Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Revenue Officer & Ors Vs. Prafulla Kumar Pati & Ors [1990] INSC 12 (17 January 1990)
1990 Latest Caselaw 12 SC

Citation : 1990 Latest Caselaw 12 SC
Judgement Date : 17 Jan 1990

    
Headnote :
Respondent No. 2, belonging to a scheduled caste, initiated legal proceedings to reclaim lands that were sold to respondents Nos. 1, 3, and 4, who are non-scheduled castes. The basis for the case was that the sale violated section 22 of the Orissa Land Reforms Act, 1960 due to the absence of necessary permission from the Revenue Officer. In the sale deed, the transferor was identified as \'Rajaka\', while his caste certificate referred to him as \'Dhoba\'. The Revenue Officer dismissed the case.

Respondent No. 2 subsequently appealed, and the Additional District Magistrate granted the appeal. Respondent No. 1 then filed a revision against the Additional District Magistrate\'s order, which was rejected by the Special Officer for Land Reforms. The Special Officer ruled that the absence of the term \'Rajaka\' in the Scheduled Caste Order of 1950 did not exclude it from the order\'s scope.

In a related case, respondent No. 5 sought the restoration of land sold to respondent No. 1, which the Revenue Officer approved. The Additional District Magistrate dismissed the appeal filed by respondent No. 1, and a subsequent revision by respondent No. 1 was also dismissed by the Special Officer for Land Reforms.

Respondent No. 1 then filed writ petitions in the High Court, which annulled the decisions made by the Special Officer, stating that the Revenue Authorities had made a significant legal error by concluding that the \'Rajaka\' caste was included within the recognized caste/community of \'Dhoba\'.

In these appeals, the transferee-respondents argued that the caste \'Rajaka\' mentioned in the sale deeds should not be considered synonymous with the caste \'Dhoba\' listed in Item 26 of the Scheduled Castes Order of 1950.
 

Revenue Officer & Ors Vs. Prafulla Kumar Pati & Ors [1990] INSC 12 (17 January 1990)

Ray, B.C. (J) Ray, B.C. (J) Reddy, K. Jayachandra (J)

CITATION: 1990 AIR 727 1990 SCR (1) 88 1990 SCC (2) 162 JT 1990 (1) 155 1990 SCALE (1)124

ACT:

Orissa Land Reforms Act, 1960: Sections 22 and 23--Land--Sale by a Scheduled Caste in favour of non-Sched- uled Caste--Requisite permission from Revenue Officer not obtained--Validity of.

Constitution of India, 1950: Article 341---The Consti- tution Scheduled Castes order, 1950--Schedule---Part XIII--Item No. 26-'Rajaka' Caste--Whether 'Scheduled Caste' Caste not specified in the List--Effect of--Duty of Court to enquire.

Words and Phrases: 'Rajaka '--Meaning of.

HEAD NOTE:

Respondent No. 2, a scheduled caste, filed a case for restoration of lands sold to respondent Nos. 1, 3 and 4, non scheduled castes, on the ground that the sale was in viola- tion of section 22 of the Orissa Land Reforms Act, 1960 as the requisite permission of the Revenue Officer was not obtained. In the sale deed the transferor--Respondent was described as 'Rajaka' while in the caste certificate he was mentioned as ' Dhoba'. The Revenue Officer rejected the ease.

Respondent No. 2 filed an appeal which was allowed by the Additional District Magistrate. Against the order of Additional District Magistrate a revision was preferred by respondent No. 1 which was dismissed by the Special Officer, Land Reforms by holding that merely because the word 'Raja- ka' does not find mention in the Scheduled Caste Order, 1950 does not exclude it from the purview of such an order.

In the connected appeal respondent No. 5 filed a case for restoration of land sold to respondent No. 1 which was allowed by the Revenue Officer. The appeal filed by respond- ent No. 1 was dismissed by the Additional District Magis- trate. A Revision preferred by Respondent No. 1 was also dismissed by the Special Officer Land Reforms.

Respondent No. 1 filed writ petitions in the High Court which quashed the orders made by the Special Officer, hold- ing that the Revenue Authorities committed a serious error of law in holding that 89 'Rajaka' caste was included within the notified caste/commu- nity of Dhoba'.

