Bhagwan Raj vs Badri Narayan & Ors on 30 May, 2008

0
36
Rajasthan High Court – Jodhpur
Bhagwan Raj vs Badri Narayan & Ors on 30 May, 2008
                                         1

S/1               S.B. CIVIL WRIT PETITON NO.2185/2008.
                   Bhagwan Raj     Vs.       Badri Narayan & Ors.


      Date of Order :: 30th May 2008.

              HON'BLE MR. JUSTICE DINESH MAHESHWARI

      Mr. Rakesh Arora, for the petitioner.
      Mr. B. K Bhatnagar with
      Mr. P.R. Prajapat, for the respondent No. 1.
                                     .....

      BY THE COURT:

The defendant-petitioner has preferred this writ petition

against the order dated 17.03.2008 (Annex. 9) as passed by

the District Judge, Jalore in Civil Appeal (Order) No. 4/2008

whereby the learned Appellate Court has reversed the order

dated 11.03.2008 (Annex.8) as passed by the Civil Judge

(Junior Division), Jalore in Civil Misc. Case No. 19/2008.

The contesting parties are having their adjoining

residential plots at Khanpurawas, Jalore; the defendant-

petitioner’s plot being towards northern side of the plaintiff’s

plot. The plaintiff-respondent No. 1 is said to have raised

construction after purchasing his plot on 15.10.1981. The

dispute pertains to the wall situated on the northern side of the

plaintiff’s plot that is claimed by the plaintiff to be of his

exclusive ownership; and in the suit for perpetual injunction,

the plaintiff has alleged that the defendant is attempting to

raise unauthorized construction on the said wall. By way of

interim relief, the plaintiff-respondent No. 1 sought temporary
2

injunction against raising of construction by the defendant-

petitioner at the disputed wall marked B to C in the plan

attached to the application for temporary injunction (Annex. 3).

By its order dated 11.03.2008 (Annex.8) the learned

Trial Court has proceeded to reject the prayer for temporary

injunction particularly with the observation that prima facie the

defendant appears to have purchased the land with the said

wall; and that the plaintiff has not stated precisely in his

application and affidavit if he has constructed the wall in

question or that he purchased the plot with the said wall. The

learned Trial Court has also pointed out that the nature of

construction on the plaintiff’s side on the wall in question as

shown in the photographs submitted with the Commissioner’s

Report make out that the roofing slabs were not placed by the

plaintiff across such wall but were placed only parallel to the

same and there were no other elements available like placing

of Almirah in the wall whereby it could be concluded that the

wall has been in the exclusive use of the plaintiff. The learned

Trial Court has further observed that the defendant has raised

construction of the ground floor in the year 1986-87 after

taking permission from the Municipal Board, Jalore and has

further obtained permission for raising construction on the first

floor on 01.01.2008 and the Commissioner’s report indicates

that the construction on the first floor is in progress. The
3

learned Trial Court has rejected the prayer for temporary

injunction of restraining the defendant from completing his

construction on the wall in question and has conversely issued

an injunction against the plaintiff not to create any obstruction

in raising of such construction.

The learned Appellate Court by its order dated

17.03.2008 (Annex.9) has, however, proceeded to reverse the

order passed by the learned Trial Court with the observations

that both the parties have purchased their plots from the same

predecessor Champa Lal; that at the time of purchase of the

plot by the plaintiff, it were an open piece of land and,

according to the plaintiff, he has placed the walls surrounding

the land and has raised the residential construction; that the

defendant has purchased the plot later, on 05.08.1993, and

towards southern side of the land sold to the defendant has

been shown the plot of the plaintiff Badri Narayan and a 32 ft.

wall has also been shown. The learned Appellate Court has

concluded that the wall in question was constructed by the

plaintiff with the observations that the defendant was not even

aware as to who has constructed the wall; that it does not

appear from the sale deed if the wall was raised by the

predecessor Champa Lal; and that affidavit of the said Shri

Champa Lal has not been filed. The learned Appellate Court

has not approved issuance of injunction against the plaintiff
4

and has observed that the parties are to establish the

ownership of the wall in question in the trial and in such a

situation, by way of temporary injunction the defendant cannot

be permitted to raise construction. The learned Appellate

Court has, therefore, proceeded to issue injunction against the

defendant and has directed status quo in relation to the wall in

question to be maintained by both the parties till the decision

of the suit.

It is contended on behalf of the petitioner-defendant in

this writ petition that he is the exclusive owner of the wall in

question and such fact stands established from the sale deeds

of the parties as produced on record and the learned Appellate

Court has acted illegally in issuing injunction against the

petitioner. It is further contended that the Appellate Court did

not consider the fact that the petitioner had already raised his

first floor construction up to the roof level and RCC plates were

also placed; and stopping of construction at this stage would

cause serious injury and loss to the petitioner without

corresponding protection of any of the rights of the plaintiff.

Learned counsel for the plaintiff-respondent No. 1, on the

other hand, has duly supported the order impugned with the

submissions that the claim of the defendant of ownership of

the disputed wall is fundamentally baseless as it is apparent

that the wall was constructed by the plaintiff only and the
5

attempt on the part of the defendant-petitioner to raise

construction on the wall in dispute and thereby to take over

such wall could not have been countenanced and the learned

Appellate Court has, therefore, rightly issued the injunction

against the petitioner.

During the course of submissions, apart from the

photographs produced on record as Annexure-10, learned

counsel for the parties have shown various other photographs

of the construction at site and the position obtainable is that

barring completion of the roof on the wall in dispute, the

petitioner has already raised substantial construction on the

ground and the first floor.

Looking to the nature of dispute and the material

available on record, the view as taken by the learned Trial

Court cannot be said to be unjust or against sound judicial

principles and there was little scope for interference in appeal.

However, the learned Appellate Court has commented that

affidavit of the predecessor Champa Lal has not been filed and

has proceeded to deduce from the recitals in the sale deeds

that the wall was constructed by the plaintiff. The finding that

the plaintiff alone had constructed the wall in dispute is difficult

to be arrived at this stage only from the sale deed in question;

and merely because the defendant has purchased the land

later and in his sale deed, a wall in 32 ft. length is stated
6

existing on the southern side, it cannot directly be concluded

that the wall is of exclusive ownership of the plaintiff. The

learned Appellate Court has observed that the wall in 32 ft.

length has been stated in the defendant’s sale deed to be

existing towards the plaintiff’s side and it has not been stated

that the wall has been of exclusive ownership of the vendor

Champa Lal. It is difficult to countenance the approach of the

learned Appellate Court that merely for sale deed of the

defendant not stating the wall in question to be of exclusive

ownership of the predecessor Champa Lal, injunction was

required to be issued against him. Further, the learned

Appellate Court has not considered the other aspects of the

matter where the learned Trial Court has observed the

ingredients of balance of convenience and irreparable injury

are not in favour of the plaintiff, particularly when the

defendant is raising construction at the first floor after taking

permission from the Municipal Board.

The impugned order dated 17.03.2008 (Annex.9) cannot

be sustained for the reasons: (i) that the finding as recorded by

the learned Appellate Court on prima facie case appears to be

more on surmises rather than on legal inferences; (ii) then, the

aspects of balance of convenience and irreparable injury have

not been precisely considered by the learned Appellate Court

and the construction has not been countenanced on the
7

observations that permitting of such construction would

frustrate the purpose of the suit and unnecessary

complications and disputes would arise whereas in the overall

fact situation of this case, the finding of the learned Trial Court

that the balance of convenience is not in favour of the plaintiff

cannot be said to be wholly unjustified particularly when it is

found that the defendant-petitioner has otherwise raised

substantial construction on the first floor; (iii) and then, for the

order passed by the learned Trial Court refusing the prayer for

temporary injunction after taking note of the material available

on record and the principles of law applicable to the case

having not been shown suffering from any perversity,

arbitrariness, or disregard of any relevant judicial principle, the

Appellate Court has obviously exceeded its jurisdiction in

interfering with the discretionary order refusing temporary

injunction merely on the basis of its different view of the

matter. The impugned order dated 17.03.2008 is, therefore,

required to be set aside.

After looking at the photographs as placed on record

and as shown during the course of arguments, this Court is

clearly of the opinion that no purpose would be served by

simply prohibiting the defendant-petitioner from raising

construction on the wall in dispute and continuing with such

injunction would be rather leading to comparatively more
8

inconvenience and hardship to the petitioner. In the overall

circumstances of the case, during the course of submissions

yesterday, after noticing some space for Almirah having been

left by the petitioner on the wall in dispute, this Court

expressed prima facie view that even if the petitioner is

permitted to complete his construction, apart that he would be

required to submit specific undertaking not to claim equity only

on the basis of raising such construction, it shall also be

required of him to close down such Almirahs etc. and to keep

the wall plain. In response to the observations made by the

Court, the petitioner has placed on record today a photograph

showing that such space of Almirah etc. on the wall in question

have been filled up making it plain.

Having regard to the facts and circumstances of this

case, this Court is of opinion that interest of justice shall be

served if the defendant-petitioner is permitted to complete his

construction including that on the wall in question in

accordance with the permission obtained from the Municipal

Board but only upon his submitting a undertaking to the Trial

Court that he shall not claim any equity merely for having

completed such construction and to abide by the final decision

in the suit and to remove his construction, if so required at the

final decision of the suit and not to place any Almirah or any

opening on the wall in dispute.

9

Accordingly, this writ petition is allowed to the extent

indicated above; the impugned order dated 17.03.2008 as

passed by the learned Appellate Court is set aside; the order

dated 11.03.2008 as passed by the learned Trial Court is

restored but with the modification that the defendant-petitioner

shall be entitled to complete his construction including that on

the wall in question upon his submitting a specific undertaking

to the Trial Court that he shall not claim any equity merely for

having completed such construction and shall not place any

Almirah or any opening on the wall in dispute and shall keep

the same plain; and shall abide by the final decision of the suit

and shall remove his construction, if at all required at the final

decision of the suit, at his own costs.

There shall be no order as to costs of this writ petition.

(DINESH MAHESHWARI), J.

Mohan/

LEAVE A REPLY

Please enter your comment!
Please enter your name here