Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 1]

Allahabad High Court

Bhupal Singh vs Ujagar Singh And Anr. on 21 June, 1920

Equivalent citations: 58IND. CAS.122

JUDGMENT

1. The fasts of this case, so far as we have been able to discover them fro a the record, are as follows:

In the year 1897, or thereabouts, one Kanak Singh sold certain property to a certain vendee. The present plaintiff appellant brought a suit for pre-emption and obtained a decree and apparently paid op the amount of money and was put in possession. In the year 1913 a no-sharer in the village applied for an imperfect partition of his share. Up to that date the pre-emptor had not obtained mutation of names in respect to the pre empted property. Kanak Singh had then died and is represented now by the present defendants respondents. These defendants-respondents also applied for an imperfect partition of their share as recorded in the khewat which included the pre-empted share. The pre-emptor also applied for an imperfect partition of his recorded share which did not include the pre-empted share certain other persons also applied for partition of their shares. A partition proceeding was drawn up under which to the present defendant-respondents was allotted the whole share which stood recorded in their names, and which included the pre empted share. To the present plaintiff-appellant was allotted the share which stood in his name in the khewat and that did not include the pre-empted share. The partition proceedings continued. We note that in the partition proceedings that we have mentioned above the tarz i-taqsim, was drawn up in January 1915. In October 1915 the present-plaintiff-appellant awoke to the wrong entry of the defendants' names in the records. He applied to the Pargana Officer to have his name entered against it. That officer directed mutation in his favour. The opposite party, the defendants-respondents, appealed and the Collector on appeal upset the order of the Pargana Officer. The plaintiff took it up on further appeal but lost the case. On the 19th of June 1916 the partition proceedings were concluded and finally sanctioned and came into effect on the 1st of July 1916. On the 28th November 1916 the plaintiff brought the present suit for a declaration that the pre-empted share which stood in the name of the defendants an which had been allotted to them by the partition belonged to him and did not belong to them. The Courts below have held that the plaintiff is in actual possession of the property and the lower Appellate Court has held that the suit being one with reference to the partition of a mahal is barred by Section 233 (k). This decision has been upheld by a Single Judge of this Court hence the present Letters patent appeal.

2. An examination of the plaint shows clearly that the object of the present suit is to upset the partition proceedings. The plaintiff in his plaint sets forth the facts of the partition case in the Revenue Court and the fast that he applied for the correction of the khewat and failed; and hence he asks the Court for a declaration that he is entitled to the property. The case is, in our opinion, fully covered by the old Fall Bench case of Muhammad Sadiq. v. haute Ram 23 A. 291 : A.W.N. (1901) 86. That ease was followed subsequently in the case of Bijai Misir v. Kali Prasad Misir 41 Ind. Cas. 912 : 39 A. 469 : 16 A.L.J. 496 The question is really a difficult question for decision. It is open to more than one opinion. The view taken in the case of Muhammad Sadiq v. Laute Ram 23 A. 291 : A.W.N. (1901) 86, had been consistently followed until the decision in Bijai Misir v. Kali Prasad Misir 41 Ind. Cas. 912 : 39 A. 469 : 16 A.L.J. 496, when, for the first time, the then learned Chief Justice, proposed to depart from it. The other Judges, who constituted the Full Bench, however, differed. There was a former decision to be found in Shambhu Singh v. Daljit Singh 33 Ind. Cas. 19 : 38 A 243 : 14 A.L.J. 293 which, however, in our opinion, does not affect the decision in the case of Muhammad Sadiq v. Laute Ram 23 A. 291 : A.W.N. (1901) 86. The learned Chief Justice, no doubt, was of the opposite opinion to that expressed in the former Full Bench decision but the two learned Judges who sat with him decided the case on a totally different point; as a close perusal of the judgment will disclose.

3. In view of the former decisions of this Court on the point, we must hold that the decision of the learned Judge of this Court is correct and this appeal, therefore, fails end is dismissed with costs.