Supreme Court of India

Dr. Shehla Burney & Ors vs Syed Ali Mossa Raza (Dead) By Lrs.& … on 21 April, 2011

Supreme Court of India
Dr. Shehla Burney & Ors vs Syed Ali Mossa Raza (Dead) By Lrs.& … on 21 April, 2011
Author: …………………..J.
Bench: G.S. Singhvi, Asok Kumar Ganguly
                                                                                  REPORTABLE




                     IN THE SUPREME COURT OF INDIA

                      CIVIL APPELLATE JURISDICTION





                      CIVIL APPEAL NO.6409 OF 2002





Dr. Shehla Burney and others                                                ..Appellant(s)





                                     - Versus -





Syed Ali Mossa Raza (Dead) by Lrs. & Ors.                                   ..Respondent(s)





                              J U D G M E N T

GANGULY, J.

1. This appeal is from a judgment dated 3rd April

2002 by the High Court of Andhra Pradesh in a

First Appeal. The material facts of the case, as

appear from the records, are discussed

hereinbelow.

1

2. As asserted by the appellants, the suit land

(Original Suit No.164/76) falls under Survey

No.129/64. The respondents No.1, 2 and 3 were the

original plaintiffs and according to them the

suit land falls in Survey No.129/55. The

appellants herein are the legal heirs of original

defendant No.2. The respondents 4/1 and 4/2 are

the legal heirs of original defendant No.1.

Respondents 1, 2 and 3, as noted above, are the

original plaintiffs. The case of the appellants

is that the suit land belonged to one Dr. Zafar

Hussain who transferred the same to one Sajid

Hassan by a registered sale deed dated 20.1.1950.

Thereupon, Sajid Hassan sold on or about

22.7.1963 the said land to Razia Begum, the

predecessor-in-title of original defendant no.1

by a registered sale deed for a total

consideration of Rs.6000/-. Razia Begum remained

in uninterrupted and peaceful possession of the

said property from the date of her purchase. On

or about 11.08.1963 Razia Begum obtained house

2

construction loan from the Housing Cooperative

Society, Mellapelly Limited and thereafter

permission for construction was accorded on or

about 18.02.1964 by the Hyderabad Municipal

Corporation. The original defendant no.1 was in

possession and enjoyment of the property till it

was transferred on 20.6.1973 to one Lateef Hassan

Burney, the predecessor-in-title of the

appellants (original defendant No.2) as the

nominee of the defendant no.1 in terms of the

rules of the Housing Society. Then, on 4.12.1975,

the original suit (O.S.164 of 1976), out of which

this proceeding arises, was instituted in the

Court of the 4th Additional Judge, City Civil

Court, Hyderabad by the plaintiffs against Razia

Begum alleging that the plaintiffs’ father Saiyed

Shah Abdul Khader was the Pattedar and Landlord

of land bearing Survey No.129/55 (old), New

Survey No.165 admeasuring 3 Acres and 26 guntas

situated at Kachcha Tattikhana Sivar village

Shaikpet and the then Taluk West, now Hyderabad

3

Urban Taluk. It was also alleged that the patta

was transferred in the name of the father of the

plaintiffs by Sarafe-e-Khas Mubarak on 25th Azur

in 1340 Fasli and the father of the plaintiffs

through a registered document Tamleeknama

(Settlement Deed) on 10th Aban, in 1347 Fasli

which corresponds roughly to the year 1930

transferred the land to his wife Fatima Sogra,

the mother of the plaintiffs. It was further

alleged that after the aforesaid transfer the

said Fatima Sogra, the plaintiffs’ mother,

remained in continuous and exclusive possession

of the same till her death on 24.07.1973. On her

death the respondents no.4/1 and 4/2 illegally

occupied the suit land. In the said suit Razia

Begum, the predecessor-in-title of respondent

no.4/1 and 4/2, filed her written statement

pleading therein that she is a bone fide

purchaser of the suit land by Rs.6000/- after

issuing a public notice in the Daily Siyasat on

19.06.1963. No objections were received from

4

anybody and the sale deed was finally registered

with the plan on 22.07.1963. It was also pleaded

in the written statement that she obtained the

necessary permission for construction and

obtained a loan from Housing Cooperative Society

and had completed the construction till the

basement level. No objection was raised by the

plaintiffs with the construction and she has

perfected her title against the plaintiffs by way

of adverse possession. In her written statement

she also pleaded that she transferred on

20.6.1973 the property in favour of Lateef Hassan

Burney, predecessor-in-title of the appellants.

On the filing of the written statement, Lateef

Hassan Burney was impleaded as defendant no.2 by

an order of the Court dated 4.11.1982.

3. Thereupon, on 18.12.1982, the original plaintiffs

filed an amended plaint impleading Lateef Hassan

Burney. Thereafter, another suit was instituted

on 15.1.1983 by the plaintiffs against one

5

Prahlad Singh, who had illegally occupied a

portion of their property falling under Survey

No.129/55 (old). It may be noted that in the

subsequent suit Prahlad Singh did not dispute the

fact that the suit property is part of Survey

No.129/55 (old). Thereupon, in O.S. No.164 of

1976, the defendant no.2, predecessor-in-title of

the appellants, filed his separate written

statement stating therein that the property

belongs to Razia Begum, the original defendant

no.1, before it was transferred in his name and

the Razia Begum had perfected her title by

adverse possession against plaintiffs.

4. Then, the witnesses were examined by the Trial

Court. Then by an order dated 19.12.1983 the

trial Court appointed a Court Commissioner. The

Court Commissioner with the help of a surveyor

submitted a report on 25.4.1984.

6

5. Ultimately, by judgment dated 19.9.1985, the

suit was dismissed and being aggrieved by the same

an appeal was filed before the High Court in the

year 1986. The High Court again by an order dated

5.2.2002 appointed an Advocate Commissioner to

determine the location of the property which,

according to the original plaintiffs-respondent,

was falling in Survey No. 129/55(old). However, the

contention of the appellants is that the property

was falling in Survey No. 129/64.

6. The Advocate-Commissioner appointed by the High

Court submitted a report along with a Map in which

it has been shown that the suit property falls

under Survey No. 129/55(old) but that finding has

been reached on the basis of the judgment and order

in O.S.No. 331/1980 which was between the original

plaintiffs and one Sardar Prahlad Singh. In that

suit (Suit No. 331/1980) no issue relating to the

fact that the property of Prahlad Singh was in any

7

other survey number than Survey No. 129/55(Old) was

raised.

7. The learned Judge of the High Court framed the

following three issues for consideration:

(a) Whether the suit land is in

S.No.129/55 as claimed by the plaintiffs

or in S. No.129/64 as claimed by the

defendants?

(b) Whether the defendants have

perfected their title in respect of the

suit land by adverse possession?

(c) What is the relief that the

plaintiffs are entitled to?

8. On the aforesaid three issues, the High Court in

the impugned judgment gave a finding in respect

of each one of the issues. In respect of issue

(a), the High Court held that the suit property

fell in Survey No. 129/55 (old) new No. 165

situated at Kachcha Tattikhana Sivar village

Saikpet, Hyderabad and not in Survey No. 129/64.

In respect of issue (b), the High Court came to a

finding that the defendants have failed to

8

establish their plea by way of adverse

possession. In respect of issue (c), the High

Court came to a finding that the plaintiffs are

entitled to a decree for possession in the suit.

9. Against the said judgment, the present appellants

filed a Letters Patent Appeal before the Division

Bench of the High Court. But in view of the

judgment of the High Court in S. Shivraja Reddy

and ors. v. Raghuraj Reddy and Ors., the Division

Bench of the High Court held that after the

amendment of Section 100 of the C.P.C., the

Letters Patent Appeal filed after 1.7.2002 is not

maintainable. The Letters Patent Appeal of the

appellant was returned by the High Court and the

appellants on 7.9.2002 filed a Special Leave

Petition before this Court in which on 27.9.2002

leave was granted and the special leave was

converted into this appeal.

9

10. Mr. Huzefa Ahmadi, learned counsel appearing on

behalf of the appellants, assailing the impugned

judgment raised various issues.

11. The first issue which was raised was that no

pleading and no prayer for a decree of possession

was made against Lateef Hassan Burney, Original

Defendant No.2 (the Predecessor in title of the

Appellants). Attention of this Court was drawn

to the original prayer in the plaint and also the

prayer in the amended plaint. It was, therefore

urged that in the absence of any pleading and

prayer for relief against the Defendant No.2

(Predecessor-in-title of the Appellants), the

suit is liable to be dismissed as against

Defendant No.2 in view of the provisions of Order

VII of Code of Civil Procedure.

12. The second point urged was that the respondent

Nos. 1 to 3 (contesting respondents) who are the

legal representatives of the Original Plaintiffs,

10

did not prove that the disputed land falls within

Survey No. 129/55(old).

13. The third point on which the impugned judgment

was assailed was that the contesting respondents

(original plaintiffs) did not succeed in proving

their title in respect of Survey No. 129/55.

14. It was also urged that the suit was barred by

limitation under Article 65 of the Limitation

Act, 1963 and the High Court should have held

that the appellants had perfected their title by

way of adverse possession and even on the ground

of equity no decree for possession can be passed

in favour of the contesting respondents who are

the successor -in-title of the original

plaintiff.

15. Mr. Giri, learned senior counsel for the

respondents submitted that the suit is for

recovery of possession on the strength of title

11

and not a suit for recovery of possession on the

strength of possession. According to the learned

counsel the judgment of the High Court is clear

that the evidence is not adequate for the Trial

Court to prove the title to survey No.129/55 nor

it is adequate to prove that the plaint schedule

property is survey No.129/55. The learned

counsel further questioned the locus standi of

the second defendant to maintain this appeal. The

learned counsel also submitted that there is

nothing on record to show the transfer of

property in Survey No.129/64. The learned counsel

ultimately submitted the matter should be

remanded to the High Court for rehearing in view

of inadequate evidence on record.

16. Considering these rival submissions, this Court

is of the view that some of the submissions of

the learned counsel for the appellants deserve

acceptance.

12

17. The submissions of the learned counsel for the

appellant that there is no prayer for decree of

possession either in the original plaint or

amended plaint against original defendant no.2

stands proved. The prayers in the original

plaint and the amended plaint were placed before

us. The prayer in the amended plaint is set out

hereinbelow:-

“(1) that a decree to be passed in favour

of the petitioners against the defendant

for possession of land measuring 2180

square yards situate at village Shaikpet,

Banjara Hills, Jubilee Hills, Hyderabad

bounded by East: Road, West: Plaintiff’s

land, North: Road No.3, South: Road No.14,

as per annexed plan attached to the

plaint, in survey No.129/55 (old), New

Survey No.165, situate at Shaikpet,

village, Hyderabad Urban by demolishing

the illegal structures on the land;”

18. It is clear that in the amended plaint the prayer

is against the defendant, therefore, the prayer

is only against defendant no.1 and not against

defendant no.2. In a case where prayer is not

made against a particular defendant, no relief

13

possibly can be granted against him. Reference

in this connection can be made to the provisions

of Order VII of the Code of Civil Procedure. In

this connection, Order VII, Rule 5 is relevant

and is set out below:-

“5. Defendant’s interest and liability to

be shown. – The plaint shall show that the

defendant is or claims to be interested in

subject-matter, and that he is liable to

be called upon to answer the plaintiff’s

demand.”

19. Order VII, Rule 7 of CPC is also relevant and

which is also set out below:-

“7. Relief to be specifically stated.-

Every plaint shall state specifically the

relief which the plaintiff claims either

simply or in the alternative, and it shall

not be necessary to ask for general or

other relief which may always be given as

the Court may think just to the same

extent as if it had been asked for. And

the same rule shall apply to any relief

claimed by the defendant in his written

statement.”

14

20. In Sheikh Abdul Kayum and others v. Mulla Alibhai

and others [AIR 1963 SC 309] it has been held by

this Court that it does not lie within the

jurisdiction of a Court to grant relief against

defendant against whom no reliefs have been

claimed [See paragraph 13, page 313 of the

report].

21. Same propositions have been reiterated recently

by a judgment of this Court in Scotts

Engineering, Bangalore v. Rajesh P. Surana and

others [(2008) 4 SCC 256]. In paragraph 10 at

page 258 of the report this Court found that even

after the appellant was arrayed as defendant 6,

the plaintiff did not care to amend the plaint

except making the appellant as defendant 6. No

relief was claimed against defendant 6. If we

follow the said principle in the facts of this

case we have to hold that no relief having been

claimed against defendant 2, who is the

predecessor-in-title of the present appellant, no

15

relief can be granted against the present

appellant.

22. The objection of the respondent that such point

is taken only before this Court and not at an

earlier stage of the proceeding cannot be

countenanced since this point goes to the root of

the matter and for consideration of this point no

further investigation in the facts of the case is

necessary. This point actually appears from the

admitted records of the case and this point is

based on the provisions of the Code of Civil

Procedure.

23. In this connection principles which have been

laid down by Lord Sumner in Surajmull Nagoremull

v. Triton Insurance Co. Ltd., [52 Indian Appeals

126] are very pertinent. The learned Law Lord

summarized the proposition so lucidly that we

should do nothing more than quote it:

16

“…No court can enforce as valid that which

competent enactments have declared shall

not be valid, nor is obedience to such an

enactment a thing from which a court can

be dispensed by the consent of the

parties, or by a failure to plead or to

argue the point at the outset:”

24. The aforesaid propositions have been quoted with

approval by this Court in Badri Prasad and others

v. Nagarmal and others reported in AIR 1959 SC

559 at page 562.

25. Similar views have been expressed by this Court

again in Tarinikamal Pandit and others v.

Perfulla Kumar Chatterjee (dead) by L.Rs. [AIR

1979 SC 1165]. After considering several

decisions, including the one rendered in Badri

Prasad (supra) this Court held as follows:-

“…As the point raised is a pure question of

law not involving any investigation of the

facts, we permitted the learned counsel to

raise the question….” (para 15 at page 1172)

17

26. In our view this point is sufficient to hold that

the judgment of the Hon’ble High Court is not

sustainable in law.

27. Apart from this, this Court finds that the

appellants had been in peaceful possession of the

disputed property from July 1963 and their

predecessor-in-interest was in possession of the

same property from 1950 till the property was

transferred by her to Lateef Hassan Burney,

predecessor-in-title of the appellant. After

such transfer the construction started on the

property and the appellants have been residing

there since 1964 and the suit came to be filed

only in 1975. Even in that suit after impleading

the original defendant no.2 no relief has been

claimed against him.

28. In view of the aforesaid admitted factual

position and the legal questions discussed above,

this Court cannot affirm the views taken by the

18

High Court. The judgment of the High Court is

set aside and that of the Trial Court is

affirmed. The appeal is allowed. There will be

no order as to costs.

…………………..J.

(G.S. SINGHVI)

…………………..J.

(ASOK KUMAR GANGULY)

New Delhi

April 21, 2011

19