High Court Punjab-Haryana High Court

Smt. Gindori vs Smt. Kitabo And Others on 7 May, 2009

Punjab-Haryana High Court
Smt. Gindori vs Smt. Kitabo And Others on 7 May, 2009
Civil Revision No. 164 of 2008                               -1-

                                    ****


        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                        Civil Revision No. 164 of 2008
                        Date of decision: 7.05.2009.

Smt. Gindori
                                                        Petitioner

                                 Versus

Smt. Kitabo and others
                                                        ...Respondents



CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:    Mr.Rakesh Nehra, Advocate for the petitioner.

            Mr.Kulvir Narwal, Advocate for the respondents

                                                *****
S.D.ANAND, J.

The plaintiff-petitioner is in revision against order dated

17.11.2007 vide which the learned Trial Court, while allowing a plea

under Section 10 read with Section 151 C.P.C. in favour of

defendants-respondents, ordered the stay of the proceedings of the

suit.

There is no controversy between the parties insofar as

the following factual aspect is concerned.

Mst. Gindori (hereinafter referred to as “the plaintiff-

petitioner”) filed a civil suit (No.497 of 1993) against her father Kirpa.

That suit was decreed, vide judgment and decree dated 27.7.1993.

It was a collusive suit. Two mutations No. 1888 and 677 (pertaining

to the land of two villages) on the basis thereof were sanctioned on
Civil Revision No. 164 of 2008 -2-

****

17.9.1993. The father of defendants-respondents challenged the

validity of the decree dated 27.7.1993 ( in Civil Suit No. 497 of 1993)

by filing a civil suit (no.1010 of 1993). That suit was decreed and the

decree dated 27.7.1993 was ordered tobe set aside. The plaintiff-

petitioner filed an appeal in the District Court which came to be

allowed on 24.10.2002. A Regular Second Appeal (No. 1283 of

2003) against the judgment and decree dated 24.10.2002 was filed

by the defendants-respondents in their capacity as Legal

representatives of their father who died in the meantime. That RSA

has been admitted to a hearing. Subsequently, the respondents-

legal representatives made a presentation to the revenue authorities

that a civil suit (No. 565 of 1998) filed by them against the plaintiff-

petitioner herein (qua the property in suit) had been decreed by the

Court of Ms. Manisha Batra, Civil Judge (Junior Division),

Bahadurgarh, vide judgment and decree dated 4.8.1998. On that

presentation, the respondents-legal representatives were able to get

a mutation in respect of this very land sanctioned. The plaintiff-

petitioner filed a civil suit (No.127 dated 4.6.2003) to obtain the

invalidation of the judgment and decree dated 4.8.1998 passed in

Civil Suit No.565 of 1998 on an averment that “no such civil suit

bearing suit No.565 titled as Smt. Kitabo and others Vs. Smt. Gindori

regarding suit land was ever filed in the Court of Ms. Manisha Batra,

Sub Judge Bahadurgarh nor the Hon’ ble Court of Ms. Manisha

Batra, ever passed any decree dated 4.8.1998 in civil suit No.565

regarding the suit land.”

Civil Revision No. 164 of 2008 -3-

****

The respondents filed a plea therein under Section 10,

read with Section 151 C.P.C., for the stay of the proceedings in that

suit. The averment, made in support thereof, was that the subject of

controversy is the same which is in issue in RSA No.1283 of 2003.

The plea found favour with the learned Trial Court which observed

that “the matter in dispute in the present suit and in RSA No. 1283 of

2003 is directly and substantially same. Parties in both, cause of

action and subject matter is same. The order passed in RSA would

obviously operate as resjudicata for the purposes of present suit”.

The plaintiff-petitioner has filed this petition to obtain

invalidation of the view aforementioned.

Learned counsel, appearing on behalf of the plaintiff-

petitioner, argued that the present suit has been filed only to obtain

an order about invalidation of the judgment and decree dated

4.8.1998 passed in Civil Suit No.565 of 1998 on the essential

premise that no such suit ever came to be filed or decreed by the

Civil Court. In support of the advocated view, the learned counsel for

the petitioner draw sustenance from the affidavit/examination-in-chief

of Sh.Rajesh Kumar, Civil Ahlmad who made a record-based

statement to the effect that the civil suit register pertaining to the year

1998 does not contain an entry about the institution/disposal of any

civil suit bearing No. 565 of the year 1998. He also made deposition

to the effect that cases entered at serial no.1 to 370 only were

instituted in the concerned Court during the year 1998. This witness

further informed the Court that the disposal register had been
Civil Revision No. 164 of 2008 -4-

****

deposited in the record room. In order to buttress that plea Shri

Ramesh Bhardwaj, Record Keeper, in the form of an affidavit-based

examination-in-chief, testified on the basis of Goshwara register for

the year 1998 that Civil suit No.565 of the year 1998 titled Smt.

Kitabo Vs. Gindori does not stand entered in the Bastas pertaining to

village Dariyapur and Lohat. He also testified, on the basis of the

disposal register, entries pertaining to the Court of Ms. Manisha

Batra, Civil Judge (Junior Division), Bahadurgarh, that no such case

is entered in the disposal register either.

Though there can, obviously, be no dispute about the

factual averment that the parties to the previous litigation (qua which

RSA No. 1283 of 2003 is presently pending) and the present

litigation are the same and so also is the property in question, there

can be no escape from the conclusion either that in the present case

the challenge is to the very existence of the decree dated 4.8.1998

in civil suit no.565 of 1998. The plaintiff-petitioner has made an

averment in the present suit that decree dated 4.8.1998 in civil suit

never ever came to be passed by the purported Court of Ms.

Manisha Batra, Civil Judge (Junior Division), Bahadurgarh. Whether

plaintiff-petitioner ultimately succeeds at the trial or not is an

altogether different phenomenon. Qua the commonness of the

parties and the cause in the previous suit, there is no controversy. It

is the respondents who approached the revenue authorities and got

mutation sanctioned in their favour(qua the land in suit) on the basis

of civil court decree dated 4.8.1998 purported to have been passed
Civil Revision No. 164 of 2008 -5-

****

by Court of Ms. Manisha Batra, Civil Judge (Junior Division),

Bahadurgarh in Civil suit no.565 of 1998. There can, thus, be no

escape from the conclusion that the fact of commonness of parties

between the previous litigation and the present litigation

notwithstanding, the nature of controversy in the present suit is

altogether different. While the previous litigation pertains to the

validity or otherwise of the collusive decree dated 27.7,1993 , the

present cause calls into question the very existence of the decree

dated 4.8.1998.

In the light of foregoing discussion, the petition shall stand

allowed. The impugned order dated 17.11.2007 shall stand set

aside. The learned Trial Court shall proceed further in the matter in

accordance with law.

May 07, 2009                                     (S.D.Anand)
Pka                                                 Judge