REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 1534 of 2009 FAROOQI BEGUM (D)  BY LRS.      APPELLANT(S) VERSUS THE STATE OF  UTTAR PRADESH      RESPONDENT(S) J U D G M E N T Vikram Nath, J. Appellant   has   assailed   the   correctness   of Judgment   and   Order   dated   21.07.2006   passed by   the   Single   Judge,   Allahabad   High   Court   in Second Appeal No. 813 of 1975 between Farooqi Begum   vs.   State   of   Uttar   Pradesh,   whereby   the Second   Appeal   was   dismissed   giving   rise   to   the present appeal. 1 FACTS 2. The   State   of   U.P.   through   Collector, Rampur,   instituted   a   suit   for   declaration, possession   and   damages   before   the   Court   of District   Judge,   Rampur,   registered   as   Original Suit No.1 of 1964, State of U.P. vs. Smt. Farooqi Begum   with   respect   to   land   in   suit   measuring 20  bighas  10  biswa (pukhta) situated  in   Village Thotar,   Tehsil   Sadar,   District   Rampur,   that   it was   a   government   grove   (known   as   ‘ Bagh Hazoor   Pasand’ )   and   presently   belonging   to   the U.P. State Garden Department, Rampur. 3. According to the plaint averments, the said grove   was   rent   free   grant   of   the   defendant   long before   the   merger   of   Rampur   State   and   like other   Muafis ;   it   was   granted   by   His   Highness 2 Nawab   Hamid   Ali   Khan   to   his   different   wives and was liable to resumption at the pleasure of the   ruler   of   erstwhile   Rampur   State;   after   the death   of   Nawab   Hamid   Ali   Khan   in   1930,   his successor Nawab Raza Ali Khan resumed all the Muafis   of   all   the   widows   of   his   father   including that   of   the   defendant;   the   possession   of   the same   was   taken   over   by   the   State   Authorities soon   after   the   resumption;   the   same   was   given effect   to   in   the   revenue   papers   and   the   grove concerned   came   to   be   recorded   in   the   name   of the   State   ( Shamil   Khalasa );   the   defendant   and her   Karpoons   through   collusion   of   the   revenue officers   managed   to   get   her   name   continued   in the Patwari’s record even though her possession had   been   removed;   the   grove   in   question   along with   similarly   resumed   grove   came   into   the 3 hands of the State of U.P. at the time of merger; ever   since   the   State   has   been   selling   its   Bahar; the defendant on the basis of continuance of her name, though illegally, continued to interfere in the   possession   of   the   State   even   in   1959 claiming the grove in question in her ownership; the   State   of   U.P.   took   legal   steps   to   get   the revenue   records   corrected   by   expunging   the name of the defendant and for incorporating the name   of   the   State   but   the   revenue   court declined   such   request   of   the   State   as   such   the necessity to file the suit arose. 4. Smt.   Farooqi   Begum,   the   sole   defendant, filed   the   written   statement   denying   the   plaint allegations   except   that   the   proceedings   before the   revenue   courts   culminated   in   her   favour;   it 4 was further alleged that the defendant had been in   continuous   possession   since   1924;   the property   in   suit   was   the   holding   of   the defendant   on   the   commencement   of   U.P. Zamindari   Abolition   and   Land   Reforms   Act, 1952 and as such on the commencement of the Act,   the   defendant   became   the   ‘Bhumidhar’ thereof;   that   in   proceedings   for   ejectment against   one   Laddan   Khan   initiated   by   the defendant,   the   State   being   a   party   had acquiesced   to   the   defendant’s   title   as   such   the suit   was   barred   by   estoppel;   further   that   the Bagh   Hazoor   Pasand   was   in   possession   of defendant   and   was   her   own   property   and adjoining   grove   measuring   13   bighas   2   biswas was   the   grove   of   the   plaintiff   State   and   was   in its   possession;   both   these   groves   are   separated 5 by a   Nala   (a drain); the plaintiff had filed a suit on   a   wrong   advice   that   the   grove   in   question was resumed; other formal pleas of defence were also taken in the written statement. 5. The   Trial   Court   proceeded   to   frame   issues on   the   basis   of   pleadings   and   allowed   the parties   to   lead   their   evidence.   The   defendant filed   an   application   under   Order   VI   Rule   17   of the   Code   of   Civil   Procedure,   1908 1   for amendment   in   the   written   statement   on 01.11.1965.   The   Trial   Court   vide   judgment dated   13.11.1966   decreed   the   suit   and   at   the same   time   rejected   the   amendment   application on   the   ground   that   it   had   been   filed   at   a   very belated   stage   after   the   arguments   had   been heard.   Against   the   said   judgment   dated 1 In short “CPC” 6 13.11.1966,   the   defendant   preferred   an   appeal which was originally filed before the High Court and   registered   as   First   Appeal   No.61   of   1967 but  later  on   transferred   to   the  Court   of   District Judge,   Rampur,   after   the   U.P.   Civil   Laws Amendment Act, 1970. 6. In   the   Court   of   District   Judge,   Rampur,   it was   registered   as   Civil   Appeal   No.   50   of   1970, Smt.   Farooqi   Begum   vs.   State   of   U.P.   The District   Judge,   Rampur,   vide   judgment   and order dated 08.09.1971 allowed the amendment dated 01.11.1965, set aside the judgment of the Trial Court dated 13.11.1966 and remanded the matter   to   the   Trial   Court   for   a   fresh   decision after   necessary   reframing   of   issues   and opportunity to the parties to adduce evidence. 7 7. After remand, the Trial Court in addition to the   already   framed   ten   issues,   further   framed four more issues and allowed the parties to lead evidence.   The   Trial   court   vide   judgment   and order dated 01.05.1973 again decreed the suit. 8. The   First   Appeal   filed   by   the   defendant registered   as   Civil   Appeal   No.73   was   dismissed by IInd Additional District Judge, Rampur, vide judgment   dated   06.03.1975.   Aggrieved   by   the same,   the   defendant   preferred   the   Second Appeal   before   the   High   Court   registered   as Second   Appeal   No.   813   of   1975.   The   learned single   Judge   of   the   Allahabad   High   Court   vide judgment   and   order   dated   21.07.2006 dismissed   the   Second   Appeal   which   has   given rise to the filing of the present appeal. 8 9. We   have   heard   Ms.   Nitya   Ramakrishnan, learned   senior   counsel   for   the   appellants   and Mr.   Tanmaya   Agarwal,   learned   counsel   for   the State. We have been taken through the material on record by the learned counsel for the parties. Arguments of the appellant: 10. The   following   submissions   have   been advanced on behalf of the appellant stating that the   courts   below   committed   the   following serious errors of law. i. The   burden   of   proof   was   wrongly   shifted on the defendant­appellant. ii. Inadmissible   evidence   was   relied   upon   to record   finding   in   favour   of   the   plaintiff­ respondent. 9 iii. Secondary   evidence   was   relied   upon without   the   Record­keeper   being examined to prove the same. iv. Even   the   secondary   evidence   relied   upon smelt   of   manipulation   and   interpolation, which was illegally ignored. v. Documents were prepared in the name of the   defendant­appellant,   which   were specifically   denied,   but   the   same   was illegally relied upon. vi. The   core   issue   as   to   whether   an unconditional gift by a husband in favour of   his   wife   during   the   subsistence   of   the marriage   was   irrevocable,   has   not   been looked   into,   thereby   resulting   into   grave error of justice. 10 vii. The   plaintiff­respondent   had   completely failed to prove their case as there was no evidence   to   support   their   claim   but   still the suit was decreed. viii. Relevant   and   admissible   evidence   was illegally ignored. ix. The   pleadings   of   the   plaintiff­respondent were vague and not specific, nor was duly established by evidence despite the same, the suit was decreed. x. The   defendant­appellant   was   throughout in possession and, as such, had perfected her right, title and interest on the coming of   the   U.P.   Zamindari   Abolition   &   Land Reforms   Act,   1951,   which   aspect   has  not been considered. 11. On   all   the   above   submissions,   learned 11 counsel for the appellants has referred in detail to the evidence and the relevant material, which we will refer to at a later stage. 12. On the other hand, learned counsel for the plaintiff­respondent   made   the   following submissions: i. All   the   three   courts   below   have   recorded concurrent   findings   of   fact   and,   as   such, do not call for any interference. ii. Once   the   plaintiff   and   defendant   both have   equal   opportunity   to   lead   evidence, the argument regarding shifting of burden of proof would lose its significance. iii. The   plaintiff­respondent   had   led   cogent, reliable   and   admissible   evidence   to establish his case. 12 iv. The   courts   below   have   taken   into consideration   all   the   material   placed before it and after due appreciation of the same,   in   accordance   with   law,   the findings have been recorded. v. All the three courts have dealt with all the specific   issues   framed   and   have   recorded their   findings   after   due   consideration   of the material placed by both the sides. ANALYSIS: 13. The suit of the respondent instituted for the relief   of   declaration,   possession   and   mesne profits   was   based   on   the   averments   that   the grant   given   by   Nawab   Hamid   Ali   Khan   in   1924 in favour of the appellant, had been resumed by his successor, Nawab Raza Ali Khan in the year 1930,   thereafter,   the   respondent   had   entered 13 into   possession,   the   records   were   corrected, however,   the   appellant   on   account   of   some omission in the maintenance of the records, re­ entered into possession sometimes in 1959 and, therefore, they were compelled to file a suit. It is also   stated   that   the   respondent   made   an attempt to get the records corrected through the revenue   court   by   way   of   an   application   for correction of revenue records, but the same was rejected by the Deputy Collector in 1953. 14. On   the   above   pleadings,   the   first   thing required to be proved by the plaintiff­respondent was   that   there   was   resumption   of   the   grant given   in   favour   of   the   appellant.   For   the   said purpose,   neither   any   such   order   resuming   the earlier   grant   was   filed,   nor   any   order   of   the 14 revenue   court   was   filed   to   show   that   the   said resumption   of   grant   had   been   incorporated   in the revenue records. The defense taken was that all   the   records   had   been   destroyed   in   a   fire   in 1947.   The   only   evidence   led   by   the   plaintiff­ respondent   was   filing   of   a   true   copy   of   Muafiat Register   and   the   statement   of   PW­2   (Roop Kishore), who was said to be working as a Clerk in the Revenue Department. 15. We   have   examined   the   statement   of   PW­2. According   to   learned   counsel   for   the   appellant, two   basic   objections   were   taken   for   not   relying upon   the   Muafiat   Register.     Firstly,   it   had   torn binding   and   had   loose   pages.   Secondly,   the entire register was written in blue­black ink and it   is   only   the   entry   relating   to   the   land   in 15 question   regarding   resumption   was   written   in black ink. These two aspects casted a doubt on the veracity of the entries in the register and in particular   the   entry   relating   to   the   resumption. The   document   was,   thus,   a   document   not   free from   suspicion   and   as   such,   no   reliance   could be placed upon it. 16. Apart   from   the   above,   no   other   evidence was led by  the plaintiff­respondent to prove the resumption. PW­2 in his cross­examination, had no explanation for the loose pages, the index i.e. the   first   page   and   the   last   page   being   missing with no detail of the number of pages in the said register.   Further,   there   was   no   explanation   for the difference in the ink and that too only on the page by which, the entry relating to resumption 16 with   respect   to   the   land   in   dispute   was   made. The   courts   below   relied   upon   the   entries   in   the Muafiat Register only for the reason that it was a document produced by the State and the State would   have   no   reason   to   make   any   kind   of interpolation.     There   was   no   other   supporting document   with   regard   to   presumption   of   the land in question. 17. Referring   to   the   above   documents   and statements,   counsel   for   the   appellants submitted that grave injustice has been done to the   appellant   by   the   courts   below   in   holding that   there   was   a   resumption,   in   the   absence   of any credible, reliable evidence to that effect. 18. Prima   facie,   we   find   substance   in 17 submission   of   the   learned   counsel   for   the appellants   that   apparently   there   was   no evidence to prove the resumption of the grant. 19. Insofar   as   the   issue   of   possession   is concerned,   learned   counsel   for   the   appellant submitted   that   it   was   the   specific   case   of   the defendant­appellants that they had continued in possession   right   from   1924   i.e.   the   time   when the   grant   was   given.   It   is   also   submitted   that throughout   in   the   revenue   records,   the possession   of   the   defendant­appellant   is recorded.   It   was   also   submitted   that   20   bighas and odd piece of land given under the grant was separated by a  Nala (drain) with a separate piece of   land   measuring   13   bighas   and   odd,   which was   in   the   possession   of   State   Department   of 18 Government   Garden   and   it   was   this   smaller piece   of   land,   which   was   being   let   out   by   the State   of   U.P.,   Garden   Department   by   selling usufruct thereof.  20. It was next submitted that Deputy Collector in   the   proceedings   for   correction   of   records initiated by the plaintiff­respondent, had made a spot   inspection   not   once   but   a   couple   of   times. In   its   order   dated   03.01.1961,   while   rejecting the   application   of   the   State   for   deleting   the name   of   the   defendant­appellant   and   recording the   name   of   the   plaintiff­respondent,   had categorically   recorded   that   the   defendant­ appellant   was   in   occupation   and   in   possession of the land in question.  19 21. It   may   be   noted   that   the   finding   recorded by   a   Class­I   Officer   of   the   State   could   not   be easily ignored. It is true that correction of record proceedings   is   summary   in   nature,   but   when the   inspection   was   carried   out,   such   finding recorded   in   the   order   regarding   possession ought not to have been ignored. 22. It is thus apparent that plaintiff­respondent led   no   evidence   to   establish   that   it   was throughout   in   possession   since   1930   after   the resumption.   The   courts   below   have   proceeded on   assumptions   and   presumptions   to   hold   in favour of the State on the question of possession and to decree the suit. 23. On   the   other   hand,   we   find   that   that   the 20 defendant­appellants   had   filed   not   only documentary evidence to prove their continuous possession   but   also   oral   evidence,   which   has been ignored.  24. It   was   further   submitted   on   behalf   of   the appellants   that   courts   below   have   placed reliance upon a letter of the defendant­appellant dated 19.07.1954 to draw presumption that the defendant­appellant   was   not   in   possession   in 1954   and   it   is   for   this   reason   that   she   had applied   for   seeking   to   be   put   back   into possession. The contents of the said letter have been   perused.     According   to   it,   there   is   some land   of   Government   and   after   merger   the Government   Garden   Department,   Rampur   has taken possession over her grove and the request 21 made   was   to   direct   the   Government   Garden Department, Rampur to remove their possession from   her   garden   so   that   she   may   have   full possession of her share. This clearly means that there was issue of some part of the land granted to the defendant­appellants being in possession of the Garden Department, Rampur. 25. This   letter   has   been   heavily   relied   upon   by the   courts   below   to   record   the   finding   of possession in favour of the plaintiff­respondent. The signatures on the said letter were denied by the   defendant­appellant,   but   the   same   was sought   to   be   proved   through   a   nephew   of   step­ sister   instead   of   getting   the   same   verified   by   a hand­writing expert. 22 26. P.W.­3, Shakir Ali Khan, who claims to be a Clerk posted as Clerk in the Garden Department Office,   in   his   examination­in­chief   has   stated that   he   recognizes   the   signature   of   the defendant­appellant   as   his   wife   is   the   step­ daughter   of   the   sister   of   the   defendant­ appellant.   However,   in   his   cross­examination, he states that: i. he   does   not   know   the   name   of   the   sister of   Farooqui   Begum,   the   defendant­ appellant,   whose   step­daughter   was   his wife;   he   even   does   not   know   the   name   of her   father;   he   had   never   exchanged   any letter   with   the   defendant­appellant;   he had not seen defendant­appellant reading and   writing;   he   does   not   have   any   direct relationship   with   the   defendant.     The 23 credibility   of   the   statement   of   PW­3   to prove   the   signature   of   the  defendant  also appears   to   be   far­fetched   and   doubtful. We   may   also   note   here   that   even   if   the said   letter   contain   the   signature   of   the defendant,   it’s   content   cannot   be   read   to mean   that   the   defendant   was   expecting complete   loss   of   possession   over   her entire   piece   of   land   but   it   was   only   with respect   to   part   of   the   land   where   the Government   Garden   Department   had apparently   encroached   upon   while demarcating. 27. Learned counsel for the plaintiff­respondent has   sought   to   justify   the   findings   recorded   by the courts below referring to the various parts of 24 the   judgments   and   also   taking   us   through   the evidence on record. 28. Learned   Counsel   for   the   defendant­ appellant has vehemently argued that the gift by a   muslim   husband   to   his   wife   during   marriage will   be   irrevocable.     She   has   placed   reliance upon   a   few   judgements   in   support   of   the   said submission.     We   are   not   inclined   to   enter   into that question as prima facie, we are of the view that   the   matter   requires   reconsideration   by   the High Court and such an issue could be raised at that stage. 29. We have given our anxious consideration to the   arguments   advanced   and   are   of   the   view that   the   High   Court   fell   in   error   in   not   taking 25 into   consideration   the   relevant   material   and instead   relying   upon   inadmissible   evidence   or evidence   which   had   no   bearing   to   the   findings. Even   the   burden   had   been   wrongly   placed   on the   defendant­appellant.   Further,   the   High Court   ought   to   have   carefully   scrutinized   the evidence available on record and only thereafter arrived at a conclusion. 30. In view of the above, the appeal deserves to be allowed.   It is, accordingly,  allowed. 31. The   judgment   of   the   High   Court   impugned in the appeal is set aside. The matter is remitted back to the High Court. 32. The   Second   Appeal   be   restored   to   its original number and may be heard and disposed of   afresh   in   the   light   of   the   observations   made 26 above. 33. Learned counsel for the parties would be at liberty   to   raise   all   the   points   before   the   High Court.   They   undertake   to   extend   all   co­ operation in the hearing of the appeal before the High Court.   We also request the High Court to decide the appeal as expeditiously as possible. …..……..........................J. [S. ABDUL NAZEER] ………….........................J. [VIKRAM NATH] NEW DELHI JULY 12, 2022.  27