Delhi High Court High Court

Anil Kumar Srivastava vs Shri Satbir Singh Manku on 4 February, 2011

Delhi High Court
Anil Kumar Srivastava vs Shri Satbir Singh Manku on 4 February, 2011
Author: Indermeet Kaur
A-5
      *IN THE HIGH COURT OF DELHI AT NEW DELHI


%                              Date of Judgment: 04.02.2011



+ RSA No.72/2005 & CM No.4789/2005 & CMNo.1448/2010



ANIL KUMAR SRIVASTAVA                ...........Appellant
             Through:          Mr. S.N.Kumar Sr. Advocate with
                               Mr. S.K.Gupta, Advocate.

                   Versus

SHRI SATBIR SINGH MANKU            ..........Respondent
               Through: Mr.Laliet Kumar and Mr.Deepak
                        Vohra, Advocates.



CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

     1. Whether the Reporters of local papers 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



INDERMEET KAUR, J. (Oral)

1. This appeal has impugned the judgment and decree dated

9.3.2005 which has endorsed the finding of the trial judge dated

8.11.2004 wherein the fate of the two suits i.e. Suit No.573/2002

and Suit No.423/2002 had been sealed. Suit No.573/2002 was

instituted first in time. This was a suit filed by Anil Kumar

Srivastva (hereinafter referred to ‘as the appellant’) seeking

declaration to the effect that the document Ex.PW-1/C which was a

rent deed dated 29.11.2001 purported to have been executed

RSA No.72/2005 Page 1 of 5
between the appellant and Satbir Singh Manku (hereinafter

referred to as ‘the respondent’) be declared null and void. The

contention was that the compromise recorded between the

appellant and the respondent in an earlier suit i.e. suit

No.422/2001 on 03.12.2001 was a fraudulent transaction as the

counsel purported to have been appearing on behalf of the

appellant had never been authorized to make a statement that the

matter had been compromised. Attention has been drawn to the

order dated 03.12.2001 passed in suit No.422/2001. It is pointed

out that in the said suit proceedings a compromise had been

recorded by the Presiding Officer without taking on record any

application under Order 23 Rule 3 of the Code which is a mandate;

an oral compromise could not have been recorded; a fraud had

been played upon the Court. The appellant had never authorized

his advocate to enter into this compromise and in fact criminal

proceedings had been initiated against the said advocate on this

score.

2. The second suit was suit No.423/3003 which has been filed

by the respondent seeking possession and ejectment of the

appellant from the suit property.

3. The suit property is a shop in premises bearing No. 80,

Furniture Block, W.H.S., Kirti Nagar, New Delhi which is in

occupation of the defendant since 1995 as a tenant at the rental of

Rs.1000/- per month. In terms of the compromise dated

03.12.2011 recorded in Suit No.422/2001 the monthly rent had

been enhanced to Rs.12000/- per month. It was on the basis of this

compromise that the present suit for possession had been filed.

4. Both the Courts below had decreed the suit of the respondent

RSA No.72/2005 Page 2 of 5
i.e. Suit No.423/2002 and dismissed the suit of the appellant i.e.

Suit No.573/2002. These are two concurrent findings of fact

against the appellant.

5. This is a second appeal. On behalf of the appellant, it has

been urged that the compromise dated 03.12.2001 is vitiated by

fraud and this is prima facie evident from the fact that criminal

proceedings had been initiated against the said advocate who had

allegedly entered into this compromise on behalf of the appellant.

It is pointed out that the onus to discharge issue no.1 was wrongly

placed upon the defendant and should have been upon the plaintiff.

Learned counsel for the appellant to substantiate this argument

has placed reliance upon AIR 2007 SC 1808 Makhan Singh Vs.

Kulwant Singh to submit that when the onus has been wrongly

placed in an issue, interference is called for even at the second

appellate stage.

6. Issues were framed on the pleadings of the parties. Issue

No.1 which was the crucial issue; reads as follows:

“Whether the rent deed dated 29.11.01 was signed by the plaintiff under
misrepresentation and whether it is liable to be declared as null and void as prayed
by the defendant? OPD”

7. The defence on behalf of the appellant all along as is evident

from the written was that the rent deed dated 29.11.2001 had been

signed by him under misrepresentation and is liable to be declared

as null and void. In this light, the onus was rightly placed upon

the appellant. There is no fault on this score. Even otherwise the

record shows that the appellant/defendant had in fact admitted this

document. In his cross-examination the appellant Anil Kumar

(examined as DW-1) had admitted that Ex.PW-1/C (rent agreement

dated 29.11.2001) bears his signature at point A and he has signed
RSA No.72/2005 Page 3 of 5
this document at his shop; his signature at point A were not

obtained from him forcibly. This was exhibited in the cross-

examination of the appellant effected on 29.5.2004. The

contention of the learned counsel for the appellant that where the

party who had signed a document does not know its contents the

same is not binding upon him and for which reliance has been

placed upon (1972) 4 SCC 481 Rao Saheb Vs. Rangnath Gopalrao

Kawathekar is clearly misplaced. Apart from the clear and

categorical admission of DW-1 as noted hereinabove, DW-1 had

further testified that he had studied up to class 6th. Even if DW-1

did not have a degree in his pocket there is nothing whatsoever to

suggest that he did not understand the contents of the document

Ex.PW-1/C which he had admitted to have signed in his shop

without any force. Testimony of PW-2 Dinesh Kumar, Record

Clerk from Sales Tax Department recorded in Suit No.423/2006 is

also a relevant piece of evidence to decide this argument of the

appellant. PW-2 was an official witness; he has stated that

document Ex.PW-1/C (the rent agreement dated 29.11.2001) was

submitted before their department by the appellant on 02.5.2002

for the change of his address. This version of PW-2 also clarified

that the appellant himself was relying upon this document; no

challenge to this document is left on any score.

8. In this view of the matter, the finding in the impugned

judgment (para 13) that there was no evidence oral or

documentary to show that this rent agreement had entered the

arena of doubt was a correct finding. The impugned judgment

correctly noted that the terms of this agreement are to be read and

if this agreement is read the case of the appellant is knocked out.

RSA No.72/2005 Page 4 of 5

9. The substantial questions of law have been formulated on

page 11 of the appeal. No such substantial question of law has

arisen. Appeal as also the pending applications are dismissed in

limine.

INDERMEET KAUR, J.

FEBRAURY 04, 2011
nandan

RSA No.72/2005 Page 5 of 5