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 3, Cited by 0]

Delhi High Court

Shri Yudhisther Sharma vs Shri Om Prakash Sharma on 9 May, 2017

Author: Valmiki J.Mehta

Bench: Valmiki J.Mehta

*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         RSA No. 132/2017

%                                                      9th May, 2017

SHRI YUDHISTHER SHARMA                                ..... Appellant
                  Through:               Mr. Sameer Nandwani, Adv.
                          versus

SHRI OM PRAKASH SHARMA                               ..... Respondent

CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA

To be referred to the Reporter or not?


VALMIKI J. MEHTA, J (ORAL)

1. By this Regular Second Appeal filed under Section 100 of the Code of Civil Procedure, 1908 (CPC) the appellant/plaintiff impugns the concurrent judgments of the courts below; of the Trial Court dated 20.10.2014 and the First Appellate Court dated 21.1.2017; whereby the suit filed by the appellant/plaintiff for possession and mesne profits has been dismissed with respect to the suit property bearing no.483, Gali No. VII, Rampura, Delhi-35 on land having an area of 162.5 sq. yds.

2. Appellant/plaintiff filed the subject suit pleading the fact that Smt. Sarti Devi mother of the appellant/plaintiff was the owner of the suit property having purchased the same through a sale deed dated RSA No. 132/2017 Page 1 of 5 28.2.1962. Appellant/plaintiff was the only son of his parents and on the death of his parents he became the owner of the suit property. It was pleaded that the appellant/plaintiff had executed a registered GPA, Will, agreement to sell in favour of one Sh. Shiv Prakash who was authorized to deal with the suit property and who was also handed over the physical possession of the suit property. It was further pleaded that on account of pressure brought out by the police on Sh. Shiv Prakash because of the complaint dated 12.7.2004 of the respondent/defendant, the respondent/defendant was put in possession of the suit property by dispossessing Sh. Shiv Prakash, and which was only done at the behest of the local police. The factum of dispossession of Sh. Shiv Prakash was informed by Sh. Shiv Prakash to the appellant/plaintiff and the appellant/plaintiff after serving a legal notice dated 23.7.2004 has therefore filed the subject suit.

3. The respondent/defendant filed the written statement and pleaded that the suit property was sold to the respondent/defendant by the mother of the appellant/plaintiff Smt. Sarti Devi in terms of the usual documents including the agreement to sell dated 23.5.1980. The respondent/defendant further pleaded that after being handed over possession of the suit property pursuant to the documentation including the agreement to sell dated 23.5.1980, the respondent/defendant had RSA No. 132/2017 Page 2 of 5 litigated with various tenants of the suit property and had also obtained a vacation order against a tenant. It is pleaded that the appellant/plaintiff was always aware of the transfer of the suit property to the respondent/defendant and which was acknowledged by not only the mother of the appellant/plaintiff but also by the appellant/plaintiff himself. It was further pleaded that the last tenant Sh. Ishwar Singh who was in possession of the suit property handed over possession of the suit property to the respondent/defendant in January 2004. The subject suit was therefore prayed to be dismissed.

4. Both the courts below have held that the suit property stood transferred to the respondent/defendant by the mother of the appellant/plaintiff by means of usual documents being the agreement to sell, GPA, Receipt, Will, affidavit etc and which documents were duly executed before the trial court as Ex. PW1/2 to Ex.PW1/11. All these documents bear the thumb impressions of the mother of the appellant/plaintiff Smt. Sarti Devi. No evidence was led by the appellant/plaintiff that the thumb impressions on these documents were not of the mother of the appellant/plaintiff, and therefore, the suit property was held to be validly transferred to the respondent/defendant. The courts below have also noted that if the appellant/plaintiff was the owner of the suit property and was in possession then there was no RSA No. 132/2017 Page 3 of 5 reason why for the last many years it was the respondent/defendant who was regularly collecting and receiving rents from the tenants of the suit property. Most importantly the courts below have relied upon the letters dated 4.11.1992 admitted by the appellant/plaintiff to be under his signatures and that of his mother Ex.PW2/D1 and Ex.PW2/D2, and which admitted the factum of transfer of the suit property to the respondent/defendant.

5. I completely agree with the aforesaid conclusions and findings of the courts below because they are duly supported by both oral and documentary evidence on record of the courts below, especially the documentary evidence Ex. PW1/2 to Ex. PW1/11 and Ex. PW2/D1 and Ex.PW2/D2. Since the documents in question transferring the rights in the suit property by the mother of the appellant/plaintiff to the respondent/defendant have been executed on 23.5.1980, i.e before the amendment of Section 53A of the Transfer of Property Act, 1882 by Act 48 of 2001 w.e.f 24.9.2001, these documents did not have to be stamped and registered and which was required pursuant to the amendment by Act 48 of 2001.

6. A second appeal lies only if a substantial question of arises. Arriving at findings of facts and law, as also arriving at conclusions on the basis of evidence on record, does not result in RSA No. 132/2017 Page 4 of 5 arising of any substantial question of law, more so because the courts below have taken one possible and plausible view as per the evidence on record.

7. There is no illegality, infirmity or perversity in the judgments of the courts below.

8. Dismissed.

MAY 09, 2017/ib                             VALMIKI J. MEHTA, J




RSA No. 132/2017                                            Page 5 of 5