Allahabad High Court High Court

Bachu Lal And Ors. vs Lala Dharam Deo Lal And Ors. on 12 March, 1930

Allahabad High Court
Bachu Lal And Ors. vs Lala Dharam Deo Lal And Ors. on 12 March, 1930
Equivalent citations: 125 Ind Cas 579
Author: B J Dalal
Bench: B J Dalal


JUDGMENT

Barjor Jamshedji Dalal, J.

1. In my opinion no revision lies. The only power of revision given to the High Court is by Section 253 of the Agra Tenancy Act. “The High Court may call for the record of any suit or application which has been decided by any-subordinate Revenue Court and in which an appeal lies to the District Judge and in which no appeal lies to the High Court and if such subordinate Revenue Court appears:

(a) to have exercised a jurisdiction not vested in it by law, or (b) to have failed to exercise jurisdiction so vested or (c) to have acted in the exercise of its jurisdiction illegally or with material irregularity, the High Court may pass such order in the case as it thinks fit”, In the present case the District Judge has made a remand under Order XLI, Rule 23 to the Assistant Collector and this order in remand is sought to be revised by this Court. Previously it appears that the Counsel made an attempt to lodge an appeal from such an order just as on the civil side an appeal from such an order is permitted under the Code of Civil Procedure. It was pointed out by a Bench of this Court in. Dwarka Prasad v. Ojha Dariao Singh 115 Ind. Cas. 644 : (1929) A.L.J. 863 : Ind. Rul. (1929) All. 420 : A.I.R. 1929 All. 560 : 13 R.D. 562 that no such appeal lay. When it has been held that an appeal did not lie an application in revision is being attempted. The provisions of Section 253 do not cover an order in remand passed by a District Judge. The Court of a District Judge is not a Revenue Court as will appear from the description of grades of Court given in the Act from Section 234 to Section 239. The Courts of Assistant Collectors and Collectors are those understood by the term ‘subordinate Revenue Court’ in Section 253. A commentary was shown to me in which the commentator was of opinion that an order in remand by a District Judge would be open to revision by the High Court. The commentator appears to me to have been misled by the identity of grounds as to revision in Section 253 with the grounds of revision in Section 115 of the Code of Civil Procedure. I do not think, however, that the provisions of Section 253 are identical with those of Section 115 of the Code of Civil Procedure. There can be no doubt as to the language of the section. First of all reference is made to a decision by a subordinate Revenue Court in which an appeal lies to the District Judge. The power of revision is given with respect to the decision of such subordinate Revenue Court and not with respect to the decision of the District Judge on appeal from the decision of any subordinate Revenue Court. It appears that the Legislature contemplated that the matter should wait until there was a final decision. There is permitted an appeal from an appellate decree of a District Judge under Section 246 of the Act.

2. This application is dismissed with costs.