Allahabad High Court High Court

Santosh Kumar Alias Tata vs Smt. Meena Devi on 6 December, 2007

Allahabad High Court
Santosh Kumar Alias Tata vs Smt. Meena Devi on 6 December, 2007
Equivalent citations: 2008 (2) AWC 1222
Bench: V Sahai, R Misra


JUDGMENT

V.M. Sahai and R.N. Misra, JJ.

1. This appeal has been preferred by the plaintiff-appellant Santosh Kumar alias Tata against the order dated 12.10.2007, passed by Sri Bachchu Singh, Civil Judge (Senior Division), Ballia in O.S. No. 276 of 2004, by which ad-interim injunction 6C-2, moved by the plaintiff-appellant has been rejected but the application 60C-2, moved by the defendant-respondent Smt. Meena Devi for the same purpose has been allowed and the plaintiff-appellant has been restrained till the pendency of the suit from interfering in any way with the title and possession of defendant-respondent in the property in dispute.

2 We have heard Sri Phaujdar Rai and Sri V. Singh, learned Counsel for the plaintiff-appellant and Sri Pradeep Kumar Rai, learned Counsel for the respondent.

3. The plaintiff-appellant filed a suit for injunction on the basis of a Will dated 6.3.2003, alleged to have been executed by Shambhoo Prasad, husband of defendant-respondent regarding his two immovable properties detailed in the Will, the copy of which is Annexure-3. These properties are the houses, one situate in District Ballia of Uttar Pradesh and another in District Thane (Maharashtra). It has been alleged in the plaint that late Sambhoo Prasad gave right of ownership to the plaintiff-appellant by the Will and the respondent being widow has been given only right of residence and maintenance.

4. The suit is beings contested by the respondent on the ground that the alleged Will is a forged document and her husband never executed any Will in favour of plaintiff-appellant who is real nephew of the deceased Sambhoo Prasad. A registered Will has been executed in the year 1976 by deceased Sambhoo Prasad in favour of defendant-respondent and by virtue of that Will, the respondent is in possession of the properties in suit as owner. The plaintiff-appellant is a member of Nagar Palika, Ballia and misusing his position as such, he got his name mutated in place of deceased Sambhoo Prasad in Nagar Palika records. When the defendant-respondent came to know about this, she moved application before the Collector concerned and her prayer was accepted and mutation order was set aside. The Collector directed disposal of mutation application after giving opportunity to the respondent to be heard. Against said order, the plaintiff-appellant filed Civil Misc. Writ Petition No. 44119 of 2004 before this Court, which was dismissed and the order, passed by the Collector, Ballia was upheld. Learned trial court considered each and every aspect of the case and perused the papers on record and came to the conclusion that the plaintiff-appellant has no prima-facie case and rejected his ad-interim injunction application but allowed the application of defendant-respondent and gave the aforesaid direction.

5. The copy of plaint has been annexed as Annexure-1 to the memo of appeal. A plain perusal of this plaint shows that the plaintiff-appellant has nowhere disclosed execution of Will by deceased Sambhoo Prasad in favour of defendant-respondent in the year 1976. Thus, he has concealed the material fact and has not come with clean hands. Before the trial court, the copy of Will in favour of defendant-respondent had been filed, that Will is a registered Will as is evident from the contents of impugned order. Learned trial court has observed that when the deceased had already executed a registered Will in favour of his wife, that could be replaced by only another registered Will. He has cited S. Saktivel v. M. Venugopal Pillai and Ors. 2000 (91) RD 615 : 2000 (4) AWC 2.42 (SC) (NOC), in which the Hon’ble Apex Court has observed that terms of a registered document can be altered, varied or rescinded only by subsequent registered document and not otherwise. We have perused the aforesaid judgment. The facts of that case were different. In that case, a settlement had arrived between the parties by a registered deed and later on, terms were changed by unregistered deed and in that case, the Hon’ble Apex Court gave the aforesaid opinion. But as regard Will is concerned, law is very clear. A Will need not necessarily be registered and unregistered Will can also be executed by any person having right to do so. The registered Will once executed in favour of some person, can be cancelled by another unregistered Will executed in favour of other person, but there must be cogent reason for the same. The Will under dispute is subjudice before learned trial court and its genuineness is to be decided after evidence. But prima-facie, it appears unreasonable because once deceased executed registered Will in favour of his wife, what was the occasion to execute another unregistered Will after a gap of about 27 years in favour of his nephew and by subsequent Will only right of maintenance and residence has been given to the widow. A person, who had no male or female issue and who earned money by own sources and constructed two houses at different places, could how ignore his widow by giving property to his nephew. This is a circumstance, which favours the defendant-respondent. As regard entries in the Nagarpalika record are concerned, it is evident from the order of learned trial court that the matter is still subjudice and mutation record in favour of plaintiff-appellant has been set aside by the Collector concerned and the plaintiff-appellant could also not get any relief from the High Court. The possession of defendant-respondent on the property in dispute is admitted in the plaint itself. Therefore, in such circumstances, this conclusion of learned trial court is quite reasonable that there is no primajacie case in favour of plaintiff-appellant but definitely it is in favour of defendant-respondent. As regard the balance of convenience is concerned, that also got favour to defendant-respondent being widow of deceased residing in the house in dispute. The plaintiff-appellant has no irreparable loss, if he succeeds in litigation on the basis of Will, he will get ownership of the property in dispute, in which admittedly defendant-respondent has been given right of residence and maintenance.

6. Learned Counsel for the appellant has challenged power of. learned trial court to grant ad-interim injunction in favour of defendant-respondent. He has contended that in a suit by the plaintiff-appellant, the defendant-respondent could not be granted injunction in her favour by the learned trial court. But we see no force in this contention because law is very clear on the point. In the case of Dilip Kumar v. Chaudhary Ram Saran Vakeel 1972 ALJ 379, it has been clearly held that the Court can grant injunction in favour of defendant under Section 151, C.P.C. In the case of Shiv Ram Singh v. Smt. Mangara and Ors. , the position has been further clarified. It has been held that interim injunction in favour of defendant can be granted under Section 151, Civil Procedure Code, 1908 under inherent power of the Court. There is no limitation under Rules 1 and 2 of Order XXXIX C.P.C. for granting injunction in favour of defendant under inherent power, but it should be granted in very rare cases and under exceptional circumstances. This plea is not acceptable that relief for injunction cannot be granted in favour of defendant because no court fee has been paid by her on the basis of principle of avoiding multiplicity of proceedings. In that case, the tenant had sought permission against landlord to carry out only repair in order to make premises habitable and the injunction was granted against the landlord because by granting injunction, he was not likely to suffer at all.

7. In view of our above discussions, we come to the conclusion that while passing the impugned order, the learned trial court has acted strictly on the basis of principles of law and the impugned order needs no interference in appeal and consequently, the appeal is summarily dismissed.