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 14, Cited by 0]

Rajasthan High Court - Jodhpur

Maharana Shri Bhagwat Singh(Dead) vs Maharaj Kumar Mahendra Singh Ji on 28 June, 2022

Author: Rameshwar Vyas

Bench: Rameshwar Vyas

                                          (1 of 24)                  [CFA-420/2020]


     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
           S.B. Civil Misc. Stay Petition No. 1325/2020

                                       IN

              S.B. Civil First Appeal No. 420/2020

Maharana Shri Bhagwat Singh (Dead) S/o His Late Highness Shri
Bhupal Singh R/o Shambhu Niwas Palace, Udaipur (Dead)
through Arvind Singh Mewar S/o His Late Highness Maharana
Shri Bhagwat Singh Ji, aged about 75 years, R/o The Palace,
Udaipur.

                                                                   ----Appellant

                                   Versus

1.    Maharaj Kumar Mahendra Singh Ji S/o His Late Highness
      Maharana Bhagwat Singh Ji, R/o Samora Bagh Palace,
      Udaipur

2.    Shri A. Subramaniam S/o T. S. Appu Ayer, R/o Care of
      The Palace, Udaipur (Dead)

3.    Maharani Sushila Kumari W/o Maharana Bhagwat Singh,
      R/o Shambhu Niwas Palace, Udaipur (Now Dead) (Vide
      Order Dated 10-12-2018)

4.    Lrs Of Rajmata Virad Kunwar Ji W/o His Late Highness
      Maharana Shri Bhupal Singh Ji, R/o Sarva Rituvilas,
      Udaipur (Dead)

5.    Shri Mahendra Singh S/o Maharana Shri Bhagwat Singh,
      R/o Samore Bagh, Udaipur

6.    Shri Arvind Singh S/o Maharana Shri Bhagwat Singh, R/o
      The Palace, Udaipur.

7.    Smt. Yogeshwari Kumari W/o Raja Krishnsingh Ji, R/o
      Ram Niwas Palace, Sitamau, Madhya Pradesh

8.    Smt. Maharani Sushila Kumari Ji W/o Maharana Shri
      Bhagwat Singh, R/o Shambhu Niwas Palace, Udaipur
      (Now Dead)

9.    Maharaj Kumar Shri Arvind Singh S/o Maharana Shri
      Bhagwat       Singh,       R/o        Shikarbadi,         Goverdhan-Vilas,
      Udaipur.

                                                                ----Respondents

                    (Downloaded on 28/06/2022 at 08:11:17 PM)
                                         (2 of 24)                 [CFA-420/2020]


                         Connected With
       S.B. Civil Misc. Stay Petition No. 1535/2020

                                    IN

            S.B. Civil First Appeal No. 547/2020
Arvind Singh (Defendant No 4) S/o Maharana Shri Bhagwat
Singh, Aged About 75 Years, R/o The Palace , Udaipur
                                                                 ----Appellant
                                 Versus
1.    Maharaj Kumar Mahendr Singh Ji S/o His Late Highness
      Maharana Bhagwat Singh Ji, R/o Samore Bagh Palace ,
      Udaipur
2.    Lr's Maharana Shri Bhagwat Singh S/o His Late Highness
      Shri Bhupal Singh, R/o Shambhu Niwas Palace , Udaipur
      (Dead) Through
3.    Arvind Singh Mewar S/o His Late Highness Maharana Shri
      Bhagwat Singh Ji, Aged About 75 Years, R/o The Palace ,
      Udaipur
4.    Shri A. Subramaniam S/o T.s. Appu Ayer, R/o Care Of The
      Palace , Udaipur (Dead)
5.    Maharani Sushila Kumari W/o Maharana Bhagwat Singh,
      R/o Shambhu Niwas Palace , Udaipur (Now Dead) (Vide
      Order Dated 10.12.2018)
6.    Lr's Rajmata Virad Kunwar Ji W/o His Late Highness
      Maharana Shri Bhupal Singh Ji, R/o Sarva Rituvilas ,
      Udaipur (Dead) Through
7.    Shri Mahendra Singh S/o Maharana Shri Bhagwat Singh,
      R/o Samore Bagh , Udaipur
8.    Smt. Yogeshwari Kumari W/o Raja Krishnsingh Ji, R/o
      Ram Niwas Palace , Sitamau , Madhya Pardesh
9.    Smt. Maharani Sushila Kumari Ji W/o Maharana Shri
      Bhagwat Singh, R/o Shambhu Niwas Palace , Udaipur
      (Now Dead)
10.   Maharaj Kumar Shri Arvind Singh S/o Maharana Shri
      Bhagwat Singh, Aged About 75 Years, R/o Shikarbadi ,
      Goverdhan Vilas Udaipur ,at Present R/o The Palace ,
      Udaipur
                                                              ----Respondents



                  (Downloaded on 28/06/2022 at 08:11:17 PM)
                                          (3 of 24)                 [CFA-420/2020]


        S.B. Civil Misc. Stay Petition No. 1538/2020

                                     IN

            S.B. Civil First Appeal No. 551/2020
Maharaj Kumar Shri Arvind Singh S/o Maharana Shri Bhagwat
Singh, Aged About 75 Years, R/o Shikarbadi , Goverdhan Vilas
Udaipur , At Present R/o The Palace , Udaipur
                                                                  ----Appellant
                                  Versus
1.     Maharaj Kumar Mahendra Singh Ji S/o His Late Highness
       Maharana Bhagwat Singh Ji, R/o Samore Bagh Palace ,
       Udaipur
2.     Lr's Maharana Shri Bhagwat Singh S/o His Late Highness
       Shri Bhupal Singh, R/o Shambhu Niwas Palace , Udaipur
       (Dead) Through
3.     Arvind Singh Mewar S/o His Late Highness Maharana Shri
       Bhagwat Singh Ji, Aged About 75 Years, R/o The Palace ,
       Udaipur
4.     Shri A. Subramaniam S/o T.s. Appu Ayer, R/o Care Of The
       Palace , Udaipur (Dead)
5.     Maharani Sushila Kumari W/o Maharana Bhagwat Singh,
       R/o Shambhu Niwas Palace , Udaipur (Now Dead) (Vide
       Order Dated 10.12.2018)
6.     Lr's Rajmata Virad Kunwar Ji W/o His Late Highness
       Maharana Shri Bhupal Singh Ji, R/o Sarve Rituvilas ,
       Udaipur (Dead) Through
7.     Shri Mahendra Singh S/o Maharana Shri Bhagwat Singh,
       R/o Samore Bagh , Udaipur
8.     Shri Arvind Singh (Defendant No 4) S/o Maharana Shri
       Bhagwat Singh, R/o The Palace , Udaipur
9.     Smt. Yogeshwari Kumari W/o Raja Krishnsingh Ji, R/o
       Ram Niwas Palace , Sitamau , Madhya Pardesh
10.    Smt. Maharani Sushila Kumari Ji W/o Maharana Shri
       Bhagwat Singh, R/o Shambhu Niwas Palace , Udaipur
       (Now Dead)
                                                               ----Respondents


For Appellant(s)        :     Mr. Manish Shishodia, Sr. Advocate
                              assisted by Mr. Aslam Naushad,


                   (Downloaded on 28/06/2022 at 08:11:17 PM)
                                           (4 of 24)                 [CFA-420/2020]


                               Mr. Anwarul Ghani, Mr. Jaideep
                               Saluja, Mr. Yash Parihar, Mr. Abhishek
                               Mehta & Mr. Sanjay Nahar
For Respondent(s)        :     Mr. Rajesh Joshi, Sr. Advocate
                               assisted by Mr. Vineet R. Dave,
                               Mr. Harshit Bhurani, Mr. Rahul
                               Choudhary,     Ms.    Kamini    Joshi,
                               Mr. Devesh A. Purohit,
                               Mr. Kamal Kishore Dave assisted by
                               Mr. Dhirendra Pandey and Mr. Ram
                               Niwas Haniya, Mr. Sahil Trivedi &
                               Mr. Khet Singh Rajpurohit
                               Mr. M.K. Mandal & Mr. Anil Mishra



          HON'BLE MR. JUSTICE RAMESHWAR VYAS

Order June 28, 2022 The present three stay applications have been filed under Order XLI, Rule 5 read with Section 151 C.P.C. by appellant - Arvind Singh Mewar along with three appeals directed against impugned Judgment and Decree dated 30.06.2020 passed by Additional District Judge No. 2, Udaipur in Civil Original Suit No. 14/2011 (Old No. 63/1983) titled as "Maharaj Kumar Mahendra Singh Vs. LR's of Maharana Shri Bhagwat Singh & Ors." and the same are being decided by the common order.

Brief essential facts, for the purpose of deciding the stay applications, are as under :-

On 22.04.1983, plaintiff - Kumar Mahendra Singh (respondent No. 1 herein) filed a civil suit claiming partition of the estate of Ex-Ruler of Mewar against defendants i.e. Maharaja Shri Bhagwat Singhji Mewar (father), Maharani Smt. Sushila Kumari (mother), Rajmata Virad Kunwar (grand-mother) and Arvind Singh Mewar (brother), respectively. As per averments made in the plaint, after independence of India, His Late Highness Maharana Shri Bhupal Singh, Ex-Ruler of erstwhile Mewar State signed the (Downloaded on 28/06/2022 at 08:11:17 PM) (5 of 24) [CFA-420/2020] instrument of accession with the Government of India on 15.04.1948. As per covenant entered into, he was made entitled to full ownership, use and enjoyment of all the properties as distinct from State properties, belonging to him on the date of his making over the administration of that State to the Raj Pramukh.

After death of His Highness Maharana Shri Bhupal Singh on 04.07.1955, defendant No. 1 - Maharana Shri Bhagwat Singh adopted son of His Late Highness Maharana Shri Bhupal Singh, inherited the properties from his father. He was also recognized as Ruler of Udaipur with effect from 04.07.1955 in succession to His Highness Late Maharana Shri Bhupal Singh by gazette notification.

As per averments made in the plaint, defendant No. 2 was wife of defendant No. 1 and natural mother of plaintiff and defendant No. 4 and was member of the Hindu Undivided Family (afterwards referred to as "HUF"), of which defendant No. 1 was Karta, residing at Shambhu Niwas Palace, Udaipur. Defendant No. 3 was adoptive mother of defendant No. 1 and grand-mother of plaintiff and defendant No. 4 and was also member of the HUF. Defendant No. 4 was natural born younger son of defendant Nos. 1 and 2 and was younger brother of plaintiff. His Late Highness Shri Bhupal Singh was the last Maharana of the Mewar State. After his death on 04.07.1955, all movable and immovable properties of His Late Highness Shri Bhupal Singh devolved upon defendant No. 1 according to Mitakshara Law and belonged to the HUF. The ancestral Joint Hindu Family Properties were shown in Annexure-A & B. Defendant No. 1 in total breach of his duty as Karta of the HUF grossly mismanaged and dissipated large portions of HUF property and also disposed of the same by sale or (Downloaded on 28/06/2022 at 08:11:17 PM) (6 of 24) [CFA-420/2020] otherwise transferred. The plaintiff attained majority on 13.02.1959. None of the alienations were for legal necessity or for benefit of the estate or otherwise permissible under the Hindu Law. Defendant No. 1 in total breach of his fiduciary duty, not rendered accounts. He maintained exclusive control and prevented and/or refused the plaintiff's access to the relevant records. Over the years since 1955, defendant No. 1 alienated substantial properties from the list enclosed as Annexure-A & B. Defendant No. 1 had transferred various properties to two companies floated by him viz. Lake Palace Hotels and Motels Private Limited and Lake Shore Hotels Private Limited. The plaintiff also mentioned in the plaint the properties parted with by defendant No. 1. As per averments, these alienations were in violation of the Mitakshara Law. Defendant No. 1 also transferred and/or sold the properties of the HUF to the Government of Rajasthan and to various outsiders, the details of which, were also given in the plaint. Defendant No. 1 also put the monies of the HUF in various trusts in total disregard of family tradition. All these trusts formed by defendant No. 1 were illegal and beyond his competence. The properties transferred to such trusts were also liable to be partitioned. In the plaint, some details of alleged mismanagement of movable and immovable properties were mentioned. While making allegations of misusing the position of Karta, plaintiff prayed for ascertaining the properties of the Joint Hindu Family. He also prayed to declare his share in the properties and for partition of the same by meets and bounds. He further prayed for rendition of accounts and to allow access to documents of the trusts and companies created out of HUF properties. He also sought declaration to the effect that (Downloaded on 28/06/2022 at 08:11:17 PM) (7 of 24) [CFA-420/2020] properties transferred to various trusts and companies were still properties of Joint Hindu Family. He also sought reimbursement from respective share of defendant No. 1 in the said properties. He also sought injunction for restraining defendant No. 1 from disposing of and alienating or otherwise dealing with Joint Hindu Family properties.

As per written statement, defendant No. 1 succeeded to the properties on 04.07.1955. He owned and have the properties in question as his absolute individual properties. Defendant No. 1 was not Karta, rather, he was absolute owner of the properties. The existence of the HUF was also denied. Defendant No. 1 did not inherit the properties under any Mitakshara Law. The properties were impartible estate and it was succeeded to by the rule of primogeniture. The plaintiff was having no right to ask for partition and rendition of accounts. The plaintiff could not question any sale. Defendant No. 1 also gave details of the properties acquired by him in the lifetime of His Late Highness Shri Bhupal Singh. He also gave particulars regarding the properties inherited by him.

Defendant Nos. 2, 3 & 4 filed separate written statements. Rejoinders were also filed by the plaintiff.

It would be relevant to mention here that during pendency of the suit, Maharaja Shri Bhagwat Singhji Mewar died. During his lifetime, he executed a Will regarding his all movable and immovable properties on 15.05.1984. The relevant part of the Will reads as under :-

"All my movable and immovable properties which I may be owing at the time of my demise, of whatever description, I give to and place in a (Downloaded on 28/06/2022 at 08:11:17 PM) (8 of 24) [CFA-420/2020] Trust which shall be known as MAHARANA MEWAR INSTITUTION TRUST, with directions hereinbelow contained."

In the Will, he also referred about Public Charitable Trusts already created and provisions made for his other family members. In the Will, he also debarred Kumar Mahendra Singh from having any property rights. In pursuance of said Will, probate was granted to Arvind Singh Mewar and A. Subramaniam, the executor of the Will. On the death of defendant No. 1, they were substituted in place of defendant No.

1. During pendency of the suit, defendant Nos. 2 and 3 also expired. On account of death of defendant No. 3 - Rajmata Virad Kunwar, Kumar Mahendra Singh, Arvind Singh Mewar and Smt. Yogeshwari Kumari were substituted as her legal representatives.

The trial court after completing the trial, vide its judgment impugned, partly allowed the suit. The trial court held that parties to the suit were members of the HUF and defendant No. 1 - Maharana Shri Bhagwat Singh was Karta of that family. While allowing the claim for partition, the trial court determined 1/4th share of each party in the suit properties. Regarding properties transferred to the companies, trusts and other persons, the trial court while partly deciding Issue Nos. 4 & 5 in favour of the plaintiff, held that except properties as mentioned in Para 494 of the judgment impugned, plaintiff was not entitled to get share in the properties enumerated in Para Nos. 17 to 23 of the plaint. The trial court also allowed the prayer to access the documents regarding the properties. The trial court also held that plaintiff was entitled to get reimbursement of value of his share in the properties. Some properties already transferred were treated as (Downloaded on 28/06/2022 at 08:11:17 PM) (9 of 24) [CFA-420/2020] suit properties. As per judgment of the trial court, Will was effective only in respect of the properties, which remained after reimbursement to plaintiff against his share. The trial court also directed to maintain status quo with respect to title and site of the suit properties. The parties were restrained from alienating the suit properties. Defendant No. 1/1 - Arvind Singh Mewar was directed to preserve net profit from suit properties and restrained to invest the same without previous permission of the Court. The properties which were not transferred to the companies, trusts and other private persons like Shambhu Niwas, Badi Pal, Ghasghar etc. were ordered to be used consecutively for 4 years by each of the party commencing from 01.04.2021. The commercial activities in Shambhu Niwas, Badi Pal, Ghasghar, which were not transferred, were also restrained. Objections regarding limitation and insufficient court fees etc. raised by the defendant No. 1 were rejected.

Aggrieved with the above judgment and decree, appellant - Arvind Singh Mewar filed three separate appeals. The Appeal No. 420/2020 has been filed in the capacity of son of Maharana Shri Bhagwat Singh, whereas, Appeal No. 547/2020 has been filed in the capacity of legal heir of defendant No. 3 and Appeal No. 551/2020 has been filed in the capacity of defendant No. 4. Along with these appeals, separate stay applications have also been filed. Since the above appeals are directed against one common judgment, the stay applications are being decided by this common order.

Heard learned counsel for the parties and perused the record of the case as also judgment impugned.

(Downloaded on 28/06/2022 at 08:11:17 PM)

(10 of 24) [CFA-420/2020] The first contention of learned counsel for the appellant is that in the Mewar State, rule of primogeniture was followed, for which plaintiff himself made admissions. He further submitted that His Late Highness Shri Bhupal Singh signed the instrument of accession with the Government of India. Thereafter, he was declared the Ruler of the erstwhile Mewar State in the year 1949. After his death, defendant No. 1 Maharana Shri Bhagwat Singh was declared the Ruler of the Mewar State by publishing the Notification in the gazette by the Central Government on 10.08.1955 (Ex.12). In the above circumstances, Maharana Shri Bhagwat Singh was absolute owner of the properties inherited by him from his father. The properties in the hands of Maharana Shri Bhagwat Singh were not in the capacity of the Karta of the HUF but he was holding the properties and dealt with the same as absolute owner. The plaintiff being son of defendant No. 1 was also given some properties by him. Defendant No. 1 created some charitable trusts also. Before filing of the suit, defendant No. 1 had transferred properties to the companies, Government and other private persons. He also made provisions for other family members of the Royal family. Learned counsel further submitted that the properties were not coparcenary properties. The sons and daughters of the defendant No. 1 did not acquire any right by birth in the HUF properties. When the properties devolved upon him, it were impartible and no one had right to claim for partition. The plaintiff failed to prove that rule of primogeniture was not in practice in the erstwhile Mewar State. In the case of sovereign Ruler, the existence of impartibility and primogeniture are presumed to be existed. The plaintiff, though, was given all facilities and opportunities, did not come up to the (Downloaded on 28/06/2022 at 08:11:17 PM) (11 of 24) [CFA-420/2020] expectations of defendant No. 1, so visualizing the situation, he executed a Will and created the trust, the responsibility of which, was given in the hands of the defendant No. 4 - Arvind Singh Mewar. The plaintiff could not challenge the rights of the defendant No. 1 over the properties.

Learned counsel further submitted that the trial court grossly erred in allowing the suit for partition. In this regard, he relied on the judgment of the Hon'ble Supreme Court in the case of Partap Singh Vs. Sarojini Devi reported in 1994 Supp (1) SCC 734, which was also relied upon by the Hon'ble Supreme Court in the case of Trijugi Narain (Dead) through Legal Representatives and Others Vs. Sankoo (Dead) through Legal Representatives and Others (Civil Appeal Nos. 5740-5741 of 2015) decided on 10.12.2019.

Learned counsel for the appellant drew attention of this Court particularly to the following paras of the judgment rendered in the case of Partap Singh (supra) :-

"65. Though impartibility and primogeniture, in relation to zamindari estates or other impartible estates are to be established by custom, in the case of a sovereign Ruler, they are presumed to exist.
66 to 73 .... xxx .....
74. Therefore, it can be said with certainty that this rule continued even after 1947-48.
75. Under Article 372 the law of succession relating to primogeniture continues until it is (Downloaded on 28/06/2022 at 08:11:17 PM) (12 of 24) [CFA-420/2020] repealed. This is the position of law relating to succession."

He also drew attention of this Court towards the following para of the judgment rendered in the case of Trijugi Narain (Dead) through Legal Representatives and Others (supra) :-

"16. Any property belonging to the Ruler as a sovereign, which would devolve on succession by survivorship by application of the rule of the primogeniture, would not bear an incidence of a coparcenary property. The property belonged to one person, that is, the sovereign Ruler as the very concept of sovereignty implies absolute authority, power and ownership that cannot be subjected to legal action of partition or injunction by another person. Consequently, estates/ properties of the sovereign Ruler were impartible even though the property was ancestral. The male members who had the right of survivorship, could not claim the right to partition or the right to restrain alienation by the sovereign Ruler as they had no enforceable right that could be legally remedied. In short, the right or interest of sons or other members of the coparcenary was inconsistent with sovereignty as a sovereign Ruler could not be subjected to the municipal law and the municipal courts.
........ Thus, as per the custom relating to impartible estates and the rule of primogeniture, the Raja or Ruler of a princely state would not hold the estate as the karta or coparcener, but as the absolute owner and the estate would be impartible. The son(s) (Downloaded on 28/06/2022 at 08:11:17 PM) (13 of 24) [CFA-420/2020] would not acquire any interest in the impartible estate by birth nor could they seek partition or restrain alienation. On the death of the Ruler, the succession to the rulership, as also the impartible estate, was not under the Mitakshara law of survivorship but governed by the rule of primogeniture. There was, however, moral liability for providing maintenance to others, be it the younger brothers or family members, which later on, by way of custom, virtually became an obligation.
The Hon'ble Supreme Court in Para 17 of the judgment rendered in the case of Trijugi Narain (Dead) through Legal Representatives and Others (supra), while referring the judgment of Privy Council, observed as under :-
17. The Privy Council in Venkata Surya Mahipati Rama Krishna Rao Bahadur v. Court of Wards and Others8 after referring to the earlier case law had held that a holder of an impartible estate can alienate the estate by way of a gift inter-vivos, or even by a will, though the family is undivided; the only limitation on his power would flow from the family custom to the contrary, or from the condition of the tenure which has the same effect......"

The second contention raised by learned counsel for the appellant is that trial court passed the order in violation of previous orders and judgments passed by this Court. In this regard, he drew attention of this Court towards order allowing Annexure-A & B filed along with plaint as secondary evidence, whereas, in this regard, this Court in S.B. Civil Writ Petition (Downloaded on 28/06/2022 at 08:11:17 PM) (14 of 24) [CFA-420/2020] No. 7911/2014 (Maharana Mahendra Singh Mewar Vs. Arvind Singh & Another) decided on 16.01.2015 held the above documents not admissible as secondary evidence. Learned counsel for the appellant further submitted that trial court erred in relying on the admissions, which were withdrawn by the appellant

- Arvind Singh Mewar. The judgment dated 11.06.1993 passed by this Court in S.B. Civil Misc. Appeal No. 179/1986 was still in force until final decree was drawn. Any contrary order to the above referred judgment will be without jurisdiction. The judgment impugned herein was operating against the companies, which were not party in the suit. He further submitted that impugned judgment and decree was beyond the jurisdiction. The trial court also committed illegality in issuing directions to hand over possession of the property Shambhu Niwas in a preliminary decree. There were contrary findings in the judgment also. Learned counsel for the appellant further submitted that balance of convenience is also in favour of the appellant. In absence of staying effect and operation of the order and blanket stay order over the property already transferred, huge financial loss will be suffered by them. On account of wide publicity of the impugned order, companies and trusts are facing great difficulties. He further submitted that appeals have already been admitted. The hearing of the appeal may take time. On the above grounds, learned counsel for the appellant prayed to stay effect and operation of the impugned judgment.

On the other hand, learned counsel for respondent No. 1 while relying on following judgments of the Hon'ble Supreme Court in the cases of Bhaiya Ramanuj Pratap Deo vs. Lalu Maheshanuj Pratap Deo and Others reported in AIR 1981 (Downloaded on 28/06/2022 at 08:11:17 PM) (15 of 24) [CFA-420/2020] Supreme Court 1937; Kunwar Shri Vir Rajendra Singh vs. The Union of India and others reported in 1969(3) Supreme Court Cases, 150 and Talat Fatima Hasan through her Constituted Attorney Syed Mehdi Husain vs. Syed Murtaza Ali Khan (dead) by Legal Representatives and Others reported in (2020) 15 Supreme Court Cases 655, contended that in the Mewar State, rule of primogeniture was never followed. Referring to the impugned judgment, learned counsel for the respondent No. 1 submitted that defendant No. 1 admitted the properties to be of Hindu Undivided Family. In this regard, he also referred the declarations made before the Income Tax Department by defendant No. 1. Learned counsel for the respondent No. 1 further submitted that after independence, every citizen was a common man. By covenant, only personal rights such as privileges and dignities were guaranteed. The Government guaranteed succession according to the law and customs to the 'Gaddi' of the estate and to the personal rights, privileges, dignities and title of the appellant and not to the right of properties. He further submitted that act of recognition of rulership was not, as far as Government is concerned, associated with recognition of the right of private properties. The plaintiff successfully established existence of the Hindu Undivided Family amongst the parties and he was having right to claim partition according to the personal law. Provisions of the Act of 1956 also recognized custom regarding law of succession. Learned counsel for the respondent No. 1 further submitted that Arvind Singh Mewar himself filed the suit for partition, which made it clear that he admitted that the properties were partible. The rule of primogeniture also restricted execution of Will. He further (Downloaded on 28/06/2022 at 08:11:17 PM) (16 of 24) [CFA-420/2020] submitted that Arvind Singh Mewar took different stands every time. He could not withdraw admission regarding nature of the properties, once made by him in whatever capacity. He further submitted that appellant cannot argue on behalf of the companies or trusts as they were already deleted from the array of parties. He also submitted that Maharaja Shri Bhagwat Singh was not last ruler. The last ruler was His Late Highness Shri Bhupal Singh. Learned counsel for the respondent No. 1 also submitted that appellant failed to establish any custom, which recognized the rule of primogeniture. There was ample evidence on record to suggest that partly partition of properties was made. While deciding the application seeking temporary injunction, prima facie case was found in favour of the plaintiff - Kumar Mahendra Singh. Now, a contrary view to the effect that prima facie case is in favour of the appellant cannot be taken. The issuance of probate did not decide the rights of the parties in the property. It is just recognition of genuineness of the Will. To substantiate his arguments, learned counsel for the respondent No. 1 drew attention of this Court towards definition of 'Ruler' provided in Clause (22) of Article 366 of the Constitution of India after amendment.

Learned counsel for the respondent No. 1 drew attention of this Court towards relevant portion of Paras 6, 9 & 10 of the judgment of Hon'ble Supreme Court in the case of Kunwar Shri Vir Rajendra Singh (supra), which reads as under :-

"6. ....It is apparent that there is no notification by virtue of which the Ruler became entitled to private properties. The notification which recognised the Ruler did (Downloaded on 28/06/2022 at 08:11:17 PM) (17 of 24) [CFA-420/2020] not state that the Ruler thereby became entitled to private properties of the late Ruler. Mr. Attorney-General appearing for the Union also made it clear that no right to property flowed from the Government Order of recognition of Rulership. It is manifest that the right to private properties of the last Ruler depends upon the personal law of succession to the said private properties. The recognition of the Ruler is a right to succeed to the gaddi of the Ruler. This recognition of Rulership by the President in an exercise of political power vested in the President and is thus an instance of purely executive jurisdiction of the President. The act of recognition of Rulership is not, as far as the President is concerned, associated with any act of recognition of right to private properties. In order to establish that there has been an infringement of rights to property or proprietary rights, the petitioner has to establish that the petitioner owns or has a right to property which has been infringed by the impugned act.
7&8 ... xxx .....
9. .....The recognition of Rulership is one of personal status. It cannot be said that claim to recognition of Rulership is either purely a matter of inheritance or a matter of descent by devolution. Nor can claim to recognition of Rulership be based only on covenants and treaties......
10. It has to be recognised that the right to private properties of the Ruler is not embraced within clause (22) of Article 366 of (Downloaded on 28/06/2022 at 08:11:17 PM) (18 of 24) [CFA-420/2020] the Constitution which speaks of recognition of a Ruler by the President."

Relying upon the above judgment, learned counsel for the respondent No. 1 submitted that issue of succession can be decided by the personal law and terms of covenant did not confirm any succession rights.

In the case of Bhaiya Ramanuj Pratap Deo (supra) cited by the learned counsel for the respondent No. 1, the Hon'ble Supreme Court held as under :-

"In our opinion there is no justification for this argument. The law regarding the nature and incidents of impartible estate is now well settled. Impartility is essentially the creature of custom. The junior members of a joint family in the case of ancient impartible joint family estate take no right in the property by birth, and therefore, have no right of partition having regard to the very nature of the estate that is impartible. Secondly, they have no right to inerdict alienation by the head of the family either for necessity or otherwise."

Another judgment referred by learned counsel for the respondent No. 1 was in the case of Talat Fatima Hasan through her Constituted Attorney Syed Mehdi Husain (supra). In this case, the Ex Ruler, Nawab Raza Ali Khan died intestate on 06.03.1966. There was dispute regarding succession to his property. The question for consideration before the Hon'ble Supreme Court was that whether succession to the properties declared by an erstwhile ruler to be his private properties in the agreement of accession with the Dominion of India will be governed by the rule of succession applicable to the "Gaddi" (rulership) or by the personal (Downloaded on 28/06/2022 at 08:11:17 PM) (19 of 24) [CFA-420/2020] law applicable to the ruler". In this case, the Hon'ble Supreme Court while deciding the aforesaid question, referred Para 166 of the judgment rendered in the case of Visheshwar Rao Vs. State of M.P. reported in AIR 1952 SC 252, which reads as under :-

"166. It is true that by the covenant of merger the properties of the petitioner became his private properties as distinguished from properties of the State but in respect of them he is in no better position than any other owner possessing private property. Article 362 does not prohibit the acquisition of properties declared as private properties by the covenant of merger and does not guarantee their perpetual existence. The guarantee contained in the article is of a limited extent only. It assures that the Rulers' properties declared as their private properties will not be claimed as State properties. The guarantee has no greater scope than this. That guarantee has been fully respected by the impugned statue, as it treats those properties as their private properties and seeks to acquire them on that assumption."

Das, J. in his concurring judgment held as follows:

"181. .... The guarantee or assurance to which due regard is to be had is limited to personal rights, privileges and dignities of the Ruler qua a Ruler. It does not extend to personal property which is different from personal rights."
(Downloaded on 28/06/2022 at 08:11:17 PM)
(20 of 24) [CFA-420/2020] In the case of Talat Fatima Hasan through her Constituted Attorney Syed Mehdi Husain (supra), the judgment rendered in the case of K.S.V.R. Singh vs. Union of India & ors. (Dholpur case) was also referred and relied upon. The judgment of 'the Travancore case', and 'the Nabha case' was distinguished on the ground that in those cases, suit had been filed in the lifetime of the Rulers. The Hon'ble Supreme Court held that in those matters, the Court did not decide the question as to whether impartible estate continued to exist after the ruler ceased to be a ruler. In Para 37 of the judgment, the Hon'ble Supreme Court referred Para 288 of the judgment rendered in the Princes Privy Purses case, which reads as under :-
"288. .....The choice of a person as a Ruler to succeed another on his death was certainly not left to the mere caprice of the President. He had to find out the successor and this he could do not by applying the ordinary rules of Hindu Law or Mohamadan Law but by the law and custom attaching to the Gaddi of a particular State."

Finally, the Hon'ble Supreme Court held that the Muslim Personal Law (Shariat) Application Act, 1937 will apply and since Nawab Raza Ali Khan was a Shia, his estate will devolve upon his heirs under the Muslim personal law, as applicable to Shias.

Referring the above judgment, learned counsel for the respondent No. 1 submitted that the properties inherited by defendant No. 1 were not through rule of primogeniture but he succeeded the properties according to Hindu Law. (Downloaded on 28/06/2022 at 08:11:17 PM)

(21 of 24) [CFA-420/2020] Learned counsel for the respondent No. 3/3 submitted that the main controversy regarding impartibility of the estate cannot be decided at this stage. The controversy is subject of the decision of main appeals. The trial court issued directions in Para 9 of the order to preserve the property till disposal of the appeal, whereas, direction in Para 10 of the order was enforced throughout continuance of the trial of the suit. Regarding implementation of directions in Para 11, learned counsel for the respondent submitted that for this, in alternative, sufficient security to reimburse the benefits availed by the appellant may be taken from the appellant. He further submitted that plaintiff did not aver about the conditions required for getting stay under the provisions of Order XLI, Rule 5 C.P.C. Learned counsel for the respondent further submitted that till decision of these appeals, proceedings for preparing final decree should not be stayed, however, passing of the final decree may be stayed.

Having regard to the submissions made by learned counsel for the parties and after perusal of the record, it is not in dispute that His Late Highness Maharana Shri Bhupal Singh signed the instrument of accession with the Government of India resulting into merger of the erstwhile Mewar State in the Rajasthan State so also in India. It is also not in dispute that after death of His Late Highness Maharana Shri Bhupal Singh, defendant No. 1 Maharana Shri Bhagwat Singh was declared as a Ruler in succession to His Late Highness Maharana Shri Bhupal Singh by the Central Government through Notification dated 10.08.1955. It is also not in dispute that properties of the erstwhile Mewar State devolved upon the defendant No. 1 - Maharana Shri Bhagwat Singh and he not only used the properties but also made many (Downloaded on 28/06/2022 at 08:11:17 PM) (22 of 24) [CFA-420/2020] transactions regarding his properties during his lifetime. The main controversy is regarding nature of his rights over the property that whether he was absolute owner and empowered to deal with the property as he wished or he was holding the properties in the capacity of Karta of the HUF and all other members of the HUF got coparcenary rights in the properties by birth and had right to restrict the Karta of the HUF from alienating the property and also to claim partition. The trial court decided this issue in favour of the plaintiff, against which, appellant has raised substantial grounds for consideration in the appeals, which have already been admitted. While deciding these appeals, this Court has to decide not only issues framed by the trial court but also has to answer the following questions :-

a. whether provisions of Section 5(ii) of Hindu Succession Act 1956 will come in picture after death of Maharana Shri Bhagwat Singh, who was declared Ruler by the Central Government in succession to last Ruler His Late Highness Shri Bhupal Singh.
b. whether after issuance of probate in favour of Arvind Singh Mewar, plaintiff was required to seek cancellation of will.
The above controversy cannot be decided in stay application.
There is no dispute that the controversy raised by both the parties requires consideration and decision in accordance with law. The appellant has prima facie set out a case to stay execution of the impugned judgment and decree. If effect and operation of the judgment and decree is not stayed, then irreparable loss would be caused to the appellant. The appellant is in possession of the suit properties. The provisions for preservation of the suit properties have already been made while deciding temporary injunction (Downloaded on 28/06/2022 at 08:11:17 PM) (23 of 24) [CFA-420/2020] application filed by the plaintiff. Till decision of the appeals, execution of the judgment and decree of the trial court cannot be permitted to take place. The effect and operation of the impugned judgment and decree can be stayed subject to the same conditions, which were imposed upon the defendant No. 1 in the temporary injunction petition. There is no dispute with the legal proposition that preliminary decree to the extent that it declares the share of each party, is not executable one, whereas, major directions which make preliminary decree executable have been given by the trial court. If that directions are allowed to be implemented, then it will be against the spirit of provisions of Order XLI, Rule 5 read with Order XXXIX, Rule 1 & 2 C.P.C. The purpose behind interim stay is to preserve the properties in question till the decision of the case. The great inconvenience will be caused to the appellant if judgment and decree impugned is executed. While implementing the judgment and decree impugned, the possession of the suit property 'Shambhu Niwas' will have to be handed over consecutively to the parties. It will certainly create further litigation. The judgment and decree impugned will also adversely affect the functioning of the companies and trusts to some extent, which were not party before the trial court.
Considering the overall facts and circumstances of the case, the stay applications filed under Order XLI, Rule 5 read with Section 151 C.P.C. by the appellant deserve to be allowed.
In the result, while allowing the stay applications filed under Order XLI, Rule 5 read with Section 151 C.P.C., effect, operation and execution of the Judgment and Decree dated 30.06.2020 passed by Additional District Judge No. 2, Udaipur in Civil Original (Downloaded on 28/06/2022 at 08:11:17 PM) (24 of 24) [CFA-420/2020] Suit No. 14/2011 (Old No. 63/1983) titled as "Maharaj Kumar Mahendra Singh Vs. LR's of Maharana Shri Bhagwat Singh & Ors."
shall remain stayed till final decision of the appeals. However, it is made clear that till decision of the appeals, appellant shall be bound to obey directions issued by the District Judge, Udaipur vide Order dated 02.12.1985 passed in Civil Misc. Case No. 80/1983 "Maharaj Kumar Mahendra Singh Ji Vs. Maharana Bhagwat Singh Ji (Expired) & Ors." and confirmed with some modification by this Court vide Judgment dated 11.06.1983 passed in S.B. Civil Misc. Appeal No. 179/1986 "Shri Mahendra Singh Vs. Shri Arvind Singh & Ors.".
(RAMESHWAR VYAS),J Inder/PS-
(Downloaded on 28/06/2022 at 08:11:17 PM)
Powered by TCPDF (www.tcpdf.org)