Allahabad High Court High Court

Deena Nath vs Sreedhar Dayal Pathak And Anr. on 4 February, 2003

Allahabad High Court
Deena Nath vs Sreedhar Dayal Pathak And Anr. on 4 February, 2003
Equivalent citations: 2003 (2) AWC 1002 b
Author: V Singh
Bench: V Singh


JUDGMENT

V.N. Singh, J.

1. The second appeal has been filed against the judgment and decree dated 5.5.1992 and 20.7.1992 passed by Sri R.R. Jatav, the then District Judge, Jalaun at Orai, in Civil Appeal No. 33 of 1991 arising out of Original Suit No. 87 of 1986 by which he allowed the said appeal.

2. Brief facts of the case is that Original Suit No. 87 of 1986 was filed by Deena Nath plaintiff-appellant for permanent injunction.

3. The contention of the appellant was that the disputed land which is a part of plot No. 1 of Mohal Zia Jal Patti situated in Mauza Ikhlaspura, within limits of Municipal Board, Orai and plaintiff-appellant is the owner and in possession.

4. The suit was decreed and defendant was restrained from interference by the judgment dated 15.5.1991.

5. Aggrieved by that judgment, Civil Appeal No. 33 of 1991, Shreedhar Dayal and Anr. v. Deena Nath, was filed, which was decided by the then District Judge, Jalaun at Orai, Sri R.R. Jatav by which he allowed the appeal and set aside the judgment dated 15.5.1991 passed by the then Civil Judge, Orai.

6. Aggrieved by the said judgment, the second appeal has been filed.

7. Heard Sri Udai Kant Saxena, learned counsel for the appellant and Smt. Poonam Srivastava assisted by Sri Avnish Misra, learned counsel for the respondents at length.

8. It has been argued by the learned counsel for the appellant that the first appellate court did not rely upon the report of survey commission regarding identity of the disputed plots and without issuing fresh survey commission rejected the contention of the appellant, while order for issue of fresh survey commission should have been passed.

9. In this connection, attention of the Court has been drawn by the learned counsel for the appellant towards the decision in Debendranath Nandi v. Natha Bhuiyan, AIR 1973 Ori 240, in which it has been held that appellate court must appoint fresh commission before deciding the appeal, if it finds it necessary to reject the report of the trial court commissioner.

10. In this connection, attention of the Court has also been drawn by the learned counsel for the appellant towards the decision in Shreepat v. Rajendra Prasad and Ors., JT 2000 (7) SC 379, in which it has been held that “it was not proper on the part of the courts below to uphold the decree without getting the identity of the land established, by issuing some survey commission. Reliance of the courts below on the oral evidence was also rejected as not sufficient because serious dispute regarding the identity of the land was raised and matter was remanded to the trial court for fresh disposal.”

11. It has also been argued by the learned counsel for the appellant that the statement of Bala Prasad, who sold the property to the plaintiff appellant given in a celling case in 1963 is not admissible by filing the certified copy and in absence of the record of the celling, it should not be relied upon. Moreover, it does not relate to the disputed land.

12. It has also been argued by the learned counsel for the appellant that the disputed land is not agricultural area, it is an abadi land and there is no Notification regarding abolition of zamindari with regard to the abadi land situated within the limit of Municipal Board.

13. It has been argued by the learned counsel for the respondents that so far as the rejection of the survey commission regarding identity of the disputed land is concerned, it is a factual matter and even if there is gross error in deciding the factual matter then as it does not raise any substantial question of law, hence in the second appeal interference cannot be made.

14. In this connection, attention of the Court has been drawn by the learned counsel for the respondents towards the decision in Pakeerappa Rai v. S. Hengsu, 2001 (3) AWC 2314 (SC) : (2001) 9 SCC 521, in which it has been held that “erroneous finding of fact, even if grave in nature cannot be interfered with in second appeal”,

15. The contention of the learned counsel for the respondents is that, in view of the decision of Hon’ble Supreme Court, as matter relates to the facts, hence no interference can be made in the second appeal.

16. Besides, attention of the Court has also been drawn by the learned counsel for the respondents towards the decision in Bibhuti Bhushan Bank and Anr. v. Sadhan Chandra Sheet and Ors., AIR 1965 Cal 199, in which, it has been held that “if the lower appellate court discarded report on other grounds on record sufficient for disposal of the case, then it constitutes no error or defect in procedure, nor it affects the merits of the case within the meaning of Section 100(c) to justify interference, in second appeal when there is proper exercise of discretion.

17. In this connection it is relevant to mention that decision referred by the learned counsel for the respondents in case of B. B. Bank and another (supra), is earlier decision, but this decision was not considered in the decision in Debendra Nath Nandi’s case (supra), or in case of Shreepat (supra).

18. In this connection, attention of the Court has also been drawn towards the decision in Chandrapal v. Roop Ram, 1979 (5) ALR 89, in which it has been held that “opinion expressed in survey report is not conclusive and binding upon Court, the Court can differ from or ignore survey report, while pronouncing judgment.”

19. In this connection, attention of the Court has also been drawn towards the decision in Haji Kutubuddin v. Allah Banda, AIR 1973 All 235, in which it has been held that “even if Commissioner was examined as a witness, the Court has discretion to take or not to take into consideration the report of the Commissioner in respect of the disputed fact after considering the objections against it.”

20. It has also been held that, “if the learned Judge of the lower court held that the trial court ought not to have implicitly relied upon the material obtained in the Commissioner’s report, I do not think, he fell into any legal or procedural error. It is not the law as I am aware of that a report of the Commissioner is substantive evidence in the case. It may become substantive evidence only when the Commissioner is examined as a witness.”

21. It has also been argued by the learned counsel for the respondents that in the decision referred by the learned counsel for the appellant, Hon’ble Supreme Court in Shreepat v. Rajendra Prasad (supra), is not applicable in the present case because it was decided on oral evidence and there was no report of survey commission in that case.

22. In this connection, attention of the Court has been drawn towards the findings of the learned first appellate court regarding rejection of the Survey Commissioner’s report in which it has been held by the learned first appellate court that the Survey Commissioner did not follow any rule of survey. Neither the position of the plot No. 6 has been shown nor the position of plot No. 1, nor it has been made clear on which basis the position of the disputed plot has been fixed.

23. According to the plaintiff-appellant, he purchased the disputed land from Bala Prasad. In this connection, attention of the Court has been drawn towards the statement of Bala Prasad, who has stated before the S.D.M. in the ceiling case that he has sold all the properties of Mauza Ikhlaspura.

24. It has been argued by the learned counsel for the respondents that the statement of Bala Prasad was recorded in the year 1962 while the sale deed was executed in 1966.

25. H has been argued by the learned counsel for the respondents that in view of the statement of Bala Prasad, there was no question of passing over the title, to the plaintiff.

26. It has also been argued by the learned counsel for the respondents that the plaintiff has admitted that Bala Prasad died, therefore, the certified copy of his statement is admissible in evidence under Section 32 of the Indian Evidence Act.

27. It has been argued by the learned counsel for the respondents that the learned first appellate court has given the finding that originally suit was filed by the plaintiff in 1983. There was no reference regarding constructions over the disputed land in plaint of suit. While in plaint of subsequent suit, there is reference of two rooms over the disputed land, but there is no reference that when those rooms were constructed. Learned first appellate court has given finding that, the plaint is not clear regarding the constructions, as such evidence of the plaintiff is not admissible in this case.

28. It has also been argued by the learned counsel for the respondents that the disputed land is agricultural land and it is not abadi land.

29. In this connection, attention of the Court has been drawn by the learned counsel for the respondents towards the papers No. 25/Ga and 30/Ga.

30. The contention of the learned counsel for the respondent is that even if the contention of the appellant is accepted that it is a Banjar land, it cannot be deemed to be abadi land.

31. In this connection, attention of the Court has been drawn by the learned counsel for the respondents towards the Notification No. 2901 /I-A-168-60, dated 24th June, 1961, by which all the agricultural areas in the urban areas have vested in the State of U. P. In this connection, attention of the Court has been drawn that Oral has been shown at serial No. 98.

32. The argument of the learned counsel for the respondents is that in view of the said notification, Bala Prasad has no right to sell his land as land vested in State after notification.

33. The argument of the learned counsel for the respondents is that it shows that the evidence was properly appreciated by the learned first appellate court,

34. Considering the total circumstances and in view of the fact, it cannot be said that the evidence was not properly appreciated by the learned first appellate court.

35. What is substantial question of law, has been decided in the case Sir Chunni Lal Mehta and Sons v. Century Spinning and Manufacturing Company, AIR 1962 SC 1314, in which, it has been held that “the proper test for determining whether a question of law raised in a case is substantial, would be whether, it is of general public importance or whether it directly and substantially affects the rights of the parties and, if so, whether it is either an open question in the sense that it is not finally settled by the Supreme Court or by the Privy Council or by the Federal Court or is not free from difficulty or calls for discussion of alternative views. If the question is settled by the highest court or the general principles to be applied in determining the question are well settled and there is a mere question of applying those principles or the plea raised is palpably absurd, the question would not be a substantial question of law.

36. In view of above mentioned circumstances, appeal is liable to be dismissed.

37. The second appeal is dismissed. No order as to costs.