Allahabad High Court High Court

Deb Singh vs Thagu Sah And Ors. on 23 August, 1937

Allahabad High Court
Deb Singh vs Thagu Sah And Ors. on 23 August, 1937
Equivalent citations: AIR 1937 All 795
Author: Sulaiman


JUDGMENT

Sulaiman, C.J.

1. This is a defendant’s appeal arising out of a suit for pre-emption in respect of properties sold in Garhwal. The plaintiff is admittedly a resident co-sharer in the village in which the property is situated. The defendant certainly resides in the neighbouring village. Some-time ago he purchased a share in the village in question, but in the sale deed there was no mention of any transfer of a cow. shed or other building. His case has been that he possesses a cow. shed in the village in question where his cattle and servants and sometimes himself live. The learned District Judge is doubtful whether a cow-shed exists at all. In any case, he has come to the conclusion that the possession of a cow-shed in this village where his cattle and servants may live would not be a sufficient residence of the defendant. I agree with this view. A person cannot be said to be a resident co-sharer if he has got no residential house of his own where he ordinarily resides, but has got a mere cow-shed for keeping cattle and for servants to look after them. His ordinary residence being in another village, he must be deemed to be a resident of that village and not of the village where he has a cow shed. The next question is whether the plaintiff who is a resident co-sharer can have preference over the defendant who is a non-resident co-sharer. Mr. Stowell in his Manual of the Land Tenures of the Kumaun Division, in Chap. 2, Section (8) p. 51 (Edn. 1928) has noted:

The first requisite, therefore, to entitle a man to claim preemption is that he should be a co-sharer, and a resident co-sharer, of the village.

2. He has further noted “A non-resident co-sharer also has no right of pre-emption.” This opinion is based on the Garhwal village memorandum as well as on the ruling in Gajadhar Juyal v. Jora, decided by the Commissioner in 1902. Further reliance was placed on an entry in the wajib-ul-arz of another village which has been taken to be a typical example. It is not necessary to take that into account, as Mr. Stowell’s book has in the past been accepted as a good record of the existence of the custom mentioned. I accordingly dismiss this appeal with costs.