Bombay High Court High Court

@ Birajdar Since Deceased vs Vanappa Shekappa Mang & Ors on 24 November, 2008

Bombay High Court
@ Birajdar Since Deceased vs Vanappa Shekappa Mang & Ors on 24 November, 2008
Bench: Nishita Mhatre
vss
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      CIVIL APPELLATE JURISDICTION
                      WRIT PETITION NO.5930 OF 1991

      Gangubai Ganpati Mendkudale




                                                                                 
      @ Birajdar since deceased
      through her heir
      Balwant ganpati Birajdar                          ... Petitioner




                                                         
                 V/s.

      Vanappa Shekappa Mang & Ors.                      ... Respondents




                                                        
                                     a/w
                        WRIT PETITION NO.5918 OF 1991

      Gangubai Ganpati Mendkudale
      @ Birajdar since deceased




                                             
      through her heir
      Balwant ganpati Birajdar                          ... Petitioner

                 V/s.
                                
      Vanappa Shekappa Mang & Ors.                      ... Respondents
                               
      Mr.K.B. Sonwalkar for Petitioner
      Mr.Sagar Joshi for Respondent Nos.1 to 4

                                     CORAM: SMT.NISHITA MHATRE, J.

J
DATED: NOVEMBER 24, 2008
ORAL JUDGMENT:

. These petitions have been filed challenging the

order passed by the Maharashtra Revenue Tribunal in

Revision application Nos.MRT-SH-VIII-6 (Tnc.B.179/88)

and MRT-SH-VIII-7/88 (Tnc.B.180/88). The petitioner in

both the petitions claims to be the landlord of

agricultural lands being Gat Nos.59/3 and 7/73. These

lands originally belonged to the mother of the

petitioner, Gangubai Menkudale. The lands were

cultivated by one Shekappa Malappa Mang prior to

1.4.1957. Proceedings under section 32G of Bombay

Tenancy and Agricultural Lands Act, 1948 (for short, the

::: Downloaded on – 09/06/2013 14:05:12 :::
: 2 :

Act) were initiated by the Tehsildar and ALT of

Mangalvedha on 30.9.1960. The original tenant according

to the petitioner showed his unwillingness to purchase

the suit lands which was recorded by the Tehsildar. In

the circumstances, it was ordered that the sale of the

suit lands under section 32G was ineffective because the

tenant was unwilling to purchase the suit lands.

2. About 14 years later, on 24.7.1974, the

Tehsildar passed an order u/s 32P of the Act and

directed that the suit land should be restored and

handed over to the petitioner. This order was set aside

on 10.8.1975 in Appeal No.TAP-113 of 1975. The matter

was remanded to the Tehsildar, Mangalvedha for a fresh

enquiry.

3. Prior to this in 1968, Gangubai had filed a

civil suit being RCS No.80 of 1968 before the Civil

Judge, Junior Division, Mangalvedha, District Solapur

for possession of the suit land. The respondents

contested the suit and contended that they were

cultivating the suit land as tenants and were therefore

deemed purchasers of the suit land. An issue was framed

by the Civil Court with respect to the tenancy of the

lands and the same was referred u/s 25A of the Act to

the Additional Tehsildar, Mangalvedha. The issue

referred was as follows:

::: Downloaded on – 09/06/2013 14:05:12 :::
: 3 :

“Whether the respondents are tenants in the suit

land and whether they are entitled to purchase

the suit land u/s 32G of the Act.”

4. Notices were issued to the parties after

registering their case before the Tehsildar. The

Tehsildar by the order dated 17.8.1978 declared that the

respondents were tenants and held that the respondents

had proved that they were deemed purchasers of the suit

land and were entitled to purchase the lands u/s 32G of

the Act.

It appears that the Tehsildar in Tenancy Case

No.24-9 had also fixed the purchase price of the suit

land in the proceedings initiated u/s 32P. The

petitioner approached the Sub-Divisional Officer,

Pandharpur by preferring Appeal Nos.31 and 30 of 1981,

were filed challenging the orders passed by the

Tehsildar. The Sub-Divisional Officer dismissed the

appeals preferred by the petitioner on 29.1.1988. Being

aggrieved by this order of the SDO, the petitioner

preferred revision applications before the Maharashtra

Revenue Tribunal, Pune. The Tribunal by its common

judgment upheld the view taken by the SDO and confirmed

his judgment. Hence, the present petitions.

4. The learned advocate for the petitioner has

contended that when there was a finding recorded by the

::: Downloaded on – 09/06/2013 14:05:12 :::
: 4 :

Tehsildar that a tenant was not willing to purchase the

suit land u/s 32G of the Act, the impugned orders could

not have been passed. He submits that by an order dated

30.9.1960. The Tehsildar had declared that the purchase

of the suit land u/s 32G had become ineffective. The

learned advocate submits that this declaration of

30.9.1960 has not been challenged by the respondent and,

therefore, the orders declaring the respondents to be

tenants and for fixing the purchase price are illegal.

5. A perusal of the order of the SDO indicates that

the tenant had

in fact shown his unwillingness to

purchase certain lands. However, these lands were not

survey Nos.77/3 and 59/3 which were owned by the

petitioner. Instead the declaration related to land

bearing survey No.62. This declaration made in respect

of survey Nos.62 and not of 77/3 and 59/3 has not been

challenged by the petitioner. Therefore, the

declaration is naturally limited to survey No.62 which

is not owned by the petitioner.

5. In these circumstances, there is no error in the

finding recorded by the Tribunal, confirming the order

of the SDO. In my opinion, when three authorities below

have recorded concurrent findings of fact that the order

declaring the purchase of the suit land being

ineffective on 30.9.1960 was in respect of survey No.62,

::: Downloaded on – 09/06/2013 14:05:12 :::
: 5 :

there is no need to interfere with this finding.

6. Petitions are dismissed.

::: Downloaded on – 09/06/2013 14:05:12 :::