Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Mp. vs Maya Bai (Name Deleted)
2025 Latest Caselaw 890 MP

Citation : 2025 Latest Caselaw 890 MP
Judgement Date : 17 May, 2025

Madhya Pradesh High Court

The State Of Mp. vs Maya Bai (Name Deleted) on 17 May, 2025

Author: Pranay Verma
Bench: Pranay Verma
                           NEUTRAL CITATION NO. 2025:MPHC-IND:12927

                                                                                                                              1

                                       IN THE HIGH COURT OF MADHYA PRADESH

                                                                                                    AT I N D O R E
                                                                                                                 BEFORE
                                                         HON'BLE SHRI JUSTICE PRANAY VERMA



                                                                              FIRST APPEAL No. 524 of 1998



                                                            SHRI KAL BHAIRAVA AND OTHERS
                                                                        Versus
                                                         MAYA BAI(NAME DELETED ) AND OTHERS
                           ----------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------




                           Appearance:
                              Shri A.S.Kutumbale, learned Senior Advocate with Shri B.S.Gandhi, learned
                           counsel for appellants.

                              Shri V.K.Jain, learned Senior Advocate with Ms. Vaishali Jain, learned
                           counsel for respondents.
                           ----------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------



                                                                                                                     WITH



                                                                              FIRST APPEAL No. 246 of 2000
                                                                    THE STATE OF MP.
                                                                         Versus
                                                         MAYA BAI (NAME DELETED) AND OTHERS




Signature Not Verified
Signed by: NEERAJ
SARVATE
Signing time: 17-05-2025
17:04:44
                            NEUTRAL CITATION NO. 2025:MPHC-IND:12927

                                                                                                                              2
                           Appearance:
                                   Shri Sudarshan Joshi, learned Panel Lawyer for appellant/State.

                              Shri V.K.Jain, learned Senior Advocate with Ms. Vaishali Jain, learned
                           counsel for respondents.
                           ----------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------




                                                                                                                    ORDER

(Reserved on 01.05.2025) (Pronounced on 17.05.2025)

1. Since these appeals have been preferred against a common

judgment passed by the trial Court they have been heard together

and are being decided by a common judgment.

2. F.A. No.524/1998 has been preferred by the plaintiffs Shri

Kalbhairav Murti and its pujaris whereas F.A. No.246/2000 has been

preferred by defendant No.6 State of Madhya Pradesh.

3. The facts of the case in brief are that plaintiffs instituted an action

on 11.06.1984 before the trial Court for declaration of title to the suit

land bearing survey No.244 area 3.743 hectare, for declaration that the

order dated 21.02.1984 passed by the Board of Revenue is illegal, for

possession of the suit land and mesne profits.

4. As per the plaintiffs, in District Dhar, near Ratnagara tank is an

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

old and ancient temple by the name of Kalbhairav temple. Plaintiffs 1 to

3 and their ancestors have been the Pujaris of the temple and have been

receiving emoluments also from the State Government. For the

management of the temple the suit land had been given about 200 years

ago by the ruler of Dhar to the pujaris of which they have been taking

care ever since then. Since a few years the suit land has been given by

Pujari plaintiff No.1 to Rupa Balai, husband of defendant No.1. On

account of mistake having been made in the revenue records the suit

land instead of being recorded in the name of Kalbhairav temple has

been recorded in the name of Pujari Ramchandra and others. For

correction of the mistake as occurred in respect of Kalbhairav temple

and other temples a commission was constituted by the then Dhar State

which carried out the inspection in 1931-32 and passed its decision in

the year 1932 as per which it held the suit land to be of Shri Kalbhairav

Devsthan in the nature of muafi temple land and that recording of the

land as dharmada land in name of plaintiffs is incorrect which deserves

to be corrected. The decision of the commission was approved by the

Huzur Council Alia which was the cabinet of Dhar State by its order

dated 27.02.1933. Declaration to this effect was also made and a

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

direction was issued for correcting the patta. Consequently on

19.04.1933 a muafi patta was issued in the name of Shri Kalbhairav

Devsthan with Shankar, Ramchandra and Krushna being recorded as

the Pujaris. However, as per the new patta the record was not corrected.

Upon death of husband of defendant No.1, upon coming into force of

Madhya Pradesh Land Revenue Code, 1959 she along with her

daughters made an application under Section 190/110 of the Code, 1959

before the Tehsildar, Badnawar which was contested by the Pujaris of

the plaintiff stating that the land belongs to the temple and they are

merely the pujaris. The application was rejected by the Tehsildar and

direction was issued for correction of the revenue records. Appeals

preferred by the defendants were dismissed by the Sub Divisional

Officer as well as by the Commissioner by order dated 28.05.1982.

However, revision preferred by them was allowed by order dated

21.02.1984 by the Board of Revenue and it was held that the suit land

does not belong to the temple but instead belongs to the pujaris. The

said order has hence cast a cloud upon title of the temple to the suit land

hence the suit for reliefs as aforesaid has been instituted by plaintiffs.

5. The claim was contested by defendants 1, 3 to 5 submitting that

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

the suit land was held by Ramchandra, Krushnaji, Vinod Kamar and

others in Bhumiswami rights and was their muafi land. In respect of the

same the commission and the Council Alia had no right to give any

decision. In any case their orders and patta have never been

implemented for which there is no reason. The alleged patta is even

otherwise forged and false. The order dated 21.02.1984 passed by the

Board of Revenue is perfectly legal and cannot be challenged by way of

a civil suit which is hence not maintainable. The recorded tenants of the

suit land had given the same to husband of defendant No.1 on Shikmi

hence the defendants have become the Bhumiswami thereof by virtue

of provisions of the Code, 1959. They have even otherwise acquired

title to the suit land by virtue of adverse possession.

6. During pendency of the suit, defendant No.5 expired and her

legal representatives were brought on record. Legal representatives

No.2 and 3 filed their written statement taking the same plea as was

taken by defendant No.5 in her written statement. The defendant No.6

State of Madhya Pradesh also filed its written statement submitting that

the suit land was given to the pujaris for worshiping and maintenance of

government temple Kalbhairav. They had no right to give the suit land

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

to the defendants or their predecessors on Shikmi. The defendants are

encroachers over the suit land. The Dhar Estate Commission and the

Sub Divisional Officer and the Commissioner had correctly directed for

correction of the revenue records. The order passed by the Board of

Revenue is illegal. The suit land belongs to the temple Kalbhairav with

Collector, District Dhar being its Manager.

7. Upon pleadings of the parties issues were framed by the trial

Court after which the parties led their oral as well as documentary

evidence in support of their respective contentions. By the impugned

judgment and decree the trial Court has held that plaintiffs have failed

to prove that the suit land is of the ownership of Kalbhairav temple. It

has also not been proved that it is of the ownership of Kalbhairav deity

with the Collector being its Manager hence plaintiffs pujaris had no

right to give the same to the defendants on Shikmi. The suit land was

held by pujaris in bhumiswami rights. The order passed by the Board of

Revenue does not operate as res judicata for the present suit.

Defendants 1 to 5 have acquired title to the suit land by virtue of

provisions of the Code, 1959. In consequence the plaintiff's claim has

been dismissed.

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

8. Learned senior counsel for the plaintiff has submitted that the

trial Court has erred in holding that the suit land does not belong to Shri

Kalbhairav deity but instead was held by its pujaris in Bhumiswami

rights and that since the same was given on Shikmi to husband of

defendant No.1, the defendants have acquired Bhumiswami rights

thereupon under the provisions of the Code, 1959. The conclusive

documentary evidence produced by the plaintiffs to prove that the suit

land belongs to the deity and does not belong to the pujaris has been

completely failed to be appreciated in proper perspective. The

documents have been duly proved by way of the oral evidence. The suit

land was earlier given to the temple but mistakenly the pujaris were

recorded over the same as Bhumiswami. By the commission appointed

by the Dhar State the mistake was discovered as having been made

which was directed to be corrected by recording the name of the deity

over the suit land. The finding of the commission was affirmed by the

Huzur Council Alia which was the cabinet of Dhar State on 27.02.1933.

This conclusively proves that the suit land was held by the deity. Only

for the reason that the decision of the Commission as approved by the

cabinet was not given effect to in the revenue records and the earlier

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

mistake of recording of the pujaris over the suit land continued, the title

of the deity in the suit land would not be lost and would not be

conferred upon the defendants. Since it is the deity who is the owner of

the suit land and who is a perpetual minor, the suit land could not have

been given on Shikmi by its pujaris to husband of defendant No.1. Even

if it was so given, the same was wholly null and void and without any

authority and merely on the basis of being in possession of the suit land

upon the same having been given by the pujaris the defendants cannot

claim acquisition of Bhumiswami rights under the provisions of the

Code, 1959. Their possession over the suit land is hence illegal and so

also is the order dated 21.02.1984 passed by the Board of Revenue. The

plaintiff's claim hence deserves to be decreed. Reliance has been

placed on the decisions of the Apex Court in Narain Prasad Aggarwal

(dead) through legal representatives V/s. State of Madhya Pradesh

2007 (11) SCC 736, Gurunath Manohar Pavaskar and Others V/s.

Nagesh Siddappa Navalgund and Others AIR 2008 SC 901 and Mst.

Kanchaniya and Others V/s. Shiv Ram and Others AIR 1992 SC

1239.

9. Learned counsel for defendant No.6/State has submitted that the

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

suit land belonged to Kalbhairav deity with the Collector, District Dhar

being recorded as its Manager. The same is a Government temple. The

pujaris were appointed only for management of the temple and the suit

land was attached to the temple only for that purpose. The pujaris had

no right to give the same on Shikmi to husband of defendant No.1

hence defendants 1 to 5 have not acquired any title to the suit land.

However it is to be noticed that though appeal has been preferred by

defendant No.6/State against the judgment and decree passed by the

trial Court but the same has been preferred only against the finding

recorded by the trial Court. There is no decree passed against defendant

No.6 which could be challenged by it by preferring an appeal.

10. Learned counsel for defendants 1 to 5 has submitted that the suit

land belonged to the pujaris of the temple and did not belong to the

deity. The documents available on record produced by plaintiffs

themselves show that the suit land belonged to the pujaris. It is wholly

incorrect on part of the plaintiffs to contend that it is the deity which is

the owner of the suit land. The pujaris had given the suit land to

husband of defendant No.1 on Shikmi upon whose death defendants 1

to 5, upon coming into force of the Code, 1959 have acquired

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

Bhumiswami rights over the same as has rightly been held by the Board

of Revenue in its order dated 21.02.1984. The commission appointed by

the Dhar State had no right or authority to declare the suit land as

belonging to the deity nor did the cabinet of Dhar State have any right

to take a decision in that regard. The suit land has ever since been

recorded in the name of pujaris and was held by them in Bhumiswami

rights who had every right to give the same to husband of defendant

No.1 on Shikmi. It is hence submitted that the judgment and decree

passed by the trial Court is perfectly legal in which no interference is

warranted in view of which the appeals deserve to be dismissed.

11. I have considered submissions of the learned counsel for the

parties and have perused the record.

12. The sole question for determination in these appeals is as to

whether the suit land is of the ownership of Kalbhairav temple and the

plaintiffs /pujaris are not the owners thereof but are only its Managers

or whether the same was held by the plaintiffs and their predecessors in

Bhumiswami rights. In paragraph No.17 the trial Court has recorded

finding that Kalbhairav temple is a Government public temple and

plaintiff No.1 Ramchandra is its pujari. Earlier Vidyadhar Bhatt was

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

appointed as the pujari of the temple. It is not in dispute between the

parties that the suit land was taken on Shikmi by Rupa, husband of

defendant No.1 from Keshavrao and/or his son plaintiff No.1

Ramchandra. The dispute between the parties is based primarily upon

documentary evidence which may be considered.

13. Ex.P/3 is a decision dated 31.03.1932 of Commissioner Darbar,

Dhar from perusal of the contents of which it is clear that the suit land

was muafi land. The same since the year 1246 fasli, for a period of 122

years, was in the nature of muafi land patta of which year to year was

given to pujari Vidyadhar Bhatt - Kurshna Bhatt for worship of Shri

Kalbhairav. However Someshwar, son of Vidyadhar Bhatt had no child

hence the land was liable for resumption hence as per Section 7 of

kavayad muafidaran it was settled that since the land is of Devsthan, for

ensuring puja of the same, patta be amended so that the worship in the

temple be continued till its existence. However no decision was

rendered as to in what manner, what form and in favour of whom the

patta is liable to be amended and the matter was placed before the

judicial Branch of Darbar Dhar.

14. Thereafter on 29.07.1932 order was passed by the judicial Branch

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

of Darbar Dhar to the effect that since earlier pattedar Ganpat has died

issue-less but with consent of the Darbar he had taken Keshavrao in

adoption and his elder son Shankarrao is alive, the patta of the land be

given in favour of Shankarlal. Though in the said decision it was not

specifically mentioned that the suit land is decided or is determined or

is held to be belonging to Shri Kalbhairav temple or that it is the owner

of the land, but in the decision dated 31.03.1932 (Ex.P/3) it was

specifically recorded that the land which is muafi land has been given

since a long time on patta for being utilized for the worship of temple

which decision was not altered in this order.

15. On the basis of the aforesaid orders, the trial Court has held that

since therein it has not been specifically stated that the suit land is in the

name of Kalbhairav temple or its title thereto has been declared and

instead patta of the same was given to the pujaris for ensuring

worship/management of the temple then as per Section 7 of kavayad

muafidaran the intention cannot be imported or inserted in the orders

that the suit land was declared to be of the ownership of the temple and

instead the patta was given to predecessors of plaintiffs in respect of

muafi land for worshiping of the temple. In this regard reliance has

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

been placed by the trial Court on Section 7 of kavayad muafidarn which

is as under :-

'' तममाम ममुआफफीयमात बबीनमावर ईममादमाद ममंदबीर व मसजबीद व इसबी कफीसम कके ममुसतकफील मकमानमात मजहवव व खखैरमातबी जबीनकके नबीसवत ककोई शक न हको ममुसतकफील ततौरपर उस वकत तक जमारबी रहकेगबी कके जबतक वह मकमाममात कमायम रहके, गको ममुआफफी दकेनके कके वकत उनकके ममुसत कफील ततौरपर कमायम रखनके कमा मनशमा समाफ न हको।

शतर:- यह कमायदमा उन ममुआफफीयमात जमातबी सके ममुतमालबीफ नहहीं हखै जको पमुजमा आरमार वगखैरमा कके वलयके दबी गई हको। ''

16. The trial Court has considered only Section 7 of kavayad

muafidaran but has failed to consider the other Sections of the same

particularly Section 5(4) and 13 thereof. These provisions were the

subject matter of interpretation before a Division Bench of this Court in

the case of Pancham Singh V/s. Ramkrushna Guru Ramdas and

Others AIR 1972 MP 14 which has been approved by the Apex Court

in the case of State of Madhya Pradesh and Others V/s. Pujari

Utthan Avam Kalyan Samiti and Another (2021) 10 SCC 222.

Therein the Division Bench considered a parvana issued by the Aukaf

Department whereby muafi land had been granted to the pujari. The

same was for upkeep of the temple in relation to which the same was

granted. Interpreting Section 13 it was held that the pujari does not have

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

the status other than that of a Manager. He could get the lands

cultivated either by himself or through servants but had no right to

alienate the same in any manner. It was his duty to keep lands under

cultivation so that the income derived therefrom could be applied

towards the pooja and upkeep of the temple. The muafi land all the

while belong to the Government. The pujari was, therefore, not a

kastkar maurusi or a government lessee or an ordinary tenant of the

muafi land but was merely holding it on behalf of the aukaf department

for purposes of management. A pujari cannot be recorded as a maurusi

kashtkar or an ordinary tenant. He could never become a pakka tenant

under Section 54 (vii) of Madhya Bharat Land Revenue and Tenancy

Act, 1950. The muafi lands are always recorded as milkiyat sarkar

under the aukaf department. The whole purpose of the grant which was

for upkeep of the temple would be frustrated if the muafi lands were

allowed to be sublet by the pujari and new rights created in favour of a

stranger. The relevant part of the judgment is as under :-

"5. The Court held as under : (Pujari Utthan Avam Kalyan Samiti case [State of M.P. v. Pujari Utthan Avam Kalyan Samiti, 2016 SCC OnLine MP 2050] , SCC OnLine MP para 10) "10. The learned writ court relying on the decision of the cases of State of M.P. v. Ghanshayamdas [State of

