High Court Rajasthan High Court - Jodhpur

Prithvi Singh vs Smt.Jadav Devi & Ors on 2 February, 2009

Rajasthan High Court – Jodhpur
Prithvi Singh vs Smt.Jadav Devi & Ors on 2 February, 2009
                                                       SBCMA No.1527/2008
                                     Prithvi Singh Vs. Smt Jadav Devi & Ors.
                                                              Dtd. 2.2.2009


                           !! 1 !!

                  SBCMA No.1527/2008
        Prithvi Singh Vs. Smt Jadav Devi & Ors.

DATE OF ORDER : - 2.2.2009


         HON'BLE MR. PRAKASH TATIA, J.

Mr.BK Bhatnagar,for the appellant.

Heard learned counsel for the appellant.

The appellant has preferred this appeal to challenge

the order of the trial court dated 28th July, 2008 by which

the appellant’s application for grant of temporary injunction

filed under Order 39 Rule 1 and 2 CPC was dismissed.

The suit for cancellation of sale deed was filed as back

as in the year 1994. There were 67 defendants. According

to learned counsel for the appellant since there were 67

defendants in the trial court, therefore, time took in

deciding the application as most of the defendants could not

have been served. According to learned counsel for the

appellant the trial court committed serious error of law by

observing that since the original vendor with whom the
SBCMA No.1527/2008
Prithvi Singh Vs. Smt Jadav Devi & Ors.

Dtd. 2.2.2009

!! 2 !!

plaintiff had agreement to sell has already died, therefore,

no prima facie case is made out in favour of the plaintiff-

appellant. Learned counsel for the appellant submitted that

appellant sought relief that the property in question may

not be alienated during the pendency of the suit.

I have considered the submissions of learned counsel

for the appellant and perused the record.

It is very convenient to say that the injunction

application was not decided by the trial court in 14 years

because there were 67 defendants-non-applicants. Neither

the court was powerless nor the CPC is of such nature that

for effective service of large number of defendants cannot

be effected in time and particularly, in the matter where

relief sought is of urgent nature. All other more modes of

service of the defendants could have been used for serving

the defendants by the plaintiff and at the same time, it was

the duty of the court to see that misc. Application for grant

of urgent reliefs may not be dragged for decades as has

been done in this case.

Even if it would have been a good case for grant of
SBCMA No.1527/2008
Prithvi Singh Vs. Smt Jadav Devi & Ors.

Dtd. 2.2.2009

!! 3 !!

temporary injunction in favour of the plaintiff, the court

after 14 years without any interim relief may have said that

after 14 years, the plaintiff is not entitled to the relief

simply because the plaintiff was not vigilant in prosecution

the application for interim relief and when plaintiff can wait

for 14 years for interim order then it is not a case where if

interim relief is not granted there will be irreparable loss to

the plaintiff.

Be it as it may be, the injunction application of the

appellant has been dismissed by the trial court by impugned

order and from facts, it appears that plaintiff’s case is only

for cancellation of sale deed executed in favour of the

defendants-respondents on the basis of an earlier

agreement to sell in his favour which according to the

plaintiff is dated 6th Oct., 1993 and according to the

plaintiff, he paid the entire amount of the sale consideration

by 17th March, 1994 amounting to Rs.5,61,000/-. The

plaintiff for the reasons best known to him did not file the

suit for specific performance of contract and now more than

14 years have already passed to the said agreement. In
SBCMA No.1527/2008
Prithvi Singh Vs. Smt Jadav Devi & Ors.

Dtd. 2.2.2009

!! 4 !!

these facts and circumstances of the case, I do not find that

the trial court has committed any error of law or fact in

rejecting the appellant’s application filed for grant of

injunction

Hence, the appeal of the appellant is dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-