Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Board, Manglaur Vs. Sri Mahadeoji Maharaj [1964] INSC 270 (24 November 1964)
1964 Latest Caselaw 270 SC

Citation : 1964 Latest Caselaw 270 SC
Judgement Date : 24 Nov 1964

    
Headnote :
A public road, along with two drains located to the north and south of it, traversed the respondent\'s property. The central section of the road was paved. The local Municipality intended to install a statue and two rooms for a piyo and library in the area between the paved section and the drains. In response, the respondent initiated a lawsuit seeking a permanent injunction to prevent the Municipality from constructing these structures and to reclaim possession of the land. The Municipality argued that the site was part of the road, which was under its jurisdiction. The Trial Court ruled in favor of the respondent. However, the first appellate court determined that since the road and adjacent lands had been managed by the Municipal Board for many years, the respondent had forfeited any claim to the land, concluding that while the Municipality could not erect structures on the land, the respondent had no grounds to object. On second appeal, the High Court found that it had not been demonstrated how the respondent had lost title to the Kacha strips of land or adjacent areas. Consequently, it overturned the first appellate court\'s decision and reinstated the Trial Court\'s ruling. The Municipality subsequently appealed to the Supreme Court for special leave.

The Municipality contended that the entire pathway between the two drains was dedicated to public use, asserting that the fact that only part of the pathway was paved did not diminish the overall dedication.

HELD: (i) A dedication of a highway to the public can be inferred from prolonged public use. The width of the highway is determined by the extent of its use, and adjacent lands are typically included as they are essential for the road\'s maintenance. [247 C-D] Referenced: Halsbury\'s Laws of England, 3rd Edn. Vol. 19, p. 49.

Cases cited: Harvey v. Truro Rural District Council, (1903) L.R. 2 Ch. 638; Rex v. Wright (1832) 2 B. & Ad, 681: 37 R.R. 520; Anukul Chandra v. Dacca Dt. Board A.I.R. 1928 Cal. 485.

In this case, it was undisputed that the paved road was dedicated to public use. It was easily inferred that the adjacent lands were also part of the public way, as these lands were situated between the paved road and the drains maintained by the Municipal Board. [247 E-F]

(ii) When a pathway is vested in the Municipality in this manner, the Municipality does not own the soil itself but has the exclusive right to manage and control the surface and the necessary subsurface and airspace to maintain the street. It possesses certain rights in the soil that allow it to take legal action against trespassers. Generally, the landowner retains occupancy rights, subject to the public\'s right to pass and repass on the highway, and may pursue trespass claims against individuals who exceed their rights. [247 F-G] Referenced: Partt and Mackenzies Law of Highways, 20th Edn. at p. 4; S. Sundaram Ayyar v. Municipal Council of Madura and the Secretary of State for India in Council, (1902) I.L.R. 25 Mad. 635.

(iii) The Municipality had no authority to erect any statue or structures on the public pathway that were not essential for its maintenance and use as a pathway.

Conversely, the respondent could not claim possession of any part of the public pathway, as it remained under the Municipality\'s jurisdiction. [247 H-248 B]
 

Municipal Board, Manglaur Vs. Sri Mahadeoji Maharaj [1964] INSC 270 (24 November 1964)

24/11/1964 SUBBARAO, K.

SUBBARAO, K.

DAYAL, RAGHUBAR AYYANGAR, N. RAJAGOPALA

CITATION: 1965 AIR 1147 1965 SCR (2) 242

CITATOR INFO:

MV 1973 SC 87 (67) D 1974 SC1940 (46) R 1980 SC1785 (9)

ACT:

Pathway dedicated to the public--Inference of dedication--How to be drawn-Municipality whether has right to build structures on such dedicated land--Owner whether can claim possession of such land.

HEADNOTE:

A public road and two drains on the north and south of that road ran through the respondent's land. The middle portion of the road was metalled. In the space between the metalled portion and the drains the local Municipality wanted to instal a statue and two rooms for a piyo and library. The respondent filed a suit for a permanent injunction to restrain the Municipality from putting up the said structures and for delivery of possession. The Municipality pleaded that the site was part of the road which vested in it. The Trial court decreed the respondent's suit. The first appellate court held that since the road along with the patris had been under the management of the Municipal Board for several decades the respondent had lost title to the same, and that while the Municipality had no right to put up structures on the land the respondent had no right to object. The High Court in second appeal held that it had not been shown how the respondent had lost his title to the Kacha strips of land or patris. On that finding it set aside the decree of the first appellate court and restored that of the Trial court. The Municipality appealed to the Supreme Court by special leave.

It was contended for the appellant Municipality that the entire pathway between the two drains stood dedicated to the public; and the fact that only a part of the pathway was metalled would not detract from the totality of the dedication.

HELD : (i) Inference of dedication of a highway to the public may be drawn from a long use of the highway by the public. The width of the highway depended upon the extent of the use. The side lands are usually included in the road for they are necessary for the proper maintenance of the road. [247 C-D] Halsbury's Laws of England, 3rd Edn. Vol. 19, p. 49, referred to.

Harvey v. Truro Rural District Council,, (1903) L.R. 2 Ch.

638, Rex v. Wright (1832) 2 B. & Ad, 681 : 37 R.R. 520 and Anukul Chandra v. Dacca Dt. Board A.I.R. 1928 Cal. 485, referred to.

In the present case it was not disputed that the metalled road was dedicated to the public. The inference that the side lands were also included in the public way was drawn easily as the said lands were between the metalled road and the drains admittedly maintained by the Municipal Board.

[247 E-F] (ii) When a pathway vests in the Municipality in the above manner the Municipality does not own the soil. It has the exclusive right to manage and control the surface of the soil and so much of the soil below and of the space above the surface as is necessary to enable it to adequately maintain the street as a street. It has also a certain property in the soil of the street which would enable it as owner to bring a possessory action against trespassers. So far as the owner of the land is concerned 243 the position is that subject to the right of public to pass and repass on the highway the owner of the soil in general remains the occupier of it and as such may maintain action for trespass against any member of the public who acts in excess of his rights. [247 F-G] Partt and Mackenzies Law of Highways, 20th Edn. at p. 4, and S. Sundaram Ayyar v. Municipal Council of Madura and the Secretary of State for India in Council, (1902) I.L.R. 25 Mad. 635, referred to.

(iii)The appellant Municipality had no right to put up any statue or structures on the public pathway which were not necessary for the maintenance and user of it as a pathway.

The respondent on the other hand could not ask for possession of any part of the public pathway as it continued to vest in the Municipality. (247 H-248 B]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 841 of 1962.

Appeal by special leave from the judgment and decree dated January 1, 1960, of the Allahabad High Court in Second Appeal No. 445 of 1952.

Mohan Behari Lal, for the appellant. S. P. Sinha and Dharam Bhushan, for the respondent.

The Judgment of the Court was delivered by Subba Rao, J. This appeal by special leave raises the question of the right of a Municipality to a vacant piece of land adjacent to a metalled public road.

The plaintiff is the owner of plot No. 3211 in abadi No. 1416 in khewat No. 216 in the town of Manglaur. Through the said plot runs a public road and two nalis on the north and south of the said road. There is also a water pipe running through the said plot which belongs to the defendant Municipality. There is a vacant site lying in between the nalis and the road. The Municipality was seeking to erect a structure on the vacant site wherein it intended to instal a statue of Mahatma Gandhi and also to put up two rooms on either side for piyo and library. The plaintiff, who is the owner of plot No. 3211, filed Suit No. 138 of 1948 in the Court of the Munsif, Deoband., for a permanent injunction to restrain the Municipal Board, Manglaur, from putting up the said structures on the suit site and for delivery of possession of the same to the plaintiff. The defendant, inter alia, pleaded that the said site was part of the road which vested in it.

The Munsif found that the plaintiff has title to the said site and decreed the suit for possession as well as for permanent injunction. On appeal, the 2nd Civil Judge, Saharanpur, held that a road includes the "patris" on either side of it, and that the said road along with the patris has been under the management of 244 the Municipal Board for several decades and that the plaintiff has lost title to the same. He further held that though the defendant has no right to restrict the use of the public road by putting up the alleged constructions, the plaintiff has also no right to object to the same. One second appeal, the High Court of Allahabad held that the plaintiff has title to plot No. 3211 and the Municipality has not shown how the plaintiff has lost his title to the "kacha" strips of land forming part of the said plot. On that finding, it set aside the decree of the learned 2nd Civil Judge, Saharanpur, and restored that of the Trial Court. Hence the present appeal.

Learned counsel for the appellant contended that the entire pathway between the two drains was dedicated to the public;

and that the fact that only a part of the pathway was metalled would not detract from the totality of the dedication.

Learned counsel for the respondent argued that the disputed site is part of Plot No. 3211 which admittedly belongs to the plaintiff and that it has not been established how the Municipal Board has become the owner of the said site though the metalled road passing through the said plot vests in it.

The facts are not in dispute. There is a metalled road running through plot No. 321 1. On either side of the metalled road there is open space and on either side of the open space there is a drain. Admittedly, public have been using the road for decades. The Municipal Board has been maintaining the road and the drains. It is, therefore, reasonable to hold that the entire pathway between the two drains was dedicated to the public. It is a common feature of metalled roads in towns that open spaces are left on either side of them. The fact that the entire pathway is not metalled cannot possibly detract from the totality of the dedication. The circumstance that the vacant spaces are on either side of the metalled road and between the two drains maintained by the Municipal Board leads to an irresistible inference that the strips of vacant spaces form part of the public pathway. The fact that only a part of the pathway is metalled does not necessarily limit the width of the pathway, but it is evidence of the user of the pathway by the public and its maintenance by the Municipality. We, therefore, hold that the suit site is part of the public pathway.

At this stage it is necessary to notice briefly the relevant aspect of the law of highways. In "Pratt and Mackenzies Law of Highways", 20th Edn., at p. 4, it is stated :

"Subject to the right of the public to pass and repass on the highway, the owner of the soil in general remains 245 the occupier of it, and as such may maintain trespass against any member of the public who acts in excess of his right." In Halsbury's Laws of England, 3rd Edn., Vol. 19, at p. 49, rules of presumption and proof of dedication are stated thus "The fact that a way has been used by the public so long and in such a manner that the owner of the land, whoever he was, must have been aware that the public believed that the way had been dedicated, and has taken no steps to disabuse them of that belief, is evidence (but not conclusive evidence) from which a court or jury may infer a dedication by the owner." The learned author proceeds to observe, at p. 55 "A dedication may also be inferred when a highway authority has used a strip of land adjoining an admitted highway for the deposit of stones or by cutting grips, or has, as of right and without permission, piped in and levelled the site of a roadside ditch." In Harvey v. Truro Rural District Council(1), Joyce, J., makes the following interesting observations which are relevant to the present enquiry "In the case of an ordinary highway running between fences, although it may be of a varying and unequal width, the rite of passage or way prima facie, and unless there be evidence to the contrary, extends to the whole space between the fences, and the public are entitled to the entire of it as the highway, and are not confined to the part which may be metalled or kept in order for the more convenient use of carriages and foot passengers." Adverting to the open strips of land on the sides of the road, the learned Judge observed :

"........ as Lord Tenterden observed in Rex v. Wright(2), 'The space at the sides' (that is of the hard road) is also necessary to afford the benefit of air and sun. If trees and hedges might be brought close up to the part actually used as road it could not be kept sound." (1) [1903] L.R. 2 Ch. 638, 643, 643-644.

(2) [1832] 3 B. & Ad. 681, 683; 37 R.R. 520.

246 These observations indicate that the fact that a part of the highway is used as the actual road does not exclude from it the space at the sides of the road. Suhrawardy J., in Anukul Chandra v. Dacca Dt. Board(1), after considering the relevant English decisions on the subject, summarized the English view thus :

"The expression "road" or "highway" has been considered in many cases in England and it seems that the interpretation put there is not confined to the portion actually used by the public but it extends also the side lands." The learned Judge applied the English view to the construction of the words "public street or road" in Art.

146-A of the Limitation Act, and stated :

"I am of opinion that "road" in that article includes the portion which is used as road as also the lands kept on two sides as parts of the road for the purposes of the road." So too, a Division Bench of the Allahabad High Court in Municipal Board of Agra, v. Sudarshan Das Shastri(2) defined "road" so as to include the side lands. Therein it was observed :

it............ in our opinion all the ground, whether metalled or not, over which the public had a right of way, is just as much the public road as the metalled part. The court would be entitled to draw the inference that any land over which the public from time immemorial had been accustomed to travel was a public street or road, and the mere fact that a special part of it was metalled for the greater convenience of the traffic would not render the unmetalled portion on each side any the less a public road or street." That a public street vests in a Municipality admits of no doubt Under s. 116(g) of the U.P. Municipalities Act, 1916 (U.P. Act 11 of 1916), "all public streets and the pavements, stones and other materials thereof, and also all trees, erections, materials implements and things existing on or appertaining to such streets' vest in and belong to the Municipal Board. A Division Bench of the Madras High Court in S. Sundaram Ayyar v. The Municipal Council of Madura and The Secretary of State forIndia in Council(3) dealt with the scope of such vesting under the Madras District Municipalities Act, 1884. The head-note therein brings out the gist of the decision, and it reads (1) A.I.R 1928 Cal. 485, 486, 487.

(3) [1902] I.L.R (2) [1915] 1. L. R. 37 All. 9, 1 1.

247 "When a street is vested in a Municipal Council, such vesting does not transfer to the Municipal authority the rights of the owner in the site or soil over which the street exists.

It does not own the soil from the centre of the earth usque ad caelum, but it has the exclusive right to manage and control the surface of the soil and so much of the soil below and of the space above the surface as is necessary to enable it to adequately maintain the street as a street. It has also a certain property in the soil of the street which would enable it as owner to bring a possessory action against trespassers." The, law on the subject may be briefly stated thus :

Inference of dedication of a highway to the public may be drawn from a long user of the highway by the public. The width of the highway so dedicated depends upon the extent of the user. The side lands are ordinarily included in the road, for they are necessary for the proper maintenance of the road. In the case of a pathway used for a long time by the public, its topographical and permanent landmarks and the manner and mode of its maintenance usually indicate the extent of the user.

In the present case it is not disputed that the metalled road was dedicated to the public. As we have indicated earlier, the inference that the side lands are also included in the public way is drawn easily as the said lands are between the metal road and the drains admittedly maintained by the Municipal Board. Such a public pathway vests in the Municipality, but the Municipality does not own the soil.

It has the exclusive right to manage and control the surface of the soil and "so much of the soil below and of the space above the surface as is necessary to enable it to adequately maintain the street as a street". It has also a certain property in the soil of the street which would enable it as owner to bring a possessory action against trespassers.

Subject to the rights of the Municipality and the public to pass and repass on the highway, the owner of the soil in general remains the occupier of it and, therefore, he can maintain an action for trespass against any member of the public who acts in excess of his rights.

If that is the legal position, two results flow from it, namely, (1) the Municipality cannot put up any structures on the public .pathway which are not necessary for the maintenance or user of it as a pathway, (2) it cannot be said that the putting up of the structures for installing the statue of Mahatma Gandhi or for piyo 248 or library are necessary for the maintenance or the user of the road as a public highway. The said acts are unauthorized acts of the Municipality. The plaintiff, who is the owner of the soil, would certainly be entitled to ask for an injunction restraining the Municipality from acting in excess of its rights. But the plaintiff cannot ask for possession of any part of the public pathway, as it continues to vest in the Municipality.

In the result, we hold that the plaintiff would be entitled to a .decree for permanent injunction restraining the Municipality from putting up the said structures on a part of the said public pathway, and the suit in so far as it asked for a decree for possession would be liable to be dismissed. We allow the appeal in part. As both the parties have succeeded and failed in part, they will bear their respective costs throughout.

Appeal partly allowed.

 

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 : MAIMS

 
 
Latestlaws Newsletter