PRIVY COUNCIL Raja Ranjit Singh Bahadur Vs. Sm. Kali Dasi Debi and others P.C.A.No. 98 of 1914 (Lord Parker Of Waddington, CJ, Lord Sumner, Sir John Edge and Sir Lawrence Jenkins. JJ ) 24.1.1917 JUDGMENT Lord Parker CJ. 1. This is a consolidated appeal from decrees of the High Court of Judicature at Fort William, in Bengal, made in twenty suits, each of which, though relating to a distinct subject-matter, raised substantially the same questions of Law. Each suit was in substance a suit to recover possession from the appellant, who is the registered proprietor of extensive zamindaris in the Birbhum district of Bengal, of chaukidari chakran lands recently resumed by Government and transferred to him under the provisions of Act VI of 1870 of the Bengal Council. The plaintiff in each suit was the putnidar or dar-putnidar of the village within the boundaries of which the lands the subject of the suit were situate. In those suits in which the dar-putnidar was the plaintiff, the Putnidar was made a defendant, but took no part in the argument. The decree in each suit was in favor of the plaintiff and against the appellant. 2. Their Lordships consider it unnecessary to deal at further length with the history of the litigation. It is abundantly clear from the facts found in the Courts below, and not disputed before their Lordships' Board, that any interest which the appellant or his predecessors-in-title, originally had in the lands the subject of each suit had, prior to the resumption and transfer of such lands under the Act of 1870, been transferred to and become vested in the plaintiff putnidar or dar-putnidar by virtue of the lease or sub-lease under which he held the villages in which these lands were situate. Two points only were argued before their Lordships. It was contended, first, that the proprietor with whom a zamindari was settled under the Bengal Permanent Settlement, did not obtain or retain, in the chaukidari chakran lands situate within the territorial boundaries of a village comprised in his zamindari any interest capable of being made the subject of a putni lease; and secondly, that even if he obtained or retained any such interest, the effect of the Act of 1870 was to confer on him a new title not in any way affected by any putni lease there-to-fore granted by him or his predecessors-in-title. In order to arrive at a conclusion on these questions, it is necessary to consider (1) the nature of chaukidari chakran lands, (ii) the provisions of the Bengal Permanent Settlement, and (iii) the true meaning and effect of the Act. 3. At the time of the English occupation a zamindar was responsible not only for the payment of the revenue but for the preservation of peace and order within his district. For the latter purpose he maintained tannahdars, or police officials, and chaukidars, or village watchmen. Both had from time immemorial been remunerated by allotments of lands to be held in consideration of the services they rendered to the zamindar, either rent-free or at a low rent, but whereas the police official rendered police service only, the chaukidar not only assisted the police, but rendered acts of service personal to the zemindar. Chakran lands are lands held by service tenure. Generally the term includes all lands so held, whether by police officials, chaukidars, or persons whose only duties are personal to the zamindar. The expression "tannahdari lands or tannahdari chakran lands" means lands held on service tenure by tannahdara or police officials. The expression "chaukidari chakran lands" means lands held on service- tenure by chaukidars, or village watchmen. As one would naturally expect, it had long been customary, in fixing the revenue or jumma payable for the zamindari, to leave tannnhdari and chaukidari chakran lands out of account. 4. Passing to the settlement of 1793, it appears to their Lordships to be beyond controversy that whatever doubts be entertained as to whether before the English occupation the zamindars had any proprietary interest in the lands comprised within their respective districts the settlement itself recognizes and proceeds on the footing that they are the actual proprietors of the land for which they undertake to pay the Government revenue. The settlement is expressly made with the "zamindars, independent talukdars and other actual proprietors of the soil" (see Regulation I, section 3, and Regulation VIII, section 4). It is clear that since the settlement the zamindars have had at least a prima facie title to all lands for which they pay revenue, such lands being commonly referred to as malguzari lands (see case of Raja Sahib Perhlad Sein v. Doorgapersaud Tewaree1), 5. Bearing this in mind, their Lordships will proceed to consider the Regulations of the Permanent Settlement, so far as they deal with chakran lands. The leading authority on this subject is Joykishen Mookerjee v. Collector of East Burdwan2 To use Lord Kingsdown's expression in that case, the effect of the settlement is to divide chakran lands into two classes, namely, (i) Tannahdari chakran lands that is, lands held on service tenure by police officials, and (ii) all other chakran lands. As to chakran lands of the former class, they were by Bengal Regulation I, section 8, clause 4, made resumable by Government, the Government relieving the zamindar from the duty of maintaining a police establishment. These tannahdari chakran lands were, in fact, shortly afterwards resumed and became Government lands, the title of the zamindar being extinguished by such resumption. As to all other chakran lands, whether held by public officers or private servants in lieu of wages, they are dealt with by Bengal Regulation VIII, section 41. 6. In order to understand the 41st section of the last mentioned Regulation, it is necessary to refer to some of the preceding sections. By virtue of the 36th section the assessment is to be fixed exclusive and independent of all existing lakhiraj lands, that is lands exempted from the public revenue. Such lands are therefore in effect withdrawn from the settlement, and the zamindar, though these lands might be locally situate within his district, could claim no title therein by virtue of the settlement. 7. Sections 37 to 40 deal with certain lands referred to as "private lands" of the zamindars. By section 37 these are not to be included in the lakhiraj lands referred to in section 36, and special directions with regard to them are given in sections 38, 39, and 40. Speaking generally, such lands are not excluded from, but on the contrary included in, the settlement. Then comes the 41st section dealing with chakran lands; these, whether held by public officers or private servants in lieu of wages are also not to be included in the lakhiraj lands referred to in section 36. They are to be annexed to the malguzari lands and declared responsible for the public revenue assessed on the zemindaris in which they are included in common with all other malguzari lands therein. 8. Sections 37 to 41 inclusive appear to their Lordships to suggest that neither the "private lands" of the zamindars nor chakran lands had theretofore been taken into account in fixing the revenue for which the zamindar was responsible to Government. Otherwise there would be no point in excluding them from the lakhiraj lands dealt with by section 36. However this may be with regard to the private lands of the zamindar or with regard to chakran lands, the services for which were purely personal to the zamindar, it is quite clear that tannahdari and chaukidari chakran lands, the services for which involved the performance of duties in which the public was interested, had not, as a rule, been taken into account for the purpose of increasing the jumma. 9. The effect of section 41 appears to be this : The question whether any of the chakran lands therein referred to ought to be taken into account for the purpose of increasing the jumma, is left to be determined by the custom which had hitherto prevailed or any special directions contained in the Regulations. But whether or not so taken into account, all chakran lands are to be considered malguzari for the purpose of ascertaining the lands in respect of which the jumma is paid and upon which it is secured. The prima facie title of the zamindar to chakran lands within his district is thus recognised by the settlement. Tannahdari chakran lands may be resumed under Regulation I, section 8, clause 4, but with regard to all other chakran lands if resumable at all, they can be resumed by the zamindar alone. In the case, however, of chaukidari chakran lands, not even the zamindar may be entitled to resume them, for chaukidars have public duties to perform and the lands which they hold on service; tenure as remuneration for the performance of such duties, are to that extent appropriated or assigned for public purposes. Subject, nevertheless, to the requirements of the public interest, the zamindar is the owner and as such is entitled to the enjoyment of any personal services which the chaukidars ought to render and when vacancies occur to appoint others in their place. All this follows from what was said by Lord Kings down in Joykishen Mookerjee v. Collector of East Burdwan3, 10. Such, then, being the zemindar's interest in chaukidari chakran lands within his district, it is difficult to see why this interest should not be made the subject of a putni grant. That it could be so made appears to have been admitted in the last-mentioned case, and the whole of Lord Kingsdown's judgment proceeds on that footing. In their Lordships' opinion, there can be no reasonable doubt on this matter. Indeed, the only argument to the contrary advanced by the appellant's counsel was based on certain expressions used by Mr. Ameer Ali in giving the reasons of the Board in the recent case of Secretary of State v. Kirtibas Bhupati Harichandan4 In that case, which has little if any, bearing on the questions now in controversy the point for decision was whether the power of resumption conferred by Act VI of 1870 extended to certain chakran lands which the Government had affected to resume thereunder. Here it is admitted by everyone that the powers of the Act were applicable. Moreover, it is abundantly clear that Mr. Ameer Ali, whatever expressions he used, did not intend to depart in the smallest degree from what had been laid down by Lord Kingsdown in Joykishen v. Collector of East Burdwan5. Under these circumstances, any argument based on a meticulous examination of insolated expressions used by him can, in their Lordships' opinion, have little weight. 11. It remains to consider the effect of resumption by the Government of chaukidari chakran lands under the provisions of Act VI of 1870 of the Bengal Council. 12. It should be observed that the definition of chaukidari chakran lands contained in the Act refers not only to the public duties of chaukidars, but also to their personal duties to the zamindar. It is apparently for this reason that the revenue assessment on the lands resumed is, by section 49, fixed at only one-half of the annual value of such lands. If the zamindar had no interest, the effect of this provision would be to make him a free gift of half of the value of the lands resumed. It appears to be for the same reason that the zamindar is, under section 50, entitled to contest the correctness of any assessment which is made. After the assessment is complete the Collector is under section 50, by order in the Scheduled form to transfer the land to the zamindar subject to the assessment. By the 51st. section such order operated to transfer the land to the zamindar subject to such assessment and "subject to all contracts theretofore made in respect of, under or by virtue of which any person other than the zamindar may have any right to any land, portion of his estate, or tenure in the place in which such land may be situate." The latter words may not be very happily chosen, but their obvious intention is to preserve the rights of third parties. They contemplate a case in which the village in which the resumed lands are situate has been made the subject of a contract by the zamindar, of those through whom he claims and that under this contract some third party may have an interest in the lands resumed. They are wide enough to include, and in their Lordships' opinion do include, the rights of a putnidar under a putni grant by virtue of which the putnidar is lessee of the zamindar interest in the lands resumed, and also the rights of a dar-putnidar under a dar-putni grant. In their Lordships' opinion, therefore, not only does the Act recognise the existing title of the zamindar to the lands resumed, but the estate taken by the zamindar under the order of transfer is in confirmation and by way of continuance of his existing estate, and when the zamindar or those through whom he claims has or have entered into contracts affecting his existing estate the rights of third parties under these contracts are preserved. It is a satisfaction to their Lordships to find that the view above expressed is that hitherto almost universally adopted in the Indian Courts. 13. The result is that the appeal fails and should be dismissed and their Lordships will humbly advise His Majesty accordingly. With regard to costs the appellant should pay to the respondents who have appeared one set of costs between them, but these should having regard to the terms on which leave to appeal was granted, be as between solicitor and client Appeal dismissed. Cases Referred. 1. (1869) 12 M. I. A. 286, 292 : 2 Suther 225 :12 W. R. 6 : 2 B. L. R. 111 : 2 Sar 429, 430 (P. C.) 2. 1864) 10 M. I. A. 16 : 1 W. R. 26 : 2 Sar. 54 : 1 Suther 542 (P. C.) 3. (1864) 10 M. I. A. 16 : 1 W. R. 26 : 2 Sar. 54 : 1 Suther 542 (P. C.). 4. (1914) 42 Cal. 710 : 26 I. C. 676 : 42 I. A. 30 (P.C.) 5. (1864) 10 M. I. A. 16 : 1 W. R. 26 : 2 Sar. 54 : 1 Suther 542 (P. C.)