High Court Jammu High Court

Anant Singh And Ors. vs Nanak Singh on 13 March, 1992

Jammu High Court
Anant Singh And Ors. vs Nanak Singh on 13 March, 1992
Author: B Khan
Bench: B Khan


JUDGMENT

B.A. Khan, J.

1. Appellants are aggrieved of judgment/order dated July 29, 1988 passed by learned 2nd Addl. District Judge, Jammu, setting aside the ex parte judgment and decree passed by Civil Subordinate Judge (Municipal Magistrate). Jammu in their favour. The first appellate Court had been moved by respondent (Nanak Singh), who was not a party-defendant in the suit before trial Court. The short controversy, therefore, is whether respondent who was not a party-defendant in the suit could maintain the appeal against the ex parte judgment and decree passed in favour of the appellants.

2. Appellants had filed a suit seeking declaration that land covered under Khewat No. 12 (Khata Nos. 122 to 124) in village Chak-Ratnu Tehsil Jammu was their exclusive property land and was not an evacuee property and that their order dated May 8, 1986 passed by Provincial Rehabilitation Officer, Jammu resuming the land from them and allotting it to respondent lacked in jurisdiction.

3. The total burden of Mr. Gupta’s argument is that since respondent was not a party-defendant in the suit as he was only an allottee of the land in question and as the lis was between appellants and the Custodian Evacuees property, therefore, he was not a person aggrieved and could not maintain the appeal. He placed strong reliance on 1984 KLJ 107 to buttress his contention that an allottee of the evacuee property land has no locus to maintain any cause arising out of a lis between the original owner and the Custodian Evacuees Property. According to him, since respondent was a stranger to the suit he could not maintain the appeal.

4. Mr. Lehar, learned counsel for respondent, invited my attention to the subject matter of the suit filed by appellants
which reads as under :–

“Suit for declaration that land comprising Khasra Nos………. is exclusive proprietary
land of plaintiff and is not and cannot be the evacuee property, with further declaration that order dated May 8, 1986 passed by the defendant (Custodian), whereby land comprising Khasra Nos. 29 and 47 — Min resumed and allotted being ‘Evacuee property’, without jurisdiction and bad in law and …….”

5. It is manifest, therefore, that when order dated May 8, 1986, allotting land to the respondent is made subject matter of the suit and respondent is not made a party-defendant, he is entitled to maintain the appeal as he is the party adversely effected in terms of Section 96, C.P.C. That being the position, respondent was competent to maintain the appeal.

6. I don’t see anything in the order impugned, which tends to cause any prejudice to the interests of appellants. It is an innocuous order which, while setting aside the ex parte judgment and decree, directs the trial Court to hear respondent’s application for impleadment.

7. In the facts and circumstances of the case. I find that the order impugned does not suffer from any defect or infirmity. I, there-

fore, dismiss this appeal. Record be returned to the courts below.