High Court Patna High Court - Orders

Khokha Rajak vs Dayanand Singh & Anr on 15 September, 2011

Patna High Court – Orders
Khokha Rajak vs Dayanand Singh & Anr on 15 September, 2011
                             T OF JUDICATURE AT PATNA
                                         SA No.65 of 2009
                  Khokha Rajak son of late Uchi Rajak, R/o village Nandlalpur
                 P.S. Kahalgaon, District Bhagalpur......Plaintiff-Appellant- Appellant
                                        Versus
                 1. Dayanand Singh son of late Raj Narayan Singh, R/o village
                    Nandlalpur,P.S. Kahalgaon, District Bhagalpur
                                                 ...Defendant -Respondent-Respondent
                 2. Matra Rajak son of late Uchi Rajak, R/o village Nandlalpur,
                    P.S. Kahalgaon, District Bhagalpur
                                                     .....Plaintiff-Appellant- Respondent.
                                              -----------

For the Appellant : Mr. Ajay Kumar Sinha, Advocate.

Mr. Subhash Chandra Jha, Advocate
For the Respondents : Mr. Ajay Kr. Singh, Advocate
Mr. Anil Kumar Singh, Advocate.

————-

8 15.09.2011 Heard learned counsel appearing on behalf of the appellant

and learned counsel appearing on behalf of respondents.

This second appeal has been filed by the plaintiff against

the judgment and decree dated 24.10.2008 passed in Title appeal No.

19 of 2007 by the Additional District Judge, F.T.C. No. -V, Bhagalpur

affirming the judgment and decree dated 8.1.2007, passed by Munsif-

Ist, Bhagalpur in Title Suit No. 7 of 1993.

The plaintiff has filed the suit for declaration of title and

confirmation of possession on the assertion that the plaintiffs are

agnates of the recorded tenants and as such they have got their exclusive

title and are coming in possession of the suit land. The defendant

appeared and contested the claim of the plaintiff mainly on the ground

that they are not the agnates of the recorded tenants. Both the courts

below after considering the evidence on record and submission of the

parties disbelieved the story of the plaintiff.

The core issue between the parties is whether the plaintiff is

agnate of the recorded tenants who were admittedly Madho and Anandi
2

as per Ext.C/1 which is the cadastral survey of Khatiyan. Of the

disputed land. In the said exhibit the recorded tenants has been

described as “Khatri” by caste. In view of the specific denial of their

status, the burden of proof was clearly upon the plaintiff to establish his

case as pleaded. From the perusal of judgment of both the courts below

it appears that plaintiff had failed to adduce any documentary evidence

to establish his relationship with the recorded tenants. The plaintiff is

admittedly “Dhobi” by caste but has also failed to plead and prove

that “Dhobi” and “Khatri” are the same caste in order at least to connect

him with the recorded tenant. In absence of any specific pleading,

Ext.1 and Ext.1/A have been rightly held by both the courts below of no

assistance to the plaintiff. Moreover, Ext.2 is a sale deed of the year

1915 executed by the recorded tenants which shows that the recorded

tenants had described them by surname “Singh” but it is also not the

case of the plaintiff that the persons belonging to “Dhobi” or “Rajak”

caste also use the surname “Singh”. The case of adverse possession as

asserted by the plaintiff has been also rightly not accepted by the courts

below in view of the claim of title by inheritance.

The appellant has failed to establish any perversity in the

findings of the courts below. No substantial question of law arises for

consideration in this appeal which is accordingly dismissed.

(V. Nath, J)

M.Rahman