Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Kazi Najmunissa Begum Vs. Yusuf Khan & Ors [1989] INSC 284 (21 September 1989)
1989 Latest Caselaw 284 SC

Citation : 1989 Latest Caselaw 284 SC
Judgement Date : 21 Sep 1989

    
Headnote :
The appellant/plaintiff filed a lawsuit seeking a declaration of title, possession, and mesne profits for the disputed property. The respondents/defendants 1 and 2 contested the suit, primarily arguing that they were tenants of one Sirajuddin, who purportedly obtained title to the property through a gift to his wife. The Trial Court ruled in favor of the plaintiff, determining that Sirajuddin had no rights or title to the property and that the defendants were trespassers. The High Court dismissed the defendants\' appeal, and this Court also denied their special leave petition.

Subsequently, the decree-holder filed an Execution Petition for possession. The respondents objected to the execution, claiming they were tenants and could not be evicted under the Civil Court\'s decree.

This objection was dismissed, and the High Court upheld that decision on appeal.

Later, when the Execution Petition was scheduled for further proceedings, the respondents again raised the issue of tenancy. This time, the Executing Court acknowledged the tenancy claim and referred the matter to the Tenancy Court for resolution. The appellant then appealed to the High Court.

The High Court noted that those without title could not create a tenancy interest, and the judgment debtors\' previous objection regarding their tenancy had already been rejected. It stated that the judgment debtors could not reintroduce the tenancy issue before the Executing Court, which should have dismissed that argument. However, the High Court recognized that judgment debtor No. 2 had initiated a separate proceeding under the Hyderabad Tenancy and Agricultural Lands Act, 1950, to assert his tenancy rights. The High Court concluded that the Competent Authority under the Tenancy Act must adjudicate the matter based on its merits and in accordance with the law, regardless of any comments made during the civil proceedings. It also clarified that the tenancy issue was not directly contested in the civil case, and judgment debtor No. 2 was permitted to pursue his claims under the Tenancy Act. The High Court granted the revision petition, overturned the Executing Court\'s order referring the tenancy issue, and instructed the Executing Court to continue with the Execution Petition.

Before this Court, it was argued that the High Court erred significantly by overturning the Executing Court\'s decision to refer the tenancy issue to the Tehsildar while simultaneously allowing the proceedings under the Tenancy Act to continue, despite the Executing Court having already rejected the judgment debtors\' tenancy objection. It was contended that the competent authority should resolve the tenancy issue based on the law, irrespective of any prior observations made in the civil suit and appeal.
 

Smt. Kazi Najmunissa Begum Vs. Yusuf Khan & Ors [1989] INSC 284 (21 September 1989)

Saikia, K.N. (J) Saikia, K.N. (J) Dutt, M.M. (J)

CITATION: 1989 AIR 2289 1989 SCR Supl. (1) 217 1989 SCC Supl. (2) 568 JT 1989 (3) 717 1989 SCALE (2)607

ACT:

Hyderabad Tenancy and Agricultural Lands Act, 1950:

Sections 2(r), (u), (v), 31, 32, 34-37, 87-95--Exclusive jurisdiction of the Tenancy Authorities under the Act--Competent Authority to decide issue on merits.

HEAD NOTE:

The appellant/plaintiff instituted a suit for declaration of title, possession and mesne profits of the suit property. The respondents/ defendants 1 and 2 resisted the suit mainly on the ground that they were tenants of one Sirajuddin who had allegedly acquired title to the suit property on the basis of a gift in favour of his wife. The Trial Court decreed the suit holding that Sirajuddin had no right or title and that the defendants were trespassers. The High Court rejected the defendants' appeal and the special leave therefrom was rejected by this Court.

The decree-holder moved an Execution Petition for possession. The respondents objected to the execution on the ground that they were tenants and could not, therefore, be dispossessed in execution of the decree of the Civil Court.

The objection was rejected and the High Court rejected the appeal therefrom.

Thereafter, when the Execution Petition was set down for proceeding further, once again the respondents raised the plea of tenancy, and this time the Executing Court raised an issue of tenancy and referred the same to the Tenancy Court for determination. The appellant appealed to the High Court.

The High Court observed that there could be no question of creation of tenancy interest by those who themselves had no title; that the judgment debtors' earlier objection to execution on the ground of their claim of tenancy was also rejected; and it was not open to the judgment debtors to once again raise an issue of tenancy before the Executing Court which ought to have rejected the same contention. Even so, the High Court having noted that judgment debtor No. 2 had already filed an independent proceeding under the Hyderabad Tenancy and Agricultural Lands Act, 1950 for declaration of his tenancy rights observed that, if that was so, then the Competent 218 Authority under the Tenancy Act would have to decide the issue on its own merits and in accordance with law irrespective of and regardless of all observations, if any, touching upon such a claim of tenancy in the civil proceedings between the parties. The High Court also observed that the question of tenancy was not directly in issue between the parties in the civil proceedings and the judgment debtor No. 2 was not debarred from instituting proceedings under the Tenancy Act before the Competent Authority. The High court allowed the revision petition, set aside the order of the Executing Court referring the issue of tenancy, and directed the Executing Court to proceed further with the Execution Petition.

Before this Court it was contended that the High Court committed a serious error while setting aside the order of the Executing Court referring the issue of tenancy to the Tehsildar, at the same time allowing the proceedings under the Tenancy Act before the Tehsildar proceed in the face of the fact that the judgment debtors' objection on the basis of their tenancy was already rejected by the Executing Court, and in holding that the competent authority should decide the issue of tenancy in accordance with law irrespective of and regardless of all observations made in the suit and the appeal.

Disposing of the appeal, this Court,

HELD: (1) The Tenancy Act had amended the law regulating the relations of land-holders and tenants of agricultural land and the alienation of such land. [221B]

(2) Though it could he said that when the person who inducted the tenants on the land was found to be a trespasser on the date of the induction, the tenants could not continue to have a right to be on the land against the will of the true owner, yet, taking into consideration the exclusive nature of jurisdiction of the Tenancy authorities under the Tenancy Act, and the fact that the appellant has already preferred an appeal from the order of the competent authority, the Court was not inclined to interfere with the order of the High Court appealed against. [222D-E] Latchaiah v. Subrahmanyam, [1967] 3 SCR 712, referred to.

(3) It will now be open to the appellant to place the decisions rendered in her favour by the Civil Courts before the competent authority hearing the appeal and to proceed in accordance with the provisions of the Tenancy Act. [222F] 219

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 4003 of 1989.

From the Judgment and Order dated 17.12. 1986 of the Bombay High Court in Civil Revision A. No. 270 of 1983.

R.S. Hegde and N. Ganpathy for the Appellant.

The Judgment of the Court was delivered by K.N. SAIKIA, J. Leave granted. Heard learned counsel for the appellant. None appears for the respondents.

The appellant as plaintiff instituted suit No. 32 of 1964 in the Court of Civil Judge (Senior Division), Aurangabad for declaration of title, possession and mesne profits of the suit property. The respondents 1 and 2 as defendants 1 and 2 resisted the suit mainly on the ground that they were inducted as tenants by Sirajuddin who allegedly acquired title to the suit property by a deed of gift executed by Hasmuddin in favour of his wife Waliunnissa from whom it was inherited by Sirajuddin. The trial court decreed the suit holding that Sirajuddin had no right or title and the defendants were trespassers. In the appeal therefrom by the defendants 1 and 2 before a Division Bench of the Bombay High court the same plea of tenancy was raised and rejected; and it was held that the gift of the suit property by Hasmuddin in favour of Waliunnissa was not proved. Their application for leave to appeal therefrom to the Supreme Court was also rejected.

The decree-holder moved the execution petition being Special Darkhast No. 20 of 1967 for delivery of possession.

The respondent Nos. 1 & 2 (who were judgment debtor Nos. 1 & 2) objected to the execution on the ground that they were tenants and could not, therefore, be dispossessed in execution of the decree of the Civil Court. The Executing Court rejected this objection and directed the Darkhast to proceed. The defendants' Civil Appeal No. 264 of 1977 therefrom was also rejected by the High Court. Thereafter when the aforesaid Darkhast No. 20 of 1967 was set down for proceeding further, once again the same judgment debtor Nos. 1 & 2 raised the plea of tenancy; and this time the Executing Court raised an issue of tenancy and referred the same to the Tenancy Court for determination. The appellant moved the High Court in Civil Revision Application No. 270 of 1983 and the High Court observed, inter alia, that the Executing Court was not justified in raising an issue of tenancy, as such an issue did not arise 220 at all the Court having found on evidence that Waliunnissa had no title to the suit property and her son Sirajuddin could not have inherited it as an heir of Waliunnissa, and as such there could be no question of creation of tenancy interest by those who themselves had no title; that the judgment debtors' earlier objection to execution on the ground of their claim of tenancy was also rejected; and it was not open to the judgment debtor Nos. 1 & 2 to once again raise an issue of tenancy before the Executing Court which ought to have rejected the same contention. Even so, the High Court having noted that judgment debtor No. 2 had already filed an independent proceeding under the Hyderabad Tenancy and Agricultural Lands Act, 1950 (hereinafter referred to as 'the Tenancy Act') for declaration of his tenancy rights in the suit land observed that, if that was so, then the competent authority under the Tenancy Act would have to decide the issue "on its own merits and in accordance with law irrespective of and regardless of all observations, if any, touching upon such a claim of tenancy in the civil proceedings between the parties, viz. Special Suit No. 32 of 1964 and Appeal No. 824 of 1967". The High Court also observed that the question of tenancy was not directly in issue between the parties in the aforesaid civil proceedings and the judgment debtor No. 2 was not, therefore, debarred from instituting proceedings under the Tenancy Act before the competent authority. The High Court further observed that as the execution proceedings had been pending since the year 1967 it was expected that the competent authority would decide the proceedings expeditiously. Accordingly the High Court allowed the revision and set aside the impugned order dated April 28, 1983 passed by the Executing Court in the said Special Darkhast No. 20 of 1967 to the extent it referred issue No. 1 to the Tenancy Tahsildar or Mamlatdar under Section 99(a) of the Tenancy Act and the Executing Court was directed to proceed further with the Special Darkhast No. 20 of 1967 in the light of those observations.

In this appeal the appellant assails the Judgment of the High Court on the grounds, inter alia, that the High Court committed a serious error, while setting aside the order of the Executing Court referring the issue of tenancy to the Tahsildar, at the same time allowing the proceedings under the Tenancy Act before the Tahsildar to proceed in the face of the fact that the judgment debtors' objection on the basis of their tenancy was already rejected by the Executing Court; and in holding that the competent authority should decide the issue of tenancy in accordance with law irrespective of and regardless of all observations made in the suit and the appeal.

221 In course of arguments, the learned counsel for the appellant has stated that the competent authority under the Tenancy Act, during the pendency of this special leave petition, has already passed an order in favour of judgment debtor No. 2 and the appellant has also since filed an appeal therefrom before the appellate authority. In view of this subsequent development we have to examine the legal position qua the Tenancy Act.

The Tenancy Act had amended the law regulating the relations of land-holders and tenants of agricultural land and the alienation of such land. "Tenancy" as defined in s. 2(u) of the Tenancy Act, means the relationship of landholder and tenant. "Tenant" as defined in s. 2(v) means an assami shikmi who holde land on lease and includes a person who is deemed to be a tenant under the provisions of the Tenancy Act. As defined in s. 2(r) "protected tenant" means a person who is deemed to be a protected tenant under the provisions of ss. 34 to 37. Under s. 31 of the Tenancy Act no interest of a tenant in any land held by him as a tenant shall be liable to be attached or sold in execution of a decree or order of a Civil Court. Section 32 of the Tenancy Act deals with procedure of taking possession. Under subsection (1) thereof, a tenant or an agricultural labourer or artisan entitled to possession of any land or dwelling house under any of the provisions of this Act may apply to the Tahsildar in writing in the prescribed form for such possession. Under sub-section (2) thereof, no land-holder shall obtain possession of any land or dwelling house held by a tenant except under an order of the Tahsildar, for which he shall apply in the prescribed form. Under sub-section (3), on receipt of an application under sub-section (1) or subsection (2) the Tahsildar shall, after holding an enquiry, pass such order thereon as he deems fit. Section 33 provides that the Tenancy Act is not to affect the rights, privileges of tenant under any other law. Save as provided in subsection (1) of section 30, nothing contained in this Act shall be construed to limit or abridge the rights or privileges of any tenant under any usage or law for the time being in force or arising 'out of any contract, grant, decree or order of a court or otherwise howsoever. Chapter IV in ss. 34 to 46 deals with rights of protected tenants. Chapter IX of the Tenancy Act in ss. 87 to 95 deals with Constitution of Tribunal; Procedure and Powers of Authorities; Appeals etc. Chapter XI contains the Miscellaneous provisions.

Section 99, dealing with Bar of Jurisdiction provides: "(1) Save as provided in this Act no Civil Court shall have jurisdiction to settle, decide or deal with any question which is by or under this Act required to be settled, decided or dealt with by the Tahsildar, Tribunal or Collector or by the Board of 222 Revenue or Government. (2) No order of the Tahsildar, Tribunal of Collector or of the Board of Revenue or Government made.under this Act, shall be questioned in any Civil or Criminal Court." Section 104 enjoins the Act to prevail over other enactments and says: "This Act and any rule, order or notification made or issued thereunder shall have effect notwithstanding anything inconsistent therewith contained in any other enactment with respect to matters enumerated in List II in the Seventh Schedule to the Constitution of India or in any instrument having effect by virtue of any such other enactment." The Tenancy Act was inserted in the Ninth Schedule to the Constitution at Entry 36. Article 3 lB of the Constitution of India gives full protection to the Tenancy Act and its provisions in the Schedule against any challenge on the ground of inconsistency with or abridging of any of the rights conferred by Part III of the Constitution and it would be so notwithstanding any judgment, decree or order of any court or Tribunal to the contrary.

Though after the decree of the civil court, on the authority of Latchaiah v. Subrahmanyarn, [1967] 3 SCR 712, it could be said that when the person who inducted the tenants on the land was found to be a trespasser on the date of the induction, the tenants could not continue to have a right to be on the land against the will of the true owner, yet, taking into consideration the exclusive nature of jurisdiction of the Tenancy authorities under the Tenancy Act, the above provisions, and the fact that the appellant has already preferred an appeal from the order of the competent authority, we are not inclined to interfere with the impugned order, as it will now be open to the appellant to place the decisions rendered in her favour by the Civil Courts before the competent authority hearing the appeal and to proceed in accordance with the provisions of the Tenancy Act. If ultimately the judgment debtor No. 2 is held to have been or not to have been a tenant, it will be open for the appellant to proceed accordingly further in the Special Darkhast No. 20 of 1967 as directed by the High Court. This appeal is disposed of as above, with no order as to costs.

R.S.S. 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter