Loading...

Bombay High Court High Court

Gorakh vs The Sub-Divisional Officer on 29 September, 2011

Bombay High Court
Gorakh vs The Sub-Divisional Officer on 29 September, 2011
Bench: S. S. Shinde
                           1                                W.P.2377.11

        IN  THE HIGH COURT OF JUDICATURE AT BOMBAY 
                     BENCH AT AURANGABAD




                                                                
                WRIT PETITION NO. 2377 OF 2011




                                        
        Gorakh   S/o   Bhagwan   @   Ganpati 
        Jaybhay,   Age:   36   Years,   Occup.: 
        Agril,,   R/o   Jayabhayewadi   Tq. 
        Jamkhed, District Ahmednagar.




                                       
                                                     ..PETITIONER
                      VERSUS   




                              
     1. The   Sub-Divisional   Officer, 
        Karjat,   Tq.   Karjat,   District 
                  
        Ahmednagar.  
         
     2. The   Tahsildar,   Karjat,   Tq. 
                 
        Karjat, District Ahmednagar.  

     3. Rutum   Baburao   Jaybhaye,   Age   68 
        Years, Occup. Agril.
      


     4. Ramkrishna   Vishnu   Jaybhaye,Age 
   



        65 Years, Occup.: Agri.

     5. Prabhau Baburao Jaybhaye, Age 60 





        Years, Occup. Agril.

     6. Vishnu   Baburao   Jaybhaye,   Age   62 
        Years, Occup. Agril.





     7. Charakdhar Baburao Jaybhaye, Age 
        68 Years, Occup. Agril.
     8. Respondent   Nos.   3   to   7   R/o 
        Jaybhayewadi,   Tq.   Jamkhed, 
        District Ahmednagar.
                                                     .RESPONDENTS




                                        ::: Downloaded on - 09/06/2013 17:47:23 :::
                              2                                 W.P.2377.11

                         ...
     Mr.N.V.Gavare,Advocate for Petitioner.
     Mr.D.R.Kale,AGP for respondent Nos. 1 and 2




                                                                   
     Mr.P.D.Ghorpade,Advocate for respondent Nos. 3 to 
     7.       
                          ...




                                           
         
                   CORAM: S.S. SHINDE, J.

                   RESERVED ON: 21ST SEPTEMBER, 2011




                                          
                                       
                   PRONOUNCED ON: 29TH SEPTEMBER, 2011

     JUDGMENT :

1. Rule. Rule made returnable forthwith. By

consent of the learned counsel appearing for the

parties, the present matter is taken up for final

hearing and disposal at the stage of admission

itself.

2. This Writ Petition is filed challenging the

judgment and order dated 01.11.2010, passed by the

learned Member, Maharashtra Revenue Tribunal,

Aurangabad, in Revision Petition NO. 6/B/2010/AN.

3. The particulars and events which are

disclosed by the petitioner in this petition are

as under.

::: Downloaded on – 09/06/2013 17:47:23 :::

                               3                                W.P.2377.11

     .           The   agricultural   land   bearing   Gut   No. 

680(Old Survey No. 296) admeasuring 4H.23 R

situated at village Telangshi, Tq. Jamkhed,

District Ahmendagar, was initially owned and

possessed by one Maruti Babu Jaybhaye. Maruti

Babu Jaybhaye died on 13.7.1955 and the name of

his legal heir, namely, Bhagwan @ Ganpati S/o

Maruti Jaybhaye was recorded in the 7/12 extract

vide mutation entry No.2300.

. It is further contended that the said

Bhagwan @ Ganpati is the father of petitioner and

he was in actual possession of the suit land and

accordingly was cultivating the same. Nobody was

inducted as tenant for the suit land. The false

entry was recorded in other rights column of

Maruti Dhondi Jaybhaye as the tenant.

. It is further contended that, on 09.03.1995

the said entry was deleted vide Mutation Entry No.

2154 and the name of Bhagwan @ Ganpati was

recorded as “Khudd” in possession column of 7/12

::: Downloaded on – 09/06/2013 17:47:23 :::
4 W.P.2377.11

extract. It is further contended that in the year

1980 the respondent No.7 along with one Haridas

Lahanu Jaybhaye initiated a false tenancy Case No.

32-0/1/80 before the learned Tahsildar, Karjat

against the father of the petitioner. In that

case, they posed themselves as tenants. Father of

petitioner was illiterate, poor and rustic

villager and hence present respondent No.7 along

with Haridas Lahanu Jaybhaye took undue advantage,

and the order came to be passed against the father

of the petitioner. Accordingly vide Mutation Entry

No.4188 the name of the predecessor of the

petitioner, namely, Bhagwan @ Ganpati was recorded

in other rights column.

. It is further contended that, one Haridas

Lahanu Jaybhaye has executed a sale deed in favour

of the respondent No.7 on 29.01.1986 and

transferred ½ share in the said land. Accordingly,

Mutation Entry No. 123 was recorded. The said land

was allotted on tenure therefore, prior to

executing sale deed, the necessary permission

::: Downloaded on – 09/06/2013 17:47:23 :::
5 W.P.2377.11

ought to have obtained from the Revenue Authority.

Said alienation was illegal and void-ab-initio.

. It is further contended that, the suit

property was sub-divided and the Mutation Entry

No. 691 has been carried out on 21.07.1993. The

said mutation entry is unlawful and hence the

possession of respondent No.3 to 7, is illegal.

The petitioner states that, father of petitioner

died leaving behind sister, namely, Nilabai

Gopinath Khade, wife namely Gayabai, son the

present petitioner and daughter namely Nandubai

Ganesh Gopalghare. It is further contended that,

initially, the petitioner was not aware of the

illegalities committed, but subsequently after

though the record and documents the petitioner

demanded the possession of land from respondent

Nos. 3 to 7 but they refused to handover the

possession.

. It is further contended that, the petitioner

through his advocate send a legal notice to the

::: Downloaded on – 09/06/2013 17:47:23 :::
6 W.P.2377.11

respondent Nos. 3 to 7 on 02.08.2007 and claimed

for possession of land but the respondents have

not paid any heed. In the year 2007, the

petitioner filed Appeal No. 3 of 2007 before the

Sub- Divisional Officer, Karjat and challenged the

order passed by the learned Tahsildar in Tenancy

Case No. 32-0/1/80. The respondent Nos. 2, 5 and 6

appeared before the learned Sub-Divisional Officer

on 11.03.2008 and filed their reply.

. It is further contended that the learned Sub-

Divisional Officer has been partly allowed the

appeal on 19.08.2009 and directed the Tahsildar to

further inquire and verify the 7/12 extract and

all mutation entries of suit land under the

provisions of Tenancy law and further directed to

decide the proceedings within a period of six

months from the date of order.

. It is further contended that the present

respondent Nos. 3 to 6 being aggrieved and

dissatisfied by the judgment and order dated

::: Downloaded on – 09/06/2013 17:47:23 :::
7 W.P.2377.11

19.08.2009, passed by the learned Sub-Divisional

Officer, preferred Revision Application NO. 6-

B-2010-AN along with application for condonation

of delay before the learned Member, Maharashtra

Revenue Tribunal Aurangabad, on 31.12.2009.

. It is further stated that the learned

Member, Maharashtra Revenue Tribunal, Aurangabad

on 01.11.2010 has been pleased to allow the

Revision Petition and set aside the order passed

by the learned Sub-Divisional Officer Karjat in

Tenancy Appeal No. 3 of 2007, observing that in

the present case the appeal was filed after 27

years and no application for condonation of delay

was filed. Hence, present Writ Petition is

preferred.

4. This Court issued notice in Writ Petition.

Pursuant to that, respondent Nos. 3 to 6 have

filed affidavit in-reply, which is part of

compilation of the Writ Petition from page Nos. 42

to 45.

::: Downloaded on – 09/06/2013 17:47:23 :::

8 W.P.2377.11

5. Learned counsel appearing for the petitioner

submitted that, the agricultural land bearing Gut

No. 680(Old Survey No. 296) admeasuring 4H.23 R

situated at village Telangshi, Tq. Jamkhed,

District Ahmendagar,is the disputed property.

. Learned counsel further submitted that,

the disputed property was initially owned and

possessed by Maruti Babu Jaybhay and subsequently

was inherited, after is demise by Bhagwan @

Ganpati Maruti Jaybhay, the father of the

petitioner. Nobody was ever inducted as tenant in

the disputed property, however, false entry was

recorded in other rights column of one Marutii

Dhondi Jaybhay as tenant. The said entry was

further deleted vide mutation entry No. 2154 and

the land was in possession of Bhagwan @ Ganpati

Jaybhay. The respondents had no concerned with

the disputed property either as tenant or in any

other capacity.




     .      Learned counsel further submitted that the 




                                           ::: Downloaded on - 09/06/2013 17:47:23 :::
                              9                                 W.P.2377.11

father of the petitioner, namely, Bhagwan @

Ganpati is simpleton and illiterate, poor rustic

villager. The respondents are men of means and

influential person. The father of the petitioner

was brutally assaulted and threatened of dire

consequences by the respondents, and therefore, in

order to save life, he succumbed to the pressure

of the respondents and virtually agreed to certain

things of which the respondents took the undue

advantage. The father of the petitioner was

subsequently left the village and never returned

thereafter.

. Learned counsel further submitted that,

respondent No.7 along with one Haridas Lahanu

Jaybhaye on 12.08.1980 initiated false Tenancy

case No. 32-0/1/80, U/S.32-O of Bombay Tenancy and

Agricultural Lands Act (Hereinafter referred to as

“said Act” for the sake of brevity) before the

Tahsildar Karjat on the basis of fake tenancy

claim. The father of petitioner has fallen prey to

the pressure exerted by respondent No.7 and

::: Downloaded on – 09/06/2013 17:47:23 :::
10 W.P.2377.11

others. The respondent No.7 and others have failed

to tender intimation to the father of the

petitioner of desire to exercise the right of

purchase conferred by section 32-O of the said

Act, within period of one year from the

commencement of alleged tenancy. However, the

respondent No.7 has failed to prove that right of

purchase was exercised within one year from the

commencement of tenancy and also the fact that the

intimation of desire to exercise right of purchase

was given as per form “X” as envisaged under Rule

20 of Bombay Tenancy and Agricultural Lands Rule

1956.

. Learned counsel further submitted that,

however, no such intimation was ever given by the

respondent No.7 within period of one year in Form

‘X’. Even the learned Tahsildar has not considered

the said crucial aspect and thus the entire

proceeding stands vitiated and provisions of Rule

32-O of the said Act could not have been invoked

to perfect the claim of respondent No. 7. Even the

::: Downloaded on – 09/06/2013 17:47:23 :::
11 W.P.2377.11

learned Tahsildar has not considered the said

aspects. Therefore, there is nothing on record to

indicate that, respondent No.7 so called tenant

had intimated his willingness to purchase suit

land within one year from taking lease, therefore,

the matter is required to be remitted to Tahsildar

Karjat as per law laid down by Hon’ble Apex Court

in the matter of Ramesh Ramnarayan Dangare Vs.

Vithabai B. Wakchaure and another, reported in

2004(5) All MR 1151(SC).

. Learned counsel further submitted that,

respondent No.7 has fraudulently posed himself as

tenant by putting the father of the petitioner

under threat. The petitioner at the relevant time

was minor and father was forced to leave the

village on account of terror of respondent No.7

and others. Therefore, the petitioner had no

knowledge regarding the decision rendered by

Tahsildar and could not be subjected to challenged

immediately.

::: Downloaded on – 09/06/2013 17:47:23 :::

                              12                                W.P.2377.11

     .     It is further submitted that, the petitioner 

is illiterate and after getting knowledge

immediately preferred Appeal No. 3 of 2007 before

Sub-Divisional Officer, Karjat challenging the

order passed by the learned Tahsildar. Because of

inadvertence on the part of advocate the separate

application for delay condonation could not be

preferred, but learned Sub-Divisional officer,

Karjat vide order dated 19.08.2009 partly allowed

the appeal and directed the Tahsildar to verify

the record of disputed property since year 1950

and also to consider the same in light of the

provisions of the Bombay Tenancy and Agricultural

Lands Act. It has been observed by the learned

Sub-Divisional Officer that, on the relevant date

one Maruti Dhondi was shown as tenant and the said

entry has been subsequently cancelled vide

Mutation Entry No. 1632. It has been also observed

that the record is not traceable which leads to

suspicion and further alienation of the suit

property is illegal.

::: Downloaded on – 09/06/2013 17:47:23 :::

                             13                                W.P.2377.11

     .        Learned counsel further submitted that it 

is also crystal clear that the respondents i. e.

so called tenants have been successful in proving

and establishing, as to when and how they become

tenant on the suit property. The learned Sub-

Divisional Officer has precisely remanded the

matter to verify the factual aspects, as the basis

claim of the respondents regarding their so called

tenancy was false, baseless and fraudulent.

Therefore, the proceedings u/S.32-O of the said

Act were not maintainable an order passed thereon

is illegal, non-est and nullity in eyes of law.

. Learned counsel appearing for the petitioner

further submitted that, the disputed property is

ancestral property of the petitioner and his

father Bhagwan. Nobody ever was inducted as

tenant. One Maruti Dhondi Jaybhay was illegally

shown as tenant to disputed property, but

subsequently vide Mutation Entry No. 2154 entry

regarding the said tenant was deleted.

::: Downloaded on – 09/06/2013 17:47:23 :::

                               14                                W.P.2377.11

     .     Learned counsel further submitted that, the 

respondent No.7 Chakradhar and others fraudulently

on or about year 1980, filed proceeding U/s.32 of

the said Act, in absence of any tenancy and

without notifying any date as to when and how they

acquired the status of tenant.

. learned counsel further submitted that, no

intimation expressing desire to purchase the

disputed property was ever given by the

respondents to the father of the petitioner within

period of one year from the date of their so

called tenancy, in Form ‘X’ as per Rule 20 of the

Bombay Tenancy and Agricultural Lands Act and

Rules 1956 and as per Section 32-O of the said

Act, therefore, the proceedings filed by the

respondents under Section 32-O of the said Act

were itself not maintainable and misconceived. The

learned Tahsildar has not appreciated the said

fact.




