Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sardarni Raminder Sarup Singh vs Govinder Singh
2010 Latest Caselaw 2454 Del

Citation : 2010 Latest Caselaw 2454 Del
Judgement Date : 7 May, 2010

Delhi High Court
Sardarni Raminder Sarup Singh vs Govinder Singh on 7 May, 2010
Author: Rajiv Shakdher
                  THE HIGH COURT OF DELHI AT NEW DELHI

%                                                Judgment delivered on: 07.05.2010

                            IA No. 6903/1996 in CS(OS) 3403/1991


SARDARNI RAMINDER SARUP SINGH                          ..... PLAINTIFF

                                               Vs


GOVINDER SINGH                                         ..... DEFENDANT


Advocates who appeared in this case:

For the Plaintiff :    Mr Abhinav Vashisht, Mr S. Sirish Kumar, Mr Neeraj Singh & Mr Raman
                       Kumar, Advocates
For the Defendant:     Mr Ashim Vachher & Mr Manjit Singh Ahluwalia, Advocates

CORAM :-
HON'BLE MR JUSTICE RAJIV SHAKDHER

1.       Whether the Reporters of local papers may
         be allowed to see the judgment ?                      Yes
2.       To be referred to Reporters or not ?                  Yes
3.       Whether the judgment should be reported
         in the Digest ?                                       Yes

RAJIV SHAKDHER, J

IA No. 6903/1996 (u/s 151 of CPC by pltf.)

1.       This is an application filed by Sardarni Raminder Sarup Singh the original

plaintiff who passed away on 29.11.2005. Sh. S. Tejinder Singh who is one of the sons

of Sardarni Raminder Sarup Singh has been brought on record as her legal representative

(in short „L.R.‟). By this application what is sought to be impugned is a consent decree

dated 25.11.1993. A perusal of the cause title and the reliefs prayed for in the suit would

show that Sardarni Raminder Sarup Singh had filed the suit to declare the "memorandum

of oral family settlement" dated 10.03.1989 arrived at between herself and her other son

Govinder Singh (defendant/respondent) as void. To be noted the said settlement is in

writing executed between the plaintiff and the defendant/ respondent. In the suit a

compromise was arrived at and the aforementioned decree dated 25.11.1993 was passed.

2. Therefore, in order to appreciate the scope and ambit of the captioned application

the following relevant facts will require to be noticed:

3. There subsist an internecine battle amongst the members of the family of late

Sardar Bahadur Singh. The cause for the battle is, as in most cases property or assets; in

this case, it is an immovable property being: No. 3, Sardar Patel Marg, New Delhi

(hereinafter referred to as the suit property). Sardar Bahadur Singh‟s family comprised of

himself, his wife, his three sons, namely, Sardar Satinder Singh, Sardar Tejinder Singh

and Sardar Govinder Singh, and one daughter Smt. Hemant Pasrich. The defendant/

respondent, i.e., Sardar Govinder Singh, is one of the three sons of Sardar Bahadur Singh.

It is not disputed that on 13.03.1971 a gift deed was executed by Sardarni Raminder

Sarup Singh whereby, 1/4th share in the suit property was gifted by her to the defendant/

respondent (i.e., Sardar Govinder Singh). Sardar Bahadur Singh expired in 1987, and it

seems thereafter trouble brewed in the family. What is at the heart of the dispute, which

the defendant/ respondent has with his other three siblings is the fact that each one of

them lay claim to an equal share in the suit property. In other words the defendant/

respondent having got his 1/4th undivided share in the suit property by virtue of the

aforementioned gift deed of 1971, the remaining portion ought to come in equal share to

other three siblings. The defendant/respondent, however, by virtue of the oral family

settlement of 10.03.1989 and thereafter the compromise purportedly arrived at between

his mother Sardarni Raminder Sarup Singh and himself lays claim to an additional 25%

(1/4th ) undivided share in the suit property. Consequently, the defendant/ respondent

claims that he has 50% (one-half) undivided share in the suit property as against 25%

(1/4th) which he was gifted, and in respect of which there is no dispute, by his late father

Sardar Bahadur Singh.

4. In the captioned application there are averments as to twists and turns which took

place, which first culminated in an oral family settlement of 10.03.1989, and thereafter

propelled the mother Sardarni Raminder Sarup Singh to impugn the same.

4.1 The ground, however, for impugning the consent decree dated 25.11.1993 is that

the defendant/ respondent had exercised "undue influence" and "coercion" which

resulted in failure on the part of the applicant to exercise free will in arriving at a

compromise, which she did, in the suit.

5. For the purposes of disposal of the application both counsels have agreed that if

the legal issue with regard to maintainability is determined then either way it would

decide whether any further steps are required to be taken in the instant suit. Therefore,

the submission was that without touching upon the allegations and counter-allegations as

to how the compromise was arrived at and thereafter impugned, it would be sufficient for

the purposes of disposal of this application if the court were to determine whether the

application is maintainable in the first instance. Accordingly, submissions were made in

this behalf by both counsel.

6. It was submitted by Mr Abhinav Vashisht, Advocate who appears for Sardar

Tejinder Singh and who has been impleaded as the legal heir of Sardarni Raminder Sarup

Singh vide order dated 03.02.2010, that the only remedy available in law to challenge the

consent decree dated 25.11.1993 is by way of the present application. He relied upon

order dated 03.02.2010 passed in suit no. 40/1997 entitled Sardarni Raminder Sarup vs

Sardar Govinder Singh; whereby the suit instituted to challenge the consent decree

dated 25.11.1993 was disposed of on the ground that it was barred by Rule 3A of Order

23 of the Code of Civil Procedure, 1908 (hereinafter referred to as „CPC‟). Therefore, it

was contended in nutshell that the objection of the learned counsel for the defendant/

respondent, was untenable. The applicant could not have been left without a remedy.

7. On the other hand Mr Vachher who appears for the non-applicant/defendant

submits that the captioned application has to be dismissed for the following reasons:

(i) there is a complete bar under Rule 3A of Order 23 of CPC to any challenge being

laid to a consent decree. For this proposition the learned counsel sought to place reliance

on the judgment of the learned Single Judge of this Court in the matter of Rajwanti &

Anr. vs Kishan Chand Shehrawat & Ors. 2009 (160) DLT 185. In particular, my

attention was drawn to the observations of the learned Judge made in paragraphs 17, 18

& 19;

(ii) the decree, if at all, could be set aside only on the ground of fraud and in that

sense there is no distinction between fraud played on the court and fraud played on the

party. There is no averment in the application pertaining to fraud. The only averment in

the application is that the applicant/plaintiff was made to execute the compromise by

employing undue influence and coercion which evidently disabled her from exercising

her free will. On these grounds, without more, the consent decree dated 25.11.1993

cannot be set aside;

(iii) and lastly, that the application in sum and substance seeks a review of the

judgment dated 25.11.1993. The period of review prescribed for under the Limitation

Act, 1963 (hereinafter referred to as the „Limitation Act‟) is 30 days. The application has

been filed way beyond the prescribed period of limitation and hence, ought to be

dismissed on this short ground.

8. In rejoinder, Mr Vashisht, apart from reiterating the submissions made in the

opening, laid stress on the fact that the present application is not an application for

review, therefore, this will fall under the residuary clause of the Limitation Act and

hence, the limitation of three years will be applicable.

9. I have heard the learned counsel for the parties. The first issue which requires

determination is whether the applicant, who now stands substituted by her LR Sardar

Tejinder Singh, can maintain the application in view of the observations in paragraph 15

in the case of Rajwanti (supra). Therefore, it would be necessary to deal with the facts

which obtained in the case of Rajwanti (supra). In that case a suit had been filed inter

alia for declaration that the consent decree passed by the Additional Distt. Judge, Delhi

was nullity. The plaintiff no. 1 in that case, was allotted a plot admeasuring 350 sq. mtr.

by Delhi Development Authority in lieu of her immovable property which had been

acquired. The plaintiff no. 1 and her daughter plaintiff no. 2 owned other immovable

properties which were also subject matter of the acquisition proceedings. The defendant,

who was the son of brother of the husband of plaintiff no. 1, was "trusted blindly" by

plaintiff no. 1. Therefore, the responsibility both for pursuing the receipt of

compensation in the land acquisition proceedings and the allotment of alternative plots

was given to defendant No.1. Defendant no. 1 obtained the thumb impression of plaintiff

no. 1 on blank leaves of paper as well as on some written documents. Both plaintiff nos.

1 and 2 were taken to the office of the Sub-Registrar at Kapasehra, where they were made

to append their thumb impressions on some papers. The photograph of plaintiff nos. 1

and 2 were also appended on the documents. The sum and substance was that plaintiff

nos. 1 and 2 were deceived by defendant no. 1 and other defendants, who were his

daughter and son-in-law, into believing that the plaintiffs had appended their signatures

on documents for the purposes of receiving compensation in respect of immovable

properties which had been acquired. In this connection General Power of Attorney as

well as Will was also executed in favour of the daughter of defendant no. 1, i.e.,

defendant no. 2 which resulted in the plaintiff being deprived of the plot allotted to her at

Rangpuri. When defendant no. 1 was confronted he apparently informed plaintiff no. 2

that he had purchased the land in issue for a sum of Rs 20 lacs out of which Rs 2 lacs had

been deposited in the account of plaintiff no. 1. Consequently, plaintiffs took immediate

steps for revocation of the Will and General Power of Attorney. Notice of revocation

was issued as well as representations were made to the Lt. Governor of Delhi, and

Commissioner of Police. The son-in-law of defendant no. 1, who was a judicial officer;

it was alleged, got plaintiff no. 1 and her relatives inveigled in a false case. First

Information Reports (FIRs) were instituted against plaintiff no. 1. Resultantly, a criminal

writ petition was filed by the plaintiff in this court for quashing of the FIR. During the

pendency of the writ petition defendant nos. 1 to 3 approached plaintiff no. 1 for

settlement, the compromise included withdrawal of FIR if plaintiff nos. 1 and 2 were to

give a statement to the court with regard to the plot at Rangpuri in favour of defendants in

a suit filed by the defendants. It was alleged that plaintiff no. 1 under coercion signed

several papers as sought for by the defendants. The plaintiffs, it appears, also appeared in

the Tis Hazari Court and made statement to the satisfaction of the defendant in the suit

filed by the defendants against the plaintiff. It is this compromise, which was challenged

by way of a separate suit.

9.1 In the background of these facts, the issue which came up for consideration before

the learned Single Judge was whether an independent suit was an appropriate remedy.

The learned Single Judge came to the conclusion, based on the provision of Rule 3A of

Order 23 of the CPC and after discussing the ratio of the provisions various judgments

cited before him, that no separate suit would lie. In the words of the learned Judge "The

law is, no independent suit lies and only remedy is by way of an application before

court passing the consent decree". Therefore, as a matter of fact in my opinion instead

of supporting the case of defendant/respondent it holds to the contrary on the procedure

to be adopted in for impugning a consent decree.

9.2 In my view on a plain reading of provisions of Rule 3A Order 23 of the CPC, it

cannot but be said that the applicant has taken a recourse to an appropriate remedy. Rule

3A of Order 23 of the CPC bars the institution of a suit on the ground that the

compromise on which the decree is passed was not lawful. In this case it may also be

helpful to notice the provisions of Section 47 of the CPC which provides that all

questions arising between the parties to the suit in which a decree is passed, or their

representatives, and relating to the execution, discharge and satisfaction of the decree,

shall be determined by the court executing the decree and not by a separate suit. It is well

settled that an executing court cannot go behind the decree. The decree can be

challenged on the ground that it is a nullity or is passed by a court lacking inherent

jurisdiction. The purpose of enacting Section 47 of the CPC was that all objections,

which are capable of determination by the executing court are disposed of by the

executing court itself, so that, a litigant after a tortuous grind in a suit can avail of a cheap

and speedy remedy without having to institute an independent suit. (See Prasanna vs

Kalidas 19 I.A. 166; Ramchand Spg & C vs Bijli Cotton AIR 1967 SCC 1334;

Harnandrai vs Debidutt AIR 1973 SC 2423)

9.3 Therefore, the policy of law is that decrees passed by civil courts, which have

attained finality, are not impugned easily unless grounds of challenge available in law,

are made good. The question then arises: is the challenge limited to decree being nullity

in the sense that it has been passed by a court lacking inherent jurisdiction or is obtained

by fraud. In my view, where an application is filed to impugn a consent decree the

challenge cannot be limited to the grounds articulated above. The reason for that is not

far to see. In a decree which is not a consent decree the scope of challenge is limited in

view of that fact that there is an adjudication of the dispute based on which a judgment is

rendered by a court of competent jurisdiction. A dissatisfied party can carry the

judgment in appeal and obtain a reversal. Against a consent decree no appeal is

available. In so far the executing court is concerned in the case of a contested decree, it

would necessarily be making a limited enquiry (if objections are raised) whether the court

which passed the decree lacked inherent jurisdiction or was the decree obtained by fraud.

Bearing in mind that: it is not an appellate court; the litigating parties have had full round

in court; and the avowed purpose of the legislation is to accord cheap and speedy remedy

to the litigants. Thus scope of challenge is decidely limited. This is, however, is not the

case in a consent decree which is based on a compromise. There is necessarily no

adjudication. The compromise is founded on an agreement between litigating parties.

Therefore, while it is clear that the grounds of challenge of a consent decree as against a

contested decree cannot be the same, the question is what are the grounds on which

challenge can be founded. In this regard, it may be necessary to examine Rule 3 of

Order 23 of the CPC. Rule 3 of the Order 23 along with the explanation for the sake of

convenience is extracted hereinbelow:

―3. Compromise of suit. - where it is proved to the satisfaction of the Court that a suit has been adjusted wholly or in part by any lawful agreement or compromise (in writing and signed by the parties), or where the defendant satisfies the plaintiff in respect of the whole or any part of the subject matter of the suit, the Court shall order such agreement, compromise or satisfaction to be recorded, and shall pass a decree in accordance therewith (so far as it relates to compromise or satisfaction is the same as the subject matter of the suit):

Explanation - An agreement or compromise which is void or voidable under the Indian

Contract Act, 1872 (9 of 1872), shall not be deemed to be lawful within the meaning of

this rule."

9.4 A reading of Rule 3 Order 23 of CPC would show that Rule 3 casts two

situations: one where an agreement arrived at between the parties to the proceedings

which is in writing and signed by parties is placed before the court, and if the court is

satisfied that the suit has been adjusted in whole or in part, and is lawful; it then proceeds

to pass a decree in terms of a compromise arrived at between the parties. The second

situation which is provided for under Rule 3 of Order 23 of CPC is, where the defendant

satisfies the plaintiff with regard to the reliefs prayed for in the suit. The plaintiff may

either give up some reliefs or may even accept a lesser performance. The difference

between the two situations so to say is: in the first situation the plaintiff obtains an

executable decree for enforcement of a performance in terms of compromise arrived at

between the parties. In the second situation, since the defendant has already satisfied the

plaintiff as regards the relief sought for, nothing further remains to be done; and a decree,

if obtained, would not require execution. (See observation in Pushpa Devi Bhagat vs

Rajinder Singh (2006) 5SCC 566 paragraph 19 at page 577). Therefore, in so far as

first situation is concerned the court can pass a decree based on an agreement in writing

and signed by the parties. In the second situation, it would be sufficient compliance if the

plaintiff or his counsel appear before the court and submit that the subject matter of the

suit is settled or satisfied. [See Pushpa Devi (supra)]. Therefore, before the court orders

that a decree be drawn up, based on a compromise arrived at in writing between parties, it

is important for the court to determine that the agreement is lawful. The explanation

given in Rule 3 clearly stipulates that any agreement or compromise which is void or

voidable under the Indian Contract Act, 1872 (hereinafter referred to as "Contract Act")

shall not be deemed to be lawful within the meaning of the said Rule. Section 19 and

19A of the Contract Act specifically provides that contracts which have been obtained by

exercising fraud or misrepresentation or undue influence are voidable at the option of the

parties whose consent has been so obtained. It is quite possible that even though the

statements of parties are recorded by the Court before passing a consent decree based on

a compromise, the full panoply of fraud, misrepresentation, undue influence or even

coercion may not come before the Court at that stage or be within the knowledge of the

party to the suit which has entered into a compromise. The intendment of the legislature

has to be found in Rule 3 read with the explanation. The explanation to Rule 3 of Order

23 of the CPC is a clear pointer to the legislative intent that a consent decree can be re-

opened on the grounds enunciated in Sections 19 & 19A of the Contract Act. I am

conscious of the fact it may be suggested, that this is any exercise which the court is

empowered to carry out before proceeding to pass a consent decree and not after a

consent decree is passed. It may perhaps also be argued that since statements of parties

are recorded in court the grounds available under Section 19 and 19A of the Indian

Contract Act would not be available after the consent decree is passed. In my view if

such an interpretation is given then the aggrieved party, who has been subjected to undue

influence, coercion, misrepresentation or fraud, would have no remedy whatsoever in

law. The statement of parties recorded in court may be one of factors, which the court

may consider while finally arriving at a conclusion whether a consent decree should be

set aside; however, this factor cannot impact on the very maintainability of the

application. If such an interpretation is adopted it would result in conferring on the party

desirous of challenging a consent decree, a remedy which would lack legal efficacy. In

such like situations a purposive interpretation is to be preferred over a literal

interpretation. The institution of a separate suit being barred under Rule 3A of Order 23

of the CPC, the scope, width and amplitude of a challenge to a consent decree cannot be

confined to the ones which are available for a decree passed after adjudication.

Therefore, the second objection of the learned counsel for the defendant/ respondent that

the only averment made in the application is with regard to coercion and undue influence

and, therefore, the application is not maintainable: is, in my view, untenable and hence,

rejected. I may point that a similar point of view has been expressed in Preetinder Singh

vs Gursharan Singh CRP No. 123/2009 & CM No. 12305/2009 dated 15.01.2010.

9.5 The third objection taken by the non-applicant is with regard to limitation. In my

view the submission of the learned counsel that it is in the nature of an application for

review and hence, the period of limitation of 30 days would apply is without merit. A

bare reading of the application would show that the application has been filed invoking

the inherent jurisdiction of the court. The application does not seek to correct errors on

the face of the record. The application seeks to impugn a consent decree, as noticed

above, on grounds of coercion and undue influence and hence, the consequent failure on

the part of the applicant to exercise her free will. This application, as rightly contended

by Mr Vashisht, would only fall in the residuary Article 137 of the Limitation Act, 1963

which prescribes a period of three years. There is no dispute that the impugned

application which was filed on 30.08.1996, is well within the period of three years from

the date of passing of the consent decree dated 25.11.1993. Therefore, even this

objection is without merit. Thus in nutshell, in my opinion, the application is

maintainable.

10. This brings me to the issue, which is whether the application bears out the

necessary pleadings as regards "undue influence" and "coercion". The obligation in law

to supply particulars in this regard is clearly provided in Order 6 Rule 4 of the CPC. This

aspect of the matter was put to Mr Vashisht. Mr Vashisht could do no better than, refer

to the averments made in paragraphs 5(a) to 5(t) of the application; which culminate with

the legal plea of "undue influence" and "coercion" taken in paragraphs 5(t) & 7 of the

application.

10.1 It is to be borne in mind the applicant is dead, the application is being pursued by

the L.R. Therefore, the measure to be applied would be: if the applicant Sardarni

Raminder Sarup had been alive, would the court have allowed her to impugn the consent

decree on the pleadings, as they obtain on the record.

10.2 In order to appreciate the pleadings, it may perhaps be useful to refer to the

relevant provisions of the Contract Act, i.e., Sections 14, 15 & 16 to the extent necessary.

10.3 Section 14 of the Contract Act defines as to what is free consent. This Section

provides that consent is said to be free when it is not caused by:

       (i)       Coercion, as defined in Section 15, or

       (ii)      Undue influence, as defined in section 16, or

       (iii)     .....

       (iv)      .....

       (v)       .......

10.4 Section 14 goes on to say that consent is said to be so caused when it would not

have been given but for the existence of such "coercion" or "undue influence", as the

case may be.

10.5 Section 15 of the Contract Act defines "coercion" to mean committing or

threatening to commit an act forbidden by the Indian Penal Code, 1860 (hereinafter

referred to as „IPC‟) or unlawful detaining or threatening to detain any property to the

prejudice of any person whatever with the intention of causing any person to enter into an

agreement.

10.6 Similarly, Section 16 of the Contract Act defines "undue influence". A contract is

said to be induced by "undue influence" where relations subsisting between parties are

such that one of the party is in position to "dominate the will" of the other and uses that

position to obtain an "unfair advantage" over the other. Sub-Section (2) of Section 16

gives instances where a person is deemed to be in a position to dominate the will of

another, that is, (i) where he holds a real or apparent authority over the other, or where he

stands in a fiduciary relation to the other; and (ii) where he makes a contract with a

person whose mental capacity is temporarily or permanently affected by reason of age,

illness, or mental or bodily distress.

10.7 As noticed hereinabove, Section 19 of the Contract Act provides that when

consent to an agreement is caused by coercion, fraud or misrepresentation, the contract is

voidable at the option of the party whose consent was so obtained. Similarly, Section

19A provides when consent to an agreement is caused by "undue influence", the contract

is voidable at the option of the party whose consent was so obtained.

10.8 A reading of the aforementioned Sections would show that in so far as "coercion"

is concerned it can arise in two situations (i) where a party commits or threatens to

commit an act "forbidden" under the IPC, or (ii) unlawfully detains or threatens to detain

any property. It is clear that in the first situation an act which is forbidden but is not

punishable under IPC will also fall within the ambit of "coercion". (See Chikkam

Ammiraju & Ors. vs Chikkam Seshamma & Anr. AIR 1918 Mad. 414 and Smt. Purabi

Banerjee vs Basudeb Mukherjee AIR 1969 Cal. 293). Each or both of these acts should

be to the "prejudice of any person" and designed to obtain consent of the person who is

subjected to coercion. The prejudice should be such that it ought to result in "some legal

injury". [See observation in Chikkam Ammiraju (supra)]. In Rameshwar Marwari vs

Upendranath Das Sarkar AIR 1926 Cal. 455, a threat not to withdraw a criminal case

already instituted, was considered, not good enough to impugn a bond on the ground of

coercion. The important factor being that the party alleging coercion must set out the

facts in that regard. [See Constitution Bench judgment Bishundeo Narain & Anr. vs

Seogeni Rai & Jagernath AIR 1951 SC 280 followed in Varanaseya Sanskrit

Vishwavidalaya & Anr vs Dr. Rajkishore Tripathi & Anr, paragraph 8 and 9 at page

283 and 284]. Similarly, "undue influence" is said to have been exercised in obtaining

consent of a party to an agreement where the other party is in a position to dominate the

Will of such a party. Close proximity, without more, either by way of relationship

obtaining between the parties or by virtue of circumstances, in my view, will not ipso

facto lead to a situation where it can be said that consent was obtained by one party of the

other by exercising "undue influence". (See Subhas Chandra Das Mushib vs Ganga

Prosad Das Mushib AIR 1967 SC 878 paragraph 23 at page 883). In order to show

domination of will something more has to be alleged for the court to at least prima facie

come to the conclusion that one party was completely under the sway of the other. A

clue in that regard has been provided by the legislature in Sub-Section (2) of Section 16

of the Contract Act, where it speaks of real or apparent authority or parties stand in

fiduciary relation with the other, or even a situation where party whose consent has been

obtained, his or her mental capacity, is temporarily or permanently impaired by reason of

age, illness or mental or bodily distress.

10.9 In this regard, as noted above, I was taken through averments made in paragraphs

5(a) to 5(t) of the application. These averments allude to the fact that the applicant, who

was the owner of the suit property, had executed a WILL in favour of the defendant/

respondent in 1971 which, of course, the applicant claim was an arrangement made for

the purposes of taxation at the behest of her late husband Sardar Bahadur Singh. The

applicant further avers to the effect that her husband also executed a WILL with respect

to the same property on 04.06.1991 − I must confess this aspect of the matter confounds

more than clarifies the situation since it is the admitted stand of parties, that the suit

property was owned by the applicant. There is also a reference to the fact that there was

an oral family settlement which was incorporated in a protocol dated 23.10.1987

whereby, each of the three children, apart from the defendant/ respondent, were to take an

equal share in the suit property. In other words each of the four children were to get 1/4th

share in the suit property. Since the defendant/ respondent blackmailed her, the

applicant executed a WILL in his favour; though curiously the date of the WILL is not

given. It is further averred that when, other members of the family came to know about

the WILL; she executed a deed of family arrangement dated 15.09.1988 which more or

less conformed to the protocol dated 23.10.1987. The family deed of 15.09.1988 was

followed by a WILL dated 17.09.1988 whereby, 3/4th of the share in the suit property was

bequeathed to her remaining three children. It is also averred that even though defendant/

respondent had agreed to accept Rs. 4 lacs in full and final settlement of disputes raised

by him, he baselessly raked up disputes with regard to oral partition of other HUF

properties and refused to accept payment from the other son of the applicant, i.e., Sardar

Tejinder Singh, who is the main protagonist in the instant proceedings. In these

circumstances, the applicant avers that since she was handicapped her consent was

caused out of a fear that the defendant/ respondent would seek her share in the rental

income obtained from the suit property.

10.10 A reading of the averments made in the application would show that it is bereft of

any material particulars with regard to coercion and undue influence based on which

consent is said to have been obtained of the applicant. The oblique reference to the fact

that the applicant was handicapped does not delve into the fact as to whether the handicap

was such that it made her dependant on the defendant/ respondent, or that the handicap

effected her ability to take an informed decision. On the contrary the averments made in

the application seem to suggest that the plaintiff had the capacity to take the decisions;

which she did, though she may have been fickle with regard to the decisions that she

took. The thrust of the averments is that the decision taken by the applicant were on the

rethink found by her to be iniquitous. In other words, the applicant, who was admittedly

the absolute owner of the property, ought not to have parted with an additional 1/4th share

in the suit property in favour of the defendant/ respondent. In my view, based on these

pleadings the court cannot entertain the application. The observations of Mr Justice

Vivian Bose (as he then was) in Bishundeo Narian (supra) bring to fore this aspect very

clearly. The same being relevant are extracted hereinbelow:

―We turn next to the questions of undue influence and coercion. Now it is to be observed that these have not been separately pleaded. It is true they may overlap in part in some cases but they are separate and separable categories in law and must be separately pleaded.

It is also to be observed that no proper particulars have been furnished. Now if there is one rule which is better established that any other, it is that in cases of fraud, undue influence and coercion, the parties pleading it must set forth full particulars and the case can only be decided on the particular as laid. There can be no departure from them in evidence. General allegations are insufficient even to amount to an averment of fraud of which any court ought to take notice however strong the language in which they are couched may be, and the same applies to undue influence and coercion. See Order 6, Rule 4, Civil Procedure Code.

The allegations in the plaint regarding this part of the case are as follows. In paragraph 13 the plaintiffs say--

―That the said Firangi Rai being infuriated by the filing of the said suit, put such a pressure upon the father of the plaintiffs that the father of the plaintiffs under fear of his threatened death filed a compromise in the said suit before any written statement was filed by Firangi Rai and other defendants.‖

In paragraph 15 thy say -

―That the said compromise was nothing but a dictated mandate of Firangi Rai which the father of plaintiffs, out of sheer fear of Firangi Rai submitted against his own free will and signed under compulsion and coercion and undue influence of the said Firangi Rai‖.

Then in paragraph 17 and 18 the plaintiffs state -

―17. That plaintiffs' father being a man of weak intellect and finding no help and succor from the people of residential village or neighbourhood and being also unaware of the details of properties of the family could not but submit meekly and quietly to the dictates of Firangi Rai who taking advantage of his fearful supremacy wanted to have everything according to his own sweet wish.

―18. That even after the compromise plaintiffs' father could not get any income of the family properties and Firangi Rai remained the sole master of the family appropriating every pice to himself.‖

We will deal with the case of coercion first. I will be seen that the plaintiffs case regarding that is grounded on the single allegation that their

father was threatened with death. When all the verbiage is cleared away, that remains as the only foundation. The rest, and in particular the facts set out in paragraphs 8 to 12 about the ferocious appearance of Firangi Rai and his allegedly high-handed and criminal activities and his character, are only there to lend colour to the genuineness of the belief said to have been engendered in Ghughuli Rai's mind that the threat of death administered to him was real and imminent. But as regards the threat itself, there is not a single particular. We do not know the nature of the threat. We do not know the date, time and place in which it was administered. We do not know the circumstances. We do not even know who did the threatening. Now, when a court is asked to find that a person was threatened with death, it is necessary to know these particulars, otherwise it is impossible to each (sic reach) a proper conclusion.

It was argued that it is not necessary for a plaintiff to give particulars and if the other side is not satisfied, there are provisions in the Code which entitle him to ask for them. That is a grave misapprehension.‖

(the emphasis is mine)

10.11 In the case of Subhas Chandra Das Mushib (supra) the Supreme Court

considered inter alia the grounds on which a settlement could be set aside. Amongst

other aspects, the court made observations with respect to whether mere proximity of

relationship would lead to conclusion that there was "denomination of Will" of the party

whose consent is alleged to have been caused by exercise of "undue influence". The

Supreme Court cited with approval of the observations of Judicial Committee in that

regard. (See paragraph 19, 20, 23 and 27). The court sustained the settlement, inter alia,

on the ground that the charge of undue influence was not "sufficiently alleged in the

pleadings".

11. There is another aspect to the matter. While recording the compromise my

predecessor had the benefit of the presence of the applicant in court. An extract from the

proceedings of 25.11.1993 would demonstrate this aspect very clearly.

"25.11.93 Present : S.Jagjit Singh Advocate for the plaintiff with Sardarni Raminder Swarup Singh, plaintiff in person.

Mr.D.K.Thakur, Advocate for defendant with Mr.Govinder Singh, defendant in person.

S.No.3403/91 & IA No.10195/93

Statement of S. Jagjit Singh, Advocate with Sardarni Raminder Sarup Singh, identified by S.Jagjit Singh, Advocate on S.A.

The plaintiff has entered into a compromise with defendant on the terms and conditions enumerated in the compromise deed Ex.YZ. The compromise Ex.YZ also bears the signatures of the plaintiff. Plaintiff has also filed an affidavit in support of the compromise. Plaintiff has also given it in writing before this court marks ‗A', ‗B' and mark ‗C'. It is, therefore, prayed that the present suit be decided in terms of the compromise deed Ex.YZ.

       RO& AC
       Dt.: 25.11.1993                             Mohd. Shamim, J.

                       Statement of S.Govinder Singh, Defendant identified by
                       Mr.D.K.Thakur, Advocate on SA

I have entered into a compromise with the plaintiff, who is my mother, out of my own free will without any pressure, coercion or inducement on the terms and conditions enumerated in the compromise Deed Ex.YZ. I, therefore, pray that the present suit be decided in terms of the compromise Ex.YZ.

       RO&AC
       Dt.: 25.11.1993                             Mohd. Shamim, J.


       ORDER

The parties have entered into a compromise which has been duly verified. The present suit is decided in terms of the compromise Ex.YZ alongwith its Annexures I & II which shall form part of the decree. Parties are left to bear their own costs.

Let this file be consigned to the Record Room.

                                                            Sd
       No. 25, 1993.                                  (Mohd. Shamim)
       ‗LRD'                                              Judge"


11.1 As observed hereinabove this is the factor which the court will bear in mind while

deciding an application of this nature.

12. With this state of the pleadings, I doubt very much that the court would have

permitted the applicant, had she been alive, to set at naught the compromise arrived at

with the defendant/ respondent after her statement was recorded in court. The situation

cannot be any better where the legal representative has stepped into the shoes of the

applicant. In my opinion, what makes the task decidedly difficult for the legal

representatives is to establish "coercion" and "undue influence" which allegedly was

exerted by the defendant/respondent on the applicant. The burden of proof in such

circumstances is heavy. However, this need not detain me since, as observed by me

above, in the absence of material particulars, I am not persuaded to hold that relief as

prayed for in the application ought to be granted and the matter be sent to trial on these

issues. Consequently, the application is dismissed.

13. Needless to say any observations made herein above, while disposing of this

application, will not come in the way of disposal, on merits, of suit no. 973/1994 and

265/2008.

RAJIV SHAKDHER, J MAY 07, 2010 kk

 
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 Newsletter