High Court Patna High Court - Orders

Ghanshyam Gope & Ors vs Hari Gope & Ors on 6 July, 2011

Patna High Court – Orders
Ghanshyam Gope & Ors vs Hari Gope & Ors on 6 July, 2011
                            FIRST APPEAL No. 27 OF 2006


       GHANSHYAM GOPE & ORS.                                 .................Appellants
                                              Versus
       HARI GOPE & ORS.                                      ............. Respondents

                                           ********

                   For the intervener :       Mr. Sudhir Kumar, Advocate
                   For the Appellant  :       Mr. Anil Kumar Singh No.1, Advocate
                   For the Respondent :       Mr. S.K. Sinha, Advocate


Dated : 6thday of July, 2011

                                          ORDER

42. 06.07.2011. Heard the learned counsels for the parties on the

interlocutory application Nos.8269 of 2010 and 8270 of

2010.

(2) The interlocutory application No.8269 of 2010

has been filed by the intervener under Order 1 Rule 10 of

the Code of Civil Procedure for being added as party

respondent in the present appeal on the ground that the

suit properties have been purchased by the intervener in

the year 1985 and 1991 through five sale deeds as

mentioned in detail in paragraph 2 of the said intervention

application.

(3) It may be mentioned here that this First

Appeal has been filed against the final decree passed in

Title (Partition) Suit No.104 of 1969 passed by Sub Judge

I, Biharsharif. Against preliminary decree, First Appeal

No.489 of 1977 is still pending before this Court for final
-2-

disposal. Admittedly, the rights of the parties have already

been decided in the preliminary decree as far back as in

the year 1977. During the pendency of the appeal against

preliminary decree, the intervener purchased some of the

properties from the respondents without leave of the

Court. So far this First Appeal is concerned, it arises out of

final decree. Even if now the purchaser is added as party

in this appeal, the decree will not be set aside. Moreover,

it is admitted fact that for declaration of his title and

confirmation of possession the intervener has already filed

Title Suit No.66 of 2008 in the Court of Sub Judge,

Biharsahrif, Nalanda.

(4) In 2004 (1) P.L.J.R. 66 Supreme Court

B.B. Jubeda Khatoon Vs. Nabi Hasan Saheb, the Apex

Court at paragraph 9 has held that the petitioner being a

transferee pendente lite without leave of the Court cannot,

as of right, seek impediment as a party in the suit which

are long pending since 1983. At paragraph 10, the Apex

Court further held that there is no absolute rule that the

transferee pendente lite without leave of the Court should

in all cases be allowed to join and contest the pending

suits. It appears that in that case, the suit was pending

since 1983. The purchase of the intervener is of the year

1985 and 1991, i.e., more than 21 years and he is

applying for being added as party respondent in this appeal

arising out of final decree, particularly when he is pursuing

his remedy before appropriate forum by filing Title Suit.
-3-

Therefore, he cannot be permitted to pursue his remedy

simultaneously before two forum. At this stage, the

question raised by the intervener cannot be decided in this

First Appeal which are sub judiced in Title suit filed by him.

(5) I, therefore, find no reason to allow the

intervener application, i.e., I.A. No.8269 of 2010.

Accordingly, this interlocutory application is rejected.

(6) So far I.A. No.8270 of 2010 is concerned, this

interlocutory application has been filed by the intervener

for recall/modification of the order dated 28.04.2010

passed by this Court while hearing injunction application,

i.e., I.A. No.4282 of 2009. Since his application for being

added as party-respondent has been rejected, now, he is

not a party to the appeal. Therefore, at his instance, the

order passed by this Court with consent of the parties

cannot be modified/recalled. Therefore, this interlocutory

application is also rejected.

(Mungeshwar Sahoo, J.)

Patna High Court, Patna
The 6thday of July, 2011
Sanjeev/N.A.F.R.