Allahabad High Court High Court

Bishnath Singh And Ors. vs Collector Of Benares on 28 January, 1937

Allahabad High Court
Bishnath Singh And Ors. vs Collector Of Benares on 28 January, 1937
Equivalent citations: AIR 1937 All 628
Author: Bennet


JUDGMENT

Bennet, J.

1. This is an application of one Bishnath Singh and others for review of judgment given by this Bench in F.A. No. 348 of 1932, Collector of Benares v. Bishnath Singh First Appea. No. 348 fof 1932. The plaintiff in that suit claimed for ejectment of the defendants as thekadars under Section 205, Act 3 of 1926, Agra Tenancy Act, and Section 84 of the Act, and he claimed that the condition of the theka had been broken and asked for the relief of cancellation of the lease and dispossession of the defendants. The lease in question was for payment of Rs. 111 per annum and was a lease granted on 18th December 1875, of the entire Mauza Batoli in favour of the father of the defendants. The trial Court had dismissed the suit and on appeal this Court decreed the plaintiff’s suit for ejectment with costs. The present applicants are the defendants and the point which has been raised now for the first time is that this Court had no jurisdiction to entertain the appeal. The plaint was valued in para. 12 for Rs. 6,000 for the purpose of jurisdiction. Section 242, Agra Tenancy Act, provides for an appeal to the District Judge from the decree of an Assistant Collector of the First Class or a Collector in any of the suits included in Group A of Schedule 4 in which the amount or value of the subject matter exceeds Rs. 200 and it is further provided that where the amount or value of the subject matter of the suit exceeds Rs. 5,000 the appeal shall lie to the High Court. No objection was taken in this Court during the hearing of the appeal that the plaint had been overvalued and that jurisdiction did not lie in the High Court for the appeal. The argument which is now made before us is that the value of the suit should have been only Rs. 111 and, therefore no appeal lay either to the District Judge or to the High Court. This argument is based on the fact that in the Court-fees Act, it is provided in Section 7(xi)(cc) that in suits between land-lord and tenant for the recovery of immoveable property from a tenant, including a tenant holding over after the determination of a tenancy, the amount of fees shall be computed according to the amount of the rent of the immoveable property to which the suit refers, payable for the years next before the date of presenting the plaint. The argument then proceeds that in the Suits Valuation Act, Section 8 provides:

Whereas in suits other than those referred to in the Court-fees Act, 1870, Section 7, paras, v, vi and ix, and para. x, Caluse (d), court-fees are payable ad valorem under the Court-fees Act, 1870, the value as determinable for the computation of court-fees and the value for purposes of jurisdiction shall be the same.

2. Learned Counsel, therefore, argued that the valuation both for court-fee and for jurisdiction should be Rs. 111 and, therefore that no appeal lay from the decree of the Assistant Collector refusing ejectment. Now in Section 11, Suits Valuation Act, it is provided that an objection about the overvaluation of a suit or appeal in a Court of first instance or lower appellate Court which had no jurisdiction with respect thereto shall not be entertained by an appellate Court unless

(b) the Appellate Court is satisfied, for reasons to be recorded by it in writing, that the suit or appeal was overvalued, or undervalued, and that the overvaluation or undervaluation thereof has prejudicially affected the disposal of the suit or appeal on its merits.

3. Now the matter was not raised in appeal but is raised now in review. The principles which should govern a Court in considering such an application in review have been laid down by a Bench of this Court of which one of us was a member, in Khudal Jatul Kubra v. Anina Khatun A.I.R. 1924 All. 388, and it was there laid down that where the Court, assuming jurisdiction on the basis of a statement made in the plaint, decreed the suit in favour of the plaintiff and no such plea was taken by a defendant when he had the opportunity of raising it, it could not be said that the Court had acted without jurisdiction, and a subsequent suit by the defendant to set aside the decree for want of jurisdiction would not lie and that ruling was based on Section 11, Suits Valuation Act. The plaint in the case before us laid down that for the purpose of jurisdiction the value of the property was Rs. 6,000. Now the lease was granted as long ago as 1875 and the suit was brought in 1930, that is, after an interval of 55 years. It is clear that the value of property had increased materially during this period of 55 years, and prima facie the valuation of Rs. 6,000 in the plaint would appear to be a valuation which was correct. No argument in fact has been addressed to us that the actual valuation of the property is less than the Rs. 6,000 stated in the plaint but the argument is that on account of this technical rule said to be contained in these two Acts, the valuation should be assumed to be only Rs. 111 for the purpose of jurisdiction. Reference was made for this proposition to two rulings one is Nandan Singh v. Debi Din A.I.R. 1914 All. 282 by a learned Single Judge of this Court, which was a simple suit by a landlord for the recovery of immoveable property from a tenant by ejectment under Section 57, Clause (b), Tenancy Act of 1901. The other ruling to which reference was made was Raghunath Ram v. Sirtaj A.I.R. 1934 All. 825 which came before a Bench of which one of us was a member. That was a case where the plaint professed to be one in a suit under Section 44, Act 3 of 1926.

4. The trial Court held that the case had been wrongly brought under that section, but that the plaintiff should get a decree for ejectment under Section 197(e) read with Section 84(a) of the Act. The suit was valued for the purpose of jurisdiction at Rs. 15 which was the rent for the year preceding the suit, and it was held that the valuation was proper and that no appeal lay to the District Judge under Section 242(1)(a), Tenancy Act, as the value of the subject matter, viz., the rent for one year, did not exceed Rs. 200. Another ruling of a Bench of this Court is Bankey Lal v. Piari Lal A.I.R. 1926 All. 587. This was a suit brought for the ejectment of certain tenants from a grove alleging that they had committed a breach of their tenancy under Section 57, Act 2 of 1901. The plaint valued the suit at Rs. 18 which was the amount of rent paid in the year preceding the suit, and an appeal was brought by the defendants alleging that the plaint was undervalued and putting the valuation of Rs. 125. It was held that the valuation in the plaint was correct and that there was no right of appeal. Now in the present case a further point arises because the plaint is brought against the defendants as thekadars under Section 205 of the present Tenancy Act. In the former Tenancy Act it was laid down in Section 4(5): “tenant includes a thekadar.” Now in the present Tenancy Act that provision no longer appears, and instead it is laid down in Section 3(6):

Tenant includes a grove-holder, but does not include a mortgagee of proprietary rights, a rent-free grantee or, save as otherwise provided by this Act, a thekadar.

5. In Section 199 of Act 3 of 1926 (Sub-section 1) it is stated:

A thekadar is a farmer or other lessee of proprietary rights in land, and in particular of the right to receive rents or profits.

6. Now the Act therefore draws a distinction between a thekadar and a tenant, and under the present law in this province a thekadar is not a tenant except so far as the Act expressly provides, for example, in Section 10 where the different classes of tenants are enumerated, a thekadar is not one of those classes of tenants. Section 220 is as follows:

Every suit or application brought by a thekadar against his lessor, or against a thekadar by his lessor, under the provisions of this chapter, which is of the same nature as any suit or application specified in Schedule 4 which may be brought by a tenant against his landholder or by a landholder against his tenant, shall be deemed to be included in that schedule under the same serial number as such similar suit or application.

7. This section indicates that a suit like the present under Section 205 against a thekadar can be brought as if that suit was included in Schedule 4, Group A, where there is provision for a suit for ejectment of a tenant on the ground specified in Section 84. But it does not appear to me that this section indicates that for the purpose of such suits a thekadar is in the same category as an ordinary tenant or lessee. In Section 219(2) there is no doubt a provision that a theka shall be deemed to be a lease for agricultural purpose within the meaning of Section 117, T.P. Act, 1882. This no doubt indicates that for the purpose of the Transfer of Property Act, so far as that section provides, the theka shall be a lease for agricultural purposes. That Section 117 however does no more than say:

None of the provisions of this chapter apply to leases for agricultural purposes, except in so far as the Local Government may notify.

8. There is no Notification in force in these provinces, and therefore, all that this section provides is that the Transfer of Property Act, Ch, 5, dealing with leases does not apply to thekadars any more than it applies to agricultural tenants under the Tenancy Act. Now the situation therefore is by no means clear. Learned Counsel for the applicant for review argues that the Court-fees Act, Section 7(xi)(cc) must apply to a thekadar and that for the general provisions of law in the Court-fees Act and in the Suits Valuation Act, it must be assumed that a thekadar is a tenant, and the argument is that because the Tenancy Act is for a special purpose, therefore it cannot be taken into account in regard to the Court-fees Act or the Suits Valuation Act. On the other hand, the appeal in question arises under the Tenancy Act and that Act states definitely that the amount or value of the subject matter determines the forum of appeal, if any. These words certainly do raise a difficulty, as there is no doubt that the amount or value of the subject matter in the present case is over Rs. 5,000 and nothing has been shown to indicate the contrary. Turning to the Suits Valuation Act, it is provided in Section 8 already quoted that an exception to that section is suits referred to in Section 7, Court-lees Act, para. V. Now para. V deals with suits for the possession of land and the “valuation is to be according to the value of the subject matter. Various rules are laid down as to how that subject matter is to be ascertained. If the present case is not one of a tenant and a thekadar is to be distinguished from a tenant, then the suit for possession would be one which would come under Section 7, para. V. These matters, it appears to me, are points which might well have been raised by the defendants-respondents when the appeal was being argued but at that stage no argument was addressed to us on the subject. I may indicate some of the difficulties in the way of learned Counsel for the applicant with which he has not attempted to deal even on the present occasion. The suit lay under Section 205, U.P. Act 3 of 1926 and under Section 220 it is deemed to be included in Schedule 4, Group A, Serial No. 2. The heading provides “Suits triable, in the case of Serial Nos. 1 and 2, etc. whatever the value, by Assistant Collector of the First Class – appeal, if any, to the Civil Court”. Section 240 states:

No appeal shall lie from any decree or order passed by any Court under this Act except as provided in this Act.

9. Section 242 follows with its criterion of “the amount or value of the subject matter”. All these provisions are inconsistent with the calculation of the “value for the purposes of jurisdiction” as the same for “the value as determinable for the computation of court-fees” under Section 8, Suits Valuation Act. The first inconsistency is the provision that for the jurisdiction of the trial Court the valuation does not matter at all, and all such suits must be in the Court of an Assistant Collector of the First Class and not in the Court of an Assistant Collector of the Second Class. The next inconsistency is that for an appeal the criterion is not “the value as determinable for the computation of court-fees” but “the amount or value of the subject matter.” As the special law makes special provisions for jurisdiction of the trial Court and the appellate Court, and for the valuation of the appeal, I consider that it has not been shown that the general law of the Suits Valuation Act can apply. In the present case the plaintiff asks for possession of a whole village valued at Rs. 6,000 and it seems to me very strange that this relief should be valued at only Rs. 111 because in 1875 Rs. 111 was fixed as the rent which the thekadar was to pay to the plaintiff, and that there should be no appeal even to the District Judge as the valuation is supposed to be under Rs. 200. The suit for possession of the village does not seem to me to be at all the same as suit for recovery of immoveable property from a tenant, referred to in Section 7(xi)(cc), Court-fees Act. There is no definition of “tenant” in the Court-fees Act, and presumably the learned Counsel would refer to the definition in Section 105, T.P. Act. Bat as that definition is in Ch. 5, the definition does not apply to a thekadar as provided by Section 117 of that Chapter and Section 220, Agra Tenancy Act. And as the defendants-respondents did not raise this point of law during the hearing of the appeal but submitted to the jurisdiction of this Court, I consider that it is too late to raise the point now in review. For these reasons I would dismiss this application for review.

Sulaiman, C.J.

10. I agree that this application for review should be dismissed. The point raised is certainly not any new and important matter or evidence which, after the exercise of due diligence, was not within the applicants’ knowledge or could not be produced by them at the time when the decree was passed, nor can it be said that there is an error or mistake apparent on the face of the record. On a previous occasion the applicants had themselves come up in appeal to the High Court in a suit filed against them by the landlord, and succeeded. The value of the subject matter of the suit was certainly Rs. 6,000 and the valuation given in the plaint was never objected to, nor was any objection taken in appeal when the matter came up for argument. On the face of the record an appeal lay to the High Court and it was entertained and allowed. I do not think that the applicants should be allowed to get this order reviewed on grounds which might have been taken by them earlier. As pointed out by my learned brother, the Court had perfect jurisdiction to decide the appeal as laid down in Khudai Jatul Kubra v. Amina Khatun A.I.R. 1924 All. 388. It is not necessary to decide the question finally whether the defendants who hold this theka under the counterpart of the lease of 1875 are or are not tenants within the meaning of Section 7(xi)(cc), Court, fees Act. I would, therefore, dismiss the application.

11. The application is dismissed.