High Court Punjab-Haryana High Court

Kulbir Singh vs Narinder Singh And Others on 2 September, 2009

Punjab-Haryana High Court
Kulbir Singh vs Narinder Singh And Others on 2 September, 2009
R.S.A No. 2512 of 2008(O&M)                                       ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                     C.M No.9731-C of 2009 and
                                     R.S.A No. 2512 of 2008
                                     Date of decision : September 02, 2009


Kulbir Singh,

                                           ...... Appellant (s)

                         v.

Narinder Singh and others,
                                           ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Ashok Aggarwal, Sr. Advocate with
Mr. Mukul Aggarwal, Advocate
for the appellant.

Mr. Sumeet Mahajan, Sr. Advocate with
Mr. Sham Lal Bhalla, Advocate
for respondent No.1.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J

C.M.No.9731-C of 2009

For the reasons stated, C.M is allowed and the service of

respondents No.2 to 4 is dispensed with for the purpose of motion hearing.

R.S.A No.2512 of 2008

This appeal has been filed against concurrent judgments of the

Courts below decreeing the suit of the plaintiff-respondent No.1 for

possession of three properties numbering 4, 5 and 6, even while dismissing
R.S.A No. 2512 of 2008(O&M) ::2::

his claim for mesne damages. For facility of reference, parties would be

referred to by their original title.

The undisputed facts are that the plaintiff (respondent No.1)

had purchased the aforesaid properties No.4 and 5, vide sale deed dated

7.2.1969 from his sister and adjoining property No.6, vide sale deed dated

28.5.1969. He constructed a house on property No.5 and, since he was an

NRI, living in England, the said house was used by his mother for her

residence. During the last few days of her life, the defendants started

residing with her. The mother of the plaintiff died in September 1988.

Thereafter, since the defendants refused to vacate the property, the instant

suit was filed as far back as 4.3.1989 for possession. The plea taken by the

defendants was that the suit was barred by Order 23 Rule 1 read with Order

2 Rule 2 of the CPC. The second plea taken was that in fact properties No.4

and 5 though purchased in the name of the plaintiff, were purchased out of

joint family funds.

As mentioned above, the suit having been decreed, one of the

defendants has challenged the same and raised the following questions :-

” (i) Whether the instant suit is barred by Order 23 Rule

1 CPC, especially in view of the conceded fact that

previous suit (Ex.DW1/1) was withdrawn by the

plaintiff-respondent No.1 without any liberty from the

Court to file a fresh suit ?

(ii) Whether the instant suit of the plaintiff-respondent

No.1 is also barred by Order 2 Rule 2 CPC ?

(iii) Whether the findings of the learned Courts below

holding the plaintiff to be the owner of the suit property,
R.S.A No. 2512 of 2008(O&M) ::3::

can be sustained in the eyes of law, especially when the

plaintiff himself doubts the factum of perfect and valid

title of his vendor ?

(iv) Whether the entire evidence on the record has been

misread and misconstrued by the learned Courts below?

(v) Whether the findings of the learned Courts below

on issue No.3A are inconsistent and contrary to the

evidence available on the record ?

(vi) Whether proper issues have been framed by the

learned Courts below for the effective disposal of the

present controversy ?

(vii) Whether the suit has been properly valued for the

purpose of court fee and jurisdiction ?”

Learned senior counsel appearing on behalf of the defendant

has argued primarily questions No. (i) and (ii). It is his contention that prior

to the filing of the present suit, the plaintiff had filed a suit for permanent

injunction restraining defendant No.1 from interfering in his alleged

possession over properties No.4 and 6. However, the plaintiff withdrew

that suit without permission to file a fresh one on the same cause of action.

Further developing his argument, learned counsel has stated that while

appearing as a witness in the present suit in his examination-in-chief, the

plaintiff admitted that the defendants had taken illegal possession of the

property in dispute (including properties No.4 and 6). He has further

submitted that in the cross examination also, the plaintiff had categorically

admitted at two places in the following terms :-

“…….To my knowledge Kuldip Singh entered into
R.S.A No. 2512 of 2008(O&M) ::4::

possession of property in dispute in 1987 when I came to

India. I came to India in May 1987…….. When I came to

India in 1988 as mentioned above Kuldip Singh was

living in the property in dispute……”

Learned counsel further drew my attention to yet another

sentence of the cross-examination wherein the plaintiff admitted that he had

earlier filed a suit for injunction against defendant No.1 which had been

withdrawn because of compromise. Based on these facts, the argument of

learned counsel is that the plaintiff had admitted the possession of the

defendants over the property in dispute at the time when he had filed the

earlier suit and, thus, having not sought the relief of possession in that

earlier suit, this suit would be barred qua his claim for possession over

properties No.4 and 6. Learned counsel has relied upon a decision of the

Hon’ble Supreme Court in Kunjan Nair Sivaraman Nair v. Narayanan Nair

and others, (2004)3 SCC 277. In the said case, a suit for possession (like

the present one) was sought to be repelled on the ground that the plaintiff

therein had earlier filed a suit `seeking a decree for declaration of right and

title to the plaint schedule property and their possession. Though their title

was upheld the prayer for injunction was rejected as possession was not

found. Appeal against the judgment in question did not bring any relief.

Subsequently, a suit to which the present dispute related was filed seeking

recovery of possession with mesne profits’. Learned counsel has drawn my

attention to para 8 of the said judgment, wherein the Hon’ble Supreme Court

has held as follows :-

” 8. A mere look at the provisions shows that once the

plaintiff comes to a court of law for getting any redress
R.S.A No. 2512 of 2008(O&M) ::5::

basing his case on an existing cause of action, he must

include in his suit the whole claim pertaining to that

cause of action. But if he gives up a part of the claim

based on the said cause of action or omits to sue in

connection with the same, then he cannot subsequently

resurrect the said claim based on the same cause of

action. So far as sub-rule (3) is concerned, before the

second suit of the plaintiff can be held to be barred by the

same, it must be shown that the second suit is based on

the same cause of action on which the earlier suit was

based and if the cause of action is the same in both the

suits and if in the earlier suit the plaintiff had not sued for

any of the reliefs available to it on the basis of that cause

of action, the reliefs which it had failed to press into

service in that suit cannot be subsequently prayed for

except with the leave of the court. It must, therefore, be

shown by the defendants for supporting their plea of bar

of Order 2 Rule 2 sub-rule (3) that the second suit of the

plaintiff filed is based on the same cause of action on

which its earlier suit was based and that because it had

not prayed for any relief and it had not obtained leave of

the court in that connection, it cannot sue for that relief in

the present second suit……”

Learned counsel for the plaintiff-respondent No.1 has argued

that the statements in evidence to which pointed attention has been drawn

would not give rise to the irresistible conclusion that the plaintiff had
R.S.A No. 2512 of 2008(O&M) ::6::

admitted the possession of the defendants over properties No.4 and 6 at the

time when he filed the original suit. The first statement only states that at

the time when the statement was made, the defendants were in possession.

The statements in the cross-examination are only to the effect that the

defendants were staying in the property in dispute. There was no statement

that the defendants had taken illegal possession after the death of the mother

of the plaintiff in September 1988.

I find this to be a plausible explanation and, thus, hold that

there was no admission by the plaintiff that the defendants were in exclusive

possession at the time when the earlier suit was filed. Apart from that, in

Kunjan Nair Sivaraman Nair’s case (supra), after discussing the provisions

of Order 2 Rule 2 of the CPC, the earlier judgments of the Hon’ble Supreme

Court, the interplay between the doctrine of res judicata and Order 2 Rule 2

of the CPC, and discussing the effect of the expression `cause of action’ in

this context, the Hon’ble Supreme Court held as follows :-

” 19. In Inacio Martins v. Narayan Hari Naik an almost

identical question arose. In that case, the plaintiff had

prayed for protection of his possession by a prohibitory

injunction. That prayer was refused. Subsequent suit

was for recovery of possession. This Court held that in

the former suit the only relief that the Court could have

granted was in regard to the declaration sought for which

the Court could not have granted in view of the

provisions of the Specific Relief Act. The cause of

action for the first suit was based on the apprehension

about likely forcible dispossession. The cause of action
R.S.A No. 2512 of 2008(O&M) ::7::

of the suit was not on the premise that he had, in fact,

been illegally and forcefully dispossessed and needed the

courts’ assistance for restoration of possession. In that

background this Court held that subsequent suit was

based on a distinct cause of action not found in or formed

the subject-matter of the former suit. The ratio of the

decision has full application to the facts of the present

case.

20. In Deva Ram case it was held that where the

previous suit was for recovery of loan which was

dismissed on the ground that the document on the basis

of which the suit was filed was not a sale deed but

agreement for sale, subsequent suit for recovery of

possession on the basis of title was not hit by Order 2

Rule 2 as the cause of action in the two suits were not

identical or one and the same.

21. The Courts below were, therefore, justified in

holding that Order 2 Rule 2 of the Code had no

application to the facts of the case. Consequently, the

decree passed in favour of the plaintiffs for recovery of

possession shall stand affirmed and the appeal to that

extent shall stand dismissed.”

Thus, it would be seen that while in paragraph 8 of Kunjan

Nair Sivaraman Nair’s case (supra), the Hon’ble Supreme Court defined the

jurisprudential parameters of the policy of Order 2 Rule 2 of the CPC, in

actual implementation, in paragraphs 19, 20 and 21 (supra), the Hon’ble
R.S.A No. 2512 of 2008(O&M) ::8::

Supreme Court rejected a plea based on Order 2 Rule 2 of the CPC in a

factual situation like the present one.

With regard to the plea in respect of properties No.4 and 5

having been purchased out of joint family funds, questions No. (iii), (iv)

and (v) would cover the said plea. It would be seen that these questions are

pure questions of fact. No arguments have been addressed on questions No.

(vi) and (vii).

Learned counsel for the plaintiff has argued that since the

defendants have now illegally usurped the property of the plaintiff for 20

years, mesne profits should be awarded in his favour.

It cannot be denied that the defendants have remained in

possession now for more than 20 years during the pendency of these

proceedings. The three properties in dispute total about 1000 sq. yards with

the house where the mother of the plaintiff and the defendants were staying.

Learned counsel for the plaintiff has argued that the award of mesne profits

of Rs.50,000/- per year would be called for in respect of this house with its

own grounds situated in Ludhiana. It has to be noticed that there is no

evidence available in this regard. However, even by the conservative

standards, in my opinion, it is a fit case for awarding nominal mesne profits

@ Rs.1,000/- per month from the date of filing of the suit till the date of

actual vacation.

Resultantly, this appeal is dismissed with costs of Rs.25,000/-.

As the main appeal has since been dismissed, all the pending

civil miscellaneous applications, if any, also stand disposed of.

                                           ( AJAY TEWARI            )
September         02, 2009.                     JUDGE
`kk'
 R.S.A No. 2512 of 2008(O&M)   ::9::