JUDGMENT
1. These five appeals arise out of suits for enhancement of rent under b. 30 (6), Bengal Tenancy Act, 1885. In some cases there was also a claim for increase of rent under Section 52, but it waB given up. Of these five appeals it is admitted by the appellant that two, namely, 3 A. Nos. 2337 and 2043 of 1926, must fail, because in the first case some of’ the respondents have died and no substitution has been made in their place, and in the second case there was no claim under Section 30 (6). 8o these appeals are dismissed with costs–one gold mohur in each case.
2. In the remaining three appeals the question raised is that the view taken by the lower Courts which dismissed the plaintiff’s suits is incorrect in law. The question for determination depends upon the true construction of the kabuliyat dated, the 4th Chaitra 1288 B. 8., under which the defendants claim a permanent mokarrari right. The kabuliyat begins with a table with five columns. Column 1 gives a description ox, the land leased and the total area thereof. Column 2 gives the rate of rent per kani. Column 3 mentions “jama mokra ” The fourth gives the amount of Sultana at three pies per rupee and the fifth or the last column givee the total amount of rent. In the body of the document the important passages are:
I execute kabuliyat to the effect that 1 shall pay the above-mentioned total amount of rent year by year according to kists specified below. I shall pay the road-cess, public works cees and dak cees etc., which are now payable and other impositions which may be levied under the law in future…. I shall pay without notice additional rent at the above mentioned rate from this year for the land which may be found in excess upon measurement…. I shall on keeping intact the limits and boundaries, and abiding by future survey and jamabani, enjoy and possess the land down to my sons son’s, son and other heirs.
3. Both the Courts below have held that this document creates a permanat mokarrari occupancy right in the tanants and, therefore, the plaintiff is not entitled to claim enhancement on any ground other than the ground of additional area. The trial Court has been greatly influenced by the use of the expression “jama mokra” in column 3 of the table given in front of the document. The learned Subordinate Judge on appeal has expressed his doubt whether the Mun-sif is correct in the view he took about the meaning of the word ” mokra.” But he agrees with the trial Court in the view that as the document has mentioned that rent may be increased in case of additional area being found in possession of the tenant, the intention of the parties was that it can be enhanced only on this ground and upon no other and, therefore, the plaintiff is not en-titled to claim enhancement for rise in the price of staple food-crops. With regard to the view taken by the learned Subordinate Judge I am of opinion that it cannot be maintained that because the document mentions one circumstance under which enhancement can be claimed by the land-lord, he cannot claim enhancement upon any other ground in the exercise of any other power given to him subsequently by law. In the case of Basanta Kumar Kapali v. Satyendra Mohan Tagore it was held that it cannot be asserted that mention of one contingency in one document does not exclude all other contingencies giving rise to the claim of the landlord for enhancement of rent when the right has been conferred on him by law after the contract. I have, therefore, to construe the entire document in order to find out the real intention of the parties. It has been strenuously argued on behalf of the respondents that the expression “jama mokra” gives clear indica-tion of the rent being fixed in per-petuity and reliance has been placed in support of this view on Raja Rishikesh Law v. Satish Chandra Pal 64 Ind. Cas. 774 : A.I.R. 1922 Cal. 123 : 35 C.L.J. 90 where in a document written by an Uriya scribe, the learned Judges have held that “mokra” is a corruption of “mokarrari” and means fixed in perpetuity. This view as to the meaning of the term mokra has been exa-mined in Letters Patent Appeal No. 46 of 1926 in Appeal from Appellate Decree No. 2165 of 1924, (decided on 4th May, 1927) where it was observed that the word “mokra” need not necessarily bear every-where the meaning given to it in the case of Raja Rishikesh Law v. Satish Chandra Pal 64 Ind. Cas. 774 : A.I.R. 1922 Cal. 123 : 35 C.L.J. 90 The word “mokra” admittedly is a cor-ruption of the Arabic word”mokarrar” which is derived from the word ‘Karar,’ meaning agreement. The inflexions of karar’ “mokarrar” or “mukarrara” which has taken the Indian form of “mokarrari” means agreed upon or “fixed.” The word “mokar-rari” has assumed a special signification by the usage. So that the word “mokarrari’ or “mokra” in itself does not signify per-petual fixity. But if a document indicates that it was used in place of mokarrari it certainly should have that significance.
4. In the present document this word is used in one of the columns of the table and may very well mean jama agreed upon. I am not, therefore, inclined to rely upon this word alone to hold that the tenancy is a permanent one. There are other expressions which must be looked into in order to find the true intendment of the contract between the parties. One of the conditions in the lease is to the effect that the tenant shall pay without notice additional rent at the above-mentionsd rate meaning the rate given in the previous portion of the document for land which may be found to be in excess by measurement. It is argued and in my judgment rightly, that this clause lends support to the view that the intention of the parties was to fix the rent in perpetuity. A. contract very much similar to the present was considered in Chandi Charan Law v. Sm. Azizennessa 80 Ind. Cas. 315 : A.I.R. 1922 Cal. 18. There the learned Judges observed :
The word mokarrari has not been used in the document and there is no express pro-vision in the document that rent shall be enhanced But there is some indication in the document to show that the parties did not intend that there should be an enhancement of rent. The kabuliyat provides that if there is an increase in the land on measurement the tenant would have to pay rent separately for the excess area at the rate stipulated in the document. That shows that the rent was a fixed one because it could not have been intended that the tenant would pay for the excess area at the rate stipulated in the kabuliyat and at the same time would have to pay at an enhanced rate for the original area mentioned in the kabuliyat.
5. This observation applies to this case with equal force. The lease is a permanent one, and though there is no presumption that a permanent lease must he at the same time mokarrari, it sufficent intention is found in the lease it does not require any straining of language to hold that though it does not mention the word “mokarrari” and exclude the landlord’s right to enhance the rent, the intention of the parties was to create a permanent mokarrari lease, a this view I agree in holding, though not upon the ground mentioned by the learn-ed Judge, that the lease created a perma-nent mokatrari holding and that the landlord is not entitled to enhance the rent under Section 30 Bengal Tenancy Act. Refer-ence has been made in argument to a number of cases by the learned Advocate for the appellant. But I do not think it necessary to refer to them inasmuch as every one of them is distinguishable from the present case on the contracts involved in them. But special mention should be made of the decision of the Judicial Com-mittee in Krishnendra Nath Sarkar v. Kusum Kamini Debi . There the con-tract stated that the tenant would be “en-titled to the profit and liable for the loss” an expression upon which the trial Court relied for holding that the tenure was mokarrari, This Court on appeal held that the view of the Subordinate Judge was not right inasmuch as this ex-pression was followed by another expression in which the tenant was held not to be competent to pray for reduction of rent but he should abide by the survey and settle-ment of rent to be made by the landlord if necessary This condition was construed as meaning that the landlord excluded the right of the tenant to claim reduction of rent but maintained his own right to claim enhancement; and their Lordships of the Judicial Committee agreed with the view of this Court. The present contract is not similarly worded and especially the contract before the Judicial Committee did not con-tain words that additional land found in possession of the tenant would be assessed at the rate given in the document.
6. These appeals accordingly fail and are dismissed with costs.