In these appeals it was contended on behalf of transfer- ee-respondents that the Caste 'Rajaka' mentioned in the sale deeds cannot be taken to be synonym of caste 'Dhoba' men- tioned in Item 26 of the List in Scheduled Castes Order, 1950.

Allowing the appeals, this Court,

HELD: 1. Though the respondent Nos. 2 and 5 i.e. the transferors mentioned in the deeds of transfer their caste as 'Rajaka' there is no such caste mentioned in the Consti- tution (Scheduled Castes) Order, 1950. In such circum- stances, it is necessary and also incumbent on the Court to consider as to what caste they belong to. [96B] B. Basavalingappa v. D. Munichinnappa, [1965] 1 S.C.R. 316, followed.

2. 'Rajaka' is the literal synonym for the word 'Dhoba'-and according to the Purna Chandra Oriya Bhasakosh a which is a recognised authority, the definition of 'Dhoba' is Rajaka-washerman. Therefore the submission that the caste 'Rajaka' is different from caste 'Dhoba' is not at all sustainable. [96A]

3. In the record of rights as well as the various cer- tificates issued by the revenue authorities and the local M.L.As the transferors have been described as belonging to 'Dhoba' community. The irresistible conclusion that follows is that the respondent--transferors belong to 'Dhoba' caste which is one of the Scheduled Caste in the State of Orissa. [96H, 97A]

3.1 Therefore the transfers made by respondent Nos. 2 and 5 in favour of respondent No. 1, who admittedly belongs to Brahmin caste, are hit by the provisions of Section 22 of the Orissa Land Reforms Act, 1960 in as much as the previous permission in writing of the Revenue Officer had not been obtained to the alleged transfers. [95C] [The transferee--respondents directed to restore the lands in question to the possession of the transferor--respondents forthwith.] [97C]

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 1052-53 of 1990.

90 From the Judgment and Order dated 4,7.1986 of the Orissa High Court in OJC. Nos. 1007 and 1008 of 1983.

A.K. Panda for the Appellants.

Kundan Lal Jagga and K.K. Gupta for the Respondents.

The following Order of the Court was delivered:

ORDER Special leave granted. Agruments heard.

These two appeals on special leave arise out of the common judgment of the High Court of Orissa made in O.J.C.

Nos. 1007 and 1008 of 1983 decided on July 4, 1986 whereby the High Court set aside and quashed the impugned orders made by the Special Officer, Land Reforms, Central Division, Cuttack in O.L.R. Revision No. 131 of 1982 as well as O.L.R. No. 142 of 1982.

The matrix of the case in O.J.C. No. 1007 of 1983 is that on July 30, 1977, the respondent No. 2, Paramanand Sethi filed case No. 85 of 1977 under section 22 of the Orissa Land Reforms Act, against S/Shri B. Mohapatra, Pra- fulla Kumar Pati and Gadadhar Pati (Respondent Nos. 1, 3 and 4) for restoration of lands sold to respondent Nos. 1, 3 and 4 on the ground that respondent No. 2 was a member of the Scheduled Caste (Dhoba Community) and the sales in question were hit by the provisions contained in section 22 of the Orissa Land Reforms Act, 1960. The respondent No. 2 filed a caste certificate of the Additional Tehasildar, Betanoti wherein the respondent No. 2 was shown as belonging to 'Dhoba' by caste which is recognised as a Scheduled Caste.

He also filed the record of rights in the name of Arjun Sethi, father of respondent No. 2 which showed the caste of Arjun Sethi as 'Dhoba'.

The respondent No. 5, Smt. Nilamani Sethi, wife of Late Bhanu Sethi also filed O.L.R. Misc. Case No. 21 of 1979 under Section 22 of the Orissa Land Reforms Act stating inter alia that the sale made by her in favour of respondent No. 1 who admittedly belonged to Brahmin Caste is void as the said sale was made without the permission of the Revenue Officer as mandatorily required under the provisions of the aid Act. She produced the Caste certificate issued by tile Tehasildar, Betanoti which showed that she belonged to 'Dhoba' caste 91 which is recognised as a scheduled caste. She further filed two caste certificates issued by the two M.L.As. which certified that she belonged to a scheduled caste, (Dhoba).

