Citation : 2011 Latest Caselaw 5745 ALL
Judgement Date : 15 November, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 30 Case :- SECOND APPEAL No. - 951 of 2011 Petitioner :- Dinesh Kumar Sharma And Another Respondent :- Smt. Renuka Sharma And Others Petitioner Counsel :- K.K. Shangloo Hon'ble Sibghat Ullah Khan,J.
Heard learned counsel for the appellants (two in number), who are real brothers.
This second appeal arises out of O.S. No.493 of 2005 instituted by respondent nos.1 and 2 Smt. Renuka Sharma and Smt. Kunti Sharma. Both the appellants and proforma respondent nos.3 to 6 were defendants in the suit. All the parties except respondent nos.4 and 5 are real brothers and sisters. Respondent nos.4 and 5 are wife and daughter of late Sri Tajendra Dev Sharma who was real brother of the other parties. House in dispute were left behind by late Sri Rameshwar Dayal Sharma father and grand father of the parties. It was pleaded in the plaint that the mother late Smt. Anguri Devi gave her 1/8th share through registered Will dated 17.06.2000 to Smt. Kunti Sharma the plaintiff no.2 hence her share was 2/8 and the share of plaintiff no.1 was 1/8th (total share of both the plaintiffs 3/8th ) and remaining 5/8th share was of the defendants. The trial court held that the plaintiffs had 3/8th share in the property and they could seek partition. However, suit was dismissed under Order 32 Rule 2 CPC at the preliminary stage under Order 7 Rule 11 CPC by Additional Civil Judge (Senior Division) Court No.2, Meerut on 04.04.2009.
Under Order 32 Rule 2 CPC provision for appointment of guardian of person of unsound mind is provided. After deciding all the material issues in favour of the plaintiffs there was absolutely no sense in rejecting plaint under Order 7 Rule 11 CPC.
Against the judgment and decree passed by the trial Court plaintiffs filed Civil Appeal No.67 of 2009. Additional District Judge/ Special Judge S.C./S.T. Act, Meerut allowed the appeal through judgment and decree dated 10.08.2011 set aside the judgment and decree passed by the trial Court and declared 1/8th share of plaintiff no.1 and 2/8th share of plaintiff no.2 in the property in dispute i.e. the houses bearing nos.428, 430, 431, 432 and 433 situate in Subhashpuri, Kanker Khera, Meerut and passed a preliminary decree to that effect. Lower Appellate Court mentioned in its judgment that during arguments in appeal plaintiff no.2 Kunti Sharma remained present in Court and she was doing pairvi in appeal and on the date of the arguments also she was present in Court and the said fact was not disputed by the respondents in the appeal before the Lower Appellate Court.
Learned counsel for the appellants categorically admits that the shares which have been granted by the courts below to the plaintiffs respondents are quite correct. The only argument is that plaintiff no.2 was of unsound mind hence lower appellate court should have either dismissed the appeal or at least should have appointed her guardian before deciding the appeal. The trial court while dismissing the suit had held that she was of unsound mind. The action of the trial court was rather a cruelty. It did not make any effort to appoint a guardian ad-litem. The lower appellate court held that plaintiff no.2 was slightly depressed but not of unsound mind. In any case this argument by the higher court i.e. this Court hearing this Second Appeal could be entertained only if judgment had gone against Smt. Kunti Sharma. The provision of appointing guardian of minor or of persons of unsound mind has been made in order to protect but not to jeopardise their interest. Accordingly even if the argument of learned counsel for appellant that respondent no.2 was not of perfectly sound mind is accepted, it will not make any difference. In the memorandum of this second appeal she has been made respondent without any guardian. The following authorities cited by the learned counsel for the appellant have got no application:
1.Smt. Godawari Devi Vs. Smt. Radha Pyari Devi & others AIR 1985 Patna 366.
2.Marci Celine D'Souza Vs. Renie Fernandez AIR 1998Kerala 280.
Learned counsel for appellants stated that Smt Kunti Sharma was divorced by her husband due to her unsound mental state. It is worst form of cruelty on the part of the appellants brothers that they want to deprive their divorced, depressed sister of her share in their father's property.
The apprehension of the learned counsel for the appellants who are brothers is that plaintiff respondent no.1 Smt. Renuka Sharma will prevail upon Smt. Kunti Sharma respondent no.2 (both are sisters of the appellants) and will misuse the portion of the property in dispute which ultimately comes in the share of Smt. Kunti Sharma. This question is wholly foreign to the scope of the suit hence it can not be considered.
Moreover, respondent no.1 Smt. Renuka Sharma deserves all praise for taking care of her divorced, depressed sister respondent no.2. She is her best companion. No other error has been point out in the judgment of the lower appellate court by the learned counsel for appellants.
Accordingly, I do not find any reason to interfere in the impugned judgment and decree passed by the lower appellate court. No substantial question of law is involved. Second Appeal is dismissed under Order 41 Rule 11 CPC.
Order Date :- 15.11.2011
vkg
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!