Supreme Court of India

Gurbaksh Singh vs Nikka Singh on 14 September, 1962

Supreme Court of India
Gurbaksh Singh vs Nikka Singh on 14 September, 1962
Equivalent citations: 1963 AIR 1917, 1963 SCR Supl. (1) 55
Author: K Subbarao
Bench: Subbarao, K.
           PETITIONER:
GURBAKSH SINGH

	Vs.

RESPONDENT:
NIKKA SINGH

DATE OF JUDGMENT:
14/09/1962

BENCH:
SUBBARAO, K.
BENCH:
SUBBARAO, K.
IMAM, SYED JAFFER
AYYANGAR, N. RAJAGOPALA
MUDHOLKAR, J.R.

CITATION:
 1963 AIR 1917		  1963 SCR  Supl. (1)  55


ACT:
Second	Appeal--Failure	 of first appellate  court  to	give
finding	  on   question	 of  title--Interference   by	High
Court--Entry   in   revenue   records--Presumption   as	  to
correctness--Code of Civil Procedure, 1908 (Act 5 of  1908),
s. 100--Panjab Land Revenue Act, 1887 (Punj.17 of 1887), ss.
37 and 44.



HEADNOTE:
Teja  Singh  and Jhandha Singh were  co-sharers	 in  certain
agricultural land.  They partitioned the land taking 1 and 7
shares respectively and applied for mutation of names to the
revenue authorities.  In the mutation by mistake the  entire
land  was  shown  against  the	name  of  Teja	Singh.	  On
discovering the mistake jhandha Singh applied for correction
of the entry.  During the pendency of these proceedings Teja
Singh  died  and his brother and heir Mula  Singh  sold	 the
entire land in favour of the appellant.	 Mula Singh appeared
before the revenue authorities and admitted the mistake.  On
this admission and on the report of an enquiry made into the
matter	by  a subordinate revenue  officer  the	 authorities
corrected  the mistake and the correct shares of Teja  Singh
and jhandha Singh were shown as 1/8 and 7/8.  The  appellant
filed  a suit for declaration of his exclusive title to	 the
land.	The  trial court decreed the suit holding  that	 the
corrected mutation entry which was made on the admission  of
Mula  Singh after he had already sold the property  was	 not
properly  made.	 On appeal the first appellate court  upheld
the  decree,  holding  that Gurbaksh Singh  was	 a  bonafide
purchaser  in good faith but without giving any	 finding  on
the  question  of title.  In second appeal  the	 High  Court
reversed the findings and dismissed the suit.  The appellant
contended  that	 the High Court had no jurisdiction  to	 set
aside concurrent findings of fact in second appeal and	that
no presumption could arise in favour of the corrected entry.
Held,  that the High Court was justified in  interfering  in
second	appeal	as the first appellate court  had  given  no
finding	 on  the question of title.  The  finding  that	 the
appellant  was	a bonafide purchaser in good faith  was	 not
based  upon any evidence and the onus was on the  transferee
to  show that the transferor was the ostensible owner.	 The
appellant  had full knowledge of the defect in the title  of
Mula Singh.
56
Held,  further,	 that  the presumption under s.	 44  of	 the
Punjab	Land Revenue Act arose that the corrected entry	 was
true as the entry was made in accordance with law.   Section
37  provided that such an entry could be made in  accordance
with facts proved or admitted to have occurred.	 Though Mula
Singh's	 admission after he had parted with the interest  in
the property, could not have been relied upon, the entry was
made in accordance with the facts proved before the  revenue
authorities by the report of the subordinate revenue officer
which  recited	the,  terms  of	 the  partition	 also.	 The
appellant   did	 not  adduce  any  evidence  to	 rebut	 the
presumption.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 128 of 1960.
Appeal by special leave from the judgment and decree dated
November 4, 1955, of the Punjab High Court in R. S. A. No.
493 of 1950.

K. C. Sarpal, S. K. Mehta and K. L. Mehta, for appellant.
Anant Ram Whig and J. B. Agarwal, for respondent No. 1.
1962. September 14. The judgment of the Court was
delivered by
SUBBA RAO, J.-This appeal by special leave is filed against
the judgment and decree of the High Court of Punjab, at
Chandigarh, in Second Appeal No. 493 of 1950 setting aside
the order of the Subordinate judge, Amritsar, confirming
that of the Revenue Officer, Amritsar, decreeing the
appellant’s suit.

The subject-matter of the appeal is land measuring 9 kanals
and 2 marlas bearing Khasra Nos. 292 and 296 in mauza Kot
Syed Mahmud,in the District of Amritsar; the previous
corresponding Khasra Nos. of the land were 324 and 328.
This land formed part of a larger area which originally
belonged to a number of co-sharers, including Teja Singh and
jhandha Singh. There was a partition among the said co-
sharers and pursuant to that partition, on April 20, 1929 an
application was filed before the Revenue Authorities
57
for mutation of the names in accordance with the terms of
the partition; and the petition was signed by all the co-
sharers including Teja Singh and jhandha Singh. It was
stated in the petition, marked as Ex.D-6 in the case, that
in respect of the said Khasra numbers one share should be
entered in the name of Teja Singh and 7 shares in the name
of jhandha Singh. This fact is not admitted. But in the
mutation that was effected on August 26, 1929 the entire
extent of the said Khasra numbers was shown against Teja
‘Singh alone. The mutation number was 960. On August 10,
1934, jhandha Singh, discovering the mistake committed in
the revenue record, applied to the Revenue Authorities for
correcting the said mistake. The Revenue Authorities
enquired into the matter from August 10, 1934, to October

31. 1935. The record of that enquiry discloses that Mula
Singh, the brother of Teja Singh-Teja Singh died and Mula
Singh was his heir-admitted the mistake made in the revenue
record before the concerned authorities. That apart, they
had before them a report of the enquiry made by a
subordinate officer of the revenue department tracing the
history of the said Khasra numbers and ‘also giving the
relevant facts, namely, the partition between the co-sharers
and the joint Application filed by them for mutation of
their names in respect of the plots allotted to each one of
them. On the material so-placed before them, the Revenue
Authorities corrected the mistake, and against mutation ,No.
1490 the correct shares of Teja Singh and Jhandha Singh,
namely, 1/8 and 7/8 respectively were given. On October 24,
1934, i.e., after jhandha ,Singh had filed the application
for correcting the mutation No. 960, Mula Singh executed a
sale deed conveying the said land bearing Khasra numbers 324
and 328 in favour of Gurbaksh Singh, the appellant, i.e., on
the very date when Mula Singh had to appear before the
Revenue Authorities. The appellant obtained a security bond
from Mula Singh to indemnify him against any loss that might
be caused to him in
58
respect of the said property; he also paid the bulk of the
consideration only on October 22, 1937, i.e., after three
years of the sale deed. jhandha Singh in his turn sold his
7/8 share in the said Khasra numbers, along with others, to
Gopal Singh from whom Nikka Singh, the first respondent,
purchased the said share by a sale deed dated October 27,
1936. The appellant filed a suit under s. 117 of the Punjab
Land Revenue Act, 1887, out of which the present appeal
arises, in the revenue court for a declaration of his
exclusive title to the said two Khasra numbers, and in that
suit Nikka Singh, the first respondent, and Mula Singh, the
second respondent, were the defendants. The suit has had a
chequered career and it. is not necessary to trace it. It
would be enough if we start with the decision of the
Subordinate judge dated February 14, 1949, to whose file the
suit was transferred from the file of the revenue court by
the District judge after it was remanded by the High Court
on an earlier occasion. The learned Subordinate judge
expressed his opinion on the relevant issue thus:

………… so far as the land in suit is
concerned., Mula Singh had sold it to the
plaintiff on 24th October, 1934, and any
admission by him made on 10th August, 1936
would not affect the plaintiff. Under Section
37 of the Land Revenue Act, a mutation can be
based either on facts proved or admitted. No
facts had been proved before the Officer who
attested mutation No. 1490, and Mula Singh was
nobody to admit any facts in relation to land
which he had sold two years before to the
plaintiff. The mutation entry 1490 was
therefore not properly made and I decide issue
No. 11 accordingly.”

It will be seen from the aforesaid observations that the
learned Subordinate Judge based his finding on the
assumption that the admission of Mula Singh
59
could not bind the appellant who purchased his property
before the said admission and that there was no the mutation
entry No. 1490. On appeal the learned District judge,
though he made certain observations indicating his line of
thought, did not give any definite finding on the question
of title, but he dismissed the appeal on the finding that
the appellant was a bona fide purchaser in good faith. The
first respondent preferred a second appeal to the High
Court. The High Court held that the correction of the
earlier mutation No. 960 was made with the consent of both
the parties and there is a presumption attached to the
correctness of the later mutation and that the appellant was
fully cognizant of the real state of affairs, namely, that
Mula Singh had only 1/8 share in the said Khasra numbers.
On those findings, the decree of the learned Subordinate
judge was set aside and the plaintiff’s suit was dismissed
with costs throughout. Hence the appeal.

Learned counsel for the appellant raised before us the
following points: (1) The High Court has no jurisdiction
under ss. 100 and 101 of the Code of Civil Procedure to set
aside concurrent findings arrived at by the two lower
courts. (2) Under s. 37 of the Punjab Land Revenue Act there
is a presumption in favour of an entry in the revenue record
if it is made in accordance with the facts proved or
admitted to have occurred; but, as in the present case the
entry was corrected on the admission of Mula Singh after he
transferred his interest in favour of the appellant, the
said admission could not constitute a legal basis for the
said entry and therefore no presumption under that section
would attach to that entry.

It is true that as early as 1931 the Privy Council held that
the High Court had no jurisdiction to entertain a second
appeal on the ground of erroneous findings of fact however
gross the error may seem to be, and the said ruling has
since been followed by all the
60
courts in India and accepted by this Court in a number of
decisions. But in this case the learned District judge has
not given any finding on the question of title, but
contented himself to dispose of the appeal on the ground
that the appellant purchased the land in good faith from
Mula Singh. The question of title was , therefore, left
open and the High Court was certainly within its right in
giving its own finding thereon.

The finding given by the learned District judge that the
appellant was a bona fide purchaser in good faith was not
based on the evidence in the case, but was merely an ipsi
dixit, Nor did the District judge ‘consider the impact of
the provisions of s. 41 of the Transfer of Property Act on
the facts of the case. Such a finding arrived at without
evidence and without applying the correct principles of law
cannot obviously bind the High Court. Section 41 of the
Transfer of Property Act reads:

“‘Where, with the consent, express or implied, of the
persons interested in immoveable property, a person is the
ostensible owner of such property and transfers the same for
consideration, the transfer shall not. be voidable on the
ground that the transferor was not authorised to make it:
provided that the transferee, after taking reasonable care
to ascertain that the transferor had power to make the
transfer, has acted in good faith.”

The general rule is that a person cannot confer a better
title than he has. This section is an exception to that
rule. Being an exception, the onus certainly is on the
transferee to show that the transferor was the ostensible
owner of the property and that he had, after taking
reasonable care to ascertain that the transferor had power
to make the transfer, acted in good faith. In this case the
facts are tell-tale and they establish beyond doubt that the
appellant had
61
the knowledge that the title of his transferor was in
dispute and he had taken a risk in purchasing the same. The
appellant and Mula Singh belong to the same village Kot Syed
Mahmud. Mula Singh sold his property, to the appellant on
the very date on which he had to appear before the Revenue
Authorities. Though the sale deed was executed on October
24, 1934, the consideration was actually paid only three
years thereafter i.e., on October 22, 1937. The appellant
also took a security bond from Mula Singh to indemnify
himself against any loss that might be caused to, him in the
property in dispute. These facts show that the appellant
had knowledge of the defect in the title of Mula Singh. It
is, therefore, not possible to hold that he had purchased it
in good faith. The High Court, having regard to the
aforesaid circumstances, held that the appellant knew that
the transaction was in respect of a property of which the
title was extremely doubtful. There are no permissible
grounds for challenging the correctness of that finding
before us in an appeal under Art. 136 of the Constitution.
Nor do we see any merits in the contention that ..no
presumption can be drawn in favour of the correctness of the
impugned entry in the revenue record on the ground that the
condition given in the section are not satisfied. Section
37 of the Punjab Land Revenue Act reads:

“Entries in records-of-rights or in annual
records, except entries made in annual records
by patwaris under clause (a) of section 35
with respect to undisputed acquisitions of
interest referred to in that section, shall
not be varied in. subsequent records otherwise
than by-

(a) making entries in accordance with facts
proved or admitted to have occurred;

(b) making such entries as are agreed to by
all the parties interested therein or are
supported
62
by a decree or order binding on those parties;

x x x x
Section 44 says that an entry made in a record-of-rights in
accordance with the law for the time being in force or in an
annual record in accordance with the provisions of that
Chapter and the rules thereunder, shall be presumed to be
true until the contrary is proved or a new entry is lawfully
substituted therefor. If the entry No. 1490 substituting
entry No. 960 had been made in strict compliance with S. 37
of the Punjab Land Revenue Act, it cannot be disputed that
there would be a presumption that the new entry was lawfully
substituted for the old. In that event the old entry should
yield to the new entry. This presumption is no doubt
rebuttable. There is force in the contention of learned
counsel that Mula Singh, having parted with the interest in
the property, could not have admitted the correctness of the
new entry or agreed to have the old entry corrected in the
manner done so as to bind a purchaser. But that contention
does not avail him in the present case as we are satisfied
on a perusal of the record that mutation entry 1490 had been
made in accordance with the facts proved before the Revenue
Authorities. There were the following pieces of evidence
before the Revenue Authorities, among others: (1) evidence
of Mula Singh; (2) the report of the subordinate revenue
officer with all the connected annexures, including Ex. D-

6, wherein the terms of the partition were recited. On the
said evidence the Revenue Authorities corrected the entry in
the record in the manner they did. It must, there fore, be
held that the provisions of s. 37(a) of the Punjab Land
Revenue Act were satisfied. If so, there is a presumption
that the later entry was correct. The appellant did not
adduce any evidence to rebut the said presumption. On the
other hand, Ex. D-6, the application dated April 20, 1929,
for mutation of names in the revenue record, signed by all
the cosharers contained the following recital:

63

“Entries with respect to the following Khasra
Nos. may be made in the revenue papers in the
name of Teja Singh, co-sharer No. 5 to the
tune of one share and Bhai jhandha Singh co-

sharer No. 2, to the tune of seven shares: 324
3.16, 328/5.06 etc.
The High Court was, therefore, right in holding that there
was a presumption in favour of the correctness of the entry
and the appellant had failed to rebut the same. The
judgment of the High Court is correct and the appeal fails
and is dismissed with costs.

Appeal dismissed.