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 1, Cited by 1]

Rajasthan High Court - Jaipur

Mangti Ram vs Onkar Sahai on 13 January, 1994

Equivalent citations: 1994(2)WLC142, 1994(1)WLN300

JUDGMENT
 

 N.C. Kochhar, J.
 

1. The only contention, which requires to be decided in this appeal under Section 96 of the Code of Civil Procedure, ("the code"), is as to whether the learned trial court rightly decided Issue No. 6, by holding that the plaintiffs-appellants were estopped from challenging the sale, made by the defendant-respondents No. 6, Brijlal, in favour of the defendants-respondents No. 1 to 5, by claiming the right of pre-emption, to purchase the property in dispute.

2. The brief facts are as under: The property in dispute, along with the property, belonging to the appellants-plaintiffs, formed part of the joint property, earlier owned by Shri Sawaldas, the father and the predecessor-in-interest of the defendant-respondent No. 6, Brijlal, and Shri Gaddarmal, the predecessor-in-interest of the appellants-plaintiffs. Sawarmal and Gaddarmal partitioned the property in dispute, and the property in dispute came to the share of Sawaldas, whereas, the other property came to the share of Gaddarmal. After the death of Sawaldas, the property in dispute was inherited by the defendant- respondent No. 6, and after the death of Gaddarmal, the property of his share was inherited by the plaintiffs-appellants. Since Brijlal, the defendant No. 6 was negotiating to sell the property in favour of Shrikishan, the father of respondents Nos. 1 to 5, the plaintiffs filed a suit, stating that Brijlal had no right to sell their share in the property, and that he was negotiating to sell not only the property in dispute, but also the property of the share of the plaintiffs, with a view to harass the plaintiffs, who had the right of pre-emption in respect of the share of Brijlal as well. Along with the plaint, an application under Order 39, Rules 1 and 2 of the Code, was also filed by the plaintiffs, for grant of a temporary injunction, restraining Brijlal, from disposing of any property, during the pendency of the suit. The suit was contested by Brijlal, but, thereafter, a compromise had been arrived at between the parties. After the compromise had been entered into between the parties, and the earlier suit, filed by the plaintiffs, had been disposed of vide Exhibit A/2, the defendant-respondent No. 6, Brijlal, sold the property in, dispute, i.e., the share that was inherited by him after the death of his father, to the sons of Shrikishan. Shrikishan having died by that time. The plaintiffs instituted the suit, out of which, the present appeal has arisen, claiming to have the right of preemption therein, and contending that no notice was given by the defendant-respondent No. 6, to them, before selling the property to the defendants-respondents Nos. 1 to 5. The suit was contested on the ground, inter alia, that the plaintiffs were estopped from challenging the sale on the ground that they had consented to the defendant-respondent No. 6, selling the property to some third party in the earlier suit. After recording the evidence produced by the parties and hearing their learned Counsel, the learned trial court, vide the impugned judgment and decree dated 18th December, 1982, dismissed the suit, filed by the plaintiffs, on the ground that they were estopped from challenging the sale and claiming the right of pre-emption in the property in dispute. Hence, this appeal by the plaintiffs.

3. I have heard the learned Counsel for parties and have also perused the record of the case.

4. It is not disputed before me that in the earlier suit, the case made out by the plaintiffs, was that they had a right of pre-emption in the property in dispute, and that the defendant No. 6 was trying to sell not only the property in dispute but their shares also, and had sought a relief of injunction against him, not only on the ground that the property, which, the defendant No. 6 was trying to sell, included their shares, but also on the ground that they had a right of pre-emption in respect of the property in dispute. It is not disputed that the compromise, as mentioned in Exhibit-A/2, had been arrived between the parties and, as such, the suit was decided in terms of the compromise, and according to the terms of the said compromise, entered into by the parties, the plaintiffs had not objected to the sale being made by the defendant-respondent No. 6, Brijlal, in favour of Shrikishan, and had not claimed any right of pre-emption in the said compromise, and in other words, they had given it up. It is also not disputed that Shrikishan who was the father of the defendants-respondents Nos. 1 to 5, died before the sale-deed could be executed in respect of the property in dispute. The plaintiffs, having not objected to the sale of the property on any ground in the earlier suit, which was decided in terms of the compromise, vide Exhibit-A/2, cannot now turn back and claim the right of pre-emption, which was given up by them, by entering into a compromise, in the previous suit.

5. In this view of the matter, it has not been explained to me as to how the learned trial court has erred in holding that the plaintiffs were estopped from challenging the sale and claiming the right of pre-emption in the property in dispute. The learned trial court, therefore, cannot be said to have committed any error in deciding the issue in question.

6. No other point has been raised before me.

7. The appeal is without any merit, and is dismissed, with costs.