Citation : 2024 Latest Caselaw 24985 Bom
Judgement Date : 29 August, 2024
2024:BHC-AS:34730
wp6645-19+26F.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 6645 OF 2019
WITH
WRIT PETITION NO.5017 OF 2019
M/s. Mayank Land Pvt. Ltd., ]
Through its authorized officer ]
Sachin kashinath Balwad, ]
R/o. Drongiri HSG Complex, Bldg. No.GH-10, ]
Plot No.2, Ground Floor, Sector-30, ]
Post Bokadvira Village, Taluka Uran, ]
District Raigad. ] .. Petitioner
Versus
1. Madhusudan Janardan Datar (Deceased) ]
Through legal heirs ]
1A. Sangeeta Satish Marathe, ]
R/o. IMDR Staff Quarters, Ferguson ]
College Campus, Pune.
1B. Kalpana Vivekanand Limaye, R/o. C/403, ]
Devi Vihar CHS, Lal Chowki, Kalyan (W), ]
District Thane. ]
1C. Urmila Anil Pethe, ]
R/o. Datta Apartment, Phulewadi Road, ]
Kolhapur.
1D. Sunita Madhukar Datar, ]
R/o. 2/8, Sachin Sociey, Mithanagar Road, ]
Mulund (E), Mumbai-81. ]
2. Shashank Prabhakar Datar, ]
R/o. Flat No.2, Building No.4, Kumar Park ]
CHS Ltd., Karve Nagar, Pune. ]
3. Kirti Prabhakar Datar @ Kirti Vivek ]
Mulay,R/o. Yoganand Park-1, ]
Flat No.8, Shikshak Nagar, Paud Road, ]
Kothrud, Pune. ]
sa_mandawgad 1 of 24
wp6645-19+26F.doc
4. Shri Ramchandra Shivram Vaidya, ]
R/o. Babasaheb Joshi Marg, Near HDFC Bank, ]
Motilal Nehru Nagar, Dombivali (E), ]
District Thane. ]
5. Shri Laxman Shivram Vaidya, ]
R/o. Vaidya Vaishampayan Bungalow, ]
Babasaheb Joshi Marg, Near HDFC ]
Bank, Motilal Nehru Road, Dombivali (E), ]
District Thane. ]
6. Prabhakar Nathu Shelke, ]
R/o. Kiravali, Taluka Karjat, ]
District Raigad. ]
7. The Ld. Tahasildar & A.L.T., ]
Karjat, District Raigad. ]
8. The Ld. Sub-Divisional Officer, ]
Panvel Sub-Division, District Raigad. ] .. Respondent.
----------
Mr. R.A.Thorat, Senior Advocate a/w. Mr. Vaibhav Sugdare, Mr.Rishit
Badiani, Mr. Ketan Dave and Mr.Gaurav H. Angal i/by A.S.Dayal and
Associates for the Petitioners in both Petitions.
Mr. Mandar Limaye i/by Mr. Saurabh Oka, for Respondent Nos.1 to 3.
Mr.P.S.Dani, Senior Advocate with Mr.Prashant D. Patil, for Respondent
Nos.4 and 5.
Ms. Priyanka Chavan, AGP for the Respondent Nos.7 and 8-State.
----------
Coram : Sharmila U. Deshmukh, J.
Reserved on : 31st July, 2024
Pronounced on : 29th August, 2024
JUDGMENT :
1. Rule. Rule made returnable forthwith and heard finally with
consent of the parties.
2 of 24 wp6645-19+26F.doc
2. Both the Petitions challenge the common judgment and order
dated 2nd November, 2018 passed by the Maharashtra Revenue
Tribunal (MRT) in TNC/APPL/52/B/2012 and TNC/REV/RAG/414/2014.
The Revision Application and the Appeal were disposed of by
common judgment though filed separately and therefore two
Petitions came to be filed.
3. By the impugned common judgment and order, MRT has
adjudicated the Revision Application filed under Section 76 of the
Maharashtra Tenancy and Agricultural Lands Act, 1948 (for short,
"Tenancy Act") challenging the order passed by the Sub Divisional
Officer (SDO) in Tenancy Appeal No.36 of 2011 dated 31 st December,
2012. Appeal No.52/B/2012 was filed challenging the sale permission
granted under Section 43 of the Tenancy Act in favour of the
predecessors-in-title of the Petitioner on 1 st April, 2011. Both
Petitions were heard together with consent, common submissions
were advanced and both Petitions are being disposed of by this
common judgment.
FACTUAL MATRIX:
4. The Petitioner claims to be bonafide purchaser and in
possession of the subject property i.e. land bearing Survey No.2/6 (old
Survey No.44/6) stated to have been purchased by way of a registered
3 of 24 wp6645-19+26F.doc
Agreement dated 27th May, 2011. The Respondent Nos.4 and 5 herein
claiming to be the tenants of the subject land and owners by virtue of
the orders passed under Section 32G of the Tenancy Act, entered into
a registered agreement of sale dated 21 st April, 2011 with the
Respondent No.6 who in turn, executed the registered sale-deed
dated 27th May, 2011 in favour of the Petitioner.
5. On 6th February, 2009, the Respondent Nos.4 and 5 had filed an
Application before the Tahsildar and ALT being Tenancy Case No.42 of
2009 seeking fixation of the purchase price under Section 32G of the
Tenancy Act. It was contended that the subject property was the joint
family property of Janardhan Ramchandra Datar and Vishwanath
Moro Datar. The Respondent Nos.4 and 5's father late Shivram
Shridhar Vaidya was cultivating the property as tenant and after his
death the Respondent Nos.4 and 5 were cultivating and in possession
of the subject property. The name of Late Shivram Vaidya was noted
as protected tenant of the subject property. It was contended that
only the purchase price under Section 32G of the Tenancy Act was not
fixed and after the death of their father, as the Respondent Nos.4 and
5 are cultivating the subject property and are in peaceful and lawful
occupation of the same, the purchase price may be fixed.
6. The Respondent Nos.1 to 3 filed their reply to the said
4 of 24 wp6645-19+26F.doc
Application interalia contending that admittedly the Applicant's father
Shivram Shridhar Vaidya was alleged to be agricultural tenant of
Janaradhan R. Datar and Vishwanath M. Datar and said Shivram
Shridhar Vaidya died on 26th September, 1989. There is nothing on
record to show that Shivram Shridhar Vaidya, the original tenant had
claimed his right to purchase the suit land prior to 1989 or that the
Applicant's father was cultivating the suit land as agricultural tenant
on 1st April, 1957. The Applicant's father was not agricultural tenant of
the suit land and was not entitled to purchase the suit land. The
Application was not maintainable as the Respondent Nos.4 and 5's
father had relinquished his right to purchase the suit land in his
lifetime. That the Respondent Nos.4 and 5's claim was barred by
limitation.
7. RTS Appeal No.294 of 2010 was filed by Respondent Nos.1 to 3
challenging the Mutation Entry No.363 which was certified on 4 th July,
1957 recording that on 10th December, 1953, Shivram Vaidya was
found to be tenant in respect of the Survey Numbers mentioned there
in and his name has been recorded in other rights column of 7/12
extract. The Sub Divisional Officer dismissed the appeal by noting
that there are no proceedings initiated by the Respondent Nos.1 to 3
under Section 70(b) of the Tenancy Act for declaration that
5 of 24 wp6645-19+26F.doc
Respondent Nos.4 and 5 are not tenants of the subject property. The
Mutation Entry No.363 was certified on 10 th December, 1953 and for a
period of almost 57 years, there was no challenge to the mutation
entry. The subject property was in the possession of the Respondent
Nos.4 and 5's father i.e. Shivram Vaidya on 1 st April, 1957 and
therefore under the provisions of Section 32G of the Tenancy Act had
become the deemed purchaser and merely because the purchase
price was not fixed the same does not come in the way of the
ownership rights of the tenant. It further held that on the said date,
the rights of the landlord come to an end.
