Supreme Court of India

Asharafi Singh vs Kapildeo Rai(Dead) And Others on 19 September, 2006

Supreme Court of India
Asharafi Singh vs Kapildeo Rai(Dead) And Others on 19 September, 2006
Author: .Ar.Lakshmanan
Bench: Dr.Ar.Lakshmanan, A.K.Mathur
           CASE NO.:
Appeal (civil)  1364 of 1999

PETITIONER:
ASHARAFI SINGH    	 	                 

RESPONDENT:
KAPILDEO RAI(DEAD) AND OTHERS                 

DATE OF JUDGMENT: 19/09/2006

BENCH:
Dr.AR.LAKSHMANAN & A.K.MATHUR

JUDGMENT:

J U D G M E N T

Dr.AR.LAKSHMANAN, J.

Heard learned counsel appearing on behalf of both sides.
The counsel for the appellant argued only one contention before the
High Court that the land in question does not come within the provisions of
Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956
(for short `the Act’) inasmuch as the appellant had purchased the land in
question through registered sale deed dt.12.01.1983 and by Notification
dt.09.01.1978, the village where the land is located has come within the
jurisdiction of the Patna Regional Development Authority and, therefore, Bihar
Consolidation of Holdings and Prevention of Fragmentation Act, 1956 has no
application. The said contention was reiterated by the learned counsel for the
appellant before us. The said contention, in our view, has no force. Section
2(9) of Bihar Consolidation of Holdings and Prevention of Fragmentation Act,
1956 defines the “land” which means agricultural lands and includes
horticultural land, kharaur land, land with bamboo clumps, pasture land,
cultivable waste land, home steads, tanks, wells and water-channels. The
definition of “land” in Section 2(9) of the Act was considered by the High Court
of Patna in Mirza Sulaiman Beg & Ors vs.Harihar Mahto & Ors. reported in 1985
(33) Bihar Law Journal Reports 585. The Bench was also of the view that
confining the land to being strictly agricultural land in nature, in fact, extends it
to matters and things, which cannot strictly be labelled as ‘agricultural land’ –
for instance, includes ‘homestead’, and, by itself, a homestead was not an
agricultural land stricto sensu. In our opinion, Section 2(9) of the Act has
emphatic and also couched in very wide language. That being so, we are of
the opinion that there is no legal infirmity in the order passed by the Division
Bench affirming the order passed by the learned Single Judge.
In the instant case, Notification was issued on 26.11.1970. Section 5 of
the Act deals with land not be transferred without sanction. This Section reads
as under :-

“5. Land not to be transferred without sanction.- During the period
commencing from the date of the publication of the notification under
Section 3 to the date when the scheme if consolidation comes into
operation in any notified area, in person shall transfer or partition any
land in such area except with the previous sanction of the
consolidation officer and if the sanction is granted, the transfer of
partition, as the case may be, shall be subject to the rights and
liabilities attached to the term under the scheme of consolidation in
respect of such area.”

The Section is very clear. The transfer or partition, as the case may be,
shall be subject to the rights and liabilities attached to the term under the
scheme of consolidation in respect of such area. In the instant case, the sale
was made in favour of the appellant on 12.01.1983 which is after the
Notification. It is also pertinent to notice that the consolidation proceedings
were over on 10.1.1975 and 20.2.1975. The learned Single Judge also has
elaborately considered the entire matter placed before him and came to the
right conclusion which was rightly affirmed by the Division Bench. We,
therefore, see no reason to interfere with the order passed by the Division
Bench of the High Court. The appeal is accordingly dismissed. There shall be
no order as to costs.