Calcutta High Court High Court

Mohendra Nath Sarkar vs Biswanath Haldar on 13 December, 1901

Calcutta High Court
Mohendra Nath Sarkar vs Biswanath Haldar on 13 December, 1901
Equivalent citations: (1902) ILR 29 Cal 231
Author: R A Pratt
Bench: Rampini, Pratt


JUDGMENT

Rampini and Pratt, JJ.

1. This is an appeal against a decision of the Subordinate Judge of the 24-Pergunnas, dated the 22nd of February 1900.

2. The suit out of which the appeal arises is brought by the plaintiff for ejectment of his under-raiyat, the defendant, after service of notice to quit upon him under Section 49 (B) of the Bengal Tenancy Act.

3. The first Court has given the plaintiff a decree.

4. The lower Appellate Court has disallowed the plaintiff’s prayer for ejectment and dismissed the suit.

5. The plaintiff now appeals to us. The Subordinate Judge has apparently dismissed the suit for two reasons, namely, (1) that the notice to quit was not properly served upon the defendant, having been served through the Munsiff’s Court, and not by the plaintiff himself, and (2) that the notice of the plaintiff was bad in law, because it was served in 1303 and required the defendant to vacate at the end of 1303.

6. The learned pleader for the appellant urges that the Subordinate Judge is wrong on both these points. In the first place, he says that the Subordinate Judge has overlooked the decision of this Court in the case of Naharullah Patwari v. Madan Gazi (1896) 1 C. W. N. 133., in which it is pointed out that the law does not prescribe, for a notice to an under-raiyat to quit, any period in which the under-raiyat must quit the land; and that all it says is that the tenant shall not be required to quit the land before the end of the agricultural year next following the year in which the notice to quit is served by the landlord; and, therefore, although the notice to quit may contain no specification of the period within which the under-raiyat is required to quit or may require him to quit before the end of the agricultural year next following the year in which the notice to quit was served, that does not make the notice to quit bad, unless the under-raiyat is sued for ejectment before the period when he is liable to be removed from the land.

7. Now such is not the state of things in the present case, because the notice to quit to the defendant was served in Pous 1303, and though he was required to quit in Baisak 1304, yet the suit was not instituted against him till 1st of Baisak 1305, by which time the agricultural year following the year in which the notice to quit was served on the tenant had expired. Therefore it appears to us, on the authority of the ruling in the case of Naharullah Patwari v. Madan Gazi (1896) 1 C. W. N. 133., that the defendant in this case is liable to ejectment from his land notwithstanding the terms of the notice served on him.

8. The learned pleader for the respondent cites the case of Hemanginee Chaudhurani v. Srigobinda Chaudhuri (1901) 6 C. W. N. 69. But it appears to us that that case has no reference to under-raiyats. It refers to notices to quit served upon annual tenants, who are not under-raiyats. It has accordingly no application to the present case.

9. Then, the Subordinate Judge has held that the notice to quit was not properly served on the tenant in this case, inasmuch as it was served by the Munsiff, and not by the landlord. Now, no doubt the law does require that the notice should be served by the landlord; but we learn from the report of the Court peon, who served the notice in this case, that the plaintiff actually went with the peon and handed the notice himself to the tenant, and that the notice to quit was properly served on him in the way that summonses are usually served, that is to say, it was tendered to the under-raiyat personally, who received it and gave a receipt for it.

10. Now, if these are the facts of the case, then the service of notice in this case was not bad. This, however, is not a Court of fact; and we cannot go into the evidence and see whether the notice was or was not properly served under Rule 3 of Chapter I of the Government Rules under the Bengal Tenancy Act.

11. We must, therefore, remand the case to the lower Appellate Court to have this point decided.

12. The pleader for the respondent raised a further question as to the form of the notice. With regard to this we need only say-that the law prescribes no form of notice. The learned pleader for the respondent also says that the notice was given by the Munsiff and was not signed by the landlord. But the law does not apparently require that the notice should be actually signed by the landlord. It is sufficient, if the notice is at the instance of the landlord calling upon the under-raiyat to quit the land; and it is quite immaterial whether the notice is actually given by the landlord himself or at his instance, provided that the notice signifies to the under-raiyat that the landlord has called upon him to quit the land.

13. With these remarks we set aside the decree of the lower Appellate Court and remand the case to the Subordinate Judge.

14. The costs will abide the result.