High Court Rajasthan High Court - Jodhpur

Premidevi vs Devaram & Ors on 24 September, 2008

Rajasthan High Court – Jodhpur
Premidevi vs Devaram & Ors on 24 September, 2008
                                                     SBCMA No.969/2008
                                      Smt. Premi Devi Vs. Deva Ram & Ors.

                               1

                  SBCMA No.969/2008
          Smt. Premi Devi Vs. Deva Ram & Ors.

DATE OF ORDER : - 24.9.2008


         HON'BLE MR. PRAKASH TATIA, J.

Mr. NR Choudhary, for the appellant.

Mr. HS Champawat, for the respondents.

Heard learned counsel for the parties.

The appellant is aggrieved against the order dated

13th May, 2008 passed by the Addl. District Judge No.1,

Jodhpur in Civil Original Suit No.162/2006 by which the trial

court passed the order to return the plaint to the plaintiff

for presentation in proper court on application submitted by

the defendant under Order 7 Rule 11 read with Section 207

of the Rajasthan Tenancy Act.

According to learned counsel for the appellant though

the land is recorded as agricultural but it is surrounded by

the Abadi land has come within the Municipal area of

Jodhpur and further more is that the land in question was

never cultivated, therefore, the civil court has jurisdiction to
SBCMA No.969/2008
Smt. Premi Devi Vs. Deva Ram & Ors.

2

entertain the suit relating to the land in question.

It is not in dispute that as per Section 207of the

Rajasthan Tenancy Act, any suit with respect to the

agricultural land can be instituted only in the revenue courts

and civil courts’ jurisdiction has been excluded.

Learned counsel for the appellant relied upon the

judgments of the Hon’ble Supreme Court delivered in the

case of Smt. Sarifabibi Mohmed Ibrahim & Ors Vs.

Commissioner of Income Tax, Gujarat reported in AIR 193

SC 2585 and in Adhunik Grah Nirman Sahakari Samiti Ltd.

Etc Vs. State of Rajasthan & Anr reported in AIR 1989 SC

867 as well as the judgment of this Court delivered in

Banshidhar & Anr. Vs. Ram Narain reported in 1997 WLC

(UC) Raj. 676.

The above judgments have entirely different facts. In

the case of Smt. Sarifabibi Mohmed Ibrahim (supra), the

matter was under consideration for taxation law under the

Income Tax Act, 1961. In the case of Adhunik Grah Nirman

Sahakari Samiti Ltd.(supra) the Hon’ble Apex Court noticed

the fact the land was even not assessed for land revenue.

In the case of Banshidhar & Anr.(supra) also it is the finding
SBCMA No.969/2008
Smt. Premi Devi Vs. Deva Ram & Ors.

3

recorded by the court that neither the land revenue was

paid for the land nor it was cultivated.

In view of the above reasons, the aforesaid judgments

have no application to the facts of the case. The law in

Rajasthan is very clear and it excludes the agricultural land

from the jurisdiction of the civil court and there are law by

which the agricultural land can be converted into Abadi land

and mere fact that the agricultural land holder himself put

the land for non-agricultural purpose is not sufficient for

conversion of land from agricultural land to Abadi land. In

Rajasthan, as per law, no agricultural land holder (Khatedar

Tenant) can convert the agricultural land to Abadi land

without permission of State. The taxation law may have

deeming clauses for taxing the transaction and valuing the

property, but same cannot be accpeted while determining

the jurisdiction of the civil court qua the jurisdiction of

revenue court.

Learned counsel for the appellant also submitted that

the defendant never contended that the land was cultivated,

therefore it is not agricultural land. The argument is of no

consequence in view of the fact that the nature of land is
SBCMA No.969/2008
Smt. Premi Devi Vs. Deva Ram & Ors.

4

not dependent upon the fact that whether it is cultivated or

not. When it is admitted case that land was not converted

to Abadi from agricultural land and it is recorded as

agricultural land in the revenue record, there is no merit in

this appeal.

Hence, the appeal of the appellant is dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-