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 3]

Allahabad High Court

Ram Sahai And Anr. vs Binode Bihari Ghosh on 4 January, 1923

Equivalent citations: (1923)ILR 45ALL306

JUDGMENT

Ryves and Gokul Prasad, JJ.

1. The facts out of which this appeal arises are as follows: Ajudhia Prasad, the father of Ram Sahai and grandfather of Baijnath Prasad, plaintiffs in this suit, took a permanent lease of a compound, in. the city of Allahabad, on the 7th of September, 1913, from Bite, Ram Ghosh and his two brothers. Binode Bihari Ghosh, the defendant respondent here, claimed a share in the coin pound, and it appears that proceedings were taken against him, at the instance of Ajudhia Prasad, under Section 145 of the Code of Criminal Procedure. Those proceedings ended in an order by the Magistrate maintaining the possession of Binode Bihari Ghosh in one room in the compound and maintaining the possession of Ajudhia Prasad in the rest of the compound. This order was passed on the 9th of March, 1914. Subsequently Ajudhia Prasad died without having instituted airy suit in the civil court to contest the Magistral's order. Afterwards, in 1919, the plaintiffs appellants forcibly ejected Binode, Bihari Ghosh from the room he was occupying. Binode Bihari Ghosh took criminal proceedings against the plaintiffs under Section 448 of the Indian Penal Code, with the result that the plaintiffs were convicted and fined, and, under Section 522 of the Criminal Procedure Code, Binode Bihari Ghosh was put back into possession of the room. This order was dated the 8th of September, 1919. Thereafter, on the 9th of March, 1920, the plaintiffs brought this suit for a declaration that they were the owners in possession of the room in dispute and that the defendant had no right therein, and, secondly, for a perpetual injunction to be issued to the defendant to restrain him from interfering with the plaintiffs' possession. Both courts have dismissed the suit on the ground that under articles 47 of the first schedule to the Indian Limitation Act the suit was barred by time.

2. The plaintiff's come here in appeal, and, as the questions-involved are somewhat difficult, the ease has been referred to a Bench of two Judges for disposal. Three main grounds are taken against the decision of the courts below. First, it is argued that article 47 does not apply because this suit is not a suit, on the face of it, to recover the property but is a suit for a declaration pure and simple. Next, it is argued that article 47 cannot apply at all to the facts of this case, because the order under Section 145 of the Code of Criminal Procedure did not refer to the, room now in dispute. There was a third plea raised, namely, that, in any case, the order, under Section 145 was made against Ajudhia Prasad alone and that the plaintiffs were, therefore, not bound by that order, because they were not claiming through him but in their own right as surviving members of a joint Hindu family of which Ajudhia Prasad was a in ember.

3. On the second point, it seems to us that the court below has found, rightly or wrongly, that the order under Section 145 referred to the room now in suit. It seems to us that that is a finding of fact. The lower court has considered the evidence and come to a finding thereon and it is not open to us to inter-fen; with that finding.

4. On the third point, it seems to us that the plaintiffs are in a dilemma. There is no doubt that Ajudhia Prasad took the lease. He either took it in his personal capacity or he took it as the head and managing member of a joint Hindu family. If he took it in his personal capacity, there can be no doubt time the plaintiffs must claim through him as his next heirs and, therefore, article 47, if it applies at all, would apply to them. If, on the other hand, Ajudhia Prasad took the lease as the managing member of the family, for the family, it seems to us that he must have taken proceedings under Section 145 as the managing member of the family on behalf of the family, and, if so, he and the whole family were bound by the order under Section 145.

5. There remains the first ground, which is not free from difficulty. Article 47 lays down that a suit by any person, bound by in order respecting the possession of immovable property made under the Code of Criminal Procedure of 1898, to recover the property comprised in such order, must be brought within three; years of the date of the final order in the criminal court. The final order in the criminal court was passed, as we have said, on the 9th of March, 1914. Any suit, therefore, to recover possession, of property comprised in such order could only have boon brought up to the 9th of March, 1917. No such suit was brought. It seems to us, therefore, that the learned Judge of the court below is right in holding that the suit was barred. It does not seem to us that the plaintiffs, by laking the law into their own hands and forcibly ejecting the defendant, so as to enable them to bring a suit in the form of a, suit for a declaration merely, can enlarge the period of limitation proscribed by law, within which only they were entitled to recover possession. We, therefore, are of opinion that the decisions of the courts below were right. We accordingly dismiss this appeal with costs.