Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagar Nigam Bareilly vs Mahendra Kumar Agarwal And ...
2014 Latest Caselaw 6506 ALL

Citation : 2014 Latest Caselaw 6506 ALL
Judgement Date : 16 September, 2014

Allahabad High Court
Nagar Nigam Bareilly vs Mahendra Kumar Agarwal And ... on 16 September, 2014
Bench: Abhinava Upadhya



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 26
 

 
Case :- WRIT - C No. - 49775 of 2014
 

 
Petitioner :- Nagar Nigam Bareilly
 
Respondent :- Mahendra Kumar Agarwal And Another
 
Counsel for Petitioner :- Shiv Nath Singh
 
Counsel for Respondent :- C.S.C.,Satyam Singh
 

 
Hon'ble Abhinava Upadhya,J.

By means of this writ petition the petitioner is challenging the  order dated 9.9.2014 passed by the Additional District Judge, Court No.12, Bareilly in Civil appeal No. 36 of 2005. By the said order  the Municipal Commissioner, Bareilly has been summoned  before the court.

The facts of the case are that a suit was filed being Suit No. 110 of 2004 for permanent injunction  by the respondents. The injunction that was sought was against the Nagar Nigam, Bareilly not to interfere in the possession of the respondent-plainitff over the property in question.  As usual the Nagar Nigam  did not  prosecute the case properly and the suit was decreed ex parte by decree and order dated 4.5.2005. Against the aforesaid decree  the present appeal has been filed.

According to the petitioner-Nagar Nigam, the property in dispute is a drain  and side of the road upon which the plainitff-respondent has made his construction without any legal right  and is  a  rank trespasser and encroacher.  The court below, however, quoting the opinion  of the National Legal Services Authority and the State Legal Services Authority has held that a resolution of dispute by mechanism of mediation  is a better alternative and, therefore,  the Commissioner may come for the purpose of resolving the dispute through a compromise  and mediation. It is submitted  that the Municipal Commissioner has already submitted his written argument under Order XVIII Rule 2(3-A) CPC wherein it has been stated that he has no authority to enter into compromise with regard to a property which is recorded as a road side and a drain and the appeal be decided on merit. The court below, however, insisted upon  the Judicial Commissioner to appear before it  for resolving the dispute.

Sri Shiv Nath Singh, learned counsel appearing for the petitiioner submits that  when the property in question is recorded as a road side and a 'nala,' the Municipal Commissioner has no authority to enter into any kind of compromise for State property  and the suit is to be decided on merit, as such, personal appearance only to enter into a compromise is uncalled for. However, he submits that the Municipal Commissioner has no hesitation in appearing before the court if for the proper reason he is summoned. 

Prima facie, the Municipal Commissioner has no authority to  enter  into compromise   with regard to a property belonging to State with any person or party without prior approval of the State. 

The matter requires consideration.

The respondents may file counter affidavit within one month.

List thereafter.

Till the next date of listing, the operation of the impugned order dated 9.9.2014 shall remain stayed. It is, however, provided that the appeal may be proceeded with  and decided in accordance with law, without granting unnecessary adjournment to either of the parties. 

Order Date :- 16.9.2014

SKM

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter