RSA No.2333 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
R.S.A. No. 2333 of 2008
Date of Decision:October 13 , 2009
Ved Parkash and others ...........Appellants
Versus
Union of India ..........Respondent
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr.Arun Jain, SeniorAdvocate with
Mr.Sushil Kumar, Advocate for the appellants
None for the respondent
**
Sabina, J.
Plaintiffs filed a suit for declaration with consequential relief
of permanent injunction. The said suit of the plaintiffs was dismissed by
the Civil Judge (Junior Division), Faridabad vide judgment and decree dated
17.9.2007. Aggrieved by the same, plaintiffs filed an appeal and the same
was partly accepted by the Additional District Judge(I) Faridabad vide
judgment and decree dated 7.4.2008 and the suit was decreed to the effect
that defendant is restrained from dispossessing the plaintiff from the suit
land without following the due course of law. Hence, the present appeal has
been filed by the plaintiffs.
The case of the parties, as noticed by the learned Additional
District Judge (I) in paras 2 to 4 of its judgment reads as under:-
“2.Briefly stated the facts of the present plaintiffs’ case as alleged
are that the plaintiffs are in cultivating possession of the suit land
situated in village Mujessar, Tehsil Ballabagarh, Distt. Fardiabad
RSA No.2333 of 2008 2as tenants at Will at the rate of Rs.25.19 per annum since last 40
years. They are cultivating the suit land as tenants at nominal rent
and during this period the rent of the land in suit has never been
increased. Earlier father of the plaintiffs Shri Hukam Singh was
cultivating the suit land on the same terms and conditions and
presently the land is being cultivated by the plaintiffs. At the time
of inception of tenancy, it was agreed between the parties that the
plaintiffs and predecessor in interest shall never be dispossessed
from the suit land and nor the rent of the suit land shall be
increased. The plaintiffs have acquired ownership rights in the
land in suit by virtue of acquisition of occupancy rights, but the
defendant wants to dispossesses the plaintiffs without any right to
do so. Hence, the present suit was filed.
3.The respondent was ex-parte before the learned trial court as
well as before this court.
4. The plaintiffs/ appellants led their evidence in support of their
case and the learned trial court dismissed the suit with costs vide
impugned judgment and decree dated 17.9.2007
Learned counsel for the appellants has argued that the rights
of the plaintiffs had matured as occupancy tenants as the intention could be
inferred from the circumstances that the plaintiffs were not liable to be
ejected by the landlord. Learned counsel has placed reliance on Muni Ram
and others vs. Phullia and Lalu 1974 PLJ 369.
After hearing the learned counsel for the appellants, I am of
the opinion that this appeal is devoid of any merit.
Plaintiffs had filed a suit for declaration that they had
RSA No.2333 of 2008 3become owner of the suit land by acquisition of occupancy rights under
Sections 5 and 8 of the Punjab Tenancy Act, 1887 (for short `the Act’).
Defendant-Union of India was proceeded ex-parte before the trial Court.
Plaintiffs led their ex-parte evidence in support of their case. Learned
Additional District Judge in the judgment has observed that as per entry
Exhibit P1, Khasra Girdwari, possession of the plaintiffs was reflected in
the suit land from Kharif 2003 onwards. Father of the plaintiffs was in
possession of the suit land as a tenant. Only a sum of Rs. 25.19 ps has been
recorded as `chakota’ and the same could not be treated as nominal rent.
Plaintiffs had failed to establish that the said amount was equal of the land
revenue or cess which was payable with regard to the suit land. Plaintiffs
had also failed to lead any documentary evidence with regard to the
payment of alleged nominal rent of `chakota’ or that they had deposited the
amount as land revenue or cess. Section 5 of the Act reads as under:-
“5. Tenants having right of occupancy.- (1) A tenant-
(a) who at the commencement of this Act has, for more
than two generations in the male line of descent through
a grand- father or grand- uncle and for a period of not
less than twenty years, been occupying land paying no
rent therefore beyond the amount of the land revenue
thereof and the rates and cesses for the time being
chargeable thereon,or
(b) who having owned land, and having ceased to be
landowner thereof otherwise than by forfeiture to the
Government or than by any voluntary act, has since he
ceased to be landowner continuously occupied the
RSA No.2333 of 2008 4land,or
(c) who, in village or estate in which he is settled along
with or was settled by the founder thereof as a cultivator
therein occupied land on the twenty first day of
October, 1868, and has continuously occupied the land
since that date, or
(d)who being jagirdar of the estate or any part of the
estate in which the land occupied by him is situate has
continuously occupied the land for not les than twenty
years, or having been such jagirdar occupied the land
while he was jagirdar and has continuously occupied it
for not less than twenty years;
has a right of occupancy in the land so occupied, unless, in the
case of a tenant belonging to the class specified in clause(c), the
landlord proves that the tenant was settled on land previously
cleared and brought under cultivation by, or at the expense of, the
founder.
(2) if a tenant proves that he has continuously occupied land for
thirty years and paid no rent thereof beyond the amount of the
land revenue thereof and the rates and cesses for time being
chargeable thereon it may be presumed that he has fulfilled the
conditions of clause(a) of sub-section (1)
(3) The words in that clause denoting natural relationship denotes
also relationship by adoption, including therein the customary
appointment of an heir and relationship, by the usuage of a
religious community.”
RSA No.2333 of 2008 5
As per the same, a person can be treated as a occupancy tenant either if he is
paying the lease money equal of the land revenue or cess and further that he
is tenant over the suit property since last three generations. Plaintiffs had,
however, failed to prove their case.
The judgment relied upon by the learned counsel for the
appellants fails to advance the case of the appellants in the facts and
circumstances of the present case.
Learned District Judge rightly held that the plaintiffs had
failed to prove that they were in possession of the suit land since the time of
their grand father and `chakota’ amount was equal to rates and cesses for the
time being charged on the land. Hence, the present appeal is liable to be
dismissed.
No substantial question of law arises in this case which
would warrant interference by this Court. Accordingly, this appeal is
dismissed.
( Sabina )
Judge
October 13, 2009
arya