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 6, Cited by 0]

Delhi High Court

Baldev Singh & Ors. vs Ram Chander & Ors. on 5 May, 2020

Equivalent citations: AIRONLINE 2020 DEL 742

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*        IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Date of decision: 5th May, 2020
+                                RSA No.242/2005.
         BALDEV SINGH & ORS                    ..... Appellants
                     Through:
                            Mr. Manish Makhija & Mr. Kailash
                            Pandey, Advs.
                       Versus
    RAM CHANDER & ORS                        ..... Respondents
                  Through: Mr. Keshav Dayal, Sr. Adv. with Ms.
                            Geeta Mehrotra, Advs. for 4(i) and
                            4(ii).
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.       This Regular Second Appeal under Section 100 of the Code of Civil
Procedure, 1908 (CPC) impugns the judgment and decree [dated 22nd March,
2004 of the Court of Shri O.P. Gupta, Additional District Judge (ADJ), Delhi
in RCA No.25/1993 (Old No.150/82)] allowing the Regular First Appeal
under Section 96 of the CPC preferred by the respondents/plaintiffs against
the judgment and decree [dated 22nd July, 1982 of the Court of Shri S.K.
Tandon, Sub-Judge, First Class in Suit No.1166/1972 (filed in the year
1969)] of dismissal of the suit filed by the respondents/plaintiffs for
ejectment of the appellants/defendants from immovable property, and
axiomatically passing a decree in favour of respondents/plaintiffs and against
the appellants/defendants of ejectment of the appellants/defendants from
plots no.2 to 6 and 8 to 10 along with superstructure thereon, as shown in red
colour in the site plan Ex.PW4/1, situated in Khasra No.71, Village
Humayunpur, Delhi.



RSA No.242/2005                                                 Page 1 of 22
 2.       This appeal along with an application for condonation of delay in
filing thereof came up first before this Court on 29th August, 2005 when,
without considering whether the appeal entailed any substantial question of
law, which is the sine qua non for entertaining or admitting a Second
Appeal, notice of the application for condonation of delay in preferring the
appeal was issued. Vide subsequent order dated 31st January, 2006, the
execution proceedings were stayed.

3.       Before even the application for condonation of delay in preferring the
appeal could be considered, applications for substitution of legal
representatives of the parties to the appeal and an application for
impleadment as a party to the appeal came to be filed and which delayed
adjudication even of the aspect of condonation of delay in preferring the
appeal. Finally, vide order dated 25th November, 2016, the delay in filing
and re-filing this appeal was condoned and the appeal listed for
consideration. However, applications continued to be filed, and on none of
the subsequent dates also, notice of the appeal was issued or it was recorded
that this Second Appeal entailed any substantial question of law. However
the counsel/s for some of the respondents/plaintiffs, to whom notice of
applications were issued, have been appearing.

4.       The appeal at that stage came up before the undersigned on 10th July,
2018 when counsel for the appellants/defendants and the senior counsel for
the respondents no.4(i) and 4(ii)/plaintiffs appeared; none appeared for any
of the other respondents/plaintiffs. The counsels were heard at length on that
date and substantial part of this judgment also dictated in open Court on that
date. However on request of the senior counsel for the respondents no.4(i)

RSA No.242/2005                                                   Page 2 of 22
 and 4(ii)/plaintiffs that he wanted to address further arguments, the matter
was adjourned to the next day, recording that judgment already dictated shall
be finalized after completion of the hearing. On the next day i.e 11th July,
2018 the counsel for the respondents no.4(i) and 4(ii)/plaintiffs stated that
she wanted to argue further at length on facts and the senior counsel will
argue further on the legal aspects only and the counsels were heard further
but due to paucity of time the further hearing adjourned to 12th July, 2018.
On 12th July, 2018 the matter was taken up at the fag end of the day and
though hearing could be completed but judgment already dictated on 10th
July, 2018 could not be finalized and the file was sent to the Chamber for
finalizing the judgment and which remained to be done and this judgment is
being pronounced now.

5.       The suit, from which this appeal arises, was filed, as far back as on
24th May, 1969, by (A) Ram Chander, (B) Indro Devi, (C) Pushpa Devi, and,
(D) Saraswati Devi against (a) Babu Ram, (b) Misri Devi, (c) Kaushalya
Wanti, (d) Krishna Wanti, (e) Khushbakhat Rai, (f) Nand Rani, (g) Anand
Prakash, (h) Rajinder Singh, (i) Sadhu Singh, (j) Hari Singh, son of Amar
Singh, and, (k) Hari Singh, son of Harnam Singh, for ejectment from
immovable property being plots no.2 to 6 and 8 to 10, as shown in the read
colour in the site plan filed with the plaint, situated in Khasra no.71 Village
Humayunpur, Delhi and for mesne profits and injunction, pleading:

          (i)     that Kali Ram, being the maternal grandfather of plaintiff no.1
                  Ram Chander, was owner of 8 Bighas 1 Biswa of land situated
                  in Khasra No.71, Village Humayunpur, Delhi; he leased out the
                  said land to Munshi Ram on the terms and conditions contained

RSA No.242/2005                                                     Page 3 of 22
                   in the registered Lease Deed dated 20th May, 1948, for a period
                  of 20 years commencing from 20th May, 1948;

         (ii)     that Munshi Ram, as lessee was entitled to construct kuchha and
                  pucca house/s on the said land and to transfer the lease hold
                  rights, title and interest in the said land by way of sale,
                  mortgage, gift or otherwise;

         (iii)    that the rent agreed to be paid was Rs.400/- per annum and the
                  lease was renewable for a further period of 20 years on the same
                  terms and conditions, at the option of the lessee Munshi Ram;

         (iv)     that out of the aforesaid 8 Bighas 1 Biswa of land, the lessee
                  Munshi Ram vide Deeds dated 9th February, 1949 sublet the
                  land measuring 3 Bighas to (a) Gopal Das, (b) Om Prakash, and
                  (c) Ved Prakash;

         (v)      that Gopal Das, Om Prakash and Ved Prakash developed the
                  said 3 Bighas of land into ten residential plots, leaving some
                  land for roads and the said plots were numbered as 1 to 10 and
                  were shown in the site plan filed with the plaint;

         (vi)     that Gopal Das, Om Prakash and Ved Prakash thereafter, vide
                  Sale Deed dated 16th May, 1952 sold their sub lease right, title
                  and interest in the ten plots of land so developed by them in
                  favour of the persons mentioned below and who have
                  constructed on the said plots and which have been given
                  municipal numbers, also shown below:

        Plot No.       Municipal No.                    Sold to

RSA No.242/2005                                                        Page 4 of 22
                1               105       Pushpa Devi
               2            Unbuilt      Kaushalya Wanti, defendant no.3
               3               106       Krishna Wanti, defendant no.4
               4               107       Khushbakhat Rai, defendant no.5
               5               110       Nand Rani, defendant no.6
               6               109       Anand Prakash, defendant no.7 and
                                         Rajinder Singh, defendant no.8
               7               112       Sardar Bawa Singh
               8               111       Sardar Sadhu Singh, defendant no.9
               9               113       Hari Singh, son of Amar Singh,
                                         defendant no.10
             10               113A       Hari Singh, son of Harnam Singh,
                                         defendant no.11


         (vii) that Munshi Ram died in May, 1950 or thereabout, leaving
                   behind the defendants no.1and 2 viz. Babu Ram and Misri Devi
                   as his heirs;

         (viii) that the defendants no.1 and 2 Babu Ram and Misri Devi sold
                   their leasehold rights in another 3 Bighas 1 Biswa of land
                   aforesaid to Shanti Devi;

         (ix)      that Kali Ram sold his right, title and interest in the said 3
                   Bighas 1 Biswa of land to Hans Raj;

         (x)       that thus Kali Ram remained owner only of 5 Bighas of land;

         (xi)      that Kali Ram died bequeathing the 5 Bighas of land aforesaid
                   to the plaintiff no.1 Ram Chander and thus Ram Chander
                   became absolute owner of 5 Bighas of land aforesaid;
RSA No.242/2005                                                      Page 5 of 22
          (xii) that the plaintiff no.1 Ram Chander sold 2 Bighas out of 5
                  Bighas of land aforesaid to various persons and remained the
                  owner of only 3 Bighas of the aforesaid land which had been
                  sublet to Gopal Das, Om Prakash and Ved Prakash and who in
                  turn had transferred their leasehold rights to the defendants no.3
                  to 11 and to Pushpa Devi and Sardar Bawa Singh;

         (xiii) that plaintiff no.1 Ram Chander sold his ownership rights in
                  plot no.1 to Sukh Ram, husband of plaintiff no.3 Pushpa Devi
                  and in plot no.7 to Sardar Bawa Singh's wife Chanan Kaur; in
                  this view the plaintiff no.1 Ram Chander remained the owner
                  only of plots no.2 to 6 and 8 to 10 aforesaid and the defendants
                  aforesaid in occupation thereof were lessees under the plaintiff
                  no.1 Ram Chander with respect thereto;

         (xiv) that thus the position with respect to plots no.2 to 6 and 8 to 10
                  was as under:

       "Plot No.        Landlord            Tenants            Sub-Tenant
            2          Plaintiff No.1   Defendants 1&2   Smt. Kaushalya Wanti
                                                         defendant No.3
            3              -do-               -do-       Smt. Krishnawanti
                                                         defendant No.4.
            4              -do-               -do-       Sh. Khushbakhat Rai
                                                         defendant No.5
            5              -do-               -do-       Smt. Nand Rani
                                                         defendant No.6.
            6              -do-               -do-       Sh. Anand Parkash
                                                         Defendant No.7
                                                         Sh. Rajinder Singh
                                                         defendant No.8.
            8              -do-               -do-       Sh. Sadhu Singh
                                                         defendant no.9
            9              -do-               -do-       Sh. Hari Singh
                                                         defendant No.10

RSA No.242/2005                                                         Page 6 of 22
            10                -do-                  -do-          Sh. Hari Singh
                                                                 defendant No.11"


         (xv) that the plaintiff no.1 Ram Chander vide Sale Deed dated 24th
                  April, 1969 sold his right, title and interest in plot no.2 aforesaid
                  in favour of plaintiffs no.2 to 4 Indro Devi, Pushpa Devi and
                  Saraswati Devi; and,

        (xvi) that the original Lease Deed dated 20th May, 1948 expired on
                  19th May, 1968 and the defendants were liable to be ejected
                  from the property.

6.       Considering the limited aspect to which the counsel for the appellants
confined his arguments, need to detail the stand taken by the defendants in
their written statement is not felt. Suffice it is to state that on the pleadings
of the parties, the following issues were framed in the suit on 14th May,
1970:

         "i)      Whether the suit is liable to be stayed U/s 10 read with Sec. 151
                  CPC? O.P.D.

         ii)      Whether Dhuppan is a necessary party to the suit? O.P.D.

         iii)     Whether the suit is bad for multi-ariousness? O.P.D.

         iv)      Whether the Civil Court has no jurisdiction to entertain and try the suit?
                  O.P.D.

         v)       Whether the suit is not maintainable without obtaining Probate and Letter
                  of Administration of the Will? O.P.D.

         vi)      Whether the suit is incompetent for want of notice U/s 106 of Transfer of
                  Property Act? O.P.D.

         vii)     Whether the suit has been properly valued for the purposes of court fee and
                  jurisdiction? O.P.D.

RSA No.242/2005                                                                     Page 7 of 22
          viii)    Whether the suit is bad for being for partial ejectment from the tenanted
                  premises? O.P.D.

         ix)      Whether the plaintiffs are the owners of the suit property as being heirs of
                  Kali Ram, deceased? O.P.P.

         x)       Whether the plaintiffs are entitled to recover mesne profits? If so, at what
                  rate and what amount? O.P.P.

         xi)      Whether the plaintiff is entitled to the relief of injunction claimed? O.P.P.

         xii)     Relief."

         and the parties relegated to evidence.

7.       The Suit Court decided all the aforesaid issues, save issue no.(vi)
supra, in favour of the respondents/plaintiff; however in view of issue no.(vi)
supra being decided against the respondents/plaintiffs, the suit was
dismissed.

8.       First Appeal was preferred by the respondents/plaintiffs against the
judgment and decree of dismissal of suit. The counsel for the respondents
no.4(i) and 4(ii) on enquiry stated that cross-objections were preferred to the
appeal filed by the plaintiffs by some of the defendants against the findings
of the Suit Court in so far as against the defendants and which were ordered
to be separately numbered as appeals but which appeals/cross-objections
were not pursued.

9.       The First Appellate Court was thus concerned only about the
correctness of the finding returned by the Suit Court on issue no.(vi)
aforesaid. While the Suit Court had held that the respondents/plaintiffs had
not determined the tenancy created vide Lease Deed dated 20th May, 1948,
the First Appellate Court held that since it was a lease for a fixed period and
on expiry of which period the lease had not been renewed, there was no need
RSA No.242/2005                                                                       Page 8 of 22
 for a notice under Section 106 of the Transfer of Property Act, 1882 and
accordingly decided issue no.(vi) aforesaid also in favour of the
respondents/plaintiffs and resultantly decreed the suit.

10.      The limited argument of the counsel for appellants/defendants in this
Second Appeal is, (i) that as per the case in the plaint, the 3 Bigha of land
qua which the lease remained under the plaintiffs, had been sub-divided into
10 plots and of which 10 plots, the plaintiff no.1 Ram Chander claimed to be
the owner/landlord only of plots No.3 to 6 and 8 to 10 and the plaintiffs no.2
to 4 were stated to be the owner/landlord of plot no.2 and the ownership
rights in plots no.1 and 7 had been sold; (ii) that Ram Chander, during the
pendency of the First Appeal, filed an application withdrawing the appeal,
claiming that he had executed Agreements to Sell, Power of Attorney, Will
etc. with respect to his ownership rights in plots no.3 to 6 and 8 to 10 in
favour of the respective lessees thereof; (iii) that however since no order was
made on the said application, another application for withdrawal from the
appeal under Order XXIII Rule 1 of the CPC was filed; (iv) that pursuant
thereto the plaintiff no.1 Ram Chander who in the First Appeal was appellant
no.1, was transposed as respondent no.12 in the First Appeal; and, (v) that
the learned ADJ, while allowing the appeal and passing the decree for
ejectment, also passed a decree for ejectment in favour of the plaintiff no.1
Ram Chander and with respect to plots no.3 to 6 and 8 to 10, when the
plaintiff no.1 Ram Chander had already withdrawn the appeal. It is thus
argued that the order of the First Appellate Court is erroneous and liable to
be set aside for the said reason. It is also informed that though during the
pendency of the First Appeal, an application was filed by one Ratni Devi for
substitution as legal heir of plaintiff no.1 Ram Chander and was so
RSA No.242/2005                                                  Page 9 of 22
 substituted but it subsequently transpired that plaintiff no.1 Ram Chander
was alive till the decision of the First Appeal; accordingly, plaintiff no.1
Ram Chander was impleaded as respondent no.1 to this appeal and has died
during the pendency of this appeal and vide order dated 30th November, 2011
his heirs other than Ratni Devi have been substituted.

11.      The senior counsel for the respondents no.4(i) and 4(ii)/plaintiffs,
being two of the heirs of original plaintiff no.4 Saraswati Devi, argued, (a)
that the appellants Baldev Singh and Gurdial Singh who alone are pursuing
this appeal as heirs of Sadhu Singh are not entitled to do so being only two
of the heirs of Sadhu Singh and the other heirs of Sadhu Singh having not
chosen to pursue the appeal; (b) that though plaintiff no.1 Ram Chander had
filed two applications under Order XXIII Rule 1 of the CPC before the First
Appellate Court for withdrawal of the appeal insofar as by the said plaintiff
no.1 Ram Chander but no order was made on the said applications of
dismissal of the appeal preferred by plaintiff no.1 Ram Chander; (c) that thus
the First Appeal by plaintiff no.1 Ram Chander remained and did not stand
withdrawn; (d) that the plaintiffs no.2 to 4 who were appellants no.2 to 4 in
the First Appeal, opposed the withdrawal of the appeal by plaintiff no.1 Ram
Chander and it is for this reason only that no order was made on the
application of plaintiff no.1 Ram Chander for withdrawal of First Appeal and
he was transposed as respondent no.12; (e) that thus the appeal by plaintiff
no.1 Ram Chander remained and the First Appellate Court has, while setting
aside the judgment and decree of the Suit Court, rightly passed the decree
not only in favour of the plaintiffs no.2 to 4 but also in favour of original
plaintiff no.1 Ram Chander; (f) that this appeal is not maintainable for non-
impleadment of the original defendants no.1 and 2 who were the heirs of the
RSA No.242/2005                                                 Page 10 of 22
 original lessees under the Lease Deed dated 20th May, 1948; (g) that the
decree of the First Appellate Court, insofar as against the appellants Baldev
Singh and Gurdial Singh, is an ex parte one and the said persons being ex
parte before the First Appellate Court cannot maintain a Second Appeal; (h)
that since the appellants Baldev Singh and Gurdial Singh have allowed the
decree to attain finality qua other parties, they cannot challenge the decree in
this appeal and which would result in inconsistent findings qua the persons
against whom it has attained finality and against whom it is being decided
today.

12.      I enquired from the senior counsel for the respondents no.4(i) and 4(ii)
namely Joginder Nath and Virender Nath, being the heirs of the original
plaintiff no.4 Saraswati Devi, that since as per the plaint in the suit from
which this appeal arises, the plaintiff no.4 Saraswati Devi along with
plaintiffs no.2 and 3 Indro Devi and Pushpa Devi had interest only in plot
no.2, how are they affected by the challenge by the appellants to the finding
and decree of the First Appellate Court with respect to plots no.3 to 6 and 8
to 10.

13.      The counsel for the appellants/defendants on enquiry stated that the
appellants/defendants are not claiming relief only with respect to plots no.3
to 6 and 8 to 10 and not qua plot no.2 and the respondents Joginder Nath and
Virender Nath, if at all entitled to the said plot no.2, are at liberty to execute
the decree of the First Appellate Court with respect to plot no.2.

14.      The senior counsel for the respondents no.4(i) and 4(ii)/plaintiffs
stated that plots no.3 to 6 and 8 to 10 were agreed by Ram Chander to be
sold to one Ratni Devi and attorney executed in favour of Virender Nath. It

RSA No.242/2005                                                      Page 11 of 22
 is stated that application for impleadment had been filed on behalf of Ratni
Devi as successor in interest of Ram Chander. It is also contended that Ram
Chander admitted execution of Agreement to Sell in favour of Ratni Devi in
another suit, copy of written statement wherein was filed before the First
Appellate Court.

15.      However on enquiry it was informed that there was no order in the
First Appellate Court for taking additional evidence and the written
statement was not admitted into evidence.

16.      The only question which thus arises for consideration in this Second
Appeal is, the effect of filing of application by plaintiff no.1 Ram Chander as
appellant in the First Appeal, for withdrawal of the First Appeal preferred by
him jointly with plaintiffs no.2 to 4, against the judgment and decree of
dismissal suit filed by the plaintiff no.1 Ram Chander together with plaintiffs
no. 2 to 4 and the effect of, plaintiff no.1 Ram Chander in pursuance to the
said applications being transposed as respondent in the First Appeal. The
counsel for the appellants/defendants contends that the effect was that the
First Appellate Court, while allowing the First Appeal could not have passed
a decree qua that portion of the suit property in which plaintiff no.1 Ram
Chander was interested. On the contrary the senior counsel for the
respondents no.4(i) and 4(ii)/plaintiffs contends that the decree had to be
with respect to the entire property qua which the suit was filed, by arguing
that since the First Appeal in so far as by plaintiff no.1 Ram Chander was not
allowed to be withdrawn, decree had to be passed with respect to the entire
property.



RSA No.242/2005                                                  Page 12 of 22
 17.      The senior counsel for the respondents no.4(i) and 4(ii)/plaintiffs in
support of his contentions referred to:

         (i)      J.K. Bhatia Vs. A.K. Bhatia 144 (2007) DLT 28 holding that
                  since Order XXIII Rule 1 (5) mandates that consent of co-
                  plaintiffs for seeking withdrawal of suit or part thereof is
                  mandatory, unless there is consent of other plaintiffs,
                  withdrawal of suit on behalf of one plaintiff cannot take place.

         (ii)     Avenue Supermarts Private Limited Vs. Nischint Bhalla
                  (2016) 15 SCC 411 holding that once the matter has been
                  finally decided so as to become conclusive between the parties
                  to the suit in respect of subject matter of the suit with reference
                  to which relief is sought, the suit cannot be permitted to be
                  withdrawn at the appellate stage in as much as the same if
                  allowed would have the effect of destroying or nullifying the
                  decree affecting thereby rights of the parties which had come
                  into existence.

18.      The senior counsel for the respondents no.4(i) and 4(ii)/plaintiffs in
support of his other contentions, of non-maintainability of the present appeal
owing to the appellants being only two of the heirs of Sadhu Singh and the
other heirs of Sadhu Singh having chosen not to pursue the appeal and of the
appeal being not maintainable also for the reason of all the parties to the suit
and the First Appeal having not been impleaded as parties hereto, relied on
Budh Ram Vs. Bansi (2010) 11 SCC 476, DDA Vs. Amarnath 43 (1991)
DLT 695, Sudha Rani Vs. Postmaster General (1999) 81 DLT 367, Amit
Kumar Shaw Vs. Farida Khatoon (2005) 11 SCC 403.

RSA No.242/2005                                                        Page 13 of 22
 19.      I have considered the rival contentions as also whether the appeal
raises any substantial question of law.

20.      On first blush it appeared that in view of plaintiff no.1 Ram Chander
in his applications for withdrawal of the First Appeal having admitted having
executed Agreements to Sell, Power of Attorney, Will etc. in favour of
lessees of plots no.3 to 6 and 8 to 10 with which only he was concerned and
of which only he was the landlord, the First Appellate Court ought not to
have passed a decree for ejectment with respect to the said plots and ought to
have confined the decree for ejectment with respect to plot no.2 only with
which plaintiffs no.2 to 4 were concerned and of which the plaintiffs no.2 to
4 were landlords. However on further consideration it is realized that the
relationship of landlord and tenant between original plaintiff no.1 Ram
Chander and the lessees of plots no.3 to 6 and 8 to 10 could not have come to
an end merely on execution of agreement to sell even if any by the lessor
Ram Chander in favour of the lessees of plots no.3 to 6 and 8 to 10 in as
much as an agreement to sell only vests a right to seek specific performance
thereof and does not create any right in property in favour of the agreement
purchaser.

21.       However before dealing with the said aspect I may deal with the
contention of the senior counsel for the respondents no.4(i) and
4(ii)/plaintiffs qua the very maintainability of the appeal. No merit is found
in the contention that only some of the legal representative of a party to a
litigation, on demise of such party cannot pursue the litigation without all the
legal representatives of such party also agreeing thereto. Though some merit
is found in the contention that in an appeal all the parties to the original

RSA No.242/2005                                                   Page 14 of 22
 proceedings have to be joined but the said defect is not found to be such so
as to merit dismissal of the appeal at this stage. However it is not deemed
appropriate to discuss the said aspect in detail as otherwise also no merit is
found in the only contention of the counsel for the appellants/defendants.

22.      On the senior counsel for the respondents no.4(i) and 4(ii)/plaintiffs
referring to Avenue Supermarts Private Limited supra I had also enquired
from him whether not for the law laid down therein to apply, it has to be
shown that some right has vested in the defendant and whether not no right
could be said to have vested in the appellants/defendants from the judgment
of Suit Court of the dismissal of the suit. It was also enquired whether not
Avenue Supermarts Private Limited itself also provides that the principle
laid down therein to be not absolute. The reliance on the said judgment in the
facts of the present case is found to be misconceived.

23.       My      research   on   the   contention   of   the   counsel     for      the
appellants/defendants, that the First Appeal by plaintiff no.1 Ram Chander
stood withdrawn on filing of application and the resultant incapability of the
First Appellate Court to pass a decree for ejectment with respect to plots no.3
to 6 and 8 to 10 in favour of plaintiff no.1 Ram Chander, reveals the position
as under:

         A.       Shiv Prasad Vs. Durga Prasad (1975) 1 SCC 405. The
                  Supreme Court in this case was concerned with the question,
                  whether an application under Order XXI Rule 89(1) of the CPC
                  cannot be made unless prior application under Order XXI Rule
                  90 is effectively withdrawn and formal order passed. Order XXI
                  Rule 89(1) empowers a person claiming an interest in the

RSA No.242/2005                                                      Page 15 of 22
                   property sold in execution of a decree to apply to the Executing
                  Court to have the sale set aside. Order XXI Rule 90 empowers a
                  decree holder or purchaser of immovable property sold in
                  execution of a decree, to apply to the Executing Court for
                  setting aside of the sale on the ground of a material irregularity
                  in such sale. Order XXI Rule 89(2) provides that the person
                  who has applied under Order XXI Rule 90 shall not be entitled
                  to apply under Order XXI Rule 89(1) unless he withdraws the
                  application under Order XXI Rule 90. It was held that merely
                  by conveying to the Court that the application under Order XXI
                  Rule 90 is being withdrawn the person becomes entitled to
                  make the application under Order XXI Rule 89(1). It was
                  reasoned that every applicant has a right to unconditionally
                  withdraw his application and his unilateral act in that behalf is
                  sufficient and no order of the Court is necessary permitting him
                  to withdraw the application; the formal order disposing of the
                  application as withdrawn may be passed but the withdrawal is
                  not dependent on the order of the Court. It was held that the act
                  of withdrawal is complete as soon as the applicant intimates the
                  Court that he withdraws the application.

         B.       Rajendra Prasad Gupta Vs. Prakash Chandra Mishra (2011)
                  2 SCC 705. The Supreme Court in this case was concerned with
                  withdrawal of an application for withdrawal of a suit. The High
                  Court had held that once the application for withdrawal of the
                  suit was filed, the suit stood dismissed as withdrawn even
                  without any order of dismissal of the suit as withdrawn and thus
RSA No.242/2005                                                       Page 16 of 22
                   the subsequent application for withdrawal of the earlier
                  application for withdrawal of the suit, was not maintainable.
                  Disagreeing therewith it was held that the subsequent
                  application for withdrawal of the earlier application for
                  withdrawal of the suit and on which earlier application no order
                  of dismissal of the suit as withdrawn had been passed till then,
                  was maintainable. Resultantly the suit which stood dismissed as
                  withdrawn was restored.

         C.       Anurag Mittal Vs. Shaily Mishra Mittal (2018) 9 SCC 691.
                  Supreme Court in this case was concerned with the question
                  whether the dismissal of the appeal relates back to the date of
                  filing of the application for withdrawal. The appeal therein had
                  been filed by the husband against the decree in favour of the
                  wife, of dissolution of marriage. The husband appellant filed an
                  application for withdrawal of the appeal. The husband, even
                  before the order dismissing his appeal as withdrawn, remarried.
                  The question for consideration was, whether the second
                  marriage of the husband was during the pendency of the first
                  marriage and thus void. It was held relying on Shiv Prasad
                  supra (i) that Order XXIII Rule 1(1) of the CPC enables the
                  plaintiff to abandon his suit or abandon a part of his claim
                  against all or any of the defendants, as a matter of right, without
                  the permission of the Court and the defendant cannot insist that
                  the plaintiff must be compelled to proceed with the suit; once
                  the plaintiff does so, he is precluded from suing again on the
                  same cause of action; (ii) there is no doubt that Order XXIII
RSA No.242/2005                                                        Page 17 of 22
                   Rule 1 of the CPC is applicable to appeals as well and the
                  appellant has the right to withdraw his appeal unconditionally
                  and if he makes such an application to the Court, the Court has
                  to grant it; (iii) therefore the appeal is deemed to have been
                  withdrawn on the date of filing of the application for
                  withdrawal; (iv) only when the plaintiff/appellant, after
                  withdrawal of the suit/appeal, wants to sue afresh on the same
                  cause of action, is he required to take an order granting such
                  liberty, from the Court. Resultantly the second marriage of the
                  husband solemnized after the filing of the application for
                  withdrawal of the appeal but before the order of withdrawal of
                  the appeal was held to be not void on the ground of having been
                  solemnized during the subsistence of his earlier marriage.

24.      A perusal of the aforesaid judgments would suggest a dichotomy of a
view in the Supreme Court, with Shiv Prasad and Anurag Mittal holding
withdrawal to be complete on mere filing of the application and even without
any order disposing of the matter as withdrawn and Rajendra Prasad Gupta
on the contrary to be holding that on mere filing of the application for
withdrawal, withdrawal is not complete and an application for withdrawal,
before order thereon can be withdrawn, with the lis to continue.

25.      I have thus proceeded to look at the judgments of the High Courts and
find, (i) the Division Bench of the High Court of Bombay in Yeshwant
Govardhan Vs. Totaram Avasu AIR 1958 Bom 28 to have also held that it
remains open to a plaintiff to withdraw his application for withdrawal of his
suit, so long as the withdrawal has not become effective by an order of the

RSA No.242/2005                                                      Page 18 of 22
 Court; (ii) a Division Bench      of the High Court of Allahabad, after
discussing in detail, in Raisa Sultana Begam Vs. Abdul Qadir AIR 1966
All 318 to have answered the reference "can the plaintiff who has already
moved an application under Order XXIII Rule 1(1) withdraw the application
for withdrawal of the suit before orders are passed on the withdrawal
application", in the negative; (iii) this Court in Curewell (India) Ltd. Vs.
Sahib Singh 21 (1982) DLT 397 to have held that the second appeal stood
withdrawn as soon as the application withdrawing the appeal was filed and
the act of withdrawal was complete as soon as the appellant intimated the
Court that he was withdrawing the appeal and withdrawal was not dependent
on the order of the Court; thus the appellant could not have withdrawn the
application for withdrawal; (iv) the High Court of Kerala in Mariyana Vs.
Kochouseph 1990 SSC OnLine Ker 289 to have held that an application for
withdrawal of a suit can be withdrawn before the Court passes an order on
that application; (v) this Court in Bharat Bhushan Gupta Vs. Raj Kumar
Gupta AIR 1994 DEL 207 to have held that it is not in every case that the
withdrawal can be allowed to be revoked; finding the endorsement of
withdrawal in that case to be not unqualified, the endorsement of withdrawal
was permitted to be revoked; (vi) this Court again in Jaideep Gupta Vs.
Inder Chand Jain 55 (1994) DLT 593 to have been again concerned with
the issue of withdrawal of a withdrawal application; it was held so long as
the Court is seized of the proceeding and the proceedings have not actually
terminated, the Court retains jurisdiction to pass appropriate orders;
accordingly the application for withdrawal of the suit was permitted to be
withdrawn; (vii) the High Court of Bombay in Ujjwala Pawar Vs. Harish V
Milani 2016 SCC OnLine Bom 15861 to have permitted withdrawal of an
RSA No.242/2005                                                Page 19 of 22
 application for withdrawal; (viii) the High Court of Calcutta in Sampat
Singh Vs. Sharma Properties 2016 SCC OnLine Cal 2457 to have held that
a right to withdraw a suit is not an unfettered right; a suit does not cease to
exist merely because an application for withdrawal of the suit has been filed;
the suit continues to exist till an order is made on the said application; it is
always open to the Court to consider and decide any objections that may be
made to the withdrawal of the suit, before passing any order on the
application to withdraw the suit; when a valuable right has accrued in favour
of the defendant, the Court may decline the plaintiff to withdraw the suit;
merely by filing an application for withdrawal, the Court cannot act
mechanically if an objection is raised that the plaintiff should not be
permitted to withdraw the suit; (ix) the Division Bench of this Court in
Vimal Jain Vs. Government of NCT of Delhi 254 (2018) DLT 668 to have,
relying on Shiv Prasad supra held that since that attention of the Court was
not drawn to the applications seeking withdrawal, the order of the Court on
the Review Petition was unsustainable.

26.      What emerges from the judgments aforesaid of the Supreme Court and
the High Courts is that the question, whether withdrawal of a lis is complete
on mere filing of an application for withdrawal or has to await the order on
the application for withdrawal, has been decided by the Courts depending on
the facts and the legal provisions involved. However what is clear and on
which there are no two views, that once, before the order terminating the
proceedings as withdrawn, any objection is raised qua the withdrawal, the
Court has never shied away from deciding the said objection. I am in this
regard in respectful concurrence with the dicta of the High Court of Calcutta
in Sampat Singh supra,
RSA No.242/2005                                                   Page 20 of 22
 27.      Applying the aforesaid law, in the present case, the First Appellate
Court did not allow the application for withdrawal of the First Appeal by
plaintiff no.1 Ram Chander but transposed the plaintiff no.1 Ram Chander as
respondent in the First Appeal. The reliance by the senior counsel for the
respondents no.4(i) and 4(ii)/plaintiffs on J.K. Bhatia supra, in turn referring
to Order XXIII Rule 1(5) CPC is apposite. The suit from which the First
Appeal arose as well as this Second Appeal arises, was filed not by plaintiff
no.1 Ram Chander alone but by four plaintiffs including plaintiff no.1 Ram
Chander. Order XXIII Rule 1(5) provides that nothing in Order XXIII Rule 1
shall be deemed to authorize the Court to permit one of the several plaintiffs
to abandon a suit or part of a claim under Order XXIII Rule 1(1) or to
withdraw under Order XXIII Rule 1(3), the suit or part of the claim, without
the consent of the other plaintiff. The First Appellate Court, though without
referring to the said provision but perhaps owing thereto, did not allow the
application of plaintiff no.1 Ram Chander for withdrawal of the First Appeal.
Once there was such a bar of law, the argument of the counsel for the
appellants/defendants that the First Appellate Court was incompetent to pass
a decree for ejectment with respect to plots no.3 to 6 and 8 to 10, in favour of
plaintiff no.1 Ram Chander, falls to the ground. Even otherwise allowing so
would have resulted in inconsistent judgment and decree arising against
different defendants from the same facts and evidence, with the suit for
ejectment, insofar as against the lessees of plots no.3 to 6 and 8 to 10 being
dismissed and against the lessee of plot no.2 being allowed, and which is
impermissible in law.

28.      I have hereinabove also observed that on mere execution of agreement
to sell even if any, by plaintiff no.1 Ram Chander in favour of
RSA No.242/2005                                                   Page 21 of 22
 occupants/lessees of plots no.3 to 6 and 8 to 10 the relationship of lessor and
lessee did not come to an end. Reference if any required in this context may
be made to Jiwan Dass Rawal Vs. Narain Dass AIR 1981 Del 291, Sunil
Kapoor Vs. Himmat Singh 2010 SCC OnLine Del 354, Satish Kapoor Vs.
Km Ishwari Assudani 2012 SCC OnLine Del 1808 (DB), Cement
Corporation of India Limited Vs. Life Insurance Corporation of India
Limited 2014 SCC OnLine Del 4536 (DB), Chander Dutt Sharma Vs. Prem
Chand 2018 SCC OnLine Del 9903 and Ravinder Singh Vs. Saresh Chand
Punj 2019 SCC OnLine Del 8112. Thus mere agreement to sell in favour of
appellants/defendants occupants of plots no.3 to 6 and 8 to 10, does not
defeat the proceedings for ejectment against them. The remedy of the
lessees/occupants of plots no.3 to 6 and 8 to 10 is to have the agreement to
sell if any in their favour specifically enforced.

29.      In this context it may also be noticed that Ratni Devi is also claiming
to be an agreement purchaser from plaintiff no.1 Ram Chander, of plots no. 3
to 6 and 8 to 10. The inter se rights of appellants/defendants in occupation of
plots no.3 to 6 and 8 to 10 and of Ratni Devi are not the subject matter of this
proceeding.

30.      Resultantly, neither this Second Appeal raises any substantial question
of law nor is there any merit therein. The appeal is therefore dismissed.

         Decree sheet be prepared.



                                                 RAJIV SAHAI ENDLAW, J.

MAY 5, 2020 'gsr'/pp RSA No.242/2005 Page 22 of 22