1987 INSC 0193 Jagat Singh Vs Karan Singh (Dead) By Lrs. and Others Civil Appeal No. 1403 (N) of 1973 (M. P. Thakkar, B. C. Ray JJ) 24.03.1987 JUDGMENT M. P. THAKKAR, J. - 1. The controversy in this appeal centres around the interpretation of Section 6(4) of the Tehri Garhwal Bhumi Sambandhi Adhikar Niyam, enacted by the erstwhile State of Tehri Garhwal which continued to remain in force even after its merger in the State Uttar Pradesh. 2. The trial court came to the conclusion that the petitioner was entitled to become the 'Khaikari' (sub-tenant) of the respondents who were 'maurusidars' (head tenants) of the land in question by virtue of the said provision and decreed the plaintiff's suit. The lower appellate court and the High Court took a contrary view and dismissed the suit. The original plaintiff has preferred the present appeal by special leave and has contended that the interpretation placed by the trial court was the correct interpretation of the relevant provision and that the lower appellant court and the High Court were in error in taking the contrary view. 3. The facts insofar as material are not in dispute. All the courts have concurred in the finding that the petitioner was a 'sapinda' of Jeet Ram, the original 'Khaikari' (sub-tenant) who died issueless. From the age of about 12 or 13 years the appellant had started living with deceased Jeet Ram. He was sharing food and shelter with Jeet Ram and was engaged in cultivating the land in question alongwith Jeet Ram during lifetime. He had lived as a member of Jeet Ram's family and at the time of the death of Jeet Ram the obsequies were performed by him. Thereafter he was looking after the widow of Jeet Ram. 4. These facts having been firmly established the trial court upheld the appellant's right to become 'Khaikari' (sub-tenant) of the respondents in respect of the land in question in the context of the right conferred by Section 6(4) of the Act. The said provision is in Hindi : Mrit Khaikar ka bhai ya sapinda warish (bhai, bhateeja aadi) kewal us dasha men adhikari hoga jab ki wah us mrit khaikar ke sath jeevit samay men abibhakt kul ki reeti se uske saath shareek raha ho. Translated in English, it reads as under : Brother of sapinda (brother, nephew etc.) of the deceased sub-tenant will be entitled if he was jointly living with the deceased during his lifetime in the manner of the joint family. An analysis of the aforesaid provision reveals that in order to establish the claim to be recognized as a 'khaikari' under the said provision, one must establish that : (1) He is a 'sapinda' of the deceased sub-tenant such as his brother or nephew. (2) He must have been living as a member of the family with the deceased during his lifetime in the manner of a member of the joint family. 5. The trial court took the view that inasmuch as the petitioner was admittedly a sapinda of deceased Jeet Ram and Inasmuch as he had been living jointly with the deceased during his lifetime, had been sharing of food and shelter with him and had even performed the obsequies of Jeet Ram, he fulfilled the conditions prescribed by the said provision and was entitled to become a sub-tenant of the head tenant. The lower appellate court and the High Court have taken the view that it is not sufficient for the appellant to have shared the food and shelter and carried on the agricultural operations with the deceased. It must be shown that he was in fact a member of the joint family. The High Court sought support from the reasoning that Section 6(4) is applicable not only to Hindus but also to Muslims and Christians. With respect to the High Court this assumption is altogether unwarranted. The expression 'sapinda' employed in Section 6(4) is a clear pointer to conclusion that the said section is designed to apply only to Hindus. The expression 'sapinda' is peculiar to traditional Hindu law and it would be altogether inapposite in the context of citizens of Muslims or Christian faith. Failure to realize this aspect impelled the High Court to take a view contrary to the view taken by the trial court is evident from the following passage : As the provisions of Section 6(4) of the Tehri Garhwal Bhumi Sambandhi Adhikar Niyam are applicable not only to Hindus but also to Muslims and Christians etc. Who may be living in Tehri Garhwal, the words "Joint Hindu Family" were not used and instead the words "abibhakt kul kee reeti se uske saath shareek raha ho" were used. These words when applicable to a Hindu must mean a person who was a member of a Joint Hindu Family of the deceased khaikar in this case Jeet Ram. It appears that the lower appellate court and the High Court altogether missed to grasp the intendment and purpose of the provision. In the absence of such a provision an issueless tiller would experience great hardship for there would be nobody to assist him in his work in his lifetime, look after him in his old age, and to take care of his widow after his death. That is why even if a separated brother or nephew were to live with him during his lifetime, share the food and shelter with him, and assist him in cultivation, just as a member of the Undivided Hindu Family would be expected to do, the benefit of becoming a sub-tenant is made available to him. Otherwise there was no point in providing that unless a 'sapinda' lived with him 'as if he was a member of the joint family' he would not be entitled to such a right. In fact the provision has evidently been enacted with a view to relieve the distress of an issueless agriculturist, who is separate from his joint family, so that any one of his sapindas living with him as a member of the family, assisting him in agriculture, and looking after him, would be entitled to become a 'khaikar' on his demise. The expression 'jeevit samay men abibhakt kul ki reeti se uske saath shareek raha ho' clearly provides a clue to the intention of the legislature to benefit such a person who has lived with the issueless khaikar and shared with him food, shelter, labour, as also joys and sorrows along with him 'as if' he was a member of the joint family without in fact being one. The prospect of acquiring such a right would provide motivation to look after and render services to the issueless landholder for it would be unreasonable to expect him to do so selflessly, the world being what it is. 6. We are therefore of the opinion that the lower appellate court and the High Court have entirely misunderstood the provision in holding that only a member of an undivided family could claim the benefit of Section 6(4). If such were the case there was no need to make such an elaborate provision. It would have been sufficient to say that a member of his joint family alone could claim such a right. 7. We are satisfied that the trial court was right in upholding the claim of the appellant whereas the lower appellate court and the High Court were in error in taking a contrary view. The appeal is, therefore, allowed. The judgment and order of the lower appellate court and the High Court are set aside. The judgment and decree passed by the trial court are restored. 8. There will be no order regarding costs.