Supreme Court of India

Boddam Narsimha vs Hasan Ali Khan (Dead) By L.R. & Ors on 25 January, 2007

Supreme Court of India
Boddam Narsimha vs Hasan Ali Khan (Dead) By L.R. & Ors on 25 January, 2007
Author: Kapadia
Bench: Dr. Arijit Pasayat, S. H. Kapadia
           CASE NO.:
Appeal (civil)  3429 of 2002

PETITIONER:
Boddam Narsimha

RESPONDENT:
Hasan Ali Khan (Dead) by L.R. & Ors

DATE OF JUDGMENT: 25/01/2007

BENCH:
Dr. Arijit Pasayat & S. H. Kapadia

JUDGMENT:

J U D G M E N T

KAPADIA, J.

Nawaz Jung Bahadur was a pattedar of the lands inter alia in Survey
Nos. 63, 68, 69 and 70 admeasuring 69 acres 10 guntas in village Madhapur
of Serlingampally Mandal, Ranga Reddy in Andhra Pradesh. On the demise
of Nawaz Jung Bahadur, one of his sons Mohd. Ali Khan filed a suit for
partition of the properties of late Nawaz Jung Bahadur. This was in 1935.
The scheduled property was Item 6 of Schedule B in Suit No. 42/62 filed in
the City Civil Court, Hyderabad. In the plaint it was stated that Item 6 was in
possession of the tenants. One such tenant, Boddam Bala Mallaiah
(hereinafter referred to as “Bala”) was the cultivating tenant in respect of
Survey Nos. 63, 68, 69 and 70 of village Madhapur admeasuring 69 acres 10
guntas as indicated by Khasra Pahani for the year 1954-55. Bala was a lessee
for three years. He was inducted in the aforesaid lands under a kaulanama
dated 1.3.1953. This kaulanama was executed by one Hamid Ali Khan son
of Md. Nawaz Jung. Initially it was for one year. It was renewed each year.
It stated that on expiry of the stipulated period the tenant will have no right
over the land in possession. It further stated that Bala will be sole cultivator
and that without the permission of the landlord, Bala will not include any
other cultivator. Hamid Ali Khan sold his share to Bala on 23.11.1959
through a registered sale deed. The partition suit referred to above filed in
1935 (renumbered in 1962) stood decided on 24.11.1970. This sale deed
dated 23.11.1959 in favour of Bala stood executed after the vendor Hamid
Ali Khan obtained permission under Sections 47 and 48 of the Hyderabad
Tenancy and Agricultural Land Act, 1950. The permission was obtained
from Deputy Collector on 13.11.1959. Accordingly, Bala became a pattedar
in place of Hamid Ali Khan in respect of the suit land. In the revenue
records for the year 1972-73, the name of Bala was shown as pattedar. The
alienation in favour of Bala was during the pendency of the suit for partition
of the ancestral properties belonging to Nawaz Jung Bahadur. Bala died in
1975. He was the paternal uncle of the appellant herein.

Pursuant to the preliminary decree, an Advocate Commissioner was
appointed in the final decree proceedings vide I. A. No. 854/84 in suit No.
42/62. On 28.11.1993 the said Commissioner came to the suit site to
measure the lands. At that stage the LRs. of Bala and his 2 brothers
instituted a suit for permanent injunction against the respondents herein
being suit No. 294/93 which was dismissed on 8.6.1998. The important
point to be noted is that the plaintiffs in the said suit did not allege Bala to be
a protected tenant. Bala had two brothers, namely, Agaiah (father of the
appellant) and Komariah.

Subsequently, the vendees ( K. Sambasiva Rao and ors.) who claimed
title through the LRs. of Bala and his two bothers instituted another suit for
permanent injunction against the respondents herein. This suit was dismissed
on 8.6.1998.

The LRs. of Bala and his two brothers filed one more application
before the Special Court under the Land Grabbing (Prohibition) Act, 1982
which was dismissed by the Special Court vide Order dated 13.5.1997.

Having failed in the above proceedings, an application was moved on
16.12.1998 before the Tribunal (R.D.O.), Ranga Reddy Distt. seeking a
declaration of protected tenancy under Section 37-A of the Tenancy Act.
This application was moved by the present appellant. In the said application,
it was alleged for the first time that late Bala was a protected tenant. By the
said application, the appellant also asked for an Ownership Certificate under
Section 38-E of the A. P. (Telangana Area) Tenancy & Agricultural Lands
Act, 1950 (“the Act”) as amended from time to time. In other words, the
appellant herein invoked the said Act for the first time on 16.12.1998 though
Section 37-A stood incorporated in the tenancy law by way of an
(Amendment) Act, 1955, which came into force on 12.3.1956.

Bala was the paternal uncle of the appellant herein. He died in 1975.
He, during his lifetime, did not claim to be a protected tenant. In fact, as
stated above, he became a pattedar prior to 1.1.1973. Even his LRs. did not
claim that Bala was a protected tenant in respect of the said land, therefore,
for the first time, the nephew of Bala, the appellant herein, sought a
declaration that Bala was a protected tenant under Section 37-A and
accordingly claimed an Ownership Certificate under Section 38-E of the Act
after a lapse of more than 40 years. No explanation was given in the
application by the appellant for not invoking section 37-A for almost 40
years. The Tenancy Act came into force on 10.6.1950. At this point it may
be stated that the appellant herein is not the L.R. of Bala. The appellant is
the nephew of Bala, however, appellant claims that Bala was cultivating the
above lands with his two brothers, namely, Agaiah (father of the appellant
herein) and Komaraiah.

On receipt of the said application dated 16.12.1998, the matter was
referred by the Tribunal to the Mandal Revenue Officer (“M.R.O.”), who
reported that there was no protected tenants in respect of the suit lands and
that Bala’s name was never recorded as protected tenant in respect of the
said lands. It was further reported that Bala was the pattedar, that he was
cultivating the lands as pattedar and that he was cultivating as Owner under
the above sale-deed dated 23.11.1959.

Before the Tribunal, two contentions were advanced, namely, that
Bala was a deemed tenant under section 5 of the Act. It was also contended
that, in any event, Bala was the protected tenant under section 37-A of the
Act and, therefore, he was entitled to Ownership Certificate under section
38-E of the Act. Both these contentions were rejected by the Tribunal vide
order dated 24.8.1999. It was held that section 5 contemplates making of an
application by the landlord upon which the Tehsildar had to decide whether
there is a deemed tenant on the property. The Tribunal held on the facts of
the present case that neither the appellant protested against omission of
Bala’s name from the revenue records as a deemed tenant nor has the
landlord filed an application before the Tehsildar to declare Bala not be a
tenant. No application was ever made to rectify the alleged mistake/
omission. In the circumstances, the Tribunal held that section 5 of the Act
has no application. On the second point regarding applicability of section
38-E, the Tribunal held that in 1975 an enquiry was conducted pursuant to
the Notification issued by the Government enforcing the provisions of
section 38-E. In that enquiry, it was found that there were no protected
tenants in Madhapur village. For the aforestated reasons, the Tribunal
dismissed the application made by the appellant.

Aggrieved by order of the Tribunal dated 24.8.1999, the appellant
herein preferred an appeal under Section 90 of the Act. The appeal was
dismissed by the Joint Collector vide order dated 13.3.2000. Thereupon, a
Civil Revision Petition was filed by the appellant herein under section 91 of
the Act which was dismissed by the High Court vide judgment dated
16.4.2001 which is now under challenge before this Court.

Mr. F.S. Nariman, learned senior counsel, appearing on behalf of the
appellant submitted that a statutory right of protected tenancy is not lost on
account of delay or laches. It was submitted that such a right is not
obliterated for want of application, particularly when the law does not
contemplate any such application by the person claiming to be a protected
tenant and also in the absence of any injury or prejudice to the land holders.
In this connection, it was urged that under section 37-A of the Act, a tenant
in possession on 12.3.1956 becomes a protected tenant; that section 37-A
directs the authorities to record him as a protected tenant and that section
37-A does not prescribe any application to be made and, therefore, in such
circumstances, it cannot be said that a statutory right is lost because the
concerned person did not make any application for recognition of his status
as a protected tenant. In order words, it was urged that if a tenant is in
possession on 12.3.1956, then the statute confers upon him the status of a
protected tenant and such a right continues even if the person entitled thereto
fails to move the authorities for grant of a declaration. In the circumstances,
it is urged that the appellant was entitled to a certificate of ownership under
section 38-E of the Act, which stood introduced w.e.f. 1.1.1973.

It was next urged that delay or omission, if any, to compile list of
protected tenants under sections 37-A and 38-E of the Act was on account of
the failure on the part of the concerned authorities under the Act for which
the tenant cannot be denied as status of protected tenancy by invoking the
theory of laches and delay. Learned counsel urged that the statutory rights of
the protected tenant conferred under section 37-A upon cultivating tenants in
possession on 12.3.1956 are automatic and not dependant on applications to
be made. He acquires rights of ownership under section 38-E of the Act
automatically. That the respondents were pattedar of lands admeasuring
2000 acres which was more than the ceiling prescribed and, therefore, Bala
had acquired rights of protected tenancy under section 37-A of the Act
because he was the cultivating tenant in possession on 12.3.1956. According
to section 38-E, the ownership of the land stood automatically transferred to
protected tenants if the conditions under section 38(7) stood satisfied.
According to the appellant, under section 38-E, the authorities were duty
bound to prepare a provisional list of protected tenants to whom ownership
stood transferred. A general notice was required to be published. Individual
notices were required to be given to the protected tenants of the land holders.
A public enquiry was required to be made. Only then a final list had to be
published. Learned counsel submitted that no such notice was ever given to
the appellant though the appellant’s family continued to remain in
possession. The appellant have challenged the finding of the Tribunal that
there was an enquiry and a nil provisional list was prepared in 1975 under
section 38-E against which there was no protest from the appellant or from
the LRs. of Bala. As no such notice was ever issued, the application made by
the appellant in 1998 under section 38-E should have been treated as an
objection to the provisional list and, therefore, the Tribunal had wrongly
rejected the appellant’s application for Ownership Certificate. Learned
counsel urged that the name of Bala was recorded in the Khasra Pahani for
the year 1954-55 as a tenant and his name was shown as a pattedar
subsequently and, therefore, it was the statutory duty of the Tribunal to
conduct an enquiry suo moto which they fail to do. It is the case of the
appellant that they are in possession of the lands right throughout and they
moved under the Act only when their possession sought to be disturbed.
Learned counsel submitted that it was the duty of the concerned authorities
to prepare a list of protected tenants. They fail to prepare the list, therefore,
according to the learned counsel, the application of the appellant under
section 38-E ought not to have been rejected on the ground of delay and
laches, particularly when under the Act there is no limitation prescribed. The
appellant had approached the Tribunal when the Advocate Commissioner
appointed by the civil court, in the partition suit filed by the owners
(respondents herein) sought partition of the properties belonging to late
Nawaz Jung Bahadur, tried to dispossess the appellant. Therefore, the
appellant’s right to seek a declaration/ Ownership Certificate arose only
when the Advocate Commissioner tried to dispossess the appellant. Mere
laches would not disentitle the tenant to the relief sought for by him under
the Act. In this connection, reliance was placed on the judgment of the Full
Bench of the Andhra Pradesh High Court in the case of Sada v. The
Tahsildar, Utnoor reported in AIR 1988 AP 77. It was submitted that the
accrued right in favour of the tenant by operation of law does not get
defeated merely by omission to have their names recorded in the revenue
records. In this connection, reliance was placed on the judgment of this
Court in the case of Bahadur Singh and ors. v. Shangara Singh and ors.
reported in (1995) 1 SCC 232. It was next contended that in view of the
Memo dated 11.9.2000 issued by the R.D.O. stating that the particulars of
tenants who became protected tenants under section 37-A was not available
though the register contains particulars of 36 other villagers. The High Court
should have directed the Tribunal to hold an enquiry and compile a register
on the basis of the village record since no person can be affected on account
of omissions on the part of the Tribunal in complying with the statutory
mandatory provisions of the Act.

For the following reasons, we do not find any merit in the above
contentions.

Bala was a koul who had taken an annual lease from Hamid Ali
Khan. He was a tenant-at-will. This was during the pendency of the partition
suit. He became a pattedar vide conveyance dated 23.11.1959. The kaul
itself indicates, that Bala was to cultivate in his individual capacity; that at
the end of the year, Bala had to return the lands to the owner; that Bala was
not given the right to include any other cultivator. Therefore, there is no
merit in the contention of the appellant that Bala was jointly cultivating the
suit lands with his two brothers Agaiah (father of the appellant) and
Komaraiah. Further, between tenancy and the conveyance, there was a time
gap. Hamid Ali Khan was a pattedar. His rights were purchased by Bala
vide conveyance dated 23.11.1959, therefore, on 1.1.1973, when the
Notification came to be issued, Bala was not the tenant. He was a pattedar.
Moreover, appellant herein is not the L.R. of Bala. Bala was his paternal
uncle. At no point of time, even the LRs. of Bala had claimed that Bala was
a protected tenant. It is evident from section 38-E that the said section has
been enacted for those protected tenants who are declared to be protected
tenants and included in the Register prepared for that purpose. A person
becomes a protected tenant when he is a holder on the dates or for the
periods mentioned in sections 35, 37 and 37-A. Once a person becomes a
protected tenant, he is entitled to an Ownership Certificate under section 38-
E. In the case of Sada (supra) the Full Bench of the Andhra Pradesh High
Court held that a person “holds” the land as protected tenant if he is still a
protected tenant on the notified date i.e. 1.1.1973, though out of possession.
As long as his right as protected tenant has not been determined by the date
of Notification in a manner known to the Act, he holds the land as a
protected tenant, whether physically in possession or not. For the vesting of
ownership of land held by a protected tenant under section 38-E, it is not
necessary that the protected tenant should be in physical possession on
1.1.1973. It is sufficient if he continues to hold the status of a protected
tenant on the notified date, even if he is not in physical possession. The Act
does not merely regulate the relationship of landlord and tenant but deals
with the alienation of agricultural land and includes transfer of the land
holders interest to the protected tenants. Therefore, the grant of pattedari
(ownership rights) also finds place in the Act.

On the facts and circumstances of the present case, Bala had become a
pattedar (owner) under the conveyance dated 23.11.1959. His name was
shown as a pattedar even prior to 1.1.1973. The benefit of section 38-E is
given to persons who hold the lands as protected tenants and who continue
to hold the lands as protected tenants on 1.1.1973. The protected tenancy has
to be enforced on 1.1.1973. Under section 38-E, ownership rights are
conferred only upon persons who continue to be protected tenants as on
1.1.1973. They form a special class. In the present case, as stated above,
Bala became a pattedar in 1959. In the case of Sada (supra) it has been held
that protected tenants are covered by Chapter IV of the Act. They fall under
a limited category. They are referred to in sections 34, 37 and 37-A. In the
said judgment, it has been held that section 37-A, introduced by Act No.
3/56 deals with a separate class of persons deemed to be protected tenants.
This class of persons is different from the category of protected tenants who
fall under sections 34 and 37 respectively. Section 37-A refers to persons
who are holders of the land at the commencement of Amending Act of 1955
(12.3.1956). These persons were required to be tenants on 12.3.1956 and
that they should continue to be tenants till 1.1.1973. Only such category of
persons are entitled to Ownership Certificate under section 38-E. In the
present case, even for the sake of argument, if we were to proceed on the
basis that Bala was a protected tenant on 12.3.1956, still Bala became a
pattedar vide conveyance dated 23.11.1959, therefore, in any event, the
assumed protected tenancy did not continue up to 1.1.1973. In our opinion,
therefore, in any view of the matter, the appellant herein was not entitled to
the Ownership Certificate under section 38-E of the Act. Section 38-E has
no application to the facts of the present case.

We conclude on this point by quoting para 44 of the judgment of
Andhra Pradesh High Court in the case of Sada (supra).

“44. In our view, this contention is not correct. If a
protected tenant is already in physical possession on the
date of notification there is no problem at all. If
proceedings under S. 19, 32 or 44 are pending, the date
of vesting gets itself postponed. If the ‘protected tenancy’
stood validly terminated by the date of notification under
S. 19, 32 or 44, in that case, no certificate at all can be
issued. But, as long as a person continued to be a
‘protected tenant’ either under S. 34, 37 or 37-A, as per
the Act and has not lost that status, whether he is in
actual possession or not on the date of notification, and is
also to be ‘deemed’ to be in possession under the first part
of the Explanation subject to S. 32(7) and the proviso to
S. 38-E(1), the ownership stands transferred straightway
to such protected tenant by the very force of S. 38- E(1).
Further, S. 38-E(2) read with the A. P. (T.A.) Protected
Tenants (Transfer of Ownership of Lands) Rules, 1973
contemplates a full-fledged inquiry after notice to the
landholders or after hearing objections of any other
interested person (vide Rr. 4, 5). Once a certificate is
issued, the same is, under S.. 38E(2), ‘conclusive
evidence’ of the ownership of the protected tenant, and
cannot be defeated by the result of any inquiry under
second part of the Explanation to S. 38- E. Another
reason for this view is that the inquiry under S. 38-E(2)
read with the Rules of 1973 referred to above, is to be
done by the Tribunal (the Revenue Divisional Officer)
and obviously his decision to grant the ownership
certificate will not and cannot be jeopardised by the
result of any inquiry by a subordinate official like the
Tahslidar, who deals with the granting of possession to a
‘protected tenant.” (emphasis supplied)

Secondly, as stated above, Bala was a lessee from Hamid Ali Khan.
The kaul itself indicates that Bala was obliged to cultivate the lands in his
individual capacity. However, it was urged on behalf of the appellant that
Bala jointly cultivated the lands with Agaiah (father of the appellant herein),
and Komaraiah. We gave opportunity to the appellant to produce any entry
from the revenue records, village records or mutation entry indicating joint
cultivation of the land by Bala and his two brothers. Appellant had not been
able to show any such entry. This aspect is important since the appellant is
not the L.R. of Bala. At no point of time, Bala or his LRs. or even the
appellant has approached the authorities to record joint cultivation in the
mutation entries. Under section 48-A of the Act, restrictions are placed on
alienation by a protected tenant. A protected tenant on 1.1.1973 cannot
alienate the right of ownership under section 38-E for eight years from the
date of acquisition of such rights. Further, under section 40 of the Act, all
rights of a protected tenant are heritable by his lineal descendants by blood
or adoption. Bala died in 1975. Bala died during the period when there was
restriction on alienation of ownership rights acquired by a protected tenant
under section 38-E. The present appellant has not applied on the demise of
Bala for his name to be brought on record as L.R. of Bala or on the basis of
joint cultivation by his father, Agaiah and other uncle Komaraiah. Further
under section 4 of the Andhra Pradesh Rights in Land and Pattadar Pass
Book Act, 1971, acquisition of rights have got to be intimated. Any person
who acquires any right by succession, survivorship, inheritance, partition,
patta or otherwise has to intimate in writing about his acquisition of such
right. There is nothing to show that Bala and his two brothers were jointly
cultivating the lands. In fact, the kaul did not allow Bala to cultivate the land
with any other person without the prior permission of the landlord. In the
circumstances, there is no evidence to show that the land was jointly
cultivated by Bala along with Agaiah and Komaraiah. Therefore, in any
view of the matter, since the present appellant is not the L.R. of Bala, he is
not entitled to an Ownership Certificate or a declaration of protected tenancy
under the Act. In our view, having failed in the civil court and before the
special court under the Land Grabbing Act the present appellant falsely
claimed to be a protected tenant as on 1.1.1973. The entire exercise was an
abuse of process of law. In the circumstances, the High Court was right in
dismissing the petition on the ground of delay and laches.

For the aforestated reasons, there is no merit in the civil appeal and
the same is dismissed with no order as to costs.