     .      Learned counsel further submitted that, the 




                                            ::: Downloaded on - 09/06/2013 17:47:23 :::
                              15                                W.P.2377.11

matter can be remanded to Tahsildar to find out

whether intimation was given or not by the tenant

in prescribed form, within period of one year from

the alleged tenancy. The most suspicious part is

that, the record is shown to be have misplaced and

untraceable, in order to favour the respondents.

The litigants should not suffer for the fault and

inadvertence on the part of advocate.

. Learned counsel appearing for petitioner

invited my attention to the reported judgment of

Supreme Court in the case of Ramesh Ramnarayan

Dangare Vs. Vithabai B. Wakchaure and another,

reported in 2004(5) All MR 1151(SC), in

particular, para No.5 of the said judgment and

submitted that, in the present case nothing is

brought on record showing that tenant had

intimated his willingness to purchase suit land

within one year from taking lease. Therefore, he

submits that it is necessary to remit this matter

back by giving opportunity to the petitioner to

file application for condonation of delay to find

::: Downloaded on – 09/06/2013 17:47:23 :::
16 W.P.2377.11

out whether intimation was given by tenant or

not?.

. Learned counsel further invited my attention

to the reported judgment of Supreme Court in the

matter of Pandurang Dnyanoba Lad Vs. Dada Rama

Methe reported in 1976(2)SCC 236 and submitted

that, Section 32-O of the said Act applies only to

tenancies created after the tillers’ day. It

provides that in respect of such tenancies, a

tenant desirous of exercising the right of

purchase must give an intimation to the landlord

and the Tribunal within one year from the

commencement of his tenancy. However, in the

present case, there is nothing on record showing

that such intimation was given to the landlord by

the tenant. Therefore, the learned counsel

appearing for petitioner would submit that the

petition deserves to be allowed.

6. On the other hand, learned counsel appearing

for respondent Nos. 3 to 6 submits that, the

::: Downloaded on – 09/06/2013 17:47:23 :::
17 W.P.2377.11

prayer of the petitioner for remanding back the

matter will not survive any purpose, because

purchase certificate U/Sec. 32(M) of the said Act

is already issued by the Tahsildar, Jamkhed in

favour of Tenant on 27.07.1981 and the said

Certificate is not challenged by the original

landlord and present petitioner before Sub-

Divisional Officer nor before this Hon’ble Court

in this Writ Petition. As per section 32(M) of

the said Act 1948, “Purchase Certificate” shall be

conclusive evidence of purchase”. Here the

petitioner is challenging proceeding U/Sec. 32-O

of the said Act, the order passed by Tahsildar on

31.08.1980, but the tenant had already complied

with the legal proceeding U/Sec.32-O of the said

Act, and deposited the compromise amount of Rs.

3,500/- before the Tahsildar. Learned counsel

further submitted that, purchase certificate has

been issued by Tahsildar in favour of the tenant,

which is not challenged by the landlord and the

petitioner till today. Hereafter, it becomes

conclusive and final against the landlord and the

::: Downloaded on – 09/06/2013 17:47:23 :::
18 W.P.2377.11

petitioner. Though, the matter will get remanded

and appeal is allowed, thereafter, also the

tenant’s right will not get affected, because

“Purchase Certificate” became conclusive and final

against the landlord and the petitioner. This

Certificate is intentionally suppressed by the

petitioner on this ground, the petitioner is not

entitled to any relief.

. In support of his submission, the learned

counsel placed reliance on the judgment of this

Court in the matter of Smt. Ramkuwar W/o Ramkisha

Pallod (Deceased through L.Rs.) Vs. Shri

Krushnanath Sajan Belhekar and another reported in

2010(5)ALL MR,529. In this case, the learned

Single Judge has taken a view that “Purchase

Certificate” is issued in favour of Tenant U/Sec.

32(M)of the said Act, therefore, right stood

crystallized in favour of tenant. The Certificate

is not challenged, it’s become final against

original landlord. Fact of issue of Certificate

was suppressed in Writ Petition. Held, petitioner

::: Downloaded on – 09/06/2013 17:47:23 :::
19 W.P.2377.11

is not entitled to any relief.

. Learned counsel further submitted that, the

petitioner stated in his petition that the

original landlord is dead, but he has not given

specific date of death and he has not produced any

document on record to support his submission that,

his father(Original landlord) is dead and his

legal heirs on record. It is further submitted

that, the original landlord is alive and presently

residing at village Ujjaini, Tq. Indpaur, District

Pune. This fact is also intentionally suppressed

by the petitioner, also in his rejoinder, in para

No.6 and page No.61, the petitioner is silent on

this point. Therefore, the petitioner has no

locus-standi to file any appeal. Learned counsel

further submitted that, the petitioner has

suppressed the material fact and mislead the

Court, hence, this Writ Petition is liable to be

dismissed.




     .           Learned   counsel   further   submitted   that, 




                                           ::: Downloaded on - 09/06/2013 17:47:23 :::
                              20                                 W.P.2377.11

tenancy had commenced from 1980-1981, so far

further requirement of proceeding, respondents

filed application within one year under section

32-O of the said Act, in Tenancy Case No. 32-

O-1/80 on 12.08.1980, before Tahsildar, Jamkhed

for claiming the right of tenancy before the

Tahsildar. The Tahsildar recorded findings in the

affirmative at page No.53.

. Learned counsel further submitted that in

this proceeding U/S.32-O of the said Act before

the Tahsildar, original landlord Bhagwant @

Ganpati Maruti Jaybhay appeared and given his

written statement, in which he admitted

respondents rights as tenant on the land. The

Tahsildar recorded his statement and finding,

which is at Page No.52, in the order passed by the

Tahsildar on 31.08.1980, compromise of the

purchase amount of Rs. 3,500/- between the

landlord and the tenant. This finding is also

recorded by the Tahsildar at Page No. 54 and 55,

in the said order passed by the Tahsildar on

::: Downloaded on – 09/06/2013 17:47:23 :::
21 W.P.2377.11

31.08.1980.

. Learned counsel further submitted that, it

is admitted by the original landlord and same is

recorded by the competent authority, and

therefore, estoppal is attract on that point. This

petitioner has no locus-standi to file appeal

after 27 years. Original landlord had knowledge

about the order passed by the Tahsildar on

31.08.1980, but he has not challenged the order

till today and it becomes final against him. The

learned counsel, in support of this submission

placed reliance upon the reported judgment of Apex

Court in the matter of State of Punjab Vs.

Gurudevsingh and Ashok Kumar (AIR 1992 S.C.111)

(Para No.8). In this judgment, the Apex Court

observed that, “if the statutory time limit is

expired, the Court cannot give the declaration

sought for.”

. Learned counsel further submits that, the

present petitioner preferred an appeal in 2007

::: Downloaded on – 09/06/2013 17:47:23 :::
22 W.P.2377.11

before Sub-Divisional Officer, Karjat as Appeal

No. 3 of 2007 against the order passed by the

Tahsildar on 31.08.1980, and that appeal was

allowed in absence of application for condonation

of delay and without condoning the delay. The

learned Sub-Divisional Officer allowed the appeal

without jurisdiction, tenant challenging that

order before Maharashtra Revenue Tribunal, in

Revision Petition No. 6/B/2010/AN. The Tribunal

allowed the Appeal on 01.11.2010 and set aside the

order passed by Sub-Division Officer, Karjat in

Tenancy Appeal No. 03 of 2007, which is illegal

and without jurisdiction. The learned counsel

further submitted that, Whether in absence of

proper application of condonation of delay or

without condoning the delay, the Sub-Divisional

officer have jurisdiction to allow the Appeal

filed by the petitioner after 27 years?. In

support of this submission he placed reliance on

the reported judgment of Apex Court in the matter

of Ragho Singh Vs. Mohan Singh and others reported

in AIR 2011 SCW/2351(Para No.6).

::: Downloaded on – 09/06/2013 17:47:23 :::

                              23                                W.P.2377.11

     .     Learned counsel further submitted that, once 

the proceedings Under section 32-O of the said Act

is over and the tenant had deposited the purchase

amount and the Tahsildar issued “Purchase

Certificate” U/Sec.32(M)of the said Act, it is the

conclusive evidence, the Tahsildar has no

jurisdiction to initiate fresh proceedings U/Sec.

32-O of the said Act. In support of this

submission, learned counsel placed reliance on the

reported judgment of this Court in the case of

Sidappa Rama Patil Vs. Sattur Laman Kole(Deceased

by L.Rs.) reported in 2005(1) ALL MR 123(Para Nos.

6 and 7).

. The learned counsel appearing for respondents

submitted that, Haridas Lahanu Jaybhay is one of

the protected tenant in tenancy Case No.

32(O)/1/80, but he was not made a party in Appeal

before the Sub-Divisional Officer and this Writ

Petition also Hence, this Writ Petition is not

maintainable for non joinder of the necessary

parties and same is liable to be dismissed.

::: Downloaded on – 09/06/2013 17:47:23 :::

24 W.P.2377.11

7. I have given due consideration to the rival

submissions of the parties. It appears that, on

02.08.2007, the petitioner herein through his

Advocate sent a legal notice to respondent Nos. 3

to 7 and claimed the possession of the land, but

the respondents have not paid any heed. In the

year 2007, the petitioner filed Appeal No. 3 of

2007 before Sub-Divisional Officer, Karjat,

challenging the order passed by the learned

Tahsildar, Karjat in Tenancy Case No. 32-O/1/80,

therefore, it is clear that the petitioner herein

challenged the order passed by the Tahsildar,

Karjat in tenancy Case No. 32-O/1/80, after 27

years. It further appears that respondent Nos. 3,

5 and 6 contested the Appeal before Sub-Divisional

Officer, and Sub-Divisional Officer by his order

dated 19.08.2009 allowed the Appeal and directed

the Tahsildar to further inquire and verify the

7/12 extract and all Mutation Entries of suit land

under the provisions of Tenancy Law and further

directed to decide the proceedings within a period

of six months from the date of order.

::: Downloaded on – 09/06/2013 17:47:23 :::

25 W.P.2377.11

8. Being aggrieved by the Judgment and order

of Sub-Divisional officer, respondent Nos. 3 to 6

herein, challenged the said judgment and order

before the learned Member, Maharashtra Revenue

Tribunal Aurangabad by filing Revision Application

NO. 6-B-2010-AN. The learned Member, Maharashtra

Revenue Tribunal, Aurangabad on 01.11.2010 was

pleased to allow the Revision Application and set

aside the judgment and order of Sub-Divisional

Officer, Karjat, in Tenancy Appeal No. 03 of 2007.

9. I have carefully perused the reasons recorded

by the learned Member, Maharashtra Revenue

Tribunal, Aurangabad, the Tribunal in its judgment

in para No. 6 to 9 has assigned the reasons for

allowing Revision Application. learned Member,

Maharashtra Revenue Tribunal, Aurangabad has

adverted to observations made by learned Sub-

Divisional Officer, Karjat, where he has observed

that the Appeal was not within period of

limitation, however, further it is observed that,

it is necessary to examine the merits of the

::: Downloaded on – 09/06/2013 17:47:23 :::
26 W.P.2377.11

Appeal. Therefore, learned Member, Maharashtra

Revenue Tribunal, Aurangabad relying upon the

judgment of this Case in the case of Ballumala Vs.

M/s J.J. Builders, 2003 MH.L.J., 238 held that the

Court has no jurisdiction to condone the delay, in

absence of proper application under section 5 of

the Limitation Act, 1963.

. In the present case, the appeal was filed

after 27 years, before Sub-Divisional Officer,

Karjat, from the order under appeal came to be

passed. The appeal was filed after the prescribed

period of limitation. No application for

condonation of delay was filed. Therefore, learned

Member, Maharashtra Revenue Tribunal, Aurangabad

held that, “the Authority below have no power or

jurisdiction to entertain or decide the Appeal, in

absence of application for condonation of delay.

In absence of application for condonation of

delay, appeal would not have been admitted and

taken up for hearing. Therefore, learned Member,

Maharashtra Revenue Tribunal, Aurangabad held that

::: Downloaded on – 09/06/2013 17:47:23 :::
27 W.P.2377.11

Sub-Divisional Officer has exceeded its

jurisdiction in as much as it decided the Appeal

in absence of any application for condonation of

delay. Therefore, learned Member, Maharashtra

Revenue Tribunal, Aurangabad quashed and set aside

the judgment and order of Sub-Divisional Officer.

10. I have independently scrutinized the facts

and law involved in the case and I find that view

taken by the learned Member, Maharashtra Revenue

Tribunal, Aurangabad is reasonable and also in-

consonance with the evidence brought on record. I

do not find any infirmity in the view taken by the

learned Member, Maharashtra Revenue Tribunal,

Aurangabad.

. It is admitted position that, the petitioner

herein challenged the order passed by the

Tahsildar in the year 1980, after 27 years, before

the Sub-Divisional Officer. The Appeal was filed

by the petitioner in the year 2007. During the

course of argument, the learned counsel appearing

::: Downloaded on – 09/06/2013 17:47:23 :::
28 W.P.2377.11

for the petitioner was called upon to explain

inordinate delay in filing the Appeal. He

submitted that the petitioner was minor at the

relevant time. The petitioner was present in the

Court and on enquiry from the petitioner himself,

counsel for the petitioner informed this Court

that the petitioner is born in the year 1979.

Even, if it is presumed that the petitioner was

minor till 1997, after attending age of 18 years,

at the most Appeal should have been preferred in

the year 1997-1998. However, admittedly, in the

present case the Appeal is filed in the year 2007.

It is admitted position that, no application for

condonation of delay was filed along with Appeal

before the Sub-Divisional Officer. This Court had

occasion to consider some what similar point in

the case of Sidappa Rama Patil Vs. Suttar Laman

Kole(Deceased by L Rs.) and others supra, this

Court in para No.6 and 7 held that:

“6. After hearing counsel for the
parties I have no hesitation in
taking the view that it is un-

::: Downloaded on – 09/06/2013 17:47:23 :::

29 W.P.2377.11

necessary for this Court to burden
the judgment with the merits of the

rival claim with regard to the
relationship between the parties. I

find force in the argument canvassed
on behalf of the petitioners that as
the appeal preferred by the landlord

was barred by limitation, it was
obligatory that it was accompanied
by an application for condition of

delay, or at least a prayer in the

memo of appeal itself for condoning
the delay in filing the appeal; and

further that Appellate Authority
ought to have condoned the delay
before deciding the case on merits.

It is well settled that if the
appeal is barred by limitation, the

appellate court would assume
jurisdiction only if the delay in

filing such an appeal was to be
condoned in the first place. The
delay can be condoned only if such a
prayer is formally made by the

appellant. The court on its own
cannot find out some reason to grant
the relief which is not prayed by
the appellant. In the present case,
it is common ground that no formal

::: Downloaded on – 09/06/2013 17:47:23 :::
30 W.P.2377.11

application for condonation of delay
in filing the appeal was filed nor a

formal prayer for condoning the
delay in filing the appeal was

incorporated in the appeal memo.
Moreover, there is nothing on
record(at least brought to my notice

by the counsel for the respondent)
that the Appellate Authority had
condoned the delay before

entertaining the appeal which was

filed by the landlord after lapse of
10 years. The argument that the

appellant landlord had no notice
about the earlier proceeding cannot
be the basis to ignore the order

which was operating against the
landlord-appellants. That order can

only put in the issue on filing
appeal which is in accordance with

law. Mere filing of appeal, which is
barred by limitation, is not enough
but it was necessary to be
accompanied with an application for

condonation of delay and the delay
should be first excused only when
the Appellate Court can assume
jurisdiction to enter upon the
merits of the case. This view is

::: Downloaded on – 09/06/2013 17:47:23 :::
31 W.P.2377.11

supported by the decisions relied on
behalf of the petitioners as

referred to above. In this view of
the matter it necessarily follows

that the Appellate Authority had no
jurisdiction to proceed to decide
the matter on merits in favour of

the landlord. This crucial aspect
has been completely overlooked by
the Tribunal while deciding the

revision application, which is the

manifest error resulting in serious
miscarriage of justice. The

Tribunal, on the other hand, found
that even though the appeal was not
filed within limitation, but since

the landlord was not served with the
notice, of the earlier order passed

in the earlier proceeding, there was
no question of delay as that

decision was nullity. This is not
the correct legal position. The
order does not become nullity
because of non-service of notice but

it would be at best a case of
irregularity which can be questioned
in appeal before the appropriate
authority. On the above reasoning,
the order of the appellate authority

::: Downloaded on – 09/06/2013 17:47:23 :::
32 W.P.2377.11

as well as the revisional authority
will have to be reversed without

going into the merits of the rival
controversy, as there was no prayer

for condonation of delay in filing
the appeal nor such an order has
been factually passed by the

appellate authority.

7. In so far as the order passed by

the Tahsildar dated December 31,

1972 in the subsequently initiated
32G proceedings is concerned, I have

no hesitation in taking the view
that initiation of fresh 32 G
proceeding by the Tahsildar was

without jurisdiction. Once the
proceeding was finally decided by

him and on which basis certificate
under section 32(M) of the Act has

already been issued in favour of the
tenant, on passing order in the
earlier proceeding the Tahsildar had
become functus officio and it was

not open to him to once again
initiate fresh proceeding under
section 32G of the Act. Viewed in
this perspective, the order passed
by the Tahsildar dated December 31,

::: Downloaded on – 09/06/2013 17:47:23 :::
33 W.P.2377.11

1972 deserves to be set aside being
without jurisdiction. This crucial

aspect is once again glossed over by
the Appellate Authority as well as

the Revisional Authority, in spite
of such a grievance being made by
the petitioners.”

11. The Supreme Court in the case of Ragho Singh

Vs. Mohansingh and others cited supra has take a

view that if the Appeal is filed beyond time and

if application for condonation of delay is not

filed, the delay cannot be deemed to have been

condoned and Appeal is liable to be dismissed.

12. In another case, State of Punjab and others

Vs. Gurudev Singh and Ashok Kumar cited supra, the

Supreme Court held that:

“The party aggrieved by the
invalidity of the order has to
approach the Court for relief of

declaration that the order against
him is inoperative and not binding
upon him. He must approach the Court
within the prescribed period of

::: Downloaded on – 09/06/2013 17:47:23 :::
34 W.P.2377.11

limitation. If the statutory time
limit expires the Court cannot give

the declaration sought for. Further
the words “right to sue” under Art.

113 ordinarily mean the right to seek
relief by means of legal proceedings.
Generally, the right to sue accrues

only when the cause of action arises,
that is, the right to prosecute to
obtain relief by legal means. The

suit must be instituted when the

right asserted in the suit is
infringed or when there is clear and

unequivocal threat to infringe that
right by the defendant against whom
the suit is instituted. When the

employee is dismissed from service
his right to continue in the service

is infringed. If an Act is void or
ultra vires it is enough for the

Court to declare it so and it
collapses automatically. It need not
be set aside. The aggrieved party can
simply seek a declaration that it is

void and not binding upon him. A
declaration merely declares the
existing state of affairs and does
not ‘quash’ so as to produce a new
state of affairs. But nonetheless the

::: Downloaded on – 09/06/2013 17:47:23 :::
35 W.P.2377.11

impugned dismissal order has at least
a de facto operation unless and until

it is declared to be void or nullity
by a competent body or Court.”

13. In the present Writ Petition, the petitioner

has not disclosed that Certificate under Section

32(M) of the said Act has been issued in favour of

respondent Nos. 3 to 6. It is admitted position

that there is no challenge to such certificate by

the petitioner. I find considerable force in the

argument of learned counsel appearing for

respondent Nos. 3 to 6 that in some what similar

situation, this Court in the case of Smt.

Ramkunwar W/o Ramkishan Pallod Vs.Shri Krushnanath

Sajjan Belhekar and other cited supra held in para

Nos. 9 10, and 11, which read thus:.

“9. Even this Court in a case of ”

             Bhaskar   Naryan       Kuvalekar       & 
             others       Vs.       Bhaskar   Narayan  





Kuvalekar & others, reported in 1999
(4) BCR 711:1998(4) ALL MR 403]” has
observed thus :-

” It is apparent from the aforesaid

::: Downloaded on – 09/06/2013 17:47:23 :::
36 W.P.2377.11

provision of Section 32-M
that the certificate issued under

this section is conclusive
evidence of purchase. The said

certificate was not challenged by the
petitioner in appeal. The
certificate under section 32-

M was issued in favour of respondent
No. 1 in the year 1960 and
that conclusively establishes that

respondent No. 1 was purchaser of the

land which would mean that respondent
No. 1 was in possession of the land

in question as tenant on 1st April,
1957. The certificate issued
under section 32-M having

attained finality in all
respects, it was not open to

the Tahsildar to declare the
said certificate as nullity

in the proceedings initiated by the
petitioner under section 32-G of the
Bombay Tenancy Act. Even if it
is assumed that petitioner

had no notice of the
proceedings initiated by the
respondent No. 1 under section 32-G
and pursuant thereto the
certificate under section 32-M

::: Downloaded on – 09/06/2013 17:47:23 :::
37 W.P.2377.11

was issued in favour of respondent
No. 1, upon acquiring the knowledge

of such certificate having been
issued in favour of respondent No.

1, the petitioner could have only
challenged its legality in appeal and
not by way proceedings under section

32-G of the Bombay Tenancy Act. The
Tahsildar acted without jurisdiction
in declaring the certificate issued

in favour of respondent No. 1, as

nullity and grossly erred in
declaring the petitioner as

deemed purchaser on the face
of the certificate issued under
section 32-M in favour of

respondent No. 1. The said
order passed by the Tahsildar

being patently erroneous has rightly
been set aside by the Collector,

Sindhudurg. The Maharashtra Revenue
Tribunal also did not commit
an error in affirming the correct
order of the Collector,

Sindhudurg”.

10. In the present case, the
certificate under Section 32-M has
already been issued in the year

::: Downloaded on – 09/06/2013 17:47:23 :::
38 W.P.2377.11

1987, such certificate is the
conclusive evidence of purchase

price. It is also not disputed
that the purchase price has been

paid. The rights having been
crystallized in favour of the tenants
i.e. the respondents the same could

not have been challenged only by
filing appeal as provided under the
statute. The said certificate is

conclusive against the landlords. In

view of the, law laid down by the
Apex Court and our High Court

referred supra. I am of the view,
that the said certificate has
become final, in such

circumstances, even if the
arguments of Shri Kulkarni are

accepted that the legal heirs should
be allowed to further adduce

the evidence in respect of
personal cultivation and for
that purpose remand the matters,
still it will not serve any

purpose, as the certificate
under Section 32-M as against these
petitioners have become final.

      11.     The       conduct       of       the  
      petitioners       also   needs     to       be 




                                     ::: Downloaded on - 09/06/2013 17:47:24 :::
                              39                                 W.P.2377.11

            taken  into   consideration,    while  

exercising the jurisdiction under

Article 227 of the Constitution of
India. The petitioners have

suppressed the material fact about
issuance of certificate in favour of
the respondents/tenants under

Section 32-M, though the same
has been issued in the year
1987 and the present writ

petitions are filed in the

year 1991. The petitioners are
guilty of suppression of material

facts, on this count also the
petitioners would be dis-entitled to
claim any relief. ”

14. In that view of the matter, in my considered

opinion, the view taken by the learned Member,

Maharashtra Revenue Tribunal is inconsonance with

law laid down by the Supreme Court as well as this

Court. So, I do not find any substance in the Writ

Petition and same stands dismissed. Rule stands

discharged. Sd/-

[S.S. SHINDE, J.]

MTK

::: Downloaded on – 09/06/2013 17:47:24 :::
40 W.P.2377.11

::: Downloaded on – 09/06/2013 17:47:24 :::