Delhi High Court High Court

Prabhu Dayal vs Sh. Shambhu Dayal (Deceased) on 6 May, 2010

Delhi High Court
Prabhu Dayal vs Sh. Shambhu Dayal (Deceased) on 6 May, 2010
Author: Aruna Suresh
* IN THE HIGH COURT OF DELHI AT NEW DELHI


+      RSA No. 90/2010 & CM Nos. 8406-07/2010

                                  Date of Decision: May 06, 2010


      PRABHU DAYAL                                        ..... Appellant
                             Through:   Mr.Bhupesh Saini, Advocate.

                    Versus


      SH. SHAMBHU DAYAL (DECEASED)                      ..... Respondents
                    Through: None.

      %
      CORAM:
      HON'BLE MS. JUSTICE ARUNA SURESH

      (1)     Whether reporters of local paper may be
              allowed to see the judgment?
      (2)     To be referred to the reporter or not?       Yes
      (3)     Whether the judgment should be reported
              in the Digest ?                              Yes

                             JUDGMENT

ARUNA SURESH, J. (Oral)

RSA No.90/2010

Impugned in this appeal is the judgment and decree of the First

Appellate Court dated 18th February 2010, whereby suit for mandatory

injunction filed by the predecessor-in-interest of the respondents was

decreed and the appellant was directed to hand over the vacant possession

RSA 90/2010 Page 1 of 6
of the suit property bearing No.16/1555-E, Bapa Nagar, Arya Samaj Road,

Karol Bagh, New Delhi, as shown in red colour in the site plan Ex.PW-1/2

to the respondents within three months.

2. Parties to the suit i.e. Shambhu Dayal and appellant Prabhu

Dayal are real brothers. Shambhu Dayal, predecessor-in-interest of the

respondents claimed that he was owner of property bearing No.16/1555-E,

Bapa Nagar, a three storeyed building. He had permitted his

brother/appellant herein (defendant in the suit) to use and occupy the said

property except one shop on the ground floor which is in possession of the

respondents, purely on license basis with an understanding that as and when

he needed the property, appellant would vacate the same. However, when

Shambhu Dayal asked the appellant to hand over vacant possession of the

property, he refused. He failed to vacate and hand over possession of the

suit property despite service of legal notice dated 13th September 1998.

Therefore, he filed a suit for mandatory injunction seeking direction against

the appellant to vacate the portion of the suit property in his possession and

hand over vacant and peaceful possession of the same to the respondent.

3. Appellant in his written statement denied that property was

exclusively owned by Shambhu Dayal and alleged that property was owned

by father of the parties along with another property bearing No.16/1700-E,

RSA 90/2010 Page 2 of 6
Bapa Nagar, Karol Bagh, New Delhi, which is in possession of the

respondents. Appellant claimed his possession in the suit property in his

own right.

4. Trial Court dismissed the suit of the respondents on 17th

August, 2002. Respondents filed a Regular Civil Appeal No.205/02 before

the First Appellate Court against the judgment and decree of the Trial

Court. Appellate Court vide its impugned judgment and decree was pleased

to set aside the judgment and decree of the Trial Court, allowed the appeal

and granted a decree for mandatory injunction in favour of the respondents,

directing the appellant to vacate the suit property and hand over possession

of the same within three months.

5. Mr. Bhupesh Saini, counsel appearing on behalf of the

appellant has argued that substantial questions of law are required to be

formulated in this appeal, as the Appellate Court granted mandatory

injunction in favour of the respondents without recovery of court fees,

because in the garb of mandatory injunction, respondent had sought

possession of the suit property. He further argued that only Attorney of the

respondents was examined and Shambhu Dayal never stepped in the

witness box to depose in his favour and therefore, Appellate Court

committed an error in accepting testimony of the Attorney. He submitted

RSA 90/2010 Page 3 of 6
that Appellate Court has committed illegality in declaring respondents as

owners of the property without any sufficient proof of ownership.

6. Trial Court, while dismissing suit of the respondents was

weighed by the fact that predecessor-in-interest of respondents himself did

not step in the witness box to prove that he was the owner of the property,

instead his son Narender Kumar, Special Power of Attorney Holder had

appeared as PW1. While relying upon ‘Bhaguji Bayaji Pokale Vs. Kantilal

Baban Gunjawals’, 1998 (3) CCC 377 (Rajasthan), Trial Court observed,

that since plaintiff had not appeared in the witness box in person, his

Attorney Holder was not entitled to appear as a witness on behalf of the

plaintiff by virtue of provisions of Order 3 Rule 2 CPC; hence his testimony

was of no assistance to the plaintiff and therefore, he failed to prove that he

was the owner of the property in suit. Trial Court also observed that the

documents placed on record by the plaintiff in the form of house tax

receipts, payment receipts, lease hold charges receipts, water bills etc. did

not, in any manner, establish the title of the plaintiff qua the suit property.

7. First Appellate Court while disagreeing with the findings of

the Trial Court made it clear that non-examination of the respondent in no

manner affected his case as none of the documents proved on record could

have been better proved by the respondent in his testimony. Court also

RSA 90/2010 Page 4 of 6
observed that no such evidence required from the mouth of the respondent

was missing and that appellant had proved his case. In the absence of any

evidence to the contrary on part of the appellant to demolish the case of the

respondent, Appellate Court considered the documentary evidence available

on record and proved in evidence by the respondent to come to the

conclusion that qua the appellant, respondent was the owner of the suit

property. Appellate Court also observed that none of the judgments relied

upon by the Trial Court to conclude that non-appearance of the respondent

in the witness box had damaged his case, were applicable to the facts and

circumstances of the case in hand.

8. Perusal of the impugned judgment clearly indicate that the

Appellate Court based his findings on appreciation of oral as well as

documentary evidence only. Under these circumstances, no substantial

question of law arises in this case. It is an established principle of law that

in second appeal, this Court has no power to reassess the entire oral as well

as documentary evidence to appreciate the judgment of the First Appellate

Court or of the Trial Court, specially when it is not the case of the appellant

that the Court gave perverse findings. Decision in this case is purely based

on evidence adduced on record. True that, respondents could not produce

any title documents to show that property in suit was owned by them, but

the fact remains that appellant also failed to substantiate his stand that the

RSA 90/2010 Page 5 of 6
suit property was purchased by his father and that he was in possession of

the property in his own right. It Shambhu Dayal who had been paying

house tax, lease hold charges, water and electricity bills etc. of the property

in question.

9. Admittedly, appellant did not file a single document to

indicate that he was not in permissible user of the property in suit and that

he and his family members were living there in their own right.

10. In view of my aforesaid discussion, no substantial question of

law is involved in this appeal. It being without any merit is hereby

dismissed.

CM Nos. 8406/2010 (for stay) & 8407/2010 (for exemption)

11. Since the appeal has been dismissed, both these applications

have become infructuous and the same are accordingly dismissed.

(ARUNA SURESH)
JUDGE
MAY 06, 2010
sb

RSA 90/2010 Page 6 of 6