Delhi High Court High Court

Raj Singh vs Bhup Singh Through Lr Surat Singh on 4 August, 2010

Delhi High Court
Raj Singh vs Bhup Singh Through Lr Surat Singh on 4 August, 2010
Author: Indermeet Kaur
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                  Judgment Reserved on: 30.07.2010
                  Judgment Delivered on: 04.08.2010

+            R.S.A.No. 71/1987 & C.M.Appl.1507/1996


RAJ SINGH                                 ...........Appellant
                         Through:    Mr.Sanjay Kr.Pathak and
                                     Ms.Kaomudi Kiran, Advocates.

                   Versus

BHUP SINGH
THROUGH LR SURAT SINGH                          ..........Respondent
                 Through:            Mr.Surat Singh, LR of
                                     respondent in person.

CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

     1. Whether the Reporters of local papers may be allowed to
        see the judgment?

     2. To be referred to the Reporter or not?             Yes

     3. Whether the judgment should be reported in the Digest?
                                                          Yes

INDERMEET KAUR, J.

1. Raj Singh, the appellant had filed a suit for mandatory and

permanent injunction against his cousin Bhup Singh. Plaintiff was

the owner of house no.84, Nangloi Jat, Delhi. This house had come

to his share by way of a family settlement in the year 1952.

Defendant was the owner of property no.83 and 85 situated on

either side of the lane facing the property of the plaintiff. In

property no.83 a two storeyed house was constructed which did

not have staircase. Defendant was using a wooden staircase for

access to the first floor of the said building. Later on defendant

had put up a temporary wooden plank as an over bridge to pass

through his house. In 1968 defendant had constructed the ground

floor and the first floor of house no.85. He also tried to construct

RSA No.71/1987 Page 1 of 13
pakka over bridge about 8 feet in width to connect house no.83

with the newly constructed room on the first floor of house no.85

which blocked the frontage of property no.84 which had fallen to

the share of the plaintiff. The plaintiff and the owner of the

adjoining houses objected to this construction. Property no.84 was

at that time only a vacant plot but the house was to be constructed

and a proposed over bridge sought to be constructed by the

defendant would have marred the property of the plaintiff

defeating his easement rights.

2. This suit was contested. Primary objection was that this suit

is barred by the principle of res judicata as an earlier suit on the

same cause of action had been instituted by the brother of the

plaintiff namely Sultan Singh in respect of the same property in

which the same relief had been sought. The judgment of the said

suit dated 14.2.1977 Ex.D-1 was proved. On merits as well the suit

was contested.

3. Trial judge had framed five issues. The first issue related to

the application of the doctrine of res judicata to the present

proceedings. Trial judge had held that Ex.D-1 i.e. the judgment

dated 14.2.1977 was pronounced in a suit in respect of the same

property which was a suit instituted by Sultan Singh on his behalf

as also on behalf of the other co-sharers of the property which also

included the present appellant i.e. Raj Singh. It was a bonafide

litigation which Sultan Sigh had pursued. Appeal filed by Sultan

Singh against the said judgment had been withdrawn by him. The

order withdrawing the appeal dated 12.8.1980 was proved as

Ex.D-2. The application Ex.P-3 seeking permission to withdraw the

appeal was also proved on record. Trial judge had held that in

RSA No.71/1987 Page 2 of 13
view of this withdrawal of the appeal by Sultan Singh, the

judgment Ex.D-1 had become final between the parties.

Explanation VI of Section 11 of the Code of Civil Procedure

(hereinafter referred to as „the Code‟) was attracted; the present

plaintiff was interested in the bonafide litigation pursued by his

brother Sultan Singh; the said judgment operated as res judicata.

The trial court had further held that the suit is also barred by

limitation under Article 113 of the Limitation Act. The over bridge

had been constructed in the year 1968; suit having been filed on

10.10.1979 was beyond the period of limitation. On both these

grounds the suit was dismissed.

