1990 INSC 0421 Ram Chandra Singh (Dead) Throughlrs Lrs. Vs State of U. P. and Others Civil Appeal No. 5653 of 1983 (K. N. Saikia, S. C. Agrawal JJ) 30.08.1990 JUDGMENT S. C. AGRAWAL, J. - 1. This appeal by special have is directed against the Judgment of the High Court of Judicature at Allahabad dated August 31, 1979 in Civil Misc. Writ Petition No. 4994 of 1975 filed by the appellant. The said writ petition related to proceedings for determination of surplus land under the U.P. Imposition of Ceiling on Land Holdings Act, 1960 (hereinafter referred to as 'the Act'). 2. The Act has been enacted by the U.P. State Legislator to provide for the imposition of ceiling on land holdings in Uttar Pradesh and certain other matters connected therewith. In Section 4 of the Act provision is made for calculation of ceiling area. Section 5 provides for imposition of ceiling on existing holdings. Sections 6 to 8 provide for exemption of certain lands from the imposition of ceiling. Section 9 provides for issue of general notice by the Prescribed Authority calling upon every tenure holder holding land in the excess of the ceiling area to submit to him a statement in respect of all his holdings. Section 10 lays down that in every case where a tenure holder fails to submit statement or submits and incorrect statement the Prescribed Authority shall, after making such enquiry as he may consider necessary cause to be prepared a statement indicating the plot or plots proposed to be declared as surplus land and thereupon cause to be served on every such tenure holder a notice together with a copy of the statement thus prepared calling upon him to show cause, within a period specified in the notice, why the statement be not taken as correct. Section 11 provides for determination of surplus land by the Prescribed Authority in cases where no objection is filed within the period specified in the notice issued under section 10. Section 12 provides for determination of surplus land by the Prescribed Authority in cases where an objection has been filed. Section 13 makes provision for appeal against the order passed by the Prescribed Authority under Section 11 or Section 12. 3. In 1972 it was decide to lower the ceiling limit and to make further provisions with regard to transfers in anticipation of ceiling. The U.P. State legislature enacted the U.P. Imposition of Ceiling on Land Holdings (Amendment) Act, 1972 (U.P. Act 18 of 1973) (hereinafter referred to as 'the 1973 Act') which came into force on June 8, 1973. By the 1973 Act Sections 3 to 8 were substituted and other amendments were made in the Act. Certain further amendments were made in the Act by the U.P. Act 2 of 1975. Among the amendments introduced by the Amendment Act 1975 was insertion of Explanation 1 and Explanation II [Ed. : Expln. II further amended by U.P. Act 20 of 1976 (w.e.f. 17-1-1975)] after sub-section (1) of Section 5 as substituted by the 1973 Act U.P. Act 2 of 1975 was brought into force with effect from June 8, 1973. 4. A notice under Section 10(2) of the Act was issued to the appellant and he filed objections wherein it was submitted that Chhiddu Singh, the father of the appellant, had executed a registered gift deed dated October 13, 1971 in respect of plot No. 111 measuring 63 bighas, 12 biswas and 17 dhur in favour of his wife Smt. Roshan Kumari, Smt. Premwati wife of the appellant, and Virendra Bahadur Singh and Tej Vir Singh sons of the appellant. It was also stated that Chhiddu Singh died on April 28, 1973. The submission of the appellant was that the said land which was gifted by his father Chhiddu Singh was not inherited by the appellant and it could not be treated as part of the holding of the appellant for the purpose of imposition of ceiling. The Prescribed Authority overruled the said objection of the appellant and ignoring the gift made by Chhiddu Singh, included the said land as part of the holding of the appellant and declared the surplus land of the appellant to the extent of 49 bighas and 17 biswas. The appellant filed an appeal which was partly allowed by the First Additional Civil Judge, Aligarh, by his judgment dated January 31, 1975, whereby the area of surplus land was reduced to 42 bighas, 13 biswas and 6 dhur. The appellant field a writ petition in the High Court which was dismissed by the High Court by judgment dated August 31, 1979. Feeling aggrieved by the said judgment of the High court the appellant has filed this appeal after obtaining special leave to appeal. 5. The expression 'holding' is defined in clause (9) of Section 3 as under : "3(9). 'holding' means the land or lands held by a person as a bhumindhar, sirdar, asami of Gaon Sabha or as asami mentioned in Section 11 of the Uttar Pradesh Zamindar Abolition and Land Reform Act, 1950, or as a tenant under the U.P. Tenancy Act, 1939, other than a sub-tenant, or as a government lessee or as a sub- lessee of a government lessee, where the period of sub-lease is co-extensive with the period of the lease;" 6. The expression 'tenure holder' is defined in clause (17) of Section 3 as under : "3(17). 'tenure holder' means a person who is a holder of holding, but except in Chapter III does not include. (a) a woman whose husband is a tenure holder; (b) a minor child whose father or mother is a tenure holder." 7. The relevant provision of Section 5 are : "5. Imposition of ceiling. - (1) On and from the commencement of the Uttar Pradesh Imposition of Ceiling on Land Holdings (Amendment) Act, 1972, no tenure holder shall be entitled to hold in the aggregate throughout Uttar Pradesh, any land in excess of the ceiling area applicable to him. Explanation I. - In determining the ceiling area applicable to a tenure holder, all land held by him in his own right, whether in his own name, or ostesibly in the name of any other persons, shall be taken into account. Explanation II. - If on or before January 24, 1971, any land was held by a person who continues to be in its actual cultivatory possession and the name of any other person is entered in the annual register after the said date either in addition to or to the exclusion of in former and whether on the bass of a deed of transfer or licence or on the basis of a decree, it shall be presumed, unless the contrary is proved to the satisfaction of the prescribed authority, that the first mentioned person continues to hold the land and that it is so held by him ostensibly in the name of the second mentioned person. #* * *## (6) In determining the ceiling area applicable to a tenure holder, any transfer of land made after the twenty-forth day of January, 1971, which but for the transfer would have been declared surplus land under this Act, shall be ignored and not taken into account : Provided that nothing in this sub-section shall apply to - (a) a transfer in favour of any person (including government) referred to in sub- section (2); (b) a transfer proved to the satisfaction of the prescribed authority to be in good faith and for adequate consideration and under an irrevocable instrument not being a benami transaction or or for the immediate or deferred benefit of the tenure holder or other members of his family. Explanation :- The burden of proving that a case falls within clause (b) of the proviso shall rest with the party claiming its benefit." 8. Shri Agarwala has urged that the amendments that were introduced in the Act by U.P. Act 18 of 1973 are not retrospective in nature and that the said amendment are operative with effect from June 8, 1973, and that surplus land has to be determined with reference to June 8, 1973, the date of coming into force of the 1973 Act. The submission of Shri. Agarwala is that on June 8, 1973 the land covered by plot No. 111 measuring 63 bighas, 12 biswas and 17 dhur could not be included in the holding of the appellant and the appellant was not the tenure holder in respect of the said land. Shri. Agarwala has contended that in view of the gift deed dated October 13, 1971, executed by Chhiddu Singh, the father of the appellant, the land covered by the gift deed had vested in the donees and the appellant did not inherit the said land on the death of Chhiddu Singh on April 28, 1973. Laying stress on the definition of expression holding contained clause (9) of Section 3 and the expression 'tenure holder' contained in clause (17) of Section 3, Shri. Agarwala has submitted that on June 8, 1973 the land that was gifted by Chhiddu Singh was not held by the appellant and it was not part of the appellant's holding and the appellant was not the tenure holder in respect of the same. 9. We find no merit in this contention. The Act postulates that the ceiling area of tenure holder has to be determined in accordance with the provision contained in Section 5. Along with such determination of the ceiling area there has to be determination of the surplus land held in excess of the ceiling area which is to be acquired by the State. For the purpose of determination of the ceiling area provision has been made in sub section (6) of Section 5 that any transfer of land, which but for the transfer would have been declared surplus land under the Act, if made after January 24, 1971, shall be ignored and not taken into account. Transfer falling within the ambit of clause (a) and (b) of the proviso to sub-section (6) are, however, excluded and such transfers even though made after January 24, 1971 have to be taken into account. 10. The gift made under the gift deed dated October 13, 1971 executed by Chhiddu Singh was transfer of land. It was made after January 24, 1971. It was in respect of land which but for the transfer would have been declared surplus land under the Act. The said transfer did not fall within the ambit of clause (a) and (b) of proviso to sub-section (6) of Section 5. In view of sub-section (6) of Section 5 the said gift was, therefore, liable to be ignored for the purpose of determining the ceiling area applicable to the appellant. 11. Shri. Agarwala has urged that sub-section (6) of Section 5 cannot be applied to the present case inasmuch as it postulates a transfer by the tenure holder whose ceiling area is to be determined under the Act and that in the present case the gift was not made by the appellant but by his father and, therefore, the said gift cannot be ignored on the basis of the provision of sub-section (6) of section 5. We are unable to agree. Sub-section (6) of section 5 does not speak of a transfer by the tenure holder. It speaks of any transfer of land made after January 24, 1971 which but for the transfer would have been declared surplus land under the Act. It is not the requirement of sub- section (6) of Section 5 that the transfer should be by the tenure holder whose ceiling area is to be determined. We cannot read this requirement in it. While construing sub-section (6) of Section 5 it has to be borne in mind that this provision has been made with the object of preventing evasion of the ceiling law by owner of large holdings making transfers in anticipation of the imposition of the lower limit on the ceiling area. Such a provision must be so interpreted as to curb the mischief and advance the remedy. A construction which will cut down the scope of this provision cannot adopted. In our opinion, therefore, sub section (6) of section 5 is applicable to transfer made by the predecessor-in-interest of the tenure holder whose ceiling area is to be determined in cases where such predecessor dies before June 8, 1973 and the tenure holder whose ceiling area is to be determined inherited the lands of such predecessor prior to June 8, 1973. In the instant case the land which was transferred by Chhiddu Singh under gift deed dated October 13, 1971 was land which but for the said transfer would have been declared surplus under the Act. 12. Once the gift made by Chhiddu Singh is ignored the land so gifted should be treated to have continued to vest in Chhiddu Singh at the time of his death on April 28, 1973 and on the death of Chhiddu Singh the appellant inherited the same. The said land has to be treated as part of the holding of the appellant on June 8, 1973 and he was the tenure holder in respect of the same on that date. The said land was required to be taken into consideration for determining the surplus land held by him. 13. Shri. Agarwala has relied upon the decision of this Court in Arjan Singh v. State of Punjab ((1969) 2 SCR 347 : AIR 1970 SC 703). This case turn on the interpretation of the expression 'this Act' in Section 7 of the Pepsu Tenancy and Agricultural Land (Amendment and Validation) Act, 1962 whereby Section 32-KK was introduced in the Pepsu Tenancy and Agricultural Land Act, 1955 with effect from October 30, 1956. By Section 32-KK it was provided that land owned by a Hindu undivided family would be deemed to be land of one land owner and partition of land owned by such a family shall be deemed to be a disposition of land for the purposes of Section 32-FF and the question was whether a partition effect by a registered partition deed dated September 6, 1955 was covered by the said provision. It would have been so covered if the expression 'this Act' was construed to mean the principal Act of 1955. This Court, however, held that in view of the various provisions contained in the Amendment Act of 1962 the expression 'this Act' mean the Amendment Act of 1962 and not the principal Act. This decision, therefore, turns on the interpretation of the particular provision of the Amendment Act of 1962 it has no bearing on the present case. 14. We, therefore, find no merit in the appeal and it is accordingly dismissed. No order as to costs.