Supreme Court of India

Bara Singh vs Kashmira Singh And Ors on 12 September, 1990

Supreme Court of India
Bara Singh vs Kashmira Singh And Ors on 12 September, 1990
Equivalent citations: 1990 SCR, Supl. (1) 417 1990 SCC (4) 711
Author: K Saikia
Bench: Saikia, K.N. (J)
           PETITIONER:
BARA SINGH

	Vs.

RESPONDENT:
KASHMIRA SINGH AND ORS.

DATE OF JUDGMENT12/09/1990

BENCH:
SAIKIA, K.N. (J)
BENCH:
SAIKIA, K.N. (J)
THOMMEN, T.K. (J)
KASLIWAL, N.M. (J)

CITATION:
 1990 SCR  Supl. (1) 417  1990 SCC  (4) 711
 JT 1990 (3)   843	  1990 SCALE  (2)684


ACT:
    Hindu Law  Ancestral Immovable property--Alienation	 of-
Custom	amongst Jats in Central District of  Punjab--Aliena-
tion as a bona fide act of good management--Valid.



HEADNOTE:
    Respondent	Nos.  4 to 6 sold their 3/5th share  of	 the
ancestral  land to the appellant for Rs.14,000, as the	ven-
dors left their village and wanted to settle elsewhere where
they  purchased 80 kanals of Nehri land. Respondents Nos.  1
to  3  filed a declaratory suit in the court  of  Sub-Judge,
Ludhiana  seeking  a declaration that the sale of  the	suit
land  would not affect their reversionary rights  after	 the
death of respondents 4 to 6. They pleaded that the land	 was
ancestral and according to the custom governing the parties,
it could not be alienated; they also asserted that the	land
was sold without any consideration and legal necessity.	 The
appellant  defendant No. 1, contended that the sale  was  an
act of good management on the part of the alienors, and that
the  same was not without consideration/the  vendors  having
decided to settle elsewhere.
    The trial court held that the sale was an act of prudent
management and was not without consideration. As regards the
custom	it  held that the parties were governed	 by  custom,
whereunder ancestral land could not be alienated except	 for
legal  necessity or as an act of good management.  The	suit
was  accordingly  dismissed and the first  appeal  preferred
against that decision failed.
    Respondents	 1 to 3 thereafter preferred Regular  Second
Appeal	before	the High Court. The High Court	allowed	 the
appeal,	 set aside the sale holding that it was neither	 for
any  legal necessity nor could it be justified as an act  of
good  management.  The suit was accordingly  decreed.  Hence
this  appeal  by the appellant-defendant No.  1	 by  special
leave.
418
    Before this Court the appellant contended that the	sale
was  or	 was  not an act of good management  having  been  a
question  of fact, the trial court as also the first  appel-
late  court having arrived at a concurrent finding  that  it
was  an	 act of good management, the High Court	 should	 not
have  interfered  with that finding. On the other  hand	 the
respondents  contended that the sale was not an act of	good
management.
Allowing the appeal, this Court,
    HELD: The custom is that the ancestral immovable proper-
ty is ordinarily inalienable specially amongst Jats residing
in the Central Districts of Punjab, except for necessity and
the other permissible reasons. All alienation as a bona fide
act of good management has been treated as one of  necessity
and hence valid. [233B]
    In	the instant case, the vendee proved the	 ingredients
of  good management and the concurrent finding of the  Trial
Court  and the first appellate court was that  the  impugned
sale was an act of good management, and it was essentially a
finding of fact. [234F]
    The High Court was, therefore, in error in setting aside
the  concurrent	 finding of fact in the	 facts	and  circum-
stances of the case in Second Appeal.
    Gujar v. Sham Das, 107 P.R.	 1887; Mohammad Chiragh	 and
Ors.  v. Fatta & Ors., AIR 1934 Lahore 452; Abdul Rafi	Khan
v.P. Lakshmi Chand and Ors., AIR 1934 Lahore 998; Dial Singh
v. Surain Singh, AIR 1937 Lahore 493; Gujjan Singh and	Ors.
v. Atma Singh, 1968 PLR Vol. 70-195.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1934
of 1972.

From the Judgment and Order dated 9.12. 1971 of the
Punjab and Haryana High Court in regular Second Appeal No.
1286 of 1969.

V.C. Mahajan, K.R. Nagaraja (NP) and R.S. Hegde for the
Appellant.

419

Uma Dutta, E.C. Agarwala, Ms. Sheil Sethi and Susheel
Kumar for the Respondents.

The Judgment of the Court was delivered by
K.N. SAIKIA, J. This first defendant’s appeal by special
leave is from the Judgment and Decree of the High Court of
Punjab and Haryana in R.S.A. No. 1286 of 1969 dated 9.12.
1971. Respondents 4 to 6 Balwant Singh, Jagir Singh and Teja
Singh, sons of Kehar Singh sold land measuring 38 Kanals 3
Marlas, being 3/5th share of 63 Kanals 11 Marlas of ances-
tral land situated at village Maherna Kalan, Tehsil and
District Ludhiana, as per sale deed dated June 4, 1964 in
favour of the appellant (first defendant) for Rs. 14,000 as
the vendors left their village Maherna Kalan and had not
been cultivating the same and it was not yielding any prof-
it. The sale deed contained a recital that the vendors sold
the land with a view to purchase land in another village. On
November 6, 1965 the vendors actually purchased 80 Kanals of
Nehri land for Rs. 11,000. The parties are admittedly Jat
Sikhs governed by Punjab Customs.

Respondents 1 to 3 filed a declaratory suit on August 3,
1966 in the Court of Sub-Judge, Ludhiana seeking a declara-
tion that the sale of the suit land would not affect their
reversionary rights after the death of respondents 4 to 6 as
they were governed by the custom in the matter of alienation
inasmuch as the suit land was ancestral in the hands of the
alienors qua the plaintiffs (respondents 1 to 3) and that
the sale was effected without consideration and without
legal necessity; and respondents 4 to 6 (defendants 2 to 4)
were restrained from alienating under the custom.
The appellant averred, inter alia, that the sale was for
consideration and legal necessity as it was an act of good
management on the part of the alienors; that respondents 4
to 6 who were not sonless and were men of good character and
sober habits; that migrating from their village they had
settled elsewhere as they were neither cultivating the suit
land nor were in a position to manage and cultivate the
same; and that the alienors had actually purchased 80 Kanals
of better quality Nehri land which showed that the sale was
an act of good management on the part of the vendors. It was
also contended that the land in suit was not ancestral qua
the plaintiffs nor was it governed by customs and that the
plaintiffs had no locus standi.

420

The respondents 4 to 6 being defendants 2 to 4 admitted
the claims of the plaintiffs. The respondent No. 5 who was
the brother of respondent No. 2, was impleaded as proforma
defendant having the same interest as the plaintiffs.
The Trial Court, inter alia held that the parties in
respect of the sale of the suit land were governed by custom
whereunder ancestral land could not be alienated except for
legal necessity or as an act of good management; that the
suit land was ancestral qua the plaintiffs (respondents 1 to

3) and defendants 2 to 4 (respondents 4 to 6); that the sale
was effected for consideration of Rs. 14,000 as stipulated
in the sale deed; and that the sale was an act of prudent
management on the part of the vendors and as such unimpeach-
able. The suit having been dismissed and the first appeal
therefrom having failed, the respondents 1 to 3 preferred
R.S.A. No. 1286 of 1969 in the High Court of Punjab and
Haryana wherein they sought to adduce additional and further
evidence of a sale deed dated June 3, 1969 alleged to have
been executed by respondents 4 to 6 in respect of the suit
land. The High Court allowed the R.S.A. and set aside the
sale holding that it was neither for any legal necessity nor
could it be justified as an act of good management. The suit
was accordingly decreed. The certificate to file Letters
Patent Appeal having been refused, the appellant obtained
special leave.

Mr. V.C. Mahajan, the learned counsel for the appellant,
submits that whether the sale was or was not an act of good
management having been a question of fact, the Trial Court
and the first appellate court having arrived at a concurrent
finding that it was an act of good management and as such
unimpeachable, this concurrent finding could not have been
set aside by the High Court in second appeal; that the sale
deed dated June 3, 1969 which was never accepted and proved
according to law was irrelevant for impeaching the sale and
the High Court erred in law in taking it into consideration
while determining whether the sale was an act of good man-
agement.

Mr. Uma Dutta, learned counsel for the respondents,
submits, inter alia, that the sale of the suit land measur-
ing 38 Kanals 3 Marlas being on June 4, 1964 and the subse-
quent purchase of 80 Kanals for Rs. 11,000 being on November
8, 1965 and that land also having subsequently been sold on
June 3, 1969 for Rs.35,000 and there being no evidence to
show that the suit land was less fertile or that the vendors
421
had settled at village Pather, the High Court was correct in
holding that the impugned sale was not an act of good man-
agement.

The only question to be decided in this appeal, there-
fore, is whether the High Court was correct in setting aside
the concurrent finding that the impugned sale was an act of
good management and not restricted by custom.
It is common ground that the parties are governed by the
local custom which restricts alienation. About the custom
W.H. Rattigan in his ‘A Digest of Customary Law in the
Punjab’ (14th Ed.) in Chapter IV at page 283 said:
“Thus, while the unhampered exclusive use of property in a
man’s possession, whether ancestral or acquired, for his
lifetime, with a free disposal of the income, is not denied,
freedom of alienation, whether by gift or bequest, is in
regard to ancestral immovable property, subject in most
cases to certain restrictions.”

A ‘late Senior Judge of the Chief Court’ in a leading
case (Nos. 107 P.R. 1887, page 247) expressed generally
that:

respect of ancestral immovable properly in the
hands of any individual. there exists some sort of residuary
interest in all the descendants of the first owner. or body
of owners, however, remote and contingent may be the proba-
bility of some among such descendants ever having the enjoy-
ment of the property. In short, the owner in possession is
not regarded as having the whole and sole interest in the
property, and power to dispose of it, so as to defeat the
expectations of those who are deemed to have a residuary
interest and who would take the property if the owner died
without disposing of it. The limitations within which per-
sons having or claiming to have such a residuary interest
may prevent an owner in possession from defeating their
expectations will be found to vary according to local cir-
cumstances, which may either weaken or rebut the presumption
that the owner has not an unrestricted power of
disposition.”

422

Sir Meredyth Plowden in Gujar v. Sham Das, 107P.R. 1887 also
said:

“In respect of ancestral immovable property in the hands of
any individual, there exists some sort of residuary interest
in all the descendants of the first owner or body of owners,
however remote and contingent may be the probability of some
among such descendants ever having the enjoyment of the
property. The owner in possession is not regarded as having
the whole and sole interest in the property, and power to
dispose of it, so as to defeat the expectations of those who
are deemed to have a residuary interest, and who would take
the property if the owner died without disposing of it.”

In the critical words of Chief Justice Sir Shadi Lal in
Gujar v. Sham Das (supra) the issues before the Court were
whether in a case, where the power of a sonless Jat proprie-
tor to alienate ancestral land without necessity was in
dispute, it was the duty of the alienee to prove a custom
authorizing a transfer of the ancestral land in favour of
stranger, and on whom lay the onus of proving that a sonless
proprietor has powers to dispose of ancestral land without
necessity; and the rest were mere deductions.
In para 59 at page 291 of the Digest Rattigan states the
restrictions on alienation of ancestral immovable property
thus:

“Ancestral immovable property is ordinarily inalienable
(especially amongst ‘Jats’ residing in the central districts
of the Punjab), except for necessity or with the consent of
male descendants, or, in the case of a sonless proprietor,
of his male collaterals. “Provided” that a proprietor can
alienate ancestral immovable property at pleasure if there
is at the date of such alienation neither a male descendant
nor a male collateral in existence (No. 36 P.R. 1895; No. 55
P.R. 1903, F.B.)”

In other words, the custom is that the ancestral immova-
ble property is ordinarily inalienable especially amongst
Jats residing in the Central Districts of Punjab, except for
necessity and the other permis-

423

sible reasons. An alientation as a bona fide act of good
management has been treated as one of necessity and hence,
valid.

At page 388 of the Digest we find the gloss:

“In the case of a male proprietor, in the management of
agricultural affairs a very strict economy and a very excel-
lent management must not be insisted upon. Ordinary bona
fide management is all that can be demanded (No. 70 P.R.
1894; No. 20 P.W.R. 1911; No. 40 P.W.R. 1911, and No. 25
P.R. 1911); 1922, 69 Ind. Case 521 (exchange of land).
Where although no immediate necessity for a sale
is established, if the sale has been held to be an act of
good management, it is binding on the reversioners.”

