2022 INSC 0013 1 [REPORTABLE] IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICITON Civil Appeal No. 5933 of 2021 BHADAR RAM (D) THR. LRS             .. Appellant(s) Versus JASSA RAM & ORS.                  ..Respondent(s) J U D G M E N T M. R. Shah, J. [1.0] Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated   07.04.2011   passed   by the Division Bench of High Court of Judicature for Rajasthan at Jodhpur in Civil Special Appeal No.1398/1999 by which the Division   Bench   of   High   Court   has   allowed   the   said   Appeal 2 preferred   by   the   respondent   herein   –   original   plaintiff,   the appellant   herein   ­   original   defendant   –   purchaser   of   the   suit land in question has preferred the present Appeal.  [2.0] The   facts   leading   to   the   present   Appeal   in   nutshell are as under: [2.1] The   dispute   is   with   respect   to   the   land   situated   at village   Dharamsinghwala,   Tehsil   Sadulshahar,   District   Sri Ganganagar,   Rajasthan.     The   said   land   was   allotted   to   one Chunilal as Scheduled Caste landless person and father of the respondent   herein   –   original   plaintiff.     As   per   the   case   of   the respondent   –   original   plaintiff,   in   the   year   1972,   the   said Chunilal borrowed a sum of Rs.5000/­ from one Puran Singh and   under   the   guise   of   documentation,   the   said   Puran   Singh belonging to Jat ­ High Caste fraudulently made Chunilal sign the   sale   deed   in   favour   of   the   appellant   herein   –   original defendant – Bhadar Ram, who was a resident of Punjab. 3 [2.2] The   said   Chunilal   filed   a   suit   for   ejectment   against Puran Singh and Bhadar Ram on the ground that he was the allottee of the land and the sale deed dated 21.06.1972 is void and ineffective and the same is in violation of Section 42 of the Rajasthan Tenancy Act, 1955 and Section 13 of the Rajasthan Colonization   Act,   1954.     The   said   suit   came   to   be   decreed   by the   learned   trial   Court   vide   judgment   and   decree   dated 13.10.1980  holding   that   the   land   was  in   possession   of  Puran Singh   who   was   not   a   Scheduled   Caste   person   and   that   the sale   deed   is   in   violation   of   Section   13   of   the   Rajasthan Colonization   Act,   1954   as   well   as   in   breach   of   Section   42   of the   Rajasthan   Tenancy   Act,   1955   and   therefore,   the   said Puran   Singh   is   liable   to   be   evicted.     As   per   the   case   of   the respondent  ­ original  plaintiff, the  possession of  the  land was handed over to him in pursuance of the decree passed by the learned   trial   Court.     The   possession   was   found   to   be   with Puran Singh and not with Bhadar Ram.  Feeling aggrieved and dissatisfied   with   the   judgment   and   order   /decree   passed   by the learned trial Court, the appellant – original defendant filed 4 Appeal   before   the   Revenue   Appellate   Tribunal.     The   Revenue Appellate Tribunal dismissed the said Appeal.  The appellant – original   defendant   filed   the   Appeal   before   the   Board   of Revenue,   which   came   to   be   allowed   vide   order   dated 25.04.1989 by giving  benefit of compounding  to the appellant –   original   defendant   on   payment   of   compounding   fees   under Section 13 of the Rajasthan Colonization Act, 1954. [2.3] Feeling   aggrieved   and   dissatisfied   with   the   order passed   by   the   Board   of   Revenue,   the   respondent   –   original plaintiff filed a Writ Petition before the learned Single Judge of the   High   Court.     The   learned   Single   Judge   of   the   High   Court dismissed   the   said   Writ   Petition   vide   judgment   and   order dated   15.09.1999.     The   respondent   –   original   plaintiff thereafter   preferred   Appeal   before   the   Division   Bench   and   by the   impugned   judgment   and   order   the   Division   Bench   of   the High Court has allowed the said Appeal and has set aside the judgment   and   order   passed   by   the   learned   Single   Judge holding   that   the   appellant   herein   –   original   defendant,   being 5 the   resident   and   Scheduled   Caste   belonging   to   the   State   of Punjab,   he   could   not   have   taken   the   benefit   of   his   being Scheduled Caste in the State of Rajasthan.   While holding so, the   Division   Bench   of   High   Court   relied   upon   the   decision   of this Court in the case of  Action Committee on Issue of Caste Certificate   to   Scheduled   Castes   and   Scheduled   Tribes   in the State of Maharashtra and Another Vs. Union of India and Another, (1994) 5 SCC 244 . [2.4] Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   passed   by   the   Division   Bench of   the   High   Court,   the   appellant   ­   original   defendant   – purchaser   of   the   land   in   question   has   preferred   the   present Appeal. [3.0] Learned   Counsel   appearing   on   behalf   of   the appellant  – original  defendant  has vehemently  submitted that as   such   all   throughout   the   case   set   up   by   the   respondent   – original   plaintiff     was   all   alone   that   the   transaction   was   void 6 for   absence   of   prior   permission   as   required   under   Section   13 of   the   Rajasthan   Colonization   Act,   1954   before   executing   the sale   between   the   members   of   Scheduled   Caste   and   that   the appellant   –   original   defendant   has   been   allegedly   used   by Puran Singh to overcome the bar imposed by Section 42 of the Rajasthan   Tenancy   Act.     It   is   submitted   that   thus   the respondent   –   original   plaintiff   admitted   that   the   appellant   – original   defendant   is   the   Member   of   Scheduled   Caste   and known  in   the  community  as  such.    It  is  submitted  that  since there   was   never   a   proper   /formal   issue   framed   qua   the ordinary   status   of   the   appellant   –   original   defendant   for determination of caste status in relation of State of Rajasthan, adequate   evidence   could   not   be   presented,   though   the appellant’s father – forefathers are residents of Rajasthan. [3.1] It   is   submitted   that   after   amendment   of   1983, Section 13A has been inserted in  Rajasthan  Colonization  Act, 1954,   which   permits   compounding   and   regularization   of   the transaction   executed   without   the   permission   as   required 7 under   Section   13   of   the   Rajasthan   Colonization   Act,   1954   on deposit of compounding fees, which was correctly done by the Board of Revenue in the present case after the amendment.  It is submitted that, as submitted hereinabove, the main thrust of the case of the respondent – original plaintiff until then was that the transaction was not in compliance of Section 13 of the Rajasthan   Colonization   Act,   1954.     It   is   submitted   that   only after   the   decision   of   the   Board   of   Revenue,   the   respondent   – original   plaintiff   shifted   the   focus   to   Section   42   of   the Rajasthan Tenancy Act, 1955. [3.2] It  is   submitted  that   merely   because  the   appellant   – original   defendant   was   residing   or   has   house   at   Punjab   does not   make   him   an   ordinarily   resident   of   Punjab.     Reliance   is placed   on   Section   20(1)   of   the   Representation   of   People   Act, 1950.  It is submitted that therefore a further inquiry into that aspect   is   /was   required   before   residential   status   is   finally determined. 8 [3.3] Learned   Counsel   appearing   on   behalf   of   the appellant – original defendant has also relied upon the report of   the   Action   Committee   on   the   issue   of   caste   certificate   to Scheduled Caste and Scheduled Tribes referring to the case of Action   Committee   on   Issue   of   Caste   Certificate   to Scheduled   Castes   and   Scheduled   Tribes   in   the   State   of Maharashtra and Another (supra) .   [3.4]       Now so far as the reliance placed upon the decision in the case of   Action Committee on Issue of Caste Certificate to Scheduled Castes and Scheduled Tribes in the State of Maharashtra   and   Another   (supra)   is   concerned ,   it   is submitted that the said judgment only discusses the status of a   person   in   relation   to   a   State,   who   has   migrated   to   and   has not   anywhere   discussed   a   situation   where   a   person   having migrated to another  State was returning  to his State of origin and   at   that   time   the   issue   of   Scheduled   Caste   status   being raised   and   agitated   like   the   present   case.     He   submitted   that even   the   said   decision   also   only   discuses   Scheduled   Caste 9 status with respect to employment /education or the like and purchase or sale of property that has not been looked into. [3.5] It is  submitted that  the purchase of  the  property   is out   of   one’s   own   fund   i.e.,   for   lawful   consideration   from another   and   does   not   necessarily   require   State   reservation   or other   limitation   and   is   essentially   a   free   act   determined   in open   market,   regulated   only   to   the   extent   of   its   mode   of execution   by   law   and   has   to   be   looked   as   such.     It   is submitted   that   the   appellant   –   original   defendant   therefore should not be denied benefits of land purchased from his own hard­earned money.  [3.6] It   is   submitted   that   even   the   respondent   –   original plaintiff   cannot   be   permitted   to   question   1972   sale   in   1977 after   5   years   for   the   first   time.     It   is   submitted   that   this   fact itself   goes   to   show   mala   fides   of   the   respondent   –   original plaintiff   and   abuse   of   process   of   law   thereafter   to   deny appellant   –   original   defendant   his   rightful   land.     It   is submitted   that   the   consideration   received   has   been   retained 10 all   throughout   by   the   respondent   –   original   plaintiff   and   the appellant   –   original   defendant   has   been   depositing compounding   fees   in   terms   of   Section   13A   of   the   Rajasthan Colonization Act, 1954, and therefore, he should not be denied the benefits of his land.   Making the above submissions, it is prayed to allow the   present   Appeal   and   quash   and   set   aside   the   impugned judgment and order passed by the Division Bench. [4.0] The   present   Appeal   is   vehemently   opposed   by   Ms. Christi   Jain,   learned   counsel   appearing   on   behalf   of   the respondent – original plaintiff. [4.1] It is submitted that the issue whether a person, who is   a   member   of   Scheduled   Caste   in   Punjab,   where   he   is residing,   can   claim   the   benefit   of   Scheduled   Caste   in Rajasthan   in   relation   to   Section   42   of   the   Rajasthan Colonization   Act,   1954   is   squarely   covered   by   the   decision   of this Hon’ble Court dated 01.11.2018 in   Ranjana Kumari Vs. State   of   Uttarakhand   &   Ors.   in   Civil   Appeal 11 No.8425/2013 .     It   is   submitted   that   after   considering   two constitution Bench judgments, in the case of   Marri Chandra Shekar   Rao   Vs.   Dean,   Geth   G.S.   Medical   College   and Others,   (1990)   3  SCC  130   and   Action  Committee   on   Issue of   Caste   Certificate   to   Scheduled   Castes   and   Scheduled Tribes in the State of Maharashtra and Another (supra),  it is   held   that   merely   because   in   the   migrant   State,   the   same caste   is   recognized   as   Scheduled   Caste,   a   migrant   cannot   be recognized   as   Scheduled   Caste   of   the   migrant   State.     It   is submitted   that   therefore   applying   the   law   laid   down   by   this Court   and   the   aforesaid   decisions,   the   Division   Bench   of   the High Court has rightly allowed the Appeal and has rightly held that   the   appellant   –   original   defendant,   being   the   resident   of State   of   Punjab   and   being   a   member   of   Scheduled   Caste   in State   of   Punjab,   cannot   claim   benefit   of   Scheduled   Caste   in Rajasthan,   and   therefore,   the   transaction   between   the respondent ­ plaintiff and the appellant ­ original defendant is hit by Section 42 of the Rajasthan Tenancy Act, 1955. 12 [4.2] It is further submitted that even the aforesaid issue is covered by another decision of this Court in the case of   Bir Singh   Vs.   Delhi   Jal   Board,   (2018)   10   SCC   312   (paragraph 34) .  It is submitted that therefore no interference of this Court is   called   for   in   exercise   of   powers   under   Article   136   of   the Constitution of India. [4.3] It is submitted that in the present case the suit was filed by the respondent ­ original plaintiff for ejectment and for declaring   the   sale   deed   dated   21.06.1972   as   void   being   in violation of Section 42 of the Rajasthan Tenancy Act, 1955 and Section   13   of   the   Rajasthan   Colonization   Act,   1954.     It   is submitted that in the present case the land was purchased by Puran   Singh   a   non­Scheduled   Caste   in   the   name   of   Bhadar Ram   when   the   respondent   –   original   plaintiff   borrowed   some money   from   him   for   his   medical   treatment.     It   is   submitted that therefore the same can be said to be in breach of Section 13 of the Rajasthan Colonization Act, 1954 as well as Section 42   of   the   Rajasthan   Tenancy   Act,   1955.     It   is   further 13 submitted   that   even   otherwise   the   appellant   –   original defendant  is a  resident of  Punjab  and  not  of Rajasthan.   It is submitted   that   in   the   bainama,   his   address   is   shown   as Village   Burajwala,   Tehsil,   Fajilka,   District   Firozpur,   Punjab and   he   is   resident   of   Punjab.     It   is   submitted   that   in   the mutation record also, his address is shown as that of Punjab. In   the   cross   examination,   he   has   submitted   that   he   was resident   of   Punjab.     It   was   not   a   case   set   up   by   him   that   he was   in   fact   a   resident   of   Rajasthan   and   had   migrated   to Punjab. [4.4] It   is   submitted   that   the   appellant   –   original defendant   claims   to   be   a   resident   of   Rajasthan   only   on   the ground   that   his   grandfather   had   land   in   Rajasthan.     It   is submitted   that   holding   land   in   Rajasthan   does   not   ipso   facto lead   to   the   conclusion   that   the   person   belongs   to   that   State. There is no evidence of birth of appellant – original defendant in Rajasthan.  It is submitted that therefore the transaction is hit by Section 42 of the Rajasthan Tenancy Act, 1955. 14 [4.5] It   is   submitted   that   even   otherwise   the   appellant   – Bhadar   Ram   was   in   fact   the   benami   holder   for   Puran   Singh who was not a member of Scheduled Caste in Rajasthan.  The land   was   found   to   be   in   possession   of   Puran   Singh.     The learned trial Court specifically observed that the possession is of Puran Singh.  The learned trial Court also observed that the possession   is   found   to   be   with   Puran   Singh   when   the authorities went to deliver the possession to the respondent – original   plaintiff   in   pursuance   to   the   order   passed   by   the learned   trial   Court.     It   is   submitted   that   therefore   the   sale deed is in violation of Section 13 of the Rajasthan Colonization Act, 1954.   [4.6] It   is   submitted   that   even   otherwise   the   Board   of Revenue   could   not   have   given   the   benefit   of   compounding under Section 13 A to the appellant – original defendant.  It is submitted that the benefit of compounding can only be given if the   transferee   was   in   possession.     In   the   present   case,   the transferee   –   appellant   was   not   in   possession,   and   therefore, 15 the   benefit   of   compounding   could   not   have   been   given   to   the appellant   –   original   defendant.     The   permission   of compounding can only be given by the State Government and not the Board of Revenue.  It is submitted that even otherwise the   provisions   under   Section   13A   could   have   been   exercised up   to   13.06.1987   whereas   Board   has   exercised   it   on 25.04.1989, which is beyond the time limit.   Making the above submissions and relying upon the above decisions, it is prayed to dismiss the present Appeal. [5.0] Heard   learned   Counsel   appearing   on   behalf   of   the respective   parties   at   length.     The   short   question,   which   is posed for the consideration of this Court is, Whether the land transaction in favour of the appellant ­ original defendant was illegal and in violation of Section 42 of the Rajasthan Tenancy Act,   1955   and   Section   13   of   the   Rajasthan   Colonization   Act, 1954 being a person belonging to Scheduled Caste of State of Punjab? 16 [6.0] It   is   not   in   dispute   that   the   land   in   question   is situated   within   the   State   of   Rajasthan.     The   land   in   question was   allotted   to   one   Chunilal   –   father   of   the   respondent   – original   plaintiff,   being   a   Scheduled   Caste   landless   person. According   to   the   respondent   –   original   plaintiff,   the   said Chunilal borrowed a sum of Rs.5000/­ from one Puran Singh (Jat  ­ High  Caste)  and under  the guise of  documentation,  the said   Puran   Singh   fraudulently   made   Chunilal   to   sign   a   sale deed   in   favour   of   the   appellant   herein   –   Bhadar   Ram,   a resident   of   Punjab.     Thus,   according   to   the   respondent   – original   plaintiff,   in   effect   the   sale   was   in   favour   of   the   said Puran Singh. However, the said Puran Singh got the sale deed executed   in   favour   of   the   appellant   herein   –   Bhadar   Ram, being a person belonging to Scheduled Caste (Scheduled Caste in Punjab).  According to the respondent – original plaintiff, all throughout,   the   land   was   in   possession   of   the   said   Puran Singh, who was not a Scheduled Caste person and even after the   judgment   and   decree   passed   by   the   learned   trial   Court when   the   possession   was   handed   over   to   the   respondent   – 17 original   plaintiff,   the   possession   was   found   to   be   with   Puran Singh   and   not   with   the   appellant   ­   original   defendant,   and therefore, it was the case on behalf of the respondent – original plaintiff that the sale transaction in favor of  Bhadar Ram was in   violation   of   Section   13   of   the     Rajasthan   Colonization   Act, 1954.     It   was   also   the   case   on   behalf   of   the   respondent   – original plaintiff that the sale transaction was also in violation of Section 42 of the Rajasthan Tenancy Act, 1955 in as much as   the   appellant   –   Bhadar   Ram   was   belonging   to   Scheduled Caste   in   the   State   of   Punjab   and   he   was   the   permanent resident of State of Punjab.  However, it was the case on behalf of   the   appellant   ­   original   defendant   that   he   being   a   person belonging   to   Scheduled   Caste,   the   sale   deed   in   his   favour cannot be said to be in breach of Section 42 of the Rajasthan Tenancy   Act,   1955.     It   was   also   the   case   on   behalf   of   the appellant   ­   original   defendant   that   he   has   migrated   to Rajasthan   and   as   his   grandfather   and   father   had   purchased the agricultural lands in the State of Rajasthan, and therefore, 18 he   can   be   said   to   be   the   permanent   resident   of   State   of Rajasthan. [6.1] Whether the appellant herein – original defendant – purchaser   of   the   land   in   question,   situated   in   the   State   of Rajasthan, can be said to be an ordinarily resident of State of Rajasthan,   it   is   to   be   noted   that   in   bainama,   his   address   is shown   as   Village   Burajwala,   Tehsil   Fajilka,   District   Firozpur, Punjab.   In the mutation record also, his address is shown as that   of   Punjab.     In   the   cross   examination,   he   has   admitted that   he   was   a   resident   of   Punjab.     However,   according   to   the appellant – original plaintiff, as his grandfather and father had purchased the lands in the State of Rajasthan, he can be said to   be   an   ordinarily   resident   of   State   of   Rajasthan.     The aforesaid cannot be accepted.  Merely because his grandfather and   father   had   purchased   the   agricultural   lands   in   the   State of Rajasthan, the appellant cannot be said to be an ordinarily resident of Rajasthan. 19 ‘Ordinarily   Resident’   has   been   defined   under   the Representation   of   the   People   Act,   1950 .     As   per   Section 20(1) of the Representation of the People Act, 1950, ‘ordinarily resident’ means a person shall not be deemed to be ordinarily resident in a constituency on the ground only that he owns, or is in possession of, a dwelling house therein.   Considering the documentary   evidences   referred   to   hereinabove,   it   cannot   be said   that   the   appellant   –   original   defendant   is   an   ordinarily /permanent resident of State of Rajasthan. [7] Now   whether   the   sale   transaction   in   favour   of   the appellant ­ original defendant can be said to be in violation of Section 42 of the Rajasthan Tenancy Act, 1955 is concerned, it is to be noted that as per Section 42 of the Rajasthan Tenancy Act,   1955,   there   is   a   restriction   on   sale,   gift   or   bequest   by   a member of Scheduled Caste in favour of a person, who is not a member   of   Scheduled   Caste.     Looking   to   the   object   and purpose   of   such   a   provision,   it   can   be   said   that   the   said provision   is   to   protect   a   member   of   the   Scheduled   Caste 20 belonging to the very State he belongs i.e., in the present case the State of Rajasthan.   Being a Scheduled Caste in the State of   Punjab   whether   the   sale   transaction   in   favour   of   the appellant ­ original defendant could have been saved from the bar   under   Section   42   of   the   Rajasthan   Tenancy   Act,   1955   is now   not   res   integra.     In   the   case   of   Marri   Chandra   Shekar Rao (supra)  in paragraph 10 it is observed and held as under: “ 10.   It   has,   however,   to   be   borne   in   mind   that   a man   does   not   cease   to   belong   to   his   caste   by migration   to   a   better   or   more   socially   free   and liberal   atmosphere.     But   if   sufficiently   long   time   is spent in socially advanced area then the inhibitions and   handicaps   suffered   by   belonging   to   a   socially disadvantageous   community   do   not   continue   and the natural talent of a man or a woman or a boy or girl gets full scope to flourish.   These, however, are problems of social adjustment i.e how far protection has   to   be   given   to   a   certain   segment   of   socially disadvantaged   community   and   for   how   long   to become   equal   with   others   is   a   matter   of   delicate social   adjustment.     These   must   be   so   balanced   in the mosaic of the country’s integrity that no section or   community   should   cause   detriment   or discontentment   to   other   community   or   part   of community   or   section.     Scheduled   Castes   and Scheduled   Tribes   belonging   to   a   particular   area   of the country must be given protection so long as and to   the   extent   they   are   entitled   in   order   to   become equal   with   others.     But   equally   those   who   go   to other areas should also ensure that they make way 21 for   the   disadvantaged   and   disabled   of   that   part   of the community who suffer from disabilities in those areas.     In   other   words,   Scheduled   Castes   and Scheduled Tribes say of Andhra Pradesh do require necessary   protection   as   balanced   between   other communities.     But   equally   the   Scheduled   Castes and   Scheduled   Tribes   say   of   Maharashtra,   in   the instant   case,   do   require   protection   in   the   State   of Maharashtra,   which   will   have   to   be   in   balance   to other   communities.     This   must   be   the   basic approach   to   the   problem.     If   one   bears   this   basic approach   in   mind,   then   the   determination   of   the controversy   in   the   instant   case   does   not   become difficult.” While holding  so, it is observed in the aforesaid decision that   the   Scheduled   Castes   and   Scheduled   Tribes   in   some States had to suffer the social disadvantages and did not have the   facilities   for   development   and   growth,   and   therefore,   in order   to   make   them   equal   in   those   areas   where   they   have   so suffered   and   are   in   the   state   of   underdevelopment,   to   have reservations   or   protection   in   their   favour   so   that   they   can compete   on   equal   terms   with   the   more   advantageous     or developed sections   of  the  community,  a  particular    caste  who has   suffered   more   in   a   particular   State   might   be   given reservations   or   protection   in   their   favour.     It   is   also   observed 22 that social condition of a State varies from State to State and it will   not   be   proper   to   generalize   any   Caste   or   any   Tribe   as   a Scheduled Caste or Scheduled Tribe for the whole country. [7.1] In the case of  Action Committee on Issue of Caste Certificate   to   Scheduled   Castes   and   Scheduled   Tribes   in the   State   of   Maharashtra   and   Another   (supra)   after considering   the   decision   of   this   Court   in   the   case   of   Marri Chandra  Shekar Rao (supra)   the question arose, Whether a person belonging  to caste or  tribe specified for the purpose of Constitution   to   be   Scheduled   Caste   or   a   Scheduled   Tribe   in relation to State A migrates to State B, where a caste or tribe with   the   same   nomenclature   is   specified   for   the   purposes   of Constitution   to   be   a   Scheduled   Caste   or   Scheduled   Tribe   in relation   to   that   State   B,   will   that   person   be   entitled   to   claim the  privileges and benefits admissible to  persons belonging  to Scheduled Caste and /or Scheduled Tribe in State B?  Holding that a person belonging to Scheduled Caste /Scheduled Tribe in relation to his original State of which he is permanent or an 23 ordinarily   resident   cannot   be   deemed   to   be   so   in   relation   to any other State on his migration to that State for the purpose of employment, education etc. In paragraph Nos.3 and 16 it is observed and held as under: “ 3. On a plain reading of clause (1) of Articles 341   and   342   it   is   manifest   that   the   power   of   the President is limited to specifying the castes or tribes which shall, for the purposes of the Constitution, be deemed to be Scheduled Castes or Scheduled Tribes in   relation   to   a   State   or   a   Union   Territory,   as   the case   may   be.   Once   a   notification   is   issued   under clause   (1)   of   Articles   341   and   342   of   the Constitution,   Parliament   can   by   law   include   in   or exclude   from   the   list   of   Scheduled   Castes   or Scheduled   Tribes,   specified   in   the   notification,   any caste   or   tribe   but   save   for   that   limited   purpose   the notification   issued   under   clause   (1),   shall   not   be varied   by   any   subsequent   notification.     What   is important to notice is that the castes or tribes have to be specified in relation to a given State or  Union Territory.   That means a given caste or tribe can be a  Scheduled Caste or   a Scheduled  Tribe in  relation to   the   State   or   Union   Territory   for   which   it   is specified.     These   are   the   relevant   provisions   with which we shall be concerned while dealing with the grievance made in this petition.” “ 16.       We   may   add   that   considerations   for specifying   a   particular   caste   or   tribe   or   class   for inclusion   in   the   list   of   Scheduled   Castes/Schedule Tribes   or   backward   classes   in   a   given   State   would depend   on   the   nature   and   extent   of   disadvantages and social hardships suffered by that caste, tribe or 24 class   in   that   State  which   may   be   totally   non   est   in another   State   to   which   persons   belonging   thereto may   migrate.   Coincidentally   it   may   be   that   a   caste or tribe bearing the same nomenclature is specified in two States but the considerations on the basis of which   they   have   been   specified   may   be   totally different.   So   also   the   degree   of   disadvantages   of various   elements   which   constitute   the   input   for specification may also be totally different. Therefore, merely because a given caste is specified in State A as   a   Scheduled   Caste   does   not   necessarily   mean that   if   there   be   another   caste   bearing   the   same nomenclature in another State the person belonging to   the   former   would   be   entitled   to   the   rights, privileges   and   benefits   admissible   to   a   member   of the   Scheduled   Caste   of   the   latter   State   "for   the purposes   of   this   Constitution".   This   is   an   aspect which   has   to   be   kept   in   mind   and   which   was   very much in the minds of the Constitution­makers as is evident   from   the   choice   of   language   of   Articles   341 and 342 of the Constitution. That is why in answer to   a   question   by   Mr   Jaipal   Singh,   Dr   Ambedkar answered as under: "He   asked   me   another   question   and   it was   this.   Supposing   a   member   of   a Scheduled   Tribe   living   in   a   tribal   area migrates to another part of the territory of India,   which   is   outside   both   the scheduled   area   and   the   tribal   area,   will he   be   able   to   claim   from   the   local Government, within whose jurisdiction he may   be   residing   the   same   privileges which he would be entitled to when he is residing   within   the   scheduled   area   or within   the   tribal   area?   It   is   a   difficult question for  me to answer. If that matter is   agitated   in   quarters   where   a   decision 25 on a matter  like this would lie, we would certainly   be   able   to   give   some   answer   to the   question   in   the   form   of   some   clause in   this   Constitution.   But   so   far   as   the present Constitution stands, a member of a   Scheduled   Tribe   going   outside   the scheduled   area   or   tribal   area   would certainly not be entitled to carry with him the   privileges   that   he   is   entitled   to   when he   is   residing   in   a   scheduled   area   or   a tribal   area.   So   far  as   I   can   see,   it   will   be practicably   impossible   to   enforce   the provisions   that   apply   to   tribal   areas   or scheduled   areas,   in   areas   other   than those which are covered by them.......” Relying   on   this   statement   the   Constitution   Bench ruled   that   the   petitioner   was   not   entitled   to admission   to   the   medical   college   on   the   basis   that he belonged to a Scheduled Tribe in the State of his origin. ” [8] The   decision   of   this   Court   in   the   case   of   Action Committee   on   Issue   of   Caste   Certificate   to   Scheduled Castes and Scheduled Tribes in the State of Maharashtra and Another (supra)   shall be applicable with full force to the facts of the present case also.  The submission on behalf of the appellant  ­ original  defendant  that the  said decision shall  not be applicable to the facts of the case on hand as in that case the   Court   was   considering   the   issue   with   respect   to 26 employment, education and in the present case dispute is with respect to sale /sale of property has no substance and cannot be accepted.   The reasoning given by this Court in the case of Action   Committee   on   Issue   of   Caste   Certificate   to Scheduled   Castes   and   Scheduled   Tribes   in   the   State   of Maharashtra and Another (supra)   are on interpretation and on   a   plain   reading   of   Clause   I   of   Articles   341   and   342   of   the Constitution   of   India,   which   are   referred   to   hereinabove.     We see no reason to restrict the applicability of the decision of this Court   in   the   case   of   Action   Committee   on   Issue   of   Caste Certificate   to   Scheduled   Castes   and   Scheduled   Tribes   in the   State   of   Maharashtra   and   Another   (supra)   only   with respect to employment, education or the like and not to make applicable   the   same   with   respect   to   purchase   and   sale   of   the property in case of sale and purchase of the land belonging to a Scheduled Caste person in the State of Rajasthan and when the said land was allotted to the original land owner – Chunilal as Scheduled Caste  landless person. 27 [9] At   this   stage,   it   is   required   to   be   noted   that   in   the subsequent decision in the case of   Ranjana Kumari (supra) , a   Three   Judge   Bench   of   this   Court   had   an   occasion   to consider   the   same   issue.     Before   this   Court   the   appellant belonged   to   Valmiki   Caste   (Scheduled   Caste   of   the   State   of Punjab),   who   married   a   person   belonging   to   Valmiki   Caste   of Uttarakhand migrated to that State.   It was found that in the State   of   Uttarakhand   also   under   the   Presidential   order ‘Valmiki’   was   also   recognized   as   notified   Scheduled   Caste. Even the State of Uttarakhand also issued a  certificate to the appellant.     However,   the   State   of   Uttarakhand   denied   the benefit,   which   may   be   available   to   the   Scheduled   Caste belonging   to   State   of   Uttarakhand.     