Allahabad High Court High Court

Bandhu Ahir vs Bisheshar Rai And Ors. on 26 April, 1910

Allahabad High Court
Bandhu Ahir vs Bisheshar Rai And Ors. on 26 April, 1910
Equivalent citations: 6 Ind Cas 704 a
Author: Griffin
Bench: Griffin


JUDGMENT

Griffin, J.

1. This appeal arises out of a suit for pre-emption. The question raised in it is whether the entry in the wajib-ul-arz relied on as proof of a custom is evidence of a custom or of a contract. Both the Courts below have held that the entry in this wajib-ul-arz of 1860 is evidence of a contract and on this ground dismissed the suit. It is admitted that the entry relating to pre-emption in the wajib-ul-arz of 1860 is colourless, i.e., it might be read equally as a memorandum of contract or as a record of custom. This being the case, it would be necessary to hold, following the ruling in Majidan Bibi v. Sheikh Hayatan A.W.N. (1897) 3, that the wajib-ul-arz should be understood as the record of custom. The reason why the Courts below have held otherwise is that there is on the record a wajib-ul-arz of the year 1833, and it is said that the entry in that wajib-ul-arz relating to pre-emption is clearly record not of a custom but of a contract. The reason for this conclusion arrived at by the Court below is that the preamble of the wajib-ul-arz indicates that the conditions subscribed to by the co-sharers were conditions of a contract and a further reason for that conclusion is that there is a certain variation as to the conditions of the pre-emption between the wajib-ul-arz of 1833 and that of 1860. It would be easy to lay too much stress on the particular words used by the framers of the wajib-ul-arz; in my opinion, the mere use of the word iqrarnama does not point to the conclusion that the parties (sic) that all the entriesin the wajib-ul-arz (sic) be mere evidence of a contract. There is no doubt a certain variation, if it can be called so, between the entries in the two wajib-ul-arzes. In the wajib-ul-arz of 1833 it is stated that the sharih-daran-i-deh shall have a right of pre-emption. In the wajib-ul-arz of 1860 the several categories were set out in detail and certain co-sharers were given preferential rights over other co-sharers. A similar question was considered by this Court in Hublal Tiwari v. Ganga Sahai 6 Ind. Cas. 151 : 7 A.L.J. 519. In this case, the wajib-ul-arz of 1833 records a custom in general terms while the wajib-ul-arz of 1860 sets out the same custom in greater detail. In this view of the case, I am of opinion that the Courts below were wrong in holding that the custom of pre-emption does not exist in the village to which the parties belong. I allow this appeal, set aside the decrees of the Courts below, and remand the case to the first Court through the lower appellate Court with directions to re-admit it to its original number in the Register and dispose of it according to law. Costs will be costs in the cause.