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

Sakharam Shripati Jadhav VS. Chandrakant Alias Madhav Laxman Agnihotri & Ors [1987] INSC 4 (8 January 1987)
1987 Latest Caselaw 4 SC

Citation : 1987 Latest Caselaw 4 SC
Judgement Date : 08 Jan 1987

    
Headnote :
The Bombay Tenancy Agricultural Lands Act of 1948, under section 32(1), stipulates that every tenant, subject to the Act\'s other provisions, is considered to have purchased the land they occupy from the landlord, free of any encumbrances, provided that the tenant is a permanent tenant who personally cultivates the land, or if the tenant is not a permanent tenant but still personally cultivates the leased land, and the landlord has not issued a termination notice under section 31. Additionally, if a notice was given under section 31, but the landlord did not apply to the Mamlatdar for possession of the land by March 31, 1956, or under certain other conditions specified in section 32, the tenant retains this right. Section 43A clarifies that these provisions benefiting tenants do not apply to land granted for the cultivation of sugarcane, growing fruits or flowers, or breeding livestock.

In this case, the appellant-tenant leased the disputed land from the respondent, with the lease deed purportedly executed for cultivating crops such as chillies, tobacco, sugarcane, and groundnuts. Proceedings were initiated under section 32(g) to fix the price, assuming the appellant-tenant had become a statutory purchaser under section 32 of the Act. While these proceedings were ongoing, the respondents applied for a determination of reasonable rent, arguing that the land was leased specifically for sugarcane cultivation.

The trial court dismissed this application, concluding that the land was leased for various crops, not solely for sugarcane. However, the Special Land Acquisition Officer determined that the lease\'s primary purpose was for sugarcane cultivation, thus subjecting the land to section 43A of the Act, and ordered the rent to be set accordingly. This decision was upheld by the Maharashtra Revenue Tribunal and the High Court, which noted that although other crops were initially mentioned, the lease (Kabulayat) clearly indicated that the land was intended for sugarcane cultivation. The court reasoned that if sugarcane was not being cultivated, other crops could be grown until the land was ready for sugarcane again, and that the predominant purpose of the lease was sugarcane cultivation, which meant the tenant could not claim the rights he was asserting.

In the appeal to the Supreme Court, the appellant-tenant argued that:

(i) the entire land was not designated solely for sugarcane cultivation;

(ii) within the 11 acres, only 1 acre was used for sugarcane, and the lease indicated other uses;

(iii) the land should not be exempted since the lease was not exclusively for sugarcane cultivation.

Upon reviewing the appeal, this Court...
 

Sakharam Shripati Jadhav Vs. Chandrakant Alias Madhav Laxman Agnihotri & Ors [1987] INSC 4 (8 January 1987)

Mukharji, Sabyasachi (J) Mukharji, Sabyasachi (J) Singh, K.N. (J)

CITATION: 1987 AIR 637 1987 SCR (1) 913 1987 SCC (1) 486 JT 1987 (1) 85 1987 SCALE (1)5

ACT:

Bombay Tenancy & Agricultural Lands Act, 1948, S.43AComposite purpose lease and single purpose lease--Distinction between--Lease for composite purpose--Area where only sugarcane cultivated--Exempted--Area where along with sugarcane other crops cultivated--Not exempted.

HEAD NOTE:

The Bombay Tenancy Agricultural Lands Act, 1948, by s.32(1) provides that every tenant should, subject to the other provisions contained in the Act, be deemed to have purchased from the landlord, free of all encumbrances the land held by him as tenant, if such tenant was a permanent tenant and cultivated the land personally; or such tenant was not a permanent tenant but cultivated the land leased personally; and the landlord has not given notice of termination of his tenancy under section 31; or notice had been given under section 31, but the landlord had not applied to the Mamlatdar on or before 31st day of March, 1956 under section 29 for obtaining possession of the land; or for certain other contingencies mentioned in section 32 of the Act. Section 43A provides that the aforesaid provisions for the benefit of tillers or tenants would not apply to land granted to any bodies or persons for the cultivation of sugarcane or the growing of fruits or flowers or for the breeding of livestock.

The appellant-tenant had taken the suit land on lease from the respondent. The lease deed was alleged to have been executed for the purpose of cultivation of chillies, tobacco, sugarcane and groundnuts etc. Suo moto proceedings for fixing the price under s.32(g) were taken on the assumption that the appellant-tenant had become statutory purchaser by virtue of s.32 of the Act. While the proceedings were pending, the respondents made an application under the Act for determination of reasonable rent on the basis that the lands were leased for growing sugarcane.

The trial court rejected the application holding that the lands had 914 been leased not for growing sugarcane alone, but for different types of crops. However, the Special Land Acquisition Officer held that the purpose of the lease was one for cultivating sugarcane and, as such, the lands were governed by the provisions of s.43A of the Act and directed the determination of the rent accordingly. The Maharashtra Revenue Tribunal as well as the High Court confirmed the aforesaid order. The High Court held that though initially there was some mention of other crops, the Kabulayat (Lease Deed) in terms intended that the land would be used for cultivation of sugarcane, and when sugarcane was not being cultivated, the other crops could be cultivated till the land was again available for sugarcane cultivation, and if that be not the intention, the entire document could not be correctly and reasonably reconciled and that the predominate purpose being sugarcane cultivation, the tenant was not entitled to the right asserted by him.

In appeal to the Supreme Court, it was contended on behalf of the appellant-tenant:

(i) that the whole of the land is not for the cultivation of sugarcane;

(ii) that in an area of 11 acres, only 1 acre was subjected to the cultivation of sugarcane, and that the Kabulayat or the lease clearly indicated that there were other purposes; and

(iii) that the land could not be exempted because the lease was not for the cultivation of the sugarcane alone.

Disposing of the appeal, this Court,

HELD:

1.1 The Bombay Tenancy Agricultural Lands Act, 1948 was enacted with a high purpose of transferring the land tilled to the tillers of the soil with the exception of the lands which were leased out for growing sugarcane because of the need for protection of the industry of sugarcane and development of the economy. [924G-H]

1.2 Having regard to the preamble to the Act and the primary purpose of the Act, it would be necessary to remand the matter back to the High Court for further remand to the appropriate officer to determine whether there was any area which was leased exclusively for sugarcane crop. If it is held on such enquiry that the entire area was for sugarcane crop, then the order of the Tribunal cannot be interfered with. If, on the other hand, there are areas which were leased out separately and independently of the leasing out for sugarcane and demarcated separately, then in respect of the same no exemption can be given in derogation of the' rights of the Agricultural tenants in those leased areas and the appellant would be entitled to succeed. [924D-F] 915

2.1 In a lease for composite purposes, if there was any area where sugarcane was only cultivated, that area would be exempt from the ambit of the provisions of the Act and would be exempted. If, however, along with cultivation of sugarcane, other crops were cultivated in the area, such an area would not be entitled to exemption. [924F-G]

2.2 It is not necessary that the purpose of the lease must be specifically mentioned either in the instrument of the lease or that the lease must be for cultivation of sugarcane etc. in the entire field. It would be for the courts to reach a conclusion on the evidence whether the lease was for cultivation of any particular crop or not.

Nothing would turn on whether the agreement was to grow that crop in the entire field or not. [922G-H; 923A-B] In the instant case, the area which is in dispute comprised of areas leased for raising sugarcane crop as also for other crops. The area was covered by lease for multiple purposes. Some areas were leased out for sugarcane where along with sugarcane other crops were grown. These however, should be included as areas leased for sugarcane as ancillary crops or for better utilisation of the land in question. The leases covered areas other than the areas contemplated by sugarcane which could be demarcated in terms of the Kabulayat. [924B-D]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 20 of 1987 From the Judgment and Order dated 9.11.1983 of the Bombay High Court in w.P. No. 271 of 1979.

S.S. JavaIi and P.R. Ramashesh for the Appellants.

A.M. Khanwilkar and Mrs. V.D. Khanna for the Respondents.

The Judgment of the Court was delivered by SABYASACHI MUKHARJI, J. Special leave granted. Heard counsel for the parties on the appeal.

This appeal by special leave arises out of the judgment of the High Court of Bombay dated 9th November, 1983. It raises a short and an interesting point. Shripati Balla Jadhav, father of the appellants had executed a lease deed with regard to the suit land in favour of the landlord and taken the said land on lease. The said lease was for the purpose of cultivation of chillies, tobacco, sugarcane, groundnuts etc.

916 That is the version of the petitioners/appellants, The question is, whether the lease was taken for the aforesaid purposes or was only for the cultivation of sugarcane alone. In deciding that question the terms of the lease will have to be borne in mind. Suo moto proceedings for fixing the price under section 32(G) of the Bombay Tenancy Agricultural Lands Act, 1948--being Act No. LXVII of 1948 (hereinafter called the 'Act') was taken on the assumption that the tenant had become statutory purchaser by virtue of section 32 of the said Act. The proceedings were dropped as some of the respondents were then minors. An order as made by Deputy Collector in appeal from the order of the trial court in proceedings under section 3"(G) of the said Act remanding the case to the trial Court on 31st March. 1973.

Thereafter on 17th July, 1975, the Maharashtra Revenue Tribunal confirmed the order of remand made by Dy. Collector, in revision filed by the respondents herein. The High Court thereafter rejected the writ petition of the landlord against the order of the Tribunal. and as such the proceedings under section 32(G), according to the appellants herein, are still pending.

On 15th June, 1974, the respondents made an application under the Act for determination of reasonable rent on the basis that the lands were leased for growing sugarcane. The trial court on 11th February, 1975 rejected the application in respect of the tenancy of Aval Kankoon on the ground that the lands had been leased not for growing sugarcane alone. but for different types of crops. On or about 31st May. 1977. the Spedal Land Acquisition Officer. Kolahpur in Tenancy Appeal No. 302 of 1975 allowed the tenancy of Aval Kankoon and directed the determination of the rent on the basis that the lands were leased for growing sugarcane. The said order was confirmed on 30th November, 1978 by the Maharashtra Revenue Tribunal, Kolahpur, in appeal filed by the appellants. There was a writ petition thereafter on 9th November, 1983 by the appellants under article 227 of the Constitution and the High Court of Bombay rejected the said writ application. The petitioners have come up in special leave to this Court.

It may be mentioned before we deal with the judgment under appeal that the said Act was an Act to amend the law relating to tenancy of the agricultural land and to make certain other provisions with regard to those lands. It may be mentioned that the purpose was to make the tillers owners of the land and in respect of mortgages of certain lands giving the tenant the right of re-purchase of the land. It is 917 a social agrarian reform measure to ameliorate the conditions of the tenants. See in this connection the statement of Objects and Reasons of the said Act.

In the Preamble it is stated that it was necessary to amend the law which governed the relations of landlords and tenants of agricultural lands; and further whereas on account of the neglect of a landholder or disputes between landlord and tenants, the cultivation of an estate has seriously suffered, or for the purpose of improving the economic and social conditions of peasants or ensuring the full and efficient use of land for agriculture, it was expedient to assume management of estates held by landholders and to regulate and impose restrictions on the transfer of agricultural lands, dwelling houses, sites and lands appurtenant thereto or occupied by agriculturists, agricultural labourers and artisans in the Province of Bombay, and to make provisions for certain other purposes therein the said Act was being passed. The Act was intended to benefit tenants in respect of the said evils. But Chapter IlIA which was inserted by Bombay Act 13 of 1956 provided special provisions for land held on lease by industrial or commercial undertakings and by certain persons for the cultivation of sugarcane and other notified agricultural produce. Under the scheme of the Act under sections 4B, 8, 9, 9A, 9B, 9C, 10, 10A, 14, 16, 17A, 17B, 18, 27, 31 to 31D (both inclusive), 32 to 32R (both inclusive), 33A, 33B, 33C, 43, 63, 63A, 64 and 65 dealt with the various kinds of rights of the tenants in land, including the right of repurchase as contemplated in sections 32 to 32R. Section 32(1) provided that on first day of April, 1957 which was called "the tillers' day'7 in the Act every tenant should subject to the other provisions of the Act and the succeeding sections be deemed to have purchased from the landlord, free of all encumbrances subsisting thereon on the said day, the land held by him as tenant, if such tenant was a permanent tenant thereof and cultivated land personally; or such tenant was not a permanent tenant but cultivated the land leased personally;

and the landlord had not given notice of termination of his tenancy under section 31; or notice had been given under section 31, but the landlord had not applied to the Mamlatdar on or before 31st day of March, 1957 under section 29 for obtaining possession of the land; or for certain other contingencies mentioned in clause (ii) and other clauses of section 32 of the Act.

Section 43A which is in Chapter III-A, provides, inter alia, by clause (b) of Section 43A(1) that leases of land granted to any bodies or persons other than those mentioned in clause (a) for the cultivation of sugarcane or the growing of fruits or flowers or for the breeding of 918 livestock, that the aforesaid provisions for the benefit of tillers or tenants would not apply to those.

In this appeal we are concerned with a very short question namely, whether the lease of land granted in this case is covered by clause (b) for the lease for the cultivation of sugarcane or the growing of fruits or flowers or for the breeding of livestock. Clause (a) of sub-section (1) of section 43A deals with land leased to or held by any industrial or commercial undertaking which in the opinion of the State Government bona fide carries on by any industrial or commercial operations and which is approved by the State Government.

By the order of the Maharashtra Revenue Tribunal, the tenant had been denied that right as against the landlord.

The Revision Petition was filed by the respondents-tenants in proceedings under section 43B of the said Act to question the order made by the Member, Maharashtra Revenue Tribunal, Kolahpur, refusing to interfere with the order made by the Special Land Acquisition Officer (II) Tulsi Project, Kolhapur, holding that the purpose of the lease as far as suit lands were concerned was one for cultivating sugarcane and as such the lands were governed by the provisions of section 43A of the Act. The question is, is that finding correct? Both the courts had interpreted the original Kabulayat, herein dated 24th February, 1947 to come to the conclusion that this land was leased for raising sugarcane. Our attention was also drawn to the official translation of the said documents which will be presently noted. It may be mentioned that initially proceedings under section 88C of the Act were filed on the basis that the lands were Jiravat lands but the said proceedings were 'withdrawn, and further that proceedings under section 32(G) of the Act were also initiated in 1972, which were still pending. In those proceedings too, the character of the lands was stated to be Jiravat lands.

According to the learned' counsel, this characterisation of the lands as Jiravat lands was contrary to the findings recorded by the revenue authorities and there was an error apparent on the face of the record, and so was contended before the High Court. Secondly, the learned counsel had submitted before the' High Court that on correct reading of the Kabulayat there was an express mention that apart from sugarcane no other crops could be cultivated and if that was so, the revenue Courts were in error in holding otherwise.

The High Court noted that the proceedings before it were not proceedings in appeal. The High Court rightly rejected the application under article 227 of the Constitution on the view that if a 919 reasonable view of the evidence was taken by the authorities competent to decide the controversy, no interference was called for. Furthermore that was a fact which had to be determined on the basis of the evidence. However, it was contended before the High Court with reference to the Kabulayat that it could be seen that this Kabulayat of 1947 conferred a right of cultivation for five years. The Kabulayat specifically mentioned that possession of the lands as well as the well was given under the document. It provided that the executant could take the crop in due-consultation with the landholders and there the mention or the crops indicated all sorts of crops, like Jawar, Tur, Bhuimug, Mirchi, Kapus, Oos, Tambakhoo etc. It further recited that 1/2 of the crop would be retained by he owners and the other 1/2 would be retained by the tillers. After these primary recitals, reference was made primarily to the sugarcane crop. With regard to that aspect, it was undertaken by the executant that everyday till jaggery was prepared, 20 sugarcanes and one pot of sugarcane juice would have to be reached to the owners. Similarly, it was provided how the fruits of the mango trees would be shared. It was further provided with regard to the manure as well as the seeds for raising sugarcane the parties were to share 1/2 and 1/2 expenditure. Similarly with regard to the maintenance of the irrigational facilities and also the expenditure for the preparation of jaggery the parties were to share 1/2 and 1/2. It was further provided that the land which Was not available for sugarcane could be subjected to cultivation of jute or chilli and no other till the land was available for sugarcane cultivation.

It may be instructive to refer to the material portion of the deed which states as follows:

"These two lands I have taken from you agreeing to pay. half crop share for a period of five years from shake 1869 to 1874 and have taken possession today alongwith well and trees. I will raise crops therein in consultation with you.

In these lands, I will raise chillies, Cotton, Sugarcane, Tobacco, etc. but I will cut and-harvest them with your approval. I will give you a half share in all the crops raised as also in the fodder. I will take the remaining share as a tenant. You are to take the green grass growing on the western hedge in R.S. No. 493. I am to take the green grass from other hedges. In the dry fodder you are to get half the number of shieves." The next clause dealt with the price and it has also an important beating and stated as follows:

920 "The price of your share of crops and fodder is fixed at Rs. 1400. However I will give you the grain & fodder and will not ask you to take its price. Similarly I will pay you half the assessment and local fund in the month of January every year.

Every year as long as sugar-cane crushing goes on I will give you every day 20 good sugar-canes, and a pitcher of sugar-cane juice. The price of the sugarcane and juice is fixed at Rs. 15.

These are mango trees in the lands. if they bear fruits I will protect the same and will not pluck any nor will allow anyone also to do so. For protecting the fruits I will take 1/4th and will give you 3/4th. The price of your share in the mangoes is fixed at Rs.50." Then in the second clause the executant states as follows:

"In the land where sugar-cane is grown I will raise either chillies or jute as an alternate crop. I will not grow any other crop in that plot." Thereafter the Kabulayat dealt with the obligation of the executant to supply half the manure of the land and half the cost of fertilizer and asserted that he would supply.

half the seed for sugarcane and carry the fertilizer and seed of sugarcane of his share at his cost. Free service as per usual practice was also ensured. The last clause on which reliance was placed provides as follows:

"I will cultivate the lands on these terms for five years. I will hand back the land in which sugarcane is raised in the month of Magarshirsha of shake 1873. The remaining land I will deliver to you between Margarshirsha and Falgun of shake 1876 as and when the standing crops are removed. Thus the lands are to remain with me till the amount of Rs.3000 deposited by me is paid off." According to the High Court, though initially there was sortie mention of other crops, the Kabulayat in terms intended that the land would be used for cultivation of sugarcane, and when the sugarcane was not being cultivated, the other crops could be cultivated in those pieces of lands till the land was again available for sugarcane cultiva921 tion. If that be not the intention, according to the High Court, the entire document could not be correctly and reasonably reconciled. It could not be forgotten that this was a document reserving right of the amount of Rs.3000 and Rs.600 to be adjusted every year by giving the cultivated return and taking a receipt therefor. The receipt so intended to be taken only concerns itself with the sugarcane, sugarcanejuice and sugarcane-waste. Thus, the document taken as a whole could reasonably be read as providing for the purpose as it was found by the revenue authorities. Furthermore, the oral evidence, according to the High Court, of the parties clearly went on to show that the initial purpose must have been the lease for growing sugarcane. The High Court referred to the evidence of P.W. 1 who attested the document. As against this evidence, there was evidence of D.W. 1 which was an evidence only of denial and even he was unable to say whether in the document sugarcane, cotton and tobacco as crops were mentioned or not. He was unable to say in how many years actually the sugarcane had been cultivated and he submitted that by rotation the land could be used for cultivating sugarcane. It was further admitted, the High Court noted, that in cross-examination that jaggerywise taken to shops for sale.

The High Court was of the view that. once the Kabulayat was read in this manner, it did not appear even from the 7/12 extract that in some portion. sugarcane crop was cultivated. The High Court found that being the position of the record it was difficult to interfere with the finding of the lower court. In other words the High Court was of the view that the predominate purpose being sugarcane cultivation, the tenant was riot entitled to the right asserted by him.

The High Court also noted that the fact that the lands to be characterised as Jiravat lands would not be decisive for determining the purpose of the lease when that could be found from a document like the Kabulayat. In the premises the High Court refused to interfere. It is the correctness or otherwise of that decision which is under challenge before us.

It was submitted before us that the whole of the land is not for the cultivation of sugarcane. It was urged that in an area of 11 acres, only 1 acre was subjected to the cultivation of sugarcane. The Kabulayat or the lease clearly indicated that there were other purposes.

The question in this case is whether the lease was for sugarcane or also for other purposes? Was it composite purpose lease or single purpose lease? The object of the legislation has to be borne in mind.

922 The entirety of the lease has to be kept in view. Then and then only can the question be viewed properly.

Our attention was drawn to a bench decision of the Bombay High Court in Shri Usaf Usman Majawar v. Shrimant Yeshwantrao Appasaheb Ghatage, [1963] Bombay Law Reporter Vol. LXV 831. There the Division Bench observed that individual leases were not excluded from the operation of section 43A(1)(b) of the Act. According to the bench decision of the Bombay High Court, the determining factor in considering whether clause (b) of section 43A(1) of the Act was applicable or not, was the purpose of the lease. If the purpose of the lease was for cultivation of sugarcane or growing of fruits or flowers or for the breeding of livestock, then it was excluded from the operation of sections 32 to 32R of the Act whether the lessee is a body of person or persons. The High Court further reiterated that what was required to be established on material evidence under section 43A(1)(b) of the Act was whether there was a lease; and whether the lease was for cultivation of sugarcane or growing of fruits or flowers. It is not necessary that the purpose of the lease must be specifically mentioned either in the instrument of the lease or that lease must be for cultivation of sugarcane etc. in the entire field. It would be for the courts to reach a conclusion on the evidence available to it whether the lease was for cultivation of any particular crop or not. Nothing would, turn on whether the agreement was to grow that crop in the entire field or not.

Our attention was drawn to the observations of the Court at page 835 of the report. It was contended before the Bombay High Court that for attracting the provisions of section 43A of the Act, it must be proved by the landlord that the agreement specifically provided that the lease was for cultivation of the sugarcane or for the growing of fruits or flowers or for breeding of livestock, and further it must also be established that the agreement was to grow sugarcane in the entire land leased out 'and not in any part thereof. The High Court was of the view that it was true in the language of clause (b) that it had to be established that the lease was granted for the cultivation of sugarcane or for growing. fruits and flowers etc., but it nowhere specifically mentioned that the purpose of the lease must be specifically mentioned either in the instrument of the lease or that the/ease must be for cultivation of sugarcane etc, in the entire field. (Emphasis supplied). On the other hand, according to the view of the Bombay High Court, what was required was to be established on material evidence whether there was a lease and whether the lease was for cultivation of 923 sugarcane or for growing of fruits or flowers. In each case it would depend on the evidence whether the lease had been for cultivation of sugarcane or growing of fruits or flowers and that would depend on the nature of the cultivation. The Bombay High Court noted that they were informed that the cultivation of sugarcane could never be on the entire field but the cultivation of sugarcane was always carried on by rotation in parts of the field. It would, therefore, depend on the facts of each case and if that be so, it is for the courts of fact to reach a conclusion on the evidence available to it whether the lease had been for cultivation of a particular crop or not. On behalf of the petitioners appellants, learned counsel, Shri Javali contended that the lease contained in the Kabulayat had to be examined because it was not for cultivation of sugarcane only. Shri JavaIi for the appellants contended that the land could not be exempted because the lease was not for the cultivation of the sugarcane alone. He drew our attention to the findings at page 13 of the Paper Book of the appellate court where apart from the record it appeared that the crop of sugarcane actually raised in the suit lands was to the extent of 1 acre or more. This was continued since 1947 till 1972 and it was clearly stated by the tenants that they had stopped raising sugarcane after 1972 because of scarcity of water. The entries in the record of Rights also substantiated the position that sugarcane was actually raised in the suit lands. The appellate court noted that there was a well in one of the suit lands having sufficient water to raise sugarcane. The statement of the tenants corroborated this fact when they stated that on the day of deposition there was 5 to 6 cubic feet water in the said well. That the court below had actually gone for site inspection and found that Baggayat crops like wheat was cultivated by the tenants on the water course available from the well in the suit land.

But it is clear that the entire land was not used for cultivation of sugarcane.

The question is if lease for multiple cultivation is permissible in the scheme of section 43A then only leases of the areas for cultivation of sugarcane or growing of fruits or flowers or for breeding of livestock could claim the benefit of protection from the tenants' claim. This has to be borne in mind. With respect, we cannot accept the ratio of the decision of the Bombay High Court in its entirety. We are aware that 'sugarcane could not be cultivated in the entire field for the whole year. It has to be kept follow and crops had to be grown in the meantime to increase the fertility. But what was primary and what was secondary and what was to be done in such a case as we found it as a fact, has to be considered.

924 As mentioned hereinbefore, this petition is concerned with the proceeding under section 43B of the said Act which questioned before the High Court the order made by the Member, Maharashtra Revenue Tribunal, refusing to interfere with the order made by the Special Land Acquisition Officer (II) Tulsi Project, Kolhapur holding that the purpose of the lease so far as the suit land was concerned was one for cultivating sugarcane and as such the lands were governed by the provisions of section 43A of the Act. Having regard to the facts and circumstances enumerated before, we are of the opinion that the area which is in dispute in this case comprised of areas leased for raising sugarcane crop as also for other crops. In view of the provisions of law discussed above, in so far as the High Court upheld the finding that the entirety of the area in question was covered by lease for sugarcane, it is difficult to sustain the same. The area was covered by lease for multiple purposes. Some areas were leased out for sugarcane where along with sugarcane other flops were grown. These, however, should be included as areas leased for sugarcane as ancillary flops or for better utilisation of the land in question. But here the leases covered areas other than the areas contemplated by sugarcane which could be demarcated in terms of the Kabulayat which we have discussed before. In our opinion, having regard to the preamble to the Act and the primary purpose of the Act, it would be necessary to remand the matter back to the High Court for remanding it back to the appropriate officer to determine whether there was any area which was leased exclusively for sugarcane crop. If it is held on such enquiry that the entirety of the area was for sugarcane crop, then the order of the Tribunal made in this case cannot be interfered with. If, on the other hand, there are areas which were leased out separately and independently of the leasing out for sugarcane and demarcated separately, then in respect of the same, no exemption can be given in derogation of the rights of the agricultural tenants in those leased areas and the appellant would be entitled to succeed. In a lease for composite purposes, if there was any area where sugarcane was only cultivated, that area would be exempt from the ambit of the provisions of the Act and would be exempted.

If, however, along with cultivation of sugarcane, other crops were cultivated in the area, such an area would not be entitled to exemption. We therefore remand the case with directions that the authorities below should find the position in light of the aforesaid. It may be observed that the Bombay Tenancy Agricultural Lands Act, 1948 was enacted with a high purpose of transferring the land tilled to the tillers of the soil with the exception of the lands which were leased out for growing sugarcane because of the need for protection of the industry of sugarcane and development of the economy.

925 This appeal is disposed of with the aforesaid directions. In that view of the matter, parties will pay and bear their own costs.

M.L.A Appeal disposed of.

 

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