High Court Madras High Court

T.V.K. Kamaraja Pandiya Naicker vs Secretary Of State on 20 December, 1934

Madras High Court
T.V.K. Kamaraja Pandiya Naicker vs Secretary Of State on 20 December, 1934
Equivalent citations: 162 Ind Cas 419
Author: P Walsh
Bench: P Walsh, Varadachariar


JUDGMENT

Pakenham Walsh, J.

1. I have had the advantage of perusing the judgment which my learned brother is about to deliver and I agree with him on both the points as regards the maintainability of the suit and as regards the construction to be put upon Section 79 (iii), Madras Local Boards Act. I wish only to make a few remarks on the latter point, as the former becomes academic on the view we take as to the meaning of Section 79 (iii) and the non-maintainability of the suit was merely urged by the respondent in case we should differ from the finding of the lower Court with regard to the construction of this section. As observed by my learned, brother, the wording of Section 79 (iii) has remained practically the same since the Local Funds Act of 1871, although the position of the landholder in relation to private-lands has in the meanwhile undergone considerable change. In Section 2 (3), Kent Recovery Act of 1865, the wording was slightly different in describing how the rates of rent were to be determined; where there was no special contract between the landlord and the tenant and when no money assessment has been fixed on the fields, it is there stated that rent is to be paid according to the rates established, or paid for neighbouring lands of similar description and quality. The Acts of 1871, of 1884, and of 1920 omit the word ‘description’ and merely mention ‘quality;’ but it is difficult to see how any argument in favour of the appellant can be founded upon this alteration. The really important point is that in construing the Act of 1920 we are dealing with an Act in which the words ‘landlord’ and ‘tenant’ are defined for purposes of the Act in Section 3 (9) and (22). The definition of the term ‘landholder’ is much wider than that in the Madras Estates Land Act. As pointed out by Pandalai, J., in Bhupathi Raju v. Subba Rao 55 M 646 : 141 Ind. Cas. 752 : A.I.R. 1932 mad. 410 : 62 M.L.J. 472 : 35 L W 673 : Ind. Rul. (1933) Mad. 159 at page 651 page of 55 M.–[Ed.].

The definition of the word ‘landholder’ in the two Acta is entirely different. In the Madras Estates Land Act the landholder is a person owning an estate, the term ‘estate’ being itself defined in the Act. In the Madras Local Boards Act the term ‘landholder’ includes a very much larger class of persona including inter aha holders of land under ryotwari settlement. In the Madras Estates Land Act the term ‘ryot’ means the holder of land in an estate for agriculture on payment of rent. This term is not used in the Madras Local Boards Act. But the term ‘tenant’ is used and defined as including all persons, who occupy land under a landholder or intermediate landholder whether or not they pay rent. These differences are due to the two Acts not being in pari materia and, therefore, the application of ideas derived from one Act to questions arising under the other is bound to be wholly misleading. The Madras Estates Land Act is designed to regulate the rights of landholders and ryots in an estate as defined by the Act. The taxation provisions of the Madras Local Boards Act are designed to raise a fund for the purpose of Local Self-Government.

2. Consequently a great deal of the argument on behalf of the appellant, which is founded upon a conception of a landholder under the Madras Estates Land Act, is beside the point. There is, however, as observed by my learned brother, a real difficulty in understanding why rent paid for irrigation by the tenants of pannai lands to the landlord should be taken into account in fixing the cess and the difficulty, is not lessened by the fact that under the Irrigation Cess Act, II of 1913, the words ‘landholder’ and ‘ryot” are stated to be as defined in the Madras Estates Land Act. The Madras Irrigation Cess Act VII of 1865 makes cess leviable in accordance with the rules which may be framed, (a) from the landholder; or (b) from the ryot; or (c) in shares from both. In spite of this additional complication, I agree with my learned brother that there is no justification for reading into the plain words of the first part of Section 79 (iii), viz., the annual rent value of the lands held by such tenants” any such meaning as “assessment due on ryotwari lands or which would be due if the lands were ryotwari”. No doubt, in the second part of the section which deals with pannai lands occupied by the owner himself or by any person holding the same from him free of rent or at a favourable rent, the amendment introduced by the Act of 1930 is that the annual rent value shall be calculated according to the rates of rent so paid by occupancy ryots for similar lands in the neighbourhood, together with any water rate which may be payable for the irrigation of the lands so occupied. It is unnecessary to consider whether the interpretation is retrospective or not, because the first part of the section remains unaltered. There are no doubt expressions used by Wallace, J., in Thammiah Naidu v. Attibi Musaliah 47 M.L.J. 383 : 82 Ind. Cas. 391 : A.I.R. 1924 Mad. 818 : 20 L W 453 : (1824) M W N 769 : 35 M L T 67, which support the appellant’s contention, but, as pointed out by the lower Court, that related to a case of ryoti land and the decision can, therefore, be supported on other grounds. In fact the learned Judge says:

The assessed land rate then still remains to provide the basis on which the tax leviable under this Act shall be calculated and the tax can be calculated legally on nothing else.

3. The tax there had been calculated on a tree tax payable by a licensee and it was held that he was not a tenant within the meaning of Section 73, Madras Act V of 1884, so as to be liable to his licensor for the land cess payable by the latter under the Act. One other argument raised for the appellant may be noticed, i.e., that the expression, ‘the annual rent value of the lands held by such tenants’ in the first part of Section 79 (iii) indicates that it is the Government assessment and not the rental which is referred to. I do not think there is any force in this argument; in fact, I think it is rather against the appellant. Government kist or assessment is per se annual and there is, therefore, no reason to insert the word ‘annual’ if it were being referred to, but the rent to a landlord, may be for a term of more than a year, and hence it is necessary to indicate with regard to it that the cess is only leviable on the yearly rent and not on a larger sum payable for a longer period. To my mind, therefore, the word ‘annual,’ if any importance is to be attached to it, is against the appellant’s contention. With the amended section as it stands, there may arise the anomaly that the landholder would be liable to a different rate of cess on his pannai lands according as to whether he cultivates them himself or leases them out. But, if that is not the intention of the Act, it is for the Legislature to set matters right and we are not justified in departing from the natural meaning of the plain words used in the section. On this view, as I have said above, the question of the maintainability of the suit dees not arise for decision in appeal, but I agree with my learned brother that the view taken by the lower Court that the suit is maintainable is correct. The appeal must, therefore, be dismissed with costs and I agree that the memorandum of cross-objections must also be dismissed with costs.

Varadachariar, J.

4. As only two questions of law were argued before us, it is sufficient to state a “few facts to indicate how those questions arise. The appellant zamindar sued for the recovery of a sum of money from the Government and for a declaration and injunction, on the ground that, during Faslis, 1335, 1336 and 1337, the Collector has proceeded on a wrong basis in calculating the cess payable by the appellant under Section 79, Local Boards Act, in respect of pannai lands in his State. The claim for refund has now become unnecessary; and the appeal is confined to the relief by way of declaration and injunction which turns upon the construction of Section 79, Local Boards Act. The respondent, besides disputing the correctness of the appellant’s construction of Section 79, Local Boards Act, took objection to the maintainability of a civil suit in the matter. It was contended on behalf of the Government that under Section 86 of the Act the decision of the Board of Revenue is final and that in any event the question is not one which can be made the subject of a civil suit. The Court below held that the suit was maintainable, but decided against the appellant on the question of construction of Section 79, Local Boards Act. Hence this appeal by the plaintiff.

5. Three grounds were urged on behalf of the respondent, in support of the objection to the maintainability of the suit, viz., (1) the finality declared by Section 86, Clause (3), Local Boards Act, (2) the general principle that where a statute indicates a particular mode of redress, the jurisdiction of the ordinary Courts is ousted and (3) the prohibition contained in Section 228, Local Boards Act (Act V of 1920). Taking these in order, the first is by no means conclusive, as is clear from the decision of the ‘Privy Council in Secretary of State V. Fahamidannissa Begum 17 C 590 : 17 I A 40 : 5 Sar. 391 (P C). As pointed out in Valliammal v. Corporation of Madras 38 M 41 : 16 Ind. Cas. 971 : A.I.R. 1916 Mad. 1119 : 23 M.L.J. 531 : 12 M L T 469 : (1912) M W N 1162 and Ramaswami Goundan v. Muthu Velappa Gounder 46 M 536 : 71 Ind. Cas. 1039 : A.I.R. 1923 Mad. 192 : 44 M.L.J. 1 : 16 L W 648 : (1923) M W N 133 a statute may attach finality to particular orders, in the sense of precluding further appeal to the statutory authorities; whether it was intended to go further and oust the jurisdiction of the Civil Courts as well, will depend not upon words of that kind but upon the general scheme of the particular legislation. In the present case Section 228 undoubtedly contemplates the existence of a remedy in the Civil Court and there is no reason why such remedy should be restricted to cases not falling under Section 86.

6. The second ground must be understood in the light of well established limitations. The ordinary rule is that where a person’s liberty or properly is interfered with under colour of statutory powers, he has a cause of action which the Civil Courts are bound to entertain unless a bar to such entertainment has been enacted expressly or at least by necessary implication. Where there is no question of a common law right and an infringement thereof, the position may be different, for, in such cases, the ordinary Courts had prima facie no jurisdiction and, therefore, there is no question of any ouster of their jurisdiction. Dicisions like Bhai Shankar v. Municipal Corporation of Bombay 31 B 604. 9 Bom. L R 417, and Nataraja Mudaliar v. Municipal Council of Mayavaram 36 M 120 : 12 Ind. Cas. 311 : 10 M L T 219 : (1911) 2 M W N 233 : 21 M.L.J. 878, fall under this category, where the right or status was itself the creation of the statue. Even where rights of property are involved, the legislature may point to particular modes of redress. But in dealing with this class of cases, a distinction has to be borne in mind between the general right of resort to the Civil Court and any particular form of procedure in seeking the aid of the Civil Court. So long as a statute provides for a decision by a Civil Court, it is immaterial whether the Civil Court is approached by means of a suit or by an appeal or petition. This is the basis of the decision in Ramachandra v. Secretary of State 12 M 105, as explained in Balvant Ramachandra v. Secretary of State 29 B 480 : 7 Bom. L R 497, at p. 509 page of 29 B.–[Ed]. The decision in Iswarananda Bharathi Swami v. Commissioners of Hindu Religious Endowment Board 54 M 928 : 133 Ind. Cas. 8 : A.I.R. 1931 Mad. 574 : 61 M.L.J. 117 : 34 L W 209 : Ind. Rul. (1931) Mad. 696, is also explicable on the same ground. It will be scarcely right to speak of the Revenue Board in a case like the present as a ‘special tribunal'[see the observations in Valliammal v. Corporation of Madras 38 M 41 : 16 Ind. Cas. 971 : A.I.R. 1916 Mad. 1119 : 23 M.L.J. 531 : 12 M L T 469 : (1912) M W N 1162, at p. 43 puge of 38 M.–[Ed.]] the Board acts only as part of the executive machinery and not as an independent body settling a dispute between the taxpayer and the taxing authority. Before passing on to the third ground, it may also be pointed out that the way in which Section 228, Local Boards Acts is framed is itself significant. The negative phraseology which the legislature has here adopted, as in several other Acts in pari materia, e.g., the District Municipalities Act, the Revenue Recovery Act, is a clear indication, that such legislation in this country has proceeded on the footing that the party aggrieved is entitled to seek redress in the Civil Court except in so far as the fame is barred in clear terms and it is on this basis that numerous decisions of the Indian High Courts have proceeded. With reference to Section 228, the learned Government Pleader contended that the assessment could be questioned in a Civil Court only if the assessing authority has not complied with the formalities prescribed by the statute but net on the ground that the assessment is excessive. The omission to observe formalities may sometimes afford a basis for a civil suit but there is no reason for restricting Section 228 to such cases. In the words of Curgenven J., in Municipal Council of Kumbakonam v. Ralli Brothers 61 M.L.J. 748 : 130 Ind. Cas. 750 : A.I.R. 1931 Mad. 497, at p. 753 page of 61 M.L.J.–[Ed.]:

Had the purpose of the section been to bar any suit so long as the provisions of the Act had been formally complied with the proviso relating to substance and effect would not have been added.

7. The real question is whether or not the provisions of the Act have been in substance and effect complied with. A recent decision of Madhavan Nair and Jackson, JJ., (in A.S. No. 356 of 1931) has construed Section 228 in favour of the existence of a right of suit where lands allowed to lie waste by a raiyat were charged to cess, though according to the custom of the zamindari the landholder could not claim any ‘shisf in respect of such land. The learned Government Pleader questioned the correctness of that decision and further contended that it was distinguishable as an instance of taxation of property not liable to tax: cf. Municipal Council of Cocanada v. Standard Life Assurance Co 24 M 205 : 10 M.L.J. 401. Here again the answer is that non-taxability is not the only basis for a suit. It may be that a miscalculation or even other kind of error in arriving at the amount of assessment may not be examinable by the Civil Court but the levy of assessment on a basis not warranted by the statute cannot be assimilated to such cases. This distinction was recognised in Municipal Council of Mangalore v. Codial Bail Press 27 M 547, when dealing with a similar provision in the District Municipalities Act: see also Balasurya Prasad Rao v. Board of Chicacole A.I.R. 1931 Mad. 822 : 135 Ind. Cas. 462 : (1931) M W N 1026 : Ind. Rul. (1932) Mad. 142, and the eases there cited. As observed in some of the cases already referred to the question whether there has been substantial compliance with the Act is one of fact which has to be determined with reference to the circumstances of each case. The observations of Pandalai, J., in Bhupathi Raju v. Subha Rao 55 M 646 : 141 Ind. Cas. 752 : A.I.R. 1932 Mad. 410 : 62 M.L.J. 472 : 35 L W 673 : Ind. Rul. (1933) Mad. 159, at p. 655 page of 55 M. [Ed.], would seem to relate to the finality of the Board’s order in respect of the amount where no question of the principle of assessment was involved. The case was not one between the Government and the taxpayer but between the zamindar and a person holding land under him and the question was whether the landholder was entitled to recover the whole amount of cess from the person in occupation or only a half. When the defendant attempted in the course of that suit to raise a dispute as to the amount of cess the learned Judge observed that the dicision of the Board of Revenue in. that matter was final.

8. Proceeding now to the merits, the contention in the plaint was that in the case of home farm lands or pannai lands of a landholder, whether in his actual possession or in his contructive possession through his lessees, the annual rent value must, under Section 79 (iii), Local Boards Act, be taken to be:

the assessment fixed on them or similar raiyati lands in the neighbourhood at the Permanent Settlement.

9. This contention is open to two obvious objections. There is no reason for going back to the rates fixed at the time of the Permanent Settlement. If as is generally the case, the kist payable to the zamindar has been increased since the Permanent Settlement, the rates now prevailing must undoubtedly be the basis of calculation. This was apparently the contention urged by the Madura zamindars before the Government in their Memorial of November 1926, (see Ex. 1) and must be taken to be the meaning of the reference to ”rates of rent usually paid by occupancy raiyats for ratyati lands in the neighbourhood” in the section as amended in 1930. Further it is very doubtful whether any assessment was fixed on pannai lands at the time of the Permanent Settlement. As will be seen from the observations in Lakshamyya v. Rajah Varadaraja Appa Rao 23 M.L.J. 624 : 17 Ind. Cas. 353 : 36 M 168 : (1912) M W N 1193 : 12 M L T 561, some of the categories of land which have latterly become merged in the head of private lands, were originally held by zamindars free of assessment and it is hardly likely that they bore anything like faisal rates even for purposes of zamindari account.

10. The position taken up in the written statement, that in the case of pannai lands the annual rental value must be taken to be the actual income or the lease amount (as the case may be) derived by the proprietor, cannot be said to do violence to the language of the section but there are certain obvious considerations against it. The difficulty arises from the fact that even in the year 1920, the legislature has adopted the language of the corresponding provisions in the Act of 1884 (Section 64) and the Act of 1871 (Section 38), while the position of the landholder in relation to private lands, has in the meanwhile undergone considerable change partly by reason of the measures adopted by landholders between 1865 and 1893 and partly as the result of the Estates Land Act, 1908. When enacting Section 38, Local Funds Act of 1871, using therein ‘landholder’, ‘tenant’ and ‘rent’ the legislature had in mind the state of things obtaining under the Rent Recovery Act of 1865. The definitions of ‘landholder’ and ‘tenant’ in the Act of 1871 were substantially taken from the Rent Recovery Act. Though as pointed out in Checkati Zamindar v. Ranasoru Dhora 23 M 318, at p. 325 page of 23 M–[Ed.] certain differences were well known in several zamindaris between transactions relating to seri lands and those relating to home farm lands, neither the legislature nor the Courts had then sufficiently crystallized the distinction. Even in respect of what will now be described as ryoti lands the zamindar was believed to own both the kudiwaram and the melwaram except when a tenant was actually in occupation and even where a tenant was inoccupation, he had only the presumption of occupancy rights in his ‘favour; his rates of rent were liable to be increased certainly whenever a new tenant was put in and even in other cases by contract between the parties. In these circumstances, there was little, justification for placing the rent paid by a tenant of home farm land in a different legal category from the rent paid by a tenant of other land in zamindari. The legislature seems, therefore, to have adopted a classification based not on legal categories but on the method of cultivation;hence the grouping in Section 38, Local Funds Act of, 1871, was into lands held by tenants paying rent and lands occupied by the owner himself (or by a person paying a favourable rent or no rent). The legal category of the land or the status of the tenant was not then regarded as a material factor. In this view the proper interpretation of Section 79, Clause (iii) of the Act of 1920, which merely reproduces the language of the Act of 1871, will be that in the case of all lands held by tenants who pay rents, the rent which they pay must be the basis of calculation irrespective of the question whether it is ryoti land or private land; and in the case of lands occupied by the zamindar or by non-paying tenants the rent must be fixed with reference to neighbouring lands in the occupation of tenants having regard only to their similarity in physical properties and independently of the question of their legal category. It is difficult to see how or why in applying the test of ‘neighbouring land, the Collector should go in for neighbouring land of the same legal category if in applying the language of the first half of the clause the distinction based upon legal categories is to be ignored.

11. The introduction of water rates as an additional factor in the calculation has led to an incongruous situation. In cases where the ryot owns the kudiwaram right he pays to the zamindar what corresponds to the assessment on the land, and where he pays an additional water rate the rent and the water rate together may be taken to represent the fair assessment on the land; the inclusion of the water rate in the basis for calculating the cess is intelligible in such a case. But in the case of home farm land which must be deemed to be leased by the zamindar for what may be described as ‘econmic rent’ and not merely for a some representing the assessment, it is difficult to see the justification for adding the water rate to the amount of the rent and calculating local cess with reference to the aggregate. Presumably the zamindar must pay the water rate to the Government in respect of private land, and as the land must, in such cases, be fit for irrigation, the leasing would be on the basis of wet cultivation and the rent must have been fixed accordingly. This is what makes it difficult for me to believe that the legislature intended the full rent to be taken into account in the case of private lands. There is very little difference in principle between a ryotwari pattadar or inamdar leasing his patta land or inam land and a zamindar leasing his private land. If, in the first case, local cess, is to be calculated only with reference to the assessment payable to Government on the land and not the rent realised by the pattadar or the inamdar, why should there be an altogether different basis when we come to the zamindar’s home farm land.

12. This is apparently what Wallace, J., had in mind when making the observations in Thammiah Naidu v. Attibi Musaliah 47 M.L.J. 383 : Ind. Cas. 391 : A.I.R. 1924 Mad. 818 : 20 L W 453 : (1924) M W N 769 : 35 M L T 67 which have been relied on before us by the appellant. As is well known the word ‘rent’ was used in the early Madras Regulations and Acts to signify, even the assessment payable to Government on the land. See Venkatanarasimha Naidu v. Kotaya 20 M 299 : 7 M.L.J. 251 at p. 303 page of 20 M.–[Ed.] and the preamble to Regulation IV of 1822.

13. These considerations lend support to the contention that the rental value of home farm lands should, for the purposes of Section 79, be calculated not on the actual income or rent, but on a hypothetical basis of “assessment” payable thereon to the Government or to the zamindar as representing the Government and in this view the addition of water rate will be intelligible. It however seems to me too much for the Court to read these considerations into the janguage of the section when it cannot be said that its words cannot fairly bear the interpretation sought to be put upon them by the respondent. It will be for the legislature to determine how far the scheme of Sub-clause (3), Section 79, requires modification in view of the existing state of the law under the Estates Land Act. Even the amendment made in 1930 does not seem sufficient to avoid anomalies; because according to it the assessment on neighbouring occupancy lands is made the basis only where lands are occupied by the landholder himself or by non-paying tenants. Where home farm lands are leased out in the ordinary course, the case will be governed only by the first part of Clause (3) and cess will have to be calculated on the basis of the full rent and added water rate. The contention that home farm lands, even when leased, must be deemed to fait under the latter part of the clause by reason of the theory of ‘constructive possession,’ ignores the scheme of the section.

14. An argument was advanced before us with reference to the second proviso to Section 88. It was assumed on behalf of the appellant that ‘tenants’ in that proviso can reasonably mean only occupancy tenants and not ordinary lessees. There is a decision in Mailthi Hangsu v. Soma 29 M.L.J. 452 : 30 Ind. Cas. 484 : A.I.R. 1916 Mad. 676 : (1915) M W N 639 to the contrary. Here again, there is much to be said in favour of restricting that proviso to persons who pay only what corresponds to the assessment on the lands and not economic rent. But in view of the language of the proviso and the view expressed in the case referred to, there is little help to be derived from that argument for the present purpose. A memorandum of objections has been filed by the respondent against so much of the decree of the lower Court as refused to allow costs to the defendant, but no reason has been shown for interfering with the lower Court’s exercise of discretion in the matter. Apart from the construction of Section 79, Local Boards Act, the levy of the amount sued for was admittedly irregular in certain other respects, but even after receipt of suit notice from the plaintiff, no communication was made to him to inform him of any proposal to refund the money so levied. It was only some time after the institution of the suit that the plaintiff was informed of the Government’s intention to refund the amounts. In these circumstances the lower Court rightly held that the plaintiff ought not to be directed to pay the defendant’s costs. The appeal and the memorandum of objections are, therefore, both dismissed the costs.