2020 INSC 0612 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.5650 OF 2010 DAULAT SINGH (D) THR. LRS.              … APPELLANTS V ERSUS THE STATE OF RAJASTHAN & ORS.               … RESPONDENTS J U D G M E N T N.V. R AMANA , J.    1.         The  present  appeal  arises  out  of  the   impugned  judgment  dated 25.04.2008,   passed   by   the   High   Court   of   Judicature   for Rajasthan   at   Jodhpur   in   D.B.   Civil   Special   Appeal   No.   264   of 1999   (Writ)   wherein   the   Division   Bench   of   the   High   Court allowed the appeal preferred by the respondents and upheld the 1 order   dated   02.07.1990   passed   by   the   Board   of   Revenue   while setting aside the order dated 02.04.1997 of the Single Judge. 2.       The   facts   underlying   the   appeal   are   as   follows:   Daulat   Singh (since   deceased   and   now   represented   through   his   legal representatives   and   who   shall   hereinafter   for   the   sake   of convenience be referred to as the appellant) was owner of 254.2 Bighas   of   land.   On   19.12.1963,   he   gifted   away   127.1   Bighas   of land   to   his   son,   Narpat   Singh.   After   the   said   transfer,   the appellant was left with 17.25 standard acres of land, which was below the prescribed limit under the Ceiling Act. 3.       Although,   a   proceeding   was   initiated   under   the   ceiling   law,   the same was  dropped on  15.04.1972 by   the Court  of Deputy  Sub­ Divisional   Officer,   Pali,   Rajasthan.   While   dropping   the proceedings, the Court observed that, the amendment of Section 30DD of the Rajasthan Tenancy Act, 1955 ( hereinafter “Tenancy Act   of   1955” )   was   effective   from   31.12.1969,   and   since   the   gift deed   was   executed   before   the   aforesaid   amendment,   the aforesaid transfer was valid.  4.     However,   by   notice   dated   15.03.1982,   the   Revenue   Ceiling Department   re­opened   the   case   of   the   appellant.   The   Revenue 2 Ceiling Department while issuing the aforesaid notice stated that the   earlier   order   dated   15.04.1972,   passed   by   the   Court   of Deputy   Sub­Divisional   Officer,   Pali   was   rendered   without investigating  whether the land transfers are recognizable as per the   provisions   of   Section   30   of   the   Tenancy   Act   of   1955.   The same   being   in   contravention   of   the   provisions,   needs   to   be reopened. 5.       The   Court   of   Additional   District   Collector,   Pali   vide   order   dated 28.10.1988,   declared   that   the   mutation   of   the   land   done   in favour   of   the   son   of   the   appellant   was   invalid   as   there   was   no acceptance of the gift. It was declared therein that the appellant was holding 11 standard acres of extra land over and above the ceiling   limit.   The   Collector,   therefore,   directed   the   appellant   to handover   vacant   possession   of   the   aforesaid   11   standard   acres of extra land to the Tahsildar, Pali.  6.       Aggrieved   by   the   aforesaid   order,   the   appellant   preferred   an appeal   before   the   Board   of   Revenue.   Vide   order   dated 02.07.1990,   the   Board   of   Revenue,   modified   the   earlier   order dated   28.10.1988,   and   upon   re­calculation   held   that   the 3 appellant  is holding  4.5 standard acres of  land in  excess of  the ceiling limit. 7.         Aggrieved,   the   appellant   preferred   a   Writ   Petition   under   Article 227   of   the   Constitution   of   India,   1950   before   the   High   Court. Vide   order   dated   02.04.1997,   the   learned   Single   Judge   of   the High  Court  allowed  the writ  petition  preferred by   the appellant. The Court held that the case was beyond the purview of Section 6   of   The   Rajasthan   Imposition   of   Ceiling   on   Agricultural Holdings   Act,   1973   ( hereinafter   “Ceiling   Act   of   1973” )   because the land was transferred by way of gift before 26.09.1970. It was further held that the aforesaid transfer of land, by the appellant in   favour   of   his   son   by   virtue   of   a   registered   gift   deed,   being bona fide , was valid in the eyes of law. The learned Single Judge, therefore   held   that   there   is   no   surplus   land   which   is   available with the appellant which can be resumed. 8.    Thereafter, the respondents preferred an appeal against the above order   before   the   Division   Bench,   which   allowed   the   appeal holding that the gift deed was invalid as the son of the appellant was   unaware   about   the   same.   The   Division   Bench   vide impugned   judgment   dated   25.04.2008,   held   that   the   learned 4 Single Judge passed the judgment in ignorance of the provisions of   Section   30C   and   30D   of  the   Tenancy  Act   of  1955.  Therefore, the Division Bench of the High Court set aside the order passed by   the   Single   Judge   Bench   for   being   untenable   and   upheld   the order passed by the Board of Revenue. 9.      Aggrieved, the appellant has preferred the present appeal by way of Special Leave Petition before this Court. 10.     The counsel on behalf of the appellant argued that the transfer of land   was   effectuated   way   back   in   1963.   The   Division   Bench clearly   erred   in   not   recognizing   the   transfer   of   17.25   acres   in favor   of   the   appellant's   son   Narpat   Singh,   who   was   a   major   at the   time   the   gift   deed   was   executed,   during   his   lifetime,   as   per the requirements of Section 122 of the Transfer of Property Act, 1882. There was an implied acceptance because this is a case of transfer   between   father   and   son.   On   the   basis   of   facts   of   this case,   it   is   proved   that   the   son   was   living   separately   with   his family. Moreover, such a transfer does not violate the provisions of   Section   30C   and   Section   30D   of   the   Tenancy   Act   of   1955. Lastly,   the   counsel   also   pleaded   that   the   notice   given   for reopening of the ceiling case was beyond the period of limitation. 5 11.       On   the   other   hand,   the   counsel   on   behalf   of   the   Respondents argued that the Division Bench rightly upheld the order  passed by   the   Board   of   Revenue   which   was   passed   after   detailed assessment   of   the   facts   and   appropriate   reliance   upon   Section 30C   and   30D   of   the   Tenancy   Act   of   1955.   The   respondents submitted that the findings of facts could not be interfered with in  a  writ  proceeding. The  respondents  also  stated that,  issue of limitation   was   never   argued   by   the   appellant   in   the   Courts below.   Be   that   as   it   may,   the   notice   was   issued   within   the limitation period. 12.       Having   heard   the   learned   counsel,   three   important   issues   arise for our consideration: i. Whether   reopening   of   the   case   was   beyond   the   period of limitation? ii. Whether   the   registered   gift   deed   executed   by   the appellant is valid in the eyes of law? iii. Whether   the   judgment   of   learned   Single   Judge   is   in ignorance of the provisions of Sec 30C and 30D of the Tenancy Act of 1955? I SSUE   NO .1    13.       Section   15   of   the   Ceiling   Act   of   1973   confers   upon   the   State Government   the   power   to   re­open   the   cases,   if   it   is   satisfied   that   the 6 earlier order was in contravention with the provisions of the Act and is prejudicial   to   the   State   interest.   The   aforesaid   direction   to   re­open cases must be preceded by a show­cause notice served upon the person concerned.     However,   the   proviso   clause   states   that   no   notice   can   be issued   after   the   expiry   of   five   years   from   the   date   of   the   final   order sought to be re­opened or after the expiry of 30 th  June 1979, whichever is later.  14.       Therefore,   the   provision   mandates   that,   after   the   expiry   of   five years   from   the   date   of   final   order   sought   to   be   re­opened,   or   after   the expiry of 30 th  June 1979, whichever is later, no notice for re­opening of such   cases   can   be   issued.   Therefore,   the   relevant   dates   for determination of the issue of limitation is the date of order sought to be reopened and the date of issuance of show­cause notice under Section 15 of the Ceiling Act of 1973. 15. During the course of the hearing and on a query raised by the Bench, the respondents have brought to our notice the xerox copy of the Notice   dated   20.11.1976   issued   by   Deputy   Government   Secretary, Revenue (Billing), Rajasthan. 16, It ought to be noted that, the aforesaid notice was sent to the appellant on 20.11.1976, that is within five years of the earlier 7 order   dated   15.04.1972.   Further,   the   notice   also   satisfied   the requirements   as   provided   under   Section   15   of   the   Ceiling   Act   of 1973, and hence was valid in the eyes of law. The case was, thus, re­opened   within   the   time   period   stipulated   under   Section   15   of the Ceiling Act of 1973. Therefore, issue no.1 is answered in favour of the respondent­State.  