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 1, Cited by 8]

Delhi High Court

Adarsh Murgai vs Delhi Administration Etc. on 27 March, 1992

Equivalent citations: 1992RLR228

JUDGMENT  

Usha Mehra, J.  

(1) [ED. facts : Plaintiff sued Defts. for injunction alleging that she bought suit land from owner by a registered sale deed on 1.1.86 and land was mutated in her name on 22.6.87 and she was given possession which fact was confirmed by entries in Khatauni Paimaish and Khasra Girdawri and she was living in Punjab and then in England and returned in July, 1989 and found that Adm (Rev.) had ordered entry of name of Deft. no. 3 against the said judicial pronouncements, some of which have been noticed in the Karnataka authority and more recently by the Supreme Court in Krishna Ram Mahale v. Mrs. Shobha .

(2) The sum total appears to be that relief of injunction being a relief in equity, the court would not aid a person who himself is guilty of doing a wrongful act and has trespassed into suit property recently; or where the owner has acquiesced or been a party to his induction. The real owner is entitled to defend illegal occupation of his property and may throw out the trespasser during the "act and process" of trespassing. But where the possession of such a person has been peaceful, long, anterior an accomplished and he has been in settled possession of the property, with no right to remain in possession or has acquired ownership by adverse possession, he cannot be ousted or dispossessed by the owner of the property except by recourse to law.

(3) As noticed earlier, in the present case, the plaintiff has been in occupation of the premises in question doing business there for long, may be since 1963 when he obtained license from the authority concerned to do that business. The factum of anterior possession of the plaintiff is indicated in the defense in the W/S. It has found to be long one by the 1d. trial court. This "prolonged possession" is not disputed by the Id. Appellate Court as well Thus, the judgment of Karnataka High Court in K. V Narayan's case (supra) is clearly distinguishable on facts and the instant case is fully covered by the Supreme Court's pronouncement in Krishna Ram Mahale's case (supra). No fault can, therefore, be found with the trial court's direction to maintain status quo till the final decision of case by it. It finds support from Smt. Shakuntla v. Hira Nand Sharma, : The Id. Appellate Court's refusal to confirm trial court's order, therefore, does call for interference u/S. 115 of the Code.

(4) As for the second ground, it is pleaded in paras 7 & 8 of the plaint that on 28th/ 29.10.84 the defendants threatened to forcibly dispossess the plaintiff, which threat still continues, the same is in force and the plaintiff has a a cause of action to sue for injunction.

(5) Mr. Y.K. Jain, Id. counsel for the defendants, supporting the impugned order, has urged that the plaint appears as typed on 18.10.84, there has been interpolation as the date , at the foot of the plaint is changed to "30" by overwriting subsequently, to create a cause of action on the hand written dates 28 & 29.10.84, in paras 7 & 8 of the plaint, there in fact was no cause of action on 18.10.84 on which date the plaint was typed and as such the plaintiff is not entitled to injunction. I do not agree. As to when the typed dt. '18' at foot of plaint and in verification was changed by handwriting to appear as "30" before or after filing of the suit is not indicated. In any case, there being an issue framed on the plea in defense relating to cause of action to be decided by the trial court, I would not like to express any view one way or the other on it at this stage. Suffice it to say, as the plaint, duly corrected in hand, stands, it cannot be said that it does not disclose a cause of action.

(6) I am in agreement with the view taken on the matter by the trial court and feel that the Id. Appellant Court has gone wrong in law in not confirming it and come to a finding unsupported by law.