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 31, Cited by 0]

Rajasthan High Court - Jodhpur

Abdul Salam vs State Of Rajasthan (2026:Rj-Jd:13045) on 16 March, 2026

[2026:RJ-JD:13045]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 5675/2026

1.       Abdul Salam S/o Bholu @ Jumma, Aged About 70 Years,
         Resident Of Dolakuan Masjid Ke Pas, Makrana, District
         Deedwana-Kuchaman.
2.       Abdul Majeed S/o Bholu @ Jumma, Aged About 65 Years,
         Resident Of Dolakuan Masjid Ke Pas, Makrana, District
         Deedwana-Kuchaman.
3.       Abdul Rasheed S/o Bholu @ Jumma, Aged About 60
         Years, Resident Of Dolakuan Masjid Ke Pas, Makrana,
         District Deedwana-Kuchaman.
                                                                 ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through District Collector, Deedwana-
         Kuchaman.
2.       Mining Engineer, Mines And Geology                       Department,
         Makrana, District Deedwana-Kuchaman.
3.       Mohd. Arfaan S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
4.       Shakoor S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
5.       Mohd. Rafeeq S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
6.       Smt. Jaayda D/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
7.       Smt. Hajjan Maimuna W/o Late Abdul Hakeem @ Abdul
         Hafeej, Resident Of Islampura, Deshwaliyon Ki Dhani,
         Makrana, District Deedwana-Kuchaman.
8.       Mohd. Saleem @ Shammu S/o Late Abdul Hakeem @
         Abdul Hafeej, Resident Of Islampura, Deshwaliyon Ki
         Dhani, Makrana, District Deedwana-Kuchaman.
9.       Mohd. Shafeek S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
10.      Mohd. Shabir S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
11.      Mohd. Javed S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
12.      Mohd. Abid S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.

                      (Uploaded on 23/03/2026 at 06:16:45 PM)
                     (Downloaded on 23/03/2026 at 08:28:36 PM)
 [2026:RJ-JD:13045]                     (2 of 12)                          [CW-5675/2026]


13.      Mohd. Shaheed S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
14.      Mohd. Waheed S/o Late Abdul Hakeem @ Abdul Hafeej,
         Resident Of Islampura, Deshwaliyon Ki Dhani, Makrana,
         District Deedwana-Kuchaman.
15.      Saeeda D/o Late Abdul Hakeem @ Abdul Hafeej, Resident
         Of Islampura, Deshwaliyon Ki Dhani, Makrana, District
         Deedwana-Kuchaman.
16.      Saajda D/o Late Abdul Hakeem @ Abdul Hafeej, Resident
         Of Islampura, Deshwaliyon Ki Dhani, Makrana, District
         Deedwana-Kuchaman.
17.      Naajda D/o Late Abdul Hakeem @ Abdul Hafeej, Resident
         Of Islampura, Deshwaliyon Ki Dhani, Makrana, District
         Deedwana-Kuchaman.
18.      Ramesh Nath S/o Bejnath, Resident Of Bejnath Ji Ki
         Haweli, Rawla, Senti, Makrana, Tehsil And District
         Makrana.
                                                                     ----Respondents


For Petitioner(s)            :     Mr. Karan Joshi
For Respondent(s)            :     Mr. Om Prakash Mehta assisted by
                                   Mr. Zubin Ahmed & Mr. Tanay Jain



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order 16/03/2026

1. By way of the present writ petition under Article 227 of the Constitution of India, the petitioners-plaintiffs have assailed the order dated 15.01.2026 (Annx.11) passed by the Additional District Judge, Makrana, District Deedwana-Kuchaman in Civil Original Suit No. 45/2016 (194/2019), whereby the application filed by respondent Nos. 4 to 17-defendants objecting to the exhibition of documents dated 21.06.1978, alleged to be family settlements (Bhai Bantwara), has been allowed and the application of the petitioners' under Order XVI Rule 6 read with (Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (3 of 12) [CW-5675/2026] Section 151 CPC to summon and exhibit the said documents, has been rejected.

2. The brief facts, as pleaded, are that the petitioners instituted a suit for declaration and permanent injunction asserting rights on the basis of alleged family settlements dated 21.06.1978 in respect of mining lease No. 137. During the course of evidence, the petitioners sought to summon and exhibit the said documents, claiming them to be family arrangements. The respondents- defendants objected on the ground that the documents are unregistered, unstamped and inadmissible in evidence.

3. The learned trial court, after hearing the parties, rejected the application holding that (i) one of the documents is merely a photocopy; and (ii) the other document, though styled as a family settlement, pertains to partition/transfer of rights in immovable property (mining lease), and being unstamped and unregistered, is inadmissible in evidence.

4. Heard learned counsel for the parties.

5. Learned counsel for the petitioners contends that the trial court wrongly rejected the 1978's family settlement (Bhai Bantwara), which had already divided the family business and gave both sides equal share in Mining Lease No. 137. It is contended that the document was crucial to the case but was not permitted to be exhibited on technical grounds. The trial court erred in treating it as compulsorily registrable, ignoring that it only recorded an existing family arrangement, not creating new rights. It is contended that the trial court should have allowed evidence or framed issues instead of dismissing the application outright.

(Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (4 of 12) [CW-5675/2026] The documents in question are family settlements, which do not require registration or stamp duty and can be looked into for collateral purposes. It is submitted that the trial court has erred in refusing to even mark the documents as exhibits. The order is, therefore, legally flawed and deprives the petitioners of proving their case, and hence, deserves to be set aside.

6. Learned counsel for the petitioners has relied upon the following decisions :-

i. Ravinder Kaur Grewal & Ors. vs. Manjit Kaur & Ors. reported in AIR 2020 Supreme Court 3799;

ii. Himani Walia vs. Hemant Walia & Ors.

(Ex.P. No. 26/2019) decided on 23.03.2022;

iii. Municipal Council , Bhilwara vs. Bal Mukand (D. B. Special Appeal Writ No. 355/2023) decided on 25.04.2023;

iv. Leela Devi & Ors. vs. Amar Chand & Anr.

(S.B. Civil Writ Petition No. 6969/2006) decided on 02.05.2023.

7. Per contra, learned counsel for the respondents while supporting the impugned order, submits that alleged agreement executed between the partners as well as the purported partition deed relied upon by the petitioners, are merely photocopies and not the original documents. The said documents are unstamped and unregistered, hence, they are instruments which are compulsorily required to be duly stamped and registered. In the absence of proper stamping and registration, the said documents are inadmissible in evidence and cannot be looked into or relied upon by the Court for any purpose whatsoever.

(Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (5 of 12) [CW-5675/2026]

8. Drawing attention of this Court to Section 35 of the Indian Stamps Act, 1899 and Section 17 and 49 of the Registration Act, 1908, learned counsel submits that the documents in question, being unstamped and unregistered despite being compulsorily chargeable and registrable, are barred from admission in evidence and cannot be relied upon for any purpose whatsoever.

9. It is further contended that the documents sought to be produced are only photocopies which amount to secondary evidence under the provisions of the Indian Evidence Act, 1872. It is a settled principle of law that when the original document itself is inadmissible in evidence due to statutory bar, no permission can be granted to lead secondary evidence of such document. Therefore, when the alleged original documents themselves suffer from the defect of being unstamped and unregistered, permission to produce or rely upon their photocopies by way of secondary evidence cannot be granted and the same have rightly been declined to be exhibited.

10. It is submitted that the documents create and declare rights in immovable property and are hit by the provisions of the Registration Act, 1908 and the Indian Stamp Act, 1899. It is contended that photocopies cannot be exhibited without laying foundation for secondary evidence.

11. In support of his contention, learned counsel for the respondents has relied upon the following decisions :-

i. State of Bihar vs. Karam Chand Thapar and Brothers Ltd. reported in 1962 AIR (SC) 110 ii. Mohanlal vs. Manbhari & ors reported in 2013 (1) DNJ 431 (Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (6 of 12) [CW-5675/2026] iii. Dr. Shiv Kant Pandey & Anr. vs. Ishwari Singh reported in 1997 AIR (Raj) 155 iv. Japudi Kesava Rao vs. Pulavarthi Venkata Subbarao reported in 1971 AIR (SC) 1070 v. Ram Pratap vs. Nar Singh Lal (43) reported in 1990 (1) RLR 339 vi. Sawa vs. Kuka reported in 1951 AIR (Raj) 66 vii. Nilkanth s/o Shridhar Thorbole vs. Hanumant s/o Baburao Magar reported in 2021 AIR (Bom) 161 viii. Jamna Bai vs. Tulsi Ram reported in 1997 AIR (Raj) 85 ix. Bhanwari Devi vs. Arvind Kumar & Anr.

reported in 2016 AIR (Raj) 198 x. Harshavardhan Singh vs. Ranveer Singh reported in 1997 AIR (Raj) 211 xi. Mahendra Singh vs. Dhirender Singh & Ors.

(S. B. Civil Writ Petition No. 3643/2014) decided on 04.12.2014 xii. Nihal Singh vs. Singh Ram & ors reported in 1989 (1) RLR 384 xiii. Gopal Mali and Others vs. Badri alias Badri Narain Bhatt & ors reported in 2020 (2) DNJ (Raj.) 434 xiv. Raj Gopal Sharma vs. Krishna Gopal Sharma reported in 2013 AIR (All) 187

12. I have considered the submissions made by learned counsel for the parties, perused the material available on record and gone through the judgments cited by the parties.

13. The scope of interference under Article 227 of the Constitution is limited as this Court does not sit as a court of appeal and interference is warranted only in cases of patent illegality, perversity or jurisdictional error.

14. As regards the first document, which is a photocopy, it is settled law that secondary evidence can be led only after laying foundational facts as required under the Evidence Act. In the absence of such foundation, the document cannot be exhibited.

(Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (7 of 12) [CW-5675/2026]

15. In Bhanwari Devi's case (supra), a coordinate Bench of this Court has observed as under :-

"21. Testing the document in question dated 10.07.1997, in the light of the above legal propositions and the language used in the document, this court is convinced that the document is not merely a memorandum or recordance of a prior partition/family settlement/family arrangement but it is an instrument of partition requiring compulsory registration and for want of registration it is inadmissible in evidence and it cannot be admitted in evidence even to show that the suit shop came in the share of Shri Nand Kishore and he was en-titled to execute will in respect of suit shop in favour of petitioner-plaintiff. If the document in question is tested in the light of the fact that Shri Rambux died in the year 1975 and the property, in respect of which this document has been executed, devolved upon Shri Nand Kishore alone, then it becomes clear that the document in question is a deed of transfer transferring share in the property in favour of Shri Radheshyam requiring compulsory registration as per Section 17 of the Registration Act and for want of registration, it has same effect as an instrument of partition has
22. So far as inadmissiblility of document in question for want of proper stamp duty is concerned, Section 35 of the Indian Stamp Act, as it was applicable at the time when the document in question was executed, provides that no instrument chargeable with any stamp duty under the Act shall be admitted in evidence for any purpose or shall be acted upon unless such instrument is duly stamped. As per the definition of the word "in-strument"

provided under the Act instrument includes every document by which any right or liability is or purports to be created, transferred, limited, extended, extinguished or recorded. In the present case, as already held, by way of document in question rights in part of the property in favour of Radhe Shyam have been created, transferred and extended and rights of Shri Nand Kishore in it have been extinguished and limited. Thus, the document in question is a "instrument" within the meaning of the Stamp Act. As per this provision, even if any right is recorded by way of a document, the same would also fall within the purview of in strument. As per Section 2(15), "instrument of partition" means any instrument whereby co-owners of any property divide or agree to divide such property in severalty and includes, when any partition is effected without executing any such instrument, any instrument signed by co-owners and recording, whether by way of declaration of such partition or otherwise, the terms of such partition amongst the co-owners. Thus, as per this definition even memorandum of past oral partition is included in the definition of "instrument of partition" requiring stamp duty. Thus, even if for the sake of arguments it is admitted that the document in ques tion (Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (8 of 12) [CW-5675/2026] is merely a memorandum of some past partition of family settlement or arrangement between Shri Nand Kishore and Shri Radhe Shyam regarding property to which it pertains, even then it was required to be duly stamped and in absence of the same it is inadmissible in evidence for any purpose unless the deficient duty and penalty is paid."

16. From the above, it is clear that where the original document itself is inadmissible, no secondary evidence thereof can be permitted. Thus, in the considered opinion of this Court, the trial court has rightly declined its exhibition.

17. With respect to the second document dated 21.06.1978, though styled as a "family settlement", its contents indicate that it is not a mere memorandum of a past oral arrangement but an instrument which itself effects partition and allocation of rights in mining lease property. It is well settled that while a family arrangement, if oral, does not require registration, a document which itself creates or extinguishes rights in immovable property requires compulsory registration. In this regard, the principle laid down by the Hon'ble Supreme Court in Japudi Kesava Rao (supra) is apposite, wherein it was held that if the document is the source of rights and not merely a record of a past transaction, it must be duly stamped and registered. The relevant observations of the Hon'ble Supreme Court are as under :-

"13. The first limb of S. 35 clearly shuts out from evidence any instrument chargeable with duty unless it is duly stamped. The second limb of it which relates to acting upon the instrument will obviously shut out any secondary evidence of such instrument, for allowing such evidence to be let in when the original admittedly chargeable with duty was not stamped or insufficiently stamped, would be tantamount to the document being acted upon by the person having by law or authority to receive evidence. Proviso (a) is only applicable when the original instrument is actually before the court of law and the deficiency in stamp with penalty is paid (Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (9 of 12) [CW-5675/2026] by the party seeking to rely upon the document. Clearly secondary evidence either by way of oral evidence of the contents of the unstamped document or the copy of it covered by S. 63 of the Indian Evidence Act would not fulfil the requirements of the proviso which enjoins upon the authority to receive nothing in evidence except the instrument itself. S. 35 is not concerned with any copy of an instrument and a party can only be allowed to rely on a document which is an instrument for the purpose of S. 35. 'Instrument' is defined in S. 2(14) as including every document by which any right or liability is, or purports to be created, transferred, limited, extended, extinguished or recorded. There is no scope for inclusion of a copy of a document as an instrument for the purpose of the Stamp Act.
xxx...xxx
22. Numerous decisions on the point had been referred to by the learned Judge hearing the Second Appeal in the High Court but we do not think it necessary to take note of them in any detail. Mr. Sen relied strongly on certain observations in a judgment of the Rangoon High Court in Maung Po Htoo v. Ma Ma Gyi and Ors. This arose out of a suit for administration of the estate of one Daw Thet San and for a declaration that a deed of gift executed by him was void. The District Court found that the deed of gift was void as being a testamentary disposition and granted a declaration to that effect. In appeal to the High Court the decision that the deed of gift was void was not contested and the only question for decision was whether the adoptions mentioned therein were proved. The appellants wished to use a certain part of the deed as evidence to prove that the plaintiff and one Tun Sein were not adopted while the respondents claimed that it could not be admitted in evidence for any purpose. The deed itself was not produced which admittedly had been in possession of Po Htoo who put in a certified copy alleging that he had lost the original. On a consideration of the entire evidence the District Judge found that the original deed of gift was insufficiently stamped. This decision was not questioned before the High Court but the appellant claimed that it could not be admissible in evidence and was not to be considered for any purpose. Referring to the decision of the Judicial Committee and the passage which we have quoted already the Judges of the Rangoon High Court remarked that their Lordships observation (quoted by us earlier) that :
"Those clauses throughout deal with, and exclusively refer to, the admission as evidence of original documents, which , at the time of their execution, were not stamped at all, or were insufficiently stamped."

did not intend to go as far as their words suggested. According to the Rangoon Judges:

(Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (10 of 12) [CW-5675/2026] "...... Section 35 of the present Act, read with the provisions of the Evidence Act, excludes both the original instrument itself and secondary evidence of its contents. Similarly, under section 36, when either the original instrument itself or secondary evidence of its contents has in fact been admitted, that admission may not be called in question in the same suit, on the ground that the instrument was not duly stamped.
In this view, they held that the terms of the deed of gift could be considered.
23. With all respect to the learned Judges it appears to us that both the premises of the last sentence of the above quotation and the conclusion based on the same are incorrect. Neither under the decision of the Judicial Committee nor the express words of s. 34 of the Stamp Act of 1879 mentioned in that judgment (present section 36) allow the leading of secondary evidence of the contents of an insufficiently stamped document.
24. As we have expressed our view already s. 35 imposed a bar on the reception of any but the original instrument and forbade the reception of secondary evidence. Section 36 only lifted that bar in the case of an original unstamped or insufficiently stamped document to which no exception as to admissibility was taken at the first stage. It did not create any exemption in the case of secondary evidence which a copy would undoubtedly be. In the case before the Judicial Committee the copy was one other than the final draft of the original document which had been lost through no fault on the part of the person intending to prove it and yet it was held that the Stamp Act ruled out its admissibility in evidence."

18. The distinction between a memorandum of past settlement and an instrument creating rights has also been consistently recognized, and where the document itself embodies the terms of partition, it attracts Section 17 of the Registration Act and is inadmissible if unregistered. Further, Section 35 of the Stamp Act creates an absolute bar against admission of unstamped instruments in evidence.

19. The contention of the petitioners that the document can be looked into for collateral purposes is also misconceived in the facts of the present case. An unregistered document can be looked into (Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (11 of 12) [CW-5675/2026] for collateral purposes only when it is otherwise admissible and does not itself require registration for the purpose for which it is sought to be used. However, where the document itself is the foundation of rights in immovable property, even collateral use is impermissible. This position finds support from various decisions including Shiv Kant Pandey (supra) and Bhanwari Devi (supra).

20. The judgments relied upon by the petitioners are distinguishable on facts. In Ravinder Kaur Grewal's case (supra), the Hon'ble Supreme Court primarily dealt with the doctrine of adverse possession and did not specifically adjudicate upon admissibility of unstamped and unregistered instruments creating rights in immovable property. Similarly, in Himani Walia and Leela Devi's cases (supra), the documents in question were either memoranda of prior family arrangements or were otherwise admissible in the factual matrix of those cases. In Municipal Council, Bhilwara's case (supra), the issue pertained to a different factual and legal context and did not involve an instrument which itself created rights in immovable property without registration.

21. In the present case, the document in question is not a mere record of a past family settlement but an operative instrument effecting partition of valuable rights in a mining lease. Therefore, the ratio of the judgments cited by the petitioners does not apply.

22. The trial court has also rightly noticed that the subject matter involves mining lease rights governed by statutory (Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) [2026:RJ-JD:13045] (12 of 12) [CW-5675/2026] provisions, and no material has been placed to show compliance with the legal requirements for transfer of such rights.

23. In view of the above, this Court is of the considered opinion that the trial court has correctly applied the settled principles of law and has assigned cogent reasons for refusing to exhibit the documents. No perversity, illegality or jurisdictional error is made out.

24. Accordingly, the writ petition fails and is dismissed.

25. All pending applications, including the stay application, stand disposed of.

26. It is clarified that the observations made herein are confined to adjudication of the present petition and shall not prejudice the trial on merits.

(MUKESH RAJPUROHIT),J 57-/Inder//-

(Uploaded on 23/03/2026 at 06:16:45 PM) (Downloaded on 23/03/2026 at 08:28:36 PM) Powered by TCPDF (www.tcpdf.org)