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

M.P. v. Ghanshyamdas, 999 RN 25] , Kanchaniya v. Shiv Ram [Kanchaniya v. Shiv Ram, 1992 Supp (2) SCC 250] and Panchamsingh v. Ramkishandas Guru Ramdas [Panchamsingh v. Ramkishandas Guru Ramdas, 1971 SCC OnLine MP 26] has held that right of Pujaris continued from their forefather, cannot be taken away by executive instructions. There was no justification on the part of the State Government to advice to Revenue Commissioner to follow Circular dated 21-3-1994, when the same was quashed. It is not in dispute that as per Clause 5 of the Land Records Manual in Column No. 3 of Khasra Entries deals with the name of occupier; Column No. 4 deals with name of bhoomiswami or lessees or his representatives while Column No. 12 deals with the remarks. Undisputedly, the land, which is owned by the temple or deity or the land owned by temple or by the trust, name of the deity/temple or trust, as the case may be, is required to be mentioned in Column No. 3. If the temple is managed by the Pujari, then keeping in view the law laid down by this Court from time to time, his name is required to be mentioned as Pujari along with the name of the deity."

(emphasis supplied) (xxvii) preparation and maintenance and revision of land records under Section 121."

9. We have heard the learned counsel for the parties and find that there is lack of clarity in the High Court in regard to the legal jurisprudence. Different judgments have been referred to in respect of rights of the priests as to whether they can be treated as Bhumiswami or if they only hold the temple land for the purpose of management of the property of the temple, which actually vests with the deity.

10. One of the earliest judgments on the right of a priest was rendered by the Division Bench of Madhya Pradesh High Court reported as Panchamsingh v. Ramkishandas Guru Ramdas [Panchamsingh v. Ramkishandas Guru Ramdas, 1971 SCC OnLine MP 26] . Section 13 of the Qawaid Muafidaran Jujve Araji, Samwat 1991 (hereinafter referred to as "the Gwalior Act") was examined as to the remedy of ejectment of a pujari who claimed status of mourushi kashtakar as under Section 248(1) of the Code or by way of a civil suit. It was held that a Pujari is not a Kashtkar Mourushi i.e. tenant in cultivation or a government lessee or an ordinary tenant of the muafi lands

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

but holds such land on behalf of the Aukaf Department for the purpose of management.

11. The High Court held as under :

"7. ... The muafi lands all the while belonged to the Government. The former Pujari was, therefore, not a Kashtakar Mourushi or a Government lessee or an ordinary tenant of the muafi lands, but was merely holding them on behalf of the Aukaf Department for purposes of management.

***

12. On a plain reading, the definition excludes a Pujari. The former Pujari was, therefore, not a Kashtakar Mourushi of the muafi land, but was merely holding them on behalf of Aukaf Department for purposes of management. Under the 2nd Proviso to Section 365 of the Qanoon Mai, Gwalior, he had no right of transfer. ...

***

16. We are, therefore, of the view that the former Pujari had no other status than that of a manager of the lands on behalf of the Aukaf Department. While it is accepted before us that the former Pujari had no right of transfer by mortgage or sale, it is urged that there was no restriction on sub-letting. It is also urged that the terms "mourushi kashtakar" and "Dakhilkar Kashtakar Bila Lagani" were synonymous and that, as every mourushi kashtakar had the right to sub-let, it necessarily follows that a Dakhilkar Kashtakar Bila Lagani had also a similar right. We are unable to agree with this line of reasoning. It would be repugnant to the nature of the grant itself to clothe such a person with a right of transfer of any kind. The whole purpose of the grant, which was for the upkeep of the temple, would be frustrated if the muafi lands were allowed to be sublet by the Pujari and new rights created in favour of a stranger.

17. Where a grant of land is made in consideration for service to be rendered by a grantee, in lieu of wages, it is an implied condition of the grant that if the services are not performed or are not required, the grant can be resumed. The Parwana expressly stated that the grant in favour of the former Pujari was resumable for breach of any of the conditions set out therein, or upon his death or removal. The death of the former Pujari was, in the instant case, the terminal point. That being so, the grant lapsed with his death. As the grant created no interest in favour of the

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

former Pujari, whatever rights the petitioners father, Thakur Murlidnarsingh had, also lapsed and he became a rank trespasser."

(emphasis supplied)

12. This Court in a judgment reported as Kanchaniya v. Shiv Ram [Kanchaniya v. Shiv Ram, 1992 Supp (2) SCC 250] considered the Gwalior Act as well as the Code. The decision of the High Court in Panchamsingh was approved, and it was held as under :

"15. Shri Shiv Dayal has submitted that the learned Judges of the Division Bench of the High Court were in error in holding that a Pujari was not a Kashtakar Mourushi of the muafi land and that the said finding is contrary to the language of Section 13 of Kawaid Maufidaran wherein it is clearly stated that the Pujari would have the rights of a Kashtakar Mourushi. According to Shri Shiv Dayal the only limitation on the rights of the Pujari as a Kashtakar Mourushi was that contained in Section 265 of the Qanoon Mal whereby he was precluded from selling or mortgaging the muafi lands but there was no provision restricting his right to create a lease for cultivation of the lands. We are unable to agree. Although under Section 13 of Kawaid Maufidaran, the right of a Kashtakar Mourushi have been conferred on the Pujari and under 265 of the Qanoon Mal, the restriction on his right was with regard to sale and mortgage only but it cannot be ignored that under Section

13 of Kawaid Maufidaran the right of a Kashtakar Mourushi which have been conferred on the Pujari is subject to the overriding condition that in case he does not perform his duties properly, he can be removed and another Pujari can be appointed and a patta could be issued in his favour. This is also borne out by definition of the expression "Kashtakar Mourushi" in Section 2(29) of the Qanoon Mal which imposes the condition that the Aukaf Department would be entitled to dispossess, without an order of the court, the Pujari who obtains the right of Kashtakar Mourushi on the basis of Kawaid Maufidaran and who does not render his services properly. The matter is further made clear by the prescribed form of the Parwana which is issued to the Pujari wherein it is also clearly mentioned that Pujari does not have any right in the land and his status is that of a manager and that he could get the land cultivated either himself or through others so that the income derived

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

therefrom could be applied towards worship and upkeep of the temple and that the grant would be resumed for breach of any of the conditions or upon the death of the former Pujari. In other words, the rights of the Pujari do not stand on the same footing as those of a Kashtakar Mourushi in the ordinary sense who was entitled to all rights including the right to sell or mortgage. We are, therefore, in agreement with the view of the Division Bench of the Madhya Pradesh High Court in Panchamsingh case that a Pujari had no other status than that of the manager functioning under the control of the Aukaf Department and he had no right to transfer, either by way of sale or mortgage or by lease, the land entrusted to him. In that view of the matter, it must be held that the patta granted in favour of Malkhan by Vasudev Rao, father of Respondent 1, was not valid and did not confer any right or interest on Malkhan in the land covered by the said patta."

(emphasis supplied)

13. This Court further held that temple land does not fall in any of the excepted categories in Section 2(1)(z-3), therefore, it was unoccupied land and set apart for a public purpose i.e. for the upkeep of the temple. It was thus held that patta granted in favour of Malkhan to cultivate the land in dispute came to an end on the death of Malkhan and the possession of the appellant over the land in dispute as legal heirs of Malkhan cannot be said to be authorised by Respondent 1 :

"19. The land in dispute does not fall in any of the excepted categories mentioned in Section 2(1)(z-3). It must, therefore, be held to be unoccupied land. Since it was set apart for a public purpose viz. for the upkeep of temple, it can be said to be land set apart for a special purpose under clause (j) of sub-section (1) of Section 237 of the Code. What has to be seen is whether the possession of Malkhan of the same was unauthorised. It has been urged on behalf of the appellants that the possession of Malkhan could not be said to be unauthorised on the date of the filing of the application by Respondent 1 in view of the fact that Vasudev Rao, father of Respondent 1, had granted a patta permitting Malkhan to cultivate the land during his (Malkhan's) lifetime and after the death of Vasudev Rao, Respondent 1 had also granted a patta permitting Malkhan to continue in cultivation of the land in dispute and had

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

been receiving Rs 100 annually as rent from Malkhan. ... In view of the death of Malkhan during the pendency of the writ petition in the High Court, the question whether Respondent 1 has granted a patta permitting Malkhan to cultivate the land in dispute during his lifetime, does not survive because even if it is held that the patta granted in favour of Malkhan by Respondent 1 permitted Malkhan to cultivate the land in dispute during his lifetime, the said authority under which Malkhan was in possession of the disputed land came to an end on the death of Malkhan and the possession of the appellants over the land in dispute after the death of Malkhan cannot be said to be authorised by Respondent 1."

14. A circular was issued on 28-5-1979 regarding the Devesthani land in respect to control and management of the land attached to the temples, in accordance with the manner mentioned in the circular. In the said circular, there was a restriction that the agricultural land owned by religious institutions should not be leased out for a period of more than 3 years. The priests were allowed to lease up to first 10 acres of land for self-cultivation for maintenance and for management of temple without any auction and without any lease rent. Another 10 acres could be given to the Pujari for his self-agricultural purposes but on payment of lease rent. Such rent was to be deposited in the name of the deity and could be used for the maintenance of the temple. The remaining land could be leased by auction.

15. The policy of auction was challenged by way of a writ petition. The said writ petition was allowed. The order passed by the learned Single Judge was challenged in appeal in a judgment reported as State of M.P. v. Mandir Shri Khande Rao [State of M.P. v. Mandir Shri Khande Rao, 1999 RN 392] . The Bench relied upon the earlier Division Bench judgment reported as Ghanshayamdas (2) . However, while referring to the Gwalior Act, the Court held as under:

"13. We are of the considered opinion that the provisions contained in Regulation 13 clearly envisaged the continuance of the muafi and the rights vesting in the deity in respect of its properties including the agricultural holdings till the vesting of the ownership thereof in the State under the Management of its department of "Aukaf"

relating to 'Devasthan'. It is obvious, therefore, that so long

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

as the rights of Muafidar were not extinguished vesting the properties including the agricultural holdings in the State and the revenue records were corrected showing the same as 'Milkiat Sarkar' under the management of department of Aukaf relating to Devasthan, there could be no occasion for interfering in the management of the holding/land vesting in the Deity/Devasthan in any manner including the grant of temporary leases for the purpose of cultivation taking recourse to auction treating the holdings of the deity as 'Milkiat Sarkar' even though none of the conditions contemplated under Regulation 13 stood satisfied."

16. The Court held that, with respect to the State's right to auction the property of the temple, once the land is vested with the deity/temple, the State cannot have a right to auction the property of the temple.

17. In Ghanshyamdas (1) , the learned Single Bench was not apprised of the judgments of the Division Bench in Panchamsingh or of this Court in Kanchaniya and the same are not referred in the judgment. The Single Bench thus held that the proprietary rights conferred on a pujari could not be brought to an end by an executive instruction. The said judgment was partly overruled in Ghanshayamdas (2)."

17. In State of M.P. and Others V/s. Pujari Utthan Avam Kalyan

Samiti and Another (2021) 10 SCC 222 the Apex Court has held that

the pujari is not a kashtkar maurusi i.e. tenant in cultivation or a

government lessee or an ordinary tenant of the muafi lands but holds

such land on behalf of the aukaf department for the purpose of

management. The pujari is only a grantee to manage the property of the

deity and such grant can be resumed if the pujari failed to do the tasks

assigned to him. He cannot be treated as a Bhumiswami. His status is

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

only that of a Manager. Rights of pujari do not stand on the same

footing as that of a kashtkar maurusi in the ordinary sense. It was held

as under :-

"23. This question has already been considered by the courts in Panchamsingh [Panchamsingh v. Ramkishandas Guru Ramdas, 1971 SCC OnLine MP 26] , which has further been affirmed by Kanchaniya [Kanchaniya v. Shiv Ram, 1992 Supp (2) SCC 250] . The law is clear on the distinction that the Pujari is not a Kashtkar Mourushi i.e. tenant in cultivation or a government lessee or an ordinary tenant of the muafi lands but holds such land on behalf of the Aukaf Department for the purpose of management. The Pujari is only a grantee to manage the property of the deity and such grant can be reassumed if the Pujari fails to do the task assigned to him i.e. to offer prayers and manage the land. He cannot be thus treated as a Bhumiswami. The Kanchaniya further clarifies that the Pujari does not have any right in the land and his status is only that of a manager. Rights of pujari do not stand on the same footing as that of Kashtkar Mourushi in the ordinary sense who are entitled to all rights including the right to sell or mortgage.

26. Taking into consideration the past precedents, and the fact that under the Gwalior Act, Pujari had been given the right to manage the property of the temple, it is clear that that does not elevate him to the status of Kashtkar Mourushi (tenant in cultivation).

27. The ancillary question which arises is whether the priest is Inamdar or Maufidar within the meaning of Section 158(1)(b) of the Code. Such provision contemplates that the rights of every person in respect of land held by him in the Madhya Bharat region i.e. area of erstwhile Gwalior and Holkar as a pakka tenant or as a Muafidar, Inamdar or concessional-holder shall be protected as Bhumiswami. The priest does not fall in any of the clauses as mentioned in Section 158(1)(b) of the Code. The muafi was granted to the property of temples from payment of land revenue. Such muafi was not granted to a manager. Even Inam granted by the Jagirdar or the ruler to a priest is only to manage the property of the temple and not confer ownership right on the

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

priest. Therefore, in view of the judgment in Panchamsingh [Panchamsingh v. Ramkishandas Guru Ramdas, 1971 SCC OnLine MP 26] and also of this Court in Kanchaniya [Kanchaniya v. Shiv Ram, 1992 Supp (2) SCC 250] , the priest cannot be treated to be either a Muafidar or Inamdar in terms of the Madhya Bharat Land Revenue and Tenancy Act, Samvat 2007 (Act 66 of 1950) or in terms of the Gwalior Act. Since the priest cannot be treated to be Bhumiswami, they have no right which could be protected under any of the provisions of the Code."

18. In the aforesaid judgment it was also held that the pujari does not

fall in any of the clauses as mentioned in Section 158 (1)(b) of the

Code, 1959. Muafi land granted to the pijari does not confer ownership

rights upon him. He cannot be treated to be either a muafidar or

inamdar in terms of Madhya Bharat Land Revenue and Tenancy Act,

1950 or in terms of the Gwalior Act. Since he cannot be treated to be a

Bhumiswami he does not have any right which could be protected

under the provisions of the Code, 1959. Thus when the pujaris

themselves who are plaintiffs in the present case could not have been

conferred the status of Bhumiswami then either husband of defendant

No.1 or defendants 1 to 5 who had only taken the land on Shikmi or as

a sub tenant of the pujaris also cannot claim conferral of the status of

Bhumiswami.

19. Though the trial Court has held that the patta of the suit land was

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

granted in favour of plaintiff's predecessors in respect of muafi land for

worshiping of the temple but it has failed to consider the legal

propositions as have been laid down in the aforesaid cases. Pertinently

the order dated 31.03.1932 (Ex.P/3) records the temple/deity to be the

owner of the suit land and further records that the same deserve to be

granted on patta for management of the temple. Thus, the grant which

has been made of the suit land in favour of predecessors of plaintiffs

was only in the capacity of muafidar while the deity remained to be the

owner thereof. Merely on the basis of giving of the suit land on Shikmi

to husband of defendant No.1 and subsequently to defendants 1 to 4 the

status of Bhumiswami was not conferred upon them as has been

illegally held by the trial Court.

20. Thus in view of the aforesaid discussion, FA No.524/1998

preferred by the plaintiffs is allowed and the suit filed by them for

declaration of title, declaration that order dated 21-02-1984 passed by

the Board of Revenue is illegal and for possession stands decreed. Since

FA No.246/2000 has been preferred by State of Madhya Pradesh only

against findings recorded by the trial Court and also for the reason that

plaintiff's claim has decreed, the same is dismissed. There shall be no

NEUTRAL CITATION NO. 2025:MPHC-IND:12927

orders as to costs.

21. Let a decree be drawn accordingly.

(PRANAY VERMA) JUDGE ns

 
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