4. On 10.8.1987, the first appellate court had endorsed this

finding of the Civil Judge. The relevant extract of the said findings

read as follows:

“7. I have heard the learned counsel for the parties and
have perused the pleadings and documents on the record. A
perusal of Judgment Ex.D-1 in the suit filed by Sultan Singh,
brother of the plaintiff against the defendant and that suit was
filed by the brother of the plaintiff in the year 1971 and the
plaintiff who has appeared as PW-1 in his cross-examination
admitted that property no.84 belongs to him and his brother
Sultan Singh; that suit was dismissed vide Judgment Ex.D-1
and even the appeal filed by the brother of the plaintiff proved
on the record as Ex.D-2 was dismissed as withdrawn and vide
Judgment Ex.D-1 it was held that Sultan Singh, brother of the
plaintiff has no easementary rights upon the land nor the
threatened construction is going to materially effect the
easementary rights, if any. The present suit filed by the
plaintiff who is other co-owner of the property is thus, not
maintainable and is clearly barred under explanation VI to
section 11 CPC. The judgment relied upon by the ld.trial
court is thus fully applicable to the facts of this case and issue
no.1 has been rightly decided by the learned trial court
against the plaintiff and in favour of the defendant. As the
Judgment in that suit filed by Sultan Singh in respect of
subject matter in this suit has already been dismissed vide
Judgment Ex.D-1 hence the same operates as resjudicata, the
learned trial court has rightly dismissed the suit of the
plaintiff for mandatory and permanent injunction. Moreover,
the evidence on the record show that the construction in
question was done in the year 1968, the present suit has been
filed in the year 1979, the learned trial court has rightly
refused to grant the equitable relief of injunction to the
plaintiff on account of laches. The finding of the learned trial
RSA No.71/1987 Page 3 of 13
court are based upon evidence on the record and, therefore,
the findings of the trial court are affirmed and Judgment and
decree of the trial court is up-held.”

5. This is a second appeal. On 23.9.1987 the appeal was

admitted and the following substantial question of law was

formulated:

“Whether in the facts and circumstances of the present case,
withdrawal of appeal by Sultan Singh would operate as res
judicata against the Plaintiff?”

6. Learned counsel for the appellant has addressed lengthy

arguments. It is submitted that the courts below had gravely erred

in applying the doctrine of res judicata; explanation VI is not

attracted. Suit filed by Sultan Singh was on his own behalf; it was

not a representative suit; it was not filed bonafide; it did not in any

manner represent the rights of the plaintiff; in fact, the other two

brothers namely Ratan Singh and Jai Kishan had been arrayed as

defendant no.3 and defendant no.4 in this suit filed by Sultan

Singh; Raj Singh, the present appellant was nowhere in the

picture; the judgment Ex.D-1 is not binding on the present

appellant. Even otherwise, an appeal had been preferred by Sultan

Singh; he had thereafter in his application for permission o

withdraw the appeal (Ex.P-3) categorically stated that he seeks this

permission for the reason that his brother Raj Singh had also filed

a suit which is pending disposal and the matters in issue being

subjudice in that suit, permission was sought to withdraw the

appeal to get the matter adjudicated in that suit. Attention has

been drawn to the order Ex.D-2 which had been passed on the said

application. This order is dated 12.8.1980. It categorically records

that permission is granted to Sultan Singh to withdraw the appeal

mentioning therein „reasons sufficient‟. It is submitted that it is

thus clear that the appeal had been withdrawn by Sultan Singh
RSA No.71/1987 Page 4 of 13
only for the reason that the same matters were in issue in the suit

of Raj Singh upon which an adjudication had been sought by Sultan

Singh, which was the reason why he had withdrawn the said

appeal. As such the question of the matter having been finally

decided did not arise.

Reliance has been placed upon AIR 1970 SC 809

Shashibhushan Prasad Mishra vs. Babuaji Rai to support a

submission that where an appeal has been filed, the decision of the

trial court loses its character of finality. This judgment has been

relied upon to advance the proposition that the appeal filed by

Sultan Singh had made the judgment Ex.D-1 lose its finality and

had become a dead-wood between the parties.

