IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
SPECIAL LEAVE PETITION (CIVIL) NO. 15221 OF 2007
Amina Beevi ...... Petitioner
Versus
Thachi & Ors. ...... Respondents
WITH
SPECIAL LEAVE PETITION (CIVIL) NO. 19320 of 2007
The State Bank of Travancore,
Alwaye Branch, Represented
by its Branch Manager ...... Petitioner
Versus
Tachil & Ors. ...... Respondents
ORDER
A. K. PATNAIK, J.
1. These Special Leave Petitions have been filed against the
common judgment and decree dated 28.03.2007 passed by the
Kerala High Court in Second Appeal Nos. 517 of 1988 and 311
of 1988.
2
2. The facts very briefly are that Makkar Sahib was the
owner of the suit property and in the year 1945-46 he made
an oral lease of the suit property in favour of Kunjali on an
annual rent. Pursuant to the oral lease, Kunjali obtained
possession of the suit property and remained in possession of
the suit property. Makkar Sahib died and on 24.07.1968, the
legal heirs of late Makkar Sahib, namely, his wife Mariyumma,
his daughter Kochu Pathu and his son Abdul Kadar executed
a sale deed (Ext. A1) in respect of three acres of land out of the
suit property in favour of Aisu and another sale deed (Ext. A2)
in respect of two acres and one acre out of the suit property in
favour of Fathima Beevi and Amina Beevi. On 29.07.1968,
Kunjali executed a leasehold assignment deed (Ext. A3) in
favour of Abdul Kadar. On 29.07.1968 Mariyumma, Kochu
Pathu and Abdul Kadar executed a sale deed (Ext. A4) in
favour of Kunjali in respect of 75 cents of land. The
purchasers of the suit property under Exhibits A1 and A2,
namely, Aisu, Fathima Beevi and Amina Beevi obtained loans
from the State Bank of Travancore and mortgaged the
properties purchased by them under Exhibits A1 and A2 in
3
favour of the Bank as security for the loan. When the loan
was not repaid, the State Bank of Travancore filed a mortgage
suit, O.S. No.131 of 1974, and obtained a decree for sale of the
mortgaged property. In the year 1974, Mariyumma, Kochu
Pathu and Abdul Kadar also sold some portions of the suit
property to V.K. Kesavan and Janaky. Kunjali died leaving
behind his wife Thachi, sons C.A. Sulaiman and M.A. Karim
and daughters Aisha, Pathu and Howa. Thachi, Sulaiman,
Aisha, Pathu and Howa (Plaintiffs) filed a suit, O.S. No.129 of
1980, against Mariyumma, Kochu Pathu, Abdul Kadar,
Fathima Beevi, Amina Beevi, Aisu, V.K. Kesavan, Janaky and
the State Bank of Travancore (defendant nos. 1 to 9) and the
Trial Court decreed the suit declaring that the plaintiffs have
leasehold right over the suit property and are entitled to
recover possession of the suit property from defendants no. 1
to 9 and are also entitled to mesne profit from the date of suit
till recovery of the possession or till expiry of period of 3 years
whichever was earlier. Aggrieved, the State Bank of
Travancore, Amina Beevi, V.K. Kesavan and Janaky filed three
appeals, A.S. Nos. 111, 117 and 121 of 1986. By a judgment
4
and decree dated 30.10.1987, the Additional District Judge,
Parur, dismissed the appeals. Against the judgment and
decree of the Additional District Judge, Parur, Amina Beevi
and the State Bank of Travancore filed Second Appeal Nos.
517 of 1988 and 311 of 1988 under Section 100 of the Code of
Civil Procedure, 1908 and by the impugned common judgment
and decree dated 28.03.2007, the High Court dismissed the
second appeals.
3. Mr. C. S. Rajan, learned senior counsel appearing for the
petitioner in S.L.P. (C) 15221 of 2007 Amina Beevi, submitted
that the High Court has taken a view that Ext.A3 was a
surrender of the interest of the tenant Kunjali in the suit
property in favour of the landlord Abdul Kadar and such
surrender of the interest of the tenant in favour of any party
other than the Government was prohibited under Section 51 of
the Kerala Land Reforms Act, 1963 (for short `the Act’). He
submitted that a plain reading of Ext.A3 would show that it is
not a surrender but an assignment by Kunjali in favour of
Abdul Kadar and, therefore, the High Court was not right in
coming to the conclusion that Ext.A3 was a surrender hit by
5
the statutory prohibition in Section 51 of the Act. He next
submitted that in any case the fact remains that the plaintiffs
in the suit, who are the legal heirs of the tenant Kunjali, had
been dispossessed of the suit land and their remedy was not a
suit in the civil court but an application to the Land Tribunal
under Section 13A of the Act for restoration of possession. He
cited the decision of this Court in Koyappathodi Puthiyedath
Ahammedkutty v. State of Kerala and Others [1987 (Supp) SCC
158] in which it has been held that when a surrender is shown
to have been made contrary to the provision contained in
Section 51 of the Act, the tenant concerned would be entitled
to restoration of possession under Section 13A of the Act.
4. Mr. Parag Tripathi, learned senior counsel appearing for
the petitioner in SLP(C) 19320 of 2007, the State Bank of
Travancore, submitted that proviso (a) to sub-Section (1) of
Section 13A of the Act makes it clear that land sold to a bona
fide purchaser is saved from the provisions of Section 13A of
the Act. He submitted that Aisu, Fathima Beevi and Amina
Beevi were bona fide purchasers of the suit property under
Exhibits A1 and A2 and hence the purchases of land made by
6
them were protected under Proviso (a) of sub-Section (1) of
Section 13A of the Act. He further submitted that in
accordance with the provisions of sub-Section (3) of Section
125 of the Act, the Trial Court in the present case referred the
question whether the plaintiffs were tenants in respect of the
suit property to the Land Tribunal and a reading of the order
passed by the Land Tribunal would show that the Land
Tribunal has not properly decided the question whether the
plaintiffs were tenants in respect of the suit property.
5. In reply, Mr. C.S. Vaidyanathan, learned senior counsel
appearing for the plaintiffs-respondents, submitted that a
plain reading of Ext.A3 would show that under Ext.A3 Kunjali
has surrendered his leasehold right in favour of Abdul Kadar
and therefore the High Court was right in coming to the
conclusion that Ext.A3 though styled as leasehold assignment
deed was actually a surrender of tenancy rights which was
prohibited by Section 51 of the Act. In reply to the contention
of Mr. Rajan that the only remedy of the plaintiffs-respondents
was to apply to the Land Tribunal under Section 13A of the
Act and not a suit in a civil court, he submitted that Section
7
13A of the Act was an additional remedy given to the tenant
who is dispossessed of his land and did not bar a civil suit for
declaration of right of tenancy and for recovery of the
possession of land covered by the tenancy. He submitted that
Aisu, Fathima Beevi and Amina Beevi who were impleaded as
defendants No.4, 5 and 6 in the suit have not taken any plea
in their written statement that they were bona fide purchasers
of the suit property and hence the contention of Mr. Parag
Tripathi that the Act protected bona fide purchasers of land
does not arise for decision in this case. He relied on the order
passed by the Land Tribunal to show that the Land Tribunal
has gone into the evidence at length and decided that the
plaintiffs-respondents were tenants in respect of the suit
property.
6. The first question that we have to decide is whether the
High Court was right in coming to the conclusion that Ext.A3
though styled as assignment of leasehold right was in fact a
surrender of the leasehold right by lessee in favour of landlord
and therefore hit by Section 51 of the Act which prohibits
surrender of interest of a tenant except in favour of the
8
Government. We have perused Ext.A3, copy of which has
been annexed to SLP (C) 15221 of 2007 as Annexure P3, and
we find that under Ext.A3 Kunjali, who was the tenant of the
suit land, has assigned his “leasehold right and possession”
and “relinquished” all his rights over the property in favour of
Abdul Kadar. In substance, therefore, Ext.A3 is a surrender of
leasehold or tenancy right by the lessee or the tenant in favour
of landlord. Sub-Section (1) of Section 51 of the Act provides
that notwithstanding anything contained in the Act, a tenant
may terminate the tenancy in respect of any land held by him
at any time by surrender of his interest therein but makes it
clear in the proviso that no such surrender shall be made in
favour of any person other than the Government. Hence,
under Section 51 of the Act any surrender of his interest by
the tenant to any person other than the Government is
prohibited. Ext.A3, being a surrender by the tenant of his
interest in favour of a person other than the Government, was
in contravention of Section 51 and was void. We are,
therefore, not inclined to disturb the finding of the High Court
that Ext.A3 though styled as a leasehold assignment deed was
9
in fact a surrender of the interest of the tenant and was
prohibited by Section 51 of the Act.
7. The second question which we are called upon to decide
in this case is whether the only remedy of the plaintiffs-
respondents was to apply to the Land Tribunal under Section
13A of the Act and consequently the suit filed by the plaintiffs-
respondents was barred under the Act. Section 9 of the Code
of Civil Procedure, 1908 provides that Civil Courts have
jurisdiction to try all suits of a civil nature excepting suits
which are either expressly or impliedly barred. Hence, we
have to consider whether the suit filed by the plaintiffs-
respondents for declaration of their tenancy rights in respect
of suit land and for recovery of possession of the suit land was
expressly or impliedly barred by Section 13A of the Act.
8. Sections 13A and 125 of the Act, which are relevant for
deciding this question are quoted herein below:
“13A. Restoration of possession of persons
dispossessed on or after 1st April, 1964 – (1)
Notwithstanding anything to the contrary contained
in any law, or in any contract, custom or usage, or in
any judgment, decree or order of Court, where any
10person has been dispossessed of the land in his
occupation on or after the 1st day of April, 1964, such
person shall, if he would have been a tenant under
this Act as amended by the Kerala Land Reforms
(Amendment) Act, 1969, at the time of such
dispossession, be entitled subject to the provisions of
this section to restoration of possession of the land:
Provided that nothing in this sub-section shall-
(a) apply in any case where the said land has
been sold to a bona fide purchaser for
consideration before the date of publication of
the Kerala Land Reforms (Amendment) Bill,
1968, in the Gazette; or
(b) entitle any person to restoration of
possession of any land which has been
resumed under the provisions of this Act.
(2) Any person entitled to restoration of possession
under sub-section (1) may, within a period of six
months from the commencement of the Kerala Land
Reforms (Amendment) Act, 1969, apply to the Land
Tribunal for the restoration of possession of the
land.
(3) The Land Tribunal may, after such inquiry as it
deems fit, pass an order allowing the application for
restoration and directing the applicant to deposit
the compensation, if any, received by the applicant
under any decree or order of Court towards value of
improvements or otherwise and the value of
improvements, if any effected on the land after the
dispossession as may be determined by the Land
Tribunal, within such period as may be specified in
the order.
11
(4) On the deposit of the compensation and value of
improvements as required in the order under sub-
section (3), the Land Tribunal shall restore the
applicant to possession of the land, if need be by
removing any person who refuses to vacate the
same.
125. Bar of jurisdiction of Civil Courts – (1) No
Civil Court shall have jurisdiction to settle, decide
or deal with any question or to determine any
matter which is by or under this Act required to be
settled, decided or dealt with or to be determined by
the Land Tribunal or the appellate authority or the
Land Board [or the Taluk Land Board] or the
Government or an officer of the Government;
Provided that nothing contained in this sub-
section shall apply to proceedings pending in
any Court at the commencement of the Kerala
Land Reforms Amendment Act, 1969.
(2) No order of the Land Tribunal or the appellate
authority or the Land Board [or the Taluk Land
Board] or the Government or an officer of the
Government made under this Act shall be
questioned in any Civil Court, except as provided in
this Act.
(3) If in any suit or other proceedings any question
regarding rights of a tenant or of a
kudikidappukaran (including a question as to
whether a person is a tenant or a
kudikidappukaran) arises, the Civil Court shall stay
the suit or other proceedings and refer such
question to the Land Tribunal having jurisdiction
over the area in which the land or part thereof is
situate together with the relevant records for the
decision of that question only.
12
(4) The Land Tribunal shall decide the question
referred to it under sub-section (3) and return the
records together with its decision to the Civil Court.
(5) The Civil Court shall then proceed to decide the
suit or other proceedings accepting the decision of
the Land Tribunal on the question referred to it.
(6) The decision of the Land Tribunal on the
question referred to it shall, for the purposes of
appeal, be deemed to be part of the finding of the
Civil Court.
(7) No Civil Court have power to grant injunction in
any suit or other proceeding referred to in sub-
section (3) restraining any person from entering into
or occupying or cultivating any land or kudikidappu
or to appoint a receiver for any property in respect
of which a question referred to in that sub-section
has arisen, till such question is decided by the Land
Tribunal, and any such injunction granted or
appointment made before the commencement of the
Kerala Land Reforms (Amendment) Act, 1969, or
before such question has arisen, shall stand
cancelled.
(8) In this Section, “Civil Court” shall include a Rent
Control Court as defined in the Kerala Buildings
(Lease and Rent Control) Act, 1965.”
9. A plain reading of Sub-Section (1) of Section 13A of the
Act quoted above would show that a person who has been
dispossessed of his land in his occupation on or after 1st April,
1964 and such person would have been a tenant under the
13
Act as amended by the Kerala Land Reforms (Amendment) Act,
1969, at the time of such dispossession, would be entitled
subject to the provisions of the Section to restoration of the
possession of the land. It, thus, appears that any person who
has been dispossessed of land under his occupation on or
after 1st April, 1964 and such person would have been a
tenant under the Act as amended by the Kerala Land Reforms
(Amendment) Act, 1969 has been provided with a special
remedy of restoration of possession of land under Section 13A
of the Act. None of the sub-sections of Section 13A expressly
state that a suit by a tenant for recovery of possession of land
which was under his occupation was barred. Hence a suit for
recovery of possession by a tenant is not “expressly” barred.
10. We cannot also hold that such a suit was “impliedly”
barred by Section 13A of the Act because of what is provided
in Section 125 of the Act. Sub-Section (1) of Section 125 of
the Act quoted above states that no Civil Court shall have
jurisdiction to settle, decide or deal with any question or to
determine any matter which is by or under this Act required to
be settled, decided or dealt with or to be determined by the
14
Land Tribunal and sub-Section (3) of Section 125 states that if
in any suit or other proceedings any question regarding rights
of a tenant including a question as to whether a person is a
tenant arises, the Civil Court shall stay the suit or other
proceeding and refer such question to the Land Tribunal
having jurisdiction over the area in which the land or part
thereof is situate together with the relevant records for the
decision of that question only. Sub-Section (4) of Section 125
further states that the Land Tribunal shall decide the question
referred to it under sub-Section (3) and return the records
together with its decision to the Civil Court and under sub-
section (5) of Section 125 the Civil Court shall then proceed to
decide the suit or other proceedings accepting the decision of
the Land Tribunal on the question referred to it. These
provisions make it amply clear that in any suit regarding
rights of a tenant, the rights of the tenant including a question
whether a person is a tenant will have to be referred by the
Civil Court to the Land Tribunal and after the Land Tribunal
decides the question, the Civil Court will decide the suit in
accordance with the decision of the Land Tribunal.
15
Considering these clear provisions of Section 125 of the Act,
we are of the considered opinion that the suit of the plaintiffs-
respondents for declaration that they were tenants in respect
of the suit property and for recovery of possession of the suit
property from the defendants and for mesne profit was not
barred either expressly or impliedly by Section 13A of the Act.
This Court has also not held in Koyappathodi Puthiyedath
Ahammedkutty v. State of Kerala and Others (supra) cited by
Mr. Rajan that the tenant cannot institute a suit in a Civil
Court for declaration of his tenancy in respect of a land and
for recovery of possession of the land covered by the tenancy.
11. We may now take up the contention of Mr. Tripathi that
the Land Tribunal, to which the claim of tenancy of the
plaintiffs-respondents was referred, has not considered the
claim properly. We have perused the order dated 13.11.1984
of the Land Tribunal, Perumbavoor, a copy of which has been
annexed as Annexure R-2 in I.A. No.2 of 2010 in SLP (C)
No.19320 of 2007, and we find that the Land Tribunal has
dealt with the oral evidence of several witnesses and a large
number of documents filed on behalf of the parties and has
16
come to the conclusion that the father of the plaintiffs-
respondents and after him the plaintiffs-respondents had
leasehold rights in the light of the available evidence. We also
find that the Trial Court has accepted this finding of the Land
Tribunal upholding the leasehold right of the plaintiffs-
respondents and has decided Issue No.1 in the suit
accordingly. The finding of the Land Tribunal and the Trial
Court on this point is a finding of fact based on oral and
documentary evidence and we are not inclined to disturb this
finding in this Special Leave Petition.
12. We also find that no issue was raised before the Trial
Court whether Aisu, Fathima Beevi and Amina Beevi were
bona fide purchasers of the suit property and therefore the
Trial Court has not recorded a finding on this issue. In the
absence of any finding on this issue of fact, we do not think it
necessary to decide in this case whether a tenant could or
could not recover land which was under his occupation from a
bona fide purchaser by virtue of what is provided in Proviso (a)
to Sub-Section (1) of Section 13A of the Act.
17
13. In the result, we hold that there is no merit in these
Special Leave Petitions and we accordingly dismiss the same.
No costs.
……………………..J.
(D. K. Jain)
……………………..J.
(A. K. Patnaik)
New Delhi,
October 27, 2010.