Rajasthan High Court - Jaipur
P.K. Raj Satyaswaroop S/O Nanagchand vs Smt. Gaindi Devi Alias Gulab Devi D/O ... on 30 March, 2022
Author: Sudesh Bansal
Bench: Sudesh Bansal
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Second Appeal No. 142/2012
1. Satya Swaroop Gothwal S/o Late Shri Nanak Chand
Bunkaro Ka Mohalla, Gandhi Chowk, Chomu, Distt. Jaipur
Raj.
2. Ku. Neelam D/o Late Shri Nanak Chand Bunkaro Ka
Mohalla, Gandhi Chowk, Chomu, Distt. Jaipur Raj.
3. Smt. Suman D/o Late Shri Nanak Chand W/o Shri
Ramesh Chand Nainawal Bunkaro Ka Mohalla, Ajeetgarh
Road, Shahpura, Distt. Jaipur Raj.
4. Smt. Saroj D/o Late Shri Nanak Chand W/o Shri
Bhagirath Prasad Bunkar Mohalla Gokulpura, Kalwar
Road, Jhotwara, Distt. Jaipur Raj.
----Appellants
Versus
Smt. Gaindi Devi @ Gulab Devi W/o Shri Tulsi Ram Thana Naradi
Road, Near Montessori School, Madanganj, Distt. Ajmer Raj.
----Respondent
Connected with S.B. Civil Second Appeal No. 468/2019
1. P.k. Raj Satyaswaroop S/o Nanagchand, R/o Bunkaro Ka Mohalla, Chomu District Jaipur
2. Neelam D/o Nanagchand, R/o Bunkaro Ka Mohalla, Chomu District Jaipur
3. Suman D/o Nanagchand W/o Ramesh, R/o Bunkaro Ka Mohalla, Shahpura District Jaipur
4. Saroj D/o Nanagchand W/o Bhagirath, R/o Tejaji Ke Mandir Ke Samne, Gram Gokulpura, Kalwad Road, Jaipur (Deceased)
----Appellants Versus Smt. Gaindi Devi Alias Gulab Devi D/o Tulsiram, R/o Bangasiyo Ki Mori Bahar, Gandhi Chowk, Chomu District Jaipur
----Respondent For Appellant(s) : Mr. Ajay Gupta with Mr. Deven Pareek Mr. R.M. Jain For Respondent(s) :
HON'BLE MR. JUSTICE SUDESH BANSAL Judgment (Downloaded on 05/04/2022 at 08:56:10 PM) (2 of 7) [CSA-142/2012] 30/03/2022
1. In both appeals parties are common and disputed property as well as issue involved is also identical, therefore, with consent of both counsel for appellants have been heard together and are being decided by this common order.
2. In appeal No.142/2012, predecessor of appellants namely Nanagchand (Nanak Chand) has filed a civil suit for declaration and permanent injunction against respondent Gaindi Devi in the year 1998. Plaintiff- Nanagchand while assailing patta bearing No.468 dated 08.04.1976 of defendant, claimed his ownership by way of adverse possession and prayed for decree of permanent injunction. The trial Court found that plaintiff was in permissive possession through defendant who was found owner of suit property by virtue of patta dated 08.04.1976 and accordingly plaintiffs' suit was dismissed vide judgment dated 18.04.2006.
Plaintiffs assailed judgment dated 18.04.2006 by way of filing first appeal which has been dismissed on merits vide judgment dated 20.01.2012, hence, against concurrent findings of fact and dismissal of plaintiffs' suit by the two Courts below, this second appeal has been preferred.
3. In second appeal No.468/2019, Respondent-Gaindi Devi filed civil suit for possession against predecessors of appellants namely Nanagchand on 06.12.2007 claiming inter alia that property in question was allotted through patta No.468 dated 08.04.1976 issued by Gram Panchayat in favour of Bheru Ram and she is daughter of Bheru Ram, hence, she has acquired ownership after death of Bheru Ram. Possession of Nanagchand was claimed as licensee and on termination of license, she filed suit for possession. The trial Court, vide judgment dated 21.08.2013 (Downloaded on 05/04/2022 at 08:56:10 PM) (3 of 7) [CSA-142/2012] decreed the suit for possession against Nanagchand along with mesne profit @ Rs.600/- per month. Challenge to the judgment and decree for possession and mesne profit dated 21.08.2013 was made by way of first appeal and first Appellate Court, after rehearing of matter has affirmed the judgment and decree of the trial Court and dismissed the first appeal vide judgment dated 29.05.2019. Hence, against both judgments and decree for possession, this second appeal has been filed by the appellants- defendants.
4. The relevant facts of present cases, as culled out from record are that suit property is a Guwadi situated at Chomu. Appellants' predecessor Nanagchand filed a civil suit for declaration and permanent injunction, claiming that patta of this Guwadi bearing No.468 dated 08.04.1976 was issued by Gram Panchayat in favour of respondent's father namely Bheru Ram be declared null and void as by virtue of his long and unobstructed possession, he has acquired title by virtue of adverse possession. Plaintiff claimed that he has raised construction of two rooms, Lat-bath and tin sheded portion over the Guwadi and obtained water and electricity connection in his name. Plaintiff while claiming adverse possession also assailed patta of defendant seeking declaration of the same as null and void. Defendant submitted written statement and claimed that patta dated 08.04.1976 issued in favour of her father Behru Ram is lawful and valid. During lifetime of Bheru Ram, he resided in Guwadi. Plaintiff-Nanagchand was nephew of Bheru Ram. After death of Bheru Ram, defendant being his natural daughter, is real owner of Guwadi and since her husband was posted in Railway at Ajmer, therefore, she permitted the plaintiff- Nanagchand to use Guwadi for its maintenance and as caretaker. (Downloaded on 05/04/2022 at 08:56:10 PM)
(4 of 7) [CSA-142/2012] According to defendant, plaintiff's possession over Guwadi was permissive possession and if plaintiff has obtained electricity and water connection, the same do not confer any ownership rights. As far as question of raising construction of two rooms, Lat-bath and tin sheded portion with Guwadi portion is concerned, the same have been raised on the cost of defendant, for which a receipt of payment of Rs.93,325/- dated 21.06.1994 was produced on record.
5. The trial Court on the basis of rival pleadings of parties settled issues and recorded evidence of both parties. The trial Court on appreciation of evidence, found that plaintiff's claim for adverse possession over the Guwadi is not proved. Such conclusion was based on fact that plaintiff filed civil suit on 23.02.1998 and in support of his possession, he produced bills of electricity and water consumption (Exhibit 18 and 19) of the year 1993 and 1996. The construction over Guwadi was alleged to be made in the year 1994. Thus, the trial Court recorded that on the date of filing of suit in the year 1998, plaintiff's possession over Guwadi prior to 12 years from date of suit is not proved. That apart, the trial Court found that possession of plaintiff over Guwadi was as permissive possession. Such conclusion was based on evidence that Guwadi was allotted in favour of Bheru Ram who happens to be uncle of plaintiff and during lifetime of Bheru Ram, was in use and occupation of Guwadi. After his death, Bheru's daughter namely Gaindi Devi (respondent herein), got title and possession of Guwadi. Respondent allowed the plaintiff to sue the Guwadi. Plaintiff and his witnesses, in cross examination admitted the fact earlier that Bheru Ram was in use and occupation of Guwadi and could not show his long possession. Thus, where (Downloaded on 05/04/2022 at 08:56:10 PM) (5 of 7) [CSA-142/2012] plaintiff failed to prove acquiring of ownership by way of adverse possession, his possession was found as permissive possession. The challenge to patta of Bheru Ram remain failed and accordingly plaintiff's suit was dismissed vide judgment dated 18.04.2006. The findings of fact as recorded by the trial Court in judgment dated 18.04.2006 have been affirmed by the first Appellate Court on re-appreciation of evidence and material available on record vide judgment dated 20.01.2012. Counsel for appellants made an attempt to assail evidence of fact, claiming the same to be perverse, however, could not point out any infirmity, illegality or perversity in findings of fact recorded by two Courts below.
6. This Court finds that findings of fact and conclusion recorded by the two Courts below are based on appreciation of evidence and same do not suffer from any perversity. Re-appreciation of evidence at the stage of second appeals is not permissible within the scope of Section 100 CPC, thus, judgments dated 18.04.2006 and 20.01.2012 are not liable to be interfered with at the stage of second appeal.
7. In civil suit for possession filed by respondent- Gaindi Devi, the trial Court has examined validity and legality of patta No.468 dated 08.04.1976 (Exhibit 1) and found ownership of Guwadi vests with Mr. Bheru Ram, in whose favour patta was issued by Gram Panchayat. It was recorded that after death of Bheru Ram, ownership devolved upon his daughter, namely Smt. Gaindi Devi. Her civil suit for possession and mesne profit has been decreed on appreciation of evidence vide judgment dated 29.05.2019. The trial Court has recorded that defendant has not produced any evidence to show hir title and to protect his possession quo plaintiff. Apart from appreciation of document patta, findings (Downloaded on 05/04/2022 at 08:56:10 PM) (6 of 7) [CSA-142/2012] recorded in judgment dated 18.04.2006 passed in previous civil suit for permanent injunction filed by Nanagchand were also taken into consideration. Nanagchand and his witnesses admitted issuance of patta of Guwadi in favour of Bheru Ram. Since possession of defendant was found as permissive and plaintiff was found to be owner, the suit for possession and mesne profit was decreed vide judgment dated 21.08.2013. Defendant assailed judgment by way of appeal, which has been heard on merits and on re-appreciation of evidence, has been dismissed vide judgment dated 29.05.2019.
Counsel for appellants argued that decree for possession has been passed only in relation to portion of property whereas they are having possession over the whole Guwadi, therefore, impugned judgments are perverse.
8. Having heard counsel for appellants and perused impugned judgments as well as material available on record, this Court finds that patta No.468 dated 08.04.1976 issued in favour of Bheru Ram for Guwadi in question has been held valid and challenged to the patta, at the behest of appellants has been dismissed. Appellants' possession over the Guwadi was found as permissive possession and their civil suit for permanent injunction too has been dismissed. Thus, appellants have no right to retain possession over Guwadi and respondent Gaindi Devi is entitled to get back the possession. The judgment and decree for possession dated 21.08.2013, as upheld in first appeal vide judgment dated 29.05.2019, do not suffer from any perversity. Arguments raised by appellants, are not sustainable to assail the judgment and decree which is based on appreciation of evidence and within parameters of law.
(Downloaded on 05/04/2022 at 08:56:10 PM)
(7 of 7) [CSA-142/2012]
9. This Court does not find involvement of any substantial question of law in both appeals. In absence of any substantial question of law, powers under Section 100 CPC cannot be exercised. The substantial questions of law as proposed by appellant-plaintiff are essentially questions of fact which requires reappreciation of evidence. Reappreciation of evidence is not permissible within scope of Section 100 of CPC, unless and until there is some illegality or perversity in findings of impugned judgments. None of the question of law, falls within purview of substantial question of law. In order to exercise the scope of Section 100 of CPC, involvement/formulation of substantial question of law is sine qua non. Otherwise also, it is a case of concurrent findings of facts even if erroneous cannot be disturbed in exercise of powers under Section 100 CPC as has been held in case of Kondiba Dagadu Kadam Vs. Savitribai Sopan Gujar [(1999) 3 SCC 722] and catena of other judgments passed in case of Pakeerappa Rai Vs. Seethamma Hengsu & Ors., [(2001) 9 SCC 521], Thulasidhara & Anr. Vs. Narayanappa & Ors., [(2019) 6 SCC 409], Bholaram Vs. Ameerchand, [(1981) 2 SCC 414], Ishwar Das Jain Vs. Sohan Lal, [(2000) 1 SCC 434] and State of Madhya Pradesh Vs. Sabal Singh & Ors., [(2019) 10 SCC 595]. Since no substantial questions of law are involved in present appeal thus, same is not liable to be entertained. Accordingly, second appeals are bereft of merits and same are accordingly dismissed.
10. All pending application(s), if any, also stand(s) disposed of.
(SUDESH BANSAL),J NITIN /81 &12 (Downloaded on 05/04/2022 at 08:56:10 PM) Powered by TCPDF (www.tcpdf.org)