUMAR    

JUDGMENT:

J U D G M E N T

B.P.Singh,J.

This appeal by special leave is directed against the judgment and order of the High
Court of Orissa at Cuttack dated October 22, 1992, in Second Appeal No.188 of 1981. The
plaintiff is the appellant whose suit was decreed by the Subordinate Judge in Title Suit No.2 of
1977 by judgment and decree of 27th September, 1979. The District Judge, Sundargarh,
however, in Title Appeal No.23/79 dated 10th April, 1981 reversed the decision of the trial court
and dismissed the suit. The Second Appeal appeal preferred by the plaintiff has been dismissed.
This appeal has been preferred by special leave.

The case of the appellant is that one Sanatan Kalo of Mouza Sundargarh had three
sons namely, Kunu, Benudhar and Somnath. Sanatan Kalo as well as his sons are all dead.
Kunu had three sons namely, Ratnakar, Raghunath and Pitambar, while Benudhar also had
three sons namely, Sadasiv, Dhaneswar and Binod. The third son namely, Somnath had two
sons namely, Kanhei and Purna. In the Mukherjee Settlement which took place prior to 1972
the plot in question was recorded in Khata No.12 of Mouza Sundargarh in the names of Kunu
and Benudhar, sons of Sanatan Kalo and Kanhei and Purna, sons of the third son of Sanatan
Kalo namely, Somnath. The land measured 33 decimals in plot No.824. This corresponds to Hal
Plot No.61 measuring as 0.270 decimals in Khata No.371 of the Hal Settlement, which we are told
took place after 1972. In the aforesaid settlement, the land in question was recorded jointly in
the names of the sons of Kunu, Benudhar and Somnath.

The case of the plaintiff is that he purchased the lands from Sadasiv, Dhaneswar and
Binod, sons of Benudhar by registered sale deed dated 12th January, 1972. It may here be
noticed that Sanatan Kalo was the member of a scheduled tribe and the appellant was also a
member of a scheduled tribe. According to the appellant, after the execution of the sale deed he
came in possession of the suit plot and the same was fenced by him and he continued in
enjoyment of the said plot. However, in the year 1976 the defendant claims to have purchased
the land from Raghunath, one of the sons of Kunu under a registered sale deed dated 4th
February, 1976. It is not disputed that the defendant is not a tribal and he obtained the property
in question from a tribal with the prior permission of the competent authority under the relevant
Regulation namely, Orissa Regulation No.2 of 1956. After obtaining the sale deed the defendant
respondent is alleged to have forcibly evicted the appellant from the plot in question. This led
the appellant to file a suit for recovery of possession on the basis of his title.
The parties led evidence before the learned Subordinate Judge who decreed the suit.
On appeal, the learned District Judge, Sundargarh set aside the aforesaid judgment and decree
and dismissed the suit. The High Court in second appeal found that the question as to whether
the land in question fell to the share of Kunu or Benudhar, the sons of original holder Sanstan
Kalo being a pure question of fact, there was no reason for the High Court to set aside this
finding of fact which was based on evidence on record. The appellant has impugned the
aforesaid judgment and order of the High Court.

