Pitamber Dhondu Patil vs Bhagchand Ratanchand And Ors. on 20 June, 1956

0
36
Bombay High Court
Pitamber Dhondu Patil vs Bhagchand Ratanchand And Ors. on 20 June, 1956
Equivalent citations: AIR 1957 Bom 9, (1956) 58 BOMLR 797, ILR 1956 Bom 925
Author: Shah
Bench: Shah, Vyas

JUDGMENT

Shah, J.

1. The petitioner Pitamber Dhondu Patil preferred Tenancy Appeal No. 86 of 1954 against the order passed by the Mamlatdar, Amalner, in Tenancy Suit No. 78 of 1954. The District Deputy Collector summarily rejected the appeal after reading the papers and without giving a hearing to the petitioner or his Advocate. The petitioner preferred a revision application to the Bombay Revenue Tribunal and the Tribunal has expressed the view that the Collector was not bound to give a hearing to the petitioner before summarily dismissing the appeal.

The Tribunal observed that there was no provision under the Bombay Tenancy and Agricultural Lands Act about the procedure to be followed, by the Collector in entertaining & deciding appeals under the Tenancy Act and inasmuch as Section 209 Bombay Land Revenue Code provided for summary, dismissal of the appeals under that Code and further provided that no reasons need be given by the Collector when dismissing an appeal summarily the” Dist. Deputy Collector was not bound to give a hearing to the petitioner before summarily dismissing his appeal.

2. We are unable to agree with the view taken by the Tribunal. A tore perusal of the provisions of the Bombay Tenancy and Agricultural Lands Act, is sufficient to show that certain disputes giving rise to complicated questions relating to civil rights of parties are by the Act entrusted for adjudication to the Revenue Courts and the Revenue Courts fire entitled to decide those disputes finally and the Civil Court’s jurisdiction in respect of those disputes is excluded.

A right of appeal to the Collector against the decision of the Mamlatdar in those disputes is conferred upon litigants and if that right is to be real and effective we are of the view that the Collector must follow the ordinary rule of procedure followed by the Civil Courts that if any party is given the right to make an application or appeal to a Court he is entitled to be given an opportunity to support the same by oral argument.

The Tribunal was of the view that under Section 209, Bombay ‘Land Revenue Code the appellate authority has the power summarily to dismiss appeals and in the absence of an express provision to the contrary made by the Bombay Tenancy and Agricultural Lands Act a litigant preferring an appeal had no right to be heard before his appeal was summarily dismissed. But Section 209 of the Land Revenue Code” does not provide that an appeal may be dismissed summarily without hearing the parts who has preferred the appeal.

In any case the Jurisdiction which is conferred upon the Collector as an appellate authority under the Bombay Tenancy and Agricultural Lands Act, is as we have already observed jurisdiction to adjudicate finally upon disputes which are essentially of a civil nature and even if on the consideration of expediency the Legislature has entrusted that jurisdiction to the Collector thereby the nature of the proceeding in which the dispute is litigated is not so fundamentally altered that even the bare right of a litigant to be heard in support of the appeal before his appeal is disposed of should be regarded as excluded.

We are unable to agree with the view of the Tribunal that the District Deputy Collector acted properly in dismissing the appeal filed by the petitioner summarily without giving him a hearing. It is unnecessary, therefore, to consider the other questions which have been decided by the Tribunal.

3. We accordingly set aside the order passed by the Tribunal. We also set aside the order passed by the District Deputy Collector and direct that the proceedings be sent back to the District Deputy Collector with a direction that the District Deputy Collector do hear and dispose of the appeal pending before him according to law. Costs in this application will be costs before the District Deputy Collector.

4. Order set aside.

LEAVE A REPLY

Please enter your comment!
Please enter your name here