Bombay High Court High Court

Dagduba vs 2- The Additional Commissioner on 18 December, 2009

Bombay High Court
Dagduba vs 2- The Additional Commissioner on 18 December, 2009
Bench: Shrihari P. Davare
                                     1




                                                                            
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                   AURANGABAD BENCH, AURANGABAD




                                                    
                 WRIT PETITION NO. 2375 OF          1991




                                                   
    Dagduba s/o Dajiba Kadam,
    age 60 years, occ. Agril.,
    r/o Gulkhand, Taluka Partur,




                                           
    District Jalna.                                        ...Petitioner


               VERSUS
                               
                              
    1- The State of Maharashtra

    2- The Additional Commissioner,
       Aurangabad Division, Aurangabad,
         


    3- The Collector, Jalna,
       District Jalna                                   ...Respondents
      



                                    .....
    Shri V.D.Salunke, advocate for the petitioner





    Shri D.V.Tele, AGP for the respondents.

                                    .....





                          CORAM :      SHRIHARI P.DAVARE, J.



                          DATE OF RESERVING
                          THE JUDGMENT                 :   10.12.2009
                          DATE OF PRONOUNCING
                          THE JUDGMENT                 :   18.12.2009




                                                    ::: Downloaded on - 09/06/2013 15:26:57 :::
                                       2




                                                                               
    JUDGMENT:

1 The petitioner filed present petition under Article 227

r/w Article 14 of the Constitution of India requesting to quash and

set aside the judgment and order passed by the Additional

Commissioner, Aurangabad Division, Aurangabad dated 9.5.1991

in File No. 1978/ICH/R-405 produced at Exh. ‘C’.

FACTUAL MATRIX :-

2 The petitioner is resident of village Gulkhand,

Taluka Partur, District Jalna and is the land holder in the

proceeding under the subject matter. Respondent no.1 is the

State of Maharashtra; whereas respondent no.2 is the Additional

Commissioner, Aurangabad Division, Aurangabad, who passed the

impugned order dated 9.5.1991 under Section 45 (2) of the

Maharashtra Agricultural Lands (Ceiling on Holdings) Act, 1961, as

amended in 1975 (hereinafter referred to as, ‘the Ceiling Act’).

Respondent no.3 is the Collector, Jalna, who is a Tribunal under

the Act since there was no special Surplus Land Determination

Tribunal (S.L.D.T.) formed for Partur Taluka.

3 According to the petitioner, he filed the returns under

::: Downloaded on – 09/06/2013 15:26:57 :::
3

Section 12 of the Ceiling Act on 27.11.1975. His total holding was

shown to the extent of 65 acres 4 gunthas and Potkharaba was

shown to the extent of 3 acres and 14 gunthas. Hence, total

cultivable land was shown to the extent of 61 acres 30 gunthas.

The petitioner showed 5 family members including himself I.e. his

wife, 2 sons and one daughter. He also showed his mother in

Column no.4 in the returns. Accordingly, the then Surplus Land

Determination Tribunal, Partur, District Parbhani (herein after

referred to as ‘the S.L..D.T.’ for short) initiated proceedings

against the petitioner on 27.11.1975 in File No. 75/PTR/71 and

concluded that the holding of the petitioner was to the extent of

60 acres 23 gunthas. Learned S.L.D.T. also excluded 3 acres land

acquired for the road and held that holding of the petitioner

comes to 57 acres and 23 gunthas. Accordingly the S.L.D.T.

considered 54 acres land to the holder and declared 3 acres and

23 gunthas land as surplus. He also directed to delimit 3 acres 23

gunthas land on western side from Survey No. 39, situated at

village Mosa, Taluka Partur, vide judgment and order dated

13.1.1976, Exh. ‘A’ (Page 16).

4 Thereafter respondent no.2 Additional Commissioner,

Aurangabad Division, Aurangabad reopened the said case and

called for the record and started suo motu inquiry in the matter

::: Downloaded on – 09/06/2013 15:26:57 :::
4

and issued notice of inquiry to the petitioner on 6.5.1986

exercising powers under Section 45 (2) of the Ceiling Act.

