JUDGMENT
Ashok Agarwal, J.
1. The present petition has been filed by the original applicant tenant, who had filed the instant proceedings for possession under section 29(1) of the Bombay Tenancy and Agricultural Lands Act, 1948 (hereinafter referred to for the sake of brevity as” the Tenancy Act”).
2. The present case has a chequered history and the same will be evident from the following facts:—The petitioner was the tenant in respect of lands bearing Survey Nos. 9/1 B, 2B, 3B, 4B, 5B/1 of village Shirgaon, Tal. Khanapur, Dist. Sangli. The said lands admeasure about 3 acres and are assessed at Rs. 4-4-0 (Rupees Four, Four annas). The said land was originally owned by respondent No. 1 Mahadeo Tukaram Mohite, who is since deceased. His heirs and legal representatives have been brought on record. The suit land was sold under a registered sale-deed dated 13th March ,1959 to the original respondent No. 2 who is also since deceased and his heirs and legal representatives have also been brought on record. For the sake of convenience I shall describe the heirs of respondent No. 1 and heirs of respondent No. 2 as respondent No. 1 and respondent No. 2 respectively. The aforesaid land was Deshmukh watan land class 5. On 1st May ,1956 the said watan was abolished. By an order dated 8th June, 1963 the suit land was regranted to respondent No. 1. After the sale-deed in favour of respondent No. 2, the suit land was by an order dated 8th September, 1963 regranted to respondent No. 2.
3. On 29th March 1957, respondent No. 1 field proceedings under section 31 of the Tenancy Act against the petitioner for possession. By an order dated 30th April ,1958 the said application was dismissed. Respondent No. 1 sometime thereafter applied to the Talati to delete the name of the petitioner by contending that the petitioner was not a tenant of the said land. By Mutation Entry No. 855 dated 29th May, 1958 the name of the petitioner was deleted. By a further mutation No. 894 dated 18th February , 1959 the name of the petitioner was deleted on the basis of an alleged surrender. The petitioner challenged the aforesaid mutation entries and the Addl. Commissioner by his order dated 5th October, 1967 was pleased to set aside the aforesaid Mutation Entry Nos. 855 and 894. In the meanwhile as already stated respondent No. 1 by a registered sale-deed dated 13th March ,1959 sold the suit land in favour of respondent No. 2 and a mutation to that effect was certified on 4th April, 1959.
4. On 29th May, 1959 the petitioner filed an application under section 84 of the Tenancy Act for summary eviction of the respondents on the allegation that he had been forcibly dispossessed. By an order dated 13th November, 1960 the a Sub-Divisional Officer was pleased to dismiss the application on the ground that the petitioner was tenant and therefore the application under section 84 was not maintainable. According to him, the proper provision under which the application would legitimately lie was section 29 (1). The petitioner carried the matter to the Revenue Tribunal in revision. By an order dated 30th June, 1961 the findings of the Sub-Divisional Officer were confirmed and the revision application was dismissed. On the very day i.e. on 30th June, 1961 the petitioner filed the instant application under section 29(1) of the Tenancy Act claiming possession of the said land. By an order dated 29th March, 1964 the trial Court granted the petitioner’s application and directed the respondent to deliver possession to the petitioner. The said order was challenged in Appeal by respondent No. 2 in Appeal No. 178 of 1964. By a judgment and order dated 22nd November, 1965 the appeal was allowed and the matter was remanded back to the trial Court. After remand, the trial Court by its judgment and order dated 5th October, 1966 rejected the petitioner’s application on the ground that the same was barred by limitation. In appeal filed by the petitioner, the Appellate Court by its judgment and order dated 17th May, 1969 allowed the appeal and directed the delivery of possession to the petitioner. The above order was challenged by the respondents in revision wherein the Maharashtra Revenue Tribunal by its judgment and order dated 7th April, 1972 was pleased to allow the revision application and remanded the matter back to the trial Court for consideration of the issue of limitation by determining the date of dispossession. The said order of remand was challenged by respondent No. 2 in this Court by filing Special Civil Application No. 234 of 1972. By a judgment and order dated 19th September, 1977 the said Special Civil Application was rejected. After remand an application was made on behalf of the petitioner in the trial Court at Exhibit-28 praying that the period spent by the petitioner in prosecuting the proceedings under section 84 may be excluded for the purpose of computing the period of limitation of the present proceedings under section 29(1) of the Tenancy Act. Resort was had to sections 12 and 14 of the Limitation Act, 1963. By a judgment and order dated 29th February, 1979 the trial Court rejected the prayer contained in the above application on the ground that the plaint did not contain a similar prayer and such a player was not made at the” earlier stages of the proceedings. The trial Court by its judgment held that dispossession of the petitioner was sometime after 20th September, 1957, say around the early period of 1958. Consequent upon the said findings, the petitioner’s application was dismissed.
5. Being aggrieved the petitioner preferred an appeal wherein by a judgment and order dated 15th February, 1983 the Appellate Court was pleased to hold that the petitioner’s dispossession was sometime prior to the sate-deed dated 13th March, 1959. Hence the application filed on 30th June, 1951 was barred by limitation. The prayer of the petitioner for condonation of delay was not considered on the ground that the remand was restricted to only one point namely to determine the date of the dispossession.
6. Being aggrieved the petitioner preferred a revision application to the Maharashtra Revenue Tribunal. By a judgment and order dated 20th April ,1985 the Tribunal held that the petitioner’s dispossession was sometime prior to 30th May, 1959. Hence the application under section 29(1) filed on 30th June, 1961 was barred by limitation, in regard to the prayer of condonation of delay, the Tribunal refused to entertain the plea on the ground that the said prayer was not before the High Court in Special Civil Application No 2340 of 1972. According to the learned Member of the Tribunal, the filing of the application under section 84 was nothing but ignorance of law which was not good cause for condonation of delay. The ignorance of law had resulted in the delay for which the petitioner had to thank himself. Hence the request of condonation of delay does not deserve any consideration. Consequent upon the aforesaid finding, the revision application was dismissed.
7. Taking exception to the aforesaid orders, the petitioner has preferred the present writ petition.
8. The short questions that arise for determination in the present writ petition are – (a) Whether the time taken by the petitioner in prosecuting the proceedings under section 84 can legitimately be excluded under section 14 of the Limitation Act? (b) Whether the petitioner’s delay, if any, in filing the application under section 29(1) of the Tenancy Act is liable to be condoned? or (c) Whether the application under section 29(1) is filed within the period of limitation?
9. It is true that the application for condonation of delay or for exclusion of time taken in prosecuting proceedings under section 84 was filed for the first time during the arguments before the trial Court after remand It is also true that the orders of remand were for the purpose of determining the date of the petitioner’s dispossession in order to find out whether the petitioner’s application under section 29(1) of the Tenancy Act filed within the period of limitation. Despite this, in my view, it would not preclude the petitioner from making the said prayer if the law permits him to do so. Merely because the main application did not contain a prayer for condonation of delay or for exclusion of time the same would not bar the making of the prayer even at the belated stage. The concerned authorities have, therefore, misdirected themselves in not entertaining the said prayers.
10. The next question that arises for consideration is whether the provisions of section 14 of the Limitation Act will apply to proceedings under section 29(1) of the Tenancy Act. Shri Ketkar, the learned Advocate appearing on behalf of respondent No. 1 and Shri Deshpande appearing on behalf of respondent No. 2 placed reliance on section 79 of the Tenancy Act and contended that the provisions of section 14 of the Limitation Act will not apply to the present proceedings. Section 79’of the Tenancy Act reads as under :—
“Every appeal or application for revision under this Act shall be filed within a period of sixty days from the date of the order of the Mamlatdar, Tribunal or Collector, as the case may be. The provisions of sections 4,5,12 and 14 of the Indian Limitation Act, 1908, shall apply to the filing of such appeal or application for revision: (provided that, an appeal against an order passed by the Mamlatdar under section 31 or 32-F or an order passed by the Tribunal under section 32-G before the date of commencement of the Bombay Tenancy and Agricultural Lands (Amendment) Act, 1960, may be filed within a period of six months from the date of such commencement.”
11. Placing reliance on the above section, the learned Advocates appearing for the respondents submitted that where the legislature intended to apply the provisions of section 14 of the Limitation Act, the same was specifically provided for. They apply only to appeals and applications for revision. They, therefore, cannot be made applicable to the applications or proceedings which are not covered by the section.
12. It has to be noted that section 23(2) of the Limitation Act provides as follows:-
“Where any special or local law prescribes for any suit, appeal or application a period of limitation different from the period prescribed by the schedule, the provisions of section 3 shall apply as if such period were the period prescribed by the Schedule and for the purpose of determining any period of limitation prescribed for any suit, appeal or application by any special or local law, the provisions contained in sections 4 to 24 (inclusive) shall apply in so far as, and to the extent to which, they are not expressly excluded by such special or local law.”
Section 29(1) of the Tenancy Act provides for a period of limitation of two years for filing the said application. The said period is different from the period prescribed by the Schedule to the Limitation Act. Hence the provisions of section 4 to 24 will apply to all proceedings under the Tenancy Act in so far as and to the extent to which they are not expressly excluded by the said Act. In view of the provisions contained in section 29(2) which prescribes the period of limitation of two years, a period different from the period prescribed by the Schedule to the Limitation Act and in view of the absence of any express exclusion by the Tenancy Act the provisions of section 14 would by virtue of section 29(2) of the Limitation Act apply to applications filed by the tenants for restoration of possession under section 29(1) of the Tenancy Act. Hence in my judgment section 14 of the Limitation Act apply to applications or proceedings filed under the Tenancy Act. Section 14(2) of the Limitation Act provides that in computing the period prescribed for any application, the time during which the applicant has been prosecuting with due diligence another civil proceeding whether in a Court of first instance or of appeal or revision, against the same party for the same relief shall be excluded, where such proceeding is prosecuted in good faith in a Court which, from defect of jurisdiction or other cause of like nature, is unable to entertain it. Ex facie the provisions of sub-section (2) of section 14 of the Limitation Act apply to proceedings filed by the tenant which are the subject matter of the present writ petition. I am supported in the view expressed by me by the decision of this Court in the case of Shri Dhondu Govind Mhadlekar v. Shri Jainuddin Bahuddin Divekar, decided by Shah and Vyas.JJ., on 2nd July 1956.
13. The learned Advocate for the respondents next contended that before the provisions of section 14 can be made applicable it has to be shown that the previous proceedings which were prosecuted should be the proceedings which were dismissed on the ground of defect of jurisdiction or the cause of like nature. According to them the expression” other cause of a like nature” must be a cause similar to the defect of jurisdiction. In other words the defect must be similar to a defect of jurisdiction. In the present case, the proceedings under section 84 of the Tenancy Act cannot be held to be proceedings which were dismissed for want of jurisdiction. The petitioner had adopted a wrong proceeding. The said proceedings were not dismissed on grounds similar to the defect of jurisdiction. Reliance was placed on the case of Gurdit Singh v. Munsha Singh, . In my judgment, the said case can have no application to the instant case. The dispute that had arisen in the case before the Supreme Court was regarding the date of death of one Kishan Singh. The said Kishan Singh had not been heard of for a period of over seven years and the question was whether the date of death could be at the commencement or at the termination of the period of seven years. The Supreme Court held that the provisions of sections 10-B and 114 of the Evidence Act only give a presumption that the said person is dead when a person had not been heard of for a period of seven years. There is, however, no presumption as to whether the person had died at the beginning or at the end of the period of seven years and in order to show that the suit was filed within the period of limitation, the plaintiff was bound to prove the date of death. The earlier proceedings which had been prosecuted, in the case before the Supreme Court, ware in respect of claims which had been held to be premature on account of the fact that the period of seven years had not elapsed and hence the plaintiff was net entitled to the presumption that Kishan Singh was dead. In the subsequent proceeding the plaintiff had failed to prove that Kishan Singh had died within a period of three years from the date of the filing of the suit. Hence the Supreme Court held that the said proceedings was barred by limitation.
14. The issue in the instant case is entirety different. The earlier proceedings under section 84 as also the present proceedings under section 29 of the Tenancy Act have been filed by the petitioner for restoration of possession on the allegation that he has been wrongfully dispossessed. The proceedings under section 84 were rejected on the ground that there existed a relationship of landlord and tenant between the parties. In my judgment, the proceedings under section 84 were prosecuted by the petitioner with due diligence. They were against the very parties i.e. the respondents against whom the present proceedings have been filed and for the same reliefs. The said proceedings were undoubtedly prosecuted in good faith but were rejected on the ground that the same were not maintainable under section 84 but were maintainable under section 29(1) of the Tenancy Act. Hence I have no hesitation in holding that the proceedings under section 84 were rejected on account of defect of jurisdiction or in any event for a cause of the like nature.
15. Once it is held that the provisions of section 14(2) of the Limitation Act apply to the present proceedings, it will be clear that the present application under section 29(1) of the Tenancy Act is filed within the period of limitation. It is true that all the three courts have not given a definite or a concurrent finding as regards the date of death. The trial Court has held that the dispossession was during the earlier period of 1958. The Appellate Court held that the dispossession was prior to the sale deed dated 13th March, 1959. The Revenue Tribunal held that the dispossession was prior to 13th May, 1959. In my judgment, it would be safe to hold that the petitioner was not dispossessed prior to 13th April, 1958. Respondent No. 1 on 29th March ,1957 had filed his application for possession against the petitioner under section 31. That was obviously on the basis that the petitioner was in possession. The said application was dismissed on 30th April, 1958. Hence it would be reasonable to hold that till 30th April 1958 the petitioner was in possession. The petitioner has filed his application under section 84 of the Tenancy Act on 29th May, 1959 which is well within the period of two years The proceedings under section 84 were finally rejected by the Maharashtra Revenue Tribunal by its judgment and order dated 30th June, 1961. The petitioner has filed the present proceedings under section 29(1) of the Tenancy Act on the very day i.e. on 30th June, 1961. In my view, the period during which the petitioner was prosecuting the proceedings under section 84 are liable to be excluded. Consequently, the present application under section 29(1) is held to have been filed within the period of limitation.
16. In view of the above discussion, the impugned judgments and orders of the three courts below are set aside. The petitioner’s application under section 29(1) of the Tenancy Act is held to have been filed within the period of limitation. The petitioner’s application under section 29(1) is allowed. The petitioner is held to be entitled to the possession of the suit lands from the respondents. The respondents shall deliver vacant and peaceful possession of the suit lands to the petitioner.
Rule is made absolute.
The respondents shall pay the costs of this petition to the petitioner.