Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Keraba Govind Vhanalkar And ... vs Shri Rajaram Yashwant Deshpande ...
2004 Latest Caselaw 939 Bom

Citation : 2004 Latest Caselaw 939 Bom
Judgement Date : 18 August, 2004

Bombay High Court
Shri Keraba Govind Vhanalkar And ... vs Shri Rajaram Yashwant Deshpande ... on 18 August, 2004
Author: A Khanwilkar
Bench: A Khanwilkar

JUDGMENT

A.M. Khanwilkar, J.

1. This Writ Petition takes exception to the Judgment and Order passed by the Maharashtra Revenue Tribunal Camp at Kolhapur dated September 25, 1990 in Revision Application No. MRT.KP.99 of 1987.

2. Briefly stated, the lands in question are R.S. Nos. 157 & 158 admeasuring 0.23 gunthas and 28 acres 2 gunthas respectively situated at Village Chande Taluka Radhanagari. The Petitioners claim that they were cultivating the suit land as tenants prior to 1st April 1937 and were entitled to purchase the same as deemed purchasers by operation of law. It is seen that proceedings under Section 328 of the Bombay Tenancy and Agricultural Lands Act, 1948 (hereinafter referred to as 'the Act') were initiated. The predecessor of the Petitioners did not show willingness to purchase the suit land, for which reason, the same were dropped and proceedings under Section 32P of the Act were to be started by order dated 22nd December 1966. In proceedings under Section 32P of the Act order came to be passed on 20th April 1974 directing the tenants to restore possession of the suit land to the 1 and lord. Against that decision, tenants carried the matter in two separate appeals alleging that the statement of their predecessor of unwillingness to purchase was falsely recorded and he had not made such statement at all. The Tribunal, by order dated October 12, 1977 remanded the matter to the Trial Court to decide the same afresh and in particular to ascertain the nature of land whether was agricultural land, grassy land or otherwise, and whether the provisions of the Act were applicable to such land. The Trial Court has adverted to the evidence adduced on record by the respective parties which mentions that out of 28 acres of land, some portion was under cultivation and the tenants were taking crop rotationally. The First Authority in its decision dated 2nd February 1980 has taken the view that on major portion of the land, grass grows naturally, for which reason, the lands were excepted from the application of provisions of Sections 32 to 32R of the Act.

3. This decision was challenged before the Appellate Court. Even the Appellate Court affirmed the same view in its decision dated 31st December 1986. Although it has adverted to the evidence at Page 106 on record that one acre land was in cultivation of paddy, 2 acres of Nachana, ground nut one acre and 4 to 5 acres and the rest was fallow; notwithstanding this, the Appellate Authority proceeded to hold that the provisions of the Act were not applicable to entire land as the major portion thereof was fallow and grass land. The tenants carried the matter in revision and the Revisional Authority has affirmed the same view taken by the two authorities below. The grievance before this Court on behalf of the Petitioners is that admittedly, there was evidence on record, both documentary and oral to show that certain portion of the land was under cultivation, where agricultural activity was carried on, although the major portion was naturally grass grown land. It is contended that assuming that the Petitioners tenants have failed to establish that the major portion of the land was not naturally grown grass land or was used for grazing their catties, even so, there is no reason why the authorities below could have ignored the evidence on record to the extent the agricultural activity was in vogue on the portion of the land on or before 1st April 1957. It is submitted that at least to the extent of such land, the tenants were entitled for appropriate relief. To support this submission, reliance is placed on the decision of this Court reported in 2004 (1) Mh.L.J. 283 in the case of Kishan Ramchandra Kumbhar and Ors. v. Kashinath Bandu Teli and Ors.

4.       On  the  other  hand,   Counsel  for       the Respondents  contends that out of 28 acres of     land even  if  the Petitioners establish the  fact     that they  were  cultivating  only 4 acres of  land     for agricultural  activity) even in that case, it     will have  to  be  held  that such  occupants  were     not entitled  for  any  protection  by  virtue  of     the provisions  of the Act.  On the other hand, it   will have  to be held that the entire land is extricated from the application of the Act.
 

5.       Having considered the rival submissions, I have  no hesitation in taking the view that  having regard to the evidence which has already come on record, in particular, the admission of the Respondents landlords that out of 28 acres, 24 acres was naturally grown grass land, the remaining 4 acres was put to agricultural use by the occupants/tenants for cultivation of crop, rotationally. Going by the said evidence namely, the admissions of the Respondents/landlords, which is reinforced by the documentary evidence, it would necessarily follow that the portion on which agricultural activity was carried on, such portion of land will be amenable to the provisions of the Act and at least to that extent, the authorities below ought to have considered the case of the Petitioners/tenants for grant of appropriate relief on the finding that they were in lawful cultivation of such land prior to 1st April 1957, which is the tillers' day. However, as mentioned earlier, none of the three authorities below have examined that aspect;   whereas,  each of them have proceeded  on  the  basis that since the major portion of the land was  naturally grown grass land, the provisions     of the Act will have no application.  That approach   is clearly  impermissible.   This  legal  position     is expounded  in the recent decision of this Court     in Kishan  Ramchandra Kumbhar (Supra).   Even in  that case,  out of  18 acres of land, the  evidence  on record  was  that 13 acres of land was under  Teak, Nimb, shrubs and grass fallow on 1st April 1957 and also prior to that. This Court proceeded to hold that   even accepting   that  concurrent   finding recorded by the authority below that on 13 acres of land)  grass  was  grown  naturally  that  was  not sufficient to return a finding that the entire suit land  was  not  governed by the provisions  of  the Tenancy Act.  This Court went on to observe that at least     the   land  which  was  brought  under  cultivation by  carrying  on  "agricultural  activity"  by  the tenant  to the  extent  of   about  5  acres»  was obviously governed by the provisions of the Tenancy Act  irrespective  of the fact that it was done  in patches  because  of the nallas cutting across  the land.   Applying  the principle stated in the  said decision,  this Petition should succeed by  setting aside  the  orders passed by the Courts  below  and 'instead?      the  parties  will   have   to  be   relegated     to the     lower     authority;     To my  mind,      the     Appellate Authority, for ascertaining as to what extent  the Petitioners; had utilised the land for  cultivation or for agricultural purpose.  It is made clear that in  so  far  as the land which is  naturally  grown grass  land,  that  portion  of the  land  will  be extricated from the application of the provisions of  the Act, as it is not the case of the tenants that  that  portion  was used by them  for  grazing their catties. 
 

6.       The above finding will have to be returned on the basis of the evidence already on record and in the context of the agricultural activity carried out by the Petitioners/tenants on or before 1st April 1957, the tillers day. The Authority shall then identify the portion of the land upon which agricultural activity was in vogue, out of two gat numbers; and in respect of such portion, may proceed to pass appropriate orders in favour of the tenants as may be permissible by law. The Appellate authority shall finally dispose of the proceedings after giving opportunity to both sides within three months from the receipt of writ of this Court.  Ordered accordingly.
 

7. Rule made absolute on the above terms with no order as to costs.
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter