Supreme Court of India
Smt. Gitarani Paul vs Dibyendra Kundu Alias Dibyendra … on 6 December, 1990
Equivalent citations: 1991 AIR 395, 1990 SCR Supl. (3) 464
Bench: Kuldip Singh (J)
PETITIONER:
SMT. GITARANI PAUL
Vs.
RESPONDENT:
DIBYENDRA KUNDU ALIAS DIBYENDRA KUMAR KUNDU
DATE OF JUDGMENT06/12/1990
BENCH:
KULDIP SINGH (J)
BENCH:
KULDIP SINGH (J)
RAMASWAMY, K.
CITATION:
1991 AIR 395 1990 SCR Supl. (3) 464
1991 SCC (1) 1 JT 1990 (4) 702
1990 SCALE (2)1198
ACT:
Civil Procedure Code, 1908: Section 100 Concurrent
finding of facts--Ignoring of in Second appeal--Issue not
raised or argued before Courts below Acceptance of--Whether
justified.
West Bengal Estates Acquisition Act, 1953: Under-Raiy-
ats--Sale of their rights--Approval of higher
authorities--Whether required.
HEADNOTE:
The appellant purchased the suit land from Bauries, the
under Raiyats by way of sale deeds, after the coming into
force of the West Bengal Estates Acquisition Act, 1953. It
was stated that defendants 1 and 2 accompanied by some
Policemen had disturbed the possession of the appellant-
plaintiff by destroying the standing crop and planting
gamagrass seedlings in the land. Hence the appellant insti-
tuted a suit for declaration of title and possession of the
suit land. The trial Court decreed the suit in favour of the
appellant-plaintiff.
On an appeal filed by the Defendants, the First Appel-
late Court affirmed the findings of the trial Court.
Aggrieved, Defendant No. 1 filed a Second appeal before
the High Court. Reaching a finding that the actual date of
dispossession was not specifically mentioned in the plaint
and unless the same was pleaded and proved, the suit for
possession was not competent, the High Court allowed the
appeal and set aside the judgments of the Courts below.
The appellant-plaintiff has preferred the present ap-
peal, by special leave, against the High Court judgment.
Allowing the appeal, this Court,
HELD: 1. The High Court fell into error in ignoring the
concurrent findings of the Courts below and accepting the
appeal on an issue which was neither raised nor argued
before the Courts below. The High Court misread the plead-
ings and the evidence on the record. [467B-D]
465
2. In the face of clear pleadings and the evidence on
record the High Court was wrong in reaching the conclusion
that there was no pleadings and evidence regarding disposes-
sion. Even otherwise in the face of the finding of the
Courts below that the appellant-plaintiff had proved her
title it was not necessary for the High Court to go into the
question of ascertaining the date of dispossession. [468A-B]
3. There is nothing on record to show that the Baaries
could not sell their rights as under-Raiyats without the
approval of the higher authorities. Neither there are any
pleadings on this point nor any evidence was led before the
trial Court. [468C]
JUDGMENT: