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 15, Cited by 1]

Allahabad High Court

Smt. Kusum Srivastava vs Smt. Rekha Jiwaani & Others on 8 August, 2014





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Court No. - 14						               Reserved
 
					                                                 AFR
 
Case :- MISC. SINGLE No. - 57 of 2014
 

 
Petitioner :- Smt. Kusum Srivastav
 
Respondent :- Smt. Rekha Jiwaani & Others
 
Counsel for Petitioner :- Santosh Kumar Mehrotra, Ishwar Dutt Shukla 
 
Counsel for Respondent :- Manish Kumar, R.K. Srivastav 
 

 
Hon'ble Ram Surat Ram (Maurya),J.
 

1. Heard Sri S. K. Mehrotra, for the petitioner and Sri R.K. Srivastav, for respondent-9.

2. The writ petition has been filed against the orders of Civil Judge (Senior Division), Court No. 15, Faizabad dated 17.12.2013, allowing the application of respondent-9 for his impleadment as defendant in O.S. No. 392 of 2009 filed by the petitioner and District Judge, Faizabad dated 17.12.2013, dismissing the revision of the petitioner, from aforesaid order.

3. Smt. Kusum Srivastav (the petitioner) filed a suit (registered as O.S. No. 392 of 2009), for declaration of her title over house No. 3/1/170, situated at mohalla Rikabganj, Faizabad and for permanent injunction, restraining Smt. Rekha Jiwaani and others (respondents-1 to 8) from interfering in her possession over the aforesaid house. It is alleged by the petitioner that after service of summons, the defendants appeared before Trial Court and filed written statement. Thereafter, issues have been framed. In the meantime, the petitioner filed an application for amendment of the plaint as such evidence was not started.

4. During pendency of the suit Rajiv Kumar, Ashish Kumar, Vishnu Kumar and Smt. Kishori Srivastav for herself and for Anil Kumar through his general power of attorney, (respondents-4 to 7) executed a sale deed dated 20.03.2013 in respect of northern half portion of the house in dispute in favour of Mohd. Zia-ur-rahman (respondent-9). Respondent-9 filed an application (73-C) for his impleadment in the suit as the defendant. The petitioner filed an objection in the impleadment application and stated that defendants-4 to 8 had nothing to do with house in dispute. On the basis of sale deed executed by defendants-4 to 8, Mohd. Zia-ur-rahman has neither become owner nor was given possession over the house in dispute. Defendants-4 to 8 did not take leave of the Court for executing sale deed dated 20.03.2013 in favour of respondent-9 as such he has no legal right for being impleaded as the defendant in the suit. He is neither necessary nor proper party as such the impleadment application was liable to be rejected.

5. Trial Court after hearing the parties, by order dated 20.09.2013 held that Mohd. Zia-ur-rahman purchased the house in dispute from defendants-4 to 8 through sale deed dated 20.03.2013, as such he is necessary party in the suit. Evidence in the suit has not started as such his impleadment will not cause any prejudice to the plaintiff. On these findings impleadment application was allowed. The petitioner filed a revision (registered as Civil Revision No. 126 of 2013) from the aforesaid order. The revision was heard by District Judge, Faizabad, who by order dated 17.12.2013, held that as on the basis of sale deed dated 20.09.2013 interest in the property in dispute has been created in favour of Mohd. Zia-ur-rahman as such he is entitled to contest the suit. Order of the trial court does not suffer from any illegality. On these findings, the revision was dismissed. Hence this writ petition has been filed.

6. The counsel for the petitioner submitted that Section 52 of Transfer of Property Act, 1882 operates as an injunction and restrains the litigants of pending litigation from transferring the subject matter of suit. Any transfer of subject matter of suit without leave of the Court is void. On its basis, transferee pendete-lite has no right to be impleaded in the suit. Section 52 is based upon public policy to save time of Court and unnecessary harassment of the parties as there may several transfers one after others. The plaintiff is a dominus litis and is not obliged to implead transferee pendete-lite in the suit. The impleadment application has been illegally allowed. He relied upon the judgment of Chief Court Oudh, in Jai Indra Bahadur Singh Vs. Deputy Commissioner, AIR 1935 Oudh 486, in which during pendency of suit, Deputy Commissioner was appointed as the manager of the subject matter of the suit under U.P. Court of Ward Act. The Court rejected his application for impleadment in the suit under Order 22 Rule 10 C.P.C. Judgment of Supreme Court in Dev Raj Dogra Vs. Gyan Chand Jain, AIR 1981 SC 981, in which it has been held that subject matter of the suit cannot be transferred so as to affect the right of other party except under the authority of the Court and Section 52 of Transfer of Property Act, 1882 imposes a prohibition on transfer. Sanjay Verma Vs. Manik Roy, AIR 2007 SC 1332, in which it has been held that it would, therefore, be clear that the defendants in the suit were prohibited by operation of Section 52 to deal with the property and could not transfer or otherwise deal with it in any way affecting the rights of the appellant except with the order or authority of the court. Admittedly, the authority or order of the court had not been obtained for alienation of those properties. Therefore, the alienation obviously would be hit by the doctrine of lis pendence by operation of Section 52. Under these circumstances, the respondents cannot be considered to be either necessary or proper parties to the suit." Jagan Singh Vs. Dhanwanti, (2012) 2 SCC 628, in which it has been held that it would plainly be impossible that any action or suit could be brought to a successful termination if alienations pendente-lite were permitted to prevail. The Explanation to this section lays down that the pendency of a suit or a proceeding shall be deemed to continue until the suit or a proceeding is disposed of by a final decree or order, and complete satisfaction or discharge of such decree or order has been obtained or has become unobtainable by reason of the expiration of any period of limitation prescribed for the execution thereof by any law for the time being in force. Vidur Implex & Traders (P) Ltd. Vs. Tosh Apartments (P) Ltd., AIR 2012 SC 2925, in which it has been held that the agreements for sale and the sale deeds were executed by respondent 2 in favour of the appellants in a clandestine manner and in violation of the injunction granted by the High Court. Therefore, it cannot be said that any valid title or interest has been acquired by the appellants because they are claiming right on the basis of transactions made in defiance of the restraint order passed by the High Court. Therefore, their presence is neither required to decide the controversy involved in the suit filed by respondent 1 nor required to pass an effective decree. Division Bench Judgment of this Court in Shahzad Ahmad Khan Vs. Mohd. Ahmad, 2008 (26) LCD 422 (DB), in which it has been held that in view of Section 52 of Transfer of Property Act, 1882, no valid transfer can be made during pendency of the suit without leave of the Court and such a transferee is neither proper nor necessary party and cannot be impleaded and Shyoraj Singh Vs. Jahir Ahmad, 2013 (8) ADJ 492, in which it has been held that sale deed executed during pendency of the suit is void.

7. I have considered the arguments of the counsel for the parties and examined the record. In order to appreciate arguments of the parties, relevant provisions of Transfer of Property Act, 1882 and Civil Procedure Code, 1908 are quoted below:-

52. Transfer of property pending suit relating thereto.-- During the pendency in any Court having authority within the limits of India excluding the State of Jammu and Kashmir or established beyond such limits by the Central Government of any suit or proceeding which is not collusive and in which any right to immovable property is directly and specifically in question, the property cannot be transferred or otherwise dealt with by any party to the suit or proceeding so as to affect the rights of any other party thereto under any decree or order which may be made therein, except under the authority of the Court and on such terms as it may impose.

Explanation.--For the purposes of this section, the pendency of a suit or proceeding shall be deemed to commence from the date of the presentation of the plaint or the institution of the proceeding in a court of competent jurisdiction, and to continue until the suit or proceeding has been disposed of by a final decree or order and complete satisfaction or discharge of such decree or order has been obtained, or has become unobtainable by reason of the expiration of any period of limitation prescribed for the execution thereof by any law for the time being in force.

146. Proceedings by or against representatives.-- Save as otherwise provided by this Code or by any law for the time being in force, where any proceeding may be taken or application made by or against any person, then the proceeding may be taken or the application may be made by or against any person claiming under him.

Order I Rule 10. Suit in name of wrong plaintiff.-- (1) ..........

(2) Court may strike out or add parties.--The Court may at any stage of the proceedings, either upon or without the application of either party, and on such terms as may appear to the Court to be just, order that the name of any party improperly joined, whether as plaintiff or defendant, be struck out, and that the name of any person who ought to have been joined, whether as plaintiff or defendant, or whose presence before the Court may be necessary in order to enable the Court effectually and completely to adjudicate upon and settle all the questions involved in the suit, be added.

Order 22 Rule 10. Procedure in case of assignment before final order in suit.-- (1) In other cases of an assignment, creation or devolution of any interest during the pendency of a suit, the suit may, by leave of the Court, be continued by or against the person to or upon whom such interest has come or devolved.

8. Section 52 of Transfer of Property Act, 1882 safeguard the right of the litigant from pendete-lite transfer. However it does not impose a complete prohibition of the transfer of subject matter of the suit as the Court is given jurisdiction to grant leave to transfer. The Court has been empowered to have the control over the subject matter of the suit so that decree obtained by successful party would not be defeated by pendente-lit transfer. In Dev Raj Dogra's case (supra), relied upon by the counsel for the petitioner, it has been held that subject matter of the suit cannot be transferred so as to affect the right of other party except under the authority of the Court. In this case Supreme Court has nowhere held that such a sale deed is void. The issue in this respect came for consideration before a bench of three Hon'ble Judges of Supreme Court in Jayaram Mudaliar v. Ayyaswami, (1972) 2 SCC 200, in which it was held that expositions of the doctrine of lis pendence indicate that the need for it arises from the very nature of the jurisdiction of Courts and their control over the subject-matter of litigation so that parties litigating before it may not remove any part of the subject-matter outside the power of the court to deal with it and thus make the proceedings infructuous. The purpose of Section 52 of the Transfer of Property Act is not to defeat any just and equitable claim but only to subject them to the authority of the Court which is dealing with the property to which claims are put forward. Supreme Court again in Hardev Singh v. Gurmail Singh, AIR 2007 SC 1058, held that Section 52 of the Transfer of Property Act, 1882 merely prohibits a transfer. It does not state that the same would result in an illegality. Only the purchaser during the pendency of a suit would be bound by the result of the litigation. The transaction, therefore, was not rendered void and/or of no effect. Same view has been taken in T.G. Ashok Kumar Vs. Govind Ammal, (2010) 14 SCC 317 and Thomson Press (India) Ltd. Vs. Nanak Builders & Investors (P) Ltd., AIR 2013 SC 2389. In view of authoritative pronouncements of Supreme Court, contrary view taken by High Court are not good law and have no binding effect.

9. A Bench of four Hon'ble Judges of Supreme Court in Saila Bala Dassi v. Nirmala Sundari Dassi, AIR 1958 SC 394 held that Section 146 was introduced for the first time in the Civil Procedure Code, 1908 with the object of facilitating the exercise of rights by persons in whom they come to be vested by devolution or assignment, and being a beneficent provision should be construed liberally and so as to advance justice and not in a restricted or technical sense. The right to file an appeal must therefore be held to carry with it the right to continue an appeal which had been filed by the person under whom the applicant claims, and the petition of the appellant to be brought on record as an appellant in Appeal No. 152 of 1955 must be held to be maintainable under Section 146.

10. Supreme Court in Dhurandhar Prasad Singh v. Jai Prakash University, (2001) 6 SCC 534, held that the plain language of Order 22 Rule 10 C.P.C. does not suggest that leave can be sought by that person alone upon whom the interest has devolved. It simply says that the suit may be continued by the person upon whom such an interest has devolved and this applies in a case where the interest of the plaintiff has devolved. Likewise, in a case where interest of the defendant has devolved, the suit may be continued against such a person upon whom interest has devolved, but in either eventuality, for continuance of the suit against the persons upon whom the interest has devolved during the pendency of the suit, leave of the court has to be obtained. If it is laid down that leave can be obtained by that person alone upon whom interest of a party to the suit has devolved during its pendency, then there may be preposterous results as such a party might not be knowing about the litigation and consequently not feasible for him to apply for leave and if a duty is cast upon him then in such an eventuality he would be bound by the decree even in cases of failure to apply for leave. As a rule of prudence, initial duty lies upon the plaintiff to apply for leave in case the factum of devolution was within his knowledge or with due diligence could have been known by him. The person upon whom the interest has devolved may also apply for such a leave so that his interest may be properly represented as the original party, if it ceased to have an interest in the subject-matter of dispute by virtue of devolution of interest upon another person, may not take interest therein, in ordinary course, which is but natural, or by colluding with the other side. If the submission of Shri Mishra is accepted, a party upon whom interest has devolved, upon his failure to apply for leave, would be deprived from challenging correctness of the decree by filing a properly constituted suit on the ground that the original party having lost interest in the subject of dispute, did not properly prosecute or defend the litigation or, in doing so, colluded with the adversary. Similar view are taken by Supreme Court in Raj Kumar Vs. Sardari Lal, (2004) 2 SCC 601.

11. Supreme Court in Amit Kumar Shaw v. Farida Khatoon, AIR 2005 SC 2209, held that a transferee pendente lite to the extent he has acquired interest from the defendant is vitally interested in the litigation, where the transfer is of the entire interest of the defendant; the latter having no more interest in the property may not properly defend the suit. He may collude with the plaintiff. Hence, though the plaintiff is under no obligation to make a lis pendens transferee a party, under Order 22 Rule 10 an alienee pendente lite may be joined as party. As already noticed, the court has discretion in the matter which must be judicially exercised and an alienee would ordinarily be joined as a party to enable him to protect his interests. The court has held that a transferee pendente lite of an interest in immovable property is a representative-in-interest of the party from whom he has acquired that interest. He is entitled to be impleaded in the suit or other proceedings where his predecessor-in-interest is made a party to the litigation; he is entitled to be heard in the matter on the merits of the case. This judgment has again been followed in Thomson Press (India) Ltd. Vs. Nanak Builders & Investors (P) Ltd., AIR 2013 SC 2389.

12. So far as the provisions of Order 1 Rule 10 (2) C.P.C. on one hand and Section 146 and Order 22 Rule 10 C.P.C. on the other hand are concerned, there is a basic difference between two provisions. While deciding an application under Order 1 Rule 10 (2) C.P.C., the Court is required to record a finding that person sought to be impleaded as party in the suit is either necessary or proper party. While Section 146 and Order 22 Rule 10 C.P.C. confers right upon the legal representative of a party to the suit to be impleaded with the leave of the Court and continue the litigation. While deciding an application under Section 146 and Order 22 Rule 10 C.P.C., the Court is not require to go in the controversy as to whether person sought to be impleaded as party in the suit is either necessary or proper party. If the person sought to be impleaed as party is legal representative of a party to the suit, it is sufficient for the Court to order impleadment/substitution of such person. Thus the case law relied upon by the counsel for the petitioners under Order 1 Rule 10 C.P.C. has no application.

13. Thus in view of judgment of Supreme Court in Jayaram Mudaliar's case (supra) that purpose of Section 52 of the Transfer of Property Act is not to defeat any just and equitable claim but only to subject them to the authority of the Court which is dealing with the property to which claims are put forward and such a transfer is not void and in view of judgment of Supreme Court in Saila Bala Dassi's case (supra) holding that the object of Section 146 is to facilitate the exercise of rights by persons in whom they come to be vested by devolution or assignment, and being a beneficent provision should be construed liberally and so as to advance justice and not in a restricted or technical sense, the orders of Courts below allowing application of respondent-9 for impleadment as defendant in the suit do not suffer from any illegality.

14. In view of the aforesaid discussions, the writ petition has no merit and is dismissed.

Order Date :- 8.8.2014 Rahul Dwivedi