2014 INSC 0810 04/11/2015 N Padmamma And Ors vs S.Ramakrishna Reddy & Ors on 16 May, 2008 http://indiankanoon.org/doc/638272/?type=print 1/6 M obile View S u p r e m e  C o u r t o f In d ia N  P a d m a m m a  A n d  O rs v s S .R a m a k rish n a  R e d d y  &  O rs o n  16  M a y , 2 0 0 8 A uthor: S Sinha B en ch : S .B . S in h a, L o k esh w ar S in gh  P an ta                                                 1                                                                REPORTABLE                   IN THE SUPREME COURT OF INDIA                    CIVIL APPELLATE JURISDICTION                   CIVIL APPEAL NO. _3632__ OF 2008                  (Arising out of SLP ) No. 19445 of 2006) N. Padmamma and others                                     .... Appellants             Versus S. Ramakrishna Reddy and others                            ....Respondents                               JUDGMENT S.B . SIN H A , J. 1. Leave granted. 2. W hether the civil court has jurisdiction to entertain a suit for partition for division of respective shares am ongst the m em bers of a joint fam ily, w hen in respect of som e of the lands, occupancy right has been granted in favour of one of them  in term s of the provisions of the A ndhra Pradesh (T elangana A rea) A bolition of Inam s A ct, 1955 (for short `the A ct') is the question involved herein. 3. T he basic fact of the m atter is not in dispute 4. O ne S. R am akrishna R eddy w as the ow ner of the properties. H e had tw o sons, S. R am achandra R eddy and S. A nantharam  R eddy. S. R am achandra R eddy died in the year 1968. H e had tw o w ives. Plaintiffs­ A ppellants are the first w ife and the daughter of S. R am achandra R eddy. T he D efendants­R espondents are the son, second w ife and the daughter of said S. R am achandra R eddy. 5. T he Legislature of the State of A ndhra Pradesh enacted the A ndhra Pradesh (T elangana A rea) A bolition of Inam s A ct, 1955 w hich cam e into force on 20th July, 1955. In the year 1973, Section 8 w as enacted in term s w hereof a person in possession could be registered as an occupant of the land from  the date of vesting thereof. T he first respondent w as granted occupancy right by the R .D .O ., H yderabad in term s of Section 8 read w ith Section 10 of the A ct. A  suit for partition w as filed on 3rd Septem ber, 1981. Som e other persons claim ing right as `Inam dars' filed an 04/11/2015 N Padmamma And Ors vs S.Ramakrishna Reddy & Ors on 16 May, 2008 http://indiankanoon.org/doc/638272/?type=print 2/6 application before the D istrict C ollector under Section 24 of the A ct. H ow ever, the right of respondent N o.1 thereover w as found by the D istrict C ollector in term s of an order dated 5th A ugust, 1985. A  prelim inary issue w as raised as regards the jurisdiction of the court w hich has been upheld by the im pugned judgm ent. 6. M r. T .L. V isw anatha Iyer, learned senior counsel appearing for the appellants, w ould subm it that the decisions of the courts below  is based upon the decision of this C ourt in Lokraj and others vs. K ishan Lal and others, [ (1995) 3 SC C  291 ], w hich cannot be said to have been correctly decided. Learned counsel pointed out that this C ourt in B hubaneshw ar Prasad N arain Singh v. Sidhesw ar M ukherjee, [ (1971) 1 SC C  556 ] upheld the right of a co­sharer and recognized such right in the entire body of the co­sharers. 7. D r. R ajiv D haw an, learned senior counsel appearing on behalf of the respondents on the other hand, w ould subm it that the said A ct is a com plete C ode itself. T he contention of the appellants that the registration of the land should not be granted in favour of respondent N o. 1 is not correct in view  of the term inologies used in Section 8 of the A ct. It w as contended that having regard to the provisions of Section 24 as also 29 of the A ct, the civil court has no jurisdiction to grant a decree of partition. 8. W e, at the outset, m ay notice the relevant provisions of the A ct. Sections 3, 8, 10, 24 and 29 of the A ct are as under:­ "Sec.  3:  A bolition  and  vesting  of  im am s  and  the  consequences  thereof:­  (1) N otw ithstanding  anything  to  the  contrary  contained  in  any  usage,  settlem ent, contract, grant sanad order or instrum ent, A ct regulation, rules or order having the force of law  and notw ithstanding any judgm ent, decree or order of a C ivil or R evenue or A tiyat C ourt, and w ith effect from  the date of vesting, all im am s shall be deem ed to have been abolished and shall vest in the State. (2) Save as expressly provided by or under the provisions of this A ct and w ith effect from  the date of vesting the follow ing consequences shall ensure, nam ely: (a) xxxx (b) all rights, title and interest vesting in the inam dar, kabiz­e­kadim , perm anent tenant, protected tenant and non­protected tenant in respect of the inam  land, other than the interests expressly saved by or under provisions of this A ct and including those in all com m unal lands, cultivated and uncultivated lands (w hether assessed or not), w aste lands, pasture lands, forests, m ines and m inerals, quarries, rivers and stream s, tanks and irrigation w orks, fisheries and ferries, shall cease and be vested absolutely in the State free from  all encum brances: (c) to (f) xxxxxxxx (g) the inam dar and any other person w hose rights have vested in the State under clause (b) shall be entitled only to com pensation from  the G overnm ent as provided for in this A ct; (h) the relationship w ith regard to inam  land as betw een the inam dar and kabiz­e­ kadim , perm anent tenant, protected tenant or non­protected tenant shall be extinguished' (i) xxxx (3) xxxxxxxx Sec. 8: R egistration of non­protected tenant as occupant:­ (1) E very non­ protected tenant shall, w ith effect from  the date of vesting subject to Section 37 of the A .P. (T elangana A rea) T enancy and A gricultural lands A ct, 1950 be entitled to be registered as an occupant of such inam  lands in his possession as m ay be left over after the allotm ent under 04/11/2015 N Padmamma And Ors vs S.Ramakrishna Reddy & Ors on 16 May, 2008 http://indiankanoon.org/doc/638272/?type=print 3/6 Section 4 w hich, im m ediately before the date of vesting, w ere under his personal cultivation and w hich, together w ith any lands he separately ow ns and cultivates personally, are equal to four and a half tim es the fam ily holding. (2) T he non­protected tenant shall be entitled to com pensation from  the G overnm ent, as provided under this A ct in respect of inam  lands in his possession in excess of the lim it prescribed in sub­ section (1) w hether cultivated or not. (3) N o non­protected tenant shall be registered as an occupant of any land under sub­section (1) unless he pays to the G overnm ent as prem ium  an am ount equal to sixty­tim es the land revenue for dry and tw enty tim es for w et land. T he am ount of prem ium  shall be payable in not m ore than ten annual instalm ents along w ith the annual land revenue and in default of such paym ent, shall be recoverable as an arrears of land revenue due on the land in respect of w hich it is payable. Sec.10: E nquiry by C ollector in certain cases: T he C ollector shall exam ine the nature and history of all lands in respect of w hich an inam dar, K abiz­ e­kadim , perm anent tenant, protected tenant or non­protected tenant, claim s to be registered as an occupant under Sections 4, 5, 6, 7 and 8 as the case m ay be, and decide­       (a)    in whose favour, and in respect of              which inam lands, the claims should              be allowed;       (b)    the land revenue and the premium              payable in respect of such lands. Sec.24 :      Appeals from orders under Section 10 to prescribed authority:­ (1) A ny person aggrieved by a decision of the C ollector under Section 10 m ay, w ithin 30 days from  the date of decision, or such further tim e as the prescribed authority m ay for sufficient cause allow , appeal to the prescribed authority and its decision shall be final. (2) If any question arises w hether any building or land fails w ithin the scope of Section 9 the sam e shall be referred to the prescribed authority w hose decision shall be final. Sec. 29. Savings:­ Save as otherw ise provided in this A ct, no order passed by the C ollector or by Special T ribunal under this A ct shall be liable to be cancelled or m odified except by the H igh C ourt as aforesaid or be questioned in any C ourt of law ." 9. In term s of Section 3 of the A ct all inam  lands vest in the State of A ndhra Pradesh w ith effect from  20th July, 1955. O ccupancy right as contem plated under Section 8 of the A ct, how ever, w as to be granted w ith effect from  1st N ovem ber, 1973. N o doubt, grant of such occupancy right is hedged w ith conditions as m entioned in Section 8 read w ith Section 10 of the A ct; personal cultivation and possession inter alia being the relevant condition for grant of such right. 10. W hat w ould be the m eaning of the `personal cultivation' and `possession' is the question. T he properties w ere in possession of S. R am achandra R eddy despite the vesting of the land. U pon his death the parties hereto inherited his right title and interest in the properties. R espondent N o.1 being the only m ale m em ber, assum ing he had been cultivating the said land, m ust be held to have been doing so for and on behalf of the m em bers of the joint fam ily. T here w ere 14 item s of joint fam ily properties. T hey w ere living in a house. T here is no dispute in regard to item  N os. 7 to 14. Item  N os. 1 to 6 of the Schedule of the Plaint only w ere the subject m atter of the said A ct. 11. T he said A ct did not intend to deprive a co­sharer of his right to w hich he or she w as otherw ise entitled to. T he w ord `person' cannot be given a lim ited m eaning. It m ay be a body of persons or association of person. W hen an occupancy right is granted in the nam e of the M anager of the joint fam ily it w ould enure for the benefit of the entire fam ily. T he lands vested in the State. B ut 04/11/2015 N Padmamma And Ors vs S.Ramakrishna Reddy & Ors on 16 May, 2008 http://indiankanoon.org/doc/638272/?type=print 4/6 as soon as the occupancy right is granted, in the event it is held that the sam e inured to the benefit of the entire fam ily, it becom es partible. O ccupancy right in favour of the first respondent has been granted on 24th O ctober, 1978. In term s of Section 8 of the A ct the sam e w ould be deem ed to have been granted on or from  20th July, 1955. T he provisions, therefore, are required to be assigned proper and effective m eaning. 12. T his aspect of the m atter has been considered in B hubaneshw ar Prasad N arain Singh v. Sidhesw ar M ukherjee, [ (1971) 1 SC C  556 ] w herein it w as held "9. In our view  the above decision is no authority for this broad proposition. In that case the appellants w ho w ere m ortgagees of an estate including B akasht lands and other lands filed a suit on their m ortgage and tried to follow up the prelim inary decree w hich w as obtained before the A ct cam e into force by a petition for passing a final decree. O ne of the questions before this C ourt w as w hether the m ortgage decree had becom e unexecutable in view  of the provisions of the A ct. It w as held that the net effect of Sections 3, 4 and 6 w as that although on the vesting of the lands in the State a settlem ent w as deem ed to be effected w ith the person in K has possession in law , there w ere tw o different transactions and the deem ed settlem ent w as in effect a separate transaction creating new  rights. T he C ourt cam e to the conclusion that the only rem edy open to the decree­holders w as that provided in C hapter IV  of the A ct i.e. a claim  under Section 14 before the C laim s O fficer for determ ining the am ount of debt legally and justly payable to each creditor in respect of his claim . 10. T he C ourt w as there dealing w ith the rights of the m ortgage creditors after the A ct had com e into force. C hapter IV  of the A ct m ade special provisions for dealing w ith the rights of secured creditors and Section 4(1)(d) expressly provided for the abatem ent of all suits and proceedings for the recovery of any m oney through proceedings w hich m ight be pending on the date of vesting arising out of securities created by m ortgage or a charge on an estate or tenure. H ere, how ever, w e are not dealing w ith the claim s of m ortgagees under C hapter IV . In this case w e have to consider w hether the appellants had laid a claim  w hich a co­sharer could not put forw ard except by pleading ouster or any other independent ground. E ven if they w ere in actual K has possession w ithin the m eaning of Section 2(k) of the A ct it m ust be held that the plaintiff w ho w as a co­ sharer w as in constructive possession through the appellants as "under the law  possession of one co­sharer is possession of all the co­sharers". W e see no reason to hold that the observations of this C ourt to the above effect in P.L. R eddy v. L.L. R eddy are not applicable to the case before us. T he appellants do not claim  to be trespassers on the property: neither did they claim  any title to the lands adversely to the plaintiff­respondent. T he deem ing provision of Section 6 m ust therefore ensure for the benefit of all w ho in the eye of law  w ould be regarded as in actual possession. It follow s that the plaintiff had not lost his share in the B akasht lands and had a right to them  though not as tenure­holder or proprietor but certainly as a R aiyat under the provisions of the Land R eform s A ct. T he appeal m ust therefore be dism issed w ith costs." 13. W e w ill assum e that the A ct is a com plete C ode but its operation m ust be lim ited to the purpose for w hich it w as enacted. It is a w ell settled principle of law  that a provision in the statute ousting jurisdiction of the C ourt m ust receive strict construction. 14. T he question, therefore, w hich arises for consideration is as to w hether the civil court's jurisdiction is com pletely ousted. 15. In Lokhraj (supra) this C ourt referred to B hubaneshw ar Prasad N arain Singh (supra). T he judgm ent of this C ourt in B hubaneshw ar Prasad N arain Singh (supra) w as, w ith respect, not correctly read in Lokhraj (supra). Paragraph 4 of the said decision reads, thus:­ "4. C onsequent to the abolition, the pre­existing right, title and interest of the inam dar or any person having occupation of the inam  lands stood divested and vested the sam e in the State until re­grant is m ade. T he inam dar, thereby lost the pre­existing right, title and interest in the land. T he right to partition itself also has been lost by the 04/11/2015 N Padmamma And Ors vs S.Ramakrishna Reddy & Ors on 16 May, 2008 http://indiankanoon.org/doc/638272/?type=print 5/6 statutory  operation  unless  re­grant  is  m ade.  W e  are  not  concerned  w ith  the consequences that w ould ensue after re­grant of this appeal. T herefore, it is not necessary for us to go into the question that m ay arise after the re­ grant." 16. T he said decision, therefore, is not an authority for the proposition that only the person in w hose nam e occupancy right is granted becam e the sole beneficiary thereof. Furtherm ore B hubaneshw ar Prasad N arain Singh (supra) w as, in our opinion, again w ith respect, had not been correctly applied. T he A ct contem plates resolution of dispute betw een the Inam dar on the one hand and his lessees and assignees on the other. It does not take into consideration the dispute, if any, inter se am ongst the m em bers of the joint fam ily, particularly w hen as on the date of grant of occupancy right there did not exist any such dispute. T he A ct contem plates grant of decree for partition. It does not contem plate a case w here occupancy right is taken in the nam e of a person as  representing  the  entire  joint  fam ily  property.  A pplication  of  doctrine  of  trust  is  not contem plated in the said provision. Section 8 of the A ct m ust, therefore, be considered having regard to the provisions contained therein. T he A ct contem plates registration of perm anent tenants, protected tenants and non­protected tenants. T here are, thus, different types of tenants. Section 10 m erely creates a forum  for determ ination of the entitlem ent under Sections 4 to 8 of the A ct. It does not create a forum  for determ ination of the rights inter se betw een the parties claim ing under the sam e title. U seful reference in this connection m ay be m ade to Shaik Sharfuddin alias B ukka Sharfuddin vs. Joint C ollector, R .R . D istrict &  ors 2003 (5) A . L.T . 108. R ight of inheritance and succession is a statutory right. A  right in a property w hich is vested in term s of the provisions of the H indu Succession A ct cannot be taken aw ay, except in term s of provisions of another statute, w hich w ould have an overriding effect. Such special statute should be a com plete code. It shall ordinarily be a later statute. O rdinarily again it m ust contain a non­obstante clause. Law  of Prim ogeniture is no longer applicable in India. Such a provision m ay be held to be unconstitutional being hit by A rticle 14 of the C onstitution. See B he and others v. M agistrate, K hayelistha and others [18 B H R C  52] 17. W here the civil court's jurisdiction is barred expressly it m ust m ean that the sam e w ould be confined to the m atters covered thereby or connected therew ith. T he right or the claim  m ust be necessarily required to be dealt w ith by the authorities under the A ct. T he grievance/adjudicatory forum  provided therein m ust be com petent to resolve the dispute. T he right of property is a hum an right. T he A ct contem plates divesting of right of an Inam dar. It does not contem plate cessation of a right of a co­sharer or recognition of a right in favour of other co­sharer. T he right has to be determ ined having regard to the possession by w ay of personal cultivation. T he w ord `possession' in such cases should be given a broader connotation. Possession of one sharer w ould be deem ed to be the possession of others. It is a legal concept. T his legal concept cannot be held to have been done aw ay w ith under the A ct. If a right of property is a hum an right as also a constitutional right, the sam e cannot be taken aw ay except in accordance w ith law . A rticle 300 A of the C onstitution protects such right. T he provisions of the A ct seeking to divest such right, keeping in view  of the provisions of A rticle 300 A  of the C onstitution of India, m ust be strictly construed. (See ­ H industan Petroleum  C orpn. Ltd. v. D arius Shapur C henai, [ (2005) 7 SC C  627 ]. 18. T he principle laid dow n in the said decision, having regard to concept of A rticle 300 A  of the C onstitution of India m ay be held to have som e application in a case of this nature. In term s of H indu Succession A ct, 1956 the right of succession is determ ined by reason of the provisions thereof. It cam e into force w ith effect from  17th June, 1956. B y reason of a legal fiction created 04/11/2015 N Padmamma And Ors vs S.Ramakrishna Reddy & Ors on 16 May, 2008 http://indiankanoon.org/doc/638272/?type=print 6/6 under the A ct, the occupancy right is granted w ith effect from  20th July, 1955. S. R am achandra R eddy w as alive then. W hat w ould be his status on that date w ould be relevant. T he legal fiction as is w ell know n m ust be given its full effect. 19. W e are, therefore, of the opinion that the decision of this C ourt in Lokhraj (supra) had not been correctly rendered. T he m atter, therefore, requires consideration by a larger B ench. It is directed accordingly. Let the records of the case be placed before the H on'ble the C hief Justice of India, ...............................J. [S.B . Sinha] ................................J. [Lokeshw ar Singh Panta] N ew  D elhi; M ay 16, 2008 ​