High Court Patna High Court - Orders

Kesho Prasad Rai &Amp; Ors vs Ramji Singh &Amp; Ors on 24 September, 2010

Patna High Court – Orders
Kesho Prasad Rai &Amp; Ors vs Ramji Singh &Amp; Ors on 24 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        FA No.265 of 2008
                     KESHO PRASAD RAI & ORS
                              Versus
                        RAMJI SINGH & ORS
                            -----------
                                  ORDER

05. 24.09.2010. Heard the learned counsels for the parties on

the Interlocutory Application No.1112 of 2009.

(2) This Interlocutory application has been filed

by the appellant praying therein to stay further

proceeding in the Court below in title Suit No.97 of 1988

pending in the Court of Civil Judge, Sr. Division, 2nd Court

at Buxar.

(3) It appears that the plaintiff-respondent

No.1, Ramji Singh, filed the aforesaid suit for specific

performance of contract and also for confirmation of

possession over the suit house and in the alternative for

recovery of possession. According to the plaintiff, he was

tenant in the suit house and was conducting his business.

The defendant No.1, Bishwambhar Pd. Aggrawal, in the

capacity of Karta of the joint family approached the

defendant to sell the suit house as defendant No.1 had to

perform marriage of his daughter and was in need of

money. Consideration was fixed at Rs.4,10,000/-. The

contract was finalized on 24.08.1987. Advance of

Rs.1,14,000/- was paid to the defendant No.1 on

12.09.1987 and deed of agreement was prepared and

signed by the parties. The appellants are the subsequent
2

purchaser with notice of this agreement. The appellants

got executed 4 sale deeds.

(4) The original defendant appeared and filed

contesting written statement. However, he died and then

the legal representatives were substituted. The son of

the original defendant No.1 who was original defendant

No.4 supported the case of the plaintiff. After trial, the

learned Court below decreed the plaintiff-respondent suit.

Now, according to the decree, the learned court below is

proceeding ahead to execute the decree.

(5) The learned counsel for the appellant

submitted that if further proceeding is not stayed then

the appellant shall suffer serious loss and irreparable

injury because the appellants are in possession of the

property. To this submission, the learned counsel

appearing on behalf of the respondent submitted that

there is no question of possession of the appellant

because admittedly, the plaintiff-respondent No.1 was

the tenant in the suit house from the very beginning.

And, therefore, he filed suit for specific performance of

contract and also confirmation of possession. In the

alternative, he prayed for recovery of possession.

(6) In view of the above submission, it appears

that the appellants are claiming to be in possession

whereas the plaintiff-respondent No.1 is also claiming to

be in possession. The learned counsel for the
3

respondent submitted that since plaintiff is in possession

so only sale deed is to be executed. The learned trial

Court also found possession of plaintiff no, no question of

dispossessing the appellant arises.

(7) From perusal of the impugned Judgment, it

appears that the plaintiff case itself was that he was a

tenant in the suit premises and the trial Court also found

possession of plaintiff-respondent. At this stage, there is

no material to show that when the plaintiff was disposed

by what means and by whom. However, this question

will be decided finally at the time of hearing of the Appeal

itself. At present, it will suffice, if status quo regarding

possession is maintained during the pendency of this

Appeal. It is clarified that the lower Court shall proceed

to execute the decree by completing all other formalities.

In other words, further proceeding is not stayed. The

earlier order passed by this Court dated 13.07.2010

accordingly stands modified.

(8) Accordingly, this I.A. No. 1112 of 2009 is

disposed of.

( Mungeshwar Sahoo, J.)
Sanjeev/