REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6901 OF 2022 Kamla Neti (Dead) through LRs       …Appellants Versus The Special Land Acquisition  Officer & Ors.                                         …Respondents J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned   judgment and   order   passed   by   the   High   Court   of   Orissa   at   Cuttack   in   Land Acquisition   Appeal   No.79   of   2015   by   which   the   High   Court   has dismissed   the   said   appeal   preferred   by   the   appellant   herein   and   has confirmed   the   order   passed   by   the   learned   Reference   Court,   the original applicant has preferred the present appeal. 1 2. The  dispute   is  with  respect  to  the  apportionment  of  the  amount of compensation with respect to the land acquired.  The land originally stood   recorded   in   the   name   of   late   Satyananda   Negi   a   common ancestor   of   the   appellant   and   the   other   coparceners.     The   said Satyananada   died   leaving   behind   his   two   sons   namely   Chakradhar and Gajadhar.   Chakradhar died leaving behind his four sons namely Chintamani,   Parakhita,   Basudev   and   Kulamani   and   one   daughter Kamla (the appellant herein).   Similarly, Gajadhar died leaving behind his two daughters namely Kumari and Kumudini.   With respect to the land acquired, Khasra No.81, Mouza Kopsingha which originally stood recorded   in   the   name   of   late   Satyananda   Negi,   the   amount   of compensation   was   settled   at   Rs.5,97,35,754/­   in   favour   of   the respondent   nos.   2   to   5   herein   i.e.   Kadamba   Negi,   Janhabi   Negi, Basudev   Negi,   Lalita   Negi   and   daughters   of   Gajadhar   i.e.   Kumari Dhrua and Kumudini Majhi. 2.1 At   the   instance   of   the   appellant   claiming   to   be   the   daughter   of Chakradhar and claiming 1/5 th  share in the amount of compensation a reference   was   made   to   the   Reference   Court   under   Section   30   of   the Land   Acquisition   Act.     The   Reference  Court  –  the   learned   Senior  Civil Judge,   Sundargarh   rejected   the   claim   of   the   appellant/share   of   the 2 appellant   in   the   compensation,   mainly   on   the   ground   that   as   the parties   belong   to   Scheduled   Tribe   Community,   the   provisions   of   the Hindu   Succession   Act   shall   not   be   applicable   and   therefore   the appellant   being   a   daughter   shall   not   be   entitled   to   the   share   in   the amount of  compensation.    The  order  passed  by the  learned Reference Court   denying   the   share   in   the   amount   of   compensation   has   been confirmed   by   the   High   Court   by   the   impugned   judgment   and   order. Hence,   the   present   appeal   against   the   impugned   judgment   and   order passed by the High Court. 3. Learned counsel appearing on behalf of the appellant has heavily relied upon the decision of this Court in the case of  Madhu Kishwar & Ors. Versus State of Bihar & Ors. , (1996) 5 SCC 125 in support of his submission that the appellant being a daughter shall be entitled to the share   in   the   amount   of   compensation   even   applying   the   provisions   of the Hindu Succession Act. 3.1 It   is   vehemently   submitted   that   as   observed   and   held   by   this Court   denial   of   right   to   succession   to   Scheduled   Tribe   women   would amount to deprivation of the right to livelihood under Article 21 of the Constitution of India.  It is submitted that as observed and held by this 3 Court   exclusive   succession   in   the   male   line   of   heirs   must   remain   in suspended   animation   till   the   immediate   female   relatives   of   the   last male tenant continue to depend their livelihood on the land.  3.2 It   is   submitted   that   as   observed   and   held   by   this   Court   in   the aforesaid   decision,   to   deny   the   equal   right   to   the   women/daughter belonging   to   Scheduled   Tribe   would   be   gender­based   discrimination and   the   daughter   cannot   be   denied   the   right   in   the   joint   family property in which all coparceners have the equal share. Making the above submissions and relying upon above decision, it is prayed to allow the present appeal and to hold that the appellant being   daughter   of   one   of   the   coparceners   shall   be   entitled   to   1/5 th share in the amount of compensation. 4. Present   appeal   is   vehemently   opposed   by   Dr.   Kedarnath Tripathy,   learned   counsel   appearing   on   behalf   of   the   contesting respondents. 4.1  It is submitted that in the present case the parties are members of the Scheduled Tribe.  The suit land belongs to one Satyananda Negi 4 and   after   his   death,   the   said   land   devolved   upon   his   two   sons Chakradhar   and   Gajadhar   with   the   right   of   survivorship   being available.   The  said  Chakradhar  passed  away  in the  year  1948  before the commencement of Constitution of India and the Hindu Succession Act, 1954.  That after the death of Chakradhar and his wife, his share in the property stood devolved upon his four sons who held 1/4 th  share each   by   way   of   succession.     After   more   than   60   years   of   such succession by the four sons holding 1/4 th  shares each, their properties were   acquired   by   the   Government   for   establishment   of   Ultra   Mega Power Project at Bhedabahal, District Sundargarh.   The compensation for the acquisition of land was determined and the same was duly paid to the four sons – respondents herein being the owners of the property. It is submitted that thereafter the appellant herein filed an application before   the   L.A.O.,   Sundargarh   claiming   their   1/5 th   share   in   the compensation   being   one   of   the   descendants   of   the   Satyananda   Negi. That   the   matter   was   referred   to   the   Court   of   Senior   Civil   Judge, Sundargarh   in   a   matter   of   reference   under   Section   30   of   the   Land Acquisition   Act   made   by   the   Special   Land   Acquisition   Officer.     The learned Reference Court dismissed the application by holding that she is not entitled to claim any amount in the amount of compensation as being   member   of   the   Scheduled   Tribe,   the   provisions   of   Hindu 5 Succession   Act   shall   not   be   applicable   and   therefore,   she   would   not have   any   right   of   survivorship   in   the   joint   family   property.   It   is submitted that considering the provisions of the Hindu Succession Act more particularly Section 2(2), the High Court has not committed any error. 4.2 It   is   submitted   that   the   appellant   is   not   entitled   to   receive   any share   in   the   suit   property   by   virtue   of   Section   8   of   the   Hindu Succession   Act.     It   is   submitted   that   her   father   Chakradhar   passed away   way   back   in   the   year   1948   before   the   enactment   of   the   Hindu Succession  Act, 1954 and  even  before  the Constitution of India.    It is submitted   that   apart   from   the   fact   that   in   view   of   Section   2(2)   of   the Hindu   Succession   Act,   1954,   the   Hindu   Succession   Act,   will   not   be applicable to the members of the Scheduled Tribe, without any explicit clause in the Hindu Succession Act, the Hindu Succession Act cannot be   given   a   retrospective   operation   to   provide   compensation   to   the appellant. 4.3 It   is   further   submitted   that   as   per   Section   2(2)   of   the   Hindu Succession Act, the Act shall not be applicable to the members of the Scheduled Tribe.  It is submitted that in the case of  Labishwar Manjhi 6 vs. Pran Manjhi and Ors. , (2000) 8 SCC 587, it is clearly held that if the members of the Scheduled Tribe follow customary and practices of Hinduism,   then   and   then   only   the   Hindu   Succession   Act   would   be applicable.     It   is   submitted   that   in   the   present   case   there   is   no evidence   on   record   to   prove   that   the   parties   have   Hinduised.     It   is submitted   therefore   Hindu   Succession   Act   shall   not   be   applicable   to the parties herein. 4.4 It is  further submitted  that as  held  by  this Court in a catena of decisions whenever there is a conflict between the law and equity, the law would prevail.   Reliance is placed on the decision of this Court in the   case   of   B.   Premananda   and   Ors.   Vs.   Mohan   Koikal   and   Ors. , (2011)  4 SCC   266.   It  is  submitted  that as   observed  and  held  by  this Court   in   the   case   of   J.P.   Bansal   vs.   State   of   Rajasthan   &   Anr.   AIR (2003)   SC   1405   and   State   of   Jharkhand   &   Anr.   Vs.   Govind   Singh, JT 2004 (10) SC 349, it is for the legislature to amend the law and not the Court. 4.5 It is submitted that this Hon’ble Court on many occasions denied extending   the   benefits   of   Hindu   Succession   Act   to   the   tribal 7 communities   unless   the   same   has   been   notified   by   the   Central Government.     Reliance   is   placed   on   the   observations   made   by   this Court in the case of  Madhu Kishwar  (supra). Making   above   submissions,   it   is   prayed   to   dismiss   the   present appeal. 5. Heard learned counsel for the respective parties at length. 6. A short question which is posed for consideration of this Court is whether   the   appellant/petitioner   being   the   daughter   is   entitled   to   the share   in   the   compensation   with   respect   to   the   land   acquired,   on survivorship   basis   under   the   provisions   of   Hindu   Succession   Act?   At the   outset,   it   is   required   to   be   noted   that   the   appellant   belongs   to tribal community and is a member of Scheduled Tribe. As per Section 2(2) of the Hindu Succession Act, the Hindu Succession Act will not be applicable to the members of the Scheduled Tribe. Therefore, as such as rightly observed by the  High Court the appellant  cannot  claim  any right   of   survival   under   the   provisions   of   the   Hindu   Succession   Act. Therefore, so long as Section 2(2) of the Hindu Succession Act stands and   there   is   no   amendment,   the   parties   shall   be   governed   by   the 8 provisions   of   Section   2(2)   of   the   Hindu   Succession   Act.   Therefore, though   on   equity   we   may   be   with   the   appellant   being   daughter   and more than approximately 70 years have passed after the enactment of the   Hindu   Succession   Act   and   much   water   has   flown   thereafter   and though we are prima facie of the opinion that not to grant the benefit of   survivorship   to   the   daughter   in   the   property   of   the   father   can   be said to be  bad in law and cannot be justified in the present scenario, unless   Section   2(2)   of   the   Hindu   Succession   Act   is   amended,   the parties  being member  of the  Scheduled Tribe  are governed by  Section 2(2) of the Hindu Succession Act.  It is observed and held by this Court in   the   case   of   Mohan   Koikal   (supra)   that   when   there   is   a   conflict between   the   law   and   equity,   the   law   would   prevail.     Equity   can   only supplement   the   law.     There   is   a   gap   in   it   but   it   cannot   supplant   the law. 6.1 If   the   claim   of   the   appellant   on   the   basis   of   the   survivorship under   the   Hindu   Succession   Act   is   accepted   in   that   case   it   would tantamount   to   amend   the   law.     It   is   for   the   legislature   to   amend   the law and not the Court. 9 6.2 Now so far as the reliance placed upon the decision of this Court in   the   case   of   Madhu   Kishwar   (supra)   by   the   learned   counsel   for   the appellant is concerned, at the outset it is required to be noted that by the majority decision this Court refused to strike down the provisions of   Chota Nagpur Tenancy Act, 1908 which provided the succession to property in the male line of heirs   and denying the right to Succession to the daughter, on the touchstone of Article 14.   However, this Court read   into   the   said   provisions   and   observed   and   held   that   t he intervening   right   of   female   dependents/descendants   under   Sections 7   and   8   of   the   Act   shall   be   carved   out,   by   suspending   the   exclusive right   of   the   male   succession   till   the   female   dependent/descendent chooses   other   means   of   livelihood   manifested   by   abandonment   or release of the holding kept for the purpose.  This Court by observing so disposed   of   the   writ   petition.     However,   by   disposing   the   writ   petition this   Court   issued   direction   to   the   State   of   Bihar   to   comprehensively examine   the   question   on   the   premise   of   our   constitutional   ethos   and the need voiced to amend the law. 6.3 This   Court   also   directed   to   examine   the   question   of recommending   to   the   Central   Government   whether   the   Central Government consider it just and necessary to withdraw the exemptions 10 given under  the Hindu Succession Act and the Indian Succession Act in   so   far   as   the   applicability   of   these   provisions   to   the   Scheduled Tribes in the State of Bihar is concerned. 6.4 However, Mr. Justice K. Ramaswamy in his concurrent judgment has   further   observed   and   held   that   the   provisions   of   the   Hindu Succession   Act   and   the   Indian   Succession   Act   would   apply   to   the Scheduled   Tribes,   the   general   principles   contained   therein   being consistent with justice, equity, fairness, justness and good conscience would   apply   to   them.     Thereafter   it   is   held   that   the   Scheduled   Tribe women would succeed to the estate of their parent, brother, husband, as   heirs   by   intestate   succession   and   inherit   the   property   with   equal share   with   the   male   heir   with   absolute   rights   as   per   the   general principles   of   the   Hindu   Succession   Act,   1956,   as   amended   and interpreted by this Court.   However, it is required to be noted that the same is minority view. 7. Under   the   circumstances   in   view   of   Section   2(2)   of   Hindu Succession Act and the appellant being the member of the Scheduled Tribe and as the female member of the Scheduled Tribe is specifically excluded,   the   appellant   is   not   entitled   to   any   right   of   survivorship 11 under   the   provisions   of   Hindu   Succession   Act.     No   error   has   been committed   by   the   High   Court.     The   appeal   therefore   deserves   to   be dismissed and is accordingly dismissed.   7.1 Before   parting,   we   may   observe   that   there   may   not   be   any justification   to   deny   the   right   of   survivorship   so   far   as   the   female member   of   the   Tribal   is   concerned.     When   the   daughter   belonging   to the   non­tribal   is   entitled   to   the   equal   share   in   the   property   of   the father,   there   is   no   reason   to   deny   such   right   to   the   daughter   of   the Tribal  community.    Female  tribal  is  entitled  to   parity  with  male  tribal in   intestate   succession.     To   deny   the   equal   right   to   the   daughter belonging   to   the   tribal   even   after   a   period   of   70   years   of   the Constitution of India under which right to equality is guaranteed, it is high   time   for   the   Central   Government   to   look   into   the   matter   and   if required,   to   amend   the   provisions   of   the   Hindu   Succession   Act   by which   the   Hindu   Succession   Act   is   not   made   applicable   to   the members of the Scheduled Tribe. 7.2 Therefore, though we dismiss the present appeal, it is directed to examine   the   question   by   the   Central   Government   to   consider   it   just and   necessary   to   withdraw  the   exemptions   provided  under   the   Hindu 12 Succession   Act   in   so   far   as   the   applicability   of   the   provisions   of   the Hindu Succession Act to the Scheduled Tribes and whether to bring a suitable   amendment   or   not.     We   hope   and   trust   that   the   Central Government will look into the matter and take an appropriate decision taking   into   consideration   the   right   to   equality   guaranteed   under Articles 14 and 21 of the Constitution of India.  …………………………..J.         (M. R. SHAH) …………………………...J.        (KRISHNA MURARI) New Delhi; December 9, 2022. 13