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 5, Cited by 0]

Delhi District Court

Prem Lata (Senior Citizen) vs Vandana on 13 August, 2025

             IN THE COURT OF SH. PANKAJ ARORA:
            DISTRICT JUDGE-16, CENTRAL DISTRICT:
                  TIS HAZARI COURTS: DELHI

CSDJ No. 866/2021
CNR No. DLCT01-014557-2021

Smt. Prem Lata
w/o late Sh. Devi Shankar,
r/o H. No. 18/12, Azad Nagar,
Bagh Kare Khan,
Kishan Ganj, Delhi-110007                                             ..............Plaintiff

                              Versus

1. Ms. Vandana
w/o Sh. Rajesh Kumar
r/o H. No. 18/12, 3rd Floor,
Azad Nagar, Bagh Kare Khan,
Kishan Ganj, Delhi-110007
Also at:
c/o BSF Headquarters, Agartala,
Talbagan, West Tripura-799012

2. The Sub-Registrar-I
Office of Sub-Registrar,
Kashmere Gate, Delhi-110006                                            ...........Defendants


Date of Institution                              : 10-11-2021
Date of Arguments                                : 02-08-2025
Date of judgment                                 : 13-08-2025

      Suit for declaration, permanent and mandatory injunction


JUDGMENT

01. The case of the plaintiff is that plaintiff is lawful and exclusive owner of the premises bearing House No. 18/12, Azad Nagar, Bagh Kare Khan, Kishan Ganj, Delhi-110007 (except 3 rd Floor) which now consists of Ground Floor upto 3 rd Floor CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .1 of 16 admeasuring area about 80 sq. yards. The aforesaid property was purchased by the plaintiff from Sh. Vineet Sharma by way of Registered Sale Deed dated 11.05.2005. It is stated that the Plaintiff had constructed the aforesaid property upto 3 rd Floor from her own savings and funds. The defendant no. 1 is the daughter of plaintiff and she is residing with her family members on the 3rd Floor of the aforesaid property. The defendant no. 1 is a Government Employee working as Sub-Inspector in BSF, presently posted at Tripura. The children of the defendant no.1 are residing at 3rd Floor, however her husband is not residing with her due to some family issues. It is further stated that the defendant no.1 started residing on 3rd Floor with her Children in the year 2016, she was having an interest to purchase the floor in the nearby locality of the same area just to ensure that her children can be taken care of by her mother i.e plaintiff. The defendant no. 1 in the month of April 2016, approached the plaintiff showing her interest to purchase the property as well as to discuss the issue of financial assistance and bank loan. The plaintiff agreed to assist her financially and gave positive response to defendant's interest in taking bank loan. It is further stated that defendant in the month of April 2016, had obtained signatures of the plaintiff on some blank papers on the pretext of obtaining bank loan. Being uneducated and illiterate, plaintiff trusted the defendant and signed those documents. It is further stated that the plaintiff in the year 2017, sold the 3 rd Floor of the aforesaid premises. The defendant no. 1 was aware about the funds of the plaintiff. The defendant no. I had requested the plaintiff to arrange amount of Rs. 10 Lac as she was interested in purchasing the 3rd Floor as some loan issue was going on with the bank and she was in urgent need of Rs. 10 Lac and she CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .2 of 16 undertook to return the same within one month. The plaintiff on the faith of the defendant no.1 arranged the aforesaid amount but she was having no knowledge about the malafide intention of exercise of fraud by defendant no. 1 in getting the document i.e. Gift Deed executed and registered on the pretext of execution of Bank loan documents. The defendant no. 1 had purchased the 3 rd Floor of the aforesaid premises and presently she is residing with her children on the said floor. The plaintiff in the month of December, 2017, had given the 2nd Floor of the aforesaid premises on lease/rent to Smt. Pushpa by way of lease agreement for the period of 19 months. It is further stated that in the month of October, 2020, the plaintiff had come to know that the defendant no.1 had committed fraud with the plaintiff and had taken undue benefit of plaintiff's good nature and old age by taking and obtained the signatures of the plaintiff on some blank papers as well as English typed documents on the pretext of bank loan documents, of which plaintiff had no knowledge. The defendant no.1 with the connivance of Ms. Sarla (daughter of the plaintiff) had played fraud with the plaintiff by getting executed the gift deed of property bearing no. House No. 18/12, 2nd Floor, Azad Nagar, Bagh Kare Khan, Kishan Ganj, Delhi-110007 (hereinafter referred to as 'the suit property'). The plaintiff was shocked and surprised to see the fabricated documents while applying for certified Copy of Gift Deed dated 31.05.2016 on 15.01.2021. The plaintiff had made complaint to the Commissioner of Police, Delhi Police Headquater, Jai Singh Marg. Connaught Place, New Delhi-110001 on 08.07.2021 for taking action against the defendant no.1 and also requested the Sub-Registrar-1, Kashmere Gate, Delhi on 07.07.2021 for cancellation of Gift Deed, however till date no response has been CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .3 of 16 received. At last, legal notice dated 28.09.2021 was served to the defendant no.1 vide Postal Receipts dated 29.09.2021.

02. In light of the above-stated facts, the plaintiff prayed for passing a decree of declaration to declare the Gift deed dated 31-05-2016 as null and void ab-initio; for decree of permanent injunction in favour of plaintiff and against defendant no. 1, restraining defendant no. 1 and 2, her officers, assignees, representatives, employees and successors from selling, transferring and dispossessing the plaintiff from the suit property and a decree of mandatory injunction to direct the defendant no. 2 to cancel the gift deed dated 31-05-2016 executed in name of Ms. Vandana.

03. The summons of the suit were served upon the defendant no. 1 and she filed the written statement wherein she has denied all the averments made in the plaint and stated that the plaintiff has not approached this Court with clean hands and has suppressed the material facts from this Court and hence, the plaintiff is not entitled to the relief as prayed for. It is stated that the defendant no. 1 is a lawful owner of two properties which are second floor and third floor. It is submitted that the defendant no.1 has purchased the 3rd floor from Smt. Rekha to whom the plaintiff sold the floor during the construction. It is stated that the plaintiff herself has executed the gift deed of the suit property dated 31.05.2016 against the financial help given by the defendant no. 1. It is further stated that during the construction, the plaintiff was short of some funds and requested defendant no. 1 to help her financially. The defendant no. 1 showed her inability to help as she was already having matrimonial dispute with her husband and she had to take care of her two children as a single parent. But seeing the plaintiff in need, the defendant no.

CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .4 of 16 1 became ready to invest in the property and had given money from GPF, fixed deposits and also from the loan against the gold for the construction of entire suit property. In view of this, the plaintiff herself promised the defendant no. 1 that she would make the gift deed in her favour. However, defendant has admitted the para no. 7 of the plaint wherein the plaintiff has claimed that in the month of December, 2017, she had given the suit property on lease/rent to Smt. Pushpa by way of lease agreement for the period of 19 months. It is claimed that some unknown person have trespassed in the suit property and when the defendant no. 1 came to know about the said incident, she had lodged a police complaint in the concerned police station.

04. Thereafter, the plaintiff filed replication wherein all the contentions raised in the written statement of defendant no. 1 were denied.

05. From the pleadings of the parties, the following issues were framed:

i) Whether the plaintiff is entitled for the relief of declaration seeking cancellation of the gift deed dated 31-05-2016 as prayed for? OPP.
ii) Whether the plaintiff is entitled for relief of permanent injunction as prayed for? OPP
iii) Whether the plaintiff is entitled for mandatory injunction as prayed for? OPP
iv) Whether the gift deed was validly executed by the plaintiff in favor of the defendant as defendant financially helped the plaintiff and it was in lieu thereof? OPD.

06. After completion of pleadings, the plaintiff got herself examined as PW1. She tendered her evidence by way of affidavit which is Ex. PW1/A, wherein she has reiterated and re-

CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .5 of 16 affirmed the averments made in the plaint. She relied upon the following documents:

1. Site plan as Ex. PW1/1
2. Copy of gift deed dated 31-05-2016 as Ex. PW1/2
3. Copy sale deed dated 11-05-2015 as Ex. PW1/3
4. Copy of bank receipt dated 04-10-2016 as Ex. PW1/4
5. Copy of lease agreement dated 24-12-2017 as Mark A
6. Copy of complaints to Commissioner of Police and Sub- Registrar-I, Kashmere Gate as Ex. PW1/6 (Colly)
7. Legal notice dated 28-09-2024 with postal receipt as Ex.

PW1/7 (colly) She was cross-examined by Ld. LAC on behalf of defendant no. 1. During her cross-examination, she stated that she retired from the post of Lab Assistant in the Govt. office (Delhi Administration) in the year 2014. She arranged the funds (amount of Rs. 38 lakh approx.) after selling four properties (2 properties in Kishan Ganj and remaining 2 properties in Jahangir Puri) for purchasing the aforesaid property. The aforesaid 4 properties were sold in the year 2014 and 2015. She has studied till 10th standard. She affirmed that her signatures were obtained on blank white papers by the defendants as the defendant told that she required the bank loan for purchasing third floor of the property bearing no. H. No. 18/12, Azad Nagar, Bagh Kare Khan, Kishan Ganj, Delhi-110007. Later on, defendant apprised to her that no bank loan was approved.

07. Thereafter, defendant no. 1 got examined herself as DW-1. She tendered her evidence by way of affidavit Ex. DW1/A, wherein she has reiterated and re-affirmed the averments made in her written statement. She relied upon the following documents:

CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .6 of 16
1. Copy of police complaints dated 23-05-2022, PS Gulabi Bagh as Mark A.
2. Copy of police complaint dated 23-05-2022 to ACP, Sarai Rohilla as Mark B; and
3. Copy of Sale deed dated 17-10-2016 as Mark C. She was cross-examined by Ld. LAC for plaintiff.

During cross-examination, she stated that she has not placed on record any documentary proof regarding withdrawal from her GPF account. Nor she has placed on record any documentary proof regarding pledging of her gold jewelry. Nor she has placed on record any documentary proof regarding encashment of her RD account. She pledged her gold jewelry in the month of October 2016. She denied that she obtained signatures of plaintiff on some blank papers while obtaining financial assistance. She affirmed that plaintiff executed a gift deed dated 31.05.2016 in lieu of financial help extended by her to the plaintiff. She deposed that presently, her mother/ plaintiff is residing at the second floor of the suit property and prior to the arrival of plaintiff, the second floor was leased to Ms. Pushpa.

08. This court has heard the arguments as addressed by Ld. LAC for plaintiff and Ld. LAC for defendant no. 1 and perused the written submissions filed on behalf of the plaintiff.

09. It is submitted on behalf of plaintiff that the impugned gift deed dated 31-05-2016 Ex. PW1/2 was got executed by the defendant, being the daughter of the plaintiff, by exercise of undue influence, fraud and under misrepresentation of loan documents. The defendant took advantage of plaintiff being an illiterate lady and not well versed with English language. Ld. Counsel for plaintiff has placed reliance upon the averments made in the plaint and drawn the attention of this court towards CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .7 of 16 cross-examination of defendant dated 22-07-2025 wherein the defendant had affirmed that plaintiff executed a gift deed dated 31-05-2016 in lieu of financial help extended by her to the plaintiff, which is contrary to the recital in the gift deed. As per the recital in gift deed, it was executed without any consideration and out of love and affection. No efforts have been made by the defendant to examine the witness of the said gift deed to show that it was executed by plaintiff voluntarily and without any misrepresentation. The defendant has nowhere stated in her affidavit that plaintiff was well aware of the contents of and impugned gift deed dated 31-05-2016. In support of his arguments, Ld. LAC has relied upon the following authorities:

(a) Urmila Dixit Vs. Sunil Sharan Dixit and Ors; Civil Appeal no. 10927/24;
(b) S. Vanitha Vs. Deputy Commissioner,Bengaluru Urban District & Ors (2021) 15 SCC 730; and
(b) Veena Singh (Dead) through LRs Vs. The District Registrar/ Additional Collector (F/R) and Anr, CA no. 2929/2022 dated 10-

05-2022.

10. On the other hand, it is submitted on behalf of defendant no. 1 that plaintiff has failed to prove its case. There is contradiction on the aspect of ground on which cancellation of impugned gift deed dated 31-05-2016 Ex. PW1/2 is sought on behalf of plaintiff. In complaints Ex. PW1/6 addressed to Commissioner of Police and Sub-registrar-I, the plaintiff claimed that the defendant has obtained her signatures on the gift deed forcibly whereas in the plaint, the plaintiff claims that there was exercise of fraud, undue influence and misrepresentation by the defendant no. 1. Attention of this court was drawn towards cross- examination of plaintiff wherein she admitted that she is 10 th CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .8 of 16 class pass and was working as lady assistant in Govt. Office (Delhi Administration) from where she retired in the year 2014 and as such, she was well aware of the contents of impugned gift deed Ex. PW1/2. It is, therefore, prayed that the suit filed by the plaintiff is liable to be dismissed with cost.

11. Before proceeding further, this court deems it proper to refer to some provisions of law, which are found to be applicable to the facts of the present case.

16."Undue influence" defined.--(1) A contract is said to be induced by "undue influence" where the relations subsisting between the parties are such that one of the parties is in a position to dominate the will of the other and uses that position to obtain an unfair advantage over the other. (2) In particular and without prejudice to the generality of the foregoing principle, a person is deemed to be in a position to dominate the will of another--

(a) where he holds a real or apparent authority over the other, or where he stands in a fiduciary relation to the other; or

(b) where he makes a contract with a person whose mental capacity is temporarily or permanently affected by reason of age, illness, or mental or bodily distress.

(3) Where a person who is in a position to dominate the will of another, enters into a contract with him, and the transaction appears, on the face of it or on the evidence adduced, to be unconscionable, the burden of proving that such contract was not induced by undue influence shall lie upon the person in a position to dominate the will of the other.

17. "Fraud" defined.--"Fraud" means and includes any of the following acts committed by a party to a contract, or with his connivance, or by his agent, with intent to deceive another party thereto of his agent, or to induce him to enter into the contract:--

(1) the suggestion, as a fact, of that which is not true, by one who does not believe it to be true;
(2) the active concealment of a fact by one having knowledge or belief of the fact;
(3) a promise made without any intention of performing it; (4) any other act fitted to deceive;
(5) any such act or omission as the law specially declares to be fraudulent.

Explanation.--Mere silence as to facts likely to affect the willingness of a person to enter into a contract is not fraud, unless the circumstances of the case are such that, regard being had to them, it is the duty of the person keeping silence to speak, or unless his silence is, in itself, equivalent to CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .9 of 16 speech.

18. "Misrepresentation" defined.--"Misrepresentation" means and includes--

(1) the positive assertion, in a manner not warranted by the information of the person making it, of that which is not true, though he believes it to be true;

(2) any breach of duty which, without an intent to deceive, gains an advantage to the person committing it, or any one claiming under him; by misleading another to his prejudice, or to the prejudice of any one claiming under him; (3) causing, however innocently, a party to an agreement, to make a mistake as to the substance of the thing which is the subject of the agreement.

19. Voidability of agreements without free consent.--When consent to an agreement is caused by coercion, fraud or misrepresentation, the agreement is a contract voidable at the option of the party whose consent was so caused. A party to a contract whose consent was caused by fraud or misrepresentation, may, if he thinks fit, insist that the contract shall be performed, and that he shall be put in the position in which he would have been if the representations made had been true.

Exception.--If such consent was caused by misrepresentation or by silence, fraudulent within the meaning of section 17, the contract, nevertheless, is not voidable, if the party whose consent was so caused had the means of discovering the truth with ordinary diligence. Explanation.--A fraud or misrepresentation which did not cause the consent to a contract of the party on whom such fraud was practised, or to whom such misrepresentation was made, does not render a contract voidable.

12. The issue-wise findings of this court are as follows:

Issue no. 1: Whether the plaintiff is entitled for the relief of declaration seeking cancellation of the gift deed dated 31-05-2016 as prayed for? OPP.
The onus to prove this issue was upon the plaintiff. In her evidence by way of affidavit, the plaintiff stood by her stand that the defendant obtained her signatures on certain blank papers on the pretext of obtaining bank loan. Prior to framing of issues, statement of plaintiff was also recorded u/o 10 of CPC on 25-07- 2023, wherein she stated that she is the lawful owner of property bearing house no. 18/12, Azad Nagar, Bagh Kare Khan, Kishan CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .10 of 16 Ganj, Delhi 110007. She had sold the third floor of the suit property to Ms. Rekha in the year 2016. Defendant no. 1 purchased the third floor from Ms. Rekha around 2016. She obtained a loan of Rs. 15 Lakh from one Pushpa by mortgaging the second floor of the suit property in 2017. Out of the amount received from Pushpa, she gave Rs. 9 Lakhs to defendant no. 1 as she did not have funds to purchase the third floor from Rekha. Rs. four lakhs were deposited by her in the bank account of defendant no. 1 and Rs. 5 lakhs were give in cash. Defendant no.1 also obtained her signatures on the pretext of taking loan from the bank. When she asked the defendant no. 1 to refund of the amount paid by her, she blatantly told her to forget about the same. She has studied only upto 10 th class and relied upon the defendant no. 1 being her daughter. However, she played a fraud upon her.
It is noted that as per para no. 7 of written statement, the defendant has admitted para no. 7 of the plaint wherein the plaintiff has claimed that in the month of December 2017, she had given the second floor of the suit property on lease/ rent to one Pushpa by way of lease agreement for a period of 19 months, which fact is affirmed by the defendant in her evidence by way of affidavit Ex. DW1/A. The lease agreement dated 24-12-2017 is proved as Mark A. Even though, original thereof was not brought on record, yet the same stands proved as the factum of execution of said lease agreement is admitted by the defendant in her written statement as per Section 58 of Indian Evidence Act. Thus, it is apparent that the defendant was aware of the fact that the plaintiff was not owner of the suit property, yet she did not raise any objection to the execution of aforesaid lease agreement Mark CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .11 of 16 A by way of filing any civil suit seeking declaration of the said lease agreement as null and void. By not taking recourse of challenging the aforesaid lease agreement dated 24-12-2017, wherein the plaintiff is claiming herself to be the lawful owner vide para no. 7, pertaining to the suit property which was executed subsequent to registration of impugned gift deed, it is apparent that the defendant no. 1 Vandana was still accepting the plaintiff as owner of the suit property despite execution of impugned gift deed Ex. PW1/2.
It is claimed by the plaintiff in the plaint as well as in her affidavit Ex. PW1/A that she could not understand English language. She was not cross-examined on this aspect by Ld. LAC for the defendant no. 1. Interestingly, the impugned gift deed Ex. PW1/2 is drafted in English language. It is nowhere claimed by the defendant in her written statement or affidavit Ex. DW1/A that the plaintiff was well aware of the contents of gift deed Ex. PW1/2 prior to its execution. In these circumstances, this court is of the opinion that there is weight in the claim of the plaintiff that the impugned gift deed Ex. PW1/2 was got executed by defendant no. 1 on the pretext of bank loan documents.
It is contended on behalf of defendant that there is contradiction on the aspect of ground on which cancellation of impugned gift deed dated 31-05-2016 Ex. PW1/2 is sought on behalf of plaintiff. In complaints Ex. PW1/6 addressed to Commissioner of Police and Sub-registrar-I, the plaintiff claimed that the defendant has obtained her signatures on the gift deed 'forcibly' whereas in the plaint, the plaintiff claims that there was exercise of fraud, undue influence and misrepresentation by the defendant no. 1. In this regard, it is pertinent to note that plaintiff was cross-examined at length on 07-04-2025. The CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .12 of 16 attention of the plaintiff was never drawn to the paragraphs of the complaint Ex. PW1/6 wherein it is claimed that the signatures of the plaintiff on the gift deed were obtained by the defendant no. 1 forcibly.

13. The effect of not cross-examining a witness on a particular fact/circumstance has been dealt with and explained by the Hon'ble Supreme Court of India in Laxmibai (Dead) Thr. L.Rs. & Anr. v. Bhagwanthuva (Dead) Thr. L.Rs. & Ors., AIR 2013 SC 1204 observing as under:

"31. Furthermore, there cannot be any dispute with respect to the settled legal proposition, that if a party wishes to raise any doubt as regards the correctness of the statement of a witness, the said witness must be given an opportunity to explain his statement by drawing his attention to that part of it, which has been objected to by the other party, as being untrue. Without this, it is not possible to impeach his credibility. Such a law has been advanced in view of the statutory provisions enshrined in Section 138 of the Evidence Act, 1872, which enable the opposite party to cross-examine a witness as regards information tendered in evidence by him during his initial examination in chief, and the scope of this provision stands enlarged by Section 146 of the Evidence Act, which permits a witness to be questioned, inter-alia, in order to test his veracity. Thereafter, the unchallenged part of his evidence is to be relied upon, for the reason that it is impossible for the witness to explain or elaborate upon any doubts as regards the same, in the absence of questions put to him with respect to the circumstances which indicate that the version of events provided by him, is not fit to be believed, and the witness himself, is unworthy of credit. Thus, if a party intends to impeach a witness, he must provide adequate opportunity to the witness in the witness box, to give a full and proper explanation. The same is essential to ensure fair play and fairness in dealing with witnesses."

14. This court has already given finding to the effect that it is proved by the plaintiff that she is not aware of English language and the fact that the contents of impugned gift deed Ex. PW1/2 were not read over to her prior to its execution. In these circumstances, this court is of the opinion that there is no merit in the contention raised by Ld. LAC for the defendant no. 1 that CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .13 of 16 there is contradiction in complaints Ex. PW1/6 and the claim made by the plaintiff.

15. Indisputably, the defendant is the daughter of plaintiff and she was major at the time of execution of impugned gift deed whereas the plaintiff was an old age lady at the relevant time. Thus, the relation subsisting between the parties are such that the defendant no. 1 was in a position to dominate the will of plaintiff and might have used that position to obtain an unfair advantage. There is nothing on record to indicate that the defendant no. 1 had ever brought to the notice of plaintiff that she brought the plaintiff in the office of Sub-Registrar for the purpose of executing a gift deed in order to transfer ownership of suit property in favour of defendant no. 1. Thus, it is apparent that the defendant no. 1 with intent to deceive the plaintiff had committed an act of active concealment of material fact at the time of execution of impugned gift deed.

16. In view of the foregoing discussion and applying the principle of standard of proof of preponderance of probability in civil suits, this court is of the opinion that there is weight in the version of plaintiff that the defendant no. 1 has exercised undue influence, or fraud thereby got executed the impugned gift deed Ex. PW1/2 on the pretext of bank loan documents. Thus, the aforesaid issue is decided in favour of the plaintiff and against defendant no. 1.

17. Issue no. 2: Whether the plaintiff is entitled for relief of permanent injunction as prayed for? OPP The onus to prove this issue was upon the plaintiff. It is not in dispute that prior to execution of impugned gift deed Ex. PW1/2, the plaintiff was lawful owner of the suit property on the strength of registered sale deed Ex. PW1/3 in her favour. As CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .14 of 16 such, she is entitled to protect her ownership and also for decree of permanent injunction thereby restraining the defendant no. 1, her legal heirs, assignees etc. from creating any third party interest in the suit property. Thus, the aforesaid issue is also decided in favour of the plaintiff and against defendant no. 1.

18. Issue no. 3: Whether the plaintiff is entitled for mandatory injunction as prayed for? OPP The onus to prove this issue was upon the plaintiff. This issue is also dependent upon finding of issue no. 1 whereby the plaintiff is held entitled for decree of declaration to declare the gift deed dated 31-05-2016, vide registration no. 4837 in Book No. 1, Vol. no. 6227 on page 19 to 26 as null and void. Consequently, the plaintiff is also entitled for decree of mandatory injunction to direct the defendant no. 2 to cancel the gift deed dated 31-05-2016, vide registration no. 4837 in Book No. 1, Vol. no. 6227 on page 19 to 26. Thus, the aforesaid issue is decided in favour of the plaintiff and against defendant no. 1.

19. Issue no. 4: Whether the gift deed was validly executed by the plaintiff in favor of the defendant as defendant financially helped the plaintiff and it was in lieu thereof? OPD.

The onus to prove this issue was upon the defendant no. 1. The defendant has claimed that she had extended financial help to the plaintiff during the construction of house wherein the suit property is situated and she had arranged the funds from her GPF account, fixed deposits, and also by obtaining loan by pledging her gold articles. However, no cogent explanation is furnished by her during her cross-examination dated 22-07-2025 as to why she has not produced any documentary proof regarding withdrawal made by her from her GPF account, encashment of her RD account, and pledging her gold jewelry with Muthoot CSDJ No. 866/21 Prem Lata (Sr. Citizen) Vs. Vandana & Anr. Page no .15 of 16 Finance. Further, she had not produced any originals of the documents being relied upon by her in her affidavit Ex. DW1/A. In these circumstances, this court is of the opinion that the defendant no. 1 has failed to establish the fact that she had extended any financial help to the plaintiff during construction of the house where the suit property is situated. As such, this issue is also decided in favour of the plaintiff and against defendant no. 1.

20. In view of findings on this court on issues no. 1 to 4, it is hereby ordered that the plaintiff is entitled for a decree of declaration to declare the Gift deed dated 31-05-2016 Ex. PW1/2 as null and void, and also for decree of permanent injunction in favour of plaintiff and against defendant no. 1, restraining defendant no. 1 and her legal heirs, successors from selling, transferring or otherwise creating any third party interest in the suit property or dispossessing the plaintiff from the suit property without due process of law, and also for a decree of mandatory injunction directing defendant no. 2 to cancel the gift deed dated 31-05-2016 executed in favour of Ms. Vandana (defendant no.

1). The suit stands disposed of. Decree sheet be prepared separately.

21. Copy of this judgment and decree be sent to the Sub- Registrar-I, Office of Sub-Registrar, Kashmere Gate, Delhi-110006 for necessary compliance. File be consigned to Record Room.

Announced in the open Court
on 13-08-2025                                         PANKAJ Digitally signed by
                                                             PANKAJ ARORA

                                                      ARORA 15:54:36 +0530
                                                             Date: 2025.08.14



                                         (PANKAJ ARORA)
                                    DISTRICT JUDGE-16/ CENTRAL:
                              TIS HAZARI COURT:DELHI/ 13-08-2025



CSDJ No. 866/21          Prem Lata (Sr. Citizen) Vs. Vandana & Anr.          Page no .16 of 16