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 2, Cited by 35]

Supreme Court of India

Gurbax Singh vs Kartar Singh And Ors on 11 February, 2002

Equivalent citations: AIR 2002 SUPREME COURT 959, 2002 AIR SCW 658, (2002) 2 CIVILCOURTC 142, (2002) 254 ITR 112, (2002) 2 LANDLR 560, (2002) 2 MAD LJ 138, (2002) 2 PUN LR 346, (2002) REVDEC 280, (2002) 2 RAJ LW 318, (2002) 125 STC 531, 2002 (2) SCC 611, 2002 SCFBRC 431, (2002) 122 TAXMAN 121, 2002 UJ(SC) 1 514, (2002) 2 ALLMR 272 (SC), (2002) 2 SUPREME 59, (2002) 2 SCALE 124, (2002) 1 UC 457, (2002) 1 CGLJ 246, 2003 ALL CJ 1 470, (2002) 1 ALL RENTCAS 475, (2002) 2 ALL WC 1046(1), (2002) 2 BLJ 668, (2002) 2 CAL HN 48, (2002) 173 CURTAXREP 477, (2002) 2 JT 52 (SC)

Bench: Syed Shah Mohammed Quadri, Bisheshwar Prasad Singh

           CASE NO.:
Special Leave Petition (civil)  1969 of 2002

PETITIONER:
GURBAX SINGH

RESPONDENT:
KARTAR SINGH AND ORS.

DATE OF JUDGMENT: 11/02/2002

BENCH:
SYED SHAH MOHAMMED QUADRI & BISHESHWAR PRASAD SINGH

JUDGMENT:

JUDGMENT 2002 (1) SCR 940 The following Order of the Court was delivered : Heard the learned counsel for the petitioner.

Jarnail Singh, respondent No. 2 executed two documents of sale (Exs. P-2 and D-l) on November 25, 1991. Having regard to the findings of the Courts below that Ex. P-2 was executed earlier than Ex.D.I-land having noted Ex. P-2 in favour of the first respondent was executed at 10.00 a.m. and it was not shown when Ex. D-l was executed in favour of the petitioner, the High Court, vide its order dated October 25, 2001, in RSA No. 4050 of 1999 confirmed the concurrent finding of the courts below holding that Ex. P-2 prevails over Ex. D-l and thus dismissed the second appeal. It is against the said order that this Special Leave Petition is filed.

In view of the provisions of Section 47 of the Registration Act, 1908 it is well-settled that a document on subsequent registration will take effect from the time when it was executed and not from the time of its registration. Where two documents are executed on the same day, the time of their execution would determine the priority irrespective of the time of their registration. The one which is executed earlier in time will prevail over the other executed subsequently. In view of the concurrent findings, referred to above, the High Court has rightly held that Ex. P-2 prevails over Ex. D-l . We find no illegality in the order of the High Court warranting our interference under Article 136 of the Constitution of India.

Accordingly, the Special Leave Petition is dismissed.