Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nand Lal Pathak & Another vs The D.J. & Others
2011 Latest Caselaw 1913 ALL

Citation : 2011 Latest Caselaw 1913 ALL
Judgement Date : 24 May, 2011

Allahabad High Court
Nand Lal Pathak & Another vs The D.J. & Others on 24 May, 2011
Bench: Sibghat Ullah Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Judgement Reserved on 16.03.2011
 
Judgement Delivered on 24.05.2011
 

 

 
Court No. - 30
 

 
Case :- WRIT - C No. - 10573 of 2001
 

 
Petitioner :- Nand Lal Pathak & Another
 
Respondent :- The D.J. & Others
 
Petitioner Counsel :- S.M. Yadav
 
Respondent Counsel :- C.S.C.
 

 
Hon'ble Sibghat Ullah Khan,J.

Heard learned counsel for the parties.

This is plaintiffs' writ petition arising out of Original Suit No. 286 of 1987 filed by them against respondent nos. 3 and 4 Gajraj and Mool Shanker. Defendant no. 1 in the suit was Musammat Bagwanti who died on 07.03.1991 and no one was substituted at her place. She belonged to the family of the plaintiffs-petitioners. She was recorded as bhumidhar of certain agricultural land in the Revenue Records which she sold through a registered sale deed dated 03.03.1986 to the defendant no. 2 and 3/ respondent nos. 3 and 4. The prayer in the plaint of the suit was for cancellation of the sale deed. Defendants raised the plea of bar of jurisdiction of the civil court. After filing of the written statement, issues were framed. The issue relating to the jurisdiction (whether the suit is not maintainable in the civil Court in view of Section 331 of U.P. Zamindari Abolition & Land Reforms Act) was decided as a preliminary issue by Munsif Mirzapur on 04.03.1998 holding that the suit was maintainable before the Civil Court. Against the said judgment and order contesting respondent nos. 3 and 4 filed civil revision no. 55 of 1998. The District Judge, Mirzapur allowed the revision on 22.12.2000 and held the suit to be not maintainable before the Civil Court. The said judgment and order of the revisional court has been challenged through this writ petition.

In the plaint it was stated that just for the satisfaction of Musammat Bagwanti her name had been recorded in the revenue records but she was not bhumidhar and by maximum she was licensee.

If the situation which is brought in existence by the sale deed is challenged then the sale deed may be challenged before the Civil Court also even if the allegation is that the sale deed is void (e.g. the allegation that it was executed by some impostor). However if the challenge is to the position existing immediately before execution of the sale deed then simple suit for cancellation of sale deed or its declaration as void is not maintainable before the Civil Court as such suit necessarily involves the declaration of right prior to execution of the sale deed. In the instant case unless a declaration is granted that even prior to the execution of the sale deed, Musammat Bagwanti was not bhumidhar of the land in dispute, sale deed cannot be cancelled. Such a declaration can be granted only and only by revenue Court.

Therefore, the learned District Judge, rightly held that the suit was not maintainable before the Civil Court. Writ petition is accordingly dismissed.

Order Date :- 24.5.2011

vks

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter