Supreme Court of India

Seba Banerjee & Ors vs Nirmala Das @ Nirmala Bala Das(D) & … on 6 February, 2008

Supreme Court of India
Seba Banerjee & Ors vs Nirmala Das @ Nirmala Bala Das(D) & … on 6 February, 2008
Bench: H.K. Sema, Markandey Katju
           CASE NO.:
Appeal (civil)  7934-7935 of 2001

PETITIONER:
SEBA BANERJEE & ORS

RESPONDENT:
NIRMALA DAS @ NIRMALA BALA DAS(D) & ORS

DATE OF JUDGMENT: 06/02/2008

BENCH:
H.K. SEMA & MARKANDEY KATJU

JUDGMENT:

JUDGMENT

O R D E R
CIVIL APPEAL NOS.7934-7935 OF 2001

Heard learned counsel for the parties at length.
The plaintiffs’ suit for declaration of easementary right by way of necessity,
prescription and grant has been dismissed by the trial court. The order of the trial
court has been affirmed in appeal by the first appellate Court. However, by the
impugned order the High Court sitting in the second appeal reversed the concurrent
finding of facts recorded by the two courts below and decreed the plaintiffs’ suit
albeit without framing substantial question of law.
We have noticed in the judgment of the High Court that the High Court itself
has recorded that the concurrent finding of two courts below with reason cannot be
upset in second appeal. Having recorded that, the High Court turned around and
decreed the suit by re-appreciating the evidence on the record and facts. This is not
permissible.

In the result the judgment and decree of the High Court in second appeal is set
aside and the orders of the trial court and first appellate court are restored.
The appeal are allowed. No costs.