Supreme Court of India

Darshan Prashad And Anr vs Civil Judge Ii, Gorakhpur And Ors on 13 March, 1992

Supreme Court of India
Darshan Prashad And Anr vs Civil Judge Ii, Gorakhpur And Ors on 13 March, 1992
Equivalent citations: 1992 AIR 967, 1992 SCR (2) 265
Author: N Kasliwal
Bench: Kasliwal, N.M. (J)
           PETITIONER:
DARSHAN PRASHAD AND ANR.

	Vs.

RESPONDENT:
CIVIL JUDGE II, GORAKHPUR AND ORS.

DATE OF JUDGMENT13/03/1992

BENCH:
KASLIWAL, N.M. (J)
BENCH:
KASLIWAL, N.M. (J)
RAMASWAMY, K.

CITATION:
 1992 AIR  967		  1992 SCR  (2) 265
 1992 SCC  Supl.  (2)  87 JT 1992 (2)	213
 1992 SCALE  (1)660


ACT:
     U.P.  Imposition  of  Ceiling  on	Land  Holdings	Act,
1960/U.P. Act No. 20 of 1976:
     Ss.  3(7), 5(3), 10(2), 38-A, 38-B-Agricultural  lands-
Ceiling-Determination  of-Land	held  by  wife	as  separate
tenure-holder, living separately without obtaining a  decree
for judicial separation-Whether can be included in the	land
of  husband while determining ceiling  area:  Family-Whether
includes  wife living separately without obtaining  judicial
separation.
     Issuance	of   fresh  notice   under   s.10(2)   after
enforcement  of U.P. Act No. 20 of 1976-Validity  of-Whether
decision in earlier proceedings operates as res judicate.
     Words and Phrases:
     'Family', 'judicial separation', 'judicially  separated
wife'-Meaning of.



HEADNOTE:
     A	notice	under  s.10(2) of  the	U.P.  Imposition  of
Ceiling	 on Land Holdings Act, 1960, as amended by the	U.P.
Act  No.  20 of 1976, was issued to the appellant;  and	 his
objections   thereto  were  dismissed  by   the	  Prescribed
Authority.   Thereupon	two appeals were  filed	 before	 the
appellate authority-one by the appellant and another by	 his
wife  claiming herself to be the judicially separated  wife.
It  was	 stated	 that  she was	living	separately  and	 the
appellant gave her certain lands for maintenance in  respect
of which she obtained a decree of injunction restraining the
appellant-husband from interfering with her possession;	 and
her  ownership	with  respect  thereto	was  recognised	  in
consolidation  proceeding as well as in the earlier  ceiling
proceedings.
     Both  the	appeals	 were  dismissed  by  the  appellate
authority  and	the writ petitions thereupon  filed  by	 the
appellants were also dismissed by the High Court.
						       266
     In	 appeal	 to  this  Court it  was  contended  by	 the
appellants  that (1) the lands of the wife, who	 was  living
separately,  could  not	 be clubbed with the  lands  of	 the
husband even though a judicial separation may not have taken
place;	and (2) the notice issued under s.10(2) was  illegal
and without jurisdiction inasmuch as ceiling area in respect
of  the	 appellants had been determined before	coming	into
force  of Amendment Act No. 20 of 1976 and the order  passed
in  the	 earlier ceiling proceedings would  operate  as	 res
judicata.
     Dismissing the appeals, this Court,
     HELD  :  1. In view of the provision of s.5(3)  of	 the
U.P. Imposition of Ceiling on Land Holdings Act, 1960, while
determining ceiling area of the land belonging to a  person,
the  land even if owned or possessed by his wife in her	 own
right  as  a  separate tenure-holder is not  allowed  to  be
excluded  and would have to be included in the land  of	 the
husband	 treating the wife as a member of his  family.	 The
only  exception	 has been made in the case of  a  judicially
separated  wife.   The	term  'judicially  separated'	wife
occurring in s.3(7) of the Ceiling Act, 1960 cannot be given
a  meaning to include a wife merely living  separately	from
her  husband but having not obtained a decree  for  judicial
separation, which was necessary under the provisions of	 the
Hindu  Marriage	 Act, 1955.  After obtaining such  a  decree
alone  it  could  be  recognised  as  judicial	 separation.
[.pp.270E-G; 271B]
     2.1 The provisions of s.38-A of the U.P. Imposition  of
Ceiling	 on Land Holdings Act, 1960 and s.30(3) of U.P.	 Act
No.20  of 1976 authorise the Prescribed Authority  to  issue
fresh  notice  under s.10(2), within a period of  two  years
from  the  date	 of  any order	passed	in  earlier  ceiling
proceedings  requiring	the tenure holder  to  furnish	such
particulars  by an affidavit in respect of the land held  by
him  and  members  of his family as may	 be  prescribed	 and
considered  necessary for enforcement of the  provisions  of
the  Ceiling Act. Section 38-B of Ceiling Act, 1960  clearly
provides  that	any  finding or decision  given	 before	 the
commencement  of these provisions will not operate as a	 bar
for  the retrial of such proceeding or issue  in  accordance
with the provisions of the Act as amended from time to time.
[pp.268F-G; 269B]
     2.2  The  High Court was right in holding	that  if  an
earlier	 judgment is said to operate as res-judicata in	 the
subsequent   proceedings,  then	 all  the  necessary   facts
including pleadings of the earlier litigation, must be
						       267
placed	in the subsequent proceeding; and that	the  earlier
notice under Section 10(2) issued to the tenure-holder along
with the statement prepared in Form No.3 were neither placed
before the Ceiling authorities in subsequent proceedings nor
such  material	was produced even before the High  Court  in
order to enable it to decide whether the second notice could
be said to be illegal. [pp. 268-G-H; p.269A]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal Nos. 2838-
39 of 1980.

From the Judgment dated 11.5.1979 of the Allahabad High
Court in Writ Petition Nos. 2764 & 2856 of 1977.

B.R.L. Iyengar, B. Barua and R.D. Upadhyay for the
Appellants.

Anil Kumar Gupta and A.K. Srivastava for the
respondents.

The Judgment of the Court was delivered by
KASLIWAL , J. These two appeal by grant of Special
Leave are directed against the judgment of the Allahabad
High Court dated 11.5.1979. A notice under Section 10(2) of
the U.P. Imposition of Ceiling on Land Holdings Act, 1960
(hereinafter referred to as the ‘Ceiling Act, 1960’) as
amended by Act No. 20 of 1976 was issued to the appellant
Darshan Prashad. The appellant filed objections, but the
same were dismissed by the prescribed authority by order
dated 28.5.1976. Thereafter two appeals were filed one by
Darshan Prashad and the other by Smt. Saraswati Devi
claiming to be the judicially separated wife of Darshan
Prashad. Both appeals were dismissed by the Civil Judge No.
II, Gorakhpur Darshan Prashad then filed Writ Petition
No.2764 of 1977 and Smt. Saraswati Devi Writ petition No.
2856 of 1977 challenging the order of the Civil Judge. The
High Court dismissed both the Writ Petitions by order dated
11.5.1979. Being aggrieved by the findings of the prescribed
authority and the High Court, the appellants have now filed
the present appeals.

The first contention raised by Learned Counsel for the
appellants was that notice issued under Section 10(2) wa
illegal and without jurisdiction. It was contended that in
the earlier ceiling proceedings 0.87 acres of land was
declared surplus under the provisions of the Ceiling Act,
1960 before coming into force of the Amendment Act, No.20 of
1976 and the order passed in the earlier ceiling proceedings
would operate as res
268
judicata. It was submitted that there was no change in the
law to justify issuing of fresh notice
We do not find any force in this contention. The
Amendment Act
No. 20 of 1976 inserted two Sections 38-A and
38-B in the Principal Act of 1960. Sections 38-A and 38-B
are reproduced as under :-

“38-A. Power to call for particulars of land from
tenure-holders. (1) Where the prescribed authority
or the appellate court considers it necessary for
the enforcement of the provisions of this Act, it
may, at any stage of the proceedings under this
Act, require any tenure-holder to furnish such
particulars by affidavit in respect of the land
held by him and members of his family as may be
prescribed.

(2) The particulars of land filed under sub-section
(1) may be taken into consideration in determining
the surplus land of such tenure-holder.

38-B Bar against res judicata – No finding or
decision given before the commencement of this
section in any proceeding or on any issue
(including any order, decree or judgment) by any
court, tribunal or authority in respect of any
mater governed by this Act, shall bar the retrial
such proceeding or issue under this Act, in
accordance with the provisions of this Act as
amended from time to time.”

The above provisions clearly show that the prescribed
authority was given power to required any tenure-holder to
furnish such particulars, by affidavit in respect of the
land held by him and members of his family as may be
prescribed which may be considered necessary for the
enforcement of the provisions of the Ceiling Act. It is
clearly provided under Section 38-B inserted by the Amending
Act
as mentioned above that any finding or decision given
before the commencement of this Section will not operate as
a bar for the retrial of such proceeding or issue in
accordance with the provisions of the Act as amended from
time to time. The appellants had raised a similar objection
before the High Court, but the same was rejected on the
ground that if an earlier judgment is said to operate as res
judicata in the subsequent proceedings, then all the
necessary facts including pleadings of the earlier
litigation must be placed in the subsequent
269
proceedings. The High Court further observed that in the
instant case, the earlier notice under Section 10(2) which
was issued to the tenure-holder along with the statement
prepared in Form No. 3 were not placed before the Ceiling
authorities in subsequent proceedings. It was further held
that even in the Writ Petition no such material was placed
in order to enable the Court to decide whether the second
notice could be said to be illegal. Section 30(3) of the
U.P. Act No. 20 of 1976 clearly provided that the prescribed
authority was authorised to issue fresh notice within a
period of two years from the date of any order passed in
earlier ceiling proceedings. We are in agreement with the
view taken by the High Court. Learned counsel for the
appellants was unable to show that in the facts and
circumstances of the case, the notice issued under Section
10(2)
of the present proceedings was in any manner illegal
or without jurisdiction.

It was next contended on behalf of the Learned Counsel
for the Appellants that Smt Saraswati Devi had left the
company of the appellant Darshan Prashad and had started
living with her parents even before the year 1955. The
appellant (Darshan Prashad) had given her agricultural lands
for her maintenance and thereafter married with another
woman. It was submitted that Smt. Saraswati Devi had filed
a suit on 22nd February, 1956 for permanent injunction to
restrain the appellant Darshan Prashad from interfering with
her possession over the lands given to her in lieu of
maintenance. In that suit arbitrators were appointed by the
Court and an award was given in favour of Smt Saraswati Devi
on 5.12.1956. The said award was made a rule of the Court
and a decree was passed on 21.1.1957 in favour of Smt.
Saraswati Devi restraining the appellant by a decree of
permanent injunction from interfering with the possession of
Smt. Saraswati Devi over the lands situated in village
Karmahava Khurd, Tappa Lehara, Pargana Haveli, Gorakhpur.
It was submitted that even in the proceedings taken under
the provisions of Ceiling Act, 1960. Smt. Saraswati Devi was
recognised as owner of land by virtue of the decree dated
21.1.1957, and also in consolidation proceedings which took
place after the coming into force of the Ceiling Act,1960.
Learned Counsel for the appellants also contended that Smt.
Saraswati Devi was also entitled to separate residence and
maintenance from her husband under the provisions of the
Hindu Married Woman’s Right to Separate Residence and
Maintenance Act, 1946. It was thus contended that even
though a judicial separation of Smt. Saraswati Devi may not
have taken place, Smt. Saraswati Devi for all intents and
purposes was judicially separated wife
270
and the agricultural lands in her ownership and possession
long before the coming into force of the Ceiling Act, 1960,
connot be clubbed in the land of the appellant husband for
determining the ceiling area.

We do not find any force in the above contention in
view of the clear provisions of the ceiling Act, 1960.
Section 3(7) defines ‘family’ as under:-
“‘family’ in relation to a tenure-holder, means
himself or herself and his wife or her husband, as
the case may be (other than a judicially separated
wife or husband), minor sons and minor daughters
(other than married daughters)”

It is clear from the above definition that the wife is
included in the family of her husband other than a
judicially separated wife.

If is important to note that the Hindu Marriage Act,
1955 had come into force on 18th May, 1955. Section 10 of
this Act provided for the judicial separation. Under
Section 10 of the Hindu Marriage Act either party to a
marriage was entitled to present a petition to the District
Court praying for a decree for judicial separation on any of
the grounds specified in sub-section (1) of Section 13 and
in the case of wife also on any of the grounds specified in
sub-section (2) thereof, as grounds of which a petition for
divorce might have been presented. Thus, in order to get a
judicial separation, it was necessary to obtain a decree
under the above provision and then alone it could be
recognised as a judicial separation. The Ceiling Act, 1960
was enacted and brought into operation long after the Hindu
Marriage Act
, and as such the legislature was fully aware of
the meaning of judicial separated wife or husband while
using this term in the definition of ‘family’ under Section
3
(7) the Ceiling Act, 1960. It is further important to
note that sub-section (3) of Section 5 of the Ceiling Act,
1960, prescribes, while determining the ceiling area, the
land of ‘adult son/sons’ who were themselves tenure-holders
being excluded, but no such land is allowed to be excluded
in the case of the wife, even though she might be a separate
tenure-holder. Thus, it is abundantly clear from a perusal
of the above provisions that in the case of determining
ceiling area of the land belonging to a person, the land
even if owned or possessed by his wife in her own right
would have to be included in the land of the husband
treating the wife as a member of his family. The only
exception has been made in the case of a judicially
separated wife. It was contended by the Learned Counsel for
the appellants that a wider meaning should be given to the
271
term ‘judicially separated’ wife to include a wife who may
be living separately from her husband and agricultural land
owned or possessed in lieu of her right of maintenance
should be excluded from the ceiling limit of her husband.
It is difficult for us to accept this contention in view of
the clear provisions of the Ceiling Act, 1960 which apart
from being a beneficial act for the landless has used the
term ‘judicially separated’ wife after the coming into force
of the Hindu Marriage Act, 1955. This cannot be given a
meaning to include a wife merely living separately from the
husband, but having not obtained a decree for judicial
separation under the provisions of the Hindu Marriage Act,
1955.

In view of these circumstances, we find no force in
these appeals and the same are dismissed with no order as to
costs.

R.P.					Appeals dismissed.
						       272