Delhi High Court High Court

Krishna Saini vs Chameli Devi & Ors. on 16 May, 2011

Delhi High Court
Krishna Saini vs Chameli Devi & Ors. on 16 May, 2011
Author: Vikramajit Sen
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+     FAO(OS) No.176/2011 & CM No.6542/2011

Krishna Saini                         .....Appellant through
                                      Mr. Nalin Tripathi, Adv.
                  versus

Chameli Devi & Ors.                   .....Respondent through
                                      None

%                        Date of Hearing: March 30, 2011

                         Date of Decision: May 16, 2011

      CORAM:
*     HON'BLE MR. JUSTICE VIKRAMAJIT SEN
      HON'BLE MR. JUSTICE SIDDHARTH MRIDUL
      1. Whether reporters of local papers may be
         allowed to see the Judgment?                   No
      2. To be referred to the Reporter or not?         No
      3. Whether the Judgment should be reported
         in the Digest?                                 No

VIKRAMAJIT SEN, J.

CM No.6543/2011

1. Allowed, subject to all just exceptions.

FAO(OS) No.176/2011 & CM No.6542/2011

2. This Appeal impugns the Order dated 14.2.2011 passed by

the learned Single Judge wherein the Prayers of impleadment of

the Appellant/Applicant in Suit No.2120/1998 was declined.

3. The Appellant is said to be a bonafide purchaser of a

property, bearing No.E-111, Bhagwan Nagar, New Delhi for a

consideration of ` 14,20,000/-, out of which a substantial sum of

` 9,00,000/- stands paid at the time of the execution of the subject

FAO(OS)176.2011 Page 1 of 4
Agreement to Sell, and the delivery of possession thereof to the

Appellant. An impleadment is sought in CS(OS) No.2120/1998

which is a Suit for Partition in which a Preliminary Decree has

been passed by Order dated 2.5.2007 by the consent of all the

parties to the said Partition Suit. The Appellant/Applicant seeks to

set aside this consent Decree by getting herself impleaded in the

said Suit on the ground that she is a bonafide purchaser not having

knowledge of the said Partition Suit; that she has already parted

with a considerable sum as consideration for the premises in

question and she is in long and continuous possession of the same

and that the Consent Decree is passed by collusion between the

parties and behind her back.

4. It would be of pertinence to note that the

Appellant/Applicant had filed a similar application for impleadment

bearing number IA 1723/2008 in the same Suit. This Application

was dismissed as withdrawn vide Order dated 2.2.2009 where the

Court allowed the withdrawal of the said Application with the

liberty to file a substantive Suit for vindicating its grievance.

Consequently, a substantive Civil Suit, bearing number 220/2009

was filed before ADJ which thereafter got transferred and tagged

along with CS(OS) No.2120/1999, viz. the Partition Suit.

Thereafter, the Appellant/Applicant has once again filed an

Application for impleadment in the Partition Suit which is the

subject matter of the present Appeal.

FAO(OS)176.2011 Page 2 of 4

5. Mr. Nalin Tripathi, learned counsel for the Appellant, has

relied upon various precedents of the Supreme Court to argue that

a subsequent purchaser, having a substantial interest in the

subject matter of the Suit, is a necessary party and may be

impleaded in the Suit. All the three precedents, viz. Amit Kumar

Shaw -vs- Farida Khatoon, (2005) 11 SCC 403, Dhanalakshmi -vs-

P. Mohan, (2007) 10 SCC 719 and Savitri Devi -vs- District Judge,

(1999) 2 SCC 577 have been considered by a Division Bench of this

Court in S.N. Arora -vs- Brokers and Brokers Pvt. Ltd., 2010(118)

DRJ 631 of which one of us (Vikramajit Sen, J.) was a member

concluding that a subsequent purchaser is not a necessary party in

a suit between the two parties, the subsequent purchaser not being

the party to the agreement between the litigating parties. The

Division Bench arrived at this conclusion after taking into

consideration various Supreme Court judgments (including those

relied upon before us) and the doctrines of lis pendens and

dominus litus. It was also concluded that the course open for a

subsequent purchaser to safeguard his interest is to file a

substantial independent suit. As we have noted earlier, this course

of action has been availed of by the Appellant/Applicant by means

of her independent Suit No.220/2009 which has been ordered to be

tagged with the present partition Suit in which impleadment is

sought. Therefore, the Appellant’s interests will be adequately

administered in that Suit.

FAO(OS)176.2011 Page 3 of 4

6. Further, the learned Single Judge, while dismissing the

application of impleadment, has taken notice of the earlier

application of impleadment which was filed and thereafter

dismissed as withdrawn on 2.2.2009. The previous application was

filed on the same ground and to achieve the same end as the

present one. A party cannot be allowed to abuse the process of the

Court by repeatedly filing similar applications one after another in

the same legal proceedings. Having withdrawn the Application

with a liberty on which the party has already acted upon, another

application claiming the same relief cannot be entertained by this

Court. The learned Single Judge was right in applying principles

analogous to Order XXIII Rule 1 read with Section 141 to hold that

once an application was withdrawn without liberty to file a fresh

one, the subsequent application claiming the same relief is not

maintainable.

7. The present Appeal is devoid of merit and accordingly stands

dismissed. Since notice is not yet issued, we desist from imposing

costs. CM No.6542/2011 also stands dismissed.





                                     ( VIKRAMAJIT SEN )
                                           JUDGE




                                     ( SIDDHARTH MRIDUL )
May 16, 2011                               JUDGE



FAO(OS)176.2011                                            Page 4 of 4