High Court Patna High Court - Orders

Nutan Mishra vs Smt.Geeta Devi & Ors on 18 October, 2011

Patna High Court – Orders
Nutan Mishra vs Smt.Geeta Devi & Ors on 18 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Revision No.2197 of 2007

                  Nutan Mishra, Daughter of late Shailendra Nath Thakur,
                  wife of Sanjiv Kumar Mishra, resident of Village
                  Gosaidaspur, P.O. + P.S. Nathnagar, District- Bhagalpur
                                                    ----Defendant/Petitioner.
                                             Versus
                  1. Smt.Geeta Devi, wife of Sri Bindeshwari Thakur,
                  resident of Village- Kauwa Koli Lane, P.O.+P.S.
                  Nathnagar, District-Bhagalpur
                                                 ---- Plaintiff/Opposite Party.
                  2. Most. Nirmala Devi, widow of late Shailendra Nath
                  Thakur.
                  3. Smt. Punam
                  4. Kumari Babloo
                  5. Kumari Newla
                  6. Kumari Shailani
                  7. Shiv Kumar Thakur, daughters and son of late
                  Shailendra Nath Thakur, resident of Champanagar, P.O.
                  Champanagar, P.S. Champanagar.
                  8. Asha Thakur, daughter of late Shailednra Nath Thakur,
                  wife of Anirudh Prasad Jha, all at present resident of
                  Village Sheopur, Near Cinema Hall, P.O.+ P.S. Godda,
                  District-Godda-Jharkhand
                                            ---- Defendant/Opposite Parties.
                                ----------------------------------

5. 18.10.2011 Heard Mr. Ranjan Kumar Dubey for the

petitioner, and Dr. Manoj Kumar for respondent no.1.

Defendant no.8 of Title Suit No. 175 of 1988 has preferred

this civil revision application under the provisions of

Section 115 of the Civil Procedure Code, and challenges

the order dated 16.8.2007, passed by the learned IInd

Munsif, Bhagalpur, whereby he has rejected the application

filed by the present petitioner under the provisions of Order
2

14, Rule 2, read with Order 7 Rule 11(d), of the Civil

Procedure Code, whereby he had made the prayer that the

question of maintainability of the suit may be decided as a

preliminary issue.

While assailing the validity of the impugned

order, learned counsel for the petitioner submits that, on

the own showing of the plaintiff, it is evident that he is

seeking enforcement of a benami transaction which is

prohibited by Section 4 of the Benami Transactions

(Prohibition) Act, 1988 ( hereinafter referred to as ‘the

Act’). In his submission, therefore, the present suit is not

maintainable in view of section 4 of the Act. The

contention is stated only to be rejected. Section 4 of the Act

prohibits a benami transaction, it does not bar a suit with

respect to a benamini transaction, whether or not a

transaction is a benami transaction, or the rights of the

benamidar, can be adjudicated by the civil court of

competent jurisdiction. It is open to the civil court to

declare that the transaction in question is a benami

transaction, can not be enforced in favour of the real

owner, and the title now vests in the ostensible owner. In

other words, a benami transaction is prohibited and
3

unenforceable in view of section 4 of the Act, not a suit

with respect to such a transaction. Law is well settled that

the suit is the basic remedy for the citizen of this country

for adjudication of civil rights and liabilities. The Act does

not create any specialized forum for adjudication of a suit

under the Act. The civil court is the only forum to decide

matters relating to alleged benami transactions. We entirely

agree with the order of the learned court below.

The civil revision application is dismissed.

Vinay/                          ( S. K. Katriar, J.)