High Court Punjab-Haryana High Court

Gram Panchayat, Ranwan vs Amar Nath And Ors. on 25 January, 1971

Punjab-Haryana High Court
Gram Panchayat, Ranwan vs Amar Nath And Ors. on 25 January, 1971
Author: Santhawalia
Bench: P Pandit, S Sandhawalia

JUDGMENT

Santhawalia, J.

1. Whether the possession of agricultural land by a Muafidar through his tenant is within the scope of the words “cultivating possession” as used in Section 4(3) (ii) of the Punjab Village Common Lands Act (hereinafter referred to as the Act) is the primary question which has been agitated in these two appeals under Clause 10 of the Letters Patent. Identical question of law and facts are involved and learned counsel are agreed that this judgment will govern both L.P. As. Nos. 187 and 188 of 1967.

2. We would advert to the facts of L. P. A. No. 187 of 1967 only. Amar Nath and others plaintiff -respondents and prior to them their ancestors have been shown in the revenue records as in possession of the land indispute for a long time. However, in the ownership column, the land above said is entered as Shamilat Deh and this entry undisputedly has continued upto date. As early as 1882 in the cultivation’s column the ancestors of the plaintiff-respondents and their ancestors have been continuously described as Musfidars in the relevant record. Vide Exhibit P-4 in the yar 1902, the ancestors of the plaintiff -respondents are shown in possession through one Aqual, tenant-at-well and in the relevant entry in the year 1908-09 vide Exhibit P-1, the Muafidars are shown in actual cultivating possession. In the year 1917-18 one Ismail, tenant-at-will is shown in occupation on behalf of Muafidar vide Exhibit P-2 whilst later in the year 1945-46 vide Exhibit P-15 the plaintiff -respondents are shown in possession through their tenant Jagir Singh. This position continued till the year 1958-59.

3. It is the common case of the parties that the plaintiff – respondents or their predecessors-in-interest had never paid any rent to anyone and that they are still described as Muafidars. The suit out of which the proceedings arose was necessitated because in the column of ownership vide mutation No. 308 of 30th March, 1955, the appellant Gram Panchayat of Ranwan was shown as owner and it tried to lease the land in dispute. The suit was brought to challenge the right of the Panchayat to do so and seek a declaration that the plaintiff-respondents were the owners in possession of the property for the last more than 12 years without payment of any rent and further sought an injunction against the Gram Panchayat restraining from them realising any rent from them. This suit was decreed y the trial Court but on appeal the first appellate Court reversed the judgment on the ground that the Civil Court had no jurisdiction over any matter arising out of the operation of the Act and further that the disputed land was recorded as Shamilat Deh in the revenue records and Shamilat Deh in the revenue records and vested in the Gram Panchayat because it did not fall within any of the exceptions recorded in sub-section (3) of Section 4 of the Act. Consequently the appeal was accepted and the suit dismissed.

4. On second appeal the learned Single Judge allowed the same and decreed the suit of the plaintiff-respondents firstly on the finding that the question involved was one of title and therefore the Civil Court had jurisdiction. He further found that the case of the plaintiff -respondents stook converted by the exceptions in clauses (i) and (ii) of sub-section (3) of Section 4 of the Act.

5. At the outset we notice that Mr. Ambalvi in support of the appeal was unable to assail the findings of the learned Single Judge that the dispute between the parties involves a question of title. Consequently it was fairly conceded that the Civil Court had jurisdiction in the matter.

6. As the real issue between the parties is whether the case of the plaintiff-respondents falls within the exceptions contained either in clauses (i) or (ii) of sub-section (3) of Section 4 of the Act, it is first necessary to set down the relevant portions of the statute :-

“4. (1) Vesting of rights in Panchayats and non-proprietors. – Notwithstanding anything to the contrary contained in any other law for the time being in force or in any agreement, instrument, custom or usage or any decree or order of any court or other authority, all rights, title and interests whatever in the land,-

(a) x x x x

(b) x x x x

(2) Any land which is vested in a Panchayat under the Shamilat law shall be deemed to have been vested in the Panchayat under this Act.

(3) Nothing contained in clause (a) of sub-section (1) and in sub-section (2) shall affect or shall be deemed ever to have affected the –

(i) existing rights, title or interest of persons who though not entered as occupancy tenants in the revenue records are accorded a similar status by custom or otherwise, such as Dholidars, Bhondedars, Butimars, Basikhuopahus, Saunjidars, Muqararidars;

(ii) rights of persons in cultivating possession of Shamilat Deh for more than twelve years without payment of rent or by payment of charges not exceeding the land revenue and ceases payable thereon;

(iii) x x x x x

7. The core of Mr. Ambalvi’s attack in support of the appeal is based on the words “persons in cultivating possession” as used in sub-clause (ii) above quoted. It is reiterated with vehemence before us as it was done before the learned Single Judge that this phrase means that such a person must be himself actually tilling the land. Learned counsel contends that in the present case the tenants on the land must be deemed to be in cultivating possession and not the respondent-muafidars under whom they held this land. With persistence it is urged that the actual tiller of the soil alone falls within the ambit of the phrase “persons in cultivating possession” and no other person is within its scope.

8. We are unable to accept so narrow a construction as canvassed by Mr.Ambalvi and which appears to us to border upon the hyder-technical. This is first so because legal possession does not always necessarily and exclusively connote actual physical occupation of the things possessed. Such possession can and may well be constructive. If authority is needed for so elementary a proposition reference may be made to the observations of Vice-Chancellor as early as 1846 in Trulock v. Robey, (1846) 60 ER 619 which was also a case of possession through the agency of tenants –

“A man may have been in possession of an estate, without having been in the occupation of an acre of it. anyone is in possession of an estate who receives rent from the tenants who do occupy it.” The above observations were expressly notice with approval in Shepard v. Jones, 1882-21 Ch D 469. Of the same import is the view expressed in Rex v. St. Pancras, (1877) 2 QBD 581 –

“Legal possession does not of itself constitute an occupation. The owner of vacant house in is possession and may maintain trespass against any one who invades it; but as long as he leaves it vacant he is not in occupation; nor is he an occupier.”

9. The contention that ‘cultivating possession’ mans ‘possession of the actual tiller of the soil’ who directly expends physical labour upon it does not appear to be supported either on principle or on authority. Learned counsel did not elaborate the principle at all and his contention appears contrary to judicial opinion. In Banwarilala v. Ankurnath, AIR 1952 Pat 340 it is laid down as follows :-

“The contention of Mr. Mazumdar, on behalf of the plaintiffs, is that the defendant is a colliery owner and not a cultivator and, therefore, he could not acquire any ‘korkar’ right in the land in suit. I do not think there s any substance in the contention. A person may be a colliery owner and even then he may be a cultivator. The word ‘cultivator’ used in Section 64 of the Chota Nagpur Tenancy Act must be understood in its ordinary dictionary sense. Anyone who cultivates land either himself or with the help of his servants or labourers may be a cultivator. The defendant has been found to be a cultivator by the Courts below. Therefore, on this finding, the contention of Mr. Mazumdar cannot prevail.”

In Nallakaruppan v. Subbiah, AIR 1960 Mad 331 Ramaswami J. whilst interpreting the meaning of the words ‘cultivator’ or ‘occupier’ as used in the Cattle Trespass Act, 1871 observed as follows :-

“Though there is apparently no difficulty in the term ‘cultivator’, in actual application it may raise some questions of importance. Obviously the term includes not only the person who actually toils on the land on this own account but also the owner of the land who gets it cultivated through his farm-servant or daily labourer.”

In the above context, therefore, the learned Single Judge was right in repelling the contention raised before him with the following observations:-

“The very idea of excluding from the definition of Shamilat Deh. Such portion of it, as is in cultivating possession of a co-sharers, and which is not in excess of his share, is that if a co-sharer ha actually taken possession of some part of the Shamilat Deh before 1950, then he will continue to be in possession thereof, and the Gram Panchayat will have nothing to do with it. the idea apparently is that if a co-sharer, is utilising a portion of the Shamilat to the exclusion of all others, the he is not to be disturbed. Wouldn’t a co-sharer be taken to be utilising the land the exclusion of all the co-sharers, if instead of cultivating the land, himself he gets it cultivated through a servant, whom he pays a monthly salary or a share n the actual produce? I see no reason how a distinction can be made in the possession of a co-sharer in one case or the other. On the same reasoning, his possession will still be exclusive if he gets the land cultivated through a tenant of his choice.”

10. We are equally unable to subscribe to the view that the tenant in occupation of land is in the cultivating possession of the same whilst the muafidars from whom he derives his right and title to remain on that land is not so. It is n this context that judicial opinion has drawn the distinction between ‘occupation’ and ‘possession’. Mr. Roop Chand on behalf of the respondents contends with force that the tenant is merely in occupation whilst the legal possession of the land continues to be vested in the owner or the landlord from whom the tenant derives his title. In support of this submission it is contended that the legislature in the Punjab has consistently used the terms ‘hold’ or ‘occupy’ in the context of lands held by the tenants in the various enactment’s pertaining to land legislation. A reference in this behalf is first made to the defining section of the Punjab Tenancy Act, 1887, wherein Section 4 (5) and (8) are in the following terms :-

“4 (5) ‘tenant’ means a person who holds land under another person, and is, or but for a special contract would be, liable to pay rent for that land to that other person; but it does not include –

(a) an inferior landowner, or

(b) a mortgagee of the rights of a landowner, or

(c) a person to whom a holding has been let in farm, under the Punjab Land Revenue Act, 1887, for the recovery of an arrears of land revenue or of a sum recoverable as such an arrear, or

(d) a person who takes from the Government a least of unoccupied land for the purpose of subletting it:

(6) x x x

(7) x x x

(8) ‘tenancy’ means a parcel of land held by a tenant of a landlord under one lease or one set of condition.”

Our attention is next drawn to Section 5, Clauses (a), (c) and (d) of the abovesaid Act wherein Chapter II relating to the ‘Right of Occupancy”, a tenant is described as either occupying or having occupied the land comprised in his tenancy. Similarly in the Punjab Pre-emption Act, 1913, Section 15 (1) (a). Fourthly, sub-clause (b) Fifthly and sub-clause (c) Fourthly, the word used in the context of tenants is ‘hold’ with reference to their tenancies and word ‘possession’ does not find any place therein. In the relatively recent legislation of the Punjab Security of Land Tenures Act, 1953. Counsel had relied on Sections 17 and 18 thereof which give the right to tenants to pre-empt sales or purchase the land held by them. In both these sections in reference to tenants, the language used is “continuous occupation of the land” comprised in their tenancies. Basing himself by way of analogy on the above-said provisions Mr. Rup Chand contended that the legal cultivating possession in the present case remained that of the muafidar and not that of the tenant who was merely occupying the land under him. we find considerable merit in this submission raised on behalf of the respondents and whilst it cannot be said that the use of terminology is absolutely conclusive yet the use of the words ‘hold’ or ‘occupy’ in distinction to ‘possession’ or ‘occupy’ in distinction to ‘possession’ in the statutes, above mentioned undoubtedly lends ample support to the position taken up on behalf of the respondents.

The position canvassed on behalf of the respondents finds further support from the observations in Mahabir Prasad v. Smt. Bhaggoo, 1965 All LJ 777 wherein the Division Bench was considering the analogous terminology used in the U.P. Tenancy Act of 1939. Therein it is observed as follows :-

 "x     x      x It would also be seen that the word used  'let' or 'held', 'Let' obviously means let out to a tenant.  In the words, the land contemplated by Section 180 U.P.Tenancy Act is the land which is agricultural in nature and is either let out r is meant to be let out to or held by a tenant.

 

 x  x  x  x  x

 

 "x     x     x  It would be noticed that throughout the U.P.Tenancy Act the word 'occupy' or 'occupation' has been used with regard to the possession of a tenant.  the reason is obvious.  The word "possession" connotes not only physical occupation of a property or a piece of land but also domineer or control over it.  'Occupation' on the other hand, manners the right to occupy or to cultivate or to use the land.  The landlord can be in possession of a plot of land even though the same is in the occupation of a tenant.  the mere right to cultivate does not and cannot amount to possession."  

 

 11. It was further urged on behalf of the respondents that as early a 1955, the Punjab Legislature ha the concept of 'self-cultivation' in contemplation when it introduced its definition in Section 2 (9) of the Punjab Security of Land Tenures Act in the following terms:-
  
 "2 (9) 'self-cultivation' means cultivation by a land owner either personally or through his wife or children, or through such of his relations as may be prescribed, or under his supervision." 

 

From the above it, was plausibly contended that in all those cases where the legislature had in mind direct cultivation of the land by its owner or through a limited number of close relations in contradistinction to cultivation through tenants, it had advisedly used the phrase ‘self-cultivation’. Nevertheless when subsequently the Punjab Village Common Lands (Regulation) Act, 1961, was enacted in this statute the terminology used both in Section 2 (g) (v) and (viii) and in Section 4 (3) (ii) is cultivating possession. From this it is sought to be contended that the intention of the legislature was, therefore, to connote a different concept than ‘self-cultivation’. This submission raised on behalf of the respondents is also not without merit. Obviously the two phrases ‘self-cultivation’ and ‘cultivating possession’ are not synonymous and are intended to connote different and distinguishable concepts.

