High Court Patna High Court - Orders

Laliteshwar Pd. Verma vs Girish Nandan Pd Verma on 2 December, 2010

Patna High Court – Orders
Laliteshwar Pd. Verma vs Girish Nandan Pd Verma on 2 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                FA No.186 of 1978

                                 LALITESHWAR PD. VERMA
                                           Versus
                                GIRISH NANDAN PD VERMA
                                          -----------


                                         ORDER

56. 02.12.2010 Heard learned Senior counsel Mr. Shiv Nandan

Roy on behalf of respondent No.8, Mr. Shashi Shekhar

Diwedi, learned Senior counsel on behalf of respondent

No. 7 and Mr. Amrendra Narayan, learned counsel on

behalf of respondent Nos. 1 and 2 on Interlocutory

Application No. 2589 of 2010.

This interlocutory application No. 2589 of 2010

has been filed by the respondent No.8 praying therein to

restrain the appellant as well as respondents and their

men from making/constructing any boundary wall in front

of house of respondent No. 8 on suit plot No. 470.

It may be mentioned here that this first appeal

has been filed by Laliteshwar Prasad Verma against the

judgment and decree dated 31.1.1978 passed by Sri

Dineshwar Prasad Sinha, 2nd Subordinate Judge,

Sitamarhi in Partition Suit No. 5 of 1969/ 80 of 1975

decreeing the plaintiffs-respondents’ suit.

The subject matter of the partition suit includes

various properties including land of printing press called
2

Saraswati Press measuring 2 kattha 2 dhur. The learned

court below allotted 1 kattha 1 dhur in favour of the

plaintiff-respondent and 1 kattha 1 dhur in favour of the

defendant-appellant out of the said land of printing press.

It appears that during the pendency of this first appeal

the appellant sold 1 kattha 7 dhur out of the suit plot No.

470 (Saraswati Press Land) in favour of respondent No. 7

on 22.9.2001 and again the appellant sold 12 dhur 10

dhurki out of suit plot No. 470 in favour of respondent

No.8.

By terms of the order dated 29.1.2002 both

these transferees from the appellant were added as

respondent Nos. 7 and 8 in this appeal.

The respondent No.8 has filed this injunction

application alleging that he had purchased three storied

house from the appellant and his wife Poonam Devi and is

residing there with his family but recently the respondent

No.7 has accumulated material such as bricks, sand,

cement etc. for construction of boundary wall. If the

respondent No.7 and the appellant are not restrained

from blocking the road passage in front of house of

respondent No.8, he shall suffer serious loss and

irreparable injury.

The learned Senior counsel Mr. Shiv Nandan

Roy appearing on behalf of the respondent No.8

submitted that there is no other way except the front
3

road/passage and if the respondent No.7 is allowed to

construct the boundary wall then the ingress and egress

of the respondent No.8 would be blocked causing

irreparable loss.

On the other hand Mr. Diwedi, the learned

counsel appearing on behalf of respondent No.7

submitted that he has purchased 1 kattha 7 dhur from

the appellant in the month of September 2001 and the

sale deed of the respondent No.8 is in the month of

November 2001 and, therefore, the respondent No.8 has

not acquired any title to the suit plot. Moreover, in the

final decree 1 kattha 1 dhur only was allotted in favour of

the appellant i.e. the vendor of the respondent No.7 as

well as respondent No.8. The learned counsel further

submitted that so far the triple storied building is

concerned it was not the subject matter of the partition

suit. The learned counsel further submitted that the

respondent No.7 is not disturbing the possession of the

respondent No.8 and the respondent No.7 is even not

going to encroach an inch of land of respondent No.8.

Because of his purchase from the appellant the

respondent No.7 is in possession of 1 kattha 1 dhur and

he is only constructing a boundary wall to fence his land

measuring 1 kattha 1 dhur, therefore, there is no

question of granting any injunction in favour of

respondent no.8 arises.

4

The learned counsel for respondent No.1 and 2

also objected to the prayer of the respondent no.8 and

submitted that the respondent no.8 has purchased three

storied building from Poonam Devi and three storied

building was never the subject matter of partition suit.

The plaintiffs-respondents are in possession of 1 kattha 1

dhur allotted in their favour out of 2 kattha and 2 dhur of

plat no. 470 and the rest 1 kattha 1 dhur was allotted in

favour of the present appellant.

It appears that the partition suit has been

decreed and so far suit plot No. 470 is concerned which

measures two kattha 2 dhur has been divided into two

parts. 1 kattha and 1 dhur has been allotted in favour of

the appellant and 1 kattha 1 dhur has been allotted in

favour of the plaintiffs-respondents. The respondent No.7

purchased 1 kattha 7 dhur on 22.7.2001 out of suit plot

No. 470 from the appellant whereas respondent No.8

purchased only 12 dhur 10 dhurki on 27.11.2001 from

the appellant and his wife Poonam. It may be mentioned

here that Poonam Devi is not party to the suit. From

perusal of paragraph 6 of the injunction application it

appears that Poonam Devi obtained the land in the year

1976 from one Ram Peyari Devi and she had constructed

three storied building. It is specific statement of the

respondent No. 8 in that paragraph that after purchase

Poonam Devi constructed three storied building and
5

remained there for 25 years and thereafter sold the same

to respondent No.8 on 27.11.2001.

In the injunction application it is stated only

that the respondent no.7 and appellant are accumulating

bricks, sand and cement for constructing of boundary

wall. On the contrary, in the counter affidavit it is

mentioned that the respondent No. 7 is making boundary

wall on his land and respondent no. 7 is not going to take

one inch in excess of 1 kattha 1 dhur. In view of the

above facts, now the dispute is between the two

purchasers from the appellant. According to the

respondent No.8 the appellant and respondent No.7 are

going to block the passage whereas according to

respondent No.7 he is going to construct a boundary wall

on his own land. It is not clear as to which passage is

going to be blocked and where the said passage exists. It

is also not clear in which direction of the house of

respondent No.8 the said passage exists. Whether that

passage is on the land of respondent No.8 himself or that

passage is on the land of respondent No.7 or whether the

said passage is public passage is also not clear. Only a

bald statement has been made that if construction of

boundary wall is allowed then ingress and egress will be

affected. In my opinion, this is a dispute inter se between

the transferees and it requires evidence. Only on the

statement that ingress and egress will be blocked without
6

there being any evidence in support of the said facts the

respondent No.8 is not entitled for grant of injunction.

In view of my above discussion, I find that

respondent no.8 has got no prima facie case for grant of

any injunction. Since it is the case of respondent no.7

that he is not encroaching an inch even from the land of

respondent No.8, in my opinion the balance of

convenience is also not in favour of respondent no.8.

In view of the above facts, I also find that there

is no question of serious loss and irreparable injury.

Accordingly, this injunction application is rejected.

( Mungeshwar Sahoo, J)
S.S.