Allahabad High Court High Court

Bhoop Singh vs Sri Ram And Anr. on 8 May, 1940

Allahabad High Court
Bhoop Singh vs Sri Ram And Anr. on 8 May, 1940
Equivalent citations: AIR 1940 All 427
Author: G Nath


JUDGMENT

Ganga Nath, J.

1. This is a defendant’s appeal arising out of a suit brought against him and Ram Charan Singh, defendant-respondent, defendant 2, by Sri Ram, respondent 1, to recover Rs. 200 for the price of the trees alleged to have been cut away by the defendants and for an injunction to restrain them from cutting away any more trees from plots Nos. 59, 60 and 62 of khewat No. 1. The plaintiff’s case was that the trees were planted in these plots by the defendants’ father Kalyan Singh, who was the sole proprietor of khewat No. 1, in which the plots are, that half of the share of the defendants in the zamindari, including the trees, was sold in an auction sale and purchased by the plaintiff in 1930 and that in May, June and July 1935, the defendants cut away some of the trees. The defendants contended that the trees did not pass to the plaintiff with the sale of the zamindari and that they still belonged to them. Both the Courts have concurrently found that the trees passed with the zamindari and they belonged to the plaintiff. The plaintiff claimed the price of all the trees which had been cut away by the defendants. The plaintiff’s share was only half. Therefore the lower Courts awarded him a decree for Rs. 50 for half the share in the trees in dispute. It has been contended by learned Counsel for the appellant that the groves did not form part of the zamindari which was sold in execution sale and was purchased by the plaintiff. The trees in these groves remained the property of the defendants even after the plaintiff’s purchase. He has relied on Umrao Singh v. Kacheru Singh (1939) 26 AIR All 415. This case deals with the question of proprietary interest of a cosharer of a zamindari in his residential house. It has no bearing on the present case. As a rule all the trees belong to the zamindar. In Khan Chand v. Mt. Chandun (1914) 1 AIR All 202 it was observed:

I take it to be established by a number of rulings of this Court, of which the cases in Lachman Das v. Mohan Singh (1912) 9 ALJ 672 and in Ganga Dei v. Badam (1908) 30 All 134 may be taken as specimens that the trees planted by tenants on their holdings will be the property of the zamindar and the tenants will have no transferable rights therein. This will be presumed in the absence of evidence to the contrary.

2. There is no reason for making a distinction between the trees planted by the zamindar himself and by other persons, except a grove-holder to whom the land has been let out for the specific purpose of planting a grove. Where there are more than one cosharers, a cosharer may have inferior rights as a grove-holder if he has planted any grove. But in the case of a sole proprietor he cannot have inferior rights as a grove-holder as well as full proprietary rights as a zamindar in the land in which he has planted a grove. His rights in the groves or trees planted by him merge completely in his zamindari rights. The trees form part of the soil, and they pass with it. In Onkar Das v. Chote Lal (1911) 11 IC 192 it was held:

The grove was clearly an appurtenant to the zamindari and in the absence of anything to the contrary the ownership thereof passed to the purchaser at the sale of October 1898.

3. The same view was taken in Hasan Ali Khan v. Azharul Hasan (1918) 5 AIR All 49. There the mortgagor had purchased shares in certain groves in an execution sale. He thereafter executed two mortgages hypothecating his entire sixteen anna zamindari together with all appurtenances without any exception or reservation. At the time of the mortgages he was the sole zamindar. The mortgagee brought a suit for sale on the basis of the mortgages, and in execution of the decree for sale she purchased the entire property herself. She then sold all her rights to the plaintiff, who brought a suit for possession of the groves. The plea raised in defence was that Ali Mazhar’s rights as grove-holder were separate from his zamindari and were not comprised in the mortgages, and consequently had not passed by purchase to the plaintiff. It was observed:

The argument put forward on behalf of the defendants is that this interest was an interest separate altogether from the zamindari and it did not form part of the mortgaged property, and consequently did not pass to the plaintiff when he purchased under the mortgage decree. It seems to us that this contention is not sound…. Ali Mazhar was the sole owner of the sixteen anna mahal. At that time there was no reason why it would in any way be for the benefit of Ali Mazhar to keep outstanding the interest of the grove-holders. It is absolutely clear under the circumstances of the present case that the interest of the grove-holders purchased and acquired by Ali Mazhar, merged in his estate as zamindar.

4. In a Full Bench case, Muhammad Sadiq v. Laute Ram (1901) 23 All 291, one of the questions was whether the trees standing on a land formed part thereof. It was observed:

In the present case the application for partition distinctly shows that what was asked for was a partition both of the land and of ‘everything appertaining to the above land’, which would include trees. I think that when the Revenue authorities allotted to the defendants the land forming Nos. 143/2 and 143/3, they must be understood to have also awarded to them the trees standing on those lands as part thereof, and that they had jurisdiction to do so.

5. We therefore hold that the groves in dispute appertained to the zamindari half of which was purchased by the plaintiff. There is no force in the appeal. It is therefore ordered that it be dismissed with costs.