1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
Writ Petition No.2655 of 1993
Pandharinath s/o Vithalrao Awari,
aged about 50 years,
Cultivator,
r/o Dhamangaon,
Post : Waigaon (Gond),
Tahsil : Samudrapur,
District : Wardha. ... Petitioner
Versus
1. The State of Maharashtra,
through Secretary,
Revenue Department,
Bombay-32.
2. Additional Commissioner,
Nagpur Division, Nagpur.
3. The Sub-Divisional Officer,
Hinganghat,
Tahsil Hinganghat,
District Wardha.
4. The Tahsildar,
Samudrapur,
Tahsil : Samudrapur,
District Wardha.
5. Gangadhar Raghoba Bhoyar,
aged about 42 years,
Cultivator,
r/o Dhamangaon,
Post : Waigaon (Gond),
::: Downloaded on - 09/06/2013 14:30:25 :::
2
Tahsil : Samudrapur,
District Wardha. ... Respondents
Shri R.R. Deshpande, Advocate for Petitioner.
Shri A.M. Deshpande, AGP for Respondent Nos.1 to 4.
Shri S.D. Chopde, Advocate for Respondent No.5.
Coram : R.C. Chavan,
Dated : 9th April, 2009
Oral Judgment :
1.
This petition seeks to have the order passed by the
Additional Commissioner, Nagpur Division, Nagpur, on 25-5-1993
in Revision No.6/60-A(6)/89-90 of Dhamangaon quashed and set
aside and a further direction to the authorities to take surplus land
from the holding of respondent No.5 Gangadhar Raghoba Bhoyar
from whom the petitioner had purchased the land.
2. The Maharashtra Agricultural Land (Ceiling on
Holdings) Act, 1961 (for short, “the Ceiling Act”) came into force
on 2-10-1975. The petitioner purchased 11.25 acres of land from
survey No.55 from respondent No.5 on 26-7-1979. Thus the land
had to be included under Section 10 of the Ceiling Act for
::: Downloaded on – 09/06/2013 14:30:25 :::
3
computing the total holding of land holder respondent No.5. On
8-6-1987, the Surplus Land Determination Tribunal determined
that 18.81 acres of land was surplus and also possibly held that
the land was delimited from survey No.55. The landlord had
challenged the computation of total holding and the surplus land
before the Maharashtra Revenue Tribunal by preferring Ceiling
Appeal No.47 of 1989. The State also seems to have raised a
cross-objection and eventually the Maharashtra Revenue Tribunal,
by its order dated 25-9-1987, held that 22.01 acres of land was to
be treated as surplus and directed the Surplus Land Determination
Tribunal to take further action to delimit 22.01 acres of land after
giving the appellant an opportunity to exercise choice of retention.
3. By a Jahirnama or proclamation published on
28-3-1990, the petitioner’s land was sought to be taken up as
surplus land. The petitioner, therefore, filed a revision before the
Additional Commissioner, Nagpur Division, Nagpur, under Section
45(2) of the Ceiling Act, which was rejected by the Commissioner
by his impugned order dated 25-5-1993. This is why the
::: Downloaded on – 09/06/2013 14:30:25 :::
4
petitioner is before this Court.
4. I have heard Shri R.R. Deshpande, learned counsel for
the petitioner, Shri A.M. Deshpande, learned AGP for respondent
Nos.1 to 5, and Shri S.D. Chopde, learned counsel for respondent
No.5, owner of the land.
5. The learned AGP has also made available for my perusal
the record of the proceedings before the Commissioner.
6. The learned Additional Commissioner in his impugned
order has observed that the order of the Surplus Land
Determination Tribunal dated 8-6-1987 mentions that the surplus
land will be from the possession of the landlord. Thus till
8-6-1987, there was no question of the petitioner having any
grievance in respect of the proceedings before the Surplus Land
Determination Tribunal, since his land was not to be touched. In
the light of this, the observations of the learned Additional
Commissioner in his impugned order that the petitioner was
aware of the proceedings before the Surplus Land Determination
Tribunal and reference to the objection raised by the petitioner on
::: Downloaded on – 09/06/2013 14:30:25 :::
5
9-3-1981 as also petitioner’s presence on 18-2-1981 and
16-4-1981 before the Surplus Land Determination Tribunal is
thoroughly irrelevant. The question as to which land was to be
identified as surplus, was not at all required to be decided at that
stage without completing computation of total holding of
respondent No.5 and determining the extent of surplus land. The
presence of the petitioner in the earlier proceedings was irrelevant
and need not have influenced the judgment of the learned
Additional Commissioner.
7. After having observed that the order of the Surplus
Land Determination Tribunal mentioned that the surplus land will
be from the possession of the landlord, the observation of the
learned Additional Commissioner that the petitioner had not
availed of any opportunity in appeal after the order was passed by
the Surplus Land Determination Tribunal, is indeed surprising. It
has not been shown that any order indicating that the petitioner’s
land was to be touched had been passed before the Jahirnama or
proclamation dated 28-3-1990 came to be noticed by the
::: Downloaded on – 09/06/2013 14:30:25 :::
6
petitioner. This fact has not been contested by filing any return by
any of the respondents.
8. In any case, it would not be open for a landholder to opt
to keep the lands in his possession intact and ask the ceiling
authorities to take over surplus land, which he had already sold.
The provisions of Sections 10 and 16 of the Ceiling Act have been
considered from time to time by this Court. In Keshao Govind
Begde v. The State of Maharashtra and others, reported at AIR 1976
Bombay 78, a similar attempt of the landholder was repelled by
holding in para 7 as under :
“The policy is, therefore, clear. If it is obligatory on the
holder to retain the cumbered land with him, it is difficult
to see how the petitioner can insist that the lands whichhave been sold already should be taken in the first
instance for delimiting the surplus land. It has to be
noted that though under Section 10, the land will be
taken into consideration after calculating the transferredlands, it does not mean that the transfer is to be entirely
ignored for all purposes. At any rate, it will be extremely
difficult to allow the petitioner to make a choice when he::: Downloaded on – 09/06/2013 14:30:25 :::
7has already made alienations. It may also be noted that
in case the transferred lands are taken up to meet the
surplus, the transferees will be entitled to recover the
purchase money from the petitioner and for the refund of
the consideration money which they have paid under theTransfer of Property Act, the property would be under an
encumbrance. Considered from any point of view, itseems difficult to accept the submission of Mr. Masodkar.
Such inequitable pleas cannot be accepted in a writpetition under Article 227 of the Constitution. It,
therefore, follows that the order with regard to the
delimiting of this surplus made by the Tribunal is correct
and will have to be maintained.”
9. In Shriram s/o Jagoji Brahmane v. State of Maharashtra
and others, reported at 2007(2) Mh.L.J. 353, I had an occasion to
consider the same question and had reached the same conclusion.
The provisions of Section 10 of the Ceiling Act clearly indicate that
the landholder is to lose the property in his possession first and
only thereafter the property transferred is required to be taken
over as surplus by the State. The right to select the property to be
::: Downloaded on – 09/06/2013 14:30:25 :::
8
retained by the landholder recognised in sub-section (2) of Section
16 is subject to sub-section (1) of the said Section, which in turn
makes the provision subject to the provisions contained in Section
10 of the Ceiling Act, with the result that the landholder would
have to first give up the property in his possession as surplus
before asking the Ceiling Authorities to touch the property
transferred.
10. The learned counsel for the petitioner also relied on a
judgment in Shankargir Gulabgir Gosavi and another v. State of
Maharashtra and others, reported at 2005 (1) Bom.C.R. 470,
where apart from the provisions of Sections 10 and 16 of the
Ceiling Act, this Court had also referred to the provisions of Rule 4
of the Maharashtra Agricultural Lands (Lowering Ceiling on
Holdings) (Declaration and Taking Possession of Surplus Land)
Amendment Rules, 1975 made under the Ceiling Act, which
provides for the manner and extent to which land of and in
possession of transferees could be deemed surplus land under
Section 10(1). It lays down that out of the land transferred and in
::: Downloaded on – 09/06/2013 14:30:25 :::
9
possession of transferee, where there is one transferee, then land
to the extent of the deficiency shall be deemed to be surplus land.
This deficiency is the deficiency after using up the lands in
possession of a landholder.
11. In view of this, the impugned order cannot be sustained.
It is quashed and set aside. The proclamation dated 28-3-1990 is
also quashed and set aside.
ig The authorities shall initiate the
exercise of delimiting surplus land afresh after first exhausting the
lands, which are in possession of the landholder and then touch
the lands, which are transferred to the petitioner or others.
12. Rule is made absolute in above terms. No order as to
costs.
JUDGE
Lanjewar
::: Downloaded on – 09/06/2013 14:30:25 :::