Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sudhir Halder vs Rajendra Prasad Ghosh & Ors
2023 Latest Caselaw 5048 Cal

Citation : 2023 Latest Caselaw 5048 Cal
Judgement Date : 16 August, 2023

Calcutta High Court (Appellete Side)
Sudhir Halder vs Rajendra Prasad Ghosh & Ors on 16 August, 2023
              IN THE HIGH COURT AT CALCUTTA
                   (CIVIL REVISIONAL JURISDICTION)

   PRESENT:
   THE HON'BLE JUSTICE SIDDHARTHA ROY CHOWDHURY

                                CO 2338 of 2012

                             SUDHIR HALDER
                                  VS.
                      RAJENDRA PRASAD GHOSH & ORS.

 For the Petitioner                  : Mr. Atarup Banerjee, Adv.
                                       Mr. Bapin Baidya, Adv.
                                       Mr. Rajdeep Pramanick, Adv.

 For the Opposite parties            : Mr. Gopal Ch. Ghosh, Adv.
                                       Mr. L. Bhattacharya, Adv.
 Hearing concluded on                : 20th July, 2023

 Judgement on                        : 16th August, 2023

Siddhartha Roy Chowdhury, J.:

     1.

This application under Article 227 of the Constitution of India assails

the judgment and order dated 31st May, 2012 in Misc. Appeal No. 347

of 2009 passed by learned Additional District Judge, 9th Court at

Alipore has preferred this application under consideration.

2. For the sake of convenience the parties will be referred to as they

were arrayed before the learned Trial Court.

3. Briefly stated, Sudhir Halder filed a suit for partition before the

learned 2nd Munsif, Baruipur in Title Suit No. 30 of 1987. The suit was

decreed in the preliminary form, thereafter one of the co-owners

Santosh Halder died intestate leaving behind him surviving his widow,

son and daughter who sold and transferred the share in favour of

Kalidas Paul, Aruna Mandal. The legal heirs of Balai Halder one of the

co-owners sold and transferred her share on 13th march, 2001 in favour

of Reba Paul and the transferees as aforesaid got impleaded in the suit

for partition and the plaintiff of the said suit for partition filed an

application under Section 4 of the Partition Act, 1893 in exercise of his

right of preemption or in other words his right to buy off the share of

the Stranger purchasers. The said petition was registered as Misc. Case

No. 104 of 2001. Learned Trial Court, however, was pleased to reject the

said application.

4. Aggrieved by the order of the learned trial court, Sudhir Halder

preferred an appeal against such order. It was registered as Misc.

Appeal No. 347 of 2009. Learned Appellate Court was pleased to

dismiss the appeal on the ground that Section 4 of the Partition Act,

1893 can be pressed into service only in the event the stranger

purchaser of share in the dwelling house seeks partition.

5. In the present case, the Stranger purchasers did not approach the

court for partition. They purchased the share of the co-owners by two

different deeds. Therefore, according to learned Lower Appellate Court

the order passed by learned Trial Court was absolutely correct and

learned Appellate Court refused to interfere with the said order

impugned in the Miscellaneous Appeal. Consequently, the appeal was

dismissed. Hence this petition under Article 227 of the Constitution of

India, challenging the order of Lower Appellate Court is filed.

6. Mr. Atarup Banerjee, learned Counsel on behalf of the petitioner

strenuously argued that share of the dwelling house, since has been

transferred to a Stranger purchaser during pendency of a suit for

partition, and the Stranger purchasers stepped in under Order 22 Rule

10 of the Code of Civil Procedure, they have assumed the status of the

plaintiffs for the simple reason that in a suit for partition parties to the

suit are considered to be plaintiffs. Therefore, the statutory provision as

laid down under Section 4 needs to be interpreted in a manner as if the

Stranger purchaser had approached the court for partition along with

other co-sharers. In order to maintain the sanctity of the family dwelling

house, the Stranger purchasers should not have been allowed to

intrude. This basic principle behind the legislation was over-looked or

not considered by the learned Courts below.

7. Refuting such contention, Mr. Gopal Ch. Ghosh, learned Counsel for

the opposite party submits that the Hon'ble Apex Court in the case of

Gautam Paul vs. Devi Rani Paul reported in (2000) 8 SCC 330 made

it clear that Section 4 of the Partition Act, 1893 can only be pressed

into service if the stranger purchaser approaches the court for partition

and not otherwise. There is no room to interpret Section 4 of the

Partition Act, 1893 in any other manner whatsoever.

8. My attention is drawn to the order dated 26th September, 2012

passed by the Hon'ble Co-ordinate Bench by which direction was given

to prepare the paper book. From the paper book, I find that the opposite

parties purchased dilapidated building with a shop room and go-down.

This description given in the schedule of the deed is sufficient to hold

that part of dwelling house has been transferred to the Stranger

purchasers.

9. Dwelling house is defined in Black's dictionary in the following

manner:- ..... Dwelling house - The house or other structure in which

one or more people live :- Residence or abode. When part of the building

is used as shop and go-down it loses the character of dwelling house

per se.

10. Upon plain reading of Section 4 of the Partition Act, 1893 it appears

that where a share of dwelling house belonging to "undivided family"

has been transferred to a person who is not a member of such family

and such transferee sues for partition, the court shall, if any member of

the family being a share holder shall undertake to buy the share of

such transferee, make a valuation of such share and direct the sale of

such share to the share holder.

11. It goes without saying when statute says a particular thing is to be

done in a particular manner, it should be done in that manner and not

otherwise. As I have already pointed out the property purchased is not a

dwelling house and the Stranger purchaser did not initiate any suit for

partition. Therefore, the proceeding under Section 4 of the Partition Act

cannot be maintained.

12. The order impugned, in my opinion does not warrant any

interference.

13. The Revisional Application is bereft of merit and is dismissed,

however, without cost.

14. Let a copy of this order be sent down to the learned trial court

forthwith.

15. Urgent photostat certified copy of this judgement if applied for,

should be made available to the parties upon compliance of requisite

formalities.

(SIDDHARTHA ROY CHOWDHURY, J.)

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter