Gujarat High Court High Court

Babar Manda vs Bhima Surji And Ors. on 12 April, 1983

Gujarat High Court
Babar Manda vs Bhima Surji And Ors. on 12 April, 1983
Equivalent citations: (1983) 2 GLR 926
Author: A Qureshi
Bench: A Qureshi

JUDGMENT

A.S. Qureshi, J.

1. In this second appeal the question of law formulated by the court is to the effect whether the lower appellate court had committed em error in treating the family arrangement as a partition and in holding that it had done so in violation of Section 43 of the Bombay Tenancy and Agricultural Lands Act. It has been submitted on behalf of the appellant that by a family arrangement the co-owner had divided the suit fields half to half, each one cultivating his half portion. Such an arrangement is not believed by the court below and the same is contrary to the provisions of Section 43 of the Bombay Tenancy Act. Under Section 43 the joint owners of the Agricultural lands have to apply to the Collector for dividing the land. Only after the permission is granted by the Collector for such division and the land is actually divided by metes and bounds that each of the joint owners can be said to be in exclusive possession of his separate portion.

Till then, no joint owner can claim any specific portion as being in his exclusive possession.

2. There is nothing on the record to show that such a permission was sought for or granted by the Collector. There is a concurrent finding of fact by both the courts below that the plaintiff and the defendants are co-owners and in joint possession of the suit fields. Hence, both the courts below have held that the plaintiff was not entitled to the injunction sought for. The proper remedy for the plaintiff would be to apply to the Collector for separation of their interest in the suit field and giving them possession of their respective portions. There is no substance in this appeal and the same is therefore dismissed. The judgment and the decree of the lower appellate court are confirmed. In the circumstances of the case, there shall be no order as to costs.