12. It remains to advert to Sarat Chandra v. Dharani Mohan, AIR 1928 Cal 508 and Secretary of State v. Jitendra Nath Roy, AIR 1936 Cal 70 on which reliance was sought to be placed by the learned counsel for the appellants. Both these decisions are in the context of the definition of ‘cultivating raiyat’ as defined in Section 4 of the Bengal Cess Act (9 of 1880) which is in the following terms:-

“‘cultivating raiyat’ means a person cultivating land and paying rent therefore not exceeding one hundred rupees per annum.”

A close perusal of Sarat Chandra’s case would show that there is nothing therein which could possibly be of any assistance to the appellants. Counsel had, however, sought to draw support from an isolated reference in Jitendra Nath Roy’s case that a cultivating raiyat must be an actual cultivator of the soil and the total rent payable by him for all his holding must not exceed Rs. 100/- per annum. These observations made in the special context of a definition in a different statute by another legislature can obviously not be called in for the purpose of interpretation in the present case. One has only to hearken to the warning given by their Lordships in L. A. Adamson v. Melbourne Board of Works, AIR 1929 PC 181 –

“Moreover, their Lordships would observed that it is always unsatisfactory and generally unsafe to seek the meaning of words used in an Act of Parliament in the definition clauses of other statutes dealing with matters more or less connote, even when enacted by the same legislature. A fortiori must it be so when resort is had, as in the Swinburne case, (1920) 27 CLR 377 (Aus.) for this purpose to the enactment’s of other legislatures.”

Similarly a Division Bench consisting of Chief Justice Grille and Hidayatullah J., as he then was, in Jainaryaan Ramkisan v. Motiram Gangaram, AIR 1949 Nag 34 have held –

“It is well-known rule of construction that it is not permissible interpreting one Act to travel beyond it and to apply definitions (except in the General Clauses Act) of other Acts.”

Consequently the two authorities relied upon by the learned counsel for the appellant are of no aid or assistance to the argument canvassed by him.

13. Lastly we must notice that the learned counsel for the appellant had sought to lay particular emphasis on the word “cultivating” which has been used in conjunction with “possession” to argue that the possession through tenants was not within the scope of the composite phrase. We are unable to accept this contention and particularly so in the context of the relevant statutory provisions and its preceeding legislation. A reference to the earlier Punjab Village Common Lands (Regulation) Act of 1053 and the present Act which substitutes the same would show that in both these statutes Shamilat land has been broadly categorised into land which is primarily of a agricultural nature and that which is not so. In latter category would fall the Shamilat land reserved for the benefit of the village community like the street, lanes, play-grounds, schools, drinking wells orponds, banjar quadim land used for common purposes, and land which has been described in the revenue records as being in use for common purposes in the tarafs, patties pannas and tholas etc. Of a similar nature would be the land in the Shamilat Deh which is entered in the record as pasture land or which is subject to river action and has been so reserved as Shamilat. In sharp contrast to this category is the kind of land in the Shamilat Deh which is primarily agricultural in nature and is capable of possession by cultivation whilst the earlier category may not be so.

In the Punjab Village Common Lands (Regulation ) Act of 1953, Sections 3 (b) and 5 (b) referred to such land which was either within the abadi Deh and under the house owned by a non-proprietor or on which a house or other structure had been erected. Similarly in the present Act, Section 4 (b) refers to Shamilat land within or outside the abadi Deh of the village which is under non-proprietor and which would be deemed to have vested in such non-proprietor. Viewed in this perspective, there is obvious merit in the contention aided on behalf of the respondents that the word “cultivating” when used along with “possession” is of no other significance apart from referring to Shamilat land which was both arable and was in fact under the plough in sharp distinction to the other category of Shamilat land which could not obviously be possessed through cultivation. We are hence of the view that the use of the word “cultivating” can be of no aid to the contention advanced by the learned counsel.

14. In view of the forgoing discussions we are unable to find any merit in these two appeals which must fail and are dismissed but without any order as to costs.

P.C. Pandit, J.

15. I agree.

16. Appeals dismissed.