Punjab-Haryana High Court
Jagan Nath And Ors. vs Tara Chand And Ors. on 7 November, 1996
Equivalent citations: (1997)116PLR519
JUDGMENT Sat Pal, J.
1. This appeal has been directed against the judgment dated 30.1.1978 passed by Sub Judge Ist Class, Panipat and against the judgment dated 13.4.1979 passed by Additional District Judge, Karnal.
2. Briefly stated facts of the case are that Tara Chand (plaintiff) filed a suit against the defendants seeking declaration to the effect that he was owner in possession of l/3rd share of agricultural land measuring 50 Kanal 14 Maria situated in the area of village Khataur, Police Station Gharaunda, Tehsil Karnal. He further sought the declaration to the effect that the sale deed dated 5.7.1968 registered on 8.7.1968 purporting to be executed by him and defendants No. 1 to 5 and the sale deed executed and registered on 17.12.1973 by defendant No. 6 in favour of defendants No. 8 to 11 and pattanama dated 7.12.1973 executed by defendant No. 6 in favour of defendant No. 7 were null and void as against him in respect of his share of the above mentioned land. It was alleged in the plaint that defendants No. 1 to 5 (who are close relations of the plaintiff) and one Ramsarup son of Udhmi colluded together and executed the sale deed dated 8.7.1968 in favour of Sudha @ Sardha (defendant No. 6) and in the said sale deed they falsely included the name of the plaintiff as a co-vendor whereas the plaintiff never executed any such sale deed nor he received any money as mentioned in the sale deed. It was further alleged that subsequently defendant No. 6 executed a pattanama dated 7.12.1973 in favour of Jagan Nath son of Munsi (defendant No. 7) for 20 years and later on defendant No. 6 sold the entire land including the plaintiffs share by the sale deed dated 17.12.1973 in favour of defendants No. 8 to 11 (who are appellants in the present appeal). It was further alleged in para 4 of the plaint that the plaintiff was in possession of the suit land. In para 6 of the plaint, it was stated that the cause of action arose in favour of the plaintiff and against the defendants on 8.7.1972 when the plaintiff got the copy of jamabandi from Patwari and after getting it read out to him, he discovered that his share had been wrongly sold away by the defendants No. 1 to 5 to defendant No. 6. It may be mentioned here that this suit was filed by the plaintiff on 13.8.1974.
3. The learned trial court by his judgment dated 30.1.1978 decreed the suit of the plaintiff and held that the plaintiff was owner of l/3rd share of the land detailed in the heading of the plaint and further held that the sale deed dated 8.7.1968, Pattanama dated 7.12.1973 and subsequent sale deed dated 17.12.1973 were null and void and not binding on the plaintiff. The decree for joint possession of the land along with other co-sharers was also granted. Learned trial court, however, held that the plaintiff was the owner of the suit land but not in possession of land.
Aggrieved by the judgment passed by the learned trial court, Jaggan Nath (Defendant No. 7) S/Shri Sheonath, Kali Ram, Jai Bhagwan, Sham Sunder who were defendants No. 8 to 12 in the suit and Sudha @ Sardha son of Ramsarup, who was defendant No. 6 in the suit filed appeal bearing No. 473/13 of 1978 which was dismissed by the learned Additional District Judge, Karnal by his judgment dated 13.4.1979. The learned Additional District Judge held that the sale deed dated 8.7.1968 (Ex. D 1) showed that it was scribed by one Jeet Singh, Deed Writer and was attested by two witnesses and since none of these persons was produced in order to prove that the plaintiff executed the sale deed in question, it could not be said that, the plaintiff had put his thumb impression on the said sale deed. The learned Additional District Judge also rejected the contention of the learned counsel for the appellants that the appellants were protected Under Section 41 of the Transfer of Property Act on the ground that this plea was a mixed question of law and fact and in the absence of specific pleading it cannot be gone into. The learned Additional District Judge also rejected the contention of the learned counsel of the appellants that suit was time barred. Aggrieved by the above mentioned judgment of the learned trial court and also of the learned first Appellate Court, present appeal has been filed by the appellants.
4. Mr. Goel, learned counsel appearing on behalf of the appellants submitted that the suit filed by the plaintiff was clearly barred by limitation. In this connection he drew my attention to Article 56 of the Limitation Act and submitted that in terms of the said Article, limitation for filing such a suit was three years from the date when the cause of action arose. He submitted that admittedly the sale deed was executed by the plaintiff and defendants Nos. 1 to 5 in favour of Sudha @ Sardha (defendant No. 6) on 5.7.1968 and was registered on 8.7.1968. He further submitted that though in the plaint, it was stated that the plaintiff came to know about the said sale deed on 8.7.1972 when he got the copy of the jamabandi from Patwari but in his cross-examination, the plaintiff clearly stated that he came to know after a period of three Years that his share of land had been sold. He further submitted that though in the plaint, it was stated that the Plaintiff was in possession of the suit land on the date of filing of the suit (i.e. 13.8.1974) but the learned trial court has given a clear finding that the plaintiff was not in possession of the suit land and this finding had not been disturbed by the learned first Appellate Court. He further submitted that the learned first Appellate Court rejected the contention of the appellants on the limitation point without assigning any reason. The learned counsel further submitted that since the sale deed in question was duly registered with the Sub Registrar concerned, the endorsement of the Sub Registrar was an important piece of evidence to establish the execution of the sale deed by the plaintiff. He, therefore, contended that, the learned first Appellate Court was not correct in rejecting this contention of the plaintiff.
5. No argument was addressed on behalf of the respondent-plaintiff as none appeared on behalf of the respondent.
Before dealing with the submissions made by the learned counsel for the appellants it will be relevant to refer to Article 56 of the Limitation Act, 1963, which reads as under :
"Part III - SUITS RELATING TO DECLARATIONS
56. To declare the Three years When the issue or forgery of an registration becomes instrument issued or registered. known to the plaintiff.
6. From the above Article, it is evident that the limitation for filing a suit for declaration with regard to forgery of an instrument issued or registered is three years from the date when the issue or registration becomes known to the plaintiff. Admittedly, the sale deed dated 5th July, 1968 purported to have been executed by defendants Nos. 1 to 5 and the plaintiff was registered on 8th July, 1968. Though in para 6 of the plaint, the plaintiff had stated that on 8th July, 1972, he discovered that his share had been wrongly sold away by defendants Nos. 1 to 5 to defendant No. 6 when he got a copy of the Jamabandi from the Patwari, but in his cross-examination he had stated that he came to know about the sale of his share of land in dispute three years after the date of the sale. As per the admission of the plaintiff himself, he came to know about the sale of his share of land after three years from the registration of the sale deed i.e. on or about 7th July, 1971. Thus even according to his own statement, the plaintiff could have filed this suit within three years from the date of knowledge i.e. on or before 7th July, 1974, but from the trial court records, I find that the suit, in fact, was filed on 13th August, 1974, i.e. beyond the period of three years from the date the registration of the sale deed became known to the plaintiff. The suit filed by the plaintiff was thus barred by limitation, even according to the facts stated by the plaintiff, himself. The point of limitation was argued before the first appellate court but the learned first appellate Court rejected the contention with the remarks that the argument had no force as the suit was for possession based on title. From this, it is clear that no cogent reasons were given by the learned first appellate court for rejecting this argument. Since the suit of the plaintiff for declaring the sale deed dated 5th July, 1968 (registered on 8th July, 1968) executed in favour of defendant No. 6 as null and void, has been held to be barred by limitation, the subsequent sale deed dated 17.12.1973 and Pattanama dated 7.12.1973 executed by defendant No. 6 cannot be held to be void.
7. In view of the above discussion, the appeal filed by the appellants is allowed and the impugned judgment dated 30.1.1978 passed by the learned Sub Judge, first class, Panipat and judgment dated 13.4.1979 passed by the learned Additional District Judge, Karnal. are set aside and consequently, the suit filed by the plaintiff-respondent stands dismissed. The parties are, however, left to bear their own costs.