I SSUE   NO .2    17. The High Court, while passing the impugned order, held the registered gift deed dated 19.12.1963 to be invalid on the basis that   it   did   not   meet   the   requirements   as   provided   under   Section 122   of   the   Transfer   of   Property   Act,   1882.   The   Division   Bench while upholding the observations of the Board of Revenue, further observed that a perusal of the gift deed does not show acceptance of gift by the donee, rather it seems that donee was even unaware of the gift.  18. Section   122   of   the   Transfer   of   Property   Act,   1882 provides that: 122.   “Gift”   defined .   —   “Gift”   is   the transfer   of   certain   existing   movable   or immovable   property   made   voluntarily   and without  consideration, by  one  person,  called 8 the donor, to another, called the donee, and accepted by or on behalf of the donee. Acceptance   when   to   be   made .   —   Such acceptance must be made during the lifetime of   the   donor   and   while   he   is   still   capable   of giving. If   the   donee   dies   before   acceptance,   the gift is void. 19. Section   123   of   the   Transfer   of   Property   Act,   1882 provides that: 123.   Transfer   how   effected .   —For   the purpose   of   making   a   gift   of   immovable property,   the   transfer   must   be   effected   by   a registered instrument signed by or on behalf of   the   donor,   and   attested   by   at   least   two witnesses. For   the   purpose   of  making   a   gift   of  movable property,  the  transfer  may  be  effected  either by   a   registered   instrument   signed   as aforesaid or by delivery. Such delivery may be made in the same way as goods sold may be delivered. 20 . Section   122   of   the   Transfer   of   Property   Act,   1882 provides   that   for   a   gift   to   be   valid,   it   must   be   gratuitous   in nature   and   must   be   made   voluntarily.   The   said   giving   away implies   a   complete   dispossession   of   the   ownership   in   the 9 property   by   the   donor.   Acceptance   of   a   gift   by   the   donee   can be done anytime during the lifetime of the donor.  21. Section 123 provides that for a gift of immovable property to   be   valid,   the   transfer   must   be   effectuated   by   means   of   a registered   instrument   bearing   the   signature   of   the   donor   and attested by at least two witnesses. 22. A   three­Judge   Bench   of   this   Court   in   the   case   of Naramadaben   Maganlal   Thakker   v.   Pranjivandas Maganlal Thakker , (1997) 2 SCC 255   had held that: 6.   Acceptance  by  or  on   behalf  of  the  donee must   be   made   during   the   lifetime   of   the donor and while he is still capable of giving. 7.   It   would   thus   be   clear   that   the execution   of   a   registered   gift   deed, acceptance of the gift and delivery of the property,   together   make   the   gift complete.   Thereafter,   the   donor   is divested   of   his   title   and   the   donee becomes   the   absolute   owner   of   the property. ( emphasis supplied ) 23. The   Division   Bench   of   the   High   Court   in   the   impugned judgment   upheld   the   findings   of   the   Board   of   Revenue wherein   it   held   that   there   was   no   valid   acceptance   by   the donee. The Additional District Collector held that there was no 10 semblance   of   acceptance   in   the   gift   deed.   On   appeal,   the Board  of  Revenue  held  that,  “ it   is  irrelevant   that  after  the  gift the  land  remained  in  possession  of  the   donee  or that   he   got   it mutated in his name .”. The Division Bench of the High Court, relying on the aforesaid observation, stated that there was no valid   acceptance   as   it   seems   like   the   donee   was   unaware about the gift deed itself. 24. At the outset, it ought to be noted that Section 122 of the Transfer of Property Act, 1882 neither defines acceptance, nor does it prescribe any particular mode for accepting the gift. 25. The   word   acceptance   is   defined   as   “ is   the   receipt   of   a thing   offered   by   another   with   an   intention   to   retain   it,   as acceptance   of   a   gift. ”   (See   Ramanatha   P.   Aiyar:   The   Law Lexicon, 2 nd  Edn., page 19 ).  26. The   aforesaid   fact   can   be   ascertained   from   the surrounding   circumstances   such   as   taking   into   possession the property by the donee or by being in the possession of the gift   deed   itself.   The   only   requirement   stipulated   here   is   that, the   acceptance   of   the   gift   must   be   effectuated   within   the lifetime of the donor itself. 11   27. Hence, being an act of receiving willingly, acceptance can be inferred by the implied conduct of the donee. The aforesaid position   has   been   reiterated   by   this   Court   in   the   case   of Asokan v. Lakshmikutty , (2007) 13 SCC 210   14.   Gifts   do   not   contemplate   payment   of any   consideration   or   compensation.   It   is, however, beyond any doubt or dispute that in order to constitute a valid gift acceptance thereof   is   essential.   We   must,   however, notice   that   the   Transfer   of   Property   Act does   not   prescribe   any   particular   mode of   acceptance.   It   is   the   circumstances attending   to   the   transaction   which   may be   relevant   for   determining   the question. There may be various means to prove   acceptance   of   a   gift.   The document   may   be   handed   over   to   a donee,   which   in   a   given   situation   may also   amount   to   a   valid   acceptance.   The fact   that   possession   had   been   given   to the   donee   also   raises   a   presumption   of acceptance. ( emphasis supplied ) 28 . In the present case, the gift deed itself contained certain recitals as mentioned below: “…Out   of   the   aforesaid   land   in   all   the khasra's   1/2   part   means   50   percent   I   am giving you in gift being my younger son with my pleasure. My elder son Shri Babu Singh has   no   objection   to   this   gift   …   From   today 12 you   are   the   owner   of   the   half   of   the   land gifted   to   you   and   you   will   have   possession hereafter.   You   have   the   complete   right   over the aforesaid land for cultivation from today onward.   Now   you   get   the   gifted   land mutated   in   your   name…   These   lands   have not been sold or under Will or under the gift earlier.   Further   I   state   that   the   aforesaid land   is   free   from   any   debt   liability…   The registration   of   the   aforesaid   gift   has   been done   by   me   in   my   sound   physical   and mental   health   with   consent   without   any undue coercion and pressure from anyone. I have gifted the aforesaid land with my sweet will and wish…” These   recitals   clearly   indicate   that   donor   intended   to   part   with ownership and possession immediately after the execution of the gift deed.  29. In   order   to   show   acceptance,   the   counsel   for   the appellant   drew   our   attention   to   the   mutation   records.   The Mutation   entry   in   the   Revenue   Record   of   Gram   Sedriya, District Pali dated 28.10.1968 clearly reflects that half portion of  appellant's land  was  bestowed  as a  gift  by  the  appellant  to his   son   through   a   registered   instrument   of   gift   dated 19.12.1963.  30. Furthermore,   the   statement   dated   31.08.1984,   rendered by   the   appellant­donor   before   the   Court   of   Additional   District 13 Magistrate indicates that the donee was already a major at the time   of   the   execution   of   the   gift   deed.   He   further   stated   that after execution of the gift deed the donee started cultivating on the same. 31. The   aforesaid   statement   of   the   appellant­donor   is completely supported by the statement made by the donee on 15.12.1988 before the Court of Additional District Magistrate. Therein, the donee clearly stated that, as he did not get along with his step­mother, he started living separately and the land was   transferred   to   him   by   virtue   of   gift   deed   was   under   his possession and he was cultivating the same. 32. Therefore,   the   abovementioned   circumstances   clearly indicate that there was an acceptance of the gift by the donee during the lifetime of the donor. Not only the gift deed in itself contained   recitals   about   transfer   of   possession,   but   also   the mutation   records   and   the   statements   of   the   both   the   donor and  donee indicate that,  there has been an  acceptance of the gift by conduct. 33. The respondents failed to bring on record any evidence to rebut the fact that the donee was in enjoyment of the property. 14 In   light   of   the   same,   the   learned   Single   Judge   Bench   took   a plausible   view   that,   it   was   a   transfer   between   a   father   and   a son   and   there   was   a   valid   acceptance   of   the   gift   when   the donee­son started living separately. Lastly, it ought to be noted that   apart   from   the   point   of   acceptance   by   the   donee   as   held above   since   the   deed   is   registered,   bears   the   signature   of   the donor   and   has   been   attested   by   two   witnesses,   the requirements   under   Section   123   of   the   Transfer   of   Property Act, 1882 have been satisfied. In line with the aforementioned observations,   issue   no.2   is   answered   in   favour   of   the appellant. I SSUE   NO .3    34. The   learned   Division   Bench,   while   setting   aside   the judgment   of   the   learned   Single   Judge   observed   that   the learned   Single   Judge   passed   the   order   in   ignorance   of   the provisions of Section 30C and 30D of the Tenancy Act of 1955. However,   the   counsel   on   behalf   of   the   appellant   has   argued that the transfer of land made by the appellant to his son does not   violate   the   terms   of   Section   30C   and   Section   30D   as 15 contained   in   Chapter   III­B   of   the   Tenancy   Act   of   1955   (since repealed   by   the   Rajasthan   Imposition   of   Ceiling   on Agricultural Holdings Act,1973) as such a transfer satisfies the test of Section 30DD of the Tenancy Act of 1955. 35. Chapter   III   B   of   the   Tenancy   Act   of   1955,   comprising   of Sections 30B to 30J deals with restrictions on holding land in excess   of   ceiling   limit.   Section   30C   indicates   the   extent   of ceiling area. This section provides that for  a family  consisting of   five   or   less   members,   the   ceiling   area   would   be   thirty standard   acres.   When   a   family   exceeds   five   members,   five acres   of   ceiling   area   shall   be   extended   for   every   additional member,   however,   such   area   cannot   extend   beyond   sixty standard acres. 36. Section   30D   provides   that   all   transfers,   except   those which   are   specified   under   sub­section   (1)   are   not   to   be recognized   for   determination   of   holding   with   respect   to   the ceiling   area.   Thereafter,   Section   30DD,   a   subsequent amendment   to   the   Tenancy   Act   of   1955   provides   further exceptions to the general bar under Section 30D. 16 37. It   is   pertinent   for   us   to   have   a   look   at   the   relevant Sections 30D and 30DD. The Sections read as follows:  30D.   Certain   transfers   not   to   be   recognised for fixing ceiling area under Section 30C.­­ (1)   For   the   purpose   of   determining   the ceiling   area   in   relation   to   a   person   under Section   30C,   any   voluntary   transfer effected   by   him   on   or   after   25­2­1958 , otherwise than­ (i) By way of partition, or (ii)   In   favour   of   a   person   who   was   a landless   person   before   the   said   date and   continued   to   be   so   till   the   date   of transfer,  of   the   whole   or   a   part   of   his   holding   shall be   deemed   to   be   a   transfer   calculated   to defeat   the   provisions   of   this   Chapter   and shall   not   be   recognised   and   taken   into consideration;   and   the   burden   of   proving whether   any   such   transfer   falls   under clause   (i)   or   clause   (ii)   shall   lie   on   the transferor: Provided   that   if   by   way   any   such transfer as is mentioned in clause (ii) land in   excess   of   the   ceiling   area   applicable   to the transferee has been transferred to him, such   transfer   to   the  extent  of   such   excess shall   not   be   recognised   or   taken   into consideration   for   the   purpose   of   this   sub­ section: 17 Provided   further   that   no   such   transfer as   is   mentioned   in  clause   (ii)  shall   also  so taken into consideration or recognised if it has been made after 9­12­1959. … 30DD. Certain transfers to be recognized.­­ Notwithstanding   anything   to   the   contrary contained   in   Section   30D,   for   the   purpose   of determining   the   ceiling   area   in   relation   to   a person under Section 30C,­ (i)   every   transfer   of   land   not exceeding   thirty   standard   acres made   by   a   person   upto   the   thirty first   day   of   December,   1969   in favour   of   an   agriculturist   domiciled in   Rajasthan   or   in   favour   of   his   son or   brother   intending   to   take   to   the profession of agriculture and capable of   cultivating   land   personally   and who had attained the age of majority on or before the said date; and (ii)   every   transfer   to   the   extent   as aforesaid   made  by   a  person   before  the first   day   of   June,   1970   of   land comprised   in   groves   or   farms   of   the nature referred to in clauses (a), (b), (d) and (e) of sub­section (1) of Section 30­ J   as   it   stood   prior   to   the commencement   of   the   Rajasthan Tenancy   (Second   Amendment)   Act, 1970 and acquired before the first day of   May,   1959   in   favour   of   his   son   or 18 brother   fulfilling   the   conditions mentioned   in   clause   (i)   and   who attains the age of majority on or before the first of the aforementioned dates,  shall also be recognized. Explanation   ­   I   The   expression "agriculturist"   in   this   section   shall mean   a   person   who   earns   his livelihood   wholly   or   mainly   from agriculture   and   cultivates   land   by his   own   labour   or   by   the   labour   of any   member   of   his   family   or   along with   such   labour   as   aforesaid   with the   help   of   hired   labour   or   servant on wages payable in cash or in kind and   shall   include   an   agricultural labourer and a village artisan. II.   The   expression   "domiciled   in Rajasthan"   in   this   section   shall mean   a   person   who   permanently resides   in   Rajasthan   since   before the commencement of this Act. 38. As   discussed   earlier,   Section   30C   of   the   Tenancy   Act   of 1955   provides   for   the   ceiling   limit   of   30   standard   acres   for   a family   of   five   members   or   less.   The   appellant   admittedly   was having   a   family   of   less   than   five   members   and   was   originally holding   around   34.4   standard   acres.   Subsequently,   by   virtue 19 of   registered   gift   deed   dated   19.12.1963,   the   appellant   had transferred around 17.25 standard acres to his son.  39. Section   30D   provides   that   any   transfer,   on   or   after 25.02.1958,   other   than   the   ones   provided   in   sub­section   1(i) and   1(ii)   shall   be   deemed   to   have   been   entered   to   defeat   the purpose   of   ceiling   act.   Such   transactions   were   declared   to   be void.   The   aforesaid   two   exceptions   being   transfer   by   partition and transfer to a landless person.  40. However,   Section   30DD   provides   further   exceptions   to Section   30D   as   it   recognizes  certain   transfer  after   the   cut­off date   provided   under   Section   30D.   Section   30DD   recognizes transfers of area up to 30 standard acres made in favour of an agriculturalist,   his   son   or   brother   who   are   capable   of   doing agriculture   and   also   intend   to   take   up   agriculture   as   a profession.   However,   such   transfer   must   have   been   made before 31.12.1969 and  the  transferee must have attained the age of majority on or before the aforesaid date. 41. In the present case, the respondents have submitted that the   transfer   is   barred   under   Section   30D,   therefore   the   State has a right of resumption over the excess area of 4.5 acres as 20 per   Section   30C.   On   the   contrary,   the   appellant   has   argued that the transfer was protected under Section 30DD. 42. Our   attention   is   drawn   again   to   the   registered   gift   deed dated 19.12.1963. The gift deed itself contains the recitals that “…The   aforesaid   land   which   is   of   my khatedari   (ownership)   and   on   which   I   am carrying   out   cultivation   and   is   in   my possession. Out of the aforesaid land in all the   khasra's   1/2   part   means   50   percent   I am giving you in gift being my younger son with my pleasure.…From today you are the owner   of   the   half   of   the   land   gifted   to   you and you will have possession hereafter.  You have   the   complete   right   over   the aforesaid land for cultivation from today onward .   Now   you   get   the   gifted   land mutated in your name.” (emphasis supplied) 43. It   is,   thus,   apparent   that   the   legislature   has   carved   out two separate categories of lands, one which is includable and other which is outside the purview of ceiling laws. Once such a classification has been made, with their being no challenge to its vires, it is the solemn duty of every authority to give full effect   to   the   same,   in   both   letter   and   spirit.   Although,   it   is possible     that   there  can   be  a   voluntary  transfer   which   would meet   the   qualifications   of   both   Sections   30D   and   Section 21 30DD,   however,   it   is   significant   to   note   that   Section   30DD opens up with a  non­obstante  clause  with overriding effect on Section 30D, as a result of which, any land included within its purview would be protected from the rigors of Section 30D of the Tenancy Act of 1955. Therefore, if the appellant succeed in its endeavor  to establish that the transfer  was covered under Section   30DD   of   the   Tenancy   Act   of   1955,   then   such transferred   land   has   to   be   exempted   from   computation   of confiscable land, irrespective of the fact that it falls within the ceiling   limit   as   prescribed   under   Section   30D   of   the   Tenancy Act of 1955. 44 . Another   significant   piece   of   evidence   is   the   statement   of the   transferor­appellant   dated   31.08.1984,   wherein   he   has stated   that   the   transferee­son   was   living   separately   and   was cultivating   the   aforesaid   gifted   property.   It   is   also   mentioned that   the   transferee   is   in   possession   of   an   ox   and   equipments for   ploughing   and   agriculture.   The   aforesaid   facts   have   been reiterated   by   the   transferee   as   well   vide   his   statement   dated 15.12.1988,   wherein   he   has   clearly   stated   that,   he   is   in 22 independent   possession   of   the   gifted   property   and   has   been cultivating the said land. 45. The aforesaid pieces of evidence clearly indicate that due to certain family issues, the appellant and his son were living separately.   During   such   separation,   when   the   transferee­son had   already   attained   the  age   of   majority,   the   appellant­owner of the land, who was an agriculturalist himself, transferred the aforesaid   land   in   favour   of   his   son,   so   as   to   enable   him   to cultivate   the   same.   The   statements   of   transferor   and   the transferee   clearly   indicate   that   the   transferee   had   the equipment   and   skills   and   was   sustaining   himself   as   an agriculturalist.  46. Lastly,   it   must   be   taken   into   consideration   that,   the aforesaid   transfer   was   executed   way   before   the   cut­off   date stipulated under Section 30DD   i.e . 31.12.1969. Therefore, the registered gift deed dated 19.12.1963 was a   bona fide   transfer squarely   covered   within   the   ambits   of   Section   30DD,   which intended   to   protect   the   rights   of   agriculturalists.   Issue   no.   3, stands  answered in favour  of the appellant,  as the  transfer  is 23 not   invalid   as   it   stands   protected   as   per   the   provision   of Section 30DD of the Tenancy Act of 1955. 47. In light of the aforesaid findings, the decision rendered by the Division Bench of the High Court is liable to be set aside. The   transfer   of   the   land   being   valid   under   Section   30DD     of the Tenancy Act of 1955, the ceiling area of the appellant falls within the ceiling limit as provided under Section 30C. 48. There is no gainsaying that Section 6 of the Ceiling Act of 1973 also does not advance the case of the State. Firstly, the repeal   of   Chapter   III­B   of   the   Tenancy   Act   of   1955   through Section   40   of   the   Ceiling   Act   of   1973   is   not   retrospective. Hence,   the   provisions   of   the   Ceiling   Act   of   1973   are   not attracted   in   the   present   case   as   the   case   was   re­opened   and decided   under   the   provisions   of   the   of   Tenancy   Act   of   1955. Secondly,   Section   6   of   the   Ceiling   Act   of   1973   declares   that every   transfer   of   land   including   by   way   of   gift,   made   on   or after   26­09­1970   and   before   01­01­1973,   shall   be   deemed   to have been  made to  defeat the  provisions  of the  Ceiling   Act of 1973.   In   the   instant   case,   the   gift   deed   was   executed   on   19­ 12­1963,   that   is   much   before   26­09­1970.   Therefore   also, 24 Section   6   of   the   Ceiling   Act   of   1973   does   not   affect   the transfer of land by the appellant­donor in favour of the donee­ son.   Thirdly,   there   is   no   finding   that   the   gift   deed   in   the present   case   was   actuated   upon   any   extraneous consideration. Hence, it constitutes a  bona fide  transfer which are exempted from the rigors of Section 6 of the Ceiling Act of 1973. 49. The   appeal   stands   allowed   in   the   aforesaid   terms. Pending applications, if any, stand disposed of. …………………………………………J (N.V. RAMANA) …………………………………………J (S. ABDUL NAZEER) …………………………………………J (SURYA KANT) NEW DELHI; DECEMBER 08, 2020. 25