Citation : 2025 Latest Caselaw 45 Chatt
Judgement Date : 1 May, 2025
1
Digitally signed
by SOURABH
2025:CGHC:20036
SOURABH PATEL
Date:
NAFR
PATEL 2025.05.07
10:18:49
+0530
HIGH COURT OF CHHATTISGARH AT BILASPUR
CR No. 117 of 2025
1. Narendra Kumar Shrivastava (Dead) Through - The Legal Heirs
Smt. Nisha Shrivastava W/o Late Narendra Kumar Shrivastava
Aged About 71 Years R/o Near Anand Niketan Gate, Avanti
Vihar Colony, P.O. - Pandari, Raipur, District - Raipur (C.G.).
2. Sameer Shrivastava S/o Late Narendra Kumar Shrivastava Aged
About 43 Years R/o Near Anand Niketan Gate, Avanti Vihar
Colony, P.O. - Pandari, Raipur, District - Raipur (C.G.)
... Applicants
versus
1. Anand Niketan R/o Welfare Samiti, Panjikrit Sanstha, Dwara-
Karyakari Adhyaksh - Narendra Kumar Verma, S/o Late Shri
Ratanlal Verma, R/o E-2, Anand Niketan, Maharishi Valmiki
Ward, Raipur (C.G.).
2. Shriman Aayukt Nagar Palik Nigam Raipur, Gandhi Chowk Ke
Paas, Raipur (C.G.),
... Respondents
For Applicants : Mr. Rajesh Kumar Kesharwani, Advocate For Respondent(s) : Not noticed
Hon'ble Shri Justice Sanjay Kumar Jaiswal Judgment On Board
01/05/2025 1 Heard on admission.
2 The instant civil revision has been filed by the
applicants/defendants under Section 115 of the Code of
Civil Procedure challenging the order dated 05.12.2024,
passed by learned Additional District Judge (FTC),
Raipur, District Raipur (C.G.) in M.J.C. No. 73/2013,
whereby, the application filed by the applicants under
Order 7 Rule 11 of CPC has been rejected.
3 Brief facts of the case are that the R-1 herein filed an
application under Section 307(5) of the Municipal
Corporation Act, 1956 before the learned District Judge,
Raipur (C.G.) against the applicants herein for removal
of the illegal construction and unauthorized possession
of the land situated near Anand Niketan and for
injunction.
4 The applicants/defendants submitted an application
under Order 07 Rule 11 Code of Civil Procedure, stating
that the case of the respondents revolves around the
alleged construction by the applicants in violation of the
approved map sanctioned by the Municipal Corporation,
Raipur but the applicants/defendants have duly
regularized the layout plan from the Joint Director,
Town and Country Planning Department.
applicants/defendants in his reply stating that the
application was filed because the defendants/applicants
constructed in violation of the approved map, converting
a residential area into commercial premises and affected
the security of the colony. Although the
defendants/applicants presented a regularization
certificate from the Town and Country Planning
Department, but they failed to provide any approved
map or regularization certificate from the Municipal
Corporation, Raipur. Therefore, the objection raised by
the defendants/applicants is not acceptable and the
application of Order-7 Rule-11 Code of Civil Procedure
should be dismissed.
6 Learned trial Court vide impugned order dated
05.12.2024 rejected the application filed by the
applicants under Order 7 Rule 11 CPC leading to filing
of this revision.
7 Learned counsel for applicants submits that the trial
Court has erred in rejecting the application filed under
Order 7 Rule 11 of the Code of Civil Procedure and prays
for setting aside of the said order.
8 Heard learned counsel for the applicants/defendants
and perused the record.
9 The said application under Order 7 Rule 11 of CPC was
filed by the applicants/defendants stating that the main
dispute has already been resolved and regularization has
been done by them, whereas the respondent No. 1 in his
reply has denied the said fact. In this situation, the trial
Court while passing the impugned order held that it
appears that the dispute still exists between both the
parties. It is also evident from the application of the
applicants/defendants that the basis of resolution of the
main dispute taken by them does not fulfill the
ingredients of Order 7 Rule 11 of CPC because the said
provision does not provide for rejection of the plaint
merely on the ground that one party unilaterally
considers the dispute to be resolved. Therefore, the
application filed by the applicants was dismissed by the
trial Court.
10 Taking into consideration the entire facts and
circumstances of the case, this Court does not find any
jurisdictional illegality or material irregularity in passing
the impugned order by the trial Court warranting any
interference therein.
11 Accordingly, without commenting on the merits of the
case, the instant Revision is dismissed at motion stage
itself.
Sd/-
(Sanjay Kumar Jaiswal) JUDGE Sourabh P.
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!