It is submitted that even otherwise, the judgment of two

courts below holding that the principle of res judicata is applicable

is misconstrued for the reason that the pleadings in the earlier suit

i.e. the suit filed by Sultan Sigh were never before the subsequent

court in the absence of which it could not be conclusively

concluded as to whether this doctrine would or would not be

applicable. For this proposition reliance has been placed upon AIR

2000 NOC 20 (Andh.Pra.) Kesarapu Manikyalu vs. Venna

Perumalllayya (dead) & Ors. wherein it was held that where

pleadings in the previous suit between the same parties had not

been filed on record and only the judgment is forthcoming, the

question of res judicata could not have been decided. For the same

proposition reliance has been placed upon AIR 1976 SC 1569 Syed

Mohd. Sale Labbai (dead) by LRs and Ors. vs. Mohd. Hanifa (dead)

by LRs and Ors. wherein the Supreme Court had held that the best

method to decide the question of res judicata is to put forward the

RSA No.71/1987 Page 5 of 13
respective pleadings of the parties in their previous suits and then

to find out what has been decided by the judgment which will

operate as res judicata.

Counsel for the appellant has further submitted that cause of

action in the two suits i.e. the suit filed by Sultan Singh and the

present suit filed by Raj Singh are even otherwise distinct and

different. The suit filed by Sultan Singh sought a restraint order

against Bhup Singh from constructing the over bridge on the first

floor of his house over the public street in front of the plaintiff‟s

house no.84 with a further direction to him to demolish the Karries

laid down by the defendant for the construction of the said over

bridge. This submission has been made on the basis of the trial

court record which has been requisitioned which includes the

judgment Ex.D-1. The plaint of the suit no.84/1971 which was the

suit filed by Sultan Singh is however not on record. The second

suit i.e. the suit no.542/1979 filed by Raj Singh was also a suit for

mandatory and permanent injunction. The prayer made in this suit

was that the defendant Bhup Singh be ordered to remove the over

bridge constructed by him in front of plaintiff‟s property no.84

blocking the frontage of his property and to restrain the defendant

by a decree of permanent injunction from making any further

construction on the over bridge like a staircase etc. It is

contended that the cause of action in both the suits is distinct and

as such res judicata is clearly inapplicable. For this proposition

reliance has been placed upon 2009 (2) Arb.LR 182 (Delhi)

Bhartiya Construction Co. vs. Delhi Development Authority to

support his submission that where the subsequent dispute was not

RSA No.71/1987 Page 6 of 13
even in existence at the time when the earlier dispute had been

raised this doctrine would be inapplicable.

7. Arguments have been countered by the respondent. He has

appeared in person. Written submissions have been placed on

record. It is stated that the courts below had rightly applied the

doctrine as contained in Section 11 of the Code.

8. The substantial question of law as aforenoted has to be

answered by this court. That apart, it is urged by learned counsel

for the appellant that all the grounds contained in his appeal also

raise questions of law which have to be dealt with by this court.

He has however not argued that these grounds which are almost

24 in number raise any substantial question of law.

9. Be that as it may, this court shall consider this submission of

the learned counsel for the appellant. All the grounds urged in the

memo of appeal are almost all overlapping one and other and

border upon the applicability of the doctrine of res judicata. The

second legal proposition which can be deduced is on the

applicability of the law of limitation and whether the same had

been correctly construed. The question of limitation is a mixed

question of law and fact. It does not always border on a legal

proposition; depending upon the evidence adduced before the fact

finding court, the court has to draw the conclusion as to from

which date the period of limitation has to be computed. This

question was decided by the courts below on the basis of the

evidence adduced. While dealing with issue no.4, trial judge

relying upon the evidence of PW-3 and PW-4 had held that the suit

is time-barred. In this context, the observations of the

Supreme Court in Dudh Nath Pandey (dead) by LRs vs. Suresh

RSA No.71/1987 Page 7 of 13
Chandra Bhattasali (dead) by LRs. AIR 1986 SC 1509 are relevant

which inter alia read as under:

“6. … … …The High Court however reversed the finding of the
First Appellate Court on the question of limitation relying on
the so-called admission of the defendant in the written
statement and the evidence of the witnesses produced on
behalf of the defendant. Virtually, the High Court has made a
fresh appraisal of the evidence and has come to a different
finding contrary to the finding recorded by the First Appellate
Court which the High Court could not do in the exercise of
power under Section 100 of the CPC. Even on merits, if the
High Court had to rely upon the alleged admission in the
written statement, the admission must be taken as a whole and
it is not permissible to rely on a part of the admission ignoring
the other. The High Court, in our opinion, has erred in making
a fresh appraisal of the evidence to come to a different
conclusion.”

This court is thus of the view that this question being fact

based does not raise a substantial question of law. As such this

court has to only answer the substantial question of law as

formulated on 23.9.1987.

10. It is an admitted case that Sultan Singh, the plaintiff in the

first suit and Raj Singh, the plaintiff in the second suit are real

brothers. They are sons of Ram Singh. Ram Singh had four sons;

apart from Sultan Singh and Raj Singh there were Ratan Singh and

Jai Kishan. Sultan Singh in the first suit filed by him had arrayed

Ratan Singh and Jai Kishan as defendant no.3 and defendant no.4.

Ratan Singh in the said proceedings had come into the witness box

as PW-3 in support of his brother Sultan Singh. Sultan Singh had

been examined as PW-4. It is not the case of the parties that the

interests of Sultan Singh and Raj Singh are in conflict. They are in

fact common. The application Ex.P-3 filed by Sultan Singh seeking

permission to withdraw his appeal states that since the dispute

raised by him was covered by the dispute now raised by Raj Singh

in his second suit, Sultan Singh wished to withdraw the appeal in

RSA No.71/1987 Page 8 of 13
order that the suit of Raj Singh could be adjudicated upon. Para 3

of the application reads as:

“That the said suit filed by Raj Singh is an exhaustive one
and will finally decide the rights of the parties”

11. These averments made it clear that Sultan Singh was

litigating bonafide for and on behalf of his other co-sharers

brothers including Raj Singh. It was for this reason that his brother

Ratan Singh had come into the witness box as PW-3 in his support.

The reason for the withdrawal of the appeal by Sultan Singh was

only because Raj Singh had filed a more comprehensive suit.

12. As such the bonafides of Sultan Singh were not and could not

be in dispute; interest of Sultan Singh and Raj Singh were

common; they both sought mandatory and permanent injunction

against their cousin Bhup Singh who was the owner of property

no.83 and 85 which had effected the easement rights of Raj Singh

and Sultan Singh who were owning property no.84.

13. Section 11 of the Code has engrafted the doctrine of res

judicata. Explanation VI of Section 11 of the Code reads as under:

11. … … …

… … … ..

Explanation VI – Where persons litigate bona fide in respect
of a public right or of a private right claimed in common for
themselves and others, all person interested in such right
shall, for the purposes of this section, be deemed to claim
under the persons so litigating.

14. To attract this provision to a private right it must be

established that the plaintiff in the first suit was litigating bonafide

in respect of a private right claimed in common for himself and the

others i.e. all other person interested in such right shall, for the

purposes of this Section would be deemed to claim under the

RSA No.71/1987 Page 9 of 13
persons so litigating. It is clear that Section 11 read with its

explanation VI leads to the result that a decree passed in suit

instituted by persons to which explanation VI applies will bar

further claims by persons interested in the same right in respect of

which the prior suit had been instituted. Explanation VI thus

illustrates one aspect of constructive res judicata. Of course, the

earlier litigation must also be filed bonafide. This statutory

provision is clearly applicable to the facts of the instant case.

15. The appeal withdrawn by Sultan Singh on 12.8.1980 did not

make Ex.D-1 any less binding as has been contended. In fact,

Ex.D-1 then had attained a finality. The judgment of S.P.Mishra

(supra) relied upon by the counsel for the appellant has no

application. The ratio of which was that only when the matter is

subjudice and an appeal is pending till that time the judgment of

the trial court loses its character. It nowhere states if an appeal is

then withdrawn, the judgment of the trial court would become a

nullity.

16. The next submission of the learned counsel for the appellant

that the doctrine of res judicata cannot be applied where the cause

of action in the two suits is distinct is also without any force. The

appellant cannot be allowed to blow hot and cold at the same time.

On the one hand, appellant has submitted that Sultan Singh had

withdrawn his appeal as he wished that the second suit filed by the

appellant i.e. Raj Singh be adjudicated upon; this was an implied

admission on the part of the appellant that the cause of action in

the first suit filed by him and the second suit filed by Raj Singh was

the same; it was obviously for this reason that Sultan Singh had

RSA No.71/1987 Page 10 of 13
withdrawn the appeal. In the same breadth, the appellant cannot

now contend that the cause of action in the two suits was different.

17. Perusal of Ex.D-1 i.e. the judgment in the case of Sultan

Singh shows that the contents of the plaint have been recorded in

detail on page 3 and 4. Four issues had been framed in the suit.

Defence of Bhup Singh was that the chhajja (over bridge) in

question i.e. in front of the property of the plaintiff had been

constructed by the grand-father of the plaintiff. For the said

purpose, PW-1 Harphool Singh, PW-2 Ratan Singh and PW-4 Sultan

Singh had been examined. PW-3 and PW-4 were the co-owners of

this property. PW-2 Chaman Singh was an architect who had

prepared the site plan. Seven witnesses had been examined on

behalf of the defendant; DW-3 Jagat Singh, DW-4 Om Prakash and

DW-5 Dhan Singh who were independent witnesses of the

neighbourhood had been relied upon by the court. They had stated

that the „chhajja‟ (over bridge) was in existence since the last 25-30

years. Ex.DW-1/1 which was an order of the Circle Panchayat also

evidence that „the chajja‟ was an old construction; only part of it

was a new construction. This had been further fortified by a spot

inspection conducted by the Sub-Judge in the case of Sultan Singh

wherein it was an admitted fact that the chajja (over bridge) was in

existence prior to 31.7.1971 i.e. before the filing of the suit by

Sultan Singh. This has been recorded in the order dated 25.5.1983

while disposing of an application under Order 39 of the Code.

Further the easement rights of the plaintiff were not disturbed. In

view of these findings contained in Ex.D-1 suit of Sultan Singh had

been dismissed. After the withdrawal of the appeal on 12.8.1980

Ex.D-1 has attained a finality. In the second suit it is the same

RSA No.71/1987 Page 11 of 13
questions of fact which have again been raised and disputed by Raj

Singh who is second brother of Sultan Singh. Interest of Raj Singh

and Sultan Singh is common; they are claiming through one and

other. As already noted explanation VI of Section 11 is attracted;

all the other ingredients of the principle of res judicata also stand

meted. The first suit and the second suit are between the same

parties; the issues which have arisen for decision are the same.

The first and the second suit were both suits for mandatory and

permanent injunction seeking the same reliefs. The prayer in the

first suit was that the defendant be directed to demolish the

Karries laid down by him for the construction of this chhajja/over

bridge. In this suit it was held that the „chhajja‟ was an old

construction and already in existence. The prayer in the second

suit was that the chhajja which stood completed be demolished by

way of a mandatory injunction. The plea that the cause of action in

the two suits is distinct is clearly contrary to the earlier plea raised

by the appellant wherein he has stated that Sultan Singh had

withdrawn his appeal only for the reasons that the case of Raj

Singh could be adjudicated upon; inevitable conclusion is that the

second suit was based on the same cause of action; these contrary

stands taken by the appellant take him nowhere. The judgment of

Bhartiya Construction (supra) is clearly inapplicable to the facts of

the present case.

18. To decide the plea of res judicata, the identity in the suit

proceedings has to be established; needless to state that this can

be founded by looking into the pleadings, the issues and the

judgment in the previous suit. However, in a given case where only

the copy of the judgment of the previous suit is filed in proof of

RSA No.71/1987 Page 12 of 13
plea of res judicata and where the said judgment contains

exhaustive or requisite details, this statement of the pleadings and

the issues may be taken as enough proof from the said judgment.

This has been held by the Supreme Court in Smt.V.Rajeshwari vs.

T.C.Saravanabava 2004 (1) BLJR 524. In the instant case, the

judgment Ex.D-1 on page 3-4 has given an exhaustive detail of the

readings of the plaint. These factual submissions even otherwise

were never in dispute; as such this submission of the learned

counsel for the appellant that in the absence of the plaint of the

first suit (i.e. of the suit filed by Sultan Singh) the question of res

judicata could not be decided is also without any force.

19. There is no merit in the appeal. Appeal as also the pending

application is dismissed.

INDERMEET KAUR, J.

AUGUST 04, 2010
rb

RSA No.71/1987 Page 13 of 13