Citation : 2008 Latest Caselaw 2029 Del
Judgement Date : 19 November, 2008
i.18
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA 453/2008
% Date of order: 19.11.2008
DHARAM VIR ..... Appellant
Through: Mr.Niraj Chaudhry, Adv.
versus
N.C.T. OF DELHI & ORS. ..... Respondent
Through
CORAM:
HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
HON'BLE MR. JUSTICE J.R.MIDHA
1. Whether reporters of local papers may be allowed
to see the judgment?
2. To be referred to the Reporter or not?
3. Whether judgment should be reported in Digest?
: PRADEEP NANDRAJOG, J.(Oral)
CM 16311/2008
Allowed subject to just exceptions.
RFA 453/2008
1. Heard learned counsel for the appellant.
2. Since all relatable documents, being the plaint of
Suit No.259/2003 and the written statement filed by the
RFA-453/08 Page 1 of 7
contesting defendants in said suit as also the judgment and
decree dated 20.3.2004 dismissing said suit; the pleadings in
the instant suit out of which the instant appeal arises have
been produced before us which have been perused by us, we
are disposing of the appeal in limine.
3. Vide impugned judgment and decree dated
14.8.2008 the suit filed by the appellant has been dismissed
holding the same to be an abuse of the process of Court. We
also note that the learned Trial Judge has held that the issue
raised in the suit was litigated on an earlier occasion by the
appellant resulting in the claim being dismissed vide judgment
and decree dated 20.3.2004 which has attained finality and
hence the suit is barred.
4. Way back, in the year 1999, the appellant had filed
a suit for permanent injunction alleging that he was the owner
of 150 sq.yds. of land bearing Municipal No.IX/5249-B Old
Seelampur situated on a part of land comprised in Khasra
No.604/301 Village Seelampur. The appellant alleged that the
defendants of the suit namely Anoop Sharma, Rakesh Sharma,
Baljeet Singh, Arjun and Lakhi were obstructing the use and
occupation of the subject property by the plaintiff.
5. Prayer made in the suit was to restrain the
defendants from dispossessing the plaintiff from the subject
property and from preventing the plaintiff from raising
RFA-453/08 Page 2 of 7
constructions thereon.
6. Anoop Sharma, Rakesh Sharma, Baljeet Singh,
Arjun and Lakhi filed a written statement alleging that the land
in question is Patwar Ghar.
7. On the pleading of the parties following issues were
settled in the suit:-
"(1) Whether the plaintiff is in possession of House
No.9/5249-B Old Seelam Pur, Delhi in Khasra
No.604/301 Seelam Pur Village, Delhi? OPP
(2) Whether the plaintiff has any cause of action to file
the present suit?
(3) Whether the plaintiff is entitled to relief as claimed
by him? OPP
(4) Relief."
8. Parties led evidence. Official witnesses were
summoned. Revenue record was summoned. Record of MCD
was summoned.
9. The finding returned by the learned Trial Judge vide
judgment and decree dated 20.3.2004 was that the plaintiff
has obtained certain documents in collusion with officers of the
Municipal Corporation of Delhi. With reference to the evidence
of the Halka Patwari who was examined as DW-2, the finding
returned was that the land in question is not comprised in
Khasra No.604/301. On the said finding the suit was
dismissed.
10. We may note that the suit filed by the appellant in
RFA-453/08 Page 3 of 7
the year 1999 to which we have noted herein above, on
transfer was re-assigned No.259/03 in the year 2003.
11. Having been disarmed by virtue of the judgment
and decree dated 20.3.2004, the appellant resorted to the
stratagem of contrivance. Very cleverly he filed the instant
suit impleading Government of NCT of Delhi as defendant
No.1, the SDM (East Delhi) as defendant No.2, Halka Patwari as
defendant No.3, the Tehsildar as defendant No.4,
Commissioner (MCD) as defendant No.5, the Additional Deputy
Commissioner (Land & Estate Department) MCD as defendant
No.6 and Assessor & Collector of the MCD as defendant No.7.
In the suit, the appellant claimed a relief of declaration that he
be declared the owner of property No.IX/5249-B Old
Seelampur. He also sought various consequential reliefs
against the defendants.
12. Anoop Sharma, Rakesh Sharma, Baljeet Singh,
Arjun and Lakhi learned about the strategy adopted by the
plaintiff and sought impleadment in the second suit filed by
the plaintiff. Impleadment was allowed. They were impleaded
as defendants No.8 to 12.
13. Vide impugned judgment and decree dated
14.8.2008, learned Trial Judge has held that the plaintiff has
resorted to abusing the judicial process by impleading
government officials as defendants by suppressing that on the
RFA-453/08 Page 4 of 7
same issue he had fought the battle with the private
respondents, who with reference to government record
successfully non-suited the appellant.
14. Finding returned is that the decision dated
20.3.2004 estoppes the plaintiff to re-agitate the issue of title
qua the property in dispute.
15. Learned counsel for the appellant urges that the
defendants No.1 to 7 impleaded by him in the instant suit were
not defendants in the earlier suit and no relief was claimed
against the said defendants in the earlier suit. Learned
counsel urges that the bar of res judicata requires that in the
previously instituted suit, the parties or their predecessors are
the same as in the subsequent suit.
16. Suffice would it be to state that Section 11 of the
Code of Civil Procedure does not exhaust the principles of res
judicata and on general principles of res judicata a plea of
issue estoppel can always be urged.
17. Where a finding of fact has been returned inter se
litigation between different parties the same can operate as an
issue estoppel in a subsequent litigation between different
parties subject to the condition that the party against whom
the plea of issue estoppel is raised was a party in the earlier
litigation.
18. In the instant case, it has to be noted that the
RFA-453/08 Page 5 of 7
defence of Anoop Sharma and others in the previous suit was
that the suit property was a Patwar Ghar i.e. belonged to the
Government. They successfully established the same with
reference to the record of the Government. The said finding
thus operates as an issue estoppel and the appellant cannot
litigate on the same cause for a second time.
19. We note that the learned Trial Judge has been
extremely lenient on the appellant by simply dismissing the
suit leaving the parties to bear their own costs.
20. Frivolous litigation has to be dispatched with a
heavy hand.
21. We do so.
22. We dismiss the appeal imposing costs of
Rs.50,000/- (Rupees Fifty Thousand only) on the appellant for
wasting judicial time and misusing the process of law.
23. The costs shall be deposited by the appellant with
the Delhi High Court Legal Services Committee within a period
of 4 weeks from today.
24. Proof thereof would be furnished before the
Registrar (Appeals).
25. The appeal shall be formally listed before the
Registrar (Appeals) on 19.1.2009.
26. Learned counsel for the appellant states that he
would ensure presence of the appellant before the Registrar
RFA-453/08 Page 6 of 7
(Appeals) on the date notified so that proof of costs being
deposited can be furnished before the Registrar (Appeals).
PRADEEP NANDRAJOG, J.
J.R. MIDHA, J. NOVEMBER 19, 2008 Dharmender
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!