Supreme Court - Daily Orders
Chandra Bai(D)Thr. Lrs. vs Khandalwal Vipra Vidyalaya Samiti . on 11 January, 2016
Bench: Pinaki Chandra Ghose, Amitava Roy
1
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
SPECIAL LEAVE PETITION (CIVIL) NO. 4067 OF 2008
CHANDRA BAI (DEAD) THR.LRS. … PETITIONER (S)
:VERSUS:
KHANDALWAL VIPRA VIDYALAYA
SAMITI & ORS. … RESPONDENT(S)
ORDER
1. The only question raised before this Court is whether the High Court has correctly upheld the order of the learned Single Judge allowing the application filed under Order 22 Rule 10 of the Code of Civil Procedure by Respondent No.1 Society.
2. Mr. Puneet Jain, learned counsel appearing on behalf of the petitioners submitted that the High Court ought to have dismissed the application since the application had been filed before the Court after long delay. In support of his submissions he relied upon the following decisions of this Court: Raj Kumar v. Sardari Lal & Ors., Signature Not Verified Digitally signed by R.NATARAJAN Date: 2016.02.23 16:32:03 IST [2004 (2) SCC 601]; Amit Kumar Shaw & Anr. v. Farida Khatoon Reason:
& Anr., [2005 (11) SCC 403]; Vidur Impex & Traders Pvt. Ltd. & 2 Ors. v. Tosh Apartments Pvt.Ltd. & Ors. [2012 (8) SCC 384]; Bibi Zubaida Khatoon v. Nabi Hassan Sahib & Anr. [2004(1) SCC 191] and Thomson Press (India) Ltd. v. Nanak Builders & Investors Pvt. Ltd. & Ors., [2013(5) SCC 397].
3. We have duly taken note of these decisions and it appears to us that in Raj Kumar v. Sardari Lal (supra), this Court has held that in case of an assignment, creation or devolution of any interest during the pendency of any suit, Order 22 Rule 10 CPC confers a discretion on the Court hearing the suit to grant leave to the person in or upon whom such interest has come to vest or devolve to be brought on record. Bringing of a lis pendens transferee on record is not as of right but is the discretion of the Court. We have also noticed that in Amit Kumar Shaw & Anr. v. Farida Khatoon & Anr. (supra), this Court has held that it is not necessary to make a detailed enquiry at the stage of granting leave under Order 22 Rule 10 of CPC. The Court at that point of time has to be prima facie satisfied for exercising its discretion in granting leave for continuing the suit by or against the person on whom the interest has devolved by assignment or devolution. The question about the existence and validity of the assignment or devolution can be considered at the final hearing of the proceedings. In Vidur Impex & Traders Pvt. Ltd. (supra), Bibi Zubaida 3 Khatoon (supra) and Thomson Press (India) Ltd. (supra), this Court though dealt with impleadment under Order 22 Rule 10 of CPC and Section 52 of the Transfer of Property Act the said decisions do not apply to the facts of this case. Therefore, the judgments cited by Mr. Jain, in our opinion, cannot help him in the attendant facts and circumstances.
4. Mr. Sanjeev Sen, learned senior counsel appearing for respondent No.1 Society submitted that in a case under Order 22 Rule 10 of CPC, where rights are derived by an assignee or a successor-in-interest pending litigation, it is for that assignee or transferee to come on record if he so chooses and to defend the suit. In support of his submission he relied on the decisions of this Court in Govt. of Orissa v. Ashok Transport Agency & Ors., [2005 (1) SCC 536] and Dhurandhar Prasad Singh v. Jai Prakash University and Ors., [2001 (6) SCC 534], and pointed out that under Order 22 Rule 10, the right of the assignee and/or the successor in interest will continue when there has been a devolution of interest during the pendency of a suit. The suit can, by leave of the Court, be continued by or against the persons upon whom such interest has devolved and this entitles the person who has acquired interest in the subject matter of a litigation by assignment or creation or devolution of interest pendente 4 lite or any other person in interest, to apply to the Court for leave to continue the suit.
5. Mr. Sanjeev Sen further contended that no period of limitation is prescribed under Order 22 Rule 10 of CPC. In fact the right to apply under this Rule is a continuous right and application can therefore be made at any time till the proceedings are pending. He further contended that the question of delay/laches or setting aside abatement of suit arises only where the case falls under Order 22 Rule 3 or Rule 4 and not where the case is covered by Rule 10. According to him, it is the discretion of the Court and if the Court is prima facie satisfied with the facts so pleaded before the Court, it can allow such application.
6. We have further noticed that in Baijnath Ram & Ors. v. Tunkowati Kuer & Ors. (AIR 1962 PATNA 285), Full Bench of the Patna High Court has held:
“Another thing to notice in connection with this rule is that a party on whom the interest of the deceased plaintiff or defendant devolves is not entitled to continue the suit or appeal as a matter of right. It is essential to obtain the leave of the Court. The granting of leave is within the discretion of the Court. The Court, however, is to exercise its discretion judicially and according to well-established principles. Further, unlike Rules 3 and 4, no limitation is prescribed for presentation of an application under this rule and no penalty is laid down for failure to substitute the person on whom the interest of the deceased plaintiff 5 or defendant was devolved. Therefore, the right to make an application under this rule is a right which accrues from day to day and can be made at any time during the pendency of a suit. There is no abatement under this rule.”
7. Accordingly, we find that the High Court, after considering the facts and circumstances of this case, has correctly come to the conclusion in the matter and we do not have any room to interfere with the order so passed by the High Court. Accordingly, the special leave petition is dismissed.
….....................................J (Pinaki Chandra Ghose) ….....................................J New Delhi; (Amitava Roy) January 11, 2016.
6
ITEM NO.46 COURT NO.11 SECTION XV
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (C) No(s). 4067/2008
(Arising out of impugned final judgment and order dated 17/07/2007 in DBSA No. 23/1991 passed by the High Court Of Rajasthan At Jaipur) CHANDRA BAI(D)THR. LRS. Petitioner(s) VERSUS KHANDALWAL VIPRA VIDYALAYA SAMITI & ORS. Respondent(s) (With appln. (s) for deletion of parties in the array of parties and interim relief and office report) (for final disposal) Date : 11/01/2016 This petition was called on for hearing today.
CORAM : HON'BLE MR. JUSTICE PINAKI CHANDRA GHOSE
HON'BLE MR. JUSTICE AMITAVA ROY
For Petitioner(s) Mr. Puneet Jain, Adv.
Ms. Christi Jain, Adv.
Mr. Abhinav Gupta, Adv.
Ms. Ankita Gupta, Adv.
Ms. Chhaya Kirti, Adv.
Mr. Manu Maheswari, Adv.
For Ms. Pratibha Jain, AOR
For Respondent(s) Mr. Sanjeev Sen, Sr. Adv.
Mr. Rishi Matoliya, Adv.
Mr. P. D. Sharma, AOR
Mr. Sarad Kumar Singhania, AOR
UPON hearing the counsel the Court made the following O R D E R The Special Leave Petition is dismissed in terms of the signed order.
Pending application stands disposed of.
(R.NATARAJAN) (SNEH LATA SHARMA)
Court Master Court Master
(Signed order is placed on the file)