High Court Jharkhand High Court

Bishnu Kumar Modi vs Shekhar Modi & Ors on 5 April, 2010

Jharkhand High Court
Bishnu Kumar Modi vs Shekhar Modi & Ors on 5 April, 2010
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                    S.A. No. 34 of 2010

          Bishnu Kumar Modi                    ........Appellant
                                  Versus
          1.    Shekhar Modi.
          2.    Om Prakash Modi.
          3.    Kishan Kumar Modi.             ..........Respondents

                CORAM: THE HON'BLE MR. JUSTICE R.K. MERATHIA

          For the Appellant      : Mr. Rajeeva Sharma, Sr. Advocate
                                        -------
4/ 5/04/2010

This second appeal has been filed against the judgement

and decree dated 18.1.2010, passed by learned Additional District

Judge, ( FTC), Dumka, in Title ( Partition) Appeal No. 30 of 2007,

confirming the judgment and decree dated 2.9.2004, passed by

learned Subordinate Judge-1, in Title ( Partition) Suit No. 29 of 2001.

It is submitted on behalf of the appellant that the partition

suit brought by the plaintiffs-respondents could be decreed on the

basis of its own strength and not on the basis of weakness of the

defendant-appellant.

It appears that this partition suit was filed by the plaintiff-

Shekhar against Om Prakash-defendant first party and Savitri Devi,

Bishnu and Kishan-defendant as second party, claiming partition of his

1/3rd share in the schedule property. Kishan is own brother of Bishnu

and son of Savitri Devi. Defendants appeared but only Om Prakash and

Kishan filed written statement and ultimately Savitri Devi and Bishnu

were debarred from filing written statement. The defendants-Om

Prakash and Kishan accepted the contention of the plaintiff that he

was adopted by registered deed dated 12.3.1982 by Satyanarayan.
They also claimed partition of their 1/3rd share. Accordingly, no issue

was framed with regard to adoption. The appellants-Bishnu and Savitri

Devi did not take any step in the suit even after they were debarred

from filing written statement. They did not chose to cross examine

witnesses. Ultimately, preliminary decree was passed. Appellant

refused to take notice in the execution case. The learned court below

has rightly observed that the appellant had full knowledge about all

the proceedings but deliberately did not take part in the proceeding

only with a view to delay the matter. After a delay of about 764 days,

the appellant preferred appeal before the learned appellate court. In

these circumstances, it can not be complained that no decree could be

passed in favour of the plaintiff-respondent.

In my opinion, no substantial question of law is involved in the

second appeal, which is accordingly dismissed.

( R.K. Merathia, J)

Rakesh/