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 5, Cited by 27]

Punjab-Haryana High Court

Jujhar Singh vs Giani Talok Singh on 20 December, 1985

Equivalent citations: AIR1987P&H34, AIR 1987 PUNJAB AND HARYANA 34, 1986 PUNJ LJ 346, (1987) 91 PUN LR 399, ILR (1986) 2 PUNJHAR 214, (1986) 2 LANDLR 385, (1986) ILR 2 P&H 214

JUDGMENT
 

 Goyal, J. 
 

1. The appellant instituted a suit for permanent injunction restraining the respondent from alienating the house in dispute in any manner alleging that the latter had no right to alienate the same. The suit was dismissed by the trial Court and against its judgment, he went in appeal before the learned Additional District Judge. Along with' the appeal, he also moved an application under O. 39, Rr. 1 and 2, Civil P.C. for a temporary injunction restraining the respondent from alienating the house in dispute pending appeal which was rejected vide order dt. Feb. 25, 1985. This second appeal has been filed to challenge that order.

2. When the appeal came up for hearing, before me in single Bench at the motion stage reliance was placed on a decision of Harbans Singh, C. J. in Shiv Kumar Mool Chand Arora v. Mool Chand Jaswant Ram Arora, AIR 1972 Punj & Har 147, for the proposition that ad interim injunction can be granted to prevent the proposed alienation which is not for the benefit of the family or for any legal necessity. As I doubted the correctness of this decision, the appeal was admitted to a Division Bench. This is how we are seized of this matter.

3. It was not disputed by the learned counsel for the appellant that unless a suit for permanent injunction restraining the respondent from alienating coparcenary property was competent it would not be permissible to grant an ad interim injunction as well. Section 38 of the Specific Relief Act governs the grant of perpetual injunctions and the suit like the present one would fall under its sub-section (3) which reads as. under:--

"(3) When the defendant invades or threatens to invade the plaintiff's right to, or enjoyment of, property, the Court may grant a perpetual injunction in the following cases, namely:
(a) where the defendant is trustee of the property for the plaintiff;
(b) where there exists no standard for ascertaining the actual damage caused or likely to be caused, by the invasion;
(c) where the invasion is such that compensation in money would not afford adequate relief:
(d) where the injunction is necessary to prevent a multiplicity of judicial proceedings.

The provisions of S. 38 are further circumscribed by the provisions of S. 41 which lay down that an injunction cannot be granted in the cases enumerated in Cls. (a) to (j). Clause (h) provides that an injunction cannot be granted when equally efficacious relief can be obtained by any other usual mode of proceeding except in case of breach of trust. Apparently the present suit does not fall under any of the clauses of sub-section (3) of S. 38. Not only that even if for arguments sake it may be accepted that it can be maintained under one of those clauses, the grant of injunction would be barred by the said Clause (h) of S. 41 because the aggrieved coparcener has equally efficacious remedy to get the alienation set aside arid recover possession of the property.

4. In Shiv Kumar Mool Chand Arora's case (AIR 1972 Punj and Har 147) (supra) the learned Chief Justice for the view that a suit for permanent injunction to restrain the Karta from alienating the property would be competent, relied on the following passage of para 269 of the book on Hindu Law by N. R. Ragavacharia;

"A coparcener who does any act which is either illegal or improper and prejudicial to the joint interests or enjoyment can be restrained from such act by an injunction at the instance of the other coparceners. In suit for an injunction as between members of a coparcenary with reference to joint family property, the exercise of the Court's jurisdiction is limited to acts of waste, illegitimate use of the family property or acts amounting to ouster......................"

For the statement of the law mentioned in the said para, the learned author relied on Ravji v. Gangadhar, (1880) ILR 4 Bom 29; Vithoba v. Hariba, (1869) 6 Bom HCR 54; Sheopersad v. Leela, (1874) 12 Beng LR 188; Gopee Kishen v. Hemchunder, (1870) 13 Suth WR 322; Ganpat v. Annaji, (1899) ILR 23 Bom 144 and Jagarnath v. Jainath, ILR 27 All 88:(1904 (1) All LJ 488). A perusal of these decisions would show that they all related to such acts whereby the property was under threat of waste or one or the coparceners was excluded from its joint enjoyment. None of these cases related to the intended alienation nor any permanent injunction prohibiting the same was claimed or granted. So on the basis of the passage quoted above, it is difficult to sustain the view that a suit for permanent injunction to restrain the intended alienation by the manager would be maintainable.

5. Apart from that passage, the learned Judge relied on the decision in Anant Ramrao v. Gopal Balvant, (1894) ILR 19 Bom 269. This case related to the exclusion of a coparcener from the joint enjoyment of the property and the injunction sought for was that the defendant be restrained from closing the door which was the only means of ingress to the portion of the house in possession of the plaintiff. Obviously, this judgment as well could not provide any basis for sustaining the view that a suit for permanent injunction restraining the proposed alienation would be competent. In whole of the legal annals only in one case, namely, Aruchalam Chetty v. Krishnaveni Ammal, AIR 1941 Mad 724, an injunction was granted restraining the female heir from wasting the property which she held as limited owner. But there the property involved was money deposits in the bank and the injunction sought for was that the widow be restrained from withdrawing the securities and spending them as there was no legal necessity for doing so. The injunction was granted because in the case of movable property if it is not done, the coparcener would lose all remedy and it would not be possible for him to recover it back once it is allowed to be wasted.

6. Apart from the fact that there is no precedent for supporting the proposition that the suit like the present one would be maintainable, it is also difficult to conceive the nature of the injunction to be granted in such a suit. At best, the suit can be to restrain the proposed alienation because the manager or the karta cannot be restrained from making alienation of the coparcenary property for all times in future as he has legal right to do so if he is of the opinion that there is a genuine need or that it would be for the benefit of the estate. If it is held that such a suit would be competent the result would be that each time the manager or the karta wants to sell the property, the coparcener would file a suit which may take number of years for its disposal. The legal necessity or the purpose of the proposed sale which may be of pressing and urgent nature, would in most cases be frustrated by the time the suit is disposed of. Legally speaking, unless the alienation in fact is completed there would be no cause of action for any coparcener to maintain a suit because the right is only to challenge the alienation made and there is no right recognised in law to maintain a suit to prevent the proposed sale. The principle that an injunction can be granted for preventing waste by a manager or karta obviously would not be applicable to such a suit because the proposed alienation for an alleged need or the benefit of the estate cannot be said to be an act of waste by any stretch of reasoning. We are, therefore, of the considered view that a coparcener has no right to maintain a suit for permanent injunction restraining the manager or the Karta from alienating the coparcenary property and his right is only to challenge the same and to recover the property after it has come into being. The decision in Shiv Kumar Mool Chand Arora's Case (AIR 1972 Punj and Har 147) is accordingly overruled and this appeal is dismissed. No costs.

Mital, J.

7. I agree.

8. Appeal dismissed.