Delhi High Court High Court

Nripendra Kumar Aggarwal vs S.L.Aggarwal & Ors. on 3 August, 2011

Delhi High Court
Nripendra Kumar Aggarwal vs S.L.Aggarwal & Ors. on 3 August, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                   Judgment Pronounced on: 03.08.2011

+ CS(OS) 765/2010

NRIPENDRA KUMAR AGGARWAL                ..... Plaintiff
             Through :                Mr. K.R.Chawla, Adv.

                             versus

S.L. AGGARWAL & OTHERS            ..... Defendants
               Through :         Mr. Rajat Aneja, Adv. for D-
                                 14 to 17.
                                 Ms. Jaya Tomar and Ms.
                                 Babli Kaur, Advs. for D-9 to
                                 13.
                                 Mr. Rishabh Jain, proxy for
                                 D-14 to 17.
                                 Mr. S.S.Parashar, Adv. for
                                 D-1.
                                 Defendant No.5 in person.
CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

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                 No.
   in Digest?

V.K. JAIN, J. (ORAL)

IAs 7266/2011 (for review of orders dated 23.02.2011) &
7292/2011(u/S.5 of Limitation Act) & RP No.366/2011

1. Vide these applications, defendant No.1 is seeking

review of the order dated 23.02.2011 whereby defendant

CS(OS)No.765/2010 Page 1 of 10
No.1 was allowed to continue in possession of the suit

property bearing No.61/30, Ramjas Road, Karol Bagh

(towards house No.61/29, Ramjas Road, Karol Bagh), New

Delhi, subject to his giving undertaking to the Court that in

the event of the Court ultimately deciding that his

possession to the exclusion of other co-owners of the

property was not lawful, he would pay 5/6 of the current

market rent of the aforesaid premises to the other co-owners

of the property, he will maintain status quo with respect to

the aforesaid possession, will not part with its possession in

favour of any other person, will not create any third party

interest therein and will not carry out any addition,

alteration, renovation or any repair whatsoever therein

without prior permission of the Court. He was also required

to ensure that the above-referred portion was properly

maintained and does not get damaged in any manner. The

undertaking was directed to be filed within one week.

2. The learned counsel for the applicant states that

only the first and second floor of property No. 61/30,

Ramjas Road, Karol Bagh (towards house No.61/29, Ramjas

Road, Karol Bagh), New Delhi, is the subject matter of this

suit and, therefore, the undertaking should be confined to

CS(OS)No.765/2010 Page 2 of 10
only those two floors of the property and should not cover

the ground floor which is the exclusive property of

defendant No.1. A bare perusal of the order would clearly

show that the undertaking sought from defendant No.1 is

confined to property which is subject matter of the suit. It

is, in any case, clarified that the undertaking to be

furnished by defendant No.1 in terms of the order of this

Court dated 23.02.2011 would be confined to the first and

second floor of property No.61/30, Ramjas Road, Karol

Bagh (towards house No.61/29, Ramjas Road, Karol Bagh),

New Delhi.

3. The learned counsel for the applicant/defendant

No.1 states that there is no justification for requiring him to

give undertaking to pay 5/6 of the current market rent of

the aforesaid premises to the other co-owners since the

applicant/defendant No.1 is not actually occupying the

aforesaid portion of the property and is holding only the

keys of those premises. Since it is defendant No.1 alone

who continues to hold the keys of the aforesaid portions, it

is he who is deemed to be in possession of the aforesaid

portions and there is no reason why he alone should

continue to enjoy the possession of the aforesaid joint

CS(OS)No.765/2010 Page 3 of 10
property.

At this stage, the learned counsel appearing for

defendant No.1 states that defendant No.1 is ready to

deposit the keys of the first and second floor of the property,

during pendency of the suit. The learned counsel

representing other parties state that they would not insist

on an undertaking for payment of 5/6 of the current market

rent of the aforesaid premises to the other co-owners of the

property in case the keys of the first and second floor,

including the staircase leading to the first and second floor

of the suit property No.61/30, Ramjas Road, Karol Bagh

(towards house No.61/29, Ramjas Road, Karol Bagh), New

Delhi, are deposited by defendant No.1 in the Court. Hence,

a consent order is passed directing defendant No.1 to

deposit the keys of the first and second floor and the

staircase of property No.61/30, Ramjas Road, Karol Bagh

(towards house No.61/29, Ramjas Road, Karol Bagh), New

Delhi, in the Court within a week. The undertaking to be

furnished by defendant No.1 will not include an obligation

to pay 5/6 of the current market rent of the aforesaid

premises to the other co-owners of the property. If

defendant No.1 wants the keys of the staircase temporarily

CS(OS)No.765/2010 Page 4 of 10
for the purpose of cleaning it, he will be entitled to apply to

the Court for this purpose.

These applications stand disposed of in terms of

this order.

IA 11089/2011(O.12 R.6 CPC)

4. Vide this application, defendant No.1 is seeking

permission to file written statement. This is a suit for

partition and, the plaintiff as well as defendants No.1 & 5

are practising Advocates. When this matter was taken up

by Hon’ble Mr. Justice J.R.Midha, on 20.05.2010,

defendants No.1 & 5 were present in the Court along with

their counsel and they admitted that Smt. Kailash Wati was

the owner of suit property bearing No. No.61/30, Ramjas

Road, Karol Bagh (towards house No.61/29, Ramjas Road,

Karol Bagh), New Delhi. It was also admitted that the

plaintiff has one-sixth share in the suit property. The

shares of the parties as mentioned in para 10 of the plaint

were also admitted. It was also submitted that defendants

No.1 & 5 had no objection to the preliminary decree being

passed in terms of the order made in the plaint. It was also

submitted to the Court that a Local Commissioner be

appointed for examining whether the suit property can be

CS(OS)No.765/2010 Page 5 of 10
partitioned by metes and bounds. When this matter was

taken up by the Hon’ble Judge on 31.05.2010, defendant

No.1 sought to withdraw the admissions made on

20.05.2010 and submitted that he wanted to contest the

suit. Defendant No.5, however, stuck to her statement

made before the Court on 20.05.2010. The Court was of the

view that this was a fit case for exercising power under

Order 12 Rule 6 of the Code of Civil Procedure, in view of

the unequivocal statements made by defendants No.1 & 5

before the Court on 20.05.2010 and passed a preliminary

decree declaring that the plaintiff has one-sixth share,

defendant No.1 has one-sixth share and defendant No.5 has

1/42nd share in the suit property. Defendant No.2 had

already filed written statement by that time. Defendants

No.3, 4, 6 to 18 were granted thirty days time to file the

written statement. An appeal was preferred by defendant

No.1 against the order dated 31.05.2010. The appellant

stated before the Division Bench that he proposed to file an

application before this Court praying for leave to file written

statement. The appeal was dismissed as withdrawn.

Pursuant to the statement made before the Division Bench

CS(OS)No.765/2010 Page 6 of 10
on 27.05.2011, defendant No.1 has now filed the application

seeking leave to file the written statement.

5. Since a preliminary decree for partition has already

been passed against defendant No.1, there is no occasion

for him to file a written statement at this stage. On passing

of preliminary decree, the Court needs only to ascertain

whether the property is capable of partition by metes and

bounds or not and in case the property is capable of

partition by metes and bounds, a final decree of partition is

to be passed, thereby partitioning the properties by metes

and bounds. In case the property is incapable of metes and

bounds, the Court is to pass an appropriate order with

respect to its sale, on the request of one or more of its co-

owners.

6. Since a decree based on admission before the

Court has already been passed by this Court and an appeal

preferred against that order has also been dismissed, there

is no question of allowing defendant No.1 to file written

statement at this stage. If defendant No.1 has any

submission to make with respect to passing of final decree,

he will get an opportunity to make such submissions, as

CS(OS)No.765/2010 Page 7 of 10
and when, the Court takes up the passing of the final

decree.

The application being devoid of any merit is hereby

dismissed.

CS(OS) 765/2010

7. Defendants No.5, who is an Advocate and

represents defendants No.2 to 4 and 6 to 8, Ms. Jaya

Tomar, Advocate, who represents defendants No.9 to 13 and

Mr. Rajat Aneja, Advocate, who represents defendants No.14

to 17 admit, on instructions, that property No. 61/30,

Ramjas Road, Karol Bagh (towards house No.61/29, Ramjas

Road, Karol Bagh), New Delhi, was owned by late Smt.

Kailash Wati who died on 07.02.1980 leaving behind six

legal heirs, namely, plaintiff – Shri Nripendra Kumar

Aggarwal, defendant No.1 – Shri Surinder Lal Aggarwal, late

Jitender Kumar Aggarwal, late Shri Ravi Aggarwal, late Shri

B.M.Aggarwal and Mrs. Veena Gupta. They also admit that

all the six legal heirs of Smt. Kailash Wati referred above

became entitled to one-sixth share in the suit property, i.e.

first and second floor of property No. 61/30, Ramjas Road,

Karol Bagh (towards house No.61/29, Ramjas Road, Karol

Bagh), New Delhi. They also request that a preliminary

CS(OS)No.765/2010 Page 8 of 10
decree for partition of the suit property be passed in the

aforesaid ratio. It has also been pointed out that defendant

No.18 – Mrs. Veena Gupta, has also admitted the aforesaid

facts in the written statement filed by her.

8. In view of the aforesaid statements and the

admission made in the WS of defendant No.18, a

preliminary decree for partition is hereby passed declaring

that the parties to the suit have the following share in the

suit property:-

     Party     to Name                              Share
     the suit
     Plaintiff    Nripendra Kumar Aggarwal          1/6th

     Defendant      Surinder Lal Aggarwal           1/6th
     No.1
     Defendants     Gayatri Devi                    1/42nd
     No.2 to 8      Neelam Aggarwal                 each
                    Deepak Aggarwal
                    Poonam parashar
                    Sunita Aggarwal
                    Manjushree
                    Anjali Aggarwal
     Defendants     Usha Aggarwal                   1/30th
     No.9 to 13     Kiran Aggarwal                  each
                    Ritu Singhal
                    Seema Gupta
                    Rajeev Aggarwal

     Defendants Manju Aggarwal                      1/24th
     No.14   to Sonia Daga                          each
     17         Ankush Aggarwal
                Ankur Aggarwal
     Defendant  Veena Gupta                         1/6th
     No.18




CS(OS)No.765/2010                                            Page 9 of 10

9. All the parties present and/or represented before

the Court state that the suit property is incapable of

partition by metes and bounds. Since the parties admit

that the property is incapable of partition by metes and

bounds, the only course of action left for the Court is to sale

the suit property, as is provided under Section 3 of the

Partition Act, on the request of one or more co-owners. The

learned Counsel present before the Court, except defendant

No.1, do make a request for sale of the suit property.

List the matter for hearing on 27th January, 2012,

to work-out the modalities for the sale of the suit property.

(V.K. JAIN)
JUDGE
AUGUST 03, 2011
‘sn’/vn

CS(OS)No.765/2010 Page 10 of 10