Learned counsel appearing on behalf of the appellant submitted that the High Court
itself noticed the fact that the onus had been wrongly placed on the plaintiff to prove his title,
and that the appellate court did not even look into the evidence led by the defendant. The
submission is that since both the parties had led evidence on the question as to whether in the
oral partition of the year 1941 the plot in question fell to the share of Kunu or Benudhar, the
appellate court ought to have looked into the evidence adduced by both the parties and it was not
justified in merely examining the evidence produced by the plaintiff and not the evidence
adduced by the defendant. Having noticed this fact the High Court initially thought that the
matter may have to be remanded, but on further consideration the High Court wanted to be
satisfied as to whether there was any evidence adduced by the defendant, which if accepted,
would have supported the case of the plaintiff. The High Court, therefore, called upon the
counsel for the appellant to point out any particular evidence adduced by the defendant which
would necessitate the disturbance of the finding of fact recorded by the appellate court. The
High Court has further noticed the insistence of the counsel for the appellant to consider the
reasoning given by the appellate court while rejecting the evidence led on behalf of the plaintiff.
However, the High Court was of the view that in second appeal it was not permissible for the
High Court to do so, unless the case fell within the one of those categories of cases where the
High Court may be justified in looking at the evidence afresh. The mere fact that on
appreciation of the evidence the appellate court came to record a finding from which it may be
possible to differ, was not a sufficient ground for interfering in second appeal.
Out of deference for counsel for the appellant who wanted us to look at the evidence
adduced by the defendant, we permitted him to place before us the material on record, including
the evidence, which according to him was adduced by the defendant but supported the case of
the plaintiff. Having gone through the evidence shown to us, we are satisfied that the aforesaid
evidence does not in any manner support the case of the plaintiff-appellant. Admittedly, the
partition of the year 1941 was not reduced to writing and, therefore, the courts had necessarily to
depend on the oral evidence on record. The entries in the record of rights do not support the
case either of the plaintiff or the defendant because in the Mukherjee Settlement, the lands are
recorded in the names of the two sons of the original owner namely, Sanatan Kalo, and two
grand-sons being the sons of the third son of the original owner. Neither the plaintiff nor the
defendant can derive any advantage from such an entry.

So far as Hal Settlement is concerned, the entry is in the names of the grand-sons of
the original owner Sanatan Kalo. So far as the plaintiff-appellant is concerned, he has been
shown as being in unauthorised occupation of the plot in question. The fact that the appellant-
plaintiff was found to be in unauthorised possession is of no help to him, as it does not support
his title to the plot in question.

Learned counsel then drew our attention to the provisions of the Orissa Regulation
No.2 of 1956 particularly, to Regulation 7 and submitted that in any proceeding under the
aforesaid Regulation if the transfer or relinquishment of immovable property is called in
question, the burden of proof that such transfer or relinquishment was valid shall,
notwithstanding anything contained in any other law for the time being in force, lies on the
transferee. We fail to understand how Regulation 7(2) helps the case of the appellant-plaintiff.
The aforesaid Regulation deals with transfer of immovable property within a scheduled area by
a member of a scheduled tribe. Except in a case where the member of a scheduled tribe
transfers land in favour of another member of a scheduled tribe, the previous consent in writing
of the competent authority is necessary to give validity to such a transfer. The Regulation
provides the manner in which proceedings may be taken for setting aside such a transfer, and
the penalty that may be imposed in certain cases.

The instant case is not a case where the question of validity of a transfer is in issue.
In the instant case, the appellant-plaintiff claims to have purchased the property from one of the
sons of Sanatan Kalo, namely, Benudhar, claiming that in the oral partition of 1941 this plot fell
to the share of Benudhar. On the other hand, the defendants claim to have purchased the same
plot of land from Raghunath, son of Kunu, another son of Sanatan Kalo, claiming that the plot in
question fell to the share of Kunu in the partition of the year 1941. There could be no challenge
to either of the transfers under Regulation 2 of 1956 because the transfer in favour of the
plaintiff being a transfer in favour of a member of a scheduled tribe did not offend the said
Regulation, and the transfer in favour of the defendant was in accordance with the Regulation
since previous consent of the competent authority was obtained. The sole question, therefore,
which fell for consideration was whether in the partition of the year 1941 the plot in question fell
to the share of Kunu as claimed by the defendant, or to the share of Benudhar as claimed by the
appellant. Such a question has necessarily to be decided on the basis of evidence on record and,
therefore, the High Court was justified in holding that the finding of fact recorded by the District
Judge namely, that the appellant had failed to prove that the plot in question fell to the share of
Benudhar and, therefore, he derived no valid title from him, was a pure finding of fact based on
evidence on record which did not deserve interference in second appeal. We find no reason to
take a different view.

This appeal is, therefore, dismissed. There will be no order as to costs.