Supreme Court of India

Ranbir Singh Dhanjal vs Aruna Gupta & Ors on 30 April, 2009

Supreme Court of India
Ranbir Singh Dhanjal vs Aruna Gupta & Ors on 30 April, 2009
Author: ………………………J.
Bench: Harjit Singh Bedi, B. Sudershan Reddy
                                      IN THE SUPREME COURT OF INDIA

                            CIVIL APPELLATE JURISDICTION

                             CIVIL APPEAL NO. 2372 OF 2002

RANBIR SINGH DHANJAL                                            .......APPELLANT(S)

                                                    Versus

ARUNA GUPTA & ORS.                                              .....RESPONDENT(S)


                                       ORDER

This appeal of the year 2002 has been filed by the appellant in-person, who is

the former husband of respondent No.1. The claim in the appeal is that a sum of

rupees twenty two lakhs and odd, which the appellant claims he has spent on his wife,

should be defrayed by her to him. The plaintiff appellant claimed reliefs in the

following term:

“Decree for specific performance of 1/4th share in the
property Unit No.B-1-974, out of property measuring 2400 sq.
yds. situated at Rajpura Road, Ludhiana and/or in the
alternative for recovery of Rs.22,05,000/-”

2. The trial Court, in its judgment dated 18th September 1999, partly decreed

the suit inasmuch that a decree for Rs.15,29,417.15p. was granted, though the suit qua

the claim for specific performance was dismissed. The appellate Court, however,

allowed the appeal and dismissed the suit in toto. This order has been affirmed by the

Division Bench in a Letters Patent Appeal. The said orders have been challenged in this

appeal by special leave.

……2.

-2-

3. In the memo of parties, the appellant has given his address as under:

Ranbir Singh Dhanjal son of
Late S. Tarlochan Singh
Resident of Canada, at present residing at
205, Sector 36A, Chandigarh.

It would be clear from the memo that the address relating to Canada is indeterminate

and the efforts to serve the appellant on his address in Chandigarh have remained

futile. The office report shows that the notices sent have been received unserved with

the remarks ‘addressee left’.

4. In this view of the matter, we have no option but to dismiss the appeal in

default. No costs.

………………………J.

( HARJIT SINGH BEDI )

New Delhi; ………………………J.

April 30, 2009. ( B. SUDERSHAN REDDY )