2019 INSC 0091            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.1330  OF 2019 (Arising out of S.L.P.(c) No.9394 of 2012) Smt. Bhimabai Mahadeo Kambekar (D) Th. LR                      ….Appellant(s) VERSUS Arthur Import and Export Company & Ors.            …Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1. Leave granted. 2. This   appeal   is   directed   against   the   final judgment   and   order   dated   30.09.2011   passed   by the   High   Court   of   Judicature   at   Bombay   in   Writ Petition No.6235 of  2011 whereby   the  Single Judge of the High Court dismissed the writ petition filed by the appellants herein.       1 3. Few facts need mention   infra   to appreciate the short controversy involved in this appeal. 4. The   dispute,   which   has   reached   to   this   Court in   this   appeal   at   the   instance   of   one   party   to   such dispute,   arises   out   of   and   relates   to   the   entries made   in   the   revenue   records   in   relation   to   the disputed land.  5. The   dispute   began   from   the   Court   of Superintendent   of   land   records.   Thereafter   it reached   to   the   Deputy   Director   of   Land   Records   in appeal. It then reached to the State in revision and lastly, in the High Court in writ petition resulting in passing the impugned order which has given rise to filing of the present appeal by way of special leave in this Court by the appellants. 6. Heard learned counsel for the parties. 7. The   law   on   the   question   of   mutation   in   the revenue records pertaining to any land and what is its   legal   value   while   deciding   the   rights   of   the 2 parties   is   fairly   well   settled   by   a   series   of   decisions of this Court.  8. This Court has consistently held that mutation of   a  land   in   the   revenue  records   does  not   create  or extinguish   the   title   over   such   land   nor   it   has   any presumptive   value   on   the   title.   It   only   enables   the person   in   whose   favour   mutation   is   ordered   to   pay the   land   revenue   in   question.   (See   Sawarni(Smt.) vs.   Inder   Kaur,   (1996)  6  SCC   223,   Balwant   Singh &   Anr.   Vs.   Daulat   Singh(dead)   by   L.Rs.   &   Ors. , (1997) 7 SCC 137 and  Narasamma & Ors. vs. State of Karnataka & Ors. , (2009) 5 SCC 591).    9.   The   High   Court   while   dismissing   the   writ petition   placed   reliance   on   the   aforementioned   law laid down by this Court and we find no good ground to   differ   with   the   reasoning   and   the   conclusion arrived   at   by   the   High   Court.   It   is   just   and   proper calling for no interference. 10. It   is   not   in   dispute   that   the   civil   suits   in relation   to   the   land   in   question   are   pending   in   the 3 Courts  between   the   parties.  Therefore,  it   would   not be proper to embark upon any factual inquiries into the question as to whether the entries were properly made or not and at whose instance they were made etc.   in   this   appeal.   It  is   more   so  when   they   neither decide the title nor extinguish the title of the parties in relation to the land. 11. In the light of the foregoing discussion, we are not   inclined   to   entertain   the   submission   of   Mr. Naphade,   learned   senior   counsel   for   the   appellants when he urged the issues on the facts. 12. To  conclude,     we   find   no   merit   in   this   appeal. It fails and is accordingly dismissed.                           ………...................................J.       [ABHAY MANOHAR SAPRE]                                           … ...……..................................J.              [R. SUBHASH REDDY] New Delhi; January 31, 2019 4