Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Inayat Ali Khan Vs. State of U. P [1971] INSC 149 (6 May 1971)
1971 Latest Caselaw 149 SC

Citation : 1971 Latest Caselaw 149 SC
Judgement Date : 06 May 1971

    
Headnote :

The appellant was engaged in horse breeding. Upon receiving a notice pursuant to section 10(2) of the U.P. Imposition of Ceiling on Land Holdings Act, 1960, he sought exemption under section 6(vii) of the Act, arguing that his farm qualified as a specialized farm as defined by that sub-clause. However, the designated authority under the Act, the appellate court, and the High Court in revision ruled against the appellant. He subsequently filed an appeal by special leave.

 

Inayat Ali Khan Vs. State of U. P [1971] INSC 149 (6 May 1971)

SIKRI, S.M. (CJ) SIKRI, S.M. (CJ) MITTER, G.K.

VAIDYIALINGAM, C.A.

RAY, A.N.

REDDY, P. JAGANMOHAN

CITATION: 1971 AIR 1407 1971 SCR 716

ACT:

U.P. Imposition of Ceiling on Land Holdings Act, 1960 (U.P. Act 1 of 1961), s. 6(vii)-Exemption from ceiling-Horsebreeding farm whether exempt as a specialised farm-Word 'and' in clause whether can be read as equivalent to 'or'.

HEADNOTE:

The appellant was a horse-breeder. On receipt of a notice under s. 10(2) of the U.P. Imposition of Ceiling on Land Holdings Act, 1960 he claimed exemption under s. 6(vii) of the Act on the ground that his farm was a specialised farm within the meaning of that sub-clause. The prescribed authority under the Act, the appellate court and the High Court in revision held against the appellant. In appeal by special leave,

HELD:The sub-clause specially mentions two types of specialised farms, namely, those devoted to poultry-farming and dairying. As regards others it leaves them to be prescribed by rules under s. 44 of the Act. In this context it is impossible to read the word 'and' as 'or'. Rule 4(4) prescribes those specialised farms, but farms used for horse-breeding are not included. The appeal must therefore fail. [718F]

CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 2018, 2019 and 2020 of 1968.

Appeals by special leave from the judgments and orders dated March 25, 1968 and March 20, 1968 of the Allahabad High Court in Criminal Revision No. 528, 576 and 518 of 1967.

S.C. Agarwala and D. P. Singh, for the appellants (in all the appeals).

S.C. Manchanda and O. P. Rana, for respondent (in all the appeals).

The Judgment of the Court was delivered by Sikri, C. J,-These appeals by special leave raise a common question as to the interpretation of Section 6, Clause (xvii) of the U. P. Imposition of Ceiling on Land Holdings Act, 1960 (U. P. Act 1 of 1961)-hereinafter referred to as the Act-and can conveniently be disposed of together. In Writ Petition 261 of 1968 the vires of this provision is challenged. This Writ Petition was heard alongwith these civil appeals and will be disposed of by a separate judgment.

In order to appreciate the point a few relevant facts in the case of Civil Appeal No 2018 of 1968 may be given. On receipt 717 of a notice under Section 10(2) of the Act the appellant, Inayat Ali Khan, filed objections. He is a horse-breeder.

One objection was that he has a specialised farm and certain plots were being used for growing grass or for growing special types of crops which were used as fodder for horses.

He relied on Section 6 (xvii) of the Act, which reads as follows :

"6. Exemption of certain land from imposition of ceiling :

Notwithstanding anything contained in this Act, land falling in any of the categories mentioned below, shall not be taken into consideration for the purposes of determining the ceiling area applicable to, and the surplus land of, a tenure-holder(xvii)land, other than land used for purely agricultural purposes, included in specialized farm and exclusively devoted to poultry farming or dairying or other such purposes, as may be prescribed:

Explanation.-Land for the purposes of this clause shall include land, exclusively used by the tenure-holder for growing of fodder for purposes of his dairy." A rule was framed exempting certain farms, and it reads as lows :

"4(4). The following land, included in specialised farms and exclusively devoted for purpose of sericulture, ericulture, lacculture or pisciculture shall, to the extent mentioned below, be exempt under clause (xviii) of Section 6 :

(i)land under actual plantation of mulberry, castor and lac-host trees-Kusum, Khair, Palse and ber-which constitute a grove, (ii)land on which buildings, necessary for the rearing of worms or insects producing silk, andi or lac, as the case may be, and for preparation of raw silk, and lac, are situate, and (iii)land, not less than one acre in area, which is covered with water throughout the year and has been used for pisci culture for a continuous period of three years, duly certified as such by an officer of the Fisheries Department, not below the rank of an Inspector :

Provided that the land to be exempted under items (i) and (ii) above is justifiable with reference to 718 the production of raw silk, andi or lac during a, series of years. not exceeding three." The Prescribed Authority, Tahsil Sadar, held that the exemption claimed was not sustainable. The Additional District Judge, on appeal, concurred. He observed:

"The word 'and' in clause (xvii) of section 6 makes it clear that for purposes of exemption it is necessary that the land should be used for specialised farm and should be exclusively devoted to growing such articles or for such purposes as are specified in clause (xvii) and in Rule 4. It cannot, therefore, be said that because this land is being used for growing a particular type of crop it will come under the definition of specialised farming. In the explanation, appended to clause (xvii), a case of growing fodder has been referred to. This explanation says that the land used for growing fodder purposes of dairy will be exempted. This explanation will, therefore, make it clear that the land used for growing fodder for other purposes will not come under the definition of specialised farming".

The appellant filed a revision before the High Court. S. N. Singh, J., held that the lower appellate court had correctly interpreted the section. The appellant having obtained special leave, the appeal is now before us for disposal.

The learned counsel for the appellant urged that the word 'and' in sub-clause (xvii), should, in the context, be read as 'or', and that all specialised farms used for nonagricultural purposes are entitled to exemption. We see no force in this contention. The sub-clause specially mentions two types of specialised farms, namely, those devoted to poultry farming and dairying. As regards others, it leaves them to be prescribed by rules under Section 44 of the Act.

In this context it is impossible to read the word 'and' as 'or'. Rule 4(4) prescribes those specialised farms, but farms used for horse-breeding are not included. We agree with the interpretation placed by the High Court.

In the result Civil Appeal No. 2018 of 1968 fails. The facts in the other two appeals are similar. These must also fail. There will be no order as to costs.

G. C. Appeals dismissed.

 

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