High Court Punjab-Haryana High Court

Sat Pal Singh vs Sardara And Others on 22 October, 2009

Punjab-Haryana High Court
Sat Pal Singh vs Sardara And Others on 22 October, 2009
R.S.A.No.1152 of 2006                                           1



      In the High Court of Punjab and Haryana at Chandigarh


                       R.S.A.No.1152 of 2006
                       Date of decision: 22.10.2009



Sat Pal Singh
                                                      ......Appellant

                       Versus



Sardara and others

                                                 .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. R.M.Ravi, Advocate,
           for the appellant.

           Mr.Neeraj Sharma, Advocate,
           for Mr.Sandeep Goyal, Advocate,
           for respondent No.4.

                ****


SABINA, J.

Plaintiffs-respondents filed a suit for declaration and

permanent injunction, which was decreed by the Civil Judge

(Sr.Divn.), Kaithal vide judgment and decree dated 27.7.2002. In

appeal filed by defendant No.1, the said judgment and decree were

upheld by the Additional District Judge, Kaithal vide judgment and

decree dated 30.11.2005. Hence, the present appeal by defendant
R.S.A.No.1152 of 2006 2

No.1.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 and 3 of its judgment, are as under:-

” Brief facts need to be narrated here:- It is the

case of the plaintiffs that agricultural land measuring 5020

kls. 1 marlas representing 100401/123183 share of the

total land measuring 5751 kls 11 mls comprised in khewat

No.590 khatoni No.679 to 861 as per jamabandi for the

year 1971-72 (attached with plaint) is situated within the

revenue estate of village Nauch Tehsil and Distt. Kaithal

and the same land vested in Jumla Malkan Hasab Rasab

Zare Khewat according to judgment and decree passed in

civil suit No.1063 of 1966 decided on 15.3.1967 and the

amended civil suit No.35 of 1968 decided on 7.1.69 vide

copy of mutation No.1423 from Gram Panchayat Nauch

tehsil and distt. Kaithal; that the agricultural land

measuring 5632 kls 18 mls representing 99681/123183

share of the total land measuring 5725 kls 3 mls vide

mutation no.2360 of 21.8.1992 revested in Gram

Panchayat Nauch according to the Notification No.5491

of 15.5.1992 from Jumla Mustarka Malkan Hasab Rasab

Zare Khewat; that the above said notification was struck

down on 18.12.1994 by the Punjab and Haryana High

Court and as such the above said land mentioned in para
R.S.A.No.1152 of 2006 3

No.2 of the plaint, again revested in Jumla Mustarka

Malkan Hasab Rasab Zare Khewat; that the proprietors of

the Jumla Mustarka Malkan land mentioned in para No.1

of the plaint are large and numerous and as such the

present suit is being filed by plaintiffs no.1 to 4 in their

representative capacity under Order 1 Rule 8 of the CPC

on behalf of all the proprietors of Jumla Malkan Land and

they have no interest adverse to that of the proprietary

body of the Jumla Malkan and their interest same is

common; that the defendant No.1 filed a civil suit no.81 of

1973 on 24.2.1973 in the civil court claiming his title in the

land measuring 36 kls 0 mls representing 720/123183

share out of the land mentioned in para No.1 of the plaint

owned and possessed by the proprietary body and the

same suit was decreed on 26.3.1973 in case Sat Pal

Singh versus Churia etc. and a mutation in respect of the

said decree was sanctioned on 7.6.1977 which is

numbering 1621 and the said judgment and decree

passed in civil suit No.81 of 1973 passed on 26.3.1973 in

case of Sat Pal Singh versus Churia etc. and the mutation

No.1621 sanctioning on 7.6.1977 is null and void, illegal,

nonest and not binding over the rights of the plaintiff on

the ground that defendant No.1 was not and is not the

owner in possession of any portion of the land mentioned
R.S.A.No.1152 of 2006 4

in para No.1 of the plaint and that the civil suit No.81 of

1973 was filed by defendant No.1 against defendants

No.2 to 4 and the predecessor-in-interest named Khem

Chand of defendant No.5 to 9 in representative capacity

under Order 1 Rule 8 CPC and no due permission was

granted to defendant No.1 to file that suit in

representative capacity and the defendants of civil suit

No.81/1973 were also not duly served which was

essential in law; that the judgment and decree passed in

civil suit no.81 of 1973 was a result of collusion in

between defendant No.1 (of this suit) and defendants

No.2 to 4 and one Khem chand the predecessor in

interest of the remaining defendants (of this suit); that the

impugned judgment and decree passed in civil suit No.81

of 1973 is nothing but a result of fraud played by the

defendants upon the plaintiffs and upon the court as well

that the impugned judgment and decree passed in civil

suit No.81 of 1973 is nothing but a result of

misrepresentation and concealment of facts before the

court; that defendant No.1 claims title for the first time

under the impugned judgment and decree passed in civil

suit and the decree has not been duly stamped and

registered and as such, the unstamped and unregistered

impugned decree confers no right, or interest upon
R.S.A.No.1152 of 2006 5

defendant No.1. The value of the land of impugned

decree is nore than Rs.100/- and it goes against public

policy if the same is not registered; that under the garb of

the impugned judgment and decree passed on 26.3.1973

in civil suit noi.81 of 1973, defendant No.1 is bent upon to

get the suit land partitioned in collusion with some co-

sharers of the Jumla Malkan land and wants to get the

possession of his alleged share by way of partition of

which defendant No.1 has got no right, title or interest

whatsoever, hence, the present suit.

3. Defendants contested the suit by way of filing

written statement. Several preliminary objections

regarding locus-standi; their representative capacity

under Order 1 Rule 8 CPC; limitation; maintainability;

estoppel etc. were taken. On merits, each plea taken in

the plaint was controverted. It was alleged that the

plaintiffs and proforma defendants had the knowledge of

the suit and decree in question and the defendants of the

previous suit made statement in the court and the

mutation of the suit land on the basis of said decree has

also been attested publically and each and every one of

the proprietors had knowledge of the same. It was further

pleaded that defendant No.1 is owner in possession of

the suit land i.e. land measuring 36 kanal 0 mls.
R.S.A.No.1152 of 2006 6

representing 720/123183 share out of the total land

mentioned in para no.1 of the plaint. That the plaintiffs or

any proprietors of the village are not in possession of this

land which is exclusively in possession of defendant No.1.

It was further pleaded that suit was filed by defendant

No.1 with regard to his share 36 kls 0 mls which was

owned and exclusively possession by defendant No.1 as

his share and the said decree is within the four corners of

law, legal and binding on the plaintiffs and others and

there is no just ground for setting aside the same and

defendant No.1 is the owner in possession of the land

measuring 36 kls 0 mls as his share of the total land of

the proprietary body. With these pleas dismissal of the

suit was prayed for.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the judgment and decree dated

26.3.1973 passed in civil suit No.81 of 1973 is illegal null

and void as per the averments taken in the plaint? OPP

2. Whether the suit is within time? OPP

3. Whether the plaintiff has no locus standi to file

the present suit? OPD

4. Whether the plaintiff has no cause of action ?

OPD
R.S.A.No.1152 of 2006 7

5. Whether the plaintiffs are estopped from filing

the present suit by their own act and conduct? OPD

6. Whether the plaintiffs have waived their rights

if any to file the present suit? OPD

7. Whether the suit is not maintainable in the

present form? OPD

8. Whether the suit is bad for non-joinder of the

necessary parties? OPD

9. Relief. “

After hearing learned counsel for the parties, I am of the

opinion that the present appeal is devoid of any merit and deserves

to be dismissed.

In the present case the plaintiffs had filed a suit for

declaration that the judgment and decree dated 26.3.1973 passed in

Civil Suit No.81 of 1973 were null and void. The said judgment and

decree were challenged on the ground of fraud and that decree was

not registered one. In the plaint in the said suit, plaintiff Satpal minor

claimed himself to be a co-sharer and proprietor in the shamlat deh

land. At that time, father of Satpal i.e. Man Singh was alive and was

having land holding in his favour. It has been noticed by the learned

Additional District Judge that Satpal, while appearing in the witness

box as PW-2, admitted in his cross-examination that he was not

owner of any other land apart from the suit land. In these

circumstances, Satpal could not be a proprietor of Jumla Mustarkan
R.S.A.No.1152 of 2006 8

land during the life time of his father Man Singh. Judgment Ex.P-3

was passed in civil suit filed by propritors of the village against Gram

Panchayat and the suit of the proprietors was decreed. Plaintiff

Satpal was not a proprietor as per the list attached thereto. Hence,

the plaintiff could not get the judgment and decree passed in civil

Suit No.1063 of 1996 as not binding on his rights merely on the

admission made by the defendant in that case as the plaintiff was not

a propritor of the suit land.

It has been observed by the learned Additional District

Judge in the impugned judgment that a perusal of the written

statement in the said suit revealed that defendants No. 1 to 4 had

filed the written statement in individual capacity and not in a

representative capacity. In these circumstances, the Courts below

rightly held that the said judgement was a result of fraud and

collusion. Plaintiff Satpal in collusion with Churia, Hari Singh, Hari

Ram and Khem Chand got the impugned decree Ex.P-8 dated

26.3.1973 in his favour. The land belonged to the Gram Panchayat

and in order to usurp the said land, the collusive decree was got

passed in favour of plaintiff Satpal. Such a decree was not binding

on the rights of the present plaintiffs. The decree in question was not

a registered decree. Since plaintiff Satpal in the said suit did not

have any pre-existing right, the decree was required to be

compulsorily registered. Since the impunged decree dated

26.3.1973 passed in civil suit No.81 of 1973 was not a registered
R.S.A.No.1152 of 2006 9

one, the same was rightly held to be illegal, null and void. Since, the

impugned decree was obtained by fraud and collusion, the suit of

the plaintiffs was rightly held to be not barred by limitation. In these

circumstances, the Courts below had rightly decreed the suit of the

plaintiffs.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE
October 22, 2009
anita