Bombay High Court High Court

Vaijnath vs Smt. Afsar Begum on 1 February, 2010

Bombay High Court
Vaijnath vs Smt. Afsar Begum on 1 February, 2010
Bench: V.R. Kingaonkar
                               (1)


           IN THE HIGH COURT OF JUDICATURE OF BOMBAY,




                                                               
                      BENCH AT AURANGABAD




                                       
                  WRIT PETITION NO. 2006 OF 1991




                                      
    1.   Vaijnath s/o Yeshwant Jadhav
         Since deceased, by L.R.
         Chandrakant s/o Vaijinath Jadhav,
         R/o Ghatnandur, Tq. Ambajogai.




                              
    2.   Vishwanath s/o Yeshwant Jadhav
         Since deceased, by L.Rs.
                    
    (i) Shivaji w/o Vishwanath Jadhav,
         R/o Ghatnandur, Tq. Ambajogai,
         District Beed.
                   
    (ii) Sambhaji w/o Vishwanath Jadhav,
         R/o as above.
    (iii)Mathurabai w/o Vishwanath Jadhav,
         R/o as above.
    3.   Smt. Subhadrabai w/o Harischandra Solunke,
      


         R/o Salunkewadi, Tq. Ambajogai,
         District Beed.
   



    4.   Smt. Bhimabai w/o Annasaheb Shinde,
         R/o Gitta Post, Tq. Ambajogai,
         District Beed.                           PETITIONERS





                 VERSUS

    Smt. Afsar Begum w/o Nadimuddin Kazi
    Since deceased by L.Rs.





    (i) Mumtajoddin s/o Qazi Nidimuddin
         Siddiqui, Asstt. M.S.F.C.,
         Regional Office, Station Road,
         Aurangabad.
    (ii) Ajijoddin s/o Qazi Nadimoddin
         Serving in the office of M.S.E.
         Board, Ambajogai, Dist. Beed.                    RESPONDENTS




                                       ::: Downloaded on - 09/06/2013 15:34:13 :::
                                    (2)

         .....

Mr. B.A. Darak, advocate for the petitioners.

Mrs. M.A. Kulkarni, advocate for the respondents.

…..

[CORAM : V.R. KINGAONKAR, J.]
[DATE : 1st February, 2010]

ORAL JUDGEMENT :

1.

By this petition, the petitioners impugn order

rendered by learned Member of Maharashtra Revenue

Tribunal, Aurangabad, in revision petition No. 13/B/89-

Beed dated 21-09-1990 whereby and whereunder the

revision petition was allowed and the order of the

Appellate Tribunal was set aside. At the same time,

order rendered by the Additional Tahsildar in File No.

83/TNC/Camp/6 on 23-12-1987 was confirmed. The legal

impact of the impugned order is that certificate issued

under section 38E of the Hyderabad Tenancy and

Agricultural Lands Act, 1950 (for short, “the HT&AL

Act”) came to be cancelled.

2. The petitioners are legal representatives of

::: Downloaded on – 09/06/2013 15:34:13 :::
(3)

deceased Yeshwanta Jadhav. Lands Survey No. 202AA,

admeasuring 9 acres 20 gunthas, Survey No. 189,

admeasuring 1 acre 37 gunthas, situated at village

Ghatnandur (District Beed) were owned by one Naimuddin

Siddiqui. Yeshwanta Jadhav was declared as a protected

tenant of the said lands. Certificate of statutory

ownership was issued in his favour on 01-02-1969. The

landlord was alive at the relevant time. The price fixed

by the Tenancy Tribunal was deposited by Yeshwanta and,

therefore, certificate under section 38 (6) of the HT&AL

Act was issued in his favour on 23-04-1980.

3. The original land owner i.e. Nadimuddin died in

1962 i.e. before issuance of the certificate under

section 38 (6) of the Hyderabad Tenancy and Agricultural

Land Acquisition Act, 1950 (for short, “the HT&AL Act”)

in favour of said Yeshwanta. His two (2) sons

challenged the declaration of statutory ownership in

favour of said Yeshwanta by filing an appeal before the

Deputy Collector (Land Reforms). The learned Deputy

Collector (Land Reforms) held that the appeal was barred

::: Downloaded on – 09/06/2013 15:34:13 :::
(4)

by limitation and as such, it was dismissed by order

dated 19-04-1971. Feeling aggrieved, they carried the

matter to the revisional Court by filing revision

application No. 108/B/71-Beed. The learned designated

Member of the Maharashtra Revenue Tribunal dismissed the

revision application, by order dated 05-11-1971.

4. The widow of deceased Nadimuddin filed an

application before the Additional Tahsildar, Ambajogai,

challenging the issuance of certificate under section 38

(6) and declaration under section 38E of the HT&AL Act

in favour of said Yeshwanta Jadhav. Her main contention

was that said Yeshwanta Jadhav was never the tenant in

respect of the land bearing Survey No. 202AA,

admeasuring 9 acres 20 gunthas, owned by deceased

Nadimuddin. She alleged that the said land was wrongly

shown to be holding of said Yeshwanta Jadhav. Her

contention was that Yeshwanta Jadhav could not be

regarded as protected tenant of the said land and the

entry in the final register of the protected tenants was

only in respect of another land i.e. Survey No. 189, but

there was no declaration as such in respect of land

::: Downloaded on – 09/06/2013 15:34:13 :::
(5)

Survey No. 202AA in favour of said Yeshwanta Jadhav.

The chief bone of contention was that there was error

while issuing the certificate under section 38 (6) and

it was issued inclusive of land Survey No. 202/AA

notwithstanding the fact that the said land was not

declared to Yeshwanta Jadhav under provisions of section

34 of the HT&AL Act. The application was dismissed by

the learned Additional Tahsildar, Ambajogai. The Deputy

Collector (L.R.), however, allowed the appeal preferred

by deceased respondent Afsar Begum i.e. widow of the

deceased landlord – Nadimuddin. The learned Deputy

Collector (L.R.) by order dated 20-01-1983 directed that

the Additional Tahsildar shall inquire about grievances

of deceased Afsar Begum and to decide whether said

Yeshwanta Jadhav was a protected tenant and was entitled

to be declared as such under section 37-A of the HT&AL

Act. The enquiry revealed that name of Yeshwanta Jadhav

was not shown in the register of tenants. He was never

shown to be the protected tenant while preparing the

register of protected tenants. It was found by the

learned Additional Tahsildar that there was mistake

caused while issuing the certificate under section 38

::: Downloaded on – 09/06/2013 15:34:13 :::
(6)

(6) and though Yeshwanta Jadhav was not shown as a

protected tenant in the final P.T. register, yet, his

name was introduced as statutory owner while issuing the

said certificate. Therefore, by order dated 23-12-1987,

the Additional Tahsildar held that the certificate was

invalid. He came to the conclusion that error caused in

the issuance of certificate could be rectified. Hence,

he directed deletion of the entry pertaining to Survey

No. 202AA from the relevant certificate issued under

section 38 (6) of the HT&AL Act.

5. The petitioners preferred appeal which was

allowed by the learned Deputy Collector (L.R.), Beed by

judgement dated 30th December, 1988. The learned Deputy

Collector held that the civil Court had dismissed the

suit filed by the legal heirs of the deceased land owner

i.e. Nadimuddin for declaration that the statutory

ownership granted in favour of Yeshwanta Jadhav was

illegal. The learned Deputy Collector further held that

though deceased Nadimuddin had knowledge about the

judgement rendered by the Maharashtra Revenue Tribunal,

yet, he had not preferred any application for

::: Downloaded on – 09/06/2013 15:34:13 :::
(7)

cancellation of the declaration during his lifetime.

The learned Deputy Collector held that the application

for rectification of the declaration was untenable and

as such, the judgement and order rendered by the

Additional Tahsildar was unsustainable. Consequently,

the appeal was allowed. Feeling aggrieved, deceased

respondent Afsar Begum preferred revision application

(Revision No. 13/B/89-Beed). Her revision application

was allowed by the Maharashtra Revenue Tribunal on

21-09-1990. The petitioners are challenging the said

judgement rendered by the Maharashtra Revenue Tribunal.

6. Mr. Darak would submit that finality is

attached to the declaration made under section 38E and

the same could not be challenged by deceased respondent

– Afsar Begum after lapse of a considerable period. He

would submit that the earlier round of litigation was

initiated by the sons of deceased Nadimuddin after

attaining majority and when they lost the legal battle,

the mother was instigated to re-commence the same

objection to the declaration. He would submit that the

learned Additional Tahsildar and the Maharashtra Revenue

::: Downloaded on – 09/06/2013 15:34:13 :::
(8)

Tribunal committed patent error while invalidating the

certificate issued under section 38 (6) after gap of

many years and particularly when deceased Nadimuddin had

not challenged the said certificate during his life-

time. Mr. Darak contended that the Maharashtra Revenue

Tribunal exceeded revisional jurisdiction while allowing

the revision application when the view taken by the

learned Deputy Collector (L.R.) could be regarded as

legal and proper. He urged, therefore, to allow the

petition and set aside the impugned judgement. Per

contra, Mrs. Kulkarni submitted that there was basic

mistake in issuance of the certificate when land Survey

No. 202AA was incorporated therein without there being

declaration in favour of Yeshwanta Jadhav regarding his

tenancy. She submits that the mistake could be

rectified at any time because the certificate could not

have been issued without there being declaration of

status of Yeshwanta Jadhav as a protected tenant. She

contended that the challenge is not to the certificate

as such, but the challenge is regarding the foundation

to the certificate. In other words, her main contention

is that without initial declaration of tenancy rights in

::: Downloaded on – 09/06/2013 15:34:13 :::
(9)

favour of Yeshwanta Jadhav and without his name

appearing in the register of protected tenants, the

certificate could not have been issued under section 38

(6). She would submit that the earlier orders rendered

against the two sons of deceased Nadimuddin could not be

treated as res judicata because their appeals were

dismissed only on technical ground i.e. for the reason

that it was held as barred by limitation. She submits

that the grounds for challenge of the certificate by

deceased respondent – Afsar Begum are totally different

and as such, she was not bound by the outcome of the

earlier litigation in this context. Hence, Mrs.

Kulkarni urged to dismiss the petition.

7. Before I proceed to consider the rival

submissions, it may be useful to examine the procedure

required to be followed for the purpose of deciding

questions arising in respect of purchase of land by

tenant and compulsory transfer of ownership to tenants.

For this purpose, Rule 14 of the Hyderabad Tenancy and

Agricultural Lands Rules, 1958 (for short, “the HT&AL

Rules”) may be considered. It contemplates the Tenancy

::: Downloaded on – 09/06/2013 15:34:13 :::
( 10 )

Tribunal to prepare a provisional list in Form VIII

containing :

(1) the names of such tenants as may be deemed
to be protected tenants under section 37A,

(2) the extent of land held by such tenants.
(3) the names of the landholders of such
tenants; and

(4) the total area of land owned by such

landholders including the land under
cultivation of their tenants.

Sub-Rule (2) of Rule 14 makes it incumbent that the

provisional list prepared under sub-rule (1) shall be

published by affixing a copy thereof to the notice board

in the village chavdi. The provisional list needs due

publication and thereafter, objections can be filed by

the concerned persons. Thus, if name of a person is

deleted from such provisional list and he claims to be a

tenant of a particular land, then he may raise objection

regarding such omission of his name from the provisional

list. So also, if name of a person is erroneously

included in such a provisional list, the land-

owner/land-lord may raise objection about such entry in

::: Downloaded on – 09/06/2013 15:34:13 :::
( 11 )

the provisional list on the ground that the person whose

name is shown in the list is not a protected tenant.

These objections are required to be considered summarily

inquired into before finalisation of the list of

protected tenants.

8. The compulsory transfer of ownership to tenants

may be effected by following Rule 23. Sub-Rule (1) of

Rule 23 reads as follows :

“(1) After the issue of a notification under
section 38F the Tribunal shall cause summary

enquiries to be made in respect of land held by

tenants deemed to be protected tenants under
section 37A and their landholders and shall
prepare a list in Form XV of such protected

tenants and the description tenant is deemed to
be the full owner under section 38F.”

A careful reading of sub-Rule (4) of Rule 23 will make

it manifestly clear that the certificate in Form XVI to

each of the protected tenants shall be issued after

declaration of a final list under sub-Rule (3). The

procedure contemplated under the Rules, therefore,

::: Downloaded on – 09/06/2013 15:34:13 :::
( 12 )

requires preparation of a provisional list in Form VIII,

publication of the list, calling of the objections, if

any, summary hearing of the objections and thereafter,

preparation of final list of protected tenants as

envisaged in Rule 23 (3).

9. The question whether deceased Yeshwanta Jadhav

was a protected tenant or he was not a tenant in respect

of land Survey No. 202AA falls within exclusive domain

of the Tenancy Tribunal. The issuance of the statutory

ownership certificate is a ministerial act. Mr. Darak

invited my attention to certain observations in

“Bharatlal s/o Hemraj v. Kondiba Govinda Jadhav and

others” 2001 (3) Mh.L.J. 380. A Single Bench of this

Court held that declaration under section 38E is not a

decision or order within the meaning of section 90 of

the HT&AL Act and, therefore, no appeal against such

certificate is maintainable. It is observed that

issuance of the certificate in Form XVI in favour of a

protected tenant is only ministerial act which has to be

executed as a result of the final outcome of the enquiry

::: Downloaded on – 09/06/2013 15:34:13 :::
( 13 )

contemplated under Rule 23 of the HT&AL Rules. The

learned Single Judge held that such certificate is not a

decision or adjudication of the rival contentions of the

parties and, therefore, it cannot be treated as

appealable order. Similar view is expressed in “Kishan

s/o Ganpati Muley deceased L.Rs. Indrabai w/o Kishanrao

Muley and others v. Abdul Razak s/o Abdul Kadar and

others” 2005 (4) Mh.L.J. 180.

10. Question involved in the present petition is

not whether the certificate issued under section 38 (6)

was amenable to appellate jurisdiction, or that it is

un-assessable if it is issued after due enquiry. The

real question is whether the certificate could be issued

when name of deceased Yeshwanta Jadhav was not shown in

the provisional list of protected tenants, drawn in Form

No. VIII as required under Rule 14, nor it was shown in

the final list of the protected tenants as required

under Rule 23, provided in Form XV and, therefore, the

rectification could be effected by the Tenancy

Tribunal ?

::: Downloaded on – 09/06/2013 15:34:13 :::

( 14 )

11. The expression “protected tenant” is defined

under section 2 (r) of the HT&AL Act to mean a person,

who is deemed to be a protected tenant under the

provisions of sections 34 to 37A Chapter-IV of the Act

refers to “protected tenant” to mean that a person,

subject to the provisions of sub-section (2) (3) of

section 34, as deemed protected tenant if he has held

the land as a tenant continuously for a period of not

less than six (6) years, being a period wholly included

in the Fasli years 1342 to 1352 (both years inclusive)

or for a period of not less than six years immediately

preceding the first day of January, 1948, or for a

period of not less than six years commencing not earlier

than the 1st day of the Fasli year 1353 (6th October,

1943) and completed before the commencement of this Act.

The Act further provides for a scheme to decide disputed

questions regarding dispute raised about status of a

protected tenant. The dispute ought to be raised within

one year from the commencement of the Act as

contemplated under section 35 and is required to be

decided by the Tahsildar. Mr. Darak would submit that

::: Downloaded on – 09/06/2013 15:34:13 :::
( 15 )

when there was no such dispute raised within period of

one year after commencement of the Act, the status of

the deceased tenant – Yeshwanta Jadhav could not be

lateron challenged and, therefore, the impugned order is

unsustainable. It is pertinent to notice that status of

deceased Yeshwanta Jadhav was not that of a protected

tenant declared under section 34 of Chapter-IV. There

was no occasion to raise dispute under section 35 for

want of compliance of the definition of expression

“protected tenant” under section 34 of Chapter-IV. It

is pertinent to note that section 8 of the HT&AL Act

empowers the Tahsildar to decide question whether a

person is tenant or not. Therefore, when the landlord

opposes status of a person claiming to be tenant, the

Tahsildar can decide that matter in the same

proceedings. In the present case, there is no such

adjudication order placed on record. There is also no

extract of the register maintained under sections 37A

and 38E of the HT&AL Act which indicates inclusion of

the name of deceased Yeshwanta Jadhav in the relevant

register of protected tenants.

::: Downloaded on – 09/06/2013 15:34:13 :::

( 16 )

12. Section 37-A (2) reads as follows :

“37-A. Persons holding land as tenant at the
commencement of the Hyderabad Tenancy and
Agricultural Lands (Amendment) Act, 1955, to be

deemed to be protected tenants :
(1) *****
(2) The rights as a protected tenant of a

person deemed under sub-section (1) to be a
protected tenant shall be recorded int he

Record of Rights, or where there is no Record
of Rights in such village record as may be

prescribed.”

A plain reading of section 37-A would make it amply

clear that deeming effect is given to tenancy of a class

of persons in possession of tenanted land. The rights of

a protected tenant are required to be entered in the

Record of Rights. The fact situation in the present case

is that rights of deceased Yeshwanta Jadhav were not

recorded in the Record of Rights as contemplated under

section 37-A (2) nor in the provisional list in Form-VII

required to be prepared under Rule 14 nor his name was

shown in the final list of protected tenants which is

required to be drawn in Form XV under Rule 23 (1) of the

::: Downloaded on – 09/06/2013 15:34:13 :::
( 17 )

HT&AL Act. On behalf of the respondents, an extract of

the relevant register of protected tenants is placed on

record. It appears that name of deceased Yeshwanta

Jadhav was shown only in relation to land bearing Survey

No. 189, admeasuring 1 Acre 37 Gunthas. The deceased

respondent (Afsar Begum) had filed copies of Pahani

Patrak from 1950 to 1956 alongwith a certificate issued

by the Tahsildar which clearly showed that name of said

Yeshwanta Jadhav was not recorded in the register of

protected tenants. On perusal of the entries in the

Pahani Patraks, it can be gathered that he was not shown

as tenant of the land owned by deceased Nadimuddin. His

name appeared in the Pahani Patrak for the year

1953-1954 for the first time, as a tenant of Pattedar

Mohammad Jamrudbi of the entire land Survey No. 202.

Amongst various sharers of the said land, Pattedar

Mohammad Jamrudbi was one of the co-sharers and her

share was being cultivated by deceased Yeshwanta Jadhav.

The land Survey No. 202AA was not shown to be in his

actual possession as a tenant. It is quite clear,

therefore, that erroneously the certificate was issued

to him under section 38 (6) on totally wrong assumption

::: Downloaded on – 09/06/2013 15:34:13 :::
( 18 )

that he was a protected tenant in respect of Survey No.

202AA.

13. Mr. Darak would submit that when the two (2)

sons of deceased Nadimuddin had lost the legal battle

when they had challenged the certificate under section

38 issued in favour of Yeshwanta Jadhav and the order

rendered by the Maharashtra Revenue Tribunal in case No.

108/B/71-Bhir on 5th November, 1971 had become final, the

same issue could not be re-agitated by deceased

respondent – Afsar Begum. He would submit that now the

unsuccessful litigants i.e. the two sons of deceased

Nadimuddin will be the real beneficiaries of such orders

rendered by the revenue Tribunals including Maharashtra

Revenue Tribunal in the next round of litigation

initiated by the deceased respondent – Afsar Begum

because they are her legal representatives. He argued

that those who had lost their claims on previous

occasion will now emerge as successful litigants if the

impugned order is maintained. He submitted, therefore,

to set aside the impugned judgement.

::: Downloaded on – 09/06/2013 15:34:13 :::

( 19 )

14. The contentions of Mr. Darak may prima facie

appear to be attractive. However, on merits, it is

difficult to accept his submissions. The application

filed by the two sons of deceased Nadimuddin was

dismissed due to bar of limitation. The deceased

respondent – Afsar Begum was not a party to the said

proceedings, nor there was any decision rendered on

merits. Hence, such decision cannot be treated as res

judicata. For, there was no finding rendered on merits.

15. Mr. Darak seeks to rely on certain observations

in “Mohammad Kavi Mohamad Amin v. Fatmabai

Ibrahim” (1997) 6 SCC 71. He would submit that though

no time-limit was prescribed for exercise of power under

section 8 of the HT&AL Act, yet, the application filed

by deceased respondent Afsar Begum could not be

entertained after lapse of many years. In the given

case, suo motu enquiry was started by the Mamlatdar

somewhere in September, 1973 in respect of the transfer

which had taken place in 1972. The Apex Court held that

the suo motu power under section 84-C of the Bombay

::: Downloaded on – 09/06/2013 15:34:13 :::
( 20 )

Tenancy and Agricultural Lands Act, 1976 was not

exercised by the Mamlatdar within a reasonable time.

The facts of the given case are on different footings.

In the present case, the statutory ownership certificate

was issued in favour of deceased Yeshwanta Jadhav even

though he was not declared as a protected tenant of land

Survey No. 202AA and his name did not appear in the

relevant register. His name was surreptitiously entered

and mistakenly, the certificate of statutory ownership

was issued in his favour without any basis. Obviously,

such inherent defect could be rectified at any time.

There is no bar of limitation in case the decision is

rendered without any legal basis, by mistake or fraud.

In “Bachan and another v. Kankar and others” (AIR 1972

S.C. 2157), the Apex Court held that a person cannot be

conferred adhivasi rights on basis of an entry

incorrectly introduced in the Record of Rights in his

favour. It is observed :

“The High Court wrongly held that though the

entry was incorrect it could not be said to be

::: Downloaded on – 09/06/2013 15:34:13 :::
( 21 )

fictitious. It is too obvious to be stressed

that an entry which is incorrectly introduced

into the records by reason of ill-will or

hostility is not only shorn of authenticity but

also becomes utterly useless without any lawful

basis.”

16. The entry of the name of deceased Yeshwanta

Jadhav in the subsequent record for declaring him as

person entitled to become statutory owner under section

38-C of the HT&AL Act must be regarded as fictitious,

unfounded and useless. The Maharashtra Revenue Tribunal

usefully referred to observations of this Court in

Vyankatesh Deshpande v. Kusum Kulkarni” (1976 Mh.L.J.

373). A Division Bench of this Court held that the acts

of the revenue officer, or order which can be termed as

invalid and withut jurisdiction would be nullity. So,

it is not necessary for anyone to object such order or

act for setting aside the same. The null and void act

can be challenged in any proceedings. Obviously, when

the declaration of statutory ownership under section 38

::: Downloaded on – 09/06/2013 15:34:13 :::
( 22 )

(6) could not be granted in favour of deceased Yeshwanta

Jadhav, for the reason that he was totally ineligible to

claim status of protected tenant, in respect of the land

survey No. 202AA, the certificate can be regarded as

non-est in the eye of law. Needless to say, whether the

legal representatives of deceased respondent – Afsar

Begum became ultimate beneficiaries of the impugned

decision, though had lost the challenge to such order in

the past, is of no much significance. Once it is found

that the certificate issued in favour of said Yeshwanta

Jadhav is null and void, there hardly appears any

substantial error committed by the learned designated

Member of the Maharashtra Revenue Tribunal. The impugned

order is, therefore, legal and proper.

17. In the result, the petition is dismissed. No

costs.

[ V.R. KINGAONKAR ]
JUDGE

NPJ/wp2006-91

::: Downloaded on – 09/06/2013 15:34:13 :::