Delhi High Court
Anita Roy vs Samir Majumdar & Ors on 11 March, 2019
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
$~6
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(OS) 224/2016 & IA No.3273/2019 (of plaintiff for withdrawal of
suit)
ANITA ROY ..... Plaintiff
Through: Mr. Laxmi Chand, Adv. for plaintiff
with plaintiff in person.
Versus
SAMIR MAJUMDAR & ORS ..... Defendants
Through: Mr. S.K. Bhaduri and Mr. Rakesh
Kumar, Advs. for D-1.
Ms. Mrinalini Sen Gupta and Ms.
Nihaarika Jauhari, Advs. for D-2&4.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
ORDER
% 11.03.2019
1. The plaintiff, in this suit for partition of property bearing No.G-1425, Chittaranjan Park, New Delhi, vide IA No.3273/2019 seeks to withdraw the suit.
2. The counsel for the defendants No.2 & 4 i.e. Shipra Chakraborty and Chitra Kapoor contends that this application has been filed to prevent the defendant No.4 Chitra Kapoor from transposing herself as plaintiff in the suit and for which purpose, the application has been filed and which is likely to come up before this Court tomorrow.
3. The counsel for the defendant No.1 has argued, (i) that late Shri B.B. Majumdar, father of the plaintiff and defendants No.1 to 4 and husband of CS(OS) 224/2016 Page 1 of 8 defendant No.5, was the owner of the aforesaid property; (ii) that Shri B.B. Majumdar left behind a validly executed last registered Will with respect to the said property; (iii) that defendant No.2 first filed a petition before the District Judge, Delhi seeking Letters of Administration with respect to the aforesaid property, claiming that Shri B.B. Majumdar died intestate; defendant no.1 produced the Will in the said proceedings and whereupon the defendant No.2 Shipra Chakraborty, on 29th March, 2005 withdrew the said petition, without prejudice to her rights and the petition was dismissed as withdrawn, without prejudice to the rights of the said Shipra Chakraborty; attention in this regard is drawn to pages 33 and 43 of Part III-B file; (iv) that the said defendant No.2 Shipra Chakraborty thereafter filed a suit before the Civil Judge, Delhi, for declaration as null and void of the document claimed by defendant No.1 to be the Will and for permanent and mandatory injunction with respect to the property; preliminary issues were framed in the said suit as to the maintainability thereof on account of withdrawal of earlier petition for Letters of Administration and on the ground of limitation; though the issue qua the bar under Order XXIII Rule 1 of the Code of Civil Procedure, 1908 (CPC) was decided in favour of the defendant No.2 Shipra Chakraborty but it was held that the suit was barred by limitation and the suit was dismissed; attention in this regard is drawn to pages 53 and 34 of Part III-B file; (v) thereafter, defendant No.5, being the mother of the parties, instituted a suit against the defendant No.1 and which suit was disposed of in terms of the Settlement Agreement dated 16 th May, 2014 at page 75 of Part III-B file; (vi) that under the Will claimed by the defendant No.1, defendant No.5 has a right of residence during her lifetime and else CS(OS) 224/2016 Page 2 of 8 the house has been bequeathed only to the defendant No.1, subject to defendant No.1 paying certain amounts to the sisters; and, (vii) that defendant No.1 has paid the named amount to the defendant No.2, as evidenced from the documents at page 23 of Part III-B file.
4. It is thus argued that the defendant No.2 Shipra Chakraborty cannot continue the suit. It is also stated that similarly, the defendant no.4 Chitra Kapoor has also received the money to be paid to her under the Will.
5. The counsel for the defendants No.2 & 4 states that though the defendants No.2& 4 admit their signatures on the aforesaid documents, but it is their plea that signatures were obtained on blank paper.
6. I have considered the contentions of the counsel for the defendant No.1 and do not find any of the contentions to be coming in the way of the defendant No.4, if desirous of being transposed as the plaintiff and continuing the suit for partition, being not entitled to do so. The cause of action for the Letters of Administration first sought and the cause of action for the suit thereafter filed for declaration as null and void of the Will set up by the defendant No.1, is separate and distinct from the cause of action for this suit for partition. Dismissal as barred by time, of a simplicitor suit for declaration as null and void of the document claimed to be the Will, would not divest the rights, if any of the defendant No.4 in the property as an heir of her father and/or would not constitute the defendant No.1 as the sole owner of the property and would not bar a suit for partition. It is not argued that the relief claimed of partition is barred by time, as indeed it cannot be in view of the facts aforesaid. The facts show that the defendant No.4 and/or the defendant No.2, ever since the demise of the father, have CS(OS) 224/2016 Page 3 of 8 been claiming a share in the property and have never accepted the Will set up by the defendant No.1. A limitation, if at all for a suit for partition would be of 12 years commencing from the date when a Will in ouster of the title claimed by the defendants No.2&4 is set up and the defendants No.2&4, within the period of 12 years therefrom take no action. Reference in this regard may be made to Anita Kumari Gupta Vs. Ved Khushan 2014 SCC OnLine Del 2895 and M.K. Govil Vs. Harish Chand Govil (2017) 278 DLT
91.
7. As far as the Settlement Agreement with the mother is concerned, though the counsel for the defendant No.1 has argued that all the sisters of the defendant No.1 were accompanying the mother before the Mediation Cell when the Settlement Agreement was drawn up, but neither were the defendants No.2&4 parties to the suit in which settlement was arrived at nor parties to the Settlement Agreement and nothing contained in the Settlement Agreement, to which they are not parties, can divest the defendants No.2 &4 of their share, if any.
8. Though the MOU claimed to have been executed by the defendants No.2&4 would have amounted to an estoppel, coming in the way of the defendants No.2&4 now disputing the Will, but in view of the plea of the defendants No.2&4 of the defendant No.1 having obtained their signature on blank paper, the said plea also has to be put to trial and it cannot be said that the defendants No.2&4 are not entitled to seek their transposition and/or to maintain the suit.
9. Thus, the objection of the defendant No.1 has no merit.
CS(OS) 224/2016 Page 4 of 810. Since the plaintiff desires to withdraw as the plaintiff in the suit, IA No.3273/2019 is allowed and as far as the plaintiff is concerned, she is permitted to withdraw the suit.
CS(OS) 224/2016 & IA Nos.5750/2016 (of plaintiff u/O XXXIX R-1&2 CPC), 262/2018 (of D-2&4 u/S 151 CPC), 13875/2018 (of D-1 u/O XXXIX R-1&2 CPC) & 13876/2018 (of D-1 u/O X R-2 CPC)
11. In accordance with the above, the defendant No.4 is transposed as the plaintiff and the plaintiff who has withdrawn the suit is transposed in place of the defendant No.4.
12. The defendant No.4, who is now the plaintiff, to file amended Memorandum of Parties within ten days.
13. The counsels, on enquiry, state that defendant No.3&5 have been served but have not filed their written statement and their right to file written statement has been closed.
14. None appears for the defendants No.3&5 Mitra Guha and Bhulurani Majumdar.
15. The said defendants No.3&5 are proceeded against ex-parte.
16. The counsel for the defendant No.4, who is now the plaintiff, states that the pleadings in the suit are otherwise complete.
17. The counsel for the defendant No.1 states that the defendant No.1 is in possession of first floor and barsati floor of the property and defendant No.4 is in possession of the ground floor of the property. He however states that earlier the defendant No.5 was in possession of the ground floor and the defendant No.4 has forcibly, in violation of the interim order, taken possession of the ground floor.
CS(OS) 224/2016 Page 5 of 818. On enquiry, it is stated that the defendant No.5 Bhulurani Majumdar is now living with the erstwhile plaintiff Anita Roy.
19. All the parties are directed to maintain status-quo qua construction, possession and title of property No.G-1425, Chittaranjan Park, New Delhi.
20. IA No.5750/2016 is disposed of.
21. IA No.13875/2018 also under Order XXXIX Rules 1&2 CPC has been filed by the defendant No.1 to restrain the plaintiff and defendants No.2&4 from taking possession of the ground floor of the property and vide order dated 8th October, 2018, status-quo was directed to be maintained qua possession and title of the ground floor, clarifying that the same will not be construed as an embargo on the daughters visiting their mother defendant No.5 in the property.
22. Now that it is admitted that the defendant No.4 is in possession of the property, IA No.13875/2018 has become infructuous and is disposed of with liberty to the defendant No.1 to, if so desires, file an application under Order XXXIX Rule 2A of the CPC.
23. IA No.262/2018 has been filed by the erstwhile defendants No.2&4 for appointment of defendant No.2 Shipra Chakraborty as the guardian of defendant No.5 and to operate the pension account in the name of the defendant No.5.
24. Since the defendant No.2 Shipra Chakraborty is ready and willing to take the responsibility of the mother, it is ordered that the defendant No.2 Shipra Chakraborty may look after the mother as is sought. It is informed that the pension being received is of Rs.8,000/- per month only.
CS(OS) 224/2016 Page 6 of 825. Considering the value of the pension, the defendant No.2 Shipra Chakraborty is also permitted to operate the pension accounts, subject to keeping accounts and filing the accounts in this Court every six months.
26. IA No.262/2018 is disposed of.
27. IA No.13876/2018 has been filed by the defendant No.1 for recording of statement of the plaintiff under Order X Rule 2 of the CPC.
28. Since the plaintiff has now withdrawn from the suit, though continues as a defendant, this application has become infructuous and is disposed of.
29. The suit is ripe for framing of issues.
30. On the pleadings of the parties, the following issues are framed:
(I) Whether the document dated 31st August, 1998 is the validly executed last Will of late Shri B.B. Majumdar? OPD-1 (II) Whether all the sisters of the defendant No.1 have executed MOUs on receipt of monies from the defendant No.1 and if so, to what effect? OPD-1.
(III) Relief.
31. It is made clear that no issue with respect to shares of the parties has been framed, inasmuch as if the document is not proved to be the Will, it is not in dispute that the plaintiff and the five defendants would have 1/6 th share each and if the document is proved as the Will, devolution of the rights of the property would be in terms thereof.
32. No other issue arises or is pressed.
33. The parties to file their list of witnesses within fifteen days.
34. The onus of the issues being on the defendant No.1, the defendant No.1 to lead evidence first.
CS(OS) 224/2016 Page 7 of 835. If more than one attesting witnesses to the document claimed to be the Will is sought to be examined, affidavit by way of examination-in-chief of all the witnesses to be filed together and all the witnesses to be tendered at the same time for cross-examination.
36. The witnesses of the defendant No.1 to be cross-examined first by the counsel for the present defendant No.4 Anita Roy, who has withdrawn from the suit, and thereafter by the counsel for the present plaintiff i.e. Chitra Kapoor and defendant No.2 Shipra Chakraborty.
37. Similarly, after the evidence of the defendant No.1 Samir Majumdar, the present defendant No.4 Anita Roy for herself and on behalf of her mother, to lead evidence first and thereafter the evidence to be led by the present plaintiff Chitra Kapoor and defendant No.2 Shipra Chakraborty.
38. Option given of having the evidence recorded on commission has been declined.
39. The defendant No.1 to file affidavits by way of examination-in-chief within six weeks.
40. List before the Joint Registrar on 29th April, 2019 for scheduling the dates of trial.
41. The date of 13th March, 2019 before the Joint Registrar is cancelled.
RAJIV SAHAI ENDLAW, J.
MARCH 11, 2019 'mk/bs'..
CS(OS) 224/2016 Page 8 of 8