High Court Patna High Court - Orders

Gyanendra Prasad Yadav @ Shash vs Surendra Yadav @ Surendra Nath on 10 December, 2010

Patna High Court – Orders
Gyanendra Prasad Yadav @ Shash vs Surendra Yadav @ Surendra Nath on 10 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                FA No.201 of 2007

                     Gyanendra Prasad Yadav @ Shashi Babu & Ors.
                                             Versus
                     Surendra Yadav @ Surendra Nath Yadav & Ors.
                                            -----------



                                          ORDER

23. 10.12.2010 1. Heard Mr. R.S. Mazumdar, the learned

Senior Counsel on behalf of the appellants and Mr.

Keshav Srivastava, the learned Senior Counsel on behalf

of the respondent No.1 on the Interlocutory Application

No.8666 of 2010.

2. The defendants-appellants have filed this

interlocutory application under Section 151 C.P.C.

praying therein for appointment of receiver with respect

to the suit property as well as with respect to the

property i.e. holding No. 14/15 situated at Thakurbari

Road, Patna which is in possession of the respondent

No.1.

3. It appears that the plaintiffs-respondents

filed Partition Suit No. 302 of 1995 for 1/2 share in lot 1

of schedule 1 property and 1/5th share in lot 2 of

schedule 1 property. The appellants contested the said

partition suit. The defendant No.3-appellant also filed a

counter claim to the effect that the plaintiff intentionally

has not included the holding No. 14/15 at Thakurbari
2

Road Patna which is also a joint family property should

also be partitioned. It appears that during the pendency

of the suit by terms of order dated 1.7.1997 passed by

Sub Judge, 10 Patna a receiver was appointed with

respect to the suit property mentioned in Schedule 1 of

the plaint.

4. So far counter claim is concerned the case

of the plaintiffs is that the said property was acquired by

his father-in-law in his name and, therefore, it is not the

joint family property. After trial the learned trial court

decreed the plaintiffs’ suit for partition and dismissed the

counter claim of the defendant-appellant. As has been

admitted by the parties the order of appointment of

receiver passed by the court below is still subsisting.

5. This application has been filed for

appointment of receiver on the suit property afresh and

also on the property which was mentioned in counter

claim and dismissed by the trial court.

6. Mr. Mazumdar, the learned Senior counsel

appearing on behalf of the appellants submitted that the

appellants have got excellent chance that the appeal will

be allowed. The plaintiffs-respondents got receiver

appointed with respect to the property which was in

possession of the appellants and, therefore, receiver

should also be appointed with respect to the property

which was intentionally not included in partition suit. The
3

learned counsel further submitted that in fact at the time

acquisition of that property the respondent No.1 was

aged about 7 – 8 years i.e. in the year 1945 and there is

no mention in the sale deed that the consideration

amount was paid by his father-in-law. The learned

counsel further submitted that lakhs of rupees is being

received by the plaintiff from the tenants inducted on the

said properties. On these grounds the learned counsel

prayed that receiver may be appointed.

7. On the other hand, the learned Senior

counsel for the respondents submitted that the learned

court below after trial held that the property is not the

joint family property and in fact, it was acquired by the

father-in-law in the name of plaintiff-respondent No.1

and, therefore, unless that finding is set aside, no

receiver can be appointed.

8. Admittedly, so far the suit properties

mentioned in the plaint are concerned a receiver has

already been appointed by the trial court. The order has

been annexed with the interlocutory application. By the

impugned judgment and order also the learned court

below found that property which is standing in the name

of plaintiffs-respondents is not the joint family property.

In the case of Vijay Kumar Vs. Smt. Kiran Devi 2007

(3) PLJR 417, this Court has held that in case of

appointment of receiver a prima facie case would not be
4

sufficient, rather the plaintiff has to show that has a very

excellent chance of succeeding in the suit. Merely

showing a case of adverse and conflicting claims to

property will not suffice, rather the plaintiff has to show

some emergency or danger demanding immediate action

and the court should appoint a receiver only when there

is a great and imminent danger demanding immediate

relief. In case of title only the court should be very

reluctant to disturb possession of a party by appointment

of a receiver. Receiver can be appointed only when the

property is exposed to imminent danger and emergency

and the person in possession has obtained it through

fraud or force requiring interposition by receiver for the

security of the property. Appointment of receiver is a

stringent matter and it become more stringent in a

partition suit.

9. In view of the above decision, in my

opinion, which is fully applicable in the present case, if

the receiver is appointed it will amount to dispossessing

the plaintiffs-respondents from the property which has

been held not to be joint family property. The appellants

are yet to establish their right over the said property.

Further there is no averment at all to the effect that the

property is being wasted or damaged and the property is

in danger in the hands of the plaintiffs-respondents. The

property has been acquired in the name of plaintiffs-
5

respondents as far back as in 1945. As stated after

considering the evidences available on record the lower

court below negatived the claim of the appellant. The

only allegation is that because receiver has been

appointed by the trial court on the joint family property a

receiver should also be appointed for the property which

is not mentioned in the plaint and mentioned in the

written statement by way of counter claim. Accordingly,

it appears that instead of filing the application under

Order 40 Rule 1 C.P.C. this application has been filed

under Section 151 C.P.C. In my opinion, when there is

specific provision in the C.P.C. the court will not exercise

inherent jurisdiction to override the specific provision.

10. From the discussion made above, in my

opinion this is not a fit case where a receiver should be

appointed regarding the property which has been held to

be not joint family property. So far the suit property is

concerned receiver has already been appointed. I

therefore, find no merit in the application. Accordingly,

this interlocutory application is rejected.

S.S.                                    (Mungeshwar Sahoo,J.)