High Court Patna High Court - Orders

Dahaur Yadav vs Munga Lal Yadav on 7 July, 2008

Patna High Court – Orders
Dahaur Yadav vs Munga Lal Yadav on 7 July, 2008
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        C.R. No.462 of 2006
                         DAHAUR YADAV
                              Versus
                        MUNGA LAL YADAV
                             -----------

9 7.7.2008 Heard Counsel for the petitioner.

The contesting opposite parties despite service of

notices have not appeared.

The petitioner is aggrieved by an order dated

14.2.2006 whereby and whereunder the Court below has

rejected the application filed by the plaintiff/petitioner for

admitting a registered sale deed dated 18.10.1996 into

evidence.

Counsel for the petitioner would contend that the

exhibiting of the said sale deed was absolutely necessary to

prove the case of the plaintiff/petitioner as with regard to the

title of the land in question which was purchased by him on

10.4.1989 from one Mouje Yadav who had inherited the said

land from Most Tahti through her predeceased daughter

Sugabati and wife of aforesaid Mouje Yadav in the backdrop

of the fact when the contesting defendants in their written

statement had taken plea that Most Tehta had died issueless

and no daughter namely Sugabati. In this context it was

submitted by the counsel for the petitioner the aforesaid sale

deed was a clinching document to prove that Mouje Yadav,

the vendor of plaintiff/petitioner had inherited the property
2

of Most Tahti after the death of his wife Sugabati who was

the daughter of Most Tehta and was dealing with such

property by executing sale deed. It has been the grievance of

the petitioner that the Court below has shut out a relevant

evidence by the impugned order and has thus committed

material irregularity and/or jurisdictional error.

From perusal of the impugned order, it appears that

the Court below has rather proceeded mechanically in

rejecting the application of the petitioner without examining

the aforementioned sale deed dated 18.10.1996 by holding

that the aforesaid sale deed in question is in respect of such

a plot which is not actually the subject matter of the suit

property. In the opinion of this Court, the Court below ought

to have looked into the matter from a different angle i.e.

whether the document in question was germane and

necessary for deciding one of the main issue with regard to

the title of the plaintiff/petitioner based on the capacity of

his vendor namely Mouje Yadav who is said to have inherited

the land in question from his mother-in-law Most Tehta

through her daughter Most Sugawati Devi.

That having been not done, this Court would hold that

the impugned order dated 14.2.2006 suffers from both

material irregularity and/or jurisdictional error and the same

is accordingly set aside and the matter is remitted back to

the Court below to again examinee the relevance of the said
3

sale deed in the light of the issues framed by it. If upon such

consideration, the Court below finds that for recording the

findings on the crucial question of right, title and interest of

the land in question of the plaintiff/petitioner, the said sale

deed dated 18.10.1996 has some relevant, it will allow the

prayer of the petitioner to admit the same into evidence by

exhibiting as plaintiff’s documentary evidence but on the

other hand if it is found that the document is not relevant,

such prayer of the petitioner will be rejected afresh by a

reasoned order.

With the aforementioned observations/directions, this

application is allowed to the extent indicated above.

Rsh                                            (Mihir Kumar Jha, J.)