Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pollisetti Pullamma & Ors Vs. Kalluri Rameswaramma & Ors [1990] INSC 331 (26 October 1990)
1990 Latest Caselaw 331 SC

Citation : 1990 Latest Caselaw 331 SC
Judgement Date : Oct/1990

    
Headnote :
The appellants are the tenants, while the respondents are the landholders concerning the tenanted agricultural lands of the previously inam estates. Following the enactment of the Andhra Pradesh (Andhra Area) Estates (Abolition and Conversion into Ryotwari) Act, 1948, the inam estates were abolished, and the land became vested in the Government without any encumbrances. Consequently, the prior rights, titles, and interests of the former landholders were extinguished, except for the right to claim ryotwari patta.

The respondents, as landholders, asserted that the lands in question were either personally cultivated by them or that they intended to reclaim them for personal cultivation, thus classifying them as private lands entitled to ryotwari pattas. Conversely, the appellants, the tenants, contended that the lands were neither under the personal cultivation of the landholders nor were there any intentions from the landlords to reclaim them for personal cultivation; instead, the tenants were in possession and entitled to ryotwari pattas following the abolition of the estates.

The Settlement Officer, after conducting an inquiry under section 15 of the Estates Abolition Act, determined that the landholders did not prove they were personally cultivating the lands or that they intended to resume them for personal cultivation, leading to the rejection of their claims.

The landholders appealed to the Estates Abolition Tribunal, which ruled in their favor, stating that the landholders were entitled to ryotwari pattas as the lands were classified as private lands under section 3 (10)(b)(i) of the Andhra Pradesh (Andhra Area) Estates Land Act, 1908, and that the tenants were not entitled to ryotwari pattas for those lands.

The appellants, the tenants, subsequently filed writ petitions in the High Court. The learned Single Judge noted that it was agreed upon by both the Subordinate Tribunal and himself that the original nature of the lands—whether ryoti or private—was unclear. He stated that the burden of proof regarding the lands being private rested on the landholders. It was also acknowledged that aside from occasional tenant changes and short-term leases, there were no indications that the landholders intended to resume cultivation. The learned Single Judge concluded that following the Supreme Court\'s ruling in Chidambaram Chettiar v. Santhanaramaswamy Odayar, [1968] 2 SCR 764, the Full Bench decision of the Madras High Court in Periannan v. Amman Kovil, AIR 1952 Mad. 323 (F.B.) could no longer be considered valid law. He further noted that the decisions in Jagdeesam Pillai v. Kuppammal, ILR 1946 Mad. 687, and Perish Priest of Narayar v. Thingaraja Swami Devasthanam, App. Nos. 176-178 and 493 of 1946, remained authoritative. The learned Single Judge observed that the landholders\' only evidence was the issuance of short-term leases and tenant changes, which did not substantiate the claim that the lands were private or that there was any intention to resume personal cultivation.

In the writ appeals filed by the landholders, the Division Bench held that the observations made by the Supreme Court in Chidambaram\'s case aligned with the principles established in Periannan\'s case. They also stated that even if some statements in Chidambaram\'s judgment suggested a different principle, the overall context did not imply that Periannan\'s case had been implicitly overruled.

Before the Supreme Court, the appellants-tenants argued:

(i) The learned Single Judge found as a fact that the landholders did not prove the lands were private, as they were neither personally cultivated nor intended for personal cultivation. Thus, the Division Bench erred in its contrary conclusion.

(ii) The learned Single Judge correctly determined that Periannan\'s case was no longer valid law, as Chidambaram Chettiar v. Santhanaramaswamy Odayar clarified that the definition of private land in section 3(10) of the Estate Land Act of 1908 indicated that the ordinary test for private land was the retention by the landholder for personal use and cultivation, even if leased out on short terms.

(iii) The Act\'s intention was not to classify as private those lands solely because the landholder owned both the varams and had leased them out on short terms.

(iv) The Division Bench erred in asserting that Periannan\'s tests were still applicable.

On the other hand, it was argued that the correct criteria for determining private land were established in Periannan\'s case, which were consistent with those in Chidambaram\'s case, and that the Division Bench correctly applied these criteria to conclude that the lands were indeed the private lands of the landholders.
 

Pollisetti Pullamma & Ors Vs. Kalluri Rameswaramma & Ors [1990] INSC 331 (26 October 1990)

Saikia, K.N. (J) Saikia, K.N. (J) Ramaswamy, K.

CITATION: 1991 AIR 604 1990 SCR Supl. (2) 393 JT 1990 (4) 293 1990 SCALE (2)883

ACT:

Andhra Pradesh (Andhra Area) Estates (Abolition and Conversion into Ryotwari) Act, 1948: Sections 3(10)(b)(i), 15--Inam Village --How determined--Private lands--Proof of personal cultivation--Whether necessary.

HEAD NOTE:

The appellants are the tenants and the respondents are the landholders in respect of the tenanted agricultural lands of the hitherto inam estates. After the coming into force of the Andhra Pradesh (Andhra Area) Estates (Abolition and Conversion into Ryotwari) Act, 1948. the inam estates were abolished, the land stood vested in the Government free of all encumbrances, and the pre-existing rights, title and interest of erstwhile landholders ceased except to claim ryotwari patta.

The respondents--landholders claimed that the lands, in question, were either under their personal cultivation or they intended to resume those for private cultivation, and as such those were their private lands and they were enti- tled to ryotwari pattas. The appellants--tenants on the contrary claimed that those lands were neither under the personal cultivation of the landholders nor the landlords intended to resume those for personal cultivation, but were in possession of the tenants who were entitled to ryotwari pattas after the abolition of the estates.

The Settlement Officer, after making inquiry under section 15 of the Estates Abolition Act, held that the landholders failed to establish that they were personally cultivating the lands or that they intended to resume the lands for personal cultivation, and as such rejected their claims.

The landholders' appeals to the Estates Abolition Tribu- nal were allowed. The Tribunal held that the landholders were entitled to the grant of ryotwari pattas as the lands were private lands within the meaning of section 3 (10)(b)(i) of the Andhra Pradesh (Andhra Area) Estates Land Act, 1908 and that the tenants were not entitled to ryotwari pattas in respect of the same.

394 The appellants--tenants moved writ petitions before the High Court. The learned Single Judge observed that it was common ground before the Subordinate Tribunal, as well as before him, that the nature of the lands at the inception, whether ryoti or private, was not known; that the burden of establishing that the lands were private lands was on the landholders; and that it was also common ground before him that apart from the fact that there were occasional changes of tenants, and the lands were sometimes leased under short-term leases, there were no other circumstances indi- cating that the landholders intended to resume cultivation of the lands. The learned Single Judge held that after the pronouncement of this Court in Chidambaram Chettiar v. Santhanaramaswamy Odayar, [1968] 2 SCR 764 the decision of the Full Bench of the Madras High Court in Periannan v. Amman Kovil, AIR 1952 Mad. 323 (F.B.) could no longer be considered good law, and further that the decision in Jag- deesam Pillai v. Kuppammal, ILR 1946 Mad. 687 and in Perish Priest of Narayar v. Thingaraja Swami Devasthanam, App. Nos. 176-178 and 493 of 1946, once more held the field. It was also observed that since in all the cases the only mode of proof attempted by the landholders was the grant of short- term leases and change of tenants and rent, it must be held that the lands were not established to be private lands and that no attempt was made to prove personal cultivation or any intention to resume personal cultivation.

The Division Bench, in writ appeals filed by the land- holders, held that, in the first place, the observations of this Court in Chidambaram's case were in accord with the rule in Periannan's case, and secondly, even if some of the dicta in the judgment of this Court in Chidambaram suggested a contrary principle, the effect of the entire observations did not support the contention that Periannan's case had been impliedly overruled by this Court.

Before this Court, it was inter alia contended on behalf of the appellants-tenants

(i) that the learned Single Judge having found as fact that the landholders had failed to establish that the lands were their private lands as these were neither under their personal cultivation nor they were intended to be resumed for personal cultivation, and applying the rule in Chidambaram's case, the learned Single Judge having held that the lands were not private lands, the Division Bench erred in holding to the contrary;

(ii) that the learned Single Judge correctly held that Perriannan's case was no longer good law as in Chidambaram Chettiar v. Santhanaramaswamy Odayar, it was held that the definition of private land in section 3(10) of the Estate Land Act of 1908 read as a whole indicated clearly that the ordinary test for private land was the 395 test of retention by the landholder for his own personal use and cultivation by him or under his personal supervision, though they might be let on short leases;

(iii) that it was not the intention or the scheme of the Act to treat as private those lands with reference to which the only pecul- iarity was the fact that the landholder owned both the varams in the land and had been letting them out on short leases; and

(iv) that the Division Bench erred in holding that Periannan's tests were still applicable.

On the other hand, it was contended that the correct tests for determining what was private land had been laid down in Periannan's case, which were not different from those of Chidambaram's case, and the Division Bench correct- ly applied those tests to find that the lands were private lands of the landholders.

Allowing the appeals, setting aside the judgment of the Division Bench, and restoring that of the learned Single Judge, this Court,

HELD:

(1) To find out whether a village was designated as inam village or not, prima facie the revenue accounts of the Government which were there at the time of the Inam Abolition Act came into force had to be looked into. If it was so shown, no further proof was necessary. Only when the entries in the revenue accounts were ambiguous, and it was not possible to come to a definite conclusion, it might be necessary to consider other relevant evidence which was admissible under the Evidence Act. [406H; 407A-B]

(2) An interpretation of the words "private land" and "ryoti land" had to be made in consonance with the legisla- tive purpose, provisions and scheme of the enactment. Inter- pretare at Concordare leges legibus, est optimus interpre- tundi modus. To interpret and in such a way as to harmonize laws with laws in the best mode of interpretation. [410E]

(3) The Estate Abolition Act accepted the definitions of occupancy right and ryoti as in the Estates Land Act, 1908.

The above provisions conferred permanent, heritable and transferable right of occupancy on the Tenant. This right stemmed from the will of the legislature and involved an element of social engineering through law star pro rationa voluntas populi: the will of the people stands in place of reason. The right of the landholder to keep his private land to himself has therefore to be interpreted in its proper perspective. Statuta pro publico late interpretaur. Statute made for the public good ought to be liberally construed. [425E-F] 396

(4) The concept of past or present intention of the landholder to resume personal cultivation of land let out to a tenant and still in possession of the tenant has to be strictly construed against the landlord and liberally in favour of the tenant. [425E]

The learned Single Judge in the instant case rightly observed that the legislature did not use the word domain or home-farm land without attaching to them a meaning, and it was reasonable to suppose that they would attach to those words the meaning which would be given to them in ordinary English, namely, to connote land appurtenant to the mansion of the lord of the manor kept by the lord for his personal use and cultivated under his personal supervision is dis- tinct from land let to tenant to be farmed without any control from the lord of the manor other than such control as incident to the lease. To that extent, the propositions of the learned Judges in Periannan's case can no longer be held to be good law in view of this Court's decisions in Chidambaram's case and Venkataswami's case, and the decision in Zamindar of Challapali v. Rajalapati/Jagadesan Pillai v. Kuppamal, and in Parish Priest of Karayar Perish v. Thiapa- rajaswami Devasthanam mast be held to have been correctly decided. [421C-E] Zamindar of Chellapalli v. Rajalapato Somayya, 39 Mad. 341; Jagadeesam Pillai v. Kuppamal, ILR 1946 Mad. 687; Parish Priest of Karayar Parish v. Thiagarajaswami Devastha- nam, App. Nos. 176-178 & 493 of 1946; Chidambaram Chettiar v. Santhanaramaswamy Odayar, [1968] 2 SCR 754; Yerlagadda Malikarjuna Prasad Nayudu v. Somayya, ILR 42 Mad. 400 PC; P. Venkataswami v.D.S. Ramireddy, [1976] 3 SCC 665; Suryanara- yana v. Patanna, [1918] 41 ILR Mad. 1012, referred to.

Periannan v. Amman Kovil, AIR 1952 Mad. 323 F.B. partly overruled.

(6) In the instant case the pattas and the muchilkas are not claimed to have shown anything to establish the lands to be private lands. Only the facts of occasional change of tenants and rents have been shown. [431B]

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 152, 153, 155,156, 158, 160 and 162 of 1972.

From the Judgment and Order dated 20.11. 1970 of the Andhra Pradesh High Court in W.A. No. 616 of 1969. 103 of 1970, 472 397 of 1970,474 of 1970,473 of 1970,99of 1970 and W.P. No. 4947 of 1968.

G. Venkatesh Rao and A.V. Rangam for the Appellants.

C. Sitaramiah, B. Parthasarthi, A.D.N. Rao and A. Subba Rao the Respondents.

The Judgment of the Court was delivered by K.N. SAIKIA, J. These seven appeals by certificate under Article 133(1)(a) of the Constitution of India are from the common Judgment of the Andhra Pradesh High Court dated 20.11.1970 in several appeals and writ petitions. The appel- lants are the tenants and respondents are the landholders or their legal representatives, as the case may be, in respect of the tenanted agricultural lands of the hitherto inam estates of Kukunuru and Veerabhadrapuram villages in the West Godavari District of Andhra Pradesh. After coming into force of the Andhra Pradesh (Andhra Area) Estates (Abolition and Conversion into Ryotwari) Act, 1948 (A.P. Act 25 of 1948), hereinafter referred to as `the Estates Abolition Act', the inam estates were abolished and the land stood vested in the Government free of all encumbrances. The pre- existing right, title and interest of erstwhile landholders ceased except to claim ryotwari patta. The tenants were not liable to be evicted pending the proceedings for issuance of ryotwari patta. The respondents--landholders, hereinafter referred to as `the landholders', claimed that the lands in question were either under their personal cultivation or they intended to resume those for private cultivation and as such those were their private lands and they were entitled to ryotwari pattas. The appellants-tenants on the contrary claimed that those were not private lands of the landholders as those were neither under their personal cultivation nor they intended to resume those for personal cultivation, but those were in possession of the tenants who were entitled to ryotwari pattas after the abolition of the estates.

The Settlement Officer of Anakappalla, after making inquiry under S. 25 of the Estates Abolition Act held in all the cases in these appeals, except one (out of which W.P. No. 695/1968 arose) that the landholders failed to establish that they were personally cultivating the lands or they intended to resume the lands for personal cultivation and as such rejected their claims, except in the aforesaid case.

The landholders' appeals there from to the Estates Abolition Tribunal were 398 allowed relying on. and applying the tests formulated in Periannan v. Amman Kovil, AIR 1952 Mad. 323 (FB) and holding that in all cases the landholders were entitled to the grant of ryotwari pattas as the lands were private lands within the meaning of S. 3(10)(b)(i) of the Andhra Pradesh. (Andhra Area) Estates Land Act, 1908 (A.P. Act I of 1908), hereinaf- ter referred to as `the Estates Land Act', and that the tenants were not entitled to ryotwari pattas in respect of the same. The appellants--tenants moved writ petitions before the High Court of Andhra Pradesh impugning the deci- sion of the Estates Abolition Tribunal. O. Chinnappa Reddy, J. as he then was, sitting singly, after discussing the case law on the question, by a common Judgment in nine writ petitions, observing that it was common ground before the Subordinate Tribunal as well as before him that the nature of the lands at the inception, whether ryoti or private, was not known and that the burden of establishing that the lands were private lands was on the landholders; and that it was also common ground before him that apart from the fact that there were occasional changes of tenants, and that the lands were sometimes leased under short-term leases, there were no other circumstances indicating that the landholders intended to resume cultivation of the lands, held that after the pronouncement of this Court in Chidambaraam Chettiar v. Santhanaramaswamy Odayar, [1968] 2 SCR 754, the decision of the Full Bench of the Madras High Court in Periannan v. Amman Kovil, (supra) could no longer be considered good law and that the decision in Jagdeesarn Pillai v. Kupparnreal, ILR 1946 Mad. 687 and in Perish Priest of Karayar v. Thiaga- raja Swami Devasthanam, App. Nos. 176-178 and 493 of 1946 once more held the field. It was also observed that since in all the cases before him the only mode of proof attempted by the land holders was the grant of short-term leases and change of tenants and rent, it must be held that the lands were not established to be private lands and that no `at- tempt was made to prove personal cultivation or any inten- tion to resume personal cultivation. As the Estates Aboli- tion Tribunal applied the tests laid down by the Madras Full Bench in Periannan's case (supra) and since Periannan's case was no longer good law, the writ petitions had to be allowed and the impugned orders of the Tribunal quashed in eight writ petitions. In Writ Petition No. 695 of 1968 the orders of the Assistant Settlement Officer was quashed.

The landholders preferred writ appeals there from. Two Writ Petitions, namely, Writ Petition No. 4947 of 1968 and Writ Petition No. 310 of 1968 were also taken up for hearing analogously. The Division Bench observing that the main question for consideration in the appeals was whether the decision of the Full Bench in Periannan's 399 case was good law and it turned on the effect of some impor- tant precedents and a review of the principles enunciated by them, and after discussing the case law took the view that in the first place the e observations of this Court in Chidambaram's case were in accord with the rule in Perian- nan's case and secondly, even if some of the dicta in the Judgment of this Court in Chidambaram suggested a contrary principle, the effect of the entire observations did not support the contention that Periannan's case had been im- pliedly overruled by this Court. The writ appeals were accordingly allowed except Writ Appeal No. 616 of 1969 which was dismissed. Writ Petition No. 4947 of was allowed and Writ Petition No. 310 of 1968 was dismissed taking the same view. Hence these appeals by certificate.

Mr. A.V. Rangam, the learned counsel for the appellants, submits that the learned Single Judge having found as fact that the landholders had failed to establish that the lands were their private lands as those were neither under their personal cultivation nor they were intended to be resumed for personal cultivation and applying the rule in Chidamba- ram's case the learned Single Judge having held that the lands were not private lands, the Division Bench erred in holding to the contrary; and that the learned Single Judge correctly held that Periannan's case was no longer good law as in Chidambaram Chettiar v. Santhanaramaswamy Odayar, (supra), it was held that the definition of private land in S. 3(10) of the Estates Land Act of 1908 read as a whole indicated clearly that the ordinary test for private land was the test of retention by the landholder for his own personal use and cultivation by him or under his personal supervision, though they might be let on short leases, it was not the intention or the scheme of the Act to treat as private those lands with reference to which the only pecul- iarity was the fact that the landholder owned both the varams in the land and had been letting them out on short leases, the Division Bench erred in holding that Periannan's test were still applicable. Mr. C. Sitaramiah, the learned counsel for the respondents. submits that the correct tests for determining what was private land had been laid down in Periannan's case, which were not different from those of Chidambaram's case and the Division Bench correctly applied those tests to find that the lands were private lands of the landholders; and that in Chidambaram's case the appellant had not adduced sufficient evidence to rebut the presumption under S. 185 of the Estates Land Act that the lands con- cerned in the inam village were not ryoti lands as defined in S. 3(16) as the Tanjore Palace Estate was held to be an `estate' within the meaning of S. 3(2)(d) of the Estates Land Act and the widows of the Raja enjoyed both the varams, but were not personally cultivating 400 them. In the instant case, according to counsel, the rights of the landholders were not the same as those of the widows of the Raja of Tanjore after the relinquishment of the landed properties by the Government which amounted to a re- grant. The Division Bench pointed out several misconceptions in some precedents for which they could not be said to have laid down the correct law. Counsel further submits that in Chidambaram's case, the grant of Orathur Padugai village was of the whole village and a named one and, therefore, it was an Estate within the meaning of S. 3(2)(d) of Estates Land Act and the courts having concurrently found that the lands in dispute were ryoti lands and not private lands, the landholders claiming that the lands were private lands had to show that they converted the ryoti lands into private lands which they could prove only by showing their personal cultivation and they failed to prove it, and that case was therefore distinguishable on facts and could not be held to have overruled Periannan's tests.

The question to be decided in these appeals, therefore, is whether in view of this Court's decision in Chidamba- rarn's case the decision in Periannan's case is still good law, and whether on application of the correct legal tests the lands in dispute are private lands of the landholders entitling them to ryotwari pattas in respect thereof or those are ryoti lands in possession of the appellants as tenants of the landholders and, as such, they are entitled to ryotwari pattas thereof. In other words, whether the appellants or the respondents are entitled to ryotwari pattas under the Abolition of Estates Act.

To appreciate the rival submissions, reference to the relevant provisions of the Estates Land Act and the Estates Abolition Act is necessary, and to understand the relevant provisions of the two Acts a little knowledge of development of the land system and legislation in the area will be helpful.

The Estates Land Act amended and declared the law relat- ing to the holding on land in estated in the Andhra Area of the State of Andhra Pradesh which includes the West Godavari District to which the two inam villages concerned in this appeal belong. It appears the scheme of the Estates Land Act divides cultivable lands in the two categories, namely, (1) private lands and (2) ryoti lands. The Act relates to the holding of land in estates. As defined in S. 3(2) `estate' means:

"(a) any permanently settled estate or temporarily settled zamindari;

401 (b) any portion of such permanently-settled estate or tempo- rarily settled zamindari which is separately registered in the office of the Collector;

(c) any unsettled palaiyam or jagir;

(d) (i) any inam village, or (ii) any hamlet or khandriga in an inam village, of which the grant as an inam has been made, confirmed or recognized by the Government, notwithstanding that subse- quent to the grant, such village, hamlet or khandriga has been partitioned among the grantees, or the successors- intitle of the grantee or grantees.

[Explanation: (1) Where a grant as an inam is expressed to be of a named village, [hamlet of khandriga in an inam village] the area which forms the subject-matter of the grant shall be deemed to be an estate notwithstanding that:

it did not include certain lands in the village [hamlet or khandriga] of that name which have already been granted on service or other tenure or been reserved for communal pur- poses].

[Explanation: (1-A) An inam village, hamlet or kandriga in an inam village granted in inam, shall be deemed to be an estate, even though it was confirmed or recognized on dif- ferent dates, or by different title deeds or in favour of different persons.

Explanation: (1-B) [If any hamlet or khandriga granted as inam] was at any time designated as an inam village of as a part thereof in the revenue accounts, it shall for purposes of item (ii) or sub-clause (d) be treated as being a hamlet or khandriga of an inam village, notwithstanding that subse- quently it [has come to be designated] in the Revenue ac- counts as a ryotwari or zamindari village or part thereof].

Explanation (2) Where an inam village is resumed by the State Government, it shall cease to be an estate; but, if any village so resumed is subsequently regranted by the Government as an inam, it shall from the date of such re- grant, be regarded as an estate.

402 Explanation (3): Where a portion of an inam village is resumed by the Government such portion shall cease to be part of the estate, but the rest of the village shall be deemed to be an inam village for the purposes of this sub- clause. If the portion so resumed or any part thereof is subsequently regranted by the Government as an inam, such portion or part shall from the date of such re-grant. be regarded as forming part of the inam village for the purpose of this sub-clause;

(e) any portion consisting of one or more villages of any of the estates specified above in clauses (a), (b) and (c) which is held on a permanent under tenure ." It appears that the original definition had undergone several amendments. Clause (d) and Explanation (I-A) were substituted by S. 2(i) of Act XXXV of 1956. The Explanation (1) was inserted by S. 2(1) of Act 1I of 1945. Explanation (1) and (1-B) were amended by S. 2(ii) of Act XXXV of 1956 and Explanation (2) and (3) are the renumbered old Explana- tions (1) and (2) inserted by S. 2(1) of Act H of 1945.

The respondents claim to have been `landholders'. As defined in s. 3(5):

`Landholder' means a person owning an estate or part there- of and includes every person entitled to collect the rents of the whole or any portion of the estate by virtue of any transfer from the owner or his predecessor-in-title or of any order of a competent Court or of any provision of law.

Where there is a dispute between two or more persons as to which of them is the landholder for all or any of the purposes of this Act or between two or more joint landholders as to which of them is entitled to proceed and be dealt with as such landholder, the person who shall be deemed to be the landholder for such purposes shall be the person whom the Collector subject to any decree or order of a competent Civil Court may recognize or nominate as such landholder in accordance with rules to be flamed by the State Government in this behalf." Both "Private land" and "ryoti land" have been defined in the Act. As 403 defined in S. 3(10) private land means:

"(a) in the case of an estate within the meaning of sub- clauses (a), (b), (c) or (e) of clause (2) means the domain or home-farm land of the landholder by whatever designation known such as, kambattam, khas, sir, or pannai, and includes all land which is proved to have been cultivated as private land by the landholder himself, by his own servants or by hired labour, with his own or hired stock, for a continuous period of twelve years immediately before the commencement of this Act; and (b) in the case of an estate within the meaning of subclause (d) of clause (2), means—

(i) the domain or home-farm land of the landholders, by whatever designation known, such as kambattam, khas, sir or pannai; or

(ii) land which is proved to have been cultivated as private land by the landholder himself, by his own servants or by hired stock, for a continuous period of twelve years immedi- ately before the first day of July 1908, provided that the landholder has retained the kudivaram ever since and has not converted the land into ryoti land; or

(iii) land which is proved to have been cultivated by the landholder himself, by his own servants or by hired labour, with his own or hired stock, for a continuous period of twelve years immediately before the first day of November, 1933, provided that the landholder has retained the kudiva- ram ever since and has not converted the land into ryoti land; or

(iv) land the entire kudivaram in which was acquired by the landholder before the first day of November, 1933 for valu- able consideration from a person owning the kudivaram but not the melvaram, provided that the landholder has retained the kudivaram ever since and has not converted the land into ryoti land, and provided further that, where the kudivaram was acquired at a sale for arrears of rent, the land shall not be deemed to be private land unless it is proved to have been cultivated by the landholder him- 404 self, by his own servants or by hired labour, with his own or hired stock. for a continuous period of twelve years since the acquisition of the land and before the commence- ment of the Andhra Pradesh (Andhra Area) Estates land (Third Amendment) Act, 1936." As defined in S. 3(16):

`Ryoti land' means cultivable land in an estate other than private land but does not include—

(a) beds and bunds of tanks and of supply, drainage surplus of irrigation channels;

(b) threshing-floor, catfie-stands, village-sites, and other lands situated in any estate which are set apart for the common use of the villagers;

(c) land granted on service tenure either free of rent or on favourable rent if granted before the passing of this Act or free of rent if granted after that date, so long as the service tenure subsists.

Village is defined in S. 3(19):

`Village' means any local area situated in or constituting an estate which is designated as a village in the revenue accounts and for which the revenue accounts are separately maintained by one or more karnams or which is now recognized by the State Government or may hereafter be by the State Government for the purposes of this Act to be a village, and includes any hamlet or hamlets which may be attached there- to." The Estates Abolition Act provided for `the repeal of the permanent settlement, the acquisition of the landholders in permanent estate and in certain other estates in the State of Andhra Pradesh and the introduction of the ryotwari settlement in such estates. It extended to the whole of the State of Andhra Pradesh and applied to all estates as de- fined in S. 3 clause (2) of the Estates Land Act. This Act, in S. 2(3) defined `estate' to mean a zamindari or an under-tenure or an inam estate. As defined in S. 2(7) `inam estate' means an estate within the meaning of S. 3, clause (2)(d) of the Estates Land Act.

405 The statement of objects and reasons of the Estates Abolition Act speaks of acute discontent among estate ryots and good deal of agitation under zamindari administration which was considered to have outlived its usefulness and needed abolition. It also mentioned about the election manifesto issued by the Working Committee of the Congress Party in December 1945 urging reform of the land system and that such reform involved the removal of all intermediaries between the peasant and the State and that the rights of such intermediaries should be abolished on payment of equi- table compensation. In February 1947 the Madras Legislative Council passed a resolution accepting the general principle of the abolition of the zamindari system and recommending to the Government that legislation for the purpose be undertak- en and brought forward at an early date. The Government accordingly proposed to abolish the zamindari system by acquiring all estates governed by the Estates Land Act including whole inam villages and converting them into ryotwari paying equitable compensation to the several per- sons having an interest in the estates.

The Estates Abolition Act has also undergone a number of amendments. The Amendment Act 1 of 1950 inserted S. 54(a)& S. 54(b) dealing with compensation. The Amendment Act XVII of 1951 clarified certain positions in regard to Inam vil- lages. Section 17(1) of the Estates Abolition Act provided for the grant of ryotwari patta to a person holding any land granted on service tenure failing under S. 3(16)(c) of the Estates Land Act irrespective of whether such land consisted of only a portion of a village or of one or more villages.

The reference to one or more villages in the section had given rise to the misapprehension that it applied also to an entire village granted on service tenure. But the intention was that the provisions of the section should not apply to such a village and clause 3 of the Act gave effect to it and clause 4 was consequential of clause 3. The provisions of the Estates Abolition Act were brought into force in certain inam villages on the assumption that they were under tenure estates. But it had been subsequently found that the assump- tion was not correct. It was therefore necessary to withdraw the operation of the Act from those villages and the Amend- ment Act provided for such withdrawal. The Amendment Act XXI of 1956 dealt with annual payments to any religious educa- tional or charitable institutions. The Amendment Act XVII of 1957 made provisions for the abolition and conversion in the ryotwari tenure of certain categories of inams under the Estates Abolition Act. Under S. 3(2)(d) of the Estates Land Act, as originally enacted,.whole inam villages in respect of which the original grant conferred only the melvaram right on a person not owning the kudivaram thereof alone 406 became `estates'. By virtue of Third Amendment of the Es- tates Land Act whole inam villages m which both melvaram and kudivaram rights vested in the inamdars also became estates.

The provisions of the Madras Estates Land (Reduction of Rent) Act, 1947 (Madras Act XXX of 1947) were applicable to both these categories of whole inam villages. But the provi- sions of the Estates Abolition Act were not applicable to the whole inam villages which became estates under the Madras Estates, Land (Third Amendment) Act, 1936, i.e. those in which the inamdars possessed both the melvaram and kudi- varam rights. Under S. 2 of the Estates Land Amendment Act, 1946, S. 3(2)(d) of the Estates Land Act was further amended so as to include within the definition of `estate' hamlets and khandrigas of inam villages which were previously held to be not estates. Provision was also made so as to bring within its purview only such of the inam hamlets and inam khandrigas of inam villages wherein the melvaram rights alone vest in the inamdars. Thus, the only categories of inam estates which now remained outside the purview of the Estates Abolition Act were: (a) the whole inam village which became estate by virtue of the Madras Act XVIII of 1936 and (b) inam hamlets and khandrigas of inam villages which became estates by virtue of the Estates Land (Andhra Amend- ment) Act, 1956 but in respect of which both melvaram and kudivaram rights vested in the inamdars. The Amendment Act XX of 1960 dealt with all post 1936 inam villages which were also brought within the purview of the Estates Abolition Act by the Amendment Act XVIII of 1957. The Andhra Pradesh (Andhra Area) Inams (Abolition and Conversion into Ryotwari) Act, 1956 (Act XXXVII of 1956) provided for conversion of all inam lands other than estates into ryotwari tenure. The Act extended to the whole of the Andhra State, but applied only to lands described in clause (c) of S. 2. Section 2(c) defined "inam land" to mean any land in respect of which the grant in inam has been made, confirmed or recognised by the Government, (Act 3 of 1964 inserted thereafter the words) "land includes any land in the merged territory of Banagana- palle in respect of which the grant in inam has been made, confirmed or recognised by any former Ruler of the territo- ry", but does not include an inam constituting an estate under the Estates Land Act. Section 2(d) defines an "Inam Village" to mean a village designated as such in the revenue accounts of the Government, (and includes a village so designated immediately before it was notified and taken over by the Government under the Estates Abolition Act.

Thus to find out whether a `village was designated as inam village or not, prima facie the revenue accounts of the Government which 407 were there at the time of the Inam Abolition Act came into force had to be looked into. If it was so shown no further proof was necessary. Only when the entries in the revenue accounts were ambiguous, and it was not possible to come to a definite conclusion, it might be necessary to consider other relevant evidence which was admissible under the evidence Act.

Section 2-A of this Act said: "Notwithstanding anything contained in this Act all communal lands and poramookes, grazing lands, waste lands. forest lands, mines and quer- ries, tanks, tank-beds and irrigation works, streams and rivers, fisheries and ferries in the inam lands shall stand transferred to the Government and vest in them free of all encumbrances." Section 3 of the Act prescribed the procedure for deter- mination of inam lands and provided for giving opportunity to interested persons.

As we have already noted the High Court found that the basis of the decision of the Tribunal in all the cases was that .sometimes the leases were for short terms with occa- sional change of tenants and rents payable by them and that the nature of the lands, whether ryoti or private, was not known and that it was the burden of the landholder to prove that the lands were private lands and that there was no other circumstances to show that the landholders intended to resume cultivation of the same. It was conceded before the Single Bench by the learned Advocate for the petitioners that if the tests formulated by the Full Bench in Perian- nan's case applied to the facts of these cases the land must be held to be private land and the landholders must be considered to have established their claim to grant of ryotwari pattas. The Division Bench did not change this position in view of the provisions of Section 185 of the Estates Land Act as amended from time to time. The original section said:

"185. When in any suit or proceeding it becomes necessary to determine whether any land is landholder's private land, regard shall be had to local custom and to the question whether the land was before the first day of July 1898, specifically let as private land and to any other evidence that may be produced, but the land shall be presumed not to be private land untill the contrary is shown: Provided that all land which is proved to have been cultivated as private land by the landholder himself, by his own servants 408 or by hired labour with his own or hired stock for twelve years immediately before the commencement of this Act shall be deemed to be the landholder's private land." Section 185 was amended in 1934, 1936 and 1955 whereafter it as follows:

"185. When in any suit or proceeding it becomes necessary to determine whether any land is the landholder's private land, regard shall be had-- (1) to local custom, (2) in the case of an estate within the meaning of subclause (a) (b), (c) or (c) of clause (2) of section 3 to the ques- tion whether the land was before the first day of July 1898, specifically let as private land- and (3) to any other evidence that may be produced:

Provided that the land shall be presumed not to be private land until the contrary is proved:

Provided .further that in the case of an estate within the meaning of sub-clause (d) of clause (2) of sec- tion 3-- (i) any expression in a lease, patta or the like, executed or issued on or after the first day of July 1918, to the effect or implying that a tenant has no right of occupancy or that his right of occupancy is limited or restricted in any manner, shall not be admissible in evidence for the purpose of proving that the land concerned was private land at the commencement of the tenancy; and (ii) any such expression in a lease, patta or the like, executed or issued before the first day of July 1918, shall not by itself be sufficient for the purpose of proving that the land concerned was private land at the commencement of the tenancy." When the Estates Abolition Act was passed, the legisla- ture envisaged the difficulties that could arise in respect of the estates in which the landholder would be entitled to ryotwari patta. Section 13 409 provided as to in respect of what lands in inam estates the landholder would be entitled to ryotwari patta and said:

13. Lands in inam estate in which landholder is entitled to ryotwari patta: In the case of an inam estate, the landholder shall, with effect on and from the notified date, be entitled to ryotwari patta in respect of-- (a) all lands (including lanka lands) which immediately before the notified date, (i) belonged to him as private land within the meaning of Section 3, clause (10)(b) of the Estates I.and Act, or (ii) stood recorded as private land in a record prepared under the provisions of Chapter XI or Chapter XII of the said Act, not having been subsequently converted into ryoti land; and (b)(i) all lands which were properly included, or which ought to have been properly included, in the holding of a ryot and which have been acquired by the landholder, by inheritance or succession under a will provided that the landholder has cultivated such lands himself, by his own servants or by hired labour with his own or hired stock, in the ordinary course of husbandry, from the date of such acquisition or the 1st day of July, 1945 whichever is later and has been in direct and continuous possession of such lands from such later date;

(ii) all lands which were properly included, or which ought to have been properly included in the holding of the ryot and which have been acquired by the landholder by purchase, exchange or gift, including purchase at a sale or arrears of rent;

Provided that the landholder has cultivated such lands himself, by his own servants or by hired labour, with his own or hired stock, in the ordinary course of husbandry from the 1st day of July, 1945 and has been in direct and continuous possession of such lands from that date;

(iii) all lands [not being (i) lanka-lands], (ii) lands of the description specified in Section 3, clause (16), sub- clauses (a), (b) and (c) of the Estates Land Act, or (iii) forest lands which have been abandoned or relinquished by a ryot, or 410 which have never been in the occupation of a ryot, provided that the landholder has cultivated such lands himself, or by his own servants or hired labour, with his own or hired stock, in the ordinary course of husbandry, from the 1st day of July, 1945 and has been in direct and continuous posses- sion of such lands from that date.

Explanation: `Cultivate' in this clause includes the plant- ing and rearing of topes, gardens and orchards, but does not include the rearing of topes of spontaneous growth." Section 15 dealt with the determination of lands in which the landholder would be entitled to ryotwari patta under the foregoing provisions of the Act and said:

"(1) The Settlement Officer shall examine the nature and history of all lands in respect of which the landholder claims a ryotwari patta under Sections 12, 13 or 14, as the case may be, and decide in respect of which lands the claim should be allowed.

XX XX XX XX XX XX XX XX XX XX An interpretation of the words "Private land" and "ryoti land" has to be made in consonance with the legislative purpose, provisions and scheme of the enactment. Interpre- tare et concordare leges legibus, est optimus interpretandi modus. To interpret and in such a way as to harmonize laws with laws is the best mode of interpretation.

We may now examine the question whether the tests formu- lated in Periannan's case (supra) can still be applied in face of the decision in Chidambaram's case (supra). In other words whether Periannan's decision is still a good law. In Periannan the Full Bench of Madras High Court dealt with a batch of second appeals and a batch of civil revision peti- tions. The suits out which the second appeals arose. related to the village of Manamelpatti, a Dharmasanam village in the Ramnad District and those were instituted by the trustees of Airabhadeswarar Soundaranayagi Amman Temple for ejectment of the defendants from the lands in their respective possession and for recovery of rent for faslis 1349 and 1350 and for future profits. The village comprised 80 pangus out of which the plaint temple in this batch owned 231/2 pangus purchased from the original owners and one pangu taken on othi from the owner. The plaintiffs in the batch of suits out of which the civil 411 revision petitions arose were the managers of the Devastha- nam of Nagara Vairavapatti Valaroleeswaraswami Nagara Vaira- vaswami Devasthanam. That temple owned 54 and 5/8th pangus or shares in the village and the suits were instituted for recovery of the balance of amounts due as `irubhogam' for faslis 1349 and 1350. In both the batches of suits the plaintiffs claimed that they were the owners of meIvaram and kudivaram interests in the lands which were being enjoyed as "pannai" lands or private lands; that they were leasing the lands from time to time changing tenants and collecting "swamibhogam" in recognition of their full proprietary rights in the lands. They claimed that the tenants had no occupancy rights in the lands; and in the second appeals batch a relief for ejectment of the tenants was also claimed. The defence of defendants-tenants in both the batches was common. They claimed that the temples owned only the melvaram interest and that they, the tenants, were the owners of the kudivaram which they had been enjoying heredi- tarily paying half varam in respect of the nanjas and a fixed money rent for the punja or dry lands according to the "tharam" (classification) of lands. They denied that they ever paid "swami bhogam" to the temple. In all the suits there was the common plea that the village was an "estate" under Section 3(2)(d) of the Madras Estates Land Act, as amended by the Madras Estates Land (Amendment) Act, 1936 (Act XVIII of 1936); that they had therefore acquired occu- pancy rights under the Act; and that the lands were ryoti and that, therefore, the civil court had no jurisdiction to try those suits. The plaintiffs also raised an alternative contention that on the footing that the village was an "estate" the suit lands were private lands or "pannai" lands of the temples and, therefore, the defendants acquired no occupancy rights in the lands under the statute and that the civil court alone had the jurisdiction to entertain and try the suits.

The High Court found that the main questions that had to be considered by the courts below were whether the village was or was not an estate under the Madras Estates Land Act and, if so, whether the lands were private lands as claimed by the plaintiffs or ryoti lands as claimed by the tenants.

The further question that even apart from the Estates Land Act whether the defendants had acquired occupancy rights by prescription was also raised and considered. The jurisdic- tion of the civil court to entertain the suits depended upon the decision of the question whether the village was or was not an estate. On the main questions the concurrent findings of the Courts below were that the village was an "estate" under Section 3(2)(d) of the Madras Estates Land Act as amended in 1936, that the plaint temple owned the melvaram and kudivaram interests in the lands; that the lands were 412 private lands as defined by the Madras Estates Land Act;

that the defendants had acquired no occupancy rights in the lands either under the Act or by prescription and that the suits were properly laid in the civil court which had un- doubted jurisdiction to try the suits. The Subordinate Judge, in appeals, agreed with the finding of the trial court but refused the plaintiff's relief for ejectment on the ground that the tenancy was not lawfully terminated. The lands in both the sets of cases were situated in the same village of Manamelpatti.

Before the High Court the findings of the courts below that the temple owned the melvaram and kudivaram interests in the lands and the defendants had not acquired permanent rights of occupancy in the lands apart from the Act had not been disputed by the defendants. The dispute, therefore, was confined to two questions, namely, first, whether the vil- lage was an "estate" under the Madras Estates Land Act and, secondly, whether the concurrent finding of the courts below that the lands were private lands of the temple was correct or not. While deciding the second question and dismissing the second appeals and the civil revision petitions, the learned Judges discussed the relevant case law and therefrom Satyanarayana Rao, J with whom Vaswanath Sastri, J con- curred, at paragraph 49 page 346 of the report held that the following propositions were established:

"1. If the land is known to be ryoti at its inception the only mode by which it could be converted into private land is by proof of continuous cultivation for a period of 12 years prior to the commencement of the Act.

2. Even if the nature of the land is not known, continuous cultivation for the required period of 12 years before the commencement of the Act would conclusively establish that the land is private land.

3. If there is no proof of cultivation for a continuous period of 12 years before the commencement of the Act, the land may be proved to be private land by other methods; provided the land was not shown to be once ryoti.

4. Cultivation of the lands or leasing of the lands under short-term leases may be one mode of proof.

5. An intention to cultivate or resume for cultivation is also a test to decide that the land is private land and such 413 intention may be established by any other means, not neces- sarily by cultivation and by cultivation alone.

6. The essence of private land is continuous course of conduct on the part of the land-holder asserting and acting on the footing that he is the absolute owner thereof and recognition and acceptance by the tenants that the landhold- er has absolute right in the land.

7. Mere proof that the land-holder is the owner of both the warams is not sufficient to prove that the land is private land." Considered in light of the definition of "private land", sections 13 and 15 of the Estates Abolition Act and the basic concept of "domain or home-farm land", we are of the view that the proposition 4, 5 and 6 above have to be doubt- ed.

Viswanatha Sastri, J. who concurred summarised his conclusions as under:

"I may now summarise my conclusion on the legal aspects of the case. Where land proved or admitted to be once ryoti land is claimed to have been converted into private land, the claim is untenable unless the land-holder proves direct cultivation for a period of 12 years before 1st July 1908.

No other mode of conversion is permissible. Where you have to find out whether a land is private or ryoti its original character not being known, proof of direct cultivation of the land by the land-holder for 12 years before 1st July 1908, would, without other evidence, conclusively establish its character as private land, but this is not the only mode of proof permitted to land-holder. Other evidence may be adduced and looked into and might consist, among other matters, of direct cultivation of the land at some period anterior to 12 years preceding 1st July 1908 but this is not indispensable. Direct cultivation may be valuable and weighty evidence and may be inferred from accounts and other records usually kept by large land-holders.

If, owing to lapse of time or other reasons, evi- dence of direct cultivation is not forthcoming its absence is not fatal to the claim that the land is private. S. 185 of the Act 414 does not shut out, but on the other hand allows all evidence that would be relevant and admissible under the law of evidence, to prove that fact in issue, namely, whether the land is private or ryoti. Local usage or custom and the letting of the land as private land in leases before 1898 are specifically mentioned in Ss. 185(1) and (2) as being relevant evidence but other evidence is also expressly made admissible under S. 185(3).

The classification of lands as private lands at the time of the permanent settlement or in the early records of zamindaries, the terms of the grant of an undertenure, the assertion and enjoyment by the land-holder of the right to both the warams, the intention to retain with himself the kudiwaram right and the consequent right to resume direct cultivation if he chooses, leases of the lands as private lands or with terms and conditions inconsistent with any right of occupancy in the leases, admissions by tenants that the land-holder is the owner of both warams and that they have no occupancy rights, changes in the personnel of the tenants, variations in the rates of rent payable by the tenants--these and kindred matters would be relevant and admissible in evidence to prove that the lands are private lands. The probative value of such evidence depends on the facts and circumstance of each case.

The burden of proof that a particular land in an estate is private land rests on the land-holder, the statu- tory presumption being the other way. This burden is not discharged merely by proving that both the warams were granted to or enjoyed by the land-holder once upon a time.

There must be evidence of the treatment of the lands as private lands by the land-holder, either by direct cultiva- tion or otherwise in the manner above stated." Considering the statutory definition, in our opinion, the third paragraph and last part of last paragraph above have to be doubted. Raghava Rao, J. who dissented summarised his conclusions separately.

We are not oblivious the fact that on the basis of the above propositions cases have been decided for a long time.

But their tenability having been questioned in the instant case we proceed to examine them. The above propositions no doubt refer to different 415 aspects including the evidentiary aspect of the question of determination of `private lands' and `ryoti lands' but it may be difficult to hold that each or all of them by them- selves laid down any rule to be invariably followed irre- spective of the history, location and nature of the estates, their cultivation and the customs governing them. There is also no sufficient exposition of the central concept of `domain' and `home-farm' lands in the above propositions.

These words were not defined ,in the Estates Land Act In Zamindar of Chellapalli v. Rajalapati Somayya, 39 Mad. 341, Wallis C.J. adopted the dictionary meaning, namely, "the land about the mansion house of a Lord and in his immediate occupancy". Seshagiri Aiyar, J. in the same case quoted from the Encyclopaedia Brittanica, Vol. III (3): `Domain' as synonymous to `Domesne' and is explained as follows:

"Domesne--(Domeine, Demain, Domain etc.) that portion of the land of a manor not granted out in the freehold tenancy, but (a) retained by the lord of the manor for his own use and occupation, or (b) let out as tenemental land to his retain- ers or `villani.' The domesne land originally held at the will of the landlord, in course of time came to acquire fixity of tenure and developed into the modern copyhold. It is from domesne as used in sense (a) that the modern re- stricted use of the word comes, i.e., `land immediately surrounding the mansion or dwelling house, the park or chase'." In Jagadeesam Pillai v. Kupoarnmal (supra) which related to lands in an inam village which was part of the Tanjore palace, Wadsworth, Offg. C.J. accepeted the interpretation put upon the word "Domain" by Wailis, C.J. and Sesnagiri Aiyar, J. In Chellapalli case (supra) as meaning "land immediately surrounding the mansion or dwelling house, the park or chase" and that connoted land appurtenant to the mansion of the lord of the manor kept by the landlord for his personal use and cultivated under his personal supervi- sion as distinct from lands let to tenants to be farmed without any control from the lord of the manor other than such control as in incident to the lease. The learned Judge further observed:-"It seems to us that the sub-clause (b)(1) of the definition is intended to cover those lands which come obviously within what would ordinarily be recognised as the domain or home-farm, that is to say, lands appurtenant to the landholder's residence and kept for his enjoyment and use." In Parish Priest of Karayar Parish v. Thiagarajaswami Devas- 416 thanam, (supra) Subba Rao and Chandra Reddy, JJ accepted the test laid down in Jagadeesam (supra) and the legal position was summarised as follows:

"The legal position having regard to the provisions of the Act and the decisions dealing with them in so far as it is relevant for the purposes of this case may briefly be stated thus. Private land as defined under the Madras Land Estates Act comprises two categories, private lands, technically so called and lands deemed to be private lands. In regard to private lands strictly so called, it must be a domain or home farm land as understood in law. The mere fact that particular lands are described in popular province as pan- nai, kambattam, sir, khas, is not decisive of the question unless the lands so called partake of the characteristics of domain or home-farm lands.

The test to ascertain whether a land is domain or home farm is that accepted by the Judicial Committee in `Mallikarjuna Prasad v. Somayya', 42 Mad 400 i.e. land which a zamindar has cultivated himself and intends to retain as resumable for cultivation by himself even if from time to time he demises for a season. Whenever a question therefore arises whether a land is private land technically so called, as defined in sub-clause (1) of clause (b) to S. 3(10) the presumption is that it is not a private land. The recitals in the leases, pattas etc. after 1918 must be excluded and the recitals in similar documents prior to 1918 in them- selves are not sufficient evidence. There must be in addi- tion direct evidence that these lands were either domain or home farm lands in the sense that they were in their origin lands directly cultivated by the landlord or reserved by him for his direct cultivation. We are not concerned in this case with the question whether ryoti lands could be convert- ed into private lands." The trend not to confine the concept of private lands only to domain or home-farm lands but to include in it lands situate outside in which land-holder had granted leases or made arrangements for cultivation with a view to resume them for personal cultivation did not find favour in the above three decisions.

In Chidambaram Chettiar (supra) involved lands in Orathur 417 Padugai in Tanjore Palace Estate. The Raja of Tanjore having died without leaving any male issue the East India Company took possession of all his properties including his private property. Later, on representation of the senior widow of the late Raja, the Government of India in 1962 "sanctioned the relinquishment of the whole of the landed property of the Tanjore Raja in favour of the heirs of the late Raja." The Tanjore Palace Estate thus came into existence. In 1948 the appellant purchased the suit lands situate in Orathur Padugai within Tanjore Palace Estate and instituted suits for possession from the various defendants. The Trial Court having dismissed the suits on the ground that the lands were situated in an estate as defined in S. 3(2)(d) of the Madras Estates Land Act and they were ryoti lands as defined in S. 3(16) in which the defendants have acquired occupancy rights. The Madras High Court having affirmed that decree in appeal, the appellant came to this Court contending that the lands did not form an `estate' under S. 3(2)(d) because the restoration did not amount to a fresh grant but only resto- ration of status quo ante; that Orathur Padugai was not a whole village to be an estate and that the widows of the late Raja enjoyed both the varams and the lands purchased by the appellant were private lands under s. 3(10)(b) so that the defendants did not have any occupancy rights therein.

Holding that the relinquishment by the Government in 1962 amounted to a fresh grant and that since 1830 onwards Ora- thur Padugai was a whole village and therefore an estate, their Lordships enunciated the tests as to private land thus:

"Under S. 3(10) of the Act, private land comprises of two categories, private lands technically so-called, and lands deemed to be private lands. In regard to private lands technically so-called, it must be the domain or home-farm land of the landholder as understood in law. The mere fact that particular lands are described in popular parlance as pannai, kambattam, sir, khas, is not decisive of the ques- tion unless the lands so-called partake of the characteris- tics of domain or home-fair lands. In our opinion the cor- rect test to ascertain whether a land is domain or home-farm is that accepted by the Judicial Committee in Yerlagadda Malikarjuna Prasad Nayudu v. Somayya, ILR 42 Mad. 400 (PC), that is whether it is land which a zamindar has cultivated himself and intends to retain as resumable for cultivation by himself even if from time to time he demises for a sea- son. The Legislature did not use the words `domain or home- farm land without attaching to them ,a meaning; and it is reasonable to suppose that the Legislature would 418 attach to these words the meaning which would be given to them in ordinary English. It seems to us that the sub-clause (b)(i) of the definition is intended to cover those lands which come obviously within what would ordinarily be recog- nised as the domain or home-farm, that is to say, lands appurtenant to the landholder's residence and kept for his enjoyment and use. The home-farm is land which the landlord cultivates himself, as distinct from land which he lets out to tenants to be farmed. The first clause is, therefore meant to include and signify those lands which are in the ordinary sense of the word home-farm lands. The other clauses of the definition appear to deal with those lands which would not necessarily be regarded as homefarm lands in the ordinary usage of the term; and with reference to those lands there is a proviso that lands purchased at a sale for arrears of revenue shall not be regarded as private lands unless cultivated directly by the landlord for the required period. It seems to us that the definition reads as a whole indicates clearly that the ordinary test for `private land' is the test of retention by the landholder for his personal use and cultivation by him or under his personal supervi- sion. No doubt, such lands may be let on short leases for the convenience of the landholder without losing their distinctive character; but it is not the intention or the scheme of the Act to treat as private those lands with reference to which the only peculiarity is the fact that the landlord owns both the warams in the lands and has been letting them out on short term leases. There must, in our opinion be something in the evidence either by way of proof of direct cultivation or by some clear indication of an intent to regard these lands as retained for the personal use of the landholder and his establishment in order to place those lands in the special category of private lands in which a tenant under the Act cannot acquire occupancy rights." The concept of home-farm does not appear to be much different from that of domain. According to Black's Law Dictionary, a farm means body of land under one ownership devoted to agriculture, either to raising crops or pasture or both. The word farm means a considerable tract of land or number of small tracts devoted wholly or partially to agri- cultural purposesor pasturage of cattle but may also include woodland. The term does not necessarily include only the land 419 under cultivation and within a fence. It may include all the land which forms part of the tract and may also include several connected parcels under one control. According to Collins English Dictionary, farm means a tract of land usually with house and buildings cultivated as unit or used to rear livestock. According to Webster's Comprehensive Dictionary, International Edition, farm means a tract of land forming a single property and devoted to agricultural stock raising dairing and some allied activity. We are therefore of the view that home-farm necessarily implies a farm with the home of the landholder.

Pollock & Maitland in The History of English Law, 2nd Edn. Vol. 1, at pp 362-363 describing the manorial arrange- ment in England wrote:

"Postponing until a late time any debate as to whether the term manor bore a technical meaning, we observe that this term is constantly used to describe a proprietary unit of common occurrence:-the well-to-do landholder holds a manor or many manors. Now speaking very generally we may say that a man who holds a manor has in the first place a house or homestead which is occupied by himself, his bailiffs or servants. Along with this he holds cultivable land, which is in the fullest sense (so far as

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter