Rajasthan High Court - Jaipur
Aftab Hussain vs Kamal Chand And Another on 11 November, 2013
Author: Bela M. Trivedi
Bench: Bela M. Trivedi
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR SB CIVIL MISC. APPEAL NO.7641/11. AFTAB HUSSAIN APPELLANT. VS KAMAL CHAND & ANR. RESPONDENTS. DATE OF JUDGMENT : 11TH NOVEMBER, 2013. PRESENT HON'BLE MS. JUSTICE BELA M. TRIVEDI Mr. Girish Khandelwal for the appellant. Mr. Rinesh Gupta for the respondent No.1. None for the respondent No.2. BY THE COURT :
1. The present appeal filed under Order XLIII Rule 1(r) of CPC is directed against the order dated 27.9.11 passed by the Addl. District Judge No.4, Kota (hereinafter referred to as 'the trial court') in Civil Misc. Case No.73/09, whereby the trial court has allowed the application of the respondent No.1-plaintiff filed under Order XXXIX Rule 1 and 2 CPC.
2. It is submitted by the learned counsel Mr. Girish Khandelwal for the appellant that the appellant has purchased the suit premises from the respondent No.2 by executing a registered sale deed and the respondent No.1-plaintiff has filed the suit claiming his right of pre-emption to purchase the suit premises though the partition of the property had already taken place between the respondent No.1 and 2 way back in 1980. According to him, the respondent No.1 has no right to claim right of pre-emption and by virtue of the impugned order the appellant is restrained from carrying out the construction in the suit premises, which would cause great hardship to the appellant.
3. However, the learned counsel Mr. Rinesh Gupta for the respondent No.1 supporting the impugned order passed by the trial court has submitted that no partition, as alleged by the appellant, has taken place between the respondent Nos. 1 and 2 and that the respondent NO.1 has right of pre-emption, to purchase the suit premises, he being the co-sharer of the suit premises.
4. Having regard to the submissions made by the learned counsels for the parties and to the impugned order passed by the trial court it appears that it will be a matter of evidence as to whether the respondent No.1-plaintiff is the co-sharer alongwith the respondent No.2 or not, and that any partition had already taken place between them in the year 1980. There being contentious issues involved in the suit, the trial court has rightly restrained the appellant from transferring or selling the suit premises or carrying out any construction in the suit premises till the pendency of the suit.
5. There being no illegality or infirmity in the impugned order passed by the trial court, the appeal deserves to be dismissed and is accordingly dismissed.
(BELA M. TRIVEDI) J.
MRG.
All corrections made in the judgment/order have been incorporated in the judgment/order being emailed.
M.R. Gidwani PS-cum-J