High Court Punjab-Haryana High Court

Kamla vs Pawan Kumar And Others on 4 December, 2009

Punjab-Haryana High Court
Kamla vs Pawan Kumar And Others on 4 December, 2009
RSA No.2042 of 1996                                                          1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                R.S.A. No.2042 of 1996 (O&M)
                                Date of Decision:December 04 , 2009




Kamla                                               ...........Appellant




                                Versus




Pawan Kumar and others                               ..........Respondents



Coram:       Hon'ble Mrs. Justice Sabina

Present: Mr.Ashwani Talwar, Advocate
         for the appellant
         Mr.Surya Kant Gautam,Advocate for respondent No.1.
                           **

Sabina, J.

Plaintiff filed a suit for possession by way of pre-emption.

The suit of the plaintiffs was decreed by the Senior Sub Judge Panipat vide

judgment and decree dated 3.2.1994. Aggrieved by the same, defendants

filed an appeal and the same was allowed by the learned Additional

District Judge(I) Panipat vide judgment and decree dated 29.2.1996 and the

judgment and decree of the trial Court was set aside . Hence, the present

appeal by the plaintiff.

The case of the parties, as noticed by the learned Seniorl Sub

Judge, in paras 2 and 3 of its judgment reads as under:-

” 2. In brief, the case of the plaintiff is that Manga and
RSA No.2042 of 1996 2

Smt.Natho, defendant no. 4 and 5, sold their share in the land

detailed and described above to defendants No.1 to 3 for a

consideration of Rs.40,000/- vide registered sale deed dated

11.7.91. According to the plaintiff, she is a co-sharer in the land

detailed and described above. No notice of sale was given to her.

Defendants no. 1 to 3 are totally strangers and had no share in the

suit land at the time of sale whereas the plaintiff being a co-sharer

in the suit land has superior right to pre-empt the sale. It has

further been pleaded by the plaintiff that previously, one Nekhi

son of Hardwari Lal was a co-sharer in the suit land to the extent

of 16/52 share. The plaintiff purchased the land from him on

15.7.1980 through a registered sale deed and thus, became a co-

sharer in the land in dispute. Thus, according to the plaintiff, she

being a co-sharer has a superior right to pre-empt the sale. Inspite

of having requested, the defendants have refused to accept the

claim of the plaintiff and have refused to deliver the possession of

the suit land to her on receipt of Rs.40,000/-. Hence, this suit.

3.In the written statement filed by the defendants, it has been

averred that the plaintiff is not a co-sharer in the suit land and has

no right, title or interest in the suit property, therefore, she has no

superior right to pre-empt the sale. In these circumstances, it has

been prayed that the suit of the plaintiff be dismissed. A number

of preliminary objections have also been taken, such as, the

plaintiff has no right, or interest in the suit property, the suit is bad

for misjoinder and non-joinder of necessary parties, the suit is

not maintainable in the present form and the plaintiff has no locus
RSA No.2042 of 1996 3

standi to file the present suit. It has further been averred by the

defendants that the father of defendants no. 1 to 2 is a tenant on

the suit land. In these circumstances, the plaintiff has no superior

right to pre-empt the sale.”

On the pleadings of the parties, the following issues were

framed by the trial Court:-

“1.Whether the plaintiff has superior right of pre-emption?OPP

2.Whether the plaintiff has no locus standi ?OPD

3.Whether the plaintiff has no right or interest in suit

property?OPD

4.Whether the suit is bad for misjoinder and non-joinder of

necessary parties?OPD

5.Whether the suit is not maintainable?OPD

6. Relief.”

After hearing the learned counsel for the parties, I am of the

opinion that the present appeal deserves to be allowed.

Plaintiff-appellant had filed a suit for possession by way of

pre-emption. The case of the plaintiff was that on the day sale deed dated

11.6.1991 was executed by Manga and Matho, defendants No. 4 and 5, they

sold their share in the suit land to defendants No. 1 to 3. The question that

requires consideration is as to whether the plaintiff was a co-sharer on the

date of sale and till the suit filed by her was decided. There is no force in

the argument raised by the learned counsel for the respondents that on the

day of sale, the plaintiff was no longer a co-sharer in the suit property as the

property in question had already been partitioned. However, admittedly, the

plaintiff was not a party in the partition proceedings. In these
RSA No.2042 of 1996 4

circumstances, the learned trial Court had rightly held that the partition

proceedings, if any, are not binding on the plaintiff. Plaintiff had purchased

share out of the suit property vide sale deed dated 15.7.1980. Mutation qua

the sale in favour of the plaintiff by Neki was sanctioned on 15.2.1989.

Hence, the plaintiff was rightly held to be a co-sharer in the suit property by

the learned trial Court and it was rightly held that she had superior rights to

pre-empt the sale.

The learned Additional District Judge, while allowing the

appeal filed by the defendants, held that since the Amending Act had come

into force that co-sharer will no longer pre-empt a sale, dismissed the suit of

the plaintiff. Initially, Punjab Pre-emption Act was applicable to the State

of Haryana. Section 15 was introduced by the Haryana Amendment Act,

1955. The same reads as under:-

“Section 15 of the Amending Act, whereby right of a

cosharer to pre empt a sale was taken away, reads as

under:-

” Right of pre-emption to vest in tenant- The right of

preemption in respect of sale of agricultural land and

village immovable property shall vest in tenant who

holds under tenancy of the vendor or vendors of the

land or property sold or a part thereof.”

The substantial question of law that arises in this case is as to

what is the effect of substituted Section 15 introduced by the Haryana

Amendment Act, 1955 (hereinafter referred to as ‘the Amending Act’) in the

parent Act i.e. Punjab Pre-emption Act (hereinafter referred to as ‘the parent

Act) as applicable to the State of Haryana with regard to the right of a co-
RSA No.2042 of 1996 5

sharer to pre- empt a sale during the pendency of an appeal after the suit of

the co-sharer to pre- empt a sale has been decreed.

The controversy involved in this case is no longer resintegra. The

Apex Court in Shyam Sunder and another v. Ram Kumar and another

2001 (SC) 2472 has held that the Amending Act being prospective in

operation does not effect the rights of the parties to the litigation on the date

of adjudication of the pre-emption suit and the Appellate Court is not

required to take into account or give effect to the substituted Section 15

introduced by the Amending Act. The relevant paras of the aforesaid

judgment are reproduced herein as under:-

“11. An analysis of the aforesaid decisions referred to in first

category of decisions, the legal principles that emerges are these:

1. The pre-emptor must have the right to pre-empt the

sale on the date of filing of the suit and on the date of

passing of the decree by the Court of the first instance

only.

2. The pre-emptor who claims the right to pre-empt the

sale on the date of the sale must prove that such right

continued to subsist till the passing of the decree of the

first court. If the claimant loses that right or a vendee

improves his right equal or above the right of the

claimant before the adjudication of suit, the suit for

preemption must fall.

3. A pre-emptor who has a right to pre-empt a sale on

the date of institution of the suit and on the date of

passing of decree, the loss of such right subsequent to
RSA No.2042 of 1996 6

the decree of the first Court would not affect his right or

maintainability of the suit for pre-emption.

4. A pre-emptor who after proving his right on the date

of sale, on the date of filing the suit and on the date of

passing of the decree by the first court, has obtained a

decree for pre-emption by the Court of first instance,

such right cannot be taken away by subsequent

legislation during pendency of the appeal filed against

the decree unless such legislation has retrospective

operation.

14.The legal position that emerges on review of the

second category of decisions is that the appeal being

continuation of suit the appellate court is required to

give effect to any change in law which has retrospective

effect.

35. During the course of argument, a half-hearted

argument was raised that a substituted Section in an Act

introduced by an amending Act is to be treated having

retroactive operation. According to the learned counsel

for the appellant, the function of a substituted section in

an Act is to obliterate the rights of the parties as if they

never existed. This argument is noted only to be

rejected. A substituted section in an Act is the product

of an amending Act and all the effects and consequence

that follow in the case of an amending Act the same

would also follow in the case of a substituted Section in
RSA No.2042 of 1996 7

an Act.

36. Coming to the next question, learned counsel for the

appellants after characterising the right of preemption as

archaic and feudal, argued that substituted Section 15

being a beneficial legislation enacted for general benefit

of citizens, this Court while construing it, is required to

apply rule of benevolent construction and on

application of the said rule of construction the

substituted Section 15 has to be given retroactive

operation. Generally rules of interpretations are meant

to assist the Court in advancing the ends of justice. It

is,therefore, true in the case of application of rule of

benevolent construction also. If on application of ruleof

benevolent construction, the Court finds that it would

be doing justice within the parameters of law there

appears to be no reason why such rule of construction

be not applied in the present case. But there are

limitations on the powers of the Court, in a sense that

Courts in certain situations often refrain themselves to

apply rule of benevolent or liberal construction. The

judicial precedents have laid down that, ordinarily,

where and when the rule of benevolent construction is

required to be applied and not to be applied. One of the

situations is, when the Court finds that by application of

rule of benevolent construction it would be re-

legislating a provision of statute either by substituting,
RSA No.2042 of 1996 8

adding or altering the words used in the provision of the

Act. In such a situation, generally Courts have refrained

themselves to apply rule of benevolent construction.

Under the cover of application of rule of benevolent

construction a Court is not entitled to re-legislate a

provision of the Act so construed. The second situation

is when the words used in a stature is capable of only

one meaning. In such a situation, the Courts have been

hesitant to apply the rule of benevolent construction.

But if it is found that the words used in the statute give

rise to more than one meaning, in such circumstances,

the Courts are not precluded to apply such rule of

construction. The third situation is when there is no

ambiguity in a provision of a statute so construed. If the

provision of a statute is plain, unambiguous and does

not give rise to any doubt, in such circumstances the

rule of benevolent construction has no application.

However, if it is found that there is a doubt in regard to

meaning of a provision or word used in provisions of an

enactment it is permissible for court to apply the rule of

benevolent construction to advance the object of the

Act. Ordinarily, the rule of benevolent construction to

advance the object of the Act. Ordinarily, the rule of

benevolent construction has been applied while

construing welfare legislations or provisions relating to

relationship between weaker and stronger contracting
RSA No.2042 of 1996 9

parties. Assuming that the amending Act is for general

good of people, we do not find the presence of the

aforestated situations which may call for application of

such rule while constructing substituted Section 15

introduced by the amending Act. A reading of

substituted Section 15 would show that the words used

therein are plain and simple and there is no ambiguity in

it. The words used in the Section do not give rise to

more than one meaning. Further, we do not find that

amending Act either expressly or by necessary

implication is retrospective. If we hold that the

amending Act is retrospective in operation, we would

be re-legislating the enactment by adding words which

are to be found in the amending Act either expressly or

by necessary intendment and it would amount doing

violence with the spirit of the amending Act. For these

reasons, the application of rule of benevolent

construction is wholly inapplicable while construing

substituted Section 15.

40. Lastly, it was contended on behalf of the appellants

that the amending Act whereby new Section 15 of the

Act has been substituted is declaratory and,

therefore,has retroactive operation. Ordinarily when an

enactment declares the previous law, it requires to be

given retroactive effect. The function of a declaratory

statute is to supply an omission or explain previous
RSA No.2042 of 1996 10

statute and when such an Act is passed, it comes into

effect when the previous enactment was passed. The

legislative power to enact law includes the power to

declare what was the previous law and when such a

declaratory Act is passed invariably it has been held to

be retrospective. Mere absence of use of word

‘declaration’ in an Act explaining what was the law

before may not appear to be a declaratory Act but if the

Courts finds an Act as declaratory or explanatory it has

to be construed as retrospective. Conversely where a

statute uses the word ‘ declaratory’ the words so used

may not be sufficient to hold that the statute is a

declaratory Act as words may be used in order to bring

into effect new law.

45. From the aforesaid decisions, the legal principle that

emerges is that the function of a declaratory or

explanatory Act is to supply an obvious omission or to

clear up doubts as to meaning of the previous Act and

such an Act comes into effect from the date of passing

of the previous Act. Learned counsel for the appellants

strongly relied upon a decision of two-Judges Bench of

this Court Mithilesh Kumari and another v. Prem

Behari Khare, 1989 (2) SCC 95 in support of his

argument. In the said decision, it was held by this Court

that the Benami Transactions (Prohibition) Act,1988

being a declaratory Act, the provision of Section4 of the
RSA No.2042 of 1996 11

Act has retroactive operation. The reliance onthis

decision by the appellants’ counsel is totally misplaced

as this decision was overruled in R.Raja Gopal Reddy

v. Padmini Chandrasekharan (supra) wherein it was

held that, the Act was not passed to clear any doubt

existed as to the common law or the meaning of effect

of any statute and it was, therefore, not a declaratory

Act.

46. We have already quoted substituted Section 15 of

the amending Act but do not find that the amending Act

either expressly or by necessary implication intended to

supply an omission or to clear up a doubt as to the

meaning of previous Section 15 of the parent Act. The

previous Section 15 of the parent Act was precise, plain

and simple. There was no ambiguity in it. The meaning

of the words used in Section 15 of the parent Act was

never in doubt and there was no omission in its

phraseology which was required to be supplied by the

amending Act. Moreover, the amending Act either

expressly or by implication was not intended to be

retroactive and for that reason we hold that the

amending Act 10 of 1995 is not a declaratory Act and,

therefore, it has no retrospective operation.

47. For the aforestated reasons, we approve the view of

law taken in Didar Singh etc. v. Ishar Singh (dead) by

Lrs. etc. (supra) and further hold that the decision inthe
RSA No.2042 of 1996 12

case of Ramjilal v. Ghisa Ram (supra) does not lay

down the correct view of law.

48. The result of the aforesaid discussion is that the

amending Act being prospective in operation does not

affect the rights of the parties to the litigation on the

date of adjudication of the pre-emption suit and the

appellate Court is not required to take into account or

give effect to the substituted Section 15 introduced by

the amending Act.”

Before the Appellate Court, there was nothing to suggest that the plaintiff

had ceased to be a co-sharer. Since vide the decision of a Bench of five

Judges in Shyam Sunder’s case (supra) in order to resolve conflict

between the decisions rendered by two different Benches, it has been held

that the Amending Act is prospective in operation and will not effect rights

of the parties in litigation on the date of adjudication of pre-emption suit

and the appellate Court is not required to take into account or give effect to

the substituted Section 15 introduced by the Amending Act, the present

appeal deserves to be allowed.

Accordingly, this appeal is allowed and the judgment and decree

of the learned Additional District Judge, Panipat whereby the suit of the

plaintiff was dismissed are set aside and the judgment and decree of the

Senior Sub Judge Panipat dated 3.2.1994, whereby the suit of the plaintiff

was decreed, are upheld.

( Sabina )
Judge

December 04 , 2009
arya
RSA No.2042 of 1996 13