High Court Patna High Court - Orders

Smt.Krishna Kumari vs Binod Mishra &Amp; Ors on 6 August, 2010

Patna High Court – Orders
Smt.Krishna Kumari vs Binod Mishra &Amp; Ors on 6 August, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        FA No.35 of 2005
                       SMT.KRISHNA KUMARI
                              Versus
                       BINOD MISHRA & ORS
                            -----------

                                 ORDER

36. 06/08/2010. Heard the parties on the Interlocutory

Application No.6799 of 2007.

This Interlocutory application has been filed by

the respondent No.1 on 10.12.2007 praying therein for

recalling the order dated 04.10.2007.

For the purpose of deciding this application the

short facts may be stated that the plaintiff-respondent

filed the partition suit being partition suit No.83 of

1982. The said partition suit has been decreed and the

defendant No.3, Smt. Krishna Kumari Devi has filed this

First Appeal against the said preliminary decree. During

the pendency of this Appeal, I.A. No.4164 of 2007 was

filed by the appellant seeking permission to sell one

biggha land of Khata No.1705, Plot No.5633 and 10

kattha land of R.S. Plot No.372, 5 decimals of R.S. Plot

No.377 and 12 decimals of R.S. Plot No.735 because

the appellant was earlier restrained from selling any

property. By terms of order dated 04.10.2007, this

Court allowed the I.A. with respect to property

mentioned in paragraph 22 of the petition, i.e., 1

biggha out of Khata No.1705, R.S. Plot No.5633.
2

Subsequently, to recall this order, the plaintiff-

respondents have filed this I.A. No.6799 of 2007 on the

ground that by surprising facts, the appellant has

obtained this order.

The learned counsel for the plaintiff-respondent

submitted that for obtaining permission to sell medical

prescriptions have been annexed which are from the

year 2002-2005 and during this period, the appellant

has sold the following properties :

       (a)        4 decimals out of Plot No.823 on

                  06.10.2004 for Rs.30,000/-.

       (b)        8       decimals       in   sale   deed     dated

                  25.01.2000 for one lakh.

       (c)        4 decimal plot No.5632 and 5633 by

                  3 sale deed dated 25.01.2006 for

                  Rs.1.5 lakh.

       (d)        4 decimal          of the above plot for

                  Rs.1,62,000/-.

       (e)        8 decimal plot No.823 sale deed

                  dated 18.06.2006 for Rs.3 lakhs.

       (f)        6 decimal out of above plot No.823

dated 18.06.2006 for Rs.1,25,000/-.

       (g)        2 decimal of the said plot on the

                  same date to another persons for

                  Rs.75,000/-

       (h)        6 decimal of that plot on the same
                     3




                    date    to    Ramjhari      Devi    for

                    Rs.2,13,750/-.

The learned counsel further submitted that in

fact the appellant has received more than 27 lakhs for

the lands sold by her during this period, but in the sale

deeds only 13 lakhs and odd has been shown.

According to the learned counsel, a substantial amount

has been received by her but on the ground of ailment,

she is selling the property and for that earlier, she

violated the order of injunction, she was punished by

the trial Court which was upheld by this Court. The

learned counsel further submitted that considering all

these facts which are suppressed by the appellant, this

Court by terms of order dated 24.01.2008 directed the

parties to maintain status quo regarding remaining

portion of plot No.5633. It appears that while passing

the said orders, the appellant had already sold 12

kattha land. It was prayed by the respondents to

modify the order dated 04.10.2007 to the extent that

she is permitted to sell only 12 kattha instead of 1

biggha of plot No.5633 because she had already sold 12

kattha land. It further appears that while hearing this

I.A. this Court by terms of order dated 16.01.2009

further restrained the appellant from negotiating for

sale.

Counter affidavit, reply to counter affidavit and
4

rejoinder etc. have been filed by the parties. The

learned counsel for the appellant submitted that the

monthly expense of the appellant is about Rs.52,000/-

and she is suffering from cancer. However as stated

above, Hon’ble Bench passed the order dated

04.10.2007 considering the facts and circumstances of

the case, restrained the appellant from selling any

further. The same order was passed again on

16.01.2009 by another Bench of this Court. It further

appears that since 2007 for last 2½ years, the appellant

has been restrained by this Court from selling any

property and now, therefore, after such a long period, it

will not be proper to vacate the same. In such

circumstances, the order dated 4th October, 2007 is

modified to the extent that the appellant is permitted to

sell only 12 kattha land of plot No.5633.

The learned counsel for the appellant submitted

that in fact after getting permission dated 04.10.2007,

the appellant has sold other 8 kattha land also and sale

deed has been executed but because of restrained order

dated 24.01.2008, the sale deed could not be presented

for registration. The learned counsel further submitted

that after taking the money, the appellant has spent the

same.

Even if the appellants version is accepted that

sale deed has been executed then also from
5

24.01.2008, still today i.e., for about 2 ½ years, the

same has not been registered.

From the above discussion of the materials

available on record, the statements made in the

Interlocutory application, counter affidavit and reply

and rejoinder etc., it appears that during the period of

2003-2006, property of more than 13 lakhs has already

sold by the appellant and the only ground is that the

appellant is ailing old lady. It may be mentioned that

she has one son and one daughter also. No statements

have been made by her that they are not helping her.

Considering the above facts and circumstances

of the case, I direct that the order dated 24.01.2008

and 16.01.2009 shall continue till the disposal of the

First Appeal. In other words, the appellant is restrained

from selling any further property by registering any

document either sell or gift.

In view of the above contentions of the parties,

it is desirable that the appeal itself be heard at an early

date. The learned counsel for the respondent No.1 & 2

submitted that he will file Vakalatnama on behalf of the

respondent No.3 to 5 and the learned counsel for the

appellant submitted that he will see that the appellant’s

daughter, respondent No.6 and son respondent No.7

shall appear by filing Vakalatnama within one week.

The learned counsel for the plaintiff-respondent also
6

submitted that Vakalatnama will be filed within one

week. If Vakalatnama are field as stated above, the

Appeal itself may be listed for final hearing under the

heading for Hearing in the first week of September,

2010 without paper book.

It is stated that the respondent No.8 is stranger

to the family and has neither filed written statement nor

contested the suit and, therefore, he is not required to

be heard in the Appeal.

The Interlocutory Application No.6799 of 2007 is

disposed of.

Sanjeev/-                          (Mungeshwar Sahoo, J.)