Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Madan Lal (Through Lrs.) & ... vs Shri Ram Pratap (Through Lrs.) & ...
2010 Latest Caselaw 5477 Del

Citation : 2010 Latest Caselaw 5477 Del
Judgement Date : 2 December, 2010

Delhi High Court
Shri Madan Lal (Through Lrs.) & ... vs Shri Ram Pratap (Through Lrs.) & ... on 2 December, 2010
Author: Indermeet Kaur
R-44
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

%                     Judgment Reserved on: 29.11.2010
                     Judgment Delivered on: 02.12.2010

+                             RSA No.72/1991


SHRI MADAN LAL (through LRs.) & ORS.  ...........Appellants
             Through: Mr.O.P.Aggarwal, Advocate.

                      Versus

SHRI RAM PRATAP (through LRs.) & ORS. ..........Respondents
             Through: Mr.Rajiv Kr.Ghawana, Advocate.


       CORAM:
       HON'BLE MS. JUSTICE INDERMEET KAUR

     1. Whether the Reporters of local papers may be allowed to
        see the judgment?

     2. To be referred to the Reporter or not?                      Yes

     3. Whether the judgment should be reported in the Digest?
                                                          Yes

INDERMEET KAUR, J.

1. The present suit has the impugned judgment and decree

dated 19.09.1991 which had endorsed the finding of the trial judge

who vide judgment and decree dated 01.02.1986 had dismissed the

suit of the plaintiff.

2. Briefly stated the matrix of the case is as follows:-

i. Plaintiffs, Suraj Prasad and Madan Lal, had filed a suit

for possession of shop no. 1467, Fountain, Chandni Chowk,

Delhi. It had been alleged that the plaintiffs i.e. Suraj

Parsad - Madan Lal are tenants under Madan Lal since 1943

at a monthly rent of Rs.57.50/- which had been increased to

Rs.80/-. Rent note dated 11.07.1945 had been executed in

the favour of the landlord.

ii. Plaintiffs and defendant no.1 are real brothers.

Defendant nos. 2 to 4 are the sons of defendant no.1.

iii. Plaintiff no.2 was carrying on business of `paan‟,

`cigarette‟ etc. in Shop No.1469/1, Fountain, Chandni

Chowk, Delhi. There was no electricity in that shop. Plaintiff

was utilizing electricity from the adjoining shop. He got his

electricity connection 10 to 12 years ago.

iv. In 1952, plaintiffs allowed their brother Chhagan Lal

(now decreased) to carry on the plaintiffs business in the said

shop which he continued till the time of his death. After his

death, plaintiffs continued their business through their sons

till 1965.

v. Defendant no.1 was well acquainted with accounts; he

used to visit the disputed shop to write the accounts.

vi. In 1966, plaintiffs employed defendant no.3 to carry on

his business at Rs.3/- per day which arrangement continued

till January, 1967. Thereafter, defendant no.3

misappropriated the money of the plaintiffs. Plaintiffs came

to know about this and rebuked defendant no.3 who was

dismissed from their service on or about 1967. As a revenge

on 17.03.1967, defendants broke open the locks of the shops

of the plaintiffs and illegally took possession of the said shop

including the goods therein.

vii. Criminal complaint was lodged and proceedings under

Section 145 of the Code of Criminal Procedure were initiated.

viii. Present suit was thereafter filed.

ix. Defendants contested the suit; they denied that the

possession of the suit property had been taken by them

forcibly. They claimed title in their own right.

x. Trial judge framed 8 issues. Issue no.2 was the crucial

issue. It inter alia reads as follows:-

"Whether the plaintiff is a tenant in the suit premises or whether the plaintiff is only a tenant as benamidar? OPD"

xi. While disposing of this issue, trial court dealt with the 13

witnesses examined on behalf of the plaintiff, of whom PW4,

Sh.Dinesh Dayal, PW-6 Jaidev Gupta, PW-7 Ram Kishan

and PW-10 Madan Lal were the relevant witnesses. PW-7

had proved Ex.P21, the rent receipt issued by the landlord,

Sh.Madan Lal, in the name of Sh. Suraj Prasad. The landlord

had been examined as PW-10. He had proved the other rent

receipts as Ex.P28 to P37; these were issued in the name of

the firm „Suraj Prasad Madan Lal‟.

xii. Trial court on the basis of the oral and documentary

evidence held that the tenancy was created in the name of

the plaintiffs and defendant no.1 had only acted as a

mediator. All issues were decided in favour of the plaintiff

except issue no.4 i.e. the issue of limitation on the basis of

which the suit of the plaintiff had been dismissed. Trial

Judge while deciding Issue no.4 held that the plaintiff, as per

his own averment, had been dispossessed from the suit

premises on 17.03.1967; suit was filed on 12.06.1968 i.e.

after the expiry of more than one year; dispossession was on

17.03.1967 i.e. 15 months before the date of the filing of the

suit; suit was held to be barred by time. Provisions of Section

6 of the Specific Relief Act had been relied upon to non-suit

the plaintiffs. It was accordingly dismissed.

xiii. In first appeal, the first appellate court vide the

impugned judgment and decree dated 19.9.1991 dismissed

the appeal.

Issue no.5 i.e.

"whether the defendant took the possession illegally on 17.05.1967?"

was modified.

It was held that the plaintiffs were in possession but

not in exclusive possession. On Issue no.4 i.e. on the point of

limitation, the finding of the trial Judge had been endorsed.

Suit was held to be barred by limitation. The contention of

the appellant that the provisions of Articles 64-65 of the

Indian Limitation Act would be applicable had been repelled.

xiv. The finding of the first appellate court, in this context,

inter alia reads as follows:

"In the present case, the plaintiffs have not filed the suit on the basis of title. It was on the basis of possession. That possession was disrupted by defendants as alleged in the plaint on 17.03.1967 and Section 6 of the Specific Relief Act was the right Section to apply and ld. Sub Judge rightly did so. Section 5 of the Specific Relief Act uses the words "entitled to possession". That means that the plaintiff has a legal right to title to possession on the basis of ownership. In order to succeed the plaintiff has to show that he is a person entitled to get possession. The title in the present suit obviously must be held to be possession if Section 5 could be attracted.

12. The exclusive possession of the plaintiff to the exclusion of the defendants is no-where proved on record. As observed above, so long the relations amongst the brother were cordial, there were no differences. The rent receipts of the shop, which was admittedly taken on rent by defendant no.1, were signed by plaintiff no.1. The mail of both the parties was received on the address of the suit shop. The minor brother of the parties was at the shop for ten to eleven years (managing the shop and receiving income. Defendant no.1 Ram Partap admittedly was writing accounts. It would be thus too far-fetched a contention that the plaintiffs were in exclusive possession of the premises till 15.03.1967- the crucial date on which Ganga Charan was allegedly dismissed from service by the plaintiffs. The locks were allegedly broken by the defendants on 17.03.1967 when the plaintiffs were dispossessed. Surprisingly there are receipts even of the year after 1967 while the dispossession was complete as per the plaintiff in March, 1967. The receipts no.468067 (page 269 of the lower Court record) is dated 31.05.1968 and so is receipt dated 31.05.1968 bearing no.51090 (page

271) of the lower court record). The only conclusion that can be thus reached, on the basis of facts, circumstances

and evidence is that the plaintiffs did not have the exclusive right or possession in the shop. It was sort of family business based on some understanding amongst the brothers. The plaintiffs, however, asserted that they had possession as well as right and that they were illegally and forcibly dispossessed on 17.03.1967. In the background of such categorical pleading, the suit could be brought within a period of six months of such dispossession under Section 6 of the Specific Relief Act. Even if Section 5 was to apply, there was nothing on record for this ld. Sub Judge to hold that the plaintiffs were in exclusive possession throughout within 12 years prior to the dispossession. The finding on the point of limitation, therefore, is perfectly sound and no interference is warranted. The Appeal no.49/90 in consequence merits dismissal only and the same is hereby dismissed."

3. This is a second appeal. On 05.11.1991; appeal was admitted

and the following substantial question of law was formulated which

inter alia as follows:-

"Whether possessory right of a tenant can be enforced by a suit under Section 5 of the Specific Relief Act carrying the longer period of limitation?"

4. On behalf of the appellant, it has been urged that the

judgment of the Trial Court is illegal and arbitrary. The impugned

judgment had wrongly held that the provisions of Section 6 of the

Specific Relief Act would be applicable; the said provision would be

applicable only if a dispute arose between a landlord and a tenant

which is not so in the instant case. In this case, the plaintiff

himself has averred that he is a tenant of the suit property; he was

in possession of this property right from 1943 and his exclusive

possession had in fact been endorsed by trial Judge. He has been

non suited only on the ground of limitation; the plaintiff having

established by oral and documentary evidence that he was in

possession of this property since the year 1943 provisions of

Section 5 of the Specific Relief Act would be applicable and in this

view of the matter such a suit for possession of this immovable

property could be filed within a period of three years in terms of

Article 65 of 1st Schedule of the Indian Limitation Act,1963. It is

within time. Counsel for the appellant has placed reliance upon a

judgment of the Apex Court reported in AIR 1968 SC 1165 Nair

Service Society Ltd. Vs. Rev. Father K.C. Alexander and Ors. to

support his submission that under Article 64 of the Indian

Limitation Act a suit can be filed within 12 years from the date of

dispossession which is a suit to be based on possession and not on

title.

5. Arguments have been countered by the learned counsel for

the respondent. Attention has been drawn to the version of various

witnesses who had been examined before the trial Court. It is

pointed out that the first Appellate Court had re-appreciated the

oral and the documentary and had drawn a conclusion that the

plaintiff was not in exclusive possession of the suit property; the

impugned judgment had correctly held that the provision of

Section 6 of the Specific Relief Act (hereinafter referred to as the

"SPRA") is the applicable provision which is relatable not only to a

dispossession between a landlord and tenant; it speaks of "any

person".

6. Perusal of the record shows that the Trial Judge had non-

suited the plaintiff only on the ground of limitation; all the other

issues had been decided in favour of the plaintiff. While disposing

of issues no.4, it had held that the plaintiff as per his own averment

had been dispossessed from the suit property on 17.3.1967; suit

filed on 12.6.1968 was barred by time in view of the provisions of

Section 6 of the Specific Relief Act.

7. Relevant would it be to extract the said provision of law; it

inter alia reads as follows:

"6. Suit by person dispossessed of immovable property. - (1) If any person is dispossessed without his consent of immovable property

otherwise than in due course of law, he or any person claiming through him may, by suit, recover possession thereof, notwithstanding any other title that may be set up in such suit. (2) No suit under this section shall be brought-

(a) after the expiry of six months from the date of dispossession; or

(b) against the Government.

(3) No appeal shall lie from any order or decree passed in any suit instituted under this section, nor shall any review of any such order or decree be allowed.

(4) Nothing in this section shall bar any person from suing to establish his title to such property and to recover possession thereof."

8. The averments made in the plaint are relevant. The suit

property is a shop bearing no.1467, Fountain, Chandani Chowk,

Delhi. As per the plaintiff in 1943 the two plaintiffs had taken on

rent the aforestated shop from its owner Madan Lal at monthly

rental of Rs.57.50. Defendant no.3 being well versed in accounts

used to sit in the shop to write accounts of the firm; the firm name

was „Suraj Parsad - Madan Lal‟. On 17.3.1967 the defendants (of

whom defendant no.1 is brother of the two plaintiffs and

defendants no.2 to 4 are his sons) had taken illegal and

unauthorized possession of the aforestated shop. The cause of

action has been detailed in para 21; it also states that on 17.3.1967

the defendants had illegally dispossessed the plaintiff. Suit was

admittedly filed on 12.6.1968 i.e. after a lapes of about 15 months.

9. The impugned judgment had modified the finding on issue

no.5 holding that the plaintiff is not in exclusive possession of the

suit premises. Ex.P-21to P-23 which were rent receipts relied upon

by the trial Judge related to property situated in Bhagirath Palace,

Chandni Chowk, Delhi as is evident from the version of PW-4; the

present property is a shop situated at Fountain, Chandni Chowk

which is a distinct property. Reliance by the Trial Judge on Ex.P-21

to P-23 to hold that the plaintiff was the tenant in the suit property

is thus a clear illegality. PW-7 Ram Kishan had brought the record

from the Municipal Corporation; in his cross-examination he had

stated that the defendant had made payments on several occasions

of the taxes due to the department. PW-10 Madan Lal is the owner

of the disputed shop; rent receipts Ex.P-28 to P-37 issued by him

were in the name of the firm „Suraj Parsad- Madan Lal‟; in his

cross-examination he had admitted that defendant no.1 has come

to him take the shop on rent in the name of the plaintiffs; PW-12

(also) Madan Lal, the plaintiff in his cross-examination admitted

that defendant no.1 had deposited the arrears of rent of Rs.3500/-

in the Court qua this suit property; his mail was also addressed at

the suit premises. DW-1 Lachhi Ram, DW-5 Thakur Dass and DW-6

Dwarka Nath were witnesses of the neighbourhood who had

proved the possession of the defendant in the shop since 1954-55.

10. It was on the basis of this oral and documentary evidence

which had been re-appreciated in the impugned judgment that the

first Appellate Court had held that the plaintiffs are not in exclusive

possession of the suit shop.

11. The question which thus arises and has to be answered is

whether the suit of the plaintiff was one under Section 5 of the

SPRA or under Section 6 of the Act.

12. Section 5 of the SPRA reads as follows:

"5. Recovery of specific immovable property- A person entitled to the possession of specific immovable property may recover it in the manner provided by the Code of Civil Procedure, 1908."

13. Provisions of Sections 5 and 6 of the said Act are not

mutually exclusive. A suit based on purely possessory title can be

filed and can be decreed if the fact of possession is proved in

favour of the plaintiff and dispossession by the defendant is

established within 12 years before filing of the suit. The findings in

the impugned judgment that the plaintiff was not in exclusive

possession of the suit property are based on a sound reasoning.

The oral and documentary evidence had been re-appreciated; there

is no perversity in this finding. It had on the basis of the cogent

and coherent evidence drawn a conclusion that the plaintiff does

not have a exclusive possession over the suit property; the suit

property i.e. the shop had been rented out in the name of the firm

„Suraj Parsad - Madal Lal‟; defendant had gone to take this shop on

rent from its owner Madan Lal. Defendant no.3 was looking after

the accounts of the firm; mail of the defendants was received at

this address; there were admissions by the plaintiff himself. It was

a sort of a family business which was being carried out from these

premises. A positive finding was thus returned that the plaintiffs

and the defendants are both in joint possession of the suit property.

The case of the defendant stood on an equal if not a better footing

as that of the plaintiff; both were in possession; plaintiff not having

a better title that that of the defendant. In these circumstances, the

plaintiff not being in exclusive possession of the suit property, the

suit under Section 5 of the said Act did not lie.

14. The averments made in the plaint also essentially show that

this was a suit filed under Section 6 of the Act. The note at the end

of the plaint stated that the plaintiffs had reserved their right to

file a separate suit for recovery of the goods lying in the said shop

and also for recovery of mesne profits. Contention of the learned

counsel for the respondents that the plaintiffs knew that they are

filing a suit under Section 6 of SPRA is evident from this note

which has been given at the end of the plaint; a suit under Section

6 of SPRA could not include a claim for mesne profits whereas a

suit filed under Section 5 of the said Act, relief of mesne profits

could have claimed. This argument also carries force.

15. The limitation for filing a suit under Section 6 was six months

from the date of dispossession which as per the averments in para

21 of the plaint was on 17.3.1967. Suit filed on 12.6.1968 was

rightly held to be barred by limitation.

16. In AIR 1998 SC 1132 Tirumala Tirupati Devasthanams Vs.

K.M.Krishaiah where the plaintiff had alleged that he had been

dispossessed from the suit property; plaintiff having filed a suit for

possession beyond six months of dispossession, such a suit was not

maintainable; it being barred by limitation.

17. The judgment of Nair Service Society Ltd. (supra) does not

come to the aid of the plaintiff. In this case Apex Court had laid

down the proposition that in a suit under Section 6 (Section 9 of

the Specific Relief Act, 1977) the plaintiff need not prove title;

however, if the period of six months has passed the question of title

can be raised and if it is so done; the plaintiff has to establish a

better title or else his suit must fail. In the instant case, the

plaintiff has not been able to establish a better title. Suit of the

plaintiff must fail.

18. There is no merit in the appeal. It is dismissed.

INDERMEET KAUR, J.

DECEMBER 02, 2010 nandan

 
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