High Court Patna High Court - Orders

Satyadeo Pandey vs Man Mohan Pandey@Lalan Pandeya on 26 October, 2010

Patna High Court – Orders
Satyadeo Pandey vs Man Mohan Pandey@Lalan Pandeya on 26 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MA No.320 of 2009
         SATYADEO PANDEY, Son of Late Laxman Pandey, resident of
         Mohalla - Mirachak, Post - Arrah, P.S. - Arrah Town, District -
         Bhojpur, at present residing at village - Nakati Kol, P.S. - Bhanwar
         Kol, District - Gajipur (U.P.)         ... Appellant .... Defendant Ist Set.
                                               ......................... Appellant.
                                     Versus
         1. MAN MOHAN PANDEY @ LALAN PANDEYA, Son of Late
            Laxman Pandeya.
         2. Sheo Shankar Pandey @ Tunna Pandeya.
         3. Sunik Kumar Pandeya.
                Both sons of Shri Man Mohan Pandeya.
                All the three are residents of village - Mirachak, P.O. - Arrah,
                P.S. - Arrah Town, District - Bhojpur.
                                     ......... Plaintiffs ...... Respondent Ist Set.
         4. Sharda Devi, daughter of Late Laxman Pandeya and wife of Shri
            Ramakant Pandeya, Resident of Mohalla - Mahajan Toli No. 2,
            P.S. - Arrah Town, District - Bhojpur.
         5. Asha Devi, daughter of Late Laxman Pandeya, wife of Shri Badri
            Pandey, resident of village - Kamalpur, P.S. - Kamalpur, District -
            Chandauli (U.P.)
                                  ....... Respondent 2nd Set - Defendant 2nd Set.
         6. (i) Basanti Devi.
            (ii) Anita Devi.
            (iii) Shiwani Kumari.
            (iv) Rohit Kumar.
            (v) Ritika Kumari
            (v) Nikit Kumar.
                 Mohalla - Begampur, P.O. - Arrah, P.S. - Arrah Town, District
            - Bjojpur.
                             ....... Respondent 3rd Set ........ Defendant 3rd Set.
                                    -----------

08/ 26.10.2010 Heard learned counsel for both the parties.

This miscellaneous appeal is directed against the

judgment and order dated 25.04.2009 passed by Sub-Judge

VIIth Ara in Title Suit N. 174 of 2006 granting injunction

restraining the defendant no. 1 from alienating the suit land.
2

From perusal of the records, it appears that the

plaintiff filed a suit for partition claiming 1/4th share in the

suit property with a prayer that the defendant no. 1 Satyadev

Pandey has executed a Mahadnama with respect to 28 Khata

of land in favour of respondent no. 6 and not to alienate the

suit property.

Learned counsel for the appellant has contended

that the defendant no. 1 is entitled to only 1/4th share as

instead of plaintiff and defendant who are the full brothers

there are also two sisters and hence the plaintiff has got only

1/4th share but he has executed Mahadnama with regard to

the half of the suit property and in the suit a petition under

Order XXXIX Rule 1 and 2 of the C.P.C is filed for interim

injunction restraining the defendant from selling the suit

property.

Learned counsel for the appellant, however,

denied existence of the two sisters and asserted that the two

sisters have not appeared and asserted that there is partition

and the defendant is selling the land of his share to the extent

of 28 Khata for which he has executed a registered

Mahadnama and the plaintiff is pressurizing the defendants

to sell the land for which they are given open offer and file
3

the suit to grab the land.

After considering the case of the parties the

impugned order was passed by which defendant no. 1 has

been restrained holding that nothing has been produced

before the trial court to show that there was any prior

partition whereas the documents like Khatiyan and rent

receipt where the name of the plaintiff and defendant no. 1

are jointly recorded and hence held that the contract for sale

itself suggest a prima facie case and the balance of

convenience and irreparable loss to the plaintiff.

The defendant is the appellant. The learned

counsel for the appellant, however, contended that there was

previous partition and he is executing the sale deed of his

share and contended that the sister has not appeared and it

has been contended that in the suit itself there is mention of

a previous partition and if there is previous partition then it is

incumbent on the plaintiff to prove that there was no

complete partition and submits that the plaintiff is only

selling half of his share and the plaintiff has got only 1/4th

share and the alleged sisters have not joined and hence, the

plaintiff is only entitled for 1/4th and hence the remaining

half thereto will satisfy the plaintiff and however, contended
4

that the sisters are not coming forward and a ghost has been

created in the name of the sister and submitted that right to

property is a human right.

Learned counsel for the respondent, however,

contended that the suit has been filed in which it has been

asserted that the plaintiffs are two brother and two sister and

each has got 1/4th share and one of the sisters has appeared

in the lower court and is also appearing in this court and in

the plaint it has been asserted that there was a real separation

and are in possession as per convenience and there is no

partition by metes and bounds and the defendant no. 1 and

his sons are illegally claiming 28 Khata of the land for which

they have executed a deed for sale. One of the sisters has

appeared and even supported the case of the plaintiff.

However, on the respective submissions of the

parties the question for consideration is whether the order of

injunction granted by the lower court is sustainable in the eye

of law. However, the case of the plaintiff that the plaintiff

has two brothers and two sisters and defendant no. 1 is

brother and other defendants are the two sisters and the

plaintiff is claiming 1/4th share.

However, the trial court has considered the
5

document filed by the parties and observed that the document

like Khatiyan and the land receipt filed by both the parties

show the name of both the persons jointly with their share

defined. However, when the share is shown to have been

defined as half and half only but that does not conclude that

there was partition by metes and bounds. However,

document has not been adduced by other party to suggest

about partition by metes and bounds and admittedly the

property is the joint family property and the schedule.

Admitted fact is that a Mahadnama has been executed by

defendant no. 1 in favour of defendant no. 5 who is stranger

to the family.

However, learned counsel for the appellant has

relied upon decision reported in 2007 (4) PLJR 646

(Brindaban Tiwary V. Awadhesh Tiwary) where it has been

held that when the property is a joint family property no

coparcener can alienate undivided interest without the

consent of the other coparcener unless the alienation be for

legal necessity or for payment by father of antecedent date

and further it provides that consent of the other coparcener is

necessary even if the alienation is made in favour of the

coparcener. However, the case of the defendant is that the
6

parties have partitioned the property and he is only selling

half of the share. However, it has been asserted that there

was partition. However, plaintiff in his plaint has asserted

that there is only separation and the parties are in possession

according to their convenience and there is no partition by

metes and bounds and hence there is no partition by metes

and bounds and the defendant has also not been able to show

any material to the satisfaction of the court that there was a

previous partition or he got a share. Moreover, the sisters are

there who are party, even one of them has appeared after due

notice and the matter is subjudice in the suit and hence from

the existence it can well be interfered that the plaintiff has

made out a prima facie case and further in view of the

admitted fact that the defendant has executed a Mahadnama

with regard to sell of 28 Khata of the joint family property

which is subject matter of suit and hence balance of

convenience and irreparable loss in favour of the plaintiff as

they will extend the litigation and hence I do not find any

merit to interfere with the impugned order and hence the

appeal is dismissed.

Kundan                          (Gopal Prasad, J.)