1
Reserved
In the High Court of Judicature at Allahabad,
Lucknow Bench, Lucknow
O.O.S.No.1/1989
(R.S.No.2-50)
Sri Gopal Singh Visharad, aged about 42 years, son of Thakur
Girdhari Singh, resident of Mohalla Sargdwar Ayodhya,
Pargana Haveli Avadh, Tehsil Va Zila Faizabad -(dead )
Rajendra Singh aged about 46 years son of Sri Gopal Singh
Visharad, at present resident of State Bank of India Branch
Gonda--Amended vide court order dated 22.02.86.
....... Plaintiff.
Versus
1. Zahoor Ahmad, aged about 68 years, son of not known,
resident of Mohalla Bara Bazar-dead, City Ayodhya, Pargana
Haveli Avadh, Tehsil Va Zila Faizabad, Shahar Ayodhya.
2. Haji Feku, aged about 65 years, son of not known, resident of
Mohalla Terhi Bazar-dead, CityAyodhya, Pargana Haveli
Avadh, Tehsil Va Zila Faizabad, Shahar Ayodhya.
3. Mohammad Faiq, aged about 45 years, son of not known,
resident of Mohalla Terhi Bazar-dead, CityAyodhya, Pargana
Haveli Avadh, Tehsil Va Zila Faizabad, Shahar Ayodhya.
2
4. Mohd.Shami Churiwala, aged about 45 years, son of not
known, resident of Mohalla Ramganj-dead, City Ayodhya,
Pargana Haveli Avadh, Tehsil Va Zila Faizabad, Shahar
Ayodhya.
5. Mohammad Achchan Miyan, aged about 45 years, son of not
known, resident of Mohalla katra-dead, CityAyodhya, Pargana
Haveli Avadh, Tehsil Va Zila Faizabad, Shahar Ayodhya.
6. United Provinces, Uttar Pradesh, State, Lucknow -Amended
under court order dated 21.02.50.
7. K.K.Nayyer, Deputy Commissioner, Faizabad -Amended vide
court order dated 07.01.87.
8. Sri Markandey Singh, Additional City Magistrate, Faizabad--
Amended under court order dated 07.01.87.
9. Sri Ram Kripal Singh, Superintendent of Police Faizabad--
Amended under court's order dated 23.08.90.
10.Sunni Central Waqf Board Uttar Pradesh Lucknow, Moti Lal
Bose Road, Police Station Kaiserbagh through Secretary.
11.Nirmohi Akhara Ayodhya, Haveli Avadh, Ayodhya, district
Faizabad through Sarpanch Ram Swaroop Das, Upsarpanch
Mahanth Bhaskerdas and Panch Rajaram Chandracharya.
------- .... Defendants
Judgment delivered by
Hon'ble Dharam Veer Sharma, J.
The suit was initially filed by Sri Gopal Singh Visharad. After
his death, his son Sri Rajendra Singh was substituted at his place. The
3
plaintiff has sought following reliefs;
Annexure-II
Pages 30-59
It be declared that plaintiff is entitled for worship and offering
prayers without any interruption of the deity of Lord Rama installed
at Ram Janam Bhumi for which particulars are available at the foot of
the plaint and further defendant nos.1 to 6 or their heirs and
defendant nos. 7 to 9 and defendant no.10 be restrained not to
interfere in the aforesaid right of the plaintiff. The defendants be
restrained from removing the idols from the disputed place and be
further restrained not to cause any hindrance in the entry of the
plaintiff and also be prohibited not to close the entry door causing
hindrance in the worship and Darshan of the plaintiff. The plaintiff be
granted any other relief deemed fit by court along with costs.
The details of the disputed property are as under:–
East – Bhandar and platform of Janam Bhoomi.
West–Parti land
North–Sita Rasoi
South–Parti land
Plaintiff claims that he is the follower of Sanatan Dharm and
used to worship and Darshan of God and Goddesses like his father.
The plaintiff in the birth spot of Lord Rama was worshipping the
deity of Lord Ram Chandra at foot steps etc. and was continuing
visiting the spot for offering prayers and for Darshan without any
interruption and hindrance and he is also entitled to perform his
religious duties in future also. On 14.1.1950, late Gopal Singh
Visharad, the original plaintiff, visited Ram Janam Bhumi site but the
4
employees of defendant no.6 restrained him from entering into the
place where the deity of Lord Ram Chandra Ji was installed and the
same was done under the influence of defendant nos. 1 to 5 and
persons of their community. Thus they have restrained Hindus from
worshipping the above deity without any justification. They have also
declared that they would interfere in the prayers and worship of
Hindus which amounts to interference in religious rights illegally.
Employees of defendant no.6 are defendants no. 7 to 9 and they are
illegally pressurizing the Hindus to remove the idols installed at the
birth place of Lord Ram. It is further averred that in view of the
declaration of Queen Victoria which she made and under the
Government of India Act, 1935 the act on the part of the defendants
no.1 to 5 and further of defendant nos. 6 to 9 is contrary to the
declaration and also against the law which has compelled the plaintiff
to file the suit. The cause of action arose on 14.1.1950 within the
jurisdiction of the court when the defendants interfered with the
rights of the plaintiff and restrained him from discharging his various
religious obligations. After the death of the plaintiff, his son is
entitled to maintain the present suit. Defendant nos. 1 to 5 are also no
more and it is not necessary to implead his successors. Defendant
no.10 has been arrayed in accordance with the directions of this
Court dated 17.10.88 and the relief has also been sought against him.
Defendants no. 1 to 5 have died. Plaintiff has not substituted
any person on their place. Prior to their death the defendants no. 1 to
5 had filed their written statement on 21.2.50 wherein they stated that
5
the land in suit is not Ram Janam Bhumi but it is a mosque
constructed by emperor Babar. This mosque was constructed by
Emperor Babar through his minister Mir Baqi in the year 1528 and
dedicated it as waqf for use of Muslim community. Every Muslim
has a right to worship in this Mosque. The grant of Rs. 60 was
allowed by Emperor Babar from Royal Treasury which continued
during Mughal period and during the reign of Nawabs of Oudh. This
amount was enhanced to the tune of Rs. 302, 3 ana and 6 pai. This
continued even during the British Government. During the period of
settlement, the British Government granted rent free land in the
villages Solapuri and Bahoranpur. In the year 1885, Mahant
Raghubar Das had filed a suit against Secretary of State for India in
Council and Mohd. Asgar Mutwalli of Babri Mosque in the Court of
Sub-Judge, Faizabad for the declaration of his title.A map was
appended with the plaint wherein the mosque was clearly shown and
was not denied and only relief was sought regarding a platform,
therefore, the plaintiff is estopped from saying that entire land in suit
belongs to Ram Janam Bhumi temple. This fact is completely false
and groundless. The Sub-Judge, Faizabad had dismissed the suit on
24.12.1885.
This verdict was upheld by appellate court and the remark of
Sub-Judge in favour of the plaintiff regarding title over the platform
in suit was also struck off and so many Mahants of Ayodhya on
behalf of the Hindu public had contested the suit and all the Hindus
had full knowledge of this litigation. As per provision of Act No.13
6
of 1936, the Chief Commissioner of Waqf was appointed who after
inspection of the site of Babri Mosque declared that this mosque was
built by Emperor Babar and is a Sunni Waqf. Accordingly requisite
notification was issued. The Muslim community is in continuous
possession over Babri Mosque since 1528 and therefore if plaintiff or
any other Hindus succeed in proving that at any point of time there
was a temple over the land in suit, in that event also having been in
possession for more than 400 years over the land in suit as public
mosque no right or title remained with the plaintiff and the same has
been extinguished by the lapse of time and plaintiff had no right of
possession over the property in suit. Therefore, the suit is barred by
Section 42 Specific Relief Act and is also time barred of which no
application has been moved by the plaintiff under Order 1 Rule 8
C.P.C. and no right has been claimed through the Hindu community.
Therefore, the suit is not maintainable. The suit is barred for want of
notice under Section 80 C.P.C. Namaz was offered in the Babri
Mosque on 16.12.1949 and there was no idol in it. If any, idol has
been installed surreptitiously and stealthily in that event also no
Hindu has right to enter into the mosque for having Darshan of the
said idol or worship over there. Accordingly civil court has no
jurisdiction to grant any relief in favour of the plaintiff. There is mis-
joinder by defendants no.6 to 9 in the present suit. The proceeding
initiated under Section 145 Cr.P.C. has been commenced with ulterior
motive with the aid and knowledge of the then City Magistrate. There
is a temple known as Janam Sthan Sri Ram Chandra Ji where idols of
7
Ram Chandra Ji and other Gods are installed. The suit is liable to be
dismissed. The plaintiff has filed replication reiterating the facts
given in the plaint.
Deputy Commissioner, Faizabad, defendant no.6 has also filed
written statement wherein it is stated that notice as contemplated
under Section 80 C.P.C. has not been served on defendant no.6,
therefore this suit is liable to be dismissed on this ground alone. The
plaint allegations are fake. There is no cause of action for the suit. In
the intervening night of 22nd December, 1949, the idols of Sri Ram
Chandra Ji surreptitiously and wrongly put inside the disputed
property resulting threat to public peace and tranquility. The public
authorities had to be intervened in order to prevent breach of peace.
The City Magistrate, Guru Dut Singh passed an order on 23.12.49
under Section 144 Cr.P.C. prohibiting the carrying of fire arms etc.
and assemblage of more than 5 persons within the limits of Faizabad
and Ayodhya Municipalities. On the same date, the Additional City
Magistrate, Sri Markendey Singh on police report and other
information, passed orders under Section 145 Cr.P.C. calling upon the
claimants to the premises to appear and file their written statements
by 17.1.1950. The said Magistrate being of opinion that the case was
one of emergency, attached the said suit property and appointed Sri
Priya Datt Ram, Chairman, Municipal Board, Faizabad-cum-
Ayodhya as a Receiver of the said property and authorised him to
manage the same and further directed him to submit a scheme for the
management thereof.
8
The City Magistrate, defendant no.8 filed written statement on
25.4.50 wherein he has stated all the facts which have already been
mentioned in the WS of defendant no.6.
Defendant no.9 S.P., Faizabad has also filed written statement
reiterating all the facts mentioned in the written statement of Deputy
Commissioner, Faizabad and the City Magistrate mentioned
hereinbefore.
Defendant no.10, U.P. Sunni Central Board of Waqf has also
filed written statement on 24.2.89 through its Secretary Zamir Ahmad
Khan who has stated that the building referred to in the plaint is not
the Janam Bhumi of Sri Ram Chandra Ji and no idols of Sri Ram
Chandra Ji were installed in the said building and as such there arises
no question of any right or claim of the plaintiff to perform Pooja and
Darshan over there. Property in suit is a mosque known as Babri
Mosque and the same was constructed during the regime of Emperor
Babar. On 22/23.12.49, idol was surreptitiously and stealthily kept in
the mosque by some mischievous elements. This mosque was never
used for performing Pooja and Darshan. The property in suit is an old
mosque constructed around the year 1528 during the regime of
Emperor Babar under the supervision of Mir Baqi and the same has
already been used as a mosque and it was never used as a temple or
as a place of worship for any other community except Muslims. The
Emperor Babar had given a grant of Rs. 60 per annum for the
maintenance and annual repairs and other expenses relating to the
said mosque which was paid during the Mughal period and during the
9
regimes of Nawab of Oudh the said grant was enhanced and the
British Government had also continued the said grant and at the time
of the first settlement as a Mafi expenses of the said mosque.
In 1885 Mahant Raghubar Das(Mahant of Janam Sthan of
Ayodhya) had filed a suit against the Secretary of State for India in
Council and Mohd. Asgar, Mutwalli of the mosque, in the Court of
Sub-Judge, Faizabad in which the site plan was annexed alongwith
the plaint and in the said site plan the mosque in question was
specifically mentioned in the western side of the Chabutra in respect
whereof the suit was filed for permission to erect temple over the said
Chabutra. In respect of the said Chabutra the said Mahant Raghubar
Das had stated that the temple of Janam Bhumi was desired to be
constructed over there, but the said Mahant could not succeed even in
that suit which was ultimately dismissed on 24.12.1885 by the Sub
Judge, Faizabad and the appeal filed against the said judgment and
decree dated 24.12.85 was also dismissed by the District Judge,
Faizabad and the second appeal filed against the same had also been
dismissed by the Judicial Commissioner of Oudh.
The aforesaid suit was filed by the Mahant Raghubar Das on
behalf of other Mahants and Hindus of Ayodhya and Faizabad. That
after the proclamation of U.P. Muslims Waqf Act 1936, the Chief
Commissioner of Waqfs had got a survey made in respect of
properties and in that connection survey of the mosque in question
was also conducted and the same was registered as a waqf and a
gazette notification had also been issued in respect thereto under the
10
provisions of the said Act. Muslims had all along remained in
possession of the said mosque right from 1528 upto the date of the
attachment of the said mosque under Section 145 Cr.P.C. in
December, 1949. The said mosque stands registered as a mosque in
the office of the U.P. Sunni Central Board of Waqf as Waqf No. 26
Faizabad even in the register of Waqfs maintained under Section 30
of the U.P. Mislim Waqf Act,1960.
Plaintiff had never been in possession or occupation of the
building in suit. He has no right, title or claim over the said property
and as such the suit is even barred by the provisions of Section 41 of
the Specific Relief Act. Muslims remained in possession over the
property in suit from 1528, therefore, the suit is barred by time. The
plaintiff has not been able to set up any right or title on the basis of
customary or easementary right. The suit is bad for want of
permission under Order 1 Rule 8 C.P.C. and notice under Section 80
C.P.C. and is liable to be rejected under Order VII Rule 11 C.P.C.
Keeping of the idol in the mosque in the night of 22/23rd December,
1949 will not confer any right or any title upon the plaintiff as it was
done stealthily and in the mischievous manner. It has further been
stated by the U.P. Central Board of Waqf that the attachment of
mosque was unjust, improper and illegal. The ownership of the
mosque in question vests in the God Almighty and the said mosque is
a waqf property and its character cannot be challenged. The suit is
barred by the provisions of U.P. Muslims Waqf Act 1936. The
substituted plaintiff cannot even claim those alleged rights which
11
were set up by his father. The judgment in original suit no. 61/280 of
1885 will operate as res judicata. The plaintiff is estopped from
claiming the mosque in question as the Janam Bhumi as the plaintiff’s
predecessors Mahant Raghubar Das had confined his claim to the
Chabutra of 17′ X 21′ outside the said mosque. Thus, the suit is liable
to be dismissed with special costs.
Annexure-II
Pages 30 to 59
Issues
Issues framed by the Civil Judge Faizabad on 9.3.1962 in the
suits noted above:-
1. Is the property in suit the site of Janam Bhumi of Shri Ram
Chandra Ji?
2. Are there any idols of Bhagwan Ram Chandra Ji and are His
Charan Paduka’ situated in the site in suit.?
3. Has the plaintiff any right to worship the ‘Charan Paduka’ and
the idols situated in the place in suit.?
4. Has the plaintiff the right to have Darshan of the place in suit.?
5(a) Was the property in suit involved in original suit no.61/280 of
1885 in the court of sub-judge, Faizabad Raghubar Das Mahant
Vs. Secretary of State for India & others.?
(b) Was it decided against the plaintiff.?
(c) Was that suit within the knowledge of Hindus in general and
were all Hindus interest in the same.?
(d) Does the decision in same bar the present suit by principles of
Resjudicata and in any other way?
6. Is the property in suit a mosque constructed by Shansha Babar
commonly known as Babri mosque, in 1528A.D.?
7. Have the Muslims been in possession of the property in suit
12
from 1528A.D.?
8. Is the suit barred by proviso to section 42 Specific Relief Act.?
9. Is the suit barred by provision of section (5) (3) of the Muslim
Waqfs Act (U.P. Act 13 of 1936);?
(a) Has the said act no application to the right of Hindus in general
and plaintiff of the present suit, in particular to his right of
worship.?
(b) Were the proceedings under the said act referred to in written
statement para 15 collusive? If so, its effect?
(c) Are the said provisions of the U.P. Act 13 of 1936 ulta-vires for
reasons given in the statement of plaintiff’s counsel dated
9.3.62 recorded on paper No.454-A-?
10. Is the present suit barred by time ?
11(a) Are the provisions of section 91 C.P.C. applicable to present
suit ? If so is the suit bad for want of consent in writing by the
advocate general ?
(b) Are the rights set up by the plaintiff in this suit independent of
the provisions of section 91 C.P.C. ? if not its effect. ?
12. Is the suit bad for want of steps and notices under order 1 Rule
8 C.P.C. ? If so its effect. ?
13. Is the suit No.2 of 50 Shri Gopal Singh Visharad Vs. Zahoor
Ahmad bad for want of notice under section 80 C.P.C. ?
14. Is the suit no.25 of 50 Param Hans Ram Chandra Vs. Zahoor
Ahmad bad for want of valid notice under section 80 C.P.C. ?
15. Is the suit bad for non-joinder of defendants. ?
16. Are the defendants or any of them entitled to special costs
under section 35-A C.P.C.?
17. To what reliefs, if any, is the plaintiff entitled. ?
13
Statement under Order 10 Rule 2 C.P.C. in O.O.S. No.1 of1989
Reg. Suit No. 2 of 50
Q. In what capacity does the plaintiff seek to exercise the
relief which he seeks in the plaint?
Ans. In my individual capacity.
Q. What is your individual capacity?
Ans. My individual capacity is distinct from public capacity
and in this matter an idol worshiper . This shows that the
plaintiff’s counsel is not in a position to answer the court
question. The plaintiff must present in court personally on the
date fixed.
Q. Has your client any religion?
Ans. The plaintiff is a Sanatan Dharmi.
Sd/ illegible Sd/ illegible
CJ Chaudhary Kedar Nath
15.09.51 15.09.51
14
13.01.60
Parties as before
sd/-illegible
Sri Goswami States ABCDEF is the land and building in suit as
indicated in the map of the Commissioner Sri Shiva Shanker Lal
dated 25.5.50. It is the temple since 1934. Deities installed are Sri Sri
Ram. The building existed prior to 1934. The plaintiff can’t say for
how long it have been existing. The plaintiff can’t say who built it and
what it was prior to 1934. Sri Gopal Singh Visharad came in on about
1934 to Ajudhya. He saw the (murti) there, and began to worship
them. Sri Paramhans instructs that the (murti) were there from before
1934. Whenever he saw it was a temple. It has always been a temple.
He can’t say who got it constructed and dedicated.
The plaintiff do not admit that at any time the building was
used for prayer or as a Mosque by the Mohammaden community.
Babar never built it. He was never emperor of India. I deny that it
was ever used as a mosque.
The plaintiffs confine their case to the construction shown by
letters ABCDLKJPOHNGA as shown in the map of the
Commissioner dated 25.5.50. The Chabutra and Mandir shown in the
map of the Commissioner as “Ram Chabutra” and “Bhandar” are the
same as those described in the eastern boundary of the temple in
question in the plaint.
The replication para 31 filed in suit no. 25 of 1950 by
15
Paramhans does not refer to the litigation mentioned in para 14 of the
map filed by Zahur Ahmad and others. The proceedings mentioned
in the last part of para 31 of the replication relate to those cases and
proceedings which were between Mohammedans-sunnies & shias &
others i.e. relating to suit no. 29 of 1945 of the Court of Civil Judge,
Faizabad.
sd/-illegible
13.1.60
In the Court of Civil Judge, FD.
Reg. Suit No. 02/50
Gopal Vs. Zahoor
Regular Suit No. 25/50
Paramhans Vs. Zahoor
07.03.62
Defendant Gopal Singh Visharad and Sri Param Hans Ram
Chandra plaintiffs of both the suits no. 2/50 and 25 of 1950
accompanied by their counsel state that they do not want any relief
with regard to constructions or structures indicated in the map of the
Commissioner Shiv Shankar Lal dated 25.05.50. by the terms ‘Sita
Rasoi’, ‘Bhandar’ and ‘Ram Chabutra’. They say that the reliefs are
asked for only with regard to property included in the said map by
letters A, B, C, D, L, K, J, P, O, H, N, G, A.
They further add that the term ‘ Janam Bhumi used in the plaint
refers to Janam Bhumi of Sri Ram Chandra Ji and according the
plaintiff’s belief the property in the suit is the site of the same.
16
They add that there is no foot prints carved out on any stone or
any stone image of any Charan Paduka referred to in para 2 of the
plaint.
According to them at the place in suit near the idol of
Bhagwan Ram Chandra Ji are kept wooden sandals or Charan
Paduka and also a small pair of silver Charan Paduka . They are not
fixed to any stone, structure or floor but are placed loose near the
idol.
They are that the idol of Bhagwan Ram Chandra Ji at the place
in suit is an Achal idol.
They add that in plaintiffs claim right of worship with regard
to the said Idol and also with regard to the ‘Charan Paduka’.
The plaintiffs also claim a right to worship all the deities and
idols situated in the property in suit besides that of Bhagwan Ram
Chandra Ji as for example Laxman Ji, Hanuman Ji, Sita Ji, Saliqram
Ji, etc. They also claim a right to worship and have Darshan of these
as well as they have a right to a Darshan of the site in question, as
according to their belief it is the birth place of Sri Ram Chandra Ji.
Sd/- illegible Sd/- illegible
Param Hans Ram Chandra Das Civil Judge, Faizabad
Gopal Singh Visharat
07.03.62 07.03. 62
17
In the court of Civil Judge, FD
Reg. Suit No. 2 of 1950
Reg. Suit No. 25 of 1950
07.03.60
Sri Mohd. Ayub, Advocate for the defendants states that the
decision referred to in para 11 to 14 of the WS was in original Suit
No. 61/280 of 1885 in the Court of Sub-Judge, Faizabad, Raghubar
Das Mahanth versus Secretary State for India and Others. He adds
that this decision bars the present suit by principle of resjudicata and
estoppel.
Sd/-illegible Sd/- illegible
Sri Mohd. Ayub Civil Judge
07.03.62
In the court of Civil Judge, FD
Reg. Suit No. 2 of 1950
Gopal Vs. Zahoor
Reg. Suit No. 25 of 1950
Param Hans Vs. Zahoor
08.03.62
Sri P.D. Goswami, Advocate for defendants states that the
reports of the Commissioner spoken in Para 15 of WS has not effect
on the rights of plaintiff, nor do the provisions of Section 5 (3) of
U.P. Act, 13 of 1936 apply to the present suit as they are based on a
right of worship of plaintiff who is a Hindu. According to him the
provisions of the Act are applicable to the property and the right of
the Muslims only.
18
He does not give up the plea taken by him in the replication in
that connection.
According to him the said Act has been repelled by U.P. Act 16
of 1960. He further adds that in case the said Act be considered
applicable in the present suits it is ultra vires the provisions of the
Government of India Act 1935 and is in conflict with the Ancient
Monuments Preservation Act. (Act No. VII of 1904.
Sd/-illegible Sd/- illegible
P. D. Goswami Civil Judge, FD
09.03.62
In the court of Civil Judge, FD
Reg. Suit No. 2 of 1950
Gopal Vs. Zahoor
Reg. Suit No. 25 of 1950
Param Hans Vs. Zahoor
09.03.62
Sri Mohd. Ayub Advocate for the defendants states that under
para 15 of the WS in Suit No. 2 of 1950, the defendants plead that
the suit is barred by provision of Section 5 (3) of Muslim Waqf Act,
1936 (U.P. Act No. 13 of 1936).
He adds that by the plea set up in para 19 of the WS, it is
meant that the suit is bad for want of consent in writing of the
Advocate in general and other provisions of Section 91 of the C.P.C.
He adds that from para 9 of WS the plea arises that Almighty
God in whom the property in suit vests duly represented by some
authorised persons should have been made a party to the suit and the
suit is bad for non-joinder of parties. He adds that the Muslim in
19
general or the Mutwalli
of the said Waqf or Sunni Central Board or Waqf should also have
been made defendants in the suit.
He adds that the present suit being a suit for injunction is
barred by time under Article 120 of the Indian Limitation Act.
Sd/- illegible Sd/- illegible
Sri Mohd. Ayub Civil Judge, FD
09.03.62
F INDINGS
ISSUES NO. 1, 2 & 6
1. Is the property in suit the site of Janam Bhumi of Shri Ram
Chandra Ji?
2. Are there any idols of Bhagwan Ram Chandra Ji and are
His charan Paduka’ situated in the site in suit.?
6. Is the property in suit a mosque constructed by Shansha
Babar commonly known as Babri mosque, in 1528A.D.?
FINDINGS
Original Suit No. 4 of 1989 is a leading case. The above issues
are identical to issues No. 1(a) (b), 1-B (b), 19-d, 19-e and 19-f of
the Original Suit No. 4 of 1989. I have already recorded the findings
in Original Suit No. 4 of 1989. Let the copy of the judgment be
placed in this record. The issues are decided accordingly.
ISSUES NO. 3, 4 & 7
3. Has the plaintiff any right to worship the ‘Charan Paduka’
20
and the idols situated in the place in suit.?
4. Has the plaintiff the right to have Darshan of the place in
suit.?
7. Have the Muslims been in possession of the property in suit
from 1528A.D.
FINDINGS
These issues are identical to issues No. 1-B(c), 2, 4, 10, 11, 12,
13, 14, 15, 19-a, 19-b, 19-c, 27 and 28 of Original Suit No. 4 of
1989. Accordingly, I crave to refer the finding of Original Suit No. 4
of 1989. These issues are decided in terms of findings of the above
leading case.
ISSUES NO. 9, 9(a), 9(b), 9(c)
9. Is the suit barred by provision of section (5) (3) of the
Muslim Waqfs Act (U.P. Act 13 of 1936);?
a. Has the said act no application to the right of Hindus in
general and plaintiff of the present suit, in particular to his
right of worship.?
b. Were the proceedings under the said act referred to in
written statement para 15 collusive? If so, its effect?
c. Are the said provisions of the U.P. Act 13 of 1936 ulta-vires
for reasons given in the statement of plaintiff’s counsel
dated 9.3.62 recorded on paper No.454-A-?
FINDINGS
These issues are identical to issues No. 5-a, 5-b, 5-c, 5-d, 5-e,
5-f, 7-b, 17 (issue no.17 of O.O.S. No.4 of 1989 has already been
decided by the Civil Judge, Faizabad) 18, 20-a, 20-b, 23, 24, 25
and 26 of Original Suit No. 4 of 1989. I have recorded the findings
in the above leading case. I crave to rely over the same. These issues
21
are decided in terms of the aforesaid findings.
ISSUES NO. 5-a and 5-b
a. Was the property in suit involved in original suit no.61/280
of 1885 in the court of sub-judge, Faizabad Raghubar Das
Mahant Vs. Secretary of State for India & others.?
b. Was it decided against the plaintiff.? FINDINGS
These issues are identical to issue No. 1-B (a) of Original Suit
No. 4 of 1989. The above issues are decided in terms of my finding
recorded in the leading case.
ISSUES NO. 5(c) and 5(d)
c. Was that suit within the knowledge of Hindus in general
and were all Hindus interest in the same.?
d. Does the decision in same bar the present suit by principles
of Resjudicata and in any other way.
FINDINGS
These issues are inter related and identical to the issues No. 7-
a, 7-c, 7-d and issue no. 8 in Original Suit No. 4 of 1989, on which
the finding has already been recorded and the copy of the judgment is
placed on record. The above issues are decided in terms of above
findings in the leading case.
ISSUE NO. 13.
Is the Suit No.2 of 50 Shri Gopal Singh Visharad Vs.
Zahoor Ahmad bad for want of notice under section 80
C.P.C. ?
22
FINDINGS
It is contended on behalf of the defendants that the suit is bad
for want of notice under Section 80 C.P.C. and is liable to be
dismissed on this count. In this regard it would be pertinent to refer
Section 80 C.P.C., which used to exist at the time of filing the suit,
which reads as under:-
“80. No suit shall be instituted against the Government or
against a public officer in respect of any act purporting to be
done by such public officer in his official capacity, until the
expiration of two months next after notice in writing has been
delivered to or left at the office of-
(a) in the case of a suit against the Central Government,
except where it relates to a railway, a Secretary to that
Government;
(b) in the case of a suit against the Central Government
where it relates to a railway, the General Manager of the
railway;
(c) in the case of a suit against a State Government, a
Secretary to that Government or the Collector of the district:
and, in the case of public officer, delivered to him or left at his
office, stating the cause of action, the name, description and
place of residence of the plaintiff and the relief which he
claims; and the plaint shall contain a statement that such
notice has been so delivered.”
Section 80 C.P.C. is first step in litigation when the cause
23
of action is complete. It provides that service of advance copy of
plaint on defendant or defendants and no suit shall be instituted until
expiry of two months after such service. It does not define right of
parties or confer any rights on the parties. It only provides mode of
procedure for getting the relief in respect of cause of action. It lays
down rule of procedure and does not define substantial right. The
first part dealing with that the service of notice is mandatory. Second
part of which relates to the contents of the plaint is not mandatory. In
case of failure to give notice, Section imposes statutory and
unqualified obligation of Court and the suit not complied with
Section 80 C.P.C. cannot be entertained and if instituted, the plaint
must be rejected under Order 7 Rule 11 C.P.C. It further transpires
that defendants, District Magistrate, City Magistrate and
Superintendent of Police acted in discharge of their official capacity,
accordingly failure to give notice is fatal in this case. It is a settled
proposition of law that a suit against the Government or Public
Officer to which the requirement of a public notice under Section 80
of Code of Civil Procedure is attracted, cannot be validly instituted
even after giving the notice until the expiry of the period of two
months, next after the notice in writing has been delivered to the
authority concerned in the manner prescribed in the Section. It
further transpires that the whole object of serving a notice under
Section 80 is to give Government sufficient warning in the case
proposed to be instituted so that Government can settle the claim
without litigation.
24
The Section has been enacted as a measure of public policy
with the object of ensuring that before a suit is instituted against the
government or a public officer, the government or the officer
concerned is afforded an opportunity to scrutinize the claim and if it
be found a just claim, to take immediate action and thereby avoid
unnecessary litigation and save public time and money by settling the
claim without driving the person who has issued the notice to re-
institute the suit involving considerable expenditure and delay. Thus
if for want of statutory notice, the suit must fail. The public purpose
underlying the provisions of Section 80, is for the advancement of
justice and securing of public goods by avoidance of unnecessary
litigation. The language of the section is express, explicit and
mandatory and it admits no exception. Therefore, it is the plaintiff’s
duty of the court to give effect to it and considerations of hardship
will not be a legitimate ground for not faithfully implementing the
mandate of the legislature. Plaintiff has not referred anything in the
plaint as to why he has failed to make a substantial compliance of
Section 80 C.P.C. Further in view of the fact that parties have
advanced the arguments and the matter is tied up, accordingly I think
this is not a fit case in which the plaint has to be rejected by invoking
power under Order 7 Rule-11 C.P.C.
Since this is a suit for declaration, accordingly in view of the
decision of Hon’ble Privy Council in the case of Bhagchand
Dagdusa Gujrathi and Ors. v. Secretary of State for India, AIR 1927
Privy Council 176, notice under Section 80 C.P.C. is required to be
25
given before filing the suit for declaration. It further transpires that
the plaintiff has also sought relief for injunction. The Privy Council
in the case referred (supra) approved the decision of Allahabad High
Court in Bachchu Vs Secretary of State (1902) 25 All. 187 and took a
view that Section 80 should be strictly complied with to all form of
actions and all kind of relief including the suit for injunction. Their
Lordships took a view that Section 80 imposes a statutory and
unqualified obligation upon the Court to ensure the compliance of
Section 80 C.P.C. This Court in Union of India Vs. Brignath Rai,
AIR 1971 All. 209 held that Section 80 applies for all suits for
injunction perpetual, prohibitory and mandatory. Thus in view of the
fore going decision, I am of the view that Shri Gopal Singh Visharad
ought to have filed the suit after giving notice under Section 80
C.P.C. and the instant suit is bad for want of notice under Section 80
C.P.C. Issue no. 13 is decided against the plaintiff and in favour of
the defendant.
ISSUE NO. 8
Is the suit barred by proviso to section 42 Specific Relief
Act.?
FINDINGS
On behalf of the defendants it is urged that the instant suit is
barred by the proviso to section 42 of the Specific Relief Act, 1877
which reads as under :-
“42. Any person entitled to any legal character (b), or to any
right as to any property, may institute a suit against any
26person denying, or interested to deny, his title to such
character or right, and the Court may in its discretion make
therein a declaration that he is so entitled (c ) and the plaintiff
need not in such suit ask for any further relief (d):
Provided that no Court shall make any such declaration
where the plaintiff, being able to seek further relief than a
mere declaration of title, omits to do so (e).
Explanation.- A trustee of property is a “person interested to
deny” a title adverse to the title of some one who is not in
existence, and for whom, if in existence, he would be a
trustee.”
It has been urged on behalf of the plaintiff that the plaintiff is
not entitled for any declaration in view of the express bar of the
proviso. The scope of the Section is that (1) plaintiff must be a
person entitled to a legal character or to any right as to any property.
(2) The defendant must be a person denying or interested to deny
must have title to such character and the declaration must be of a
legal character or to a right to the property and the plaintiff is able to
seek mere declaration of title, he must seeks such relief. If any of the
three conditions are not fulfilled, the suit must be dismissed. In this
context, new Section 34 of Specific Relief Act, 1963 also deals with
the legal character. Thus, according to Section 42, presently of
Section 34 of Specific Relief Act any person entitled to a legal
character or to any right as to any property may institute a suit against
any person denying or interested to deny his title to such character or
27
right and the court may in its discretion make a declaration that he
is/was entitled. In this suit the plaintiff has not come out with a case
that he had any right to institute the suit denying the title of the
defendants. Moreover, it is further clear that plaintiff’s right must
subsist on the date of the suit as well as on the date of decree vide
Bhagauti Prasad Khetan and others Vs. Laxminathji Maharaj and
others, AIR 1985 All. 228. It is now clear that the so called temple or
place of worship in the year 1950 had already been demolished on 6th
December, 1992. Consequently with the changed situation at present
the plaintiff’s right does not subsist. The plaintiff has not come out
with a case that after the death of his father, anybody forbade him to
worship the deity. In this case plaintiff has failed to establish his
legal character for the reasons that it has nowhere been stated by him
that he was forbidden not to offer prayers before the deity.
The only grievance of the plaintiff is that his father was not
allowed to touch the deity for which there is an explanation from the
side of the State Government that there was tense law and order
situation, accordingly the proceedings under Section 145 Cr.P.C.
were instituted and arrangements were made for the betterment of the
property in suit by the receiver Shri Priya Dut Ram. It is further
urged that to avoid any imperiling public peace and tranquility,
authorities throughout acted in a manner warranted by law for
maintenance of public peace on the festival. It is nobody’s case that
the plaintiff’s father was deprived of Darshan. The only grievance of
the plaintiff is that his father was not allowed to touch the deity. The
28
case of the defendant no.6 is that in view of the crowd on the festival
day it was necessary to regulate the same and it was not possible that
people may worship with touching the idol. Consequently, the
restriction was reasonable. The plaintiff was not denied to worship
deity. Darshan is also a kind of worship. The crowd cannot be
allowed to touch the deity specially under a circumstance when the
property was already attached and prohibitory order was issued under
Section 145 Cr.P.C. earlier. Thus, the suit for declaration appears to
be not maintainable in view of proviso to Section 42 of Specific
Relief Act as the plaintiff has failed to establish his legal character. It
is further clear that the plaintiff’s right does not subsist on the date of
the decree for the reason that the property has already been
demolished and it has nowhere been mentioned in the plaint that after
the demolition of the property, the plaintiff was deprived of having
any Darshan. It has to be left to the discretion of the authority to
decide about arrangement to be made in public interest and to secure
a public peace. This cannot be a cause of grievance. Darshan comes
within the category of worship. Darshan of the deity was not denied
to the plaintiff’s father. Consequently to my mind there was no cause
of action to file the instant suit and specially in the circumstance that
plaintiff has no legal character and this is not a case where the Court
should exercise any discretion and pass any decree as prayed for, for
the reasons that the present plaintiff had neither visited the place of
worship before its demolition and was not deprived of worship. It is
not the case that uniform standard was not applied to other
29
worshippers in allowing prayers and worship of deity. Thus, the
procedure so adopted was uniform. The administration rightly
maintained peace and public tranquility by regulating the crowd.
This is not a case in which a discretion has to be exercised in favour
of the plaintiff by allowing the suit of declaration to obstruct the
discharge of administrative functioning of the State. The State
authority acted bonafidely without causing any interference or
hindrance in the worship of Hindus and only controlled the crowd
and allowed privileges of Darshan to everybody including the
plaintiff. The plaintiff’s case does not fall within the special category
through which he could ask for more rights than other worshippers.
Thus on this count also, the suit for declaration and injunction fails.
ISSUES NO. 11(a) & 11(b)
a. Are the provisions of section 91 C.P.C. applicable to present
suit ? If so is the suit bad for want of consent in writing by
the advocate general ?
b. Are the rights set up by the plaintiff in this suit
independent of the provisions of section 91 C.P.C. ? if not
its effect. ?
FINDINGS
According to the plaint averments, it is clear that suit was filed
in individual capacity. There is nothing on record to suggest that the
suit was in the nature of representative capacity or it was a case of
public nuisance. Consequently, the plaintiff has not rightly
approached Advocate General by not treating the case as public
nuisance under Section 91 of C.P.C. Section 91 C.P.C. then in force
30
reads as under :-
“91. (1) In the case of a public nuisance the Advocate
General or two or more persons having obtained the consent
in writing of the Advocate General, may institute a suit,
though no special damage has been caused, for a declaration
and injunction or for such other relief as may be appropriate
to the circumstances of the case.
(2) Nothing in this Section shall be deemed to limit or
otherwise affect any right of suit which may exist
independently of its provisions.”
It further transpires that for alleged civil wrong, the suit was
filed. Accordingly the question of complying Section 91 C.P.C. does
not arise. I further feel that from the bundle of facts, it does not
transpire that the plaintiff has said that there was any public
nuisance. Consequently, this Court is unable to presume that the case
falls within the ambit of public nuisance and thus, provisions of
Section 91 C.P.C., then in force, are not attracted at the time of filing
the suit. Issues No. 11-(a) and 11(b) are decided accordingly in
favour of plaintiff and against the defendants.
ISSUE NO. 12
Is the suit bad for want of steps and notices under order 1
Rule 8 C.P.C. ? If so its effect. ?
FINDINGS
It is urged on behalf of the defendants that the suit is bad for
31
want of steps under Order 1 Rule-8 C.P.C. The plaintiff has come
out with a case that suit does not fall within the ambit of Section 92
C.P.C. as it was not a case having representative character.
Consequently, the procedure so adopted under Order 1 Rule 8 C.P.C.
was not required to be adhered to. After going through the contents
of the plaint, it transpires that the plaintiff has filed the suit with the
allegations that he was not allowed to touch the deity on 14th January,
1950. There is no other grievance to him and he has sought the relief
that he should be allowed to have prayers as per his choice for which
the defendants have denied that they have regulated the crowd and it
was essential to control the crowd. Thus, it is not the case of the
plaintiff that everybody should be allowed to touch the deity on every
day. Even the permission was not sought by him to institute the suit
under Section 92 C.P.C. Thus, looking to the contents of the plaint
from all or any angle, it transpires that the suit was filed for
declaration and injunction in individual capacity. Accordingly, the
plaintiff has not set up the right for others and under no event this
Court has to ask him to adhere to the procedure under Order 1 Rule 8
C.P.C.
I have also mentioned that the plaintiff has failed to establish
his legal character to institute the suit. Issue no. 12 is decided in
favour of the plaintiff and against the defendants.
ISSUE NO. 14.
Is the suit no.25 of 50 Param Hans Ram Chandra Vs.
32
Zahoor Ahmad bad for want of valid notice under section
80 C.P.C. ?
FINDINGS
This issue relates to consolidated suit no. 25 of 1950, Param
Hans Ram Chandra Vs. Zahoor Ahmad. This suit has already been
withdrawn, accordingly no finding is required.
ISSUE NO. 15.
Is the suit bad for non-joinder of defendants. ?
FINDINGS
It has been contended on behalf of the defendants that the suit
is bad for non-joinder of defendants. There is nothing on record to
suggest as to which of the defendants is required to be joined in this
case. Even during the course of argument from the side of the
defendants it has not been brought to the notice of the Court that non-
joinder of any of the defendants is bad. On behalf of the plaintiff it is
submitted that necessary parties have already been arrayed and he
does not want to press the relief against any other defendants.
Consequently, this Court is of the view that in view of plaint
averments it can conclusively be said that since the suit was filed in
individual capacity against certain persons, accordingly it was not
necessary for the plaintiff to implead any other person beyond the
cause of action. Thus for want of any evidence, it is not possible to
hold that the suit is bad for non-joinder of defendants. Issue no. 15 is
decided accordingly.
ISSUE NO. 10
33
Is the present suit barred by time ?
FINDINGS
On behalf of the defendants, it has not been pointed out as to
how suit is barred by time specially under the circumstances when
the plaintiff has urged that on 14.1.1950 he was deprived to touch the
deity and thereafter he filed the suit on 16.1.1950 for declaration and
injunction. Thus for a suit of declaration and injunction, three days
time cannot be said to be more than prescribed time. Thus with no
stretch of imagination, the suit can be said to be barred by time. The
issue No. 10 is decided accordingly.
ISSUES NO. 16 & 17
16. Are the defendants or any of them entitled to special costs
under section 35-A C.P.C.?
17. To what reliefs, if any, is the plaintiff entitled. ?
FINDINGS
These issues are interrelated and can conveniently be decided
at one place. In view of my findings referred to above, the plaintiff is
not entitled for the relief claimed and defendants are also not entitled
for special costs as initially the plaintiff, who filed the suit is no
more.
ORDER
The suit is dismissed with easy costs.
(Dharam Veer Sharma)