1998 INSC 0420 S. G. P. Committee Vs M. P. Dass Chela (Dead) By Lrs. Civil Appeal No. 2511 of 1998 (G. N. Ray, M. Srinivasan JJ) 30.04.1998 JUDGMENT M. SRINIVASAN, J. ­ 1. Leave granted. 2. This proceeding had its origin in an application by 60 persons claiming to be worshippers of Gurdwara Dera Lang Shri Guru Granth Sahib situate within the revenue estate of Village Sardargarh, Tehsil and District Bhatinda under Section 7(1) of the Sikh Gurdwaras Act, 1925 (hereinafter to be referred to as "the Act"). Under the provisions of sub-section (3) of Section 7 of the Act, the Governor of Punjab issued a Notification No. 1301-GP dated 7-8-1984 published in the Government Gazette along with a list of rights, titles and interests in properties said to belong to the said gurdwara. One Mahant Puran Dass filed a petition under Section 8 of the Act with the State Government which was forwarded under Section 14(1) of the Act to the Sikh Gurdwaras Tribunal, Punjab at Chandigarh. Mahant Puran Dass claimed that the institution was not a Sikh gurdwara but it was a dera of Udasi sadhus. The Tribunal impleaded the appellant herein as party respondent in the said petition. Evidence was adduced by both the parties. The Tribunal held that Mahant Puran Dass was not a hereditary office-holder and had no locus standi to maintain a petition under Section 8. The Tribunal also held that the institution in question is a Sikh gurdwara within the ambit of Section 16(2)(iii) of the Act. 3. Aggrieved thereby, Mahant Puran Dass filed an appeal under Section 34 of the Act before the High Court of Punjab & Haryana. As per the requirement of the said section the appeal was heard by two learned Judges of the Court. One of them, namely, Justice K. S. Tiwana agreed with the Tribunal and held against the appellant. The other learned Judge, namely, Justice Yadav took a contrary view and held that the appellant in the High Court was a hereditary office-holder and that the institution in question was not a Sikh gurdwara. In view of the difference of opinion, the case was referred to a third Judge. Justice J. V. Gupta concurred with the opinion expressed by Justice Yadav and held that the appeal should be allowed. Consequently the appeal was allowed and the order of the Tribunal was set aside. It should be mentioned here that during the pendency of the said appeal, Mahant Puran Dass died and in his place Mahant Bhagwant Dass who was his chela came on record as legal representative. 4. The appellant has preferred this appeal challenging the correctness of the judgment of Justice Gupta concurring with that of Justice Yadav. During the pendency of this proceeding, the respondent Mahant Bhagwant Dass died and in his place Mahant Pritam Dass has been substituted. 5. Learned counsel for the appellant has advanced three main contentions : (a) The matter should not have been referred to a third Judge in the High Court and such reference is violative of Section 98(2) of the Code of Civil Procedure. According to him there was no point of law which arose for consideration and in any event no point of law was framed or stated by the learned Judges who expressed different opinions. Inasmuch as the matter was referred to a third Judge without following the procedure in Section 98(2) CPC the reference to the third Judge was a nullity and the appeal before the High Court ought to have been dismissed as there was no majority taking a view different from that of the Tribunal. (b) Secondly, it is argued that Mahant Puran Dass was (sic not) a hereditary office- holder and had no locus standi to maintain the petition under Section 8 of the Act. (c) The third contention is that the institution is a Sikh gurdwara and there is overwhelming evidence on record to prove the same. 6. At the outset, learned counsel for the appellant submitted that even without considering any of the above three contentions, the judgment of the third Judge, namely, Justice Gupta deserves to be set aside in limine as he has not considered the materials on record independently and he has only expressed his concurrence with the judgment of Justice Yadav without giving any reason therefor. No doubt the judgment of Justice Gupta is not a detailed one and it does not refer to the evidence elaborately but the learned Judge has referred to the crux of the matter and expressed his opinion concurring with Justice Yadav. While dealing with the first question with regard to the locus standi of Mahant Puran Dass, the learned Judge has referred to the principle laid down by a Full Bench of the Punjab and Haryana High Court in Mohant Dharam Das Chela Karam Parkash v. Shiromani Gurdwara Parbandhak Committee (AIR 1987 P&H 64 : ILR (1987) 1 P&H 194) and pointed out that succession to mahantship was from guru to chela and therefore Puran Dass was a hereditary office-holder. Similarly on the second question, the learned Judge has made particular reference to Ex. R-14 which is the crucial document being the title deed of the institution and on the basis of the entries therein held that the institution is not Sikh gurdwara. Hence, the criticism made by the learned counsel for the appellant is not acceptable. 7. As regards the applicability of Section 98(2) CPC, it is rightly pointed out by learned counsel for the respondent that the contention was not raised at any stage before the arguments in this appeal. It has not been raised even in the special leave petition. There is also no merit whatever in the said contention. The provisions of Section 98(3) have obviously been overlooked by learned counsel for the appellant. As per that sub-section, nothing in Section 98 shall be deemed to alter or otherwise affect any provision of the letters patent of any High Court. Admittedly the High Court of Punjab has letters patent. Clause 26 of the letters patent provides that in the event of difference of opinion between two Judges as to the decision to be given on any point it shall be heard upon that point by one or more of the other Judges and the case must be decided on the basis of the majority opinion. Our attention has been drawn to the judgment of the High Court of Punjab & Haryana in Mahant Swaran Dass v. Shiromani Committee (AIR 1987 P&H 110 : ILR (1981) 2 P&H 19) and the following rulings of various High Courts taking the view that the provisions of Section 98 CPC are not applicable to High Courts which are governed by letters patent and a matter can be referred to a third Judge on a difference of opinion between two Judges even on a point of fact : (i) (Immidisetti) Dhanaraju v. Motilal Daga (AIR 1929 Mad 641 : ILR 52 Mad 563); (ii) M. D. Puri & Sons v. Lyons Cinema Ltd. (AIR 1933 Lah 648 (I) : 34 PLR 584); (iii) Pritam Das Akbari (AIR 1973 MP 224 : 1973 MPLJ 830); (iv) Shushila Kesarbhai v. Bai Lilavati (AIR 1975 Guj 39 : 15 Guj LR 474); (v) Rulia Devi v. Raghunath Prasad (AIR 1979 Pat 115 : 1979 BBCJ 49) and (vi) Jayanti Devi v. Srichand Mal Agrawal (AIR 1984 Pat 296 : 1984 BBCJ 561). We agree with those rulings and hold that the reference to Justice Gupta in this case on a difference of opinion between Justice Tiwana and Justice (Yadav is not in any way vitiated and does not suffer from any infirmity. There is no merit whatsoever in the first contention of the learned counsel for the appellant which is hereby rejected. 8. The second question to be considered is whether Mahant Puran Dass was a hereditary office- holder. Section 2(4)(iv) of the Act defines hereditary office to mean an office the succession to which before the first day of January 1920 or in the case of extended territories before the first day of November 1956, as the case may be, devolved according to hereditary rights or by nomination by the office-holder for the time being and hereditary office-holder means the holder of the hereditary office. There is ample evidence on record in this case to the effect that office of Mahant devolves from guru to chela. If a Mahant has several chelas and does not nominate one of them to be the next office-holder the Bhek congregates and nominates one of the chelas to be the next Mahant. This custom or usage as it may be called has been in vogue with reference to this institution for quite a long time. Ex. R-14 itself contains the following pedigree table : # By caste : Sadh Udasi : Khem Dass Amar Dass Jodha Ram Harsewak Ram Gian Dass Jawahar Dass## After Jawahar Dass his chela Puran Dass succeeded. When he passed away, his chela Bhagwant Dass was nominated and on his death his chela Pritam Dass became the Mahant. Thus the office of Mahant was devolving from guru to chela in accordance with an established usage and custom. 9. The necessary averments have been clearly made in paras 3 and 4 of the petition filed by Puran Dass under Section 8 of the Act. In support of the said pleading, nine witnesses have been examined including Puran Dass. That evidence has been accepted by Justice Yadav and Justice Gupta. We do not find any error in their doing so. Nothing has been elicited in the cross-examination so as to discredit their evidence. The only argument advanced on behalf of the appellant is that the requirements of Section 2(4)(iv) are not satisfied in the present case. According to learned counsel, under the said section there should be a devolution by hereditary succession or nomination by the office-holder for the time being. According to learned counsel, the nomination of a chela by the Bhek after the death of office-holder will not fall within the scope of the succession; nor can it be said to be hereditary succession. 10. We are unable to accept the said contention. It has been held in several cases that if succession to the office of Mahant is in accordance with a particular scheme or a definite usage or custom, it will be a case of hereditary succession. 11. In Amar Dass Chela Jai Ram Dass v. Shiromani Gurdwara Parbandhak Committee (AIR 1978 P&H 273) a Division Bench of the High Court to which Justice Tiwana was a party observed that appointment by Bhek could be one of the methods of hereditary succession. In Mohant Dharam Das Chela Karam Parkash v. Shiromani Gurdwara Parbandhak Committee (AIR 1987 P&H 64 : ILR (1987) 1 P&H 194) a Full Bench of the Punjab and Haryana High Court held that the Mahantship had devolved from guru to chela in that case and it was hereditary succession and the office-holder was hereditary office-holder. 12. The matter could be viewed in a different manner also. When the Mahant dies the right to the office devolves admittedly on his chelas. It is not in dispute in this case that it is only a chela of the previous Mahant who can succeed him as a Mahant. The right of succession devolves on all the chelas and one among them who is nominated to be the next Mahant by the Bhekh is none the less a person on whom the right to succession has devolved. Thus he is also a hereditary office-holder. It is in evidence that normally the seniormost chela will be nominated unless he is found to be unfit. 13. Learned counsel for the appellant has drawn our attention to the judgment of the Full Bench of five Judges of the Punjab & Haryana High Court in Mahant Tehal Dass v. Shiromani Gurdwara Prabandhak Committee (ILR (1979) 2 P&H 131). It has been held in that case that in a petition under Section 8 the Tribunal has to decide in the first instance the locus standi of the petitioner and hold whether the petition is maintainable or not. The said decision does not help the appellant in his contention that Puran Dass was not a hereditary office-holder. In the facts and circumstances of the case we hold that Puran Dass was a hereditary office-holder and the view taken by Justice Yadav and Justice Gupta is correct. 14. The next question to be considered is whether the institution is a Sikh gurdwara. The Tribunal had held that the institution satisfies the requirements of Section 16(2)(iii) of the Act. Under that sub-section two conditions must be satisfied : (1) The institution was established for use by Sikhs for purpose of public worship; (2) The institution was used for such public worship by Sikhs both before and at the time of the presentation of the petition under Section 7(1) of the Act. Unless both conditions are fulfilled, the Tribunal cannot declare it to be a Sikh gurdwara. 15. In Lachhman Das v. Atma Singh (AIR 1935 Lah 666) it was held that both matters should be proved separately and when user of the institution only has been established, it is not a necessary inference that it was established for the purpose of public worship by the Sikhs. 16. It is quite evident from the language of Section 16(2) that the burden of proving an institution to be a Sikh gurdwara is on the person who asserts the same. Significantly in this case, none of the sixty persons who presented the petition under Section 7(1) has chosen to enter the witness box and give evidence in support thereof. There is no explanation for the same. The oral evidence adduced on behalf of the appellant has not inspired even the Tribunal. All that is relied on by the appellant is the entry in Jamabandi Register and Mutation Register. The entries in those registers are to the effect that Dera Guru Granth Sahib is the owner. Those entries can hardly prove either the purpose of establishment of the institution or the use thereof before and at the time of the petition under Section 7(1) of the Act. Tiwana, J. has himself pointed out that the appellant herein who was the respondent before him was not in a position to furnish any direct evidence that it is a Sikh gurudwara. 17. On the other hand, the entries in Ex. R-14, containing the proceedings of the Settlement Commissioner held in 1903 prove beyond doubt that the institution is not a Sikh gurdwara. Column 2 thereof shows that the original donor was Sardar Jodh Singh Saboke and the donee was Khem Dass Faqir Udasi. Column 9 refers to Guru Granth Sahib (Dera Lang) under the management of Jawahar Dass, chela Gian Dass Udasi of the village. Column 20 contains the report of the Superintendent. That shows that the muafi was granted by Sardar Jodh Singh of Sobo for expenses of the building of Sawara Guru Granth Sahib. The opinion of the Assistant Settlement Officer is set out in Column 21. The order of the Settlement Commissioner dated 1-5-1903 in Column 22 reads thus : "Muafi as detailed continued to the Lang Dera in the name of the custodian for the time being." Thus it is clear that the institution was not established for use by Sikhs. 18. Learned counsel for the appellant submits that Ex. R-13 is earlier in point of time to Ex. R-14 and the entries therein support the appellant's case. We find that Ex. R-13 does not contain any relevant matter. Ex. R-14 evidences the proceedings of the Settlement Commission which is an act of State and in the face of it, the documents relied on by the appellant do not have any value. 19. On a perusal of the records, we find that the following facts are proved : (a) The original grant was to an individual who belonged to Udasi sect. (Ex. R-14) (b) All Mahants of this institution have been Udasi sadhus. (para 16 of the Tribunal's order) (c) Succession to Mahantship is from guru to chela. (d) Several samadhis exist on the property which are objects of worship. (PW 9 and PW 16) (e) Shradhs are performed and Ram Naumi festivals are celebrated. Gola Sahib and murti of Baba Siri Chand are worshipped. (PW 10) (f) There is no Nishan Sahib. (g) No proof of public worship by Sikhs. 20. The appellant relies on the evidence that the Guru Granth Sahib is d worshipped. That circumstance alone is not helpful to the appellant. It is contended by the appellant that the oral evidence of the witnesses examined by the respondent were disbelieved on some points by Yadav, J. and they ought to have been disbelieved completely. There is no substance in the contention. It is open to any court to sift the deposition of any witness and accept a part thereof while rejecting the other part. 21. In Shiromani Gurdwara Parbandhak Committee v. Harcharan Singh (AIR 1934 Lah 1) a Division Bench held that where a grant was made to an Udasi sadhu so that he might found a village in a desolate place and establish a langar for feeding sadhus, the land or muafi was not granted to a gurdwara. 22. In Bawa Ishar Das v. Dr. Mohan Singh (AIR 1939 Lah 239 : 41 PLR 777) the Court found that Mahants of the institution were all along Udasis and ceremonies observed by Udasis and Hindus were performed. On those facts, the Court held that it was not a Sikh gurdwara and that the mere fact that Guru Granth Sahib was read there did not make it a Sikh gurdwara. 23. In Pritam Dass Mahant v. Shiromani Gurdwara Prabandhak Committee ((1984) 2 SCC 600) this Court held that the central object of worship in a gurudwara is Shri Guru Granth Sahib and sine qua non is that Guru Granth Sahib should be established there and worshipped by the congregation and that there should be a "Nishan Sahib". The Court held that the following aspects themselves negatived the institution being a gurdwara : (a) there were samadhis on the premises; (b) there were idols and photos of Hindu deities as also of Baba Siri Chand; (c) Bhai Bhagtu was an Udasi saint and; (d) succession was from guru to chela. 24. In Shiromani Gurdwara Prabandhak Committee v. Mahant Kirpa Ram ((1984) 2 SCC 614) this Court held that where an institution was established by a follower of Udasi sect to commemorate the memory of his guru and succession of Mahantship was from guru to chela, the institution was not a Sikh institution. The Bench has elaborately dealt with the requirements of Section 16(2)(iii) of the act and pointed out the distinction between the Sikhs and Udasis. The Bench quoted with approval a passage in the judgment of the Privy Council in Hem Singh v. Basant Das (AIR 1936 PC 93 : 38 Bom LR 479 : 63 IA 180) wherein the distinction between Udasis and Sikhs was clearly recognized. The Bench pointed out that while the Udasis venerate the Sikh scriptures they also keep the old Hindu practices. 25. On analysing the materials on record in this case, we find that the institution in question is not a Sikh gurdwara. The order of the Tribunal has been rightly set aside by the High Court. There is no merit in this appeal and it is hereby dismissed. There will be no order as to costs.