High Court Patna High Court - Orders

Geeta Devi &Amp; Ors vs Anurag Narayan Singh &Amp; Ors on 27 October, 2010

Patna High Court – Orders
Geeta Devi &Amp; Ors vs Anurag Narayan Singh &Amp; Ors on 27 October, 2010
     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         C.R. No.1055 of 2006
1.   Geeta Devi wife of Late Bijay Prakash Singh,
2.   Ashok Kumar Singh,
3.   Kishore Kumar Singh,
4.   Manoj Kumar Singh,
     All sons of Late Bijay Prakash Singh.
5.   Gulbi Devi, wife of Dr. Barun Kumar Singh,
6.   Pinki Kumari, daughter of Late Bijay Prakash Singh,
7.   Rinki Kumari, D/o-Late Bijay Prakash Singh,
8.   Chandra Shekhar Singh, S/o-Late Satya Prakash Singh,
     All residents of Village-Babutola, P.S.-Banka, District-Banka.
                                              .........Defendants/Petitioners.
                               VERSUS

1. Anurag Narayan Singh,
2. Laxmi Narayan Singh,
3. Tri Bhuwan Prasad Singh,
    All sons of Late Shiv Prasad Singh.
4. Ranjeet Prasad Singh,
5. Randhir Prasad Singh,
6. Lal Mohan Prasad Singh,
7. Dil Mohan Prasad Singh,
    All sons of Late Krishna Prasad Singh.
8. Bishwa Mohani Devi, W/o-Upendra Prasad Singh, D/o-Late Krishna Prasad
    Singh.
9. Shyam Sundar Singh, S/o-Late Munsi Prasad Singh.
10. Nuta Devi, D/o-Late Munsi Pd. Singh, resident of Vill.-Mohanpur, P.S.-
    Barahat, District-Banka.
11. Sitendra Prasad Singh,
12. Basant Prasad Singh,
13. Rakesh Prasad Singh (Minor),
14. Santosh Kumar Singh (Minor),
15. Dip Kumar Singh (Minor),
16. Uma Bati Devi,
17. Satya Bhama Devi,
    All sons and daughters of Late Satrughan Prasad Singh. 13 to 15 are minors
    respondents through their elder brother Sitendra Pd. Singh.
18. Kumudni Devi, W/o-Late Ranjeet Prasad Singh, resident of Village+P.O.-
    Laugain, P.S.-Sangrampur, District-Munger.
19. Bula Devi @ Lakho Devi, W/o-Naresh Mohan Singh, resident of Vill.-
    Birnigaria, P.S.-Barahat, District-Banka.
20. Uma Devi, wife of Mani Prasad Singh,
21. Bishwa Shankar Singh,
22. Lala Ravi Shankar Singh,
    Both Sons of Mani Prasad Singh.
23. Kabita Singh, W/o-Raj Kumar Singh, resident of Vill.-Rajator, P.S.-
    Sambhuganj, District-Banka.
24. Prem Shekhar Singh,
25. Gauri Shankar Singh,
26. Bishnu Shankar Singh,
                                           -2-




          27. Shambhu Singh,
              All sons of Late Mani Prasad Singh.
          28. Purshottam Singh,
          29. Munna Kumar Singh,
          30. Lal Kumar Singh,
              All sons of Late Sachida Nand Singh.
          31. Tara Devi, W/o-Late Sachida Nand Singh.
          32. Karuna Kumari Singh, W/o-Ramesh Mohan Singh, resident of Vill-
              Mohanandpur, P.O.-Jeyatpur, District-Bista.
          33. Pappu Devi, W/o-Binay Kumar Singh,
          34. Kalpana Devi, W/o-Late Sita Ram Singh, resident of Village-Pair, P.S.-Dhoria,
              District-Banka.
          35. Sudhana Devi,
          36. Bandana Devi,
          37. Jawahar Singh,
          38. Anil Prasad Singh,
              All sons of Late Sita Ram Singh, All except Sl.No.10,18,19,23,32,33,34, are
              residents of Village-Raipura, P.S.-Shambhuganj, District-Banka, Bhagalpur.
                                                           ........Plaintiffs/Opposite Parties.
                                        -----------

18 27.10.2010 An application has been filed by the respondents, who

are plaintiffs in the Court below, for vacating the stay granted by this

Court.

In my view, there was no point in vacating the stay and

keeping the application pending and, therefore, with consent of parties

the matter was heard for final disposal at this stage itself.

The defendants are petitioners before this Court and

have challenged the order dated 24.04.2006 passed by the Sub Judge-

III, Banka in Title Suit No.25/82. By the said order, the Trial Court

has directed the plaintiffs, who are respondents herein, to implead two

persons as defendants on payment of cost of Rs.500/-. The facts

leading to this case are noted hereunder.

In 1982 (28 years back) plaintiffs/respondents filed a

suit for declaration of title and confirmation of possession and, if

found, out of possession, restoration thereof in respect of certain lands
-3-

as against the defendants. Defendants immediately filed their written

statement and one of the objections they have taken was that the suit

ought to fail because of non-joinder of necessary parties. The

defendants, who are petitioners before this Court, clearly pleaded that

the suit cannot proceed in absence of two persons named in the written

statement. Thus, plaintiffs were put to notice in 1982 itself about the

necessity of these two persons for adding their name in the suit as

defendants. It appears that subsequently plaintiffs sought an

amendment to the plaint claiming certain additional reliefs. In

response thereto, the defendants again objected and protested that

these additional reliefs could not be granted in absence of two other

persons, who were necessary parties to the suit. Again the plaintiffs,

having been put to notice, chose not to add them as parties and took

their chance in the trial. An issue was also framed in this regards.

The case went to trial and evidence closed. Once argument started,

obviously the plaintiffs realized the difficulty. At this late stage after

two and half decades, the Trial Court comes to rescue of the plaintiffs

in purported exercise of jurisdiction vested in the Trial Court in term

of Order-I Rule-10 of the Code of Civil Procedure without realizing

the facts as noted above, the Court bails out the plaintiffs by ordering

addition of those very two persons as defendants on payment of cost of

Rs.500/-. It is this order that is challenged because as the defendants

would submit that it would revert the clock 28 years back, as upon

addition of these two defendants, the suit will begin once again de

novo.

-4-

On the other hand, on behalf of the plaintiffs/

respondents, who have all appeared, it is submitted that the Court had

jurisdiction to order addition of parties at any stage in interest of

justice and to avoid multiplicity of litigation it having done so this

Court should not interfere.

I am afraid, I cannot accept the plea of

plaintiffs/respondents. One has to keep in mind that interest of justice

is not a one way traffic. It has to flow from both sides. It is not a case

where on realization of a mistake a correction is being done, which

was inadvertently left out. Here right from the first day the petitioners

raised this objection to which the plaintiffs pay no heed. Plaintiffs

were twice put to notice of this fact before the trial begun but they

chose to ignore it. Specific issue was framed in this regards when the

parties went to trial. Thus, where the parties were already noticed and

it chose to ignore the same then it is not open to the Court to come to

the rescue of the parties and bail it out. The parties took a conscious

decision and a contemplated risk and must pay for its consequences.

In my view, learned counsel for the petitioner is correct

in submitting that if the order of the Court is allowed to stand it cures a

defect which would have rendered the suit liable to be dismissed for

non-joinder of necessary parties and it would bail out the plaintiffs,

who had taken a calculated risk after due notice and were surely to

lose. That cannot be permitted. Even if application was made by the

plaintiffs at this belated stage, surely, the Trial Court would have

rejected the same. If that be so then how the Trial Court could do
-5-

what the plaintiffs were precluded to do.

In that view of the matter, in would not be in the

interest of justice to allow the order of the Trial Court to stand. The

Trial Court cannot be permitted to correct a fatal error of a party. The

order of the Trial Court is set aside. The Trial Court is directed to

conclude the hearing of the matter expeditiously preferable within one

month from the date of communication of this order. Accordingly, the

civil revision application is allowed.

Trivedi/                         (Navaniti Prasad Singh, J.)