Delhi High Court High Court

Bhagwan Gupta & Anr. vs Ram Kishore Etc. on 6 July, 2009

Delhi High Court
Bhagwan Gupta & Anr. vs Ram Kishore Etc. on 6 July, 2009
Author: P.K.Bhasin
*IN THE HIGH COURT OF DELHI AT NEW DELHI



+                           Date of Decision: 6th July, 2009



                        RFA 470/1999

       BHAGWAN GUPTA & ANR.           ..... Appellants
                  Through: Mr. Hemant Malhotra,
                           Advocate
             versus

       RAM KISHORE ETC.                     ..... Respondents
                                                Through: None


      CORAM:
      HON'BLE MR. JUSTICE P.K. BHASIN

1. Whether Reporters of local papers may be allowed to
   see the judgment?

2. To be referred to the Reporter or not?

3.    Whether the judgment should be reported in the
      digest?


                            JUDGMENT

P.K.BHASIN, J(ORAL):

The appellants are the unsuccessful plaintiffs in a suit

for possession which they had filed against the

respondents herein in respect of an area measuring two

bighas eight biswas in khasra no. 7/6 of village Kamal Pur,

Burari, Delhi. The learned Additional District Judge, Delhi

RFA No. 470/1999 1
vide judgment and order dated 11th January, 1999 has

rejected the plaint under Order VII Rule 11 CPC of the Code

of Civil Procedure(hereinafter referred to as „CPC‟) on the

ground that Civil Court has no jurisdiction to entertain the

suit for possession.

2. Feeling aggrieved by the decision of the trial Court the

plaintiffs have come up in appeal.

3. I have heard learned counsel for the appellants-

plaintiffs only since none has been appearing on behalf of

the respondents/ defendants although initially they had

entered appearance in this appeal through an advocate.

4. The relevant facts are that the appellant-plaintiff no.2

Smt. Vidyawati was claiming herself to be the owner of

the suit land, referred to above, having purchased the

same from one Shri Vidya Sagar, who was the father of

respondents 1 to 5 herein and appellant-plaintiff no.1, who

is the brother of appellant-plaintiff no.2, was looking after

the vacant land. It was alleged in the plaint that sometime

in May-June, 1995 the respondents-defendants started

interfering with the possession of the plaintiffs which

RFA No. 470/1999 2
resulted into filing of police complaints and proceedings

under Sections 107/151 of the Code of Criminal Procedure

were initiated by the police. Further averments in the

plaint were that the defendants had trespassed over the

suit land belonging to the plaintiffs and had constructed

unauthorized rooms there and thereafter they were

intending to sell those rooms to third parties. On these

averments in the plaint the appellants-plaintiffs had filed

the suit for possession as also damages/mesne profits.

5. The respondents-defendants contested the suit and in

their written statement a number of objections were taken

including the one regarding the jurisdiction of the Civil

Court to entertain the suit for possession in respect of the

suit land. It was pleaded that the suit in Civil Court was not

maintainable in view of the bar created under Section 185

of the Delhi Land Reforms Act, 1954. The suit was

contested on merits also.

6. The learned trial Court instead of framing and

deciding all the issues, both of law and fact, arising out of

the pleadings of the parties, decided to take up the

defendants‟ objection relating to the Civil Court‟s

RFA No. 470/1999 3
jurisdiction only as a preliminary issue vide order dated

25/09/98 and after hearing the counsel for the parties

passed the impugned order holding that Civil Court had no

jurisdiction to entertain such a suit for possession in view of

the bar created under Section 185 of the Delhi Land

Reforms Act, 1954 and consequently the plaint of the

plaintiffs‟ suit was rejected under order VII Rule 11 CPC.

Feeling aggrieved, the plaintiffs filed the present appeal.

7. The learned counsel for the appellants has submitted

that a perusal of the impugned order running into 19 pages

would show that the plaint has been rejected by the

learned trial Court not on the ground that based on the

averments made in the plaint the suit appeared to be

barred under any law but it has referred to the defence of

the defendants taken in their written statement regarding

the title of the appellant-plaintiff no.2 and accepting their

defence plaint has been ordered to rejected which could

not have been done under Order VII Rule 11 CPC. Learned

counsel placed reliance on one judgment of the Hon‟ble

Supreme Court in “Saleem Bhai and Ors. Vs. State of

Maharashtra and Ors.”, AIR 2003 SC 759 in support of

the contention that while considering the question as to

RFA No. 470/1999 4
whether a plaint deserves to be rejected or not under Order

VII Rule 11 CPC the Court is required to consider only the

averments made in the plaint and not to the pleas in

defence taken by the defendants in the written statement.

8. I have gone through the judgment of the Hon‟ble

Supreme Court cited by the learned counsel for the

appellant and I find that the same does support the

submission of the learned counsel for the appellant. In

paragraph no. 9 of the judgment it has been observed by

the Hon‟ble Supreme Court as under:

“9. A perusal of Order VII Rule C.P.C. makes it clear
that the relevant facts which need to be looked into for
deciding an application thereunder are the averments
in the plaint………… For the purposes of deciding an
application under Cls.(a) and (d) of R.11 of O. 11 C.P.C.
the averments in the plaint are germane; the pleas
taken by the defendant in the written statement would
be wholly irrelevant at that stage…………………………”

(emphasis laid)

9. The Hon‟ble Supreme Court has also held in its

judgments reported as 2006(5)SCC 638, “Ramesh

B.Desai vs Bipin Vadilal Mehta” and 2004(3) SCC

688, “Exphar SA and Anr. Vs. Eupharma Laboratories

and Anr.” that whenever the Court decides to take up for

decision only legal issues, like, maintainability of the suit or

Court‟s jurisdiction, the averments in the plaint have to be

assumed to be correct.

RFA No. 470/1999 5

10. Now, in the present case, as has been noticed

already, the suit for possession was filed by the appellants-

plaintiffs on the averments that appellant-plaintiff no. 2

had purchased the suit land from the predecessor-in-

interest of respondents-defendants 1 to 5 herein and that

they had been dispossessed therefrom unauthorisedly by

the respondents herein. From these averments in the

plaint it could certainly be not said that the suit for

possession was barred under any law or that the Civil Court

had no jurisdiction to entertain such a suit. As far as the

defence raised by the respondents/defendants in the

written statement relating to the jurisdiction of the Civil

Court is concerned the same was based on certain factual

pleas raised by them to the effect that the defendants no.

1 to 5, who are respondents 1 to 5 herein, were the

bhumidars in possession of the suit land and so they could

not be dispossessed without following the provisions of the

Delhi Land Reforms Act and further that as far as the

plaintiffs, the appellants herein, were concerned they were

neither the bhumidars nor asamis of the suit land. It was

also pleaded in the written statement that Vidya Sagar was

not a bhumidar of the suit land and further that the sale

RFA No. 470/1999 6
deed, if any, which the plaintiffs claimed to have been

executed by him in respect of the suit land was a forged

document. It was also claimed that the suit land was Gaon

Sabha land and defendants 1 to 5 had been declared as

bhumidars by the revenue authorities and to get herself

declared as a bhumidar plaintiff no. 2 had moved an

application before the revenue authorities but that

application was dismissed by the Revenue Assistant. The

learned trial Court has rejected the plaint by taking into

consideration the said pleas of the defendants in their

written statement which, in my view, was not permissible

under Order VII Rule 11 CPC. The question whether the

suit land belonged to the Gaon Sabha and that the

respondents-defendants 1 to 5 had been declared as

bhumidars by the revenue authorities could not be decided

without recording of evidence of the parties. Therefore, in

my view the impugned judgment cannot be sustained.

11. This appeal is accordingly allowed and the judgment

and decree dated 11th January, 1999 stand set aside. The

matter is remanded back to the trial Court with the

direction to frame all the issues arising out of the pleadings

of the parties and then to dispose them of together, as

RFA No. 470/1999 7
provided under Order XIV Rule 1 CPC after giving

opportunities to all the parties to adduce the evidence.

The trial Court shall now take up the case for further

proceedings on 27th July, 2009 at 2 p.m.

P.K. BHASIN,J

July 06, 2009
sh

RFA No. 470/1999 8