NON­REPORTABLE     IN THE SUPREME COURT OF INDIA      CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.3818 OF 2012 SARJU MISHRA (D) THR. LRS. & ORS. …Appellant(s) Versus JANGI (D) THR. LRS. & ORS.           …Respondent(s) J U D G M E N T V. RAMASUBRAMANIAN, J. 1. This   appeal   arises   out   of   the   dismissal   of   a   writ   petition challenging the outcome of the proceedings under Section 9­A(2) of the U.P. Consolidation of Holdings Act, 1953. 2. We   have   heard   the   learned   counsel   for   the   respective parties. 3. Since   the   litigation   in   which   the   parties   are   involved,   is nearly a century  old, it may  be necessary to begin the narration 1 with a genealogy tree of the family. The common ancestor of both the parties was one Gajadhar Misra. He had three sons by name Sita   Ram,   Ramesar   and   Jagesar.   Sita   Ram   died   issueless. Ramesar   had   a   son   by   name   Bhagauti.   This   Bhagauti   had   two sons by name Jangi and Triloki. 4. Jagesar   had   three   sons   by   name   Basdeo,   Sarju   and Shabhu.  Each of them had his own lineage.   5. The genealogy tree of the family is as follows:­ Gajadhar Misra   Sita Ram  Ramesar Jagesar      (Died Childless) Bhagauti     Jangi & Triloki         Basdeo    Sarju       Sabhu     (R1)       (R2)     Jhinku   Ramamuj Ram Kripal     Rama Shankar & Krishna Shankar 2 Brijesh & Ambujesh 6. In the year 1928, Bhagauti filed a suit for partition, in suit No.934   of   1928.   When   an   objection   to   the   jurisdiction   of   the Court was raised, the plaint was returned for presentation to the proper   Court.   Accordingly,   it   was   presented   to   the   Additional Civil Court and numbered as Suit No.119 of 1929. 7. By   consent   of   parties,   the   dispute   was   referred   to arbitration by elders and the arbitration award about the manner of   partition   was   accepted   and   the   suit   decreed   in   terms   of   the award. 8. It   appears   that   Sita   Ram   as   well   as   Ramesar,   two   of   the three   sons   of   Gajadhar   Misra   died   after   the   decree.   The   exact dates   of   death   of   Sita   Ram   and   Ramesar   are   not   indicated. However, it was claimed by one group that Ramesar pre­deceased Sita   Ram   and   that,   therefore,   Sita   Ram’s   1/3 rd   share   went   to Jagesar   by   way   of  survivorship,  making   the   share   of   Jagesar   as 2/3 rd .   3 9. But Bhagauti, son of Ramesar filed a suit in Suit No.331 of 1944 claiming that the decree passed in the suit of the year 1929 was   collusive   and   not   binding.   But   the   said   suit   was   dismissed by   the   trial   Court   by   a   Judgment   dated   21.01.1946.   The dismissal was confirmed by the First Appellate Court. 10. It appears that  mutation  in the  revenue  records took place in   1952   and   thereafter   objections   were   filed   apparently   by   both parties under Section 9 of the U.P Consolidation of Holdings Act, 1953.   The   rival   contentions   revolved   around   the   validity   of   the partition decree passed in Suit No.119 of 1929 and the dismissal of the subsequent suit of the year 1944. One branch of the family claimed   that   the   partition   decree   was   never   given   effect   to   and that the land continued to be in their possession. 11. The   Consolidation   officer   passed   an   Order   dated 04.05.1973,   holding   that   the   share  of   Ramesar   got  separated  in the   partition   that   took   place   in   1929   and   that   the   shares   of Jagesar and Sita Ram were held jointly and that therefore, upon the death of Sita Ram without any issues, his share would have 4 gone to Jagesar. As a consequence, the consolidation Officer held that Jangi & Triloki, the children of Bhagauti, who was the son of Ramesar will get only 1/3 rd  share and the children of Jagesar will get 2/3 rd  share. 12. Both the branches filed appeals. The appeal of the persons representing   the   branch   of   Jagesar   was   confined   to   a   self acquired   property,   even   in   which   the   other   branch   was   allotted 1/3 rd  share. 13. The   Assistant   Settlement   Officer   dismissed   the   appeal   filed by the members of the branch of Jagesar. 14. The above order led to the filing of two revision petitions by the   branch   of   Jagesar   and   another   revision   petition   by   the branch of Ramesar. 15. The   Deputy   Director   of   Consolidation   allowed   the   revision petition   filed   by   the   branch   of   Ramesar   and   dismissed   the revision petitions filed by the branch of Jagesar.  This was on the ground   that   the   preliminary   decree   for   partition   granted   in   the suit   of  the   year   1929   was   never   given   effect   to.   It   was   also   held 5 that there was no evidence to show who among the two namely, Sita   Ram   and   Ramesar   died   first.   The   revisional   Authority therefore   held   that   both   the   branches   of   Ramesar   and   Jagesar are entitled to half share each. 16. Aggrieved   by   the   order   of   the   revisional   Authority   allowing the   revision   petition   filed   by   the   branch   of   Ramesar,   the   other branch filed a writ petition in WP No.5109 of 1974 on the file of Judicature at Allahabad.  The said writ petition was dismissed by the   High   Court   by   an   Order   dated   11.09.2009.   It   is   against   the said   order   that   the   branch   of   Jagesar   has   come   up   with   the above appeal. 17. The   main   contention   of   Shri   S.   R.   Singh,   learned   senior counsel   for   the   appellants   is   that   the   authorities   under   the Consolidation   of   Holdings   Act   cannot   go   beyond   the   decree passed   by   the   Civil   Court   and   that   a   preliminary   decree   for partition   attains   finality   as   regards   the   shares   to   which   the parties are held entitled, even if no final decree has been passed resulting in the actual division by  metes and bounds. According 6 to the learned senior counsel for the appellants, the contention of the respondents as though the decree for partition passed in the suit of the year 1929 was collusive, already stood rejected in the suit of the year 1944 and that therefore the authorities under the Consolidation   Act   are   obliged   to   give   effect   to   the   preliminary decree for partition.  18. On first principles, the learned counsel for the appellants is correct.   But   the   aforesaid   contentions   of   the   learned   senior counsel   for   the   appellants   overlook   one   crucial   aspect.   At   the time when the suit for partition of the year 1929 was decreed on the   basis   of   an   arbitration   award,   all   the   three   brothers   namely Sita   Ram,   Ramesar   and   Jagesar   were   alive.   They   were   all   held entitled   to   1/3 rd   share   each.   It   was   only   subsequently   that   Sita Ram   died  issueless.  None  of  the  parties  have  any   clue  as  to   the exact date of death of Sita Ram or Ramesar.   The question as to who  pre­deceased whom, is not clear  and  there is a  controversy relating to the same. The claim of the branch of Jagesar was that Ramesar   pre­deceased   Sita   Ram   and   that,   therefore,   Sita   Ram’s 7 1/3 rd   share   came   to   Jagesar   by   survivorship.   This   is   why   the branch of Jagesar claimed 2/3 rd  share. 19. But even in the Judgment passed in Suit No. 331 of 1944, no   categorical   finding   was   recorded   in   this   regard.   The   relevant portion   of   the   Judgment   dated   21.01.1946   passed   in   Suit   No. 331 of 1944 reads as follows:­ “He   also   stated   that  Rameshar   had   died   earlier   to  the death  of   Sitaram.     There   was  no   cross   examination  of the   deft   no.1   on   this   point.     Therefore   it   is   clear   that Rameshar father of the plaintiff pre­deceased Sitaram, which Sitaram pre­deceased Jageshar.  Thus Jageshar would   be   entitled   to   inherit   his   share   to   inheritance bring a   nearer collateral heir them the plaintiff.   If he died   in   joint   a   with   him   alive   he   would   be   entitled   to take his share by survivorship, hence in my opinion it is not necessary to enquire this point.  However, as the suit no.119 of 1929 must be decreed to have effected a complete separation between all the parties and as no union has been proved between Sitaram and Jageshar must   hold   that   Sitaram   died   separate   from   the   defts father.  Issue decided accordingly.” 20. The   above   portion   cannot   be   taken   to   be   a   categorical finding  on the specific issue as to whether Sita Ram died before or after Ramesar and whether his 1/3 rd  share went to the branch of  Jagesar as a consequence. The revisional authority under the Consolidation Act has not actually gone beyond the Civil Court’s 8 decree for partition. At the time of partition all the three brothers were   alive.   The   authorities   under   the   Consolidation   Act   were confronted   with   two   questions,   namely,   (i)   whether   Sita   Ram   or Ramesar died first; and  (ii)  whether Sita Ram’s 1/3 rd  share would go   to   Jagesar   by   way   of   survivorship,   if   he   had   died   after Ramesar.   The   answer   to   this   question   did   not   depend   upon   the decree   for   partition.   Therefore,   the   only   ground   of   attack   to   the order   of   Deputy   Director   of   Consolidation   as   confirmed   by   the High   Court   cannot   be   sustained.   It   is   true   that   the   Deputy Director of Consolidation did not articulate his discussion on this issue with clarity. But that will not make his order vulnerable. 21. To   put   it   in   simple   terms,   Jagesar’s   branch   would   be entitled   to   take   Sita   Ram’s   1/3 rd   share   only   if   it   is   established that Ramesar had pre­deceased Sita Ram. This question was not decided by the Civil Court in the partition suit and it was raised only   before   the   consolidation   authorities.   Therefore   it   is   not correct to say that the Consolidation authorities went beyond the 9 civil court’s decree. Finding that there was no evidence regarding the dates of death, the Deputy Director of Consolidation found it equitable   to   distribute   Sita   Ram’s   1/3 rd   share   equally   between the branches of Ramesar and Jagesar. Therefore, the High Court was   right   in   upholding   the   judgment   of   the   Deputy   Director   of Consolidation  and  we find  no  reason  to interfere with  the  same. Hence   the   appeal   is   dismissed.     There   will   be   no   order   as   to costs.         … ..…………....................J.       (Hemant Gupta) .…..………......................J. (V. Ramasubramanian) NEW DELHI JULY  13, 2022 10