Thereafter   the   appellant approached   the   High   Court.     The   High   Court   rejected   the claim.   The decision of the High Court was carried before this Court.     While   dismissing   the   Appeal,   it   is   observed   in paragraph 4 as under: “ 4. Two Constitution Bench judgments of this Court   in   Marri   Chandra   Shekar   Rao   Vs.   Dean, Seth   G.S.   Medical   College   &   Ors.   and   Action 28 Committee   on   Issue   of   Caste   Certificate   to Scheduled   Castes   &   Scheduled   Tribes   in   the State of Maharashtra & Anr. Vs. Union of India & Anr.   have taken the view that merely because in the   migrant   State   the   same   caste   is   recognized   as Scheduled Caste, the migrant cannot be recognized as   Scheduled   Caste   of   the   migrant   State.     The issuance   of   a   caste   certificate   by   the   State   of Uttarakhand,   as   in   the   present   case,   cannot   dilute the rigours of the Constitution Bench Judgments in Marri   Chandra   Shekar   Rao   (supra)   and   Action Committee (supra). ”   [10] In   view   of   the   above,   the   appellant   –   original defendant   being   a   Scheduled   Caste   belonging   to   State   of Punjab and being an ordinarily and permanent resident of the State of Punjab cannot claim the benefit of a Scheduled Caste in   the   State   of   Rajasthan   for   the   purpose   of   purchase   of   the land   belonging   to   a   Scheduled   Caste   person   of   State   of Rajasthan,   which   was   given   to   original   allottee   as   Scheduled Caste   landless   person,   and   therefore,   as   rightly   held   by   the Division   Bench   of   the   High   Court,   the   sale   transaction   in favour   of   the   appellant   –   original   defendant   was   in   clear breach   and   /   or   in   violation   of   Section   42   of   the   Rajasthan Tenancy Act, 1955. 29 [11] Even   otherwise,   in   the   facts   and   circumstances   of the   case,   the   sale   transaction   in   favour   of   the   appellant   ­ original defendant can be said to be in breach of Section 13 of the   Rajasthan   Colonization   Act,   1954.     It   is   required   to   be noted   that   the   Board   of   Revenue   granted   the   benefit   of provisions   of   Section   13A   of   the   Rajasthan   Colonization   Act, 1954   in   favour   of   the   appellant   ­   original   defendant   and   the Board   permitted   the   appellant   ­   original   defendant   to   pay compounding   fees   and   regularized   the   transaction.     However, it   is   required   to   be   noted   that   when   the   Board   of   Revenue granted   the   benefit   of   compounding   under   Section   13A(2),   an order   of   ejection   of   the   appellant   ­   original   defendant   was already   passed   against   him   and   Puran   Singh,   and   the possession   was   already   handed   over   to   the   respondent   – original   plaintiff   from   Puran   Singh,   who   was   found   to   be   in actual physical possession of the land on 30.12.1980.  Section 13(A)(2)   of   the   Rajasthan   Colonization   Act,   1954   would   be applicable only in a case where an order of ejectment has been 30 passed, but a person against whom an order of ejectment has been   passed   has   not   actually   been   ejected   from   the   land transferred.     In   that   view   of   the   matter,   no   order   of compounding   in   favour   of   the   appellant   ­   original   defendant and   /or   even   Puran   Singh   could   have   been   passed   by   the Board   of   Revenue   in   exercise   of   power   under   Section   13(A)(2) of   the     Rajasthan   Colonization   Act,   1954,   and   therefore,   also the   order   passed   by   the   Board   of   Revenue   confirmed   by   the learned Single Judge permitting compounding was contrary to Section   13A(2)   of   the     Rajasthan   Colonization   Act,   1954,   and therefore,   also   the   land   transaction   in   question   is   hit   by Section 13 of the Rajasthan Colonization Act, 1954.   [12] In   view   of   the   above   and   for   the   reasons   stated hereinabove,   the  land   transaction   in  favour   of  the   appellant   ­ original   defendant   was   in   breach   of   Section   13   of   the Rajasthan   Colonization   Act,   1954   and   Section   42   of   the Rajasthan Tenancy Act, 1955, which is rightly held to be void by the Division Bench of the High Court.   We are in complete 31 agreement with the view taken by the Division Bench.   Under the   circumstances,   the   present   Appeal   fails   and   the   same deserves   to   be   dismissed   and   is   accordingly   dismissed. However,   in   the   facts   and   circumstances   of   the   case,   there shall be no order as to costs. ………………………………… J.                (M. R. SHAH) ………………………………… J.       (A.S. BOPANNA) New Delhi,  January 5, 2022.