High Court Patna High Court - Orders

Smt.Shushila Devi &Amp; Anr vs Braj Bhushan Jha on 14 July, 2010

Patna High Court – Orders
Smt.Shushila Devi &Amp; Anr vs Braj Bhushan Jha on 14 July, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          FA No.229 of 2007
                     SMT.SHUSHILA DEVI & ANR .
                                Versus
                        BRAJ BHUSHAN JHA .
                              -----------
                              ORDER

10. 14.07.2010. (1) Heard the parties on the Interlocutory Application

No.7767 of 2008.

(2) This application has been filed under Order 39 Rule 1

& 2 read with Section 94 and 151 of the Code of Civil Procedure

by the appellant praying therein to restrain the respondents

from dispossessing them.

(3) The learned counsel for the appellant submitted that

the learned Court below has wrongly decreed the probate case

in favour of the respondent and on the basis of the Judgment,

the respondent is trying to dispossess the appellants from the

suit property. The learned counsel submitted that the

appellants are in possession. On the other hand, the learned

counsel appearing on behalf of the respondent submitted that it

is false to say that the appellants are in possession of the suit

property. In fact, the respondent is in possession and the

appellants reside in their sasural.

(4) From perusal of the Judgment against which this First

Appeal has been field, it appears that the learned Court below

found that on the same day, a gift deed was executed by the

father of the appellants and according to the appellant’s case

their father had come to Registration office for executing gift but

the respondent got executed will and after considering
2

evidences disbelieved the case of the appellant and allowed the

probate case in favour of the respondent.

(5) In the injunction itself at paragraph 9 and 10,

specifically, it has been mentioned that now the name of

respondent is mutated with respect to the suit property by order

of Circle Officer.

(6) It is well settled that question of possession is a

question of fact and it depends on the evidences. Prima facie

the evidence of possession, i.e., mutation order is in favour of

the respondent. The probate application has also been allowed.

Now, therefore, if the respondent is restrained from

dispossessing appellant then it will amount to finding of

possession in favour of appellant and further it will mean that

the respondent is not in possession. This matter, i.e., claim of

possession of the parties cannot be decided in this injunction

application. Moreover, prima facie the appellant have admitted

that the name of respondent is mutated regarding the suit

property.

(7) I, therefore, find that the appellants have got no

prima facie case. The balance of convenience is also not in their

favour so there is no question of any loss what to speak of

serious loss and irreparable injury.

(8) In the result, I find no merit in this injunction

application and accordingly, the injunction application is

rejected.

Sanjeev/-                                        (Mungeshwar Sahoo, J.)