Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Ganesh Traders vs Specturm Infonet Pvt. Ltd
2026 Latest Caselaw 1349 Chatt

Citation : 2026 Latest Caselaw 1349 Chatt
Judgement Date : 7 April, 2026

[Cites 15, Cited by 0]

Chattisgarh High Court

M/S Ganesh Traders vs Specturm Infonet Pvt. Ltd on 7 April, 2026

                                                          1




                                                                         2026:CGHC:15752
SOURABH
BHILWAR

                                                                                         NAFR
Digitally signed by
SOURABH
BHILWAR
Date: 2026.04.09
10:43:02 +0530


                                HIGH COURT OF CHHATTISGARH AT BILASPUR


                                                 SA No. 644 of 2024


                      1 - M/s Ganesh Traders Through Its Proprietor Lalit Kumar Bondia, Son
                      Of Late Rajaram Bondia, Presently Aged Around 67 Years, (Aadhar No.-
                      4079 4047 4851), R/o, House No. 191/3, Ward No. 18, Chhaju Gali,
                      Behind   Gandhi    Ganj,    Raigarh,    Tahsil   And   District-   Raigarh
                      (Chhattisgarh)


                      2 - M/s Neelam Stores Through Its Proprietor Natthulal Tayal, S/o Late
                      Sagarmal Tayal, Presently Aged Around 74 Years, (Aadhar No.- 6243
                      0707 5243), R/o, House No. 209, Ward No. 12, Arya Bhawan, Bidpara,
                      Raigarh, Tahsil And District- Raigarh (Chhattisgarh)


                      3 - M/s Kosa Silk Emporium Through Its Present Proprietor- Ashish
                      Agrawal, Son Of Sanjay Agrawal, Presently Aged Around 29 Years,
                      (Aadhar No.- 6925 5543 5849), R/o, Pooja Handloom, Kotra Road,
                      Raigarh, Tahsil And District- Raigarh (Chhattisgarh)
                                                                                ... Appellant(s)


                                                      versus


                      1 - Specturm Infonet Pvt. Ltd. Through Its Director- Bharat Agrawal, Son
                      Of Vijay Agrawal, Aged Around 38 Years, R/o Chakradhar Nagar,
                      Raigarh, Tahsil And District- Raigarh (Chhattisgarh)
                                      2



2 - Smt. Sarita Devi Jagatramka W/o Suresh Kumar Jagatramka Aged
About 55 Years R/o Gandhi Chowk, Station Road, Raigarh (C.G.)


3 - Suresh Kumar Jagatramka S/o Late Banwarilal Jagatramka, Aged
Around 55 Years, R/o Gandhi Chowk, Station Road, Raigarh
(Chhattisgarh)


4 - Smt. Pushpa Saraf W/o Premkumar Saraf Aged About 68 Years
Resident Of 3/1, Siddeshwari Road, Kolkata (West Bengal)


5 - Raghvendra Pratap Singh S/o R.K. Singh Aged About 35 Years R/o
Maharana     Pratap    Nagar,   Tifra,   Tahsil   And   District-   Bilaspur
(Chhattisgarh)


6 - Sub-Divisional Officer Cum Rent Controlling Authority Raigarh,
Chhattisgarh
                                                        .... Respondent(s)

(Cause title is taken from CIS) For Appellant(s) : Mr. Hari Agrawal, Advocate For Respondent/State : Mr. Lekhram Dhruw, Panel Lawyer

Hon'ble Shri Justice Bibhu Datta Guru Judgment on Board 07/04/2026

1. The present Second Appeal has been filed by the appellants/

plaintiffs under Section 100 of the Code of Civil Procedure, 1908,

assailing the impugned judgment and decree dated 30.08.2024

passed by the learned 3rd District & Additional Sessions Judge,

Raigarh (C.G.) in Regular Civil Appeal No. 05/2020 (M/s Ganesh

Traders & Ors. vs. Spectrum Infonet Pvt. Ltd. & Ors.), whereby

the learned Appellate Court affirmed the impugned order dated

19.12.2019 passed by the learned Second Civil Judge, Junior

Division, Raigarh (C.G.), in Civil Suit No. 273-A/2019 (M/s

Ganesh Traders & Ors. vs. Spectrum Infonet Pvt. Ltd. & Ors.),

whereby the learned trial Court allowed the application filed by the

defendant No.1 under Order 7 Rule 11 of CPC and dismissed the

suit on the ground that the same is prohibited under Order 35

Rule 5 of CPC and Section 6 of the Chhattisgarh Rent Control

Act, 2011 (for short 'the Act, 2011'). For the sake of convenience,

the parties shall hereinafter be referred to as per their status

before the Trial Court.

2. (i) The case of the plaintiffs as averred in the plaint is that the

plaintiffs are tenants in peaceful possession of three shops

situated at Station Road, Gandhi Chowk, as described in

Schedule 'A'. The tenancy commenced in the year 1973 under the

original owner, late Prakashwati Jagatramka, and thereafter rent

was paid to her husband Banwarilal Jagatramka and

subsequently to their daughter, Defendant No. 4 Smt. Pushpa

Devi Saraf, who last received rent from the plaintiffs. It is averred

that the plaintiffs have neither paid rent to any other person nor

entered into any tenancy agreement with any of the other

defendants. However, Defendant No. 1, claiming himself to be the

owner of the suit property, has instituted eviction proceedings

against the plaintiffs before the Rent Controller.

(ii) Similarly, Defendant No. 2 Smt. Sarita Devi Jagatramka,

daughter-in-law of the original owner, has also initiated separate

eviction proceedings against the plaintiffs and has issued notice

claiming herself to be the owner/landlord. In the said proceedings,

Defendant No. 3, being the son of the original owner, has got

himself impleaded under Order 1 Rule 10 CPC asserting his own

ownership rights over the suit property. Further, Defendant No. 5

Raghvendra Pratap Singh has also issued notice to the plaintiffs

claiming himself to be the owner of the suit property and

demanding payment of rent. At the same time, Defendant No. 4

Smt. Pushpa Devi Saraf, who had been receiving rent from the

plaintiffs, has also issued a notice directing the plaintiffs to pay

rent exclusively to her and not to any other person.

(iii) Thus, Defendants No. 1 to 5, all claiming through the original

owners, have set up rival and conflicting claims of

ownership/landlordship over the same suit property and have also

initiated multiple eviction proceedings, thereby creating serious

confusion and hardship for the plaintiffs. In these circumstances,

the plaintiffs have been constrained to file the suit in the nature of

an interpleader suit seeking determination as to who among the

defendants is the lawful owner/landlord, so as to enable them to

discharge their obligations and effectively participate in the

pending proceedings before the Rent Controller.

3. Per contra, defendant No. 1 has filed an application under Order

7 Rule 11 of the CPC on 14.11.2019 in the suit before the trial

Court contending that the plaintiffs have instituted the suit in the

nature of an interpleader, seeking declaration as to which of

Defendants No. 1 to 5 is the lawful landlord along with a relief of

permanent injunction, which is not maintainable in law. It was

submitted that the basis of the suit arises out of proceedings

before the Rent Controlling Authority, and similar issues have

already been considered and rejected by the Rent Controller in

earlier proceedings relating to Sarita Devi. It was further

contended that the sale deed in favour of Defendant No. 1 has

already been upheld in prior civil litigation, wherein Civil Suit No.

116-A/2011 filed for cancellation of sale deed was dismissed by

the competent Court, and the said decision was affirmed by the

High Court in FA No.274 of 2017. Thus, the title of defendant No.

1 stands duly recognized. It is also submitted that defendant No. 1

has already initiated appropriate proceedings before the Rent

Controlling Authority under the provisions of the Rent Control Act,

and tenancy-related disputes fall within the exclusive jurisdiction

of the said authority, thereby barring the jurisdiction of the Civil

Court. On these grounds, it is urged that the suit is barred by law

and is liable to be rejected.

4. In response, the plaintiffs have filed their reply to the said

application contending that defendants No. 3 to 5 had issued

notices to them claiming themselves to be the landlords of the suit

property. It is specifically averred that the plaintiffs never entered

into any tenancy with defendant No. 1, nor was any agreement,

oral or written, ever executed with him. Therefore, defendant No.

1 cannot be treated as the landlord of the plaintiffs under any

circumstance. It is further submitted that the civil suit earlier filed

before the Court of the learned First Additional District Judge,

Raigarh, pertains to the same suit property, and the issue of

ownership/title is yet to be conclusively determined by a

competent Civil Court. The present suit is not a suit for eviction

but is an interpleader suit filed under Section 89 of the Code of

Civil Procedure, and therefore, the Civil Court has proper

jurisdiction to entertain and decide the same. On these grounds,

the plaintiffs have prayed that the application filed by defendant

No. 1 be rejected.

5. After hearing the parties, the learned Trial Court, vide its order,

allowed the application filed by the defendant No.1 under Order 7

Rule 11 of CPC and rejected the suit of the plaintiffs, holding the

same to be barred under Section 6 of the Act, 2011 as well as

under Order 35 Rule 5 of CPC. Aggrieved by the said judgment,

the plaintiffs preferred an appeal under Section 96 of the Code of

Civil Procedure before the learned First Appellate Court. The

learned First Appellate Court, vide impugned judgment and

decree dated 30.08.2024, affirmed the order of the learned Trial

Court, holding that by virtue of Section 6 of the Act of 2011, the

Rent Controller has the jurisdiction to decide the question of

ownership and title of the disputed property particularly when

there is a dispute regarding landlord - tenant. Hence, the present

appeal.

6. Learned counsel for the appellants submits that the learned trial

Court as well as the learned First Appellate Court have erred in

law in holding that the jurisdiction to decide the question of

ownership and title vests with the Rent Controlling Authority by

virtue of Section 6 of the Act, 2011, while completely overlooking

the Explanation thereto, which expressly provides that disputes

relating to title of property shall be adjudicated by the Civil Courts

under the relevant laws. He submits that a conjoint and holistic

reading of the scheme of the Act, including Sections 9 and 12

along with the relevant Schedules, makes it abundantly clear that

the powers of the Rent Controller are confined to regulating the

rights and obligations of landlords and tenants and do not extend

to adjudication of title/ownership disputes. Hence he submits that

the interpleader suit filed by the plaintiffs seeking declaration and

injunction was clearly maintainable before the Civil Court. He

further submits that the finding of both the Courts that the suit is

barred under Order 35 Rule 5 CPC is perverse and contrary to the

settled position of law, inasmuch as the question of maintainability

of an interpleader suit involves mixed questions of law and fact,

which could not have been decided at the threshold under Order 7

Rule 11 CPC without trial. Thus, learned counsel submits that the

impugned judgments suffer from patent illegality and perversity,

giving rise to substantial questions of law for consideration by this

Court. In support of his contention, learned counsel placed

reliance upon the judgment passed by the Bombay High Court in

case of Packing Paper Products vs. NICAF Pvt. Ltd. reported

in (2007) 5 MhLJ 34.

7. I have heard learned counsel for the appellant on the question of

admission, and the impugned judgments and decrees passed by

the learned trial Court as also the learned First Appellate Court

have been carefully examined.

8. In the present case, both the learned Trial Court and the learned

First Appellate Court, upon due consideration of the pleadings,

applications, and the oral and documentary evidence on record,

have concurrently held that the interpleader suit filed by the

plaintiffs was not maintainable. The Trial Court, in its order dated

19.12.2019, noted that the suit was presented as an interpleader

under Section 88 of the Code of Civil Procedure, seeking

declaration of the landlord among Defendants No. 1 to 5 and

permanent injunction against interference in the possession of the

plaintiffs. The Court observed that the plaintiffs had not complied

with the requirements of Order 35 Rules 1 & 5 CPC for

interpleader suits and that the Rent Control proceedings under

Section 6 of the Act, 2011 were already instituted to resolve

disputes between landlords and tenants regarding rights, title, and

obligations of the parties. Accordingly, the Trial Court allowed the

application under Order 7 Rule 11 CPC and dismissed the

plaintiffs' suit.

9. For the sake of convenience, order 35 Rule 1 & 5 of CPC are

reproduced hereinbelow :-

"Order XXXV - INTERPLEADER

Rule 1. Plaint in interpleader-suit- In every suit of

interpleader the plaint shall, in addition to the other

statements necessary for plaints, state-

(a) that the plaintiff claims no interest in the subject-

matter in dispute other than for charges or costs;

(b) the claims made by the defendants severally; and

(c) that there is no collusion between the plaintiff and any of the defendants

xxxx xxxx xxxx

Rule 5. Agents and tenants may not institute

interpleader-suits.- Nothing in this Order shall be

deemed to enable agents to sue their principals, or

tenants to sue their landlords, for the purpose of

compelling them to interplead with any persons other

than persons making claim through such principals or

landlords."

10. Further it is also convenient to note here the Section 6(1) of the

Act, 2011, which states:

"6. Constitution of the Rent Control Tribunal - (1)

The State Government shall by notification constitute,

within thirty days of this Act, a Tribunal in terms of

Articles 323-B of the Constitution, to be called as

Chhattisgarh Rent Control Tribunal, to give effect to the

provisions of this Act, and for the adjudication or trial of

any disputes, complaints, or offences with respect to

rent, its regulation and control and tenancy issues

including the rights, title and obligations of landlords

and tenants.

Explanation- Matters relating to transfer of

property and/or disputes regarding title over any

property shall continue to be considered under relevant

laws by the courts of law."

11. From perusal of the above provisions, it appears that the Act of

2011 specifically provides that the Rent Control Tribunal is

constituted under the Act of 2011 to adjudicate the disputes

regarding title and obligation of landlord. In the present case, the

suit primarily concerned the determination of title and rights of

landlords over the property, which falls under the exclusive

jurisdiction of the Rent Controller and the Chhattisgarh Rent

Control Tribunal as provided under Section 6(1) of the 2011 Act.

The plaintiffs had also failed to comply with the procedural

requirements of interpleader suits under Order 35 Rules 1 & 5

CPC.

12. The object of the Act, 2011 is to provide for adjudication matters

relating to rent by a Tribunal and to promote leasing of

accommodation by balancing the interests of landlords and

tenants. Thus, the order allowing the application under Order 7

Rule 11 of the CPC filed by the defendant No.1 by the learned trial

Court is just and proper as the suit itself is not maintainable.

13. Subsequently, the First Appellate Court, after re-appreciation of

the submissions and legal provisions, affirmed the findings of the

Trial Court. The Appellate Court held that the interpleader suit

primarily pertained to disputes between landlords and tenants

over ownership and rights of property, which fall within the

exclusive jurisdiction of the Rent Controller and the Chhattisgarh

Rent Control Tribunal under Section 6(1) of the 2011 Act. The

appeal filed by the plaintiffs was thus devoid of merit, and the

Appellate Court confirmed the Trial Court's order dated

19.12.2019. In this manner, it is clear that the concurrent findings

recorded by both the learned Courts are in accordance with law

and facts, and no perversity, misreading of evidence, or legal

infirmity is demonstrated so as to warrant interference with the

findings recorded by both the Courts in exercise of jurisdiction

under Section 100 of the Code of Civil Procedure.

14. Furthermore, the judgment relied upon by the learned counsel for

the appellants, rendered by the Bombay High Court in case of

Packing Paper Products (supra), is distinguishable and not

applicable to the facts of the present case, as the same was dealt

with procedural aspects of interpleader in a commercial dispute

and did not involve statutory Rent Control proceedings or disputes

over landlord-tenant ownership and rights under the Chhattisgarh

Rent Control Act, 2011.

15. Even otherwise, the scope of interference in a Second Appeal

under Section 100 of the Code of Civil Procedure is extremely

limited. Interference is permissible only when the appeal involves

a substantial question of law. Concurrent findings of fact recorded

by both the Courts cannot be interfered with unless such findings

are shown to be perverse, based on no evidence, or contrary to

settled principles of law.

16. In the present case, both the Trial Court and the First Appellate

Court have concurrently recorded findings, on the basis of

evidence available on record, that the appellants/ plaintiffs failed

to establish his case by placing cogent and sufficient material.

The appellants failed to demonstrate any perversity, illegality, or

misapplication of law in the findings so recorded.

17. The questions sought to be raised in the present Second Appeal

essentially relate to re-appreciation of evidence and challenge to

concurrent findings of fact. Such questions do not give rise to any

substantial question of law within the meaning of Section 100 of

the Code of Civil Procedure.

18. It is well established that when there is a concurrent finding of

fact, unless it is found to be perverse, the Court should not

ordinarily interfere with the said finding.

19. In the matter of State of Rajasthan and others Vs. Shiv Dayal

and another, reported in (2019) 8 SCC 637, reiterating the settled

proposition, it has been held that when any concurrent finding of

fact is assailed in second appeal, the appellant is entitled to point

out that it is bad in law because it was recorded de hors the

pleadings or based on misreading of material documentary

evidence or it was recorded against any provision of law and

lastly, the decision is one which no Judge acting judicially could

reasonably have reached.

20. Be that as it may, the argument advanced by learned counsel for

the appellants and the proposed question of law cannot be

regarded as satisfying the test of being 'substantial question of

law' within the meaning of Section 100 of CPC. These questions,

in my view, are essentially question of facts. The appellant failed

to raise any substantial question of law which is required under

Section 100 of the CPC. In any event, the Second Appeal did not

involve any substantial question of law as contemplated under

Section 100 of the CPC, no case is made out by the appellants

herein. The judgments impugned passed by the learned trial

Court as as well as by the learned First Appellate Court are just

and proper and there is no illegality and infirmity at all.

21. Having heard learned counsel for the appellants and on perusal of

the record of the case and in view of the above settled legal

proposition, I find absolutely no merit in this appeal, involving no

question of law much less substantial question of law within the

meaning of Section 100 of the CPC. In my view, the judgment and

decree passed by both the Courts appear to be just, proper and

legal. The findings recorded are based on proper appreciation of

evidence available on record and there is no illegality or perversity

in the same and they do not call for any interference.

22. Accordingly, the Second Appeal fails and is hereby dismissed

resulting in upholding the judgment and decree of the Appellate

Court as also the order passed by the Trial Court.

23. However, the appellants are at liberty to approach the appropriate

forum, as may be available to him under the provisions of law, if

so aggrieved, for redressal of their grievance.

Sd/-

(Bibhu Datta Guru) Judge

$. Bhilwar

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter