Citation : 2021 Latest Caselaw 7318 Bom
Judgement Date : 6 May, 2021
Second Appeal No.11/2021
:: 1 ::
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.11 OF 2021 WITH
CIVIL APPLICATION NO.483 OF 2021 WITH
CIVIL APPLICATION NO.484 OF 2021
Murlidhar s/o Kisanrao Dongare
Since deceased, through his L.Rs.
Dattatraya s/o Murlidhar Dongare & ors. ... APPELLANTS
VERSUS
The State of Maharashtra & ors. ... RESPONDENTS
.......
Shri Satyajeet S. Dixit, Advocate for appellants
Mrs. P.V. Diggikar, A.G.P. for State.
.......
CORAM : R. G. AVACHAT, J.
Date of reserving order : 9th April, 2021
Date of pronouncing order : 6th May, 2021
ORDER:
The challenge in this Second Appeal is to the
judgment and decree dated 25/7/2007, passed by the Court
of Civil Judge, Senior Division, Sangamner in a suit, Regular
Civil Suit No.220/2004 and confirmed by the judgment and
decree dated 30/9/2019, passed by District Judge-2,
Sangamner in Regular Civil Appeal No.101/2008. By the
Second Appeal No.11/2021 :: 2 ::
impugned judgment and decree, the suit of the appellant/
plaintiff came to be dismissed. The original plaintiff passed
away pending first appeal. The legal representatives of
original plaintiff are, therefore, before this Court in Second
Appeal.
2. Heard Mr. Dixit, learned counsel for the appellants.
The original plaintiff filed the suit for relief of
declaration that he has become the owner of the agricultural
land Gut No.25/3, admeasuring 3 Hectors 44 R, situated at
village Rayate, Taluka Sangamner, District Ahmednagar (for
short the suit land). The consequential relief of permanent
injunction was also asked for so as to perpetually protect his
possession over the suit land. It is the case of the appellants
that the suit land belong to the State of Maharashtra
(respondent/ defendant No.1). The respondents No.2 and 3
are the Sub-Divisional officer and Tahsildar of Sangamner
respectively. Respondent No.4 is the Sarpanch of the village
Rayate. It is also the case of the appellants that the suit land
was granted to the original plaintiff on lease for one year in
1963. Since then he has been in possession of the suit land.
By virtue of the provisions of the Maharashtra Land Revenue
Second Appeal No.11/2021 :: 3 ::
Code, 1966 (MLRC), he became the owner of the suit land.
The respondents No.1 to 3, however, shown the suit land to
have been transferred to the defendant No.4. The plaintiff
had moved number of applications to respondents No.1 to 3
for grant of the suit land, permanently.
3. Both the courts below gave a concurrent finding of
fact, holding the plaintiff to have neither proved his title to the
suit land nor possession thereon.
4. Shri S.S. Dixit, learned counsel for the appellants
would submit that, the respondents No.1 to 3 did not file
written statement. The averments in the plaint have as such
not been disputed. The trial Court allowed the Advocate for
the respondents No.1 to 3 to cross-examine the plaintiff.
Whatever admission have come on record during cross-
examination of the plaintiff, should not have been relied for
want of factual foundation as no written statement was filed.
The provisions of Sections 30 and 31 of the MLRC have not
been properly interpreted. In the first appeal, a compromise
was entered into between the appellant and the respondent
No.4 to the extent of some portion of the suit land. The
compromise pursis duly executed by the parties was produced
Second Appeal No.11/2021 :: 4 ::
before the Court. The averments therein would undoubtedly
indicate the plaintiff/ appellant to have been in possession of
the suit land. The entries in the revenue record have
presumptive value. Both the courts below have, however,
ignored the revenue record of the suit land. In the first
appeal, the respondent No.4 had filed an application for
adducing additional evidence along with certain documents.
Without giving any opportunity of hearing to the appellant the
production of the documents came to be allowed. The first
appellate Court relied on those documents and passed the
impugned judgment. According to learned counsel, no proper
sissues have been framed. The documentary evidence has
not been properly appreciated. According to learned counsel,
substantial questions of law as stated hereinabove are
involved in this appeal. He, therefore, urged for admission of
the appeal.
5. The appellant/ plaintiff has to prove his own case.
The plaintiff filed the suit with a strange prayer. He claimed
the relief of declaration that he has become owner of the suit
land by virtue of provisions of the MLRC. Admittedly, the suit
land was Deshmukh Inam land. On abolition of the inam, the
land resumed to the Government. As such, the State of
Second Appeal No.11/2021 :: 5 ::
Maharashtra is the owner of the suit land. I have not come
across any provision in the MLRC nor any such provision has
been brought to the notice of this Court to suggest that by
virtue of grant/ lease of the suit for a period of one year in
1963, the plaintiff has become owner of the suit land.
Sections 30 and 31 of the Maharashtra Land Revenue Code
read as follows :
30. Occupation of unalienated land granted under provisions of the Code :
Where any unoccupied land which has not been alienated, is granted to any person under any of the provisions of this Code, it shall be the duty of the Tahsildar without delay to call upon such person to enter upon the occupation of such land in accordance with the terms of the grant.
31. Unoccupied land may be granted on conditions :
It shall be lawful for the Collector subject to such rules as may from time to time be made by the State Government in this behalf, to require the payment of a price for unalienated land or to sell the same by auction, and to annex such conditions to the grant as may be prescribed by such rules before land is entered upon under Section 30. The price (if any) paid for such land shall include the price of the Government right to trees thereon and shall be recoverable as an arrear of land revenue.
It is true that way back in 1963 the respondent
Second Appeal No.11/2021 :: 6 ::
No.1 appears to have given the suit land to the plaintiff for
cultivation for a period of one year. The entries in the
revenue record of the relevant year supports the plaintiff's
case. Since there being no provision in MLRC or in any other
law conferring title to the agricultural land by virtue of grant
of lease for a period of one year, both the Courts below have
rightly non-suited the plaintiff as regards relief of declaration
of title to the suit land. On this aspect, there could not be any
substantial question of law to be involved in this Second
Appeal.
6. So far as regards prayer for a decree of perpetual
injunction is concerned, it is to be stated that, the appellants
want to protect their alleged possession over the suit land
perpetually on the basis of claim of ownership/ title to the suit
land. Since the suit land belongs to the State of Maharashtra/
respondent No.1, and the plaintiff could not prove his claim to
have perfected title to the suit land, the appellants are
necessarily not entitled to protect their possession, if any,
perpetually. It is not the case of the appellants that their
alleged possession is being disturbed or they are likely to be
evicted without following due process of law.
Second Appeal No.11/2021 :: 7 ::
7. The plaintiff, in affidavit of evidence, claimed to
have no any other land to earn their living. The plaintiff,
however, in response to the questions put to him in cross-
examination on behalf of the respondent No.4, has admitted
that the suit land abuts/ adjoins his own land. In his
examination-in-chief itself and even in plaint (observed by the
trial Court), the plaintiff admitted that the respondent No.1
granted the suit land to the Village Panchayat. It is his case
that he has, however, not lost his possession thereunder. The
trial Court has also observed that, the plaintiff himself has
admitted in the plaint that the Village Sarpanch (respondent
No.4) granted him the suit land on lease for a period of one
year in June 1981. By virtue of Section 51 of the Maharashtra
Village Panchayats Act, the State Government may vest in any
Panchayat open site, vacant or grazing lands etc. Section 55
of the Maharashtra Village Panchayats Act authorises the
Panchayat to lease, sell or transfer property of Panchayat
except the property vested with it by virtue of Section 51 of
the said Act. When the suit land was admittedly granted to
the Village Panchayat for extension of gaothan, the Sarpanch
did not have any authority to give it to the plaintiff on lease
for one year. The possession of the plaintiff over the suit
land, if any, was, therefore, unauthorised. The respondents
Second Appeal No.11/2021 :: 8 ::
have every authority to obtain possession by following due
process of law.
8. True, the trial Court ought not to have allowed the
learned A.G.P. representing the respondents No.1 to 3 to
cross-examine the plaintiff on factual matrix since they have
not filed written statement. The answers given by the plaintiff
in the cross-examination, therefore, need to be ignored. Still,
the appellants have no case for admission of this appeal.
9. In the first appeal, the appellants and the
respondent No.4 filed a compromise pursis. The appellants
are shown to have given some portion of the suit land to
respondent No.4 for construction of water tank. According to
learned counsel for the appellants, the averments in the
compromise memo is a proof of the appellants' possession
over the suit land. It has already been observed above that
the appellants are not entitled to a decree for perpetual
injunction so as to protect their possession, if any, over the
suit land since they have failed to establish to have acquired
title to the suit land.
10. So far as regards Civil Application for production
Second Appeal No.11/2021 :: 9 ::
of additional evidence in the Second Appeal is concerned, the
Civil Application needs to be rejected since the appeal is liable
to be dismissed as no substantial question of law is involved
therein.
11. For the aforesaid reasons, the Appeal is liable to
be dismissed in limine. The Second Appeal is, therefore,
dismissed. In view of dismissal of the Second Appeal, Civil
Applications are also dismissed.
( R. G. AVACHAT ) JUDGE
fmp/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!