Accordingly, pursuant to the said notice, respondent no.2

Additional Commissioner, Aurangabad Division, Aurangabad

passed an order on 9.5.1991, and thereby concluded that inquiry

was held in defective manner and order under the said Revision

was partly set aside and case was remanded back to the S.L.D.T.

for fresh inquiry and for passing order afresh, in accordance with

law, and the said order is impugned in the present petition.

SUBMISSIONS :-

5 Learned counsel Shri V.D.Salunke appearing for the

petitioner canvassed that after filing the returns by the petitioner

under Section 12 of the Ceiling Act, inquiry was conducted by the

learned S.L.D.T. In respect of holding of the petitioner/land owner

under Sections 14 to 21 of the said Act and the learned S.L.D.T.

Passed an order Exh. ‘A’ in the matter on 13.1.1976 and decided

and declared that the petitioner’s holding of land was surplus to

the extent of 3 acres 23 gunthas, and accordingly, as per the

choice under Section 16 of the Ceiling Act, the land shown at the

bottom of the said order dated 13.1.1976 I.e. land to the extent of

3 acres 23 gunthas out of Survey No. 39 (western side), situated

::: Downloaded on – 09/06/2013 15:26:57 :::
5

at village Mosa, Taluka Partur was directed to be delimited.

6 Accordingly it is the contention of the petitioner that

possession of the said land to the extent of 3 acres 23 gunthas out

of Survey No. 39 (western side), situated at village Mosa, Taluka

Partur was taken from the petitioner in pursuance of the said

judgment and order dated 13.1.1976 rendered by the learned

S.L.D.T. and the said land even was allotted to the landless person

namely, Babu Kisan Kachgawande by the S.L.D.T.

7 It is submitted that pertinently thereafter respondent

no.2 issued notice to the petitioner on 6.5.1986 and thereby

reopened the proceedings suo motu calling the record for inquiry

under Section 45 (2) of the Ceiling Act and the said notice is

produced at Exh. ‘B’ (page 20).

8 In response, the petitioner filed reply to the said notice

on 14.11.1986 and the said reply is produced at Exh.’B’

collectively (page 22) and thereby the petitioner raised the

objection for the said suo motu inquiry.

9 However, thereafter respondent no.2 passed the

impugned order on 9.5.1991 (page 25) and thereby held that the

::: Downloaded on – 09/06/2013 15:26:57 :::
6

defective inquiry was made in the said case and the order under

the said Revision I.e. order dated 13.1.1976, was partly set aside

and case was remanded back to the S.L.D.T. for fresh inquiry and

for passing order afresh in accordance with law.

10 Learned counsel for the petitioner submits that neither

the petitioner nor the Government did challenge the judgment

and order passed by the S.L.D.T. on 13.1.1976 and therefore, it is

the contention of the petitioner that the said judgment and order

dated 13.1.1976 rendered by the learned S.L.D.T. attained the

finality.

11 On the aforesaid background, learned counsel for the

petitioner canvassed that even the possession of the excess land

of 3 acres 23 gunthas was taken from the petitioner and the said

piece of land was allotted to landless person namely Babu Kisan

Kachgawande by the S.L.D.T. and accordingly even the said order

dated 13.1.1976 was acted upon. Hence, issuance of notice by

respondent no.2 on 6.5.1986 to the petitioner under Section 45

(2) of the Ceiling Act for reopening the case suo motu and calling

for the record for inquiry after the lapse of period of 10 years from

passing of the earlier order dated 13.1.1976 and thereafter

passing the impugned order dated 9.5.1991, is arbitrary and

::: Downloaded on – 09/06/2013 15:26:57 :::
7

illegal.

12 Learned counsel for the petitioner pointed out that even

as per Section 45 (2) of the Ceiling Act, the limitation prescribed is

of three years, but in the instant case, although the judgment

and order was passed by the learned S.L.D.T. on 13.1.1976, the

notice under Section 45 (2) of the Ceiling Act was given to the

petitioner after the lapseig of 10 years I.e. On 6.5.1986, and

therefore, the order passed by respondent no.2 on 9.5.1991 in

pursuance of the notice dated 6.5.1986 is beyond the period of

limitation and is per se illegal.

13 Learned counsel for the petitioner relied upon the

following observations made by the Full Bench of this Court in the

case of Manohar Ramchndra Manapure and others vs. State of

Maharashtra, reported at 1989 Mh.L.J. Page 1011.

” The proviso to section 45 (2) of the Maharashtra

Agricultural Lands (Ceiling on Holdings) Act
restricts the exercise of jurisdiction under section
45 (2) to those cases where the record is called for
within the period of 3 years from the date of
declaration under section 21. The starting point of
limitation as prescribed in the proviso to sub-
section (2) of section 45 is the declaration or part
thereof under section 21 of the Act. The meaning
assigned to word “call” in Oxford English
Dictionary, Vol.2 and Chambers Twentieth Century
Dictionary is “to summon”. It contemplates some

::: Downloaded on – 09/06/2013 15:26:57 :::
8

action or application of mind on the part of the
State Government or its delegate before calling
for the record. It cannot be equated with the

mechanical, clerical or ministerial act of calling for
the records of all the proceedings irrespective of
the fact whether they were required or not for the
purpose specified in the section. The State

Government is not appointed as roving
commission, but is expected to exercise judicial or
quasi-judicial powers. The object behind
prescribing of limitation for calling for the record
is not to upset the settled position at a very late

stage. Calling for the record will require some
positive act on the part of the authority but it
must ultimately depend upon the facts of each

case as to when the record was actually called for
by the concerned authority. The proviso cannot be
construed so as to include in its import all the

proceedings namely right from the initiation to the
ultimate order. It is after applying his mind that the
revisional authority will have to call for the record
of the enquiry or proceedings after conscious
application of mind to the facts and circumstances

of each case. Where admittedly the necessary
application of mind on the part of the

Commissioner was much beyond the period of 3
years of the order impugned, it will have to be held
that the records were not called within the period
of 3 years. In such a case the Commissioner will

have no power to exercise the revisional
jurisdiction. ”

14 Learned counsel for the petitioner further relied upon

the following observations made by this court in Writ Petition No.

24 of 1986 decided on 13.2.1991 by Hon’ble Shri Justice

N.P.Chapalgaonker.

” Shri A.B.Naik, learned counsel appearing on
behalf of the petitioner, submitted only one point

::: Downloaded on – 09/06/2013 15:26:57 :::
9

for my consideration. It is his submission that,
since possession of the declared area under the
order of the S.L.D.T., Hadgaon, was already taken

on 16th April, 1976 and since the land was
distributed at the very time, Additional
Commissioner, Aurangabad, had no jurisdiction to
exercise his powers under Sec. 45(2) of the Ceiling

Act of 1961, in view of the fact that, the possession
of the land was already taken. Two conditions
under the first proviso to Sub-section (2) of Section
45 are required to be fulfilled before the State
Government can call for the record and enquire

into the proceedings. The first is that an appeal
should not have been filed within the period
provided for and possession of the land declared

should not have been taken. The words, “the
possession of such land has not been taken under
Sub-section (2) of Section 21” were deleted by the

Maharashtra Act No. 26of 1976 read with Section

2. The provisions of this Act No. 26 of 1976 were
held to be ultra virus since the assent of the
President was not received for the said Act. Shri
Naik further placed reliance on a Division Bench

judgment of this Honourable Court in the case of
Shaliabai Astak Qureshi vs State of Maharashtra

(1986 Mah.L.J. 725). The Division Bench held that,
the deletion of the above referred words by
Maharashtra Act No. 26 of 1976 cannot become
operative since the Act deleting these words was

not a law relating to acquisition as contemplated
under Article 31 in view of the fact that, the
President’s assent was not there. Mrs. A.S.Rasal,
learned Assistant Government Pleader appearing
for respondents, was fair enough to admit that, in
view of the record submitted by the petitioner in

this court, the possession of the declared portion
was taken in the year 1976 and one Jungloo s/o
Sambha, resident of Talni was put in possession of
this land in the year 1976 and the Commissioner
has exercised his powers to call for the record
thereafter.

In view of these facts, writ petition will
have to be allowed. The order of the Additional
Commissioner, Aurangabad dated 10th November,
1985 in Case No. 78/ICH-R-422 is hereby quashed.
Needless to say that, the order of the Surplus Land

::: Downloaded on – 09/06/2013 15:26:57 :::
10

Determination Tribunal at Hadgaon dated 23rd
March, 1976 in Case No. 75/Ceiling/307/75, stands
undisturbed. Rule is made absolute in the above

terms. ”

15 Learned counsel for the petitioner also placed reliance

on the observations made by this court in the case of Shaligram

Dagdoba Salunke, etc. vs. State of Maharashtra, reported at 2004

(1) Mh.L.. Page 310 as follows :-

” S.L.D.T. undertaking enquiries under Sections 17

and 21 of the Ceiling Act and completing the said
proceedings, however, Additional Commissioner
calling records of inquiries completed by S.L.D.T.
after lapse of 10-15 years and passing order
thereon on mechanical manner and without

application of mind in exercise of revisional powers
under Section 45 (2) of the Ceiling Act, is liable to

be set aside. ”

16 Another leg of submission of the learned counsel for the

petitioner is that petitioner’s mother was alive and she was

entitled for equal share to the petitioner and respondent no.2

ignored petitioner’s mother’s share and should have considered

the said aspect and should not have remanded the matter back in

mechanical manner without application of mind, since mother of

the petitioner was entitled for notional share in the said land, as it

was the ancestral land.

::: Downloaded on – 09/06/2013 15:26:57 :::
11

17 To substantiate the above said contention, learned

counsel for the petitioner relied upon the following observations

made in the case of Kamalabai w/o Govindrao and others vs State

of Maharashtra and others , reported at 1977 Mh.L.J. Page 450.

” For the purposes of section 3 (3)(ii), Maharashtra
Agricultural Lands (Ceiling on Holdings) Act it is not

necessary that the person whose share is to be
excluded should make a claim before the Tribunal.
The shares have to be determined in accordance

with the Hindu Succession Act where it applies and
not on the basis of claims made by members.
Whether more or less or no claim is made by them

it is the duty of the authorities to calculate the
shares according to provisions of the Hindu
Succession act as the words to be emphasised in
section 3 (3)(ii) are “the share of the person shall
be taken to be the extent of land such person

would hold in proportion of his share in the joint
holding.

Petitioner filed a return under section 12

claiming that her husband died on 27.8.1975
leaving behind him, herself, two minor daughters,
father and mother. The Tribunal however ignored
the mother’s share on the ground that she did not
come forward to make a claim for her share. ”

18 Learned A.G.P. Countered the argument of learned

counsel for the petitioner and submitted that the S.L.D.T. has not

conducted the proper inquiry in respect of holding of the

petitioner, and therefore, respondent no.2 rightly initiated the

::: Downloaded on – 09/06/2013 15:26:57 :::
12

suo motu inquiry under Section 45 (2) of the said Act and called

the record therefor and concluded that the inquiry conducted by

S.L.D.T. was defective, and therefore, set aside the judgment and

order dated 13.1.1976 delivered by S.L.D.T. partly allowing the

said Revision under Case No. 1978/ICH/R-405 and remanded back

the matter to the S.L.D.T. for fresh inquiry in accordance with law,

and submitted that no interference therein is warranted.

19

Learned A.G.P. further submitted that land Survey No.

38/1 was sold after 26.9.1970 which is unlawful and exclusion of

the said land from the holding was not proper, since the said

transaction of sale dated 26.9.1970 was hit by Sections 8 and 10

of the Ceiling Act. It is also submitted that the Tribunal has not

brought on record any evidence to believe that the said

transaction was genuine and not made with a view to defeat the

provisions of the Ceiling Act. Hence, according to the learned

A.G.P. the said land was liable to be included in the holding of the

petitioner.

20 Learned A.G.P. also canvassed that the S.L.D.T. has

given share in favour of mother with observation that his father

died in the year 1957, but the exact date of death of father has

not been brought on record. In fact, according to the learned

::: Downloaded on – 09/06/2013 15:26:57 :::
13

A.G.P., S.L.D.T. should have ascertained the date of death of the

father with reference to records of Birth and Death registers.

Moreover, the nature of holding has not been ascertained with

reference to the revenue record and hence it is submitted that

unless and until it is proved that property is ancestral and father

died after 1956 the widowed mother would not be eligible for the

separate share. Hence, in view of the said position, according to

the learned A.G.P., the present petition bears no substance and

same is devoid of any merits, and therefore, it is submitted that

interference under Article 226 of the Constitution of India is not

required.

21 I have perused the contents of the petition and the

annexures annexed therewith and also considered the

submissions advanced by learned counsel for the parties

anxiously and at the out set undisputably the learned S.L.D.T.

held inquiry in respect of holding of the petitioner and passed the

order on 13.1.1976 in File No. 75/PTR-71 and concluded that the

petitioner’s holding was surplus to the extent of 3 acres 23

gunthas and as per his choice under Section 16 of the Ceiling Act

the land to the extent of 3 acres 23 gunthas out of Survey No. 39

western side, situated at village Mosa, Taluka Partur was

delimited and in pursuance of the said order, possession of the

::: Downloaded on – 09/06/2013 15:26:57 :::
14

land to the extent of 3 acres 23 gunthas was taken from the

petitioner and even the said piece of land was already distributed

to the landless person, namely Babu Kisan Kachgawande by the

Tribunal and hence the respondent no.2 had no jurisdiction to

exercise the powers under Section 45 (2) of the Ceiling Act, 1961,

in view of the fact that possession was already taken.

22 Besides, on the afore said background, issuance of

notice by respondent no.2 on 6.5.1986 Exh. ‘B’ (page 20) to the

petitioner for reopening the case suo motu for the purpose of

inquiry and calling the record therefor under Section 45 (2) of the

Ceiling Act, that too, after the lapse of period of about more than

10 years and passing the impugned order in pursuance of the said

notice on 9.5.1991 by respondent no.2 in Case No.

1978/ICH/R-405 is beyond the period of 3 years, which is

contemplated under the proviso of Section 45 (2) of the Ceiling

Act, and hence, the impugned order dated 9.5.1991 is hit by the

said proviso of Section 45 (2) of the Ceiling Act, 1961.

23 Apart from that, there is substance in the argument

advanced by Shri V.D.Salunke, learned counsel for the petitioner

that after passing the order by the S.L.D.T. on 13.1.1976

concluding that the petitioner’s holding was surplus to the extent

::: Downloaded on – 09/06/2013 15:26:57 :::
15

of 3 acres 23 gunthas, which was delimited as afore said under

Section 16 of the said Act and even possession of the said piece of

land was taken from the petitioner and thereafter the said piece

of land was distributed to landless person, namely Babu Kisan

Kachgawande by the Tribunal, and pertinently neither the

petitioner nor the Government assailed the said order, and

therefore, it attained finality. Moreover, since the possession of

the said land to the extent of 3 acres 23 gunthas was taken from

the petitioner by the Tribunal and since the said land was already

distributed to the landless person namely Babu Kisan

Kachgawande, the said order dated 13.1.1976 was acted upon,

and hence, interference in the said order dated 13.1.1976 by

passing the impugned order by respondent no.2 on 9.5.1991 on

the afore said scenario, is unwarranted and is against cannons of

law, and hence the impugned order dated 9.5.1991 is required to

be quashed and set aside, by allowing the present petition.

24 Since the present petition succeeds on the first leg of

argument canvassed by learned counsel for petitioner, the

another leg of argument of the learned counsel for petitioner

need not be adverted on merits.

25 Having the comprehensive view of the matter and also

::: Downloaded on – 09/06/2013 15:26:57 :::
16

relying upon the observations made in the afore said Rulings

(supra), I am in agreement with the argument canvassed by the

learned counsel for the petitioner, and I have no hesitation to

conclude that the reopening of the case suo motu and “calling

for the record” for the initiation of enquiry by respondent no.2

and passing of the impugned order dated 9.5.1991 in exercise of

powers under Section 45 (2) of the Ceiling Act, after the lapse of

more than ten years from passing the order dated 13.1.1976 by

learned S.L.D.T., which, in fact, was acted upon by taking

possession of excess land which even was distributed to landless

person, is bad in law, besides being unfair and unjust, and

therefore, the impugned order dated 9.5.1991 deserves to be

quashed and set aside.

25 In the result, present Writ Petition is allowed in terms of

prayer clause ‘C’ thereof and the impugned judgment and order

rendered by the Additional Commissioner, Auangabad Division,

Aurangabad dated 9.5.1991 in File No. 1978/ICH/R-405, Exh.’C’,

stands quashed and set aside. In the facts and circumstances of

the case, there shall be no order as to costs.

Rule is made absolute in above terms.

(SHRIHARI P. DAVARE, J.)

dbm/wp2375.91

::: Downloaded on – 09/06/2013 15:26:57 :::