Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Ashok Kumar vs Shri Bachu Singh & Ors.
2011 Latest Caselaw 304 Del

Citation : 2011 Latest Caselaw 304 Del
Judgement Date : 19 January, 2011

Delhi High Court
Shri Ashok Kumar vs Shri Bachu Singh & Ors. on 19 January, 2011
Author: Indermeet Kaur
I-6
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                   Date of Judgment: 19.01.2011


+                             RSA No.225/2006

SHRI ASHOK KUMAR                             ...........Appellant
                              Through: Mr.Vinod Sharma, Advocate.

                        Versus

SHRI BACHU SINGH & ORS.                 ..........Respondents
                  Through: Mr.Niraj      Chaudhary   and
                        Mr.A.S. Sharma, Advocates.


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. (Oral)

1. This appeal has been directed against the impugned

judgment and decree dated 26.4.2005 which had endorsed the

finding of the trial judge dated 02.3.2005 whereby the suit filed by

the appellant/plaintiff Ashok Kumar seeking partition and

injunction had been dismissed.

2. The plaintiff was the son of Lakhi Ram. Lakhi Ram had died

on 16.4.1987 leaving behind his widow Shanti Devi, four sons and

one married daughter. Contention was that the following four

properties being joint family properties were co-owned by all the

legal heirs viz:

i. House No.2726-A, Gali Arya Samaj, Bazar Sita Ram,

Delhi.

ii. House No.3886, Gali Nimwali Near Jagat Cinema Khirti

Tafzul Hussain , Machli Bazar, Jama Masjid, Delhi

iii. House and shop bearing No.3603 and 3604 situated in

Bazar Sita Ram, Delhi.

iv. House No.4202, Gali No.10, Ajit Nagar, Shahdara,

Delhi.

All the legal heirs are co-sharers in the aforenoted properties

having 1/6 share each. Suit was accordingly filed.

3. A common written statement was filed by defendants no.1

and 4. Defendant No.1 Shanti Devi who was the widow of Lakhi

Ram stated that she was the exclusive owner of property bearing

No.2726-A, Gali Arya Samaj, Bazar Sita Ram, Delhi. Defendant

no.4 had stated that the property bearing No.4202, Gali No.10, Ajit

Nagar, Shahdara, Delhi is owned by him exclusively. It was

however admitted that the property bearing No.3603 and 3604

situated in Bazar Sita Ram, Delhi and the property bearing

No.3886, Gali Nimwali Near Jagat Cinema Khirti Tafzul Hussain,

Machli Bazar, Jama Masjid, Delhi were joint family properties.

4. Issues were framed; evidence was led before the trial judge.

From the pleadings of the parties and the evidence adduced before

the court it was held that the only two properties are the joint

family properties i.e. (i) property bearing No.3603-3604 situated in

Bazar Sita Ram, Delhi, (ii) property bearing No.3886, Gali Nimwali

Near Jagat Cinema Khirti Tafzul Hussain , Machli Bazar, Jama

Masjid, Delhi. The property bearing No.2726-A, Gali Arya Samaj,

Bazar Sita Ram, Delhi was admittedly in the name of Shanti Devi; it

was not a joint family property.

5. Before this Court also it has been urged that the dismissal of

the suit by the two Courts below is an illegality and the contention

of the plaintiff all along was that the aforenoted property i.e.

property bearing No.2726-A, Gali Arya Samaj, Bazar Sita Ram,

Delhi although in the name of Shanti Devi was purchased out of the

funds of his father Lakhi Ram. Perusal of the plaint negatives this

contention. Nowhere in the entire averments in the plaint is there

a whisper that this property although in the name of Shanti Devi

was purchased from the funds of his father Lakhi Ram and is thus a

joint family property. The defence of Shanti Devi was that this was

her exclusive property. No specific issue has been framed by the

court about this dispute.

6. It had also come on record that property bearing No.4202,

Gali No.10, Ajit Nagar, Shahdara, Delhi was the property belonging

to defendant no.2. There was inter se dispute between the

defendant no.2 and defendant no.4 qua title to this property but it

was not a joint family property.

At this stage learned counsel for the appellant has filed a

certified copy of a judgment of the trial judge dated 20.9.2010

which was a suit for declaration filed by the present appellant /

Ashok Kumar against defendants no.2 and 4 i.e. Bachu Singh and

Jagdish Prasad wherein he had raised the same contention; he had

sought a declaration that this is a joint family property and not

belonging either to Bachu Singh or Jagdish Prasad. This

contention was dismissed vide the aforenoted judgment. This

subsequent fact has been brought on record and is admitted.

7. Trial judge had noted that in the course of the proceedings,

the property No.3886, Gali Nimwali Near Jagat Cinema Khirti

Tafzul Hussain , Machli Bazar, Jama Masjid, Delhi had been sold by

all the parties and was no longer the subject matter of the partition

suit.

8. Further the last property i.e. the property bearing No.3603

and 3604 situated in Bazar Sita Ram, Delhi was the subject matter

of a preliminary decree in another suit proceeding and was also

thus excluded from the subject matter of the present suit.

9. All these are admitted facts.

10. Only contention raised before this Court is that the suit for

partition could not have been dismissed as the plea of the appellant

all along was that the property baring No. 2726-A, Gali Arya Samaj,

Bazar Sita Ram, Delhi was a joint family property although it was

in the name of his mother Shanti Devi. As aforenoted this is not

borne out in the averments made by the appellant/plaintiff in his

plaint. A partition suit could be maintained only if the properties

were admittedly joint family properties; and not if there was a

cloud on the title. It was in these circumstances that the suit for

partition was dismissed. This finding was upheld by the first

appellate Court i.e. in the impugned judgment dated 26.4.2006.

There is no perversity in this finding; it calls for no interference.

11. Substantial questions of law have been formulated in the

body of the appeal and have been perused. No such substantial

question of law having arisen the appeal is dismissed in limine.

INDERMEET KAUR, J.

JANUARY 19, 2011 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter