Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Citi-Mates Builders & ... vs Mrs. Sushma Thadani
2009 Latest Caselaw 4196 Del

Citation : 2009 Latest Caselaw 4196 Del
Judgement Date : 20 October, 2009

Delhi High Court
M/S. Citi-Mates Builders & ... vs Mrs. Sushma Thadani on 20 October, 2009
Author: Manmohan Singh
*          HIGH COURT OF DELHI : NEW DELHI

+          I.A. No.12852/2008 in C.S. [OS] No.2089/2007

                                 Reserved on:     23rd September, 2009

%                                Decided on:       20th October, 2009

M/s Citi-Mates Builders & Promoters Pvt. Ltd.        ...Plaintiff
                     Through : Mr. Dinesh Garg, Adv. with
                               Ms. Rachna Aggarwal, Adv.

                       Versus

Mrs. Sushma Thadani                                 ....Defendant
                       Through : Mr. Deepender Hooda, Adv.

Coram:

HON'BLE MR. JUSTICE MANMOHAN SINGH

1. Whether the Reporters of local papers may
   be allowed to see the judgment?                               No

2. To be referred to Reporter or not?                            No

3. Whether the judgment should be reported                       No
   in the Digest?

MANMOHAN SINGH, J.

1. By this order, I shall dispose of the application being I.A.

No.12852/2008 filed by the plaintiff under Order XII Rule 6 Code of

Civil Procedure, 1908 for passing a decree on the basis of admission

made by the defendant in the written statement.

2. Brief facts of the case are that the Plaintiff is a private

Limited Company duly incorporated under the Companies Act, having

its Registered Office at A-356, Second Floor, Defence Colony, New

Delhi.

3. Sh. R.K. Satija was the owner of property No.B-44,

measuring 325 sq.yds., Defence Colony, New Delhi, which was his self

acquired property. He died on 20.2.1991 leaving behind his Will and

testament dated 8.2.1982 by virtue of which he bequeathed the

abovesaid property in favour of his son, Sh. Yatish Kumar Satija and

daughter, Smt. Sushma Thadani, defendant herein as under:-

(a) Entire ground floor including garage, passage, front lawn, rear set back and one servant quarter upon the garage in favour of his son, Sh. Yatish Kumar Satija; and

(b) First floor, barsati floor and two servant quarters in favour of his daughter, Smt. Sushma Thadani.

4. The plaintiff avers that by virtue of Sale Deed dated

17.05.2006, Sh. Yatish Kumar Satija sold his share in the suit property

i.e. entire ground floor with garage, passage, front lawn, rear set back

and one servant quarter upon garage and 50% rights in the land

underneath (hereinafter referred to as „the said property‟) to the former

for a valuable consideration and it has purchased the same as bonafide

purchaser.

5. Since the date of purchase of the said property, the plaintiff is

in actual physical possession of the said property except the garage on

the ground floor, measuring about 200 sq.ft.(hereinafter referred to as

the „suit premises‟) which was alleged to be unauthorisedly occupied by

the defendant as she has put her lock on the same.

6. The plaintiff alleges that the defendant Smt. Sushma Thadani

is neither the owner of the suit premises nor the tenant nor the licensee

in respect of the suit premises nor was she ever permitted by the

predecessor-in-interest of the plaintiff or by the plaintiff to use and

occupy the same. Thus, the act of the defendant of putting her lock on

the garage and thus occupying the same is totally unauthorized and

illegal. The defendant has no legal right or authority to remain in

possession of the suit premises.

7. The plaintiff submits that it requested the defendant number

of times to vacate and handover the vacant physical possession of the

suit premises and also to pay the damages for such unauthorized use

and occupation to the plaintiff with effect from the date of purchase of

the said property by the plaintiff i.e. from 17.05.2006 till the date of

filing the suit. It also sent a legal notice on the defendant on 25 th April,

2007 but the defendant neither replied to nor complied with the terms of

the said notice.

8. The plaintiff states that the prevalent market rate of rent of

the suit premises similarly situated was/is Rs.200/- per sq. ft. p.m. i.e.

Rs.40,000/- (Rupees Forty Thousand) p.m. thus, a sum of Rs.6,60,000/-

(Rupees six lac sixty thousand) was claimed by him as due and payable

by the defendant on account of damages calculated w.e.f. 17.05.2006

till 30.09.2007 @ Rs.40,000/- p.m.

9. The plaintiff thus filed the suit praying for passing a decree

for possession in his favour and against the defendant in respect of the

suit premises and to pass a money decree in a sum of Rs.6,60,000/-

towards the damages for the period from 17.05.2006 to 30.09.2007 @

Rs.40,000/-p.m. and for pendente lite and future damages at such rate

as may be prevalent at the relevant time.

10. During the pendency of the suit, the plaintiff filed the present

application being I.A. No.12852/2008 under Order XII Rule 6 read with

Section 151 of the Code to pass a decree for possession in favour of the

plaintiff based on admissions made by the defendant.

11. It is stated in the application that the defendant has made

various admissions in the written statement to the effect that the plaintiff

is the owner of garage portion of the ground floor and the defendant is

neither the owner nor the tenant thereof.

12. The plaintiff submits that the defendant filed a suit being

CS(OS) No.1130/2006 in this court against Mr. Yatish Kumar Satija to

restrain him from selling or creating third party interest on the ground

floor of the suit property wherein an ad- interim order was passed in his

favour initially but which was later on vacated on 24.7.2007 holding

that Mr. Yatish Kumar Satija was the lawful owner in respect of the

ground floor of the suit property and was thus entitled to transfer the

same.

13. The plaintiff alleges that the admissions of the defendant as

recorded in the aforesaid orders are the clear admissions of the

ownership of the plaintiff in respect of garage portion of ground floor

of property No.B-44, Defence Colony, New Delhi. Further the said

orders also clearly indicate that no oral understanding or oral

settlement was ever alleged by the defendant in the earlier proceedings

before any court. The defendant never claimed any ownership or

tenancy in respect of any portion which was bequeathed in favour of

Mr. Yatish Kumar Satija.

14. In reply to the application, the defendant contended that the

plaintiff had taken the possession of the suit property (excluding the

garage) forcibly. The plaintiff is a stranger to the undivided family of

the defendant and is therefore, not entitled to enjoy joint possession of

the property with the co-owner of the same i.e. the defendant.

15. The defendant asserts that in the written statement she has

stated her rights over the garage portion to the exclusion of her brother.

She relied upon para „b‟ on page 8 of the written statement wherein it is

stated that she and her brother had reached an oral family settlement in

the year 1999 in the presence of close family members and friends

which was to the effect that the servant quarters and the garage on the

ground floor would be in her possession in perpetuity and she would

become the owner of the servant quarters and the garage situated on

the ground floor of the said property by way of adverse possession as

she had been in continuous, active and uninterrupted possession of the

same without any consideration since the last 37 years.

16. The defendant submits that she and her brother had

maintained the undivided entity of the property even after the death of

their father by getting the suit property mutated in their joint names and

even the conveyance deed was executed in their joint names.

17. She strenuously relied upon the suit filed by her against the

plaintiff i.e. CS (OS) No.1940/2008 to contend that there can be no

admission on the part of the defendant of any right of the plaintiff to

take possession over any portion of the property. She further submits

that there are disputed question of facts and law raised in the suit as also

in the written statement which can be proved only by leading evidence

and any judgment at this stage on the basis of alleged admission would

cause serious injustice and serve injury to the defendant.

18. The contention of the defendant is that since she is disputing

the possession of the suit property of the plaintiff, it raises a triable issue

which cannot be decided without recording of evidence. It is stated that

since the defendant has been in continuous and uninterrupted

possession of the garage since last 38 years to the complete knowledge

of her brother Mr. Yatish Kumar Satija, who had been ousted from the

same and thus had no right to sell the same. The question of plaintiff

having acquired alleged rights over the garage by virtue of sale deed is

therefore a nullity.

19. The defendant urged that the plaintiff is in wrongful joint

possession of the property excluding the garage and is not entitled to

possession of the garage.

20. I have heard learned counsel for the parties and perused the

record. It is apparent that the defendant in CS (OS) No.1130/2006 made

clear admission to the effect that Sh. R.K. Satija, father of defendant

and Yatish Kumar Satija left behind a Will dated 8th February, 1982 by

virtue of which he had bequeathed the said property in favour of his

son and daughter in the portion stated in para 2 of this order.

21. The defendant is only disputing the possession of the suit

property with the plaintiff on the ground that it has been taken forcibly

from her and pleaded that the oral family settlement was reached in the

year 1999 to the effect that the servant quarters and garage on the

ground floor would always be in peaceful possession of the defendant

in perpetuity. It is also clear from the record that in CS (OS)

No.1130/2006, when the matter was put up for hearing on 11th

September, 2008 the defendant agreed to passing of the judgment in

terms of order dated 24th July, 2007. As a result, the suit was decreed

against the defendant and she was held to be entitled to the first floor,

barsati floor and 2 servant quarters only and Mr. Yatish Kumar Satija

became owner of entire ground floor including garage, passage, front

lawn, rear set back and one servant quarter upon the garage.

22. This court in order dated 24 th July, 2007 also rejected the

amendment sought in the plaint by the defendant herein. She

challenged this order by way of appeal being FAO (OS) No.166/2007

which was dismissed by a Division Bench vide order dated 22 nd May,

2007 wherein it was observed that the parties are owners of the

respective portions in the property as they have accepted the Will.

Relevant para of this order is reproduced hereinbelow :

"The appellant herein filed a suit for permanent injunction and in paragraph 13 she has stated that her late father who is also the father of the respondent No.1 before his death executed a registered will dated 8 th February, 1982 whereby he bequeathed the property to the appellant and the respondent No.1. It is also stated that the appellant got the entire first floor and barsati and two servant quarters and the respondent No.1 got the entire ground floor consisting of garage, passage, front lawn, rear set back and one servant quarter upon the garage....

The Will stipulates that the ownership rights of the entire ground floor consisting of garage, passage, front lawn, rear set back and one servant quarter upon the garage would devolve on the testator‟s death to this son Yatish Kumar Satija, respondent No.1 herein....

It is also crystal clear from the records that the aforesaid Will and the intention of the father of both the parties was given effect to and the rent of ground floor property was being collected by the respondent No.1 and the other portion of the property as per the Will devolved on the appellant. That being the position, the parties have already accepted the Will and both the appellant and respondent No.1 have become the absolute owners of the respective shares in the property after the demise of their father...."

23. Aggrieved by the abovesaid order, she also filed an appeal

in the Supreme Court which was also dismissed. Finally a decree was

passed by this Court in CS (OS) No.1130/2006 against the defendant

herein on 11.09.2008. Relevant portion of the said order is reproduced

herein below:-

"On the basis of the averments, initially the Court had granted a temporary injunction. Later, the Court recorded its 24 pages reasoned order and vacated the interim injunction holding that the defendant was lawful owner in respect of the ground floor and was entitled to transfer the property....."

24. The provision of Rule 6 in Order XII of the Code clearly

elucidate that a judgment on admissions may be made if there exist

admissions of fact either in the pleadings or otherwise. This rule is wide

enough to afford relief not only in case of admission mentioned in the

pleadings but also dehouse the pleadings. The admissions contained in

letters or other documents written or executed between the parties are

therefore sufficient for the purpose of Order XII Rule 6 of the Code.

25. The word "otherwise" in Order XII Rule 6 means and

includes any admission whether it is made before filing the suit or

subsequently. The court can pronounce judgments relying on the

documents which were written even before filing the suit.

26. Since in the case in hand, the defendant agreed to pass a

decree in CS (OS) No.1130/2006 in terms of the orders passed on 24th

July, 2007 where she was held to be the owner of her respective portion

as elucidated in the Will, she cannot in the present suit deny the title of

Mr. Yatish Kumar Satija. Mr. Yatish Kumar Satija being the owner of

the suit property can certainly sell his land to any one he wishes.

27. The plaintiff admittedly purchased the suit property from Mr.

Yatish Kumar Satija by virtue of sale deed dated 17 th May, 2006 and is

in actual physical possession of the suit property. The defendant is

unauthorisedly occupying the garage on the ground floor i.e. the suit

premises.

28. In view of the abovementioned facts, this Court is of the

view that there is no requirement for the parties to go for the trial and

the decree as prayed for can be passed without any further orders under

the provisions of the Order XII Rule 6 of the Code.

29. Therefore, in these circumstances, the plaintiff is entitled

for the relief claimed in I.A. No.12852/2008 and the same is allowed.

Consequently, the plaintiff is entitled to the relief of possession in

respect of suit premises on admissions and is entitled for a decree in his

favour.

30. As regard the relief of damages, there is no admission in the

written statement nor the case in this regard is proved, hence the said

relief is rejected in view of the facts and circumstances in the present

case. The defendant is directed to hand over the vacant physical

possession of the suit premises (garage measuring about 200 sq. ft. on

the ground floor of the suit property) to the plaintiff within two weeks

from today. The plaintiff is also entitled for the cost.

31. The suit as well as all pending applications, if any, are

disposed of accordingly.

MANMOHAN SINGH, J th OCTOBER 20 , 2009 SD

 
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