The above statement has been commented upon as being a
bit wide, and the suggested statement is that ‘such a sale
must be upheld’. In Mohammad Chiragh and Ors. v. Fatta &
Ors., A.I.R. 1934 Lahore–452 where although no immediate
necessity for sale was established, but there was a recital
in the sale deed that the vendors intended to purchase other
land with the proceeds of the sale, and a representation of
that kind was made to the vendees which might have been
believed by them in good faith, the High Court did not see
any good grounds for interference with the findings of the
learned District Judge that the sale was an act of good
management which, it was observed; “was essentially a find-
ing of fact.” In Abdul Rafi Khan v. P. Lakshmi Chand & Ors.,
A.I.R. 1934 Lahore–998 where the members of the family,
finding their position in the village precarious due to
deteriorating relations between it and the tenants in the
village sold their Land one by one as they found it diffi-
cult to manage them or recover rent and the vendors moved to
another place where they purchased certain land, it was held
that the sale of the land was an act of good management and
the vendee was not expected to see to the application of the
money by the vendors to the purposes mentioned in the sale
deed. Similarly in Dial Singh v. Surain Singh, A.I.R. 1937
Lahore–493, the question was whether a sale of ancestral
land was for necessity. On April 3, 1934 Bhagwan Singh sold
ancestral land for Rs. 1,500 the entire consideration being
paid to him before the Sub Registrar. The object of the sale
was the purchase of land in Bikaner and Gwalior States and
actually since the sale Bhagwan Singh spent
424
about Rs. 160 in buying about 100 bighas of land in Gwalior.
The lower courts concurrently found that the sale was for.
necessity. Before the District Judge it was urged that the
money had not been actually spent on the purpose for which
it was raised. But the learned District Judge held that this
was admitted to be correct, that all that the alienee had to
do was to see that the money was required for a legitimate
purpose. The sole question, therefore, was whether the sale
in order to buy land in Gwalior and Bikaner was an act of
good management, which would be regarded as one of necessi-
ty. The Division Bench held that no sufficient reason had
been shown for dissenting from the concurrent finding of the
courts below that the sale of land by Bhagwan Singh in the
presence of his elder son was for necessary.
In Gajjan Singh & Ors. v. Anna Singh, [1968] P.L.R. Vol.
70-195 it was held that no person could be tied down to the
village where he had ancestral land unless it was shown that
he was leaving the village or disposing of the land in the
village on some false pretext. Where relations of a proprie-
tor with his brother were strained and he sold the land to
purchase land in some other village, the alienation was held
to be an act of good management and that once a true repre-
sentation was made by the vendor, the vendees were not to
see the application of the money and they need not prove
that the money in fact was utilised for a necessary purpose.
It was further held that the land purchased with the sale
proceeds of the ancestral land did not cease to be ancestral
and it remained ancestral land.

In the instant case the vendee proved the ingredients of
good management and the concurrent finding of the Trial
Court and the first Appellate Court was that the impugned
sale was an act of good management, and it was essentially a
finding of fact. Applying the law as enunciated in the above
decisions we do not find any infirmity therein. The submis-
sions of the learned counsel for the respondents that in
view of the subsequent sale of the land would go to show
that it was speculative sale would be wholly irrelevant.
There was evidence to show that even prior to the sale the
vendors were not cultivating and as such not deriving any
profit from the land. The distance of time between the
impugned sale on June 4, 1964 and the purchase of 80 Kanals
of land in the other village on November 6, 1965 was not
such as to disprove that the sale was an act of good manage-
ment and as such was for necessity. The Trial Court clearly
found that the vendors left for and settled at the new
village where they purchased 30 Kanals of land. The averment
that the purchased land was subsequently sold on June
425
3, 1969 at Rs.35,000 besides having not been proved in
accordance with law, was wholly irrelevant for the purpose
of discharging the onus of the appellant–vendee. The High
Court was, therefore, in error in setting aside the concur-
rent finding of fact in the facts and circumstances of the
case, in Second Appeal.

In the result, this appeal is allowed, the impugned
Order of the High Court is set aside and Decree of the lower
courts in the suit restored. The parties being near rela-
tions, we leave them to bear their’ own costs.

Y. Lal				       Appeal allowed.
426