The Revenue Officer, vide his order dated March 19, 1979 rejected the case No. 85 of 1977 filed by the respondent No. Paramanand Sethi. The respondent No. 2 filed O.L.R. Appeal No. of 1979 in the court of Additional District Magistrate, Mayutbhanj and the same was allowed vide judgment and order dated December 1980. The Additional District Magistrate while allowing the appeal observed as follows:

"It is a known fact that there is no community called 'Raj- aka' community which is different from Dhoba community.

Rajaka is only a literary word for the common term Dhoba.

While mentioning his caste as 'Rajaka' the appellant has not ceased to be a 'Dhoba'. The certificate given by the Addl. Tehasildar, Betanoti and the entry in the R.O.R. confirm the assertion of the petitioner that he is a Dhoba by caste. In the circumstances, the petitioner must be held to be a S.C, person and for that matter, his brothers and mother are also the members of a S,C, According to Section 22 of the Orissa Land Reforms Act previous permission from the Revenue Offi- cer should have been obtained by them before transferring their lands to the respondents. Since this statutory re- quirement has not been met, the transfers are illegal. The suit land must, therefore, be restored to the transferors." Against the said judgment and order, the respondent No. 1 filed O.L.R. Revision No. 131 of 1982 before the Special Officer, Land Reforms, Central Division, Cuttack, The said Revision Case was dismissed vide judgment and order dated March 4, 1983 on the finding that there were records of competent authorities like Addl. Tehasildar, Betanoti and the record of rights showing that the caste of Paramanand Sethi is 'Dhoba'. it has been further observed that:

"As per the Oriya Bhasakosha the definition of 'Dhoba' is 'Rajaka--Washerman'. Hence, there is no conflict regarding what is the meaning of 'Rajaka'. It is merely a synonym of the word 'Dhoba'. The Sanskrit lot 'Dhoba' is 'Rajaka'. Just because the word 'Rajaka' does not find mention in the Presidential Order does not exclude it from the purview 92 of such an order. 'Dhobas' are Scheduled Castes and 'Rajaka' is a synonym of 'Dhoba'. Now, that the High Court has so eloquently laid down the law in this regard, there is no reason to deny protection to the weaker sections on a mere technicality. 'This denial would be contrary to the spirit of the Orissa Land Reforms Act, itself." O.L.R. Misc. Case No. 21 of 1979 filed by the respondent No. 5, Smt. Nilamani Sethi was allowed vide order dated March 10, 1980 by the Revenue Officer directing the restora- tion of the suit lands to respondent No. 5 under Section 23 of the Orissa Land Reforms Act. The respondent No. 1 filed O.L.R. Appeal No. 42 of 1980 in the Court of Additional District Magistrate, Mayurbhanj. 'The said appeal was dis- missed vide judgment and order dated February 21, 1981 holding that the transferor had amply proved that she was Dhoba which is a Scheduled Caste by producing documentary evidence. She, therefore, does not cease to be a Dhoba even if she has described herself in the various deeds as Rajaka.

Since the transfer of the suit lands had been made to the respondent No. 1, Prafulla Kumar Pati who is a brahmin by caste without obtaining prior written permission of the Revenue Officer as required under Section 22 of the Orissa Land Reforms Act, the transactions had been rightly declared as void by the Revenue Officer. 'The suit lands must there- fore, be restored to the possession of the respondent No. 5.

Against this order, respondent No. 1 filed O.L.R. Revi- sion No. 142 of 1982 before the Special Officer, Land Re- forms, Central Division, Cuttack and the same was dismissed vide judgment and order dated February 2, 1983.

The respondent No. 1 thereafter filed two writ petitions called O.J.C. Nos. 1007 and 1008 of 1983 against the judg- ments and orders dated March 4, 1983 and February 2, 1983 respectively passed by the Special Officer, Land Reforms, Central Division, Cuttack. Both these writ petitions were heard and disposed of by a common judgment impugned in these two appeals on special leave whereby the High Court, Orissa set aside and quashed the judgments and orders passed by the Special Officer, I.and Reforms, Central Division, Cuttack and allowed the writ petitions observing inter alia that:

"Considering the cases in hand in the light of the above discussions, I have no hesitation to come to the conclusion that the Revenue Authorities have committed a serious 93 error of law in coming to the conclusion that 'Rajaka' caste was included within the notified caste/community of 'Dhoba' as their nature of work was similar. Although it is unneces- sary to make any further discussion, I must point out that even on a reference to the Bhashakosha it could not be categorically said that 'Rajaka' was a caste which could not be said to be a class of washerman as the Bhashakosha itself gives other meanings of this word." Against this judgment and order, the instant appeals on special leave have been filed. Before proceeding to decide the question whether the respondent Nos. 2 and 5, the trans- ferors belonged to the scheduled caste--Dhoba Community as mentioned in item No. 26 of the List of Scheduled Castes in the Scheduled Caste Order, 1950 in the State of Orissa, it is relevant to refer to the provisions of Section 22 and Section 23 of the Orissa Land ,Reforms Act, 1960 (Orissa Act 16 of 1960):

Section 22: Restriction on alienation of land by Scheduled 'Tribes. (1) Any transfer of a holding or part thereof by a raiyat, belonging to a Scheduled Tribe shall be void except where it is in favour of-- (a) a person belonging to a Scheduled Tribe; or (b) a person not belonging to a Scheduled 'Tribe when such transfer is made with the previous permission in writing of the Revenue Officer:

Provided that in case of a transfer by sale the Revenue Officer shall not grant such permission unless he is satis- fied that a purchaser belonging to a Scheduled Tribe willing to pay the market price for the land is not available, and in case of a gift unless he is satisfied about the bona fides thereof.

(2) The State Government may having regard to the law and custom applicable to any area prior to the date of commence- ment of this Act by notification direct that the restric- tions provided in sub-S. (1) shall not apply to lands situ- ated in such area or belonging to any particular tribe throughout the State or in any part of it.

94 (3) Except with the written permission of the Revenue Offi- cer, no such holding shall be sold in execution of a decree to any person not belonging to a Scheduled Tribe.

(4) Notwithstanding anything contained in any other law for the time being in force where any document required to be registered under the provisions of Cl. (a) to Cl. (e) of sub-S. (1) of S. 17 of the Registration Act, 1908 (16 of 1908) purports to effect transfer of a holding or part thereof by a raiyat belonging to a Scheduled Tribe in favour of a person not belonging to a Scheduled Tribe, no register- ing officer appointed under that Act shall register any such document, unless such document is accompanied by the written permission of the Revenue Officer for such transfer.

(5) The provisions contained in sub-Ss. 1 to 4 shall apply, mutatis mutandis, to the transfer of a holding or part thereof of a raiyat belonging to the Scheduled Castes.

(6) Nothing in this section shall apply (a) to any sale in execution of a money decree passed, or to any transfer by way of mortgage executed, in favour of any scheduled bank or in favour of any bank to which the Orissa Co-operative Societies Act, 1962 (Orissa Act 33 of 1962) applies; and (b) to any transfer by a member of a Scheduled Tribe within a Scheduled Area.

Section 23: Effect of transfer in contravention of S. 22.

(1) In the case of any transfer in contravention of the provi- sions of sub-S. (1) of S. 22 the Revenue Officer on his own information or on the application of any person interest in the land may issue notice in the prescribed manner calling upon the transferor and transferee to show cause why the transfer should not be declared invalid.

Section 22 clearly enjoins that a person belonging to Scheduled Tribe can not make a valid transfer of his lands in favour of a person not belonging to the Scheduled Tribe without obtaining the-previous 95 permission in writing of the Revenue Officer to such trans- fer. Subsection 5 of the said section further provides that the provisions contained in sub-section 1 to 4 shall apply, mutatis mutandis to the transfer of a holding or part there- of a raiyat belonging to the Scheduled Castes. Section 23-B of the said Act further provides that if the validity of the transfer of any holding or part thereof is in question, the burden of proof that the transfer was valid shall, notwith- standing anything contained in any other law for the time being in force, lie on the transferee.

In this case, the transfers made by the respondent Nos. 2 and 5 in favour of respondent No. 1, Prafulla Kumar Pati who admittedly belongs to Brahmin caste are hit by the provisions of Section 22 of the said Act in as much as the previous permission in writing of the Revenue Officer had not been obtained to the alleged transfers. It has been submitted on behalf of the respondent Nos. 2 and 5 that they belong to Dhoba (Dhobi) community which is one of the Sched- uled Caste in the State of Orissa under the Scheduled Caste Order, 1950. It has been further contended that the father of the respondent No. 2 has been recorded as belonging to Dhoba community in the finally published record of rights which has been annexed as Annexure 'B' to these appeals. It has also been submitted on behalf of the respondent Nos. 2 and 5 that the caste certificates granted by the Tehsildar, Betanoti as well as by the two local M.L.As. clearly estab- lished that the respondent Nos. 2 and 5 belong to Dhoba community and as such they are Scheduled Castes. Much argu- ment has been advanced on the mentioning of the caste of these two respondents as 'Rajaka' in the alleged deeds on the ground that the caste 'Rajaka' as mentioned in the sale deeds did not find place in the List and instead the Caste 'Dhoba' appears in Item 26 of the List of Scheduled Castes in the State of Orissa under the Constitution of Scheduled Caste Order, 1950 as made under Article 341 of the Constitu- tion of India. It has been urged in this connection that the Caste 'Rajaka' as mentioned in the deeds can not be taken to be synonym of caste 'Dhoba' and no evidence can be adduced to that effect to prove that 'Rajaka' included within the notified caste, commentary of 'Dhoba' as held by the High Court.

We are unable to accept this contention advanced on behalf of the respondent Nos. 1, 3 and 4 on the ground that the caste of the respondent No. 2 and 5 was mentioned in the caste certificates granted by the Tehsildar, Betanoti as 'Dhoba'. Moreover, in the finally published record of rights the caste of the father of respondent No. 2 had been record- ed also as 'Dhoba' which undoubtedly is a Scheduled 96 Caste under the Scheduled Castes Order, 1950 issued under the provisions of Article 341 of the Constitution of India.

It is also pertinent to mention that 'Rajaka' is the literal synonym for the word 'Dhoba' and according to the Puma Chandra Oriya Bhasakosha which is a recognised authority, the definition of 'Dhoba' is Rajaka-washerman. As such, the submission that the caste 'Rajaka' is different from caste 'Dhoba' is not at all sustainable. It is pertinent to refer in this connection to the observations of the Supreme Court in B. Basavalingappa v. D. Munichinnappa, [1965] 1 SCR 316 at 320 wherein it has been observed that:

"Ordinarily therefore it would not have been open in the present case to give evidence that the Voddar caste was the same as the Bhovi caste specified in the Order for Voddar caste is not mentioned in brackets after the Bhovi caste in the Order.

But that in our opinion does not conclude the matter in the peculiar circumstances of the present case.

The difficulty in the present case arises from the fact (which was not disputed before the High Court) that in the Mysore State as it was before the re-organisation of 1956 there was no caste known as Bhovi at all. The Order refers to a scheduled caste known as Bhovi at the Mysore State as it was before 1956 and therefore it must be accepted that there was some caste which the President intended to include after consultation with the Rajpramukh in the Order, when the Order mentions the caste Bhovi as a scheduled caste. It cannot be accepted that the President included the caste Bhovi in the Order though there was no such caste at all in the Mysore State as it existed before 1956. But when it is not disputed that there was no caste specifically known as Bhovi in the Mysore State before 1956, the only course open to courts to find out which caste was meant by Bhovi is to take evidence in that behalf." In the instant case, referring to this decision even though the respondent Nos. 2 and 5 i.e. the transferors mentioned in the deeds of transfer their caste as 'Rajaka', there is no such caste mentioned in the Constitution of Scheduled Caste Order, 1950. In such circumstances, relying on the aforesaid observation of this Court, it is necessary and also incumbent on the Court to consider as to what caste the respondent Nos. 2 and 5 belong to. Moreover, considering the record of 97 rights as well as the various certificates issued by the revenue authorities and the local M.L.As. referred to here- inbefore wherein the transferors have been described as belonging to 'Dhoba' community, the irresistible conclusion that follows is that the respondents-transferors belong to 'Dhoba' caste which is one of the Scheduled Caste in the State of Orissa.

In the premises aforesaid the judgment and order of the High Court referred to in O.J.C. Nos. 1007 and 1008 of 1983 are liable to be set aside. We, therefore, set aside the same and affirm the order of the Special Officer, Land Reforms, Central Division, Cuttack passed in O.L.R. Revision No. 131 of 1982 and O.L.R. No. 142 of 1982. The respondent Nos. 1, 3 and 4 are directed to restore the lands in ques- tion to the possession of the respondent Nos. 2 and 5 forth- with. The appeals are allowed without any order as to costs.

T.N.A. Appeals 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