Citation : 2014 Latest Caselaw 966 Del
Judgement Date : 21 February, 2014
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(OS) No. 879/2004
LT.COL.(RETD.)MUNISHWAR DEV BAKSHI ..... Plaintiff
Through Mr. D. V. Khatri, Adv.
versus
PARSHOTTAM DASS BAKSHI & ORS. ..... Defendant
Through Mr. Rajesh Tyagi for D-1(1to5)
Mr.Hari, Adv. with Mr.Sanjeev
Tyagi, Adv. for D-2to 6.
CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR
ORDER
% 21.02.2014
I.A. No.14534/2012 (condonation of delay)
1. By this application filed under Section 5 read with Section 14 of
the Limitation Act 1963 and Section 151 of Code of Civil Procedure,
1908 (hereinafter referred to as 'CPC'), the applicant/defendant No.1
seeks condonation of delay of 8 days in filing the accompanying Review
Application.
2. For the reasons stated in the application, the same is allowed and the
delay in filing the accompanying review application is condoned.
3. Application stands disposed of.
Review App. 443/2012
1. By this review application filed under Order 47 Rule 1 read with
Section 114 and Section 151 of CPC, the applicant/defendant no.1 seeks
to recall/review the order dated 23.04.2012.
2. Addressing arguments in support of the present application,
Mr. Rajesh Tyagi, learned counsel for Defendant No. 1/applicant submits
that the applicant was the executor and beneficiary of the Will left by
the Testator and the probate was granted by the court of Sh. M.A. Khan,
the then District judge vide order dated 04.12.1998, whereby the
applicant was entrusted/authorised to administer estate of the Testator to
the exclusion of all. The contention raised by learned counsel for the
applicant is that the applicant was not present in court on 23rd April 2012
and he is not a party to the compromise which was arrived at between the
counsel for the applicant/Defendant No. 1, counsel representing the
Plaintiff and the counsel representing Defendant No. 5 and 6. Counsel
further submitted that the applicant/Defendant No. 1 has already expired
on 29.05.2013 and the legal heirs left by him have already been brought
on record.
3. Mr. Rajesh Tyagi, learned counsel representing the legal heirs of
deceased defendant no.1 submits that the said consent was given by the
counsel, Mr. Anil Kumar Bakshi on behalf of the deceased defendant
no.1 without obtaining any instructions from him. He further submits that
in essence the compromise arrived at between the parties was in
contravention of the Will of the testator where under the testator had
expelled his daughters from any share in the said property. Counsel also
invites attention of this Court to the order dated 23.04.2012, which
reflects that when the matter was argued by the respective counsels on
that date, during the course of argument parties had arrived at a mutual
consensus between them. Counsel for the applicant further raised a
contention that in the said consensus, no consent was obtained by the
deceased defendant no.1 by his counsel representing him before the
Court. Counsel also submits that after the said consent was brought to the
notice of the deceased defendant no.1, he sought a legal advice and then
found that the said consent order is against the legal position as
envisaged under Section 14(1) of the Hindu Succession Act, 1956 under
which the right of estate could vests with the wife of the testator, which
creates exception to the general rule. Counsel also submits that the
order dated 23.04.2012 was also challenged by the defendant no.1 before
the Division Bench of this Court and the said appeal was withdrawn by
the counsel representing the deceased defendant no.1 in order to take
proper legal recourse to file a review application before an appropriate
court. Counsel also submits that in the application moved by the counsel
for the defendant no.1 before the Division Bench he also took a stand that
no such consent as was recorded in the order dated 23.04.2012 was
given and nor such a consent could be given by the deceased defendant
no.1. Counsel also submits that the party can always retract from the
alleged consent which was never given by him. Counsel also submits that
such consent is also hit by the provisions of Order 23 rule 3 of CPC.
Counsel also submits that even the defendant nos. 2,3 and 4 were not the
parties to the said consent order and therefore, the said consent order was
not enforceable in law.
4. In support of his arguments, counsel has placed reliance on the
judgment of the Hon'ble Supreme Court in the case of 'Tripura Goods
Transport Association and Anr. V. Commissioner of Taxes and Anr.' ,
(1998) 2 SCC264 and B.S Bajwa & Anr. V. State of Punjab & Anr. ,
(1998).
5. On the contrary, Mr. Hari, learned counsel for defendant nos. 2 to 6
submits that he has already filed his power of attorney on behalf of all
these defendants. Counsel on instructions from these defendants also
submits that they are not aggrieved by the consent order dated 23.04.2012
passed by this court and therefore, these defendants do not render their
support to the review application filed by the deceased defendant no.1.
Counsel also submits that Mr. Anil Kumar Bakshi is the son of the
deceased defendant no.1 - Shri. Parshotam Das Bakshi and in fact, he
has been representing him in the present case. Counsel also submits that
the consent order dated 23.04.2012 was passed by this Court in the
presence of the counsel for the defendant no.1 and the counsel
representing the defendant nos. 5 and 6 as well as the counsel for the
plaintiff. He further submits that before the said order was passed by this
Court, the parties and their respective counsel had deliberated to the said
matter in the court premises itself and in fact, which party would what
share was reduced into writing which is a part of the Court record.
Counsel has drawn the attention of this Court to the said hand written
paper - Mark-A, which is duly signed by one of the legal heirs - Col.
Sanjiv Kumar Bakshi, plaintiff as well as counsel Mr. D.V. Khatri, for
Mr. Anil Kumar Bakshi - defendant no.1, who is now legal heir of
deceased defendant no.1 and Mr. Hari - counsel for defendant nos. 5 and
6. Counsel further submits that in fact vide order dated 09.05.2012, a
joint request was made by the counsel for the parties for adjourning the
matter so that in the meanwhile the parties can decide the modalities to
partition the subject property. Counsel states that on 09.05.2012 also the
deceased defendant no.1 was duly represented by his advocate Mr. Rajesh
Tyagi and the counsel for other parties were also present. Based on
these submissions, Mr. Hari, learned counsel for defendant nos. 2 to 6
strongly urges that the present application seeking review of the order
dated 23.04.2012 is not only misconceived but is an abuse of the
process of the Court as through this application, the applicant seeks to
resile from the said consent order.
6. Mr. D.V. Khatri, learned counsel for the plaintiff has already given
his statement that he stands by the said order and he also has no
objection even if the said order is reviewed by this Court on the
application moved by the deceased defendant no.1.
7. I have heard learned counsel appearing for the respective parties
and given my conscious consideration to arguments advanced by them.
8. The said consent order dated 23.04.2012 was passed by this court
when the counsel representing the respective parties informed the court
that a consensus had reached between the parties to resolve their disputes.
Before I deal with the legality of the said compromise arrived at between
the parties, it will be appropriate to give a brief background of the
controversy involved between the parties. The Plaintiff Lt. Col.
Munishwar Dev Bakshi had filed a suit for partition against his brother
Shri Parshottam Dass Bakshi seeking partition of the residential house
built on Plot Nos. 26/47 and 26/48, measuring 100 sq. Yards each, total
measuring 200 sq. Yds situated at West Patel Nagar, New Delhi by metes
and bounds in two equal shares. The Plaintiff in the suit averred that Late
Shri Bakshi Ram Rakha Mal father of the parties was a sole and absolute
owner and in physical possession of residential properties built on Plot
bearing No.26/47 and 26/48, measuring 100 sq. yds. Yds each, situated at
West Patel Nagar, New Delhi. It was also averred that Late Shri Bakshi
Ram Rakha Mal executed a Will dated 3.3.1976 in respect of the said
two properties in favour of the Plaintiff, Defendant and his wife Smt. Lila
Wati in equal shares. It is further averred that Shri Bakshi Ram Rakha
Mal had died on 31.5.1978 and after his death, his wife Lila Wati had
also expired on 18.10.1990. A probate case was filed by the Defendant in
respect of the aforesaid Will before the Probate Court and vide orders
dated 4.12.1998, the then District Judge had granted a probate in respect
of the said Will and by virtue of the said judgment dated 4.12.1998 and a
probate order dated 8.1.1999, the plaintiff and the defendant became
owners in equal shares and obtained the possession in respect of the
aforesaid two properties. Thereafter, the plaintiff had made repeated
requests to the defendant to partition the said two properties so that he
could avail exclusive possession of any of the said properties but in vain
and hence the Plaintiff filed a suit for partition.
9. During the pendency of the said case, the Plaintiff had moved an
application under Order 6 Rule 17 read with Order 1 Rule 10 of CPC,
vide I.A.No. 10565/2005 to seek impleadment of the other legal heirs left
by Late Bakshi Ram Rakha Mal and vide order dated 9.3.2006, the
impleadment of defendant Nos. 2 to 5 was allowed.
10. The original Plaintiff expired during the pendency of the case and
vide order dated 9.2.2010, passed by learned Joint Registrar of this court,
the legal heirs of the deceased Plaintiff were ordered to be brought on
record. Defendant No. 4 had also died and his legal heirs were also
brought on record. After filing of this application, even Defendant No.
1/applicant had also died and after his death the legal heirs left by him
were also brought on record.
11. Mr. Anil Bakshi is a practising advocate and he has been
representing his deceased father Shri Parshottam Dass Bakshi in the
present matter. Mr.Anil Bakshi now represents the estate of the deceased
Defendant No. 1 as one of his legal heirs.
12. The main controversy which requires consideration is whether the
two daughters could claim any right in the subject properