Supreme Court - Daily Orders
Anil Kumar Modi vs Tarsem Kumar Gupta on 14 September, 2022
Bench: B.R. Gavai, C.T. Ravikumar
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS. 4736-4737 OF 2011
ANIL KUMAR MODI & ORS. Appellant(s)
VERSUS
TARSEM KUMAR GUPTA Respondent(s)
O R D E R
These appeals challenge the judgment and order passed by the High Court of Punjab and Haryana at Chandigarh dated 26.08.2009 affirming the order passed by the Additional District Judge, Sangrur dated 28.10.2006 whereby the learned Additional District Judge had allowed the appeal of the present appellants-defendants and decreed the suit.
This is a third round of litigation between the parties.
In the first round, the plaintiff-respondent Signature Not Verified Digitally signed by DEEPAK SINGH Date: 2022.09.24 13:19:35 IST had filed a suit for injunction against the Reason: Municipal Committee as well as the present appellants-plaintiffs for removing the latrine 2 blocks in the 10 feet passage. The said suit was dismissed holding that though the respondent- plaintiff had a right to the said passage in view of sale deed dated 11.10.1954 but he had no right to construct the toilet and was directed to remove the latrine as there also exits a right of the present appellants/defendants. In an appeal carried against the Appellants-Plaintiffs, the Appellate Court held that the respondent-plaintiff did not have exclusive right for the said passage. It affirmed the order passed by the learned trial Judge. The second appeal carried by the respondent- plaintiff was also dismissed.
In the second round, the respondent-plaintiff filed a suit against the appellants-defendants as they are attempting to raise a construction and open a door in the disputed passage. A statement was made that suit was filed on 22.06.1998.
In the said suit, the present appellants- defendants made a statement that they will not open any door/gate in the disputed passage and will only open windows.
During the pendency of the second suit, the 3 present suit came to be filed on 01.06.2000 seeking an order of injunction restraining the present appellants-defendants from removing the bricks raised by the respondent at points A, B, C, D, in the site plan. The appellants-defendants also filed a counter claim praying for decree for removal of the bricks from that passage.
During the pendency of the third suit, in view of the statement made by the appellants- defendants, they will not open the door/gate and they will only open windows in the common passage, the respondent-plaintiff withdrew the said suit. The learned Trial Court vide order dated 30.10.2004 dismissed the suit and decree and the counter claim in an appeal filed by the respondent-plaintiff.
The Appellate Court reversed the judgment and order of the Trial Court and decreed the suit of the respondent-plaintiff and dismissed the counter claim.
In the second appeal, the High Court affirmed the same. Being aggrieved thereby, the present appeal is filed.
Shri Ankit Goel, learned counsel appearing on 4 behalf of the appellants-plaintiffs submits that the learned Appellate Court as well as High Court has grossly heard and had not interfered with the judgment and decree passed by the learned Trial Court. He submits that, in the first round, there was a clear finding of the first Appellate Court that the passage was a common passage.
He further submitted that the said finding was affirmed by the High Court in the second appeal and as such, it operates as res judicata. It is also submitted that in view of the said finding it was not for the Appellate Court and the High Court had taken a view contrary to the finding of the Appellate Court in the first round.
He relies on the judgments of this Court in the cases of R. Unnikrishnan & Anr. Vs. V.K. Mahanudevan and Ors. reported in (2014) 4 SCC 434 and K. Arumuga Velaiah Vs. P.R. Ramasamy & Anr. reported in (2022) 3 SCC 757.
Shri Gagan Gupta, learned counsel appearing for the respondent, on the contrary, submits that the Appellate Court as well as the High Court on the perusal of the sale deed had rightly come to a 5 conclusion that the respondent-plaintiff was entitled to exclusive possession of the said passage and the only right that was available to the appellants-defendants was opening the windows and the ventilators in the said passage. He, therefore, submit that no interference is warranted in the present appeals.
We have perused all the judgments of the first round as well as the second round.
In the first round, the only question that fell for consideration before the Court as to whether the respondent-plaintiff was entitled to construct the latrine in the passage? The finding of the Trial Court was that though the respondent- plaintiff was entitled to possession thereof, he could not construct latrine in as much as it adversely affected the easement rights of the appellants-defendants.
The Appellate Court, therefore, ought to have restricted its findings to the said issue. The question as to whether the appellants-defendants were also entitled to any right in the said passage did not called for consideration in the said 6 proceedings. In that view of the matter, there is no occasion for the learned Appellate Court in the first round to have made any observation with regard thereto.
In the present suit, the question as to whether the respondent-plaintiff was entitled to exclusive possession of the said passage fell for consideration. The Trial Court dismissed the suit. The first Appellate Court on the basis of the interpretation of the sale deed came to a finding that the respondent-plaintiff was entitled to exclusive possession of the said passage and the right of the appellants-defendants was limited to opening the windows and ventilators in the said passage.
Though, Mr. Ankit Goel, learned counsel was, at pains, on relying on those judgments that the finding in an earlier proceedings directly on the issue could operates res judicata in the subsequent proceedings, in our view, the said judgments would not be applicable in the facts of the present case.
The issue in the first suit was limited only as to whether the respondent-plaintiff has a right 7 to construct the latrine in the passage. The issue as to whether the respondent-plaintiff was exclusive entitled possession thereof did not fall for consideration in the earlier round, whereas in the second, the said issue directly fell for consideration.
In that view of the matter, we do not find any reason to interfere with the concurrent orders of the learned Appellate Court and the High Court.
The appeals are dismissed in the above terms. Pending applications, if any, stand disposed of.
….........................J (B.R. GAVAI) ...........................J (C.T. RAVIKUMAR ) New Delhi September 14, 2022 8 ITEM NO.101 COURT NO.13 SECTION IV S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No(s). 4736-4737/2011 ANIL KUMAR MODI & ORS. Appellant(s) VERSUS TARSEM KUMAR GUPTA Respondent(s) Date : 14-09-2022 These appeals were called on for hearing today. CORAM :
HON'BLE MR. JUSTICE B.R. GAVAI HON'BLE MR. JUSTICE C.T. RAVIKUMAR For Appellant(s) Mr. Ankit Goel, AOR Mr. Govind Goel, Adv.
Mr. B.S. Kanwar, Adv.
For Respondent(s) Mr. Gagan Gupta, AOR UPON hearing the counsel the Court made the following O R D E R The appeals are dismissed in terms of the signed non-
reportable judgment.
Pending applications, if any, stand disposed of.
(DEEPAK SINGH) (ANJU KAPOOR) COURT MASTER (SH) COURT MASTER (NSH)
[Signed non-reportable judgment is placed on the file]