Allahabad High Court
Rishi Kumar Jain And Ors. vs Suresh Chandra Shah And Ors. on 23 January, 2006
Equivalent citations: 2006(3)AWC2347
Author: Poonam Srivastava
Bench: Poonam Srivastava
JUDGMENT Poonam Srivastava, J.
1. Heard learned Counsel for the revisionists.
2. This is a revision under Section 115, C.P.C. whereby the order allowing an application under Section 92, C.P.C. granting leave without notice to the opposite parties and inviting objections has been recalled by the District Judge, Etah.
3. The submission on behalf of the revisionists is that a suit under Section 92, C.P.C. was instituted along with an application which was numbered as 5C. The order was recalled in exercise of powers under Section 151, C.P.C. and objection has been invited in respect of the said application from the defendants. The submission is that Section 92, C.P.C. does not contemplate an objection by the defendants.
4. I have heard the counsel for the revisionists at length. In application under Section 92, C.P.C. three conditions must be fulfilled. The suit must relate to a public charitable or religious trust and secondly the foundation of the suit is on an allegation of breach of trust and a direction of the Court is required for administration and lastly the relief claimed are those which are detailed in the said provisions. Such a suit is of specific nature and, therefore, the very foundation of the suit would fall if it does not stand the real test regarding applicability of the provisions of Section 92, C.P.C. The order passed on 7.9.2005, has been recalled by means of the impugned order, which is annexed along with an affidavit filed in support of the stay application. I have perused the order dated 7.9.2005. Nothing has been said by the Incharge District Judge, Etah regarding applicability of the three conditions before the application under Section 92, C.P.C. was allowed granting permission to file the suit under Section 92, C.P.C. In the circumstances, in the event, the District Judge, Etah recalled the said order in exercise of powers under Section 151, C.P.C. no illegality has been committed which calls for an interference in exercise of revisional powers. Besides the order inviting the objections on the application 5C-2 fixing a subsequent date, will not amount to a case decided and, therefore I am of the considered view that the revisional powers cannot be invoked. The impugned order is only an interloculory order and the revision itself is not maintainable.
5. In the circumstances, the revision lacks merit and is accordingly dismissed.