8. Vide order dated 7th March, 2011 passed in Tenancy Appeal No.
42 of 2009, the Tahsildar and ALT fixed the purchase price of the
subject property under Section 32G of the Tenancy Act. The Tahsildar
noted that the Respondent Nos.1 to 3 did not advance any arguments
despite giving sufficient opportunity. The 7/12 extract from1985-1986
to 2007-2008 and the mutation entries discloses the name of the
Respondent Nos.4 and 5 in the other rights column and as per
Mutation Entry No.363, the name of late Shivram Shridhar Vaidya is
mutated on 10th December, 1953 as tenant. Vide Mutation Entry
No.65, the names of the legal heirs of the Respondent Nos.4 and 5
and others as the legal heirs of Shivram Vaidya has been mutated in
6 of 24 wp6645-19+26F.doc
the revenue records. It was noted that the subsequent mutation
entries shows release deed executed by some of the legal heirs of
Shivram Vaidya in favour of the other legal heirs. It was further held
that there is no evidence brought by the Respondent Nos.1 to 3 on
record to show that they are the legal heirs of the original landlord
and that they are in occupation and possession of the subject
property. The Tahsildhar also noted the findings of the SDO passed in
RTS Appeal No.294 of 2010.
9. As against the judgment and order dated 7th March, 2011
passed in Tenancy Case No.42 of 2009, Tenancy Appeal No.36 of 2011
was filed by the Respondent Nos.1 to 3 under Section 74 of Tenancy
Act and one of the grounds in the Appeal was that the Tahsildar and
ALT had rejected the Application filed by the Respondent Nos.1 to 3 to
cross-examine the Respondent Nos.4 to 5 and that the Respondent
Nos.1 to 3 are required to lead evidence. Tenancy Appeal No.36 of
2011 came to be rejected by the Sub Divisional Officer, holding that
the name of Respondent Nos.4 and 5's father Shivram Vaidya being
the tenant of the suit property was noted in the 7/12 extract by
Mutation Entry No.349 in the year 1953 and thereafter, the names of
the Respondent Nos.4 and 5 have been entered as legal heirs. That
the subject property was in the occupation and possession of the
7 of 24 wp6645-19+26F.doc
Respondent Nos.4 and 5's father-Shivram Vaidya on the tillers' day
and under the statutory provisions of Section 32G, Shivram Vaidya and
subsequently his legal heirs have become the deemed purchasers and
rejected the Appeal by order dated 31st December, 2012.
10. On 1st April, 2011, the Sub Divisional Officer on an Application
filed by the Respondent Nos.4 and 5 under Section 43 of the Tenancy
Act granted permission to sell the subject land which came to be sold
by the registered sale-deed in favour of the Respondent No.6
and thereafter by the Respondent No.6 in favour of the present
Petitioner.
11. In the year 2011, Regular Civil Suit No.27 of 2011 was initiated
by the Respondent Nos.1 and 3 against the statutory authorities and
the Respondent Nos.4 and 5, for a direction to the Tahsildar and ALT
to decide 32G proceedings by recording oral and documentary
evidence of the parties, which came to be dismissed for want of
jurisdiction.
12. Against the judgment and order dated 31st December, 2012
passed in Tenancy Appeal No.36 of 2011, Revision No.414 of 2013
was filed and against the sale permission granted under Section 43 of
the Tenancy Act, Appeal No.52/B/2012 was filed before MRT by the
Respondent Nos.1 to 3.
8 of 24 wp6645-19+26F.doc
13. Vide common judgment and order dated 2 nd November, 2011,
MRT allowed the Revision Application and Appeal and quashed the
judgment and order dated 31st December, 2012 passed by the Sub
Divisional Officer and remanded the Tenancy Suit No.42 of 2009 to
the Tahsildar and ALT for fresh inquiry to establish tenancy.
14. Broadly summarizing the findings of the MRT were as under:
(a) Tahsildar and ALT had erroneously rejected the Application of the Respondent Nos.1 to 3 for permission to lead evidence and the order is perverse being one sided.
(b) It is binding upon the Tahsildar where there is any ambiguity or disagreement with respect to the tenancy to conduct an inquiry under Section 70(b) of the Tenancy Act to assure itself of the legitimacy of claim before fixing the purchase price under Section 32G of the Tenancy Act.
(c) As the claim of tenancy was denied in Section 32G proceedings, the fixation of purchase price without conducting inquiry under Section 70(b), is premature.
(d) Mutation Entry No.363 is not pursuant to an order of the Competent Authority under Section 70(b) and the tenancy is only presumptive. Mutation entry is not enough to prove the tenancy.
(e) The sale agreements entered into by the Respondent Nos.4 and 5 with the Respondent No.6 are void-ab-initio and bad in law.
9 of 24 wp6645-19+26F.doc
SUBMISSIONS:
15. Mr.Thorat, learned Senior Advocate appearing for the Petitioner
has tendered an additional compilation of documents containing the
photocopy of the 7/12 extracts of the subject property which shows
the name of Shivram Vaidya as a tenant for the year 1954-1955. He
submits that the Mutation Entry No.363 was certified in favour of
Shivram Vaidya and subsequently, the legal heirs were mutated vide
Mutation Entry No.1186. He submits that there is no period of
limitation for fixing of purchase price as the provisions of Section 32G
casts the duty upon the Tribunal. Pointing out the reply of
Respondent Nos.1 to 3 in Section 32G proceedings he submits that
they have admitted that Shivram Vaidya was the original tenant. He
would further submit that the Application for leading evidence by the
landlord was rejected and in Appeal memo filed before the MRT
against the final order the ground was taken. He would further submit
that RTS Appeal No.294 of 2010 challenging the Mutation Entry
No.363 has been dismissed and there is a finding that the 7/12 extract
shows the name of the father of the Respondent Nos.4 and 5. He
would further submit that the civil suit filed for direction to the
Tahsildar and ALT to decide the Respondent Nos.4 to 5's application
under Section 32G by recording of oral and documentary evidence has
10 of 24 wp6645-19+26F.doc
been rejected for want of jurisdiction. He would further submit that
the SDO had dismissed the Appeal wherein one of the contentions
raised by the Respondent Nos.1 and 2 were that the Application for
leading evidence has been rejected by the Tahsildar and ALT. He would
further submit that 32M certificate has been issued and subsequently
the permission was granted under Section 43 of the Tenancy Act to
sell the property, which has been purchased by the present Petitioner.
16. He submits that the Respondent Nos.1 to 3 had no locus to
challenge the sale permission unless the order of the Sub Divisional
Officer fixing the purchase price was set aside. He submits that the
procedure is prescribed under Section 72 of the Tenancy Act read with
Rule 17 and that if the Application is made by the tenant then the
same amounts to the statement under Rule 17 of the Rules.
17. He would further submit that the MRT exercises limited
jurisdiction under Section 76 of the Tenancy Act and cannot
re-appreciate evidence. He submits that the finding of MRT that
mutation entry is not enough to prove the tenancy, does not take into
consideration the decision of this Court in the case of L.J.Kriplani vs.
Manik A. Patil [2000 (4) Bom.C.R.366]. Pointing out to the definition
of "agriculture" under Section 2(1) of the Tenancy Act, he submits that
the agriculture would include raising of grass which is the case of the
11 of 24 wp6645-19+26F.doc
Respondent Nos.4 and 5. In support, he relies upon the following
decisions:
(i) L.J.Kriplani vs. Manik A. Patil [2000 (4) Bom.C.R.366];
(ii) Shri Ram Ram Narian Medhi vs. State of Bombay [1959 Supp (1) SCR 489];
(iii) Vithal Malhari Kulkarni vs. Tarabai Anna Patil [2003 (1) Mh.L.J. 342];
(iv) Shri Motilal Girdharilal Sharma and Ors. vs. Shri Dattatray Bandu Jagtap and Ors. [2006 (2) All MR 121];
(v) Maruti Jaywant Shinde vs. Shantabai
Baburao Gotharne and Ors. [2021 (6) Mh.L.J.
351];
(vi) Gulabrao Sahebrao Shinde vs. Sayaji
Shankar Shinde [2004 (1) Mh.L.J. 873].
18. Per contra, Mr.Limaye, learned counsel appearing for the
Respondent Nos.1 to 3-landlords would submit that in 32G
proceedings, the landlord had specifically stated that the Respondent
Nos.4 to 5's father was not an agricultural tenant and was not entitled
to purchase the suit land. He submits that the revisionary powers
under Section 76 can be exercised if there is an jurisdictional illegality
committed by the Tahsildar. He submits that in the Appeal memo a
specific ground was raised about the failure of giving an opportunity
to the Respondents to lead evidence and thus, MRT has rightly
remanded the matter. He submits that the only evidence which was
12 of 24 wp6645-19+26F.doc
produced was the Mutation Entry No.363 and no rent receipts etc.
were produced. He submits that the Sub Divisional Officer while
dismissing the Appeal has not taken into consideration the evidence
which has brought on record. He submits that the MRT has specifically
held that when the tenancy claim is denied in Section 32G proceedings
without conducting inquiry under Section 70(b) fixation of the
purchase price is a premature act. He submits that the Mutation Entry
No.363 was certified without issuing any notice or conducting any
inquiry. In support, he relies on the decision of the Apex Court in the
case of Rahimatulla Rahiman Sarguru vs.Bapu Hari Mane and Anr.
[(1979) 4 SCC 391].
REASONS AND ANALYSIS:
19. Before the MRT two orders which came to be challenged arose
out of fixing of purchase price under Section 32G proceedings in
favour of the Respondent Nos.4 and 5 and the sale permission
granted under Section 43 of Tenancy Act.
20. Before adverting to the facts of the case, it will be apposite to
have a look at the relevant provisions of Tenancy Act. Section 32 of
the Tenancy Act provides that on the first day of April, 1957, which is
the tillers' day every tenant shall be deemed to have purchased from
his landlord, free of all encumbrances the land held by him as tenant,
13 of 24 wp6645-19+26F.doc
the right being defeasible only in certain contingencies. Section 32G
of the Tenancy Act, provides for the fixation of the price of land to be
paid by the tenants and casts a duty on the Tribunal as soon as may be
after the tillers' day i.e. on 1st April, 1957 to publish a public notice
calling upon the tenants who are deemed to have purchased the land
and to record the statement of willingness. Under Sub Section (4) of
Section 32G, if the tenant is willing to purchase, the Tribunal shall,
after giving an opportunity to the tenant and landlord of being heard
and after holding an inquiry determine the purchase price of such
land.
21. The procedure and jurisdiction of Tribunal, Mamlatdar and
Collector in Appeals and Revision are contained in Chapter VI of
Tenancy Act. Section 68 defines the duties of Tribunal and Sub-
Section (c) of Section 68 empower the Tribunal to decide any dispute
under Section 32 to 32R. Section 70 defines the duties and powers of
the Tribunal and under sub section (b), the Mamlatdar has the power
to decide whether a person is or was at any time in the past a tenant
or protected tenant or a permanent tenant. Section 72 provides for
the procedure to be followed in the inquiries and proceedings and
provides that the Mamlatdar or Tribunal shall exercise the same
powers as Mamlatdar's Court under the Mamlatdar's Courts Act, 1906
14 of 24 wp6645-19+26F.doc
and shall follow the provisions of the said Act.
22. Tenancy Case No.42 of 2009 was filed by the Respondent Nos.4
and 5 seeking fixing of purchase price. In the proceedings under
Section 32G of the Tenancy Act, a question may arise as to whether a
person is a tenant on tillers day and thus a deemed purchaser under
Section 32. This necessarily would lead to an enquiry into the question
as to whether the person is a tenant deemed to have purchased the
land on the Tillers' day.
23. The learned Member of MRT has remanded the matter for
consideration afresh as the Tahsildar and ALT rejected the application
of the Respondent Nos 1 to 3 for direction to the Respondent Nos 4
and 5 to lead evidence and to permit them the right of cross
examination. It was held that the procedure under Section 72 was not
followed and there was no enquiry under Section 70(b) of Tenancy Act
when the claim of the tenant was disputed by the landlord.
24. The order of Tahsildar will have to be examined to ascertain
whether the necessary enquiry has been conducted by Tahsildar
before fixing the purchase price. In the reply filed by the Respondent
Nos.1 to 3, paragraph Nos.3, 4 and 8 assumes significance and reads as
under:
"1) ......
15 of 24 wp6645-19+26F.doc
2) ......
3) That, admittedly, Applicants father Shivram Shridhar Vaidya was alleged to be agricultural tenant of Janardhan R. Datar & Vishwanath M. Datar. and said Shivram Shridhar Vaidya died on 26/09/1989.
4) That, there is nothing on record, which shows that, Shivram Shridhar Vaidya original tenant had claimed his right to purchase the suit land prior to 1989 and Appellant's father was cultivating the land as"
agricultural tenant" on 01/04/1957."
5) ......
6) ......
7) ......
8) That, the Application is as not maintainable as Appellant's father had relinquished his right to purchase the suit land, in his life time."
25. In rest of the application there is general denial of Shivram
Vaidya being the agricultural tenant or that he was entitled to
purchase the land. Upon meaningful reading of the reply,in my view,
the case put forth filed by the Respondent Nos.1 to 3 is that late
Shivram Vaidya was the original tenant and had not claimed his right
to purchase the suit land prior to 1989 and had thus relinquished his
right to purchase the suit land in his lifetime.
26. Coming to the order passed by the Tahsildar and ALT under
Section 32G proceedings, the 7/12 extracts and mutation entries were
considered by the Tahsildar and ALT and in particular the Mutation
Entry No.363 which was certified in the year 1954 recording that
16 of 24 wp6645-19+26F.doc
Shivram Vaidya was the tenant in respect of the subject land. The
Tahsildar has also considered the subsequent mutation entries
recording the name of the Respondent Noss4 and 5 as legal heirs of
Shivram Vaidya. The Tahsildar has further held that the Respondent
Nos.1 to 3 have not produced any evidence to show that they are the
legal heirs of the landlord. The Tahsildar has considered the finding of
the SDO in RTS Appeal No 294 of 2020 which order had sustained the
Mutation Entry No 363.
27. The Tahsildar and ALT considered the revenue records which
established that Shivram Vaidya was cultivating the land on tillers day
and Mutation Entry No.363 which was long standing entry having
presumptive value under Section 157 of the Maharashtra Land
Revenue Code, 1966. The findings of the Tahsildar and ALT indicates
that an inquiry as contemplated under Section 70(b) of the Tenancy
Act has been conducted before arriving at at specific finding that the
Applicants were cultivating the subject land for growing grass and
grazing their cattle and are in cultivation and possession of the
subject land prior to tillers day before fixing the purchase price of the
subject land. The order of the ALT indicates that the ALT has not
merely fixed the purchase price, but has conducted an enquiry into
the aspect of tenancy of predecessor of Respondent Nos.4 and 5 in
17 of 24 wp6645-19+26F.doc
view of the denial to the claim of tenancy.
28. It needs to be noted that Mutation Entry No.363 was challenged
by the Respondent Nos.1 to 3 before the SDO after a gap of almost 57
years which came to be rejected by the Sub Divisional Officer in RTS
Appeal No.294 of 2010. While rejecting the mutation entry, there is a
specific finding by the Sub Divisional Officer that the subject property
was in the possession of Shivram Vaidya on 1 st April, 1957 as tenant
and therefore he has become the deemed purchaser of the subject
land. It further held that merely because the purchase price was not
fixed the same will not create any obstacle in the ownership right of
the tenant. As against the rejection of challenge to the mutation
entry, there was no further challenge and therefore the finding of the
Sub Divisional Officer has attained finality. Consequently, the
mutation entry is sustained.
29. The contention of Mr.Limaye that apart from the mutation entry
there is no rent receipt etc produced on record to show tenancy is
fallacious in light of the decision of the learned Single Judge in the
case of L.J.Kriplani (supra). One of the points for consideration of the
learned Single Judge was whether the finding, that the Respondents
therein were tenants was erroneous based merely on the mutation
entry when the entries have been certified without notice to the
Petitioner therein. The learned Single judge upheld the finding based
18 of 24 wp6645-19+26F.doc
on the mutation entry and had refused to reverse the finding of fact
recorded by the authorities. The said decision is a sufficient answer to
the submission raised by Mr.Limaye.
30. In the inquiry under Section 32G, the Tahsildar and ALT has
examined the documentary evidence produced on record in the form
of 7/12 extract and the mutation entries. In the additional compilation
of documents which has been produced by Mr.Thorat which has not
been disputed by Mr. Limaye, the 7/12 extract of the subject property
for the year 1954-1955 shows the name of Shivram Vaidya. The crop
cultivation column shows that the land was being cultivated for the
purpose of growing grass as the same is shown as pad land. Section
2(2) defines the expression "agriculture" to include the raising of
grass and use of the land held by agriculturist for grazing his cattle. It
is a specific case of the Respondent Nos.4 and 5 in the proceedings
before the Tahsildar and ALT that the subject land was being used for
the purpose of growing grass and for grazing their cattle.
31. The revenue record indicates that in the year 1953 Shivram
Vaidya was cultivating the land and subsequently the names of
Respondent Nos 4 and 5 were entered in the 7/12 extracts. In the
absence of any evidence brought by the Respondent landlords to
show that the subject land was under cultivation or possession of
19 of 24 wp6645-19+26F.doc
their predecessors-in-title on tillers day, the evidence brought on
record by the Respondent Nos.4 and 5 was rightly accepted by the
Tahsildar and ALT.
32. The Sub Divisional Officer has upheld the findings of the
Tahsildar and ALT holding that the name of Shivram Vaidya was
entered into the 7/12 extract in the year 1953 and thereafter, the
name of the Respondent Nos.4 and 5 have been entered in the
revenue records.
33. In the Appeal against the Tenancy Dispute Case No.42 of 2009,
one of the grounds of Appeal was that the Tahsildar and ALT had
rejected the application filed by Respondent Nos.1 to 3 to direct the
Respondent Nos.4 and 5 to lead evidence and to allow the
Respondent Nos.4 and 5 to cross-examine. MRT failed to notice that
against the rejection, no appropriate steps were taken by the
Respondent Nos.1 to 3. Instead the Respondent Nos.1 to 3 filed
Regular Civil Suit No.27 of 2011 for direction to Tahsildar and ALT to
decide the 32G application by recording oral or documentary evidence
of the parties. As the order of Tahsildar and ALT rejecting the
application for leading evidence had attained finality, MRT could not
have held the findings of ALT perverse on that basis.
34. In the present case, the challenge to the Mutation Entry No.363
20 of 24 wp6645-19+26F.doc
itself has failed with a specific finding that the mutation entry has
been certified in the year 1953 as the late Shivram Vaidya was the
tenant of subject property. In the case of Shri Ram Ram Narian Medhi
(supra), the Apex Court has held that the title of the landlord to the
land passes immediately to the tenants of the tillers' day and there is
complete purchase or sale thereof as between the landlord and the
tenant. It further held that the purchase continues to be effective as
from the date of tillers' day until the default to pay the purchase price
is committed and that the title is defeasible only in event of the
tenant failing to appear or making the statement that he is not willing
to purchase the land or committed a default in payment of the price
thereof as determined by the Tribunal.
35. Alongwith the challenge to the Section 32G proceedings,
reversionary powers of MRT were invoked to challenge the sale
permission granted under Section 43 of Tenancy Act. As the
Respondent Nos.4 and 5 were issued Section 32M Certificate, the
Collector had rightly granted the permission to sell the subject
property. Until the order of the Tahsildar and ALT was set out by the
Competent Forum, the landlord had no locus to challenge the sale
permission. Without noticing the same, Learned Member of MRT has
held that the sale agreements entered into are void-ab-initio which is
21 of 24 wp6645-19+26F.doc
unsustainable in the absence of any challenge to the sale agreements.
36. In the case of Vithal Malhari Kulkarni (supra), this Court has
held that as far as the sale permission is concerned, there cannot be
any challenge by a former landlord who has no interest in the
property upon statutory the purchase of the land by his tenant to
intervene in the matter to oppose the grant of permission under
Section 43 of the Tenancy Act. That being so, MRT has clearly erred by
holding that the sale-deed has been rendered void-ab-initio.
37. The reversionary powers to be exercised by the MRT is
circumscribed by the limitations contained in clauses (a) to (c) of Sub
Section (1) of Section 76 of Tenancy Act. Clauses (a) to (c) permits the
revision only on three grounds i.e. the order of Collector was contrary
to law, the Collector failed to determine some material issue of law or
that there was substantial defect in following procedure provided by
this Act, which has resulted in miscarriage of justice. I am unable to
accept the contention of Mr.Limaye that there is jurisdictional
illegality in the order passed by the Tahsildar. For MRT to exercise
reversionary power it was necessary to come to a finding that there
was a substantial procedural defect resulting in miscarriage of justice.
The defect of procedure contemplated is a substantial procedural
defect and the defect must result in miscarriage of justice. There is no
22 of 24 wp6645-19+26F.doc
such finding in the impugned order of MRT and on this ground also
the impugned judgment and order is unsustainable. The decision of
Rahimtulla Rahiman Sadguru (supra) was rendered in different fact
situation as in that case the finding was that the Collector has acted
contrary to law as the finding of the Collector was not based on any
pleading or evidence. The decision is therefore clearly distinguishable.
CONCLUSION:
38. MRT has interfered with the concurrent findings of fact arrived
at by the Tahsildar and ALT and the SDO on the ground that there was
no enquiry under Section 70(b) of Tenancy Act without noticing that
the Tahsildar and ALT had considered the material produced on record
and has rendered specific findings on the protected tenancy of the
Respondent Nos.4 and 5 which satisfies the inquiry contemplated
under Section 70(b). There could not be remand of the matter to the
Tenancy Court for consideration afresh for the reason that the
application for leading evidence was rejected by glossing over the
admitted position that there was no challenge to the order of
Tahsildar rejecting the application in the appropriate forum at the
relevant time. The Respondent Nos.1 to 3 had failed to avail the
appropriate legal remedy and thus the order of the Tahsildar and ALT
upheld by the SDO could not have been disturbed by MRT. There is no
23 of 24 wp6645-19+26F.doc
cause for remand of Tenancy Suit No.42 of 2009 for fresh inquiry
when the ALT and SDO has rendered specific findings on protected
tenancy. The finding of the Learned Member of MRT that the sale
agreements are void ab initio is unsustainable in absence of challenge
to the sale agreements.
39. In light of the above, the impugned common judgment and
order dated 2nd November, 2018 is hereby quashed and set aside. Both
the Petitions are allowed. Rule is made absolute in the above terms.
[Sharmila U. Deshmukh, J.]
24 of 24 Signed by: Sanjay A. Mandawgad Designation: PA To Honourable Judge Date: 29/08/2024 19:08:18
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!