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 2, Cited by 3]

Delhi High Court

Kedar Nath Kohli vs Sardul Singh & Anr on 7 February, 2013

Author: V.K. Shali

Bench: V.K. Shali

*               IN THE HIGH COURT OF DELHI AT NEW DELHI

+                    RSA 133/2012 & C.M. No.13466/2012 (for delay)

                                      Date of Decision: 7th February, 2013

        KEDAR NATH KOHLI                    .....          Appellant
                Through: Appellant in person.


                             versus

        SARDUL SINGH & ANR                  ..... Respondents
                 Through: Mr. R.C. Tiwari, Advocate for R-1 & 2
                          with respondent No.2 in person.

CORAM:
HON'BLE MR. JUSTICE V.K. SHALI

V.K. SHALI, J. (ORAL)

1. This is a regular second appeal under Section 100 CPC against the judgment and decree dated 7.12.2011 passed by the learned Additional District Judge dismissing the appeal of the appellant.

2. I have heard the appellant, who is appearing in person. Though, he has been heard for almost 10-15 minutes, he is making submissions which have absolutely no relevance for deciding the present regular second appeal. As a matter of fact, he is giving the history as to how the R.S.A. No.133/2012 Page No.1 of 4 case has travelled in the courts below and his grievances with regard to the same.

3. This is the normal difficulty which the court faces when the parties appear in person irrespective of their being literate or illiterate. Be that as it may, I have gone through the record. There is an application for condonation of 120 days' delay in re-filing the appeal. The condonation of delay of 120 days has been contested by the learned counsel for the respondents. I have gone through the averments made in the application. As the appellant has stated that the delay was not deliberate and intentional and it was occasioned on account of his old age, I am inclined to allow the application (C.M. No.13466/2012) and condone the delay as it constitutes a 'sufficient cause'. This delay has been condoned by taking a liberal view of Section 5 of the Limitation Act.

4. So far as the regular second appeal is concerned, there is absolutely no merit in the appeal as it does not involve any substantial question of law. In order to appreciate that, it would be pertinent here to mention the brief background of the case. The father of the appellant namely Late Sh.Mehar Chand Kohli filed a suit for recovery and possession of plot R.S.A. No.133/2012 Page No.2 of 4 No.27 bearing municipal No.1443, Wazir Nagar, Gali No.7, Kotla Mubarakpur, New Delhi against the respondent, claiming himself to be the owner and the respondents to be trespasser.

5. The trial court, after inviting the written statement, framed the issues, permitting the parties to adduce evidence and decided the issue Nos.1 and 2, which were as under:-

"1. Whether the plaintiff is absolute owner of plot no.27, now bearing municipal no.1443, Wazir Nagar, Gali No.7, Kotla Mubarakpur, New Delhi? OPP
2. Whether the defendants have illegally tress-passed on land in question? If so, its effect? OPP"

6. It was specifically held by the trial court that the appellant has not been able to prove that the respondents/defendants have trespassed into property bearing No.1443, Wazir Nagar, Kotla Mubarakpur. As a matter of fact, it was held that there is another property bearing No.1443A, Wazir Nagar, Kotla Mubarakpur measuring 295 square yards which is in occupation of the respondents. The trial court returned a finding that there are two properties bearing similar numbers but they are 1443 and R.S.A. No.133/2012 Page No.3 of 4 1443A. The appellant is the owner of the former while as the respondents are in occupation of 1443A. Accordingly, the suit was dismissed.

7. The appellant feeling aggrieved by the dismissal of the suit preferred the first appeal before the court of Additional District Judge. The learned ADJ upheld the finding of fact returned by the trial court. Thus, there was a concurrent finding to the effect that there are two properties, one bearing No.1443 and the other 1443-A, Kotla Mubarakpur and it has not been established by the appellant that the defendants have trespassed into property No.1443 belonging to the appellant. Since there is a concurrent finding of fact with a reasoned and detailed order by the two courts below, this court, in exercise of its power of second appeal under Section 100 of the CPC, cannot upset that finding of fact. No other substantial question of law is arising from the appeal and accordingly, the appeal, in my view, does not have any merit and the same is dismissed.

V.K. SHALI, J.

FEBRUARY 07, 2013 'AA' R.S.A. No.133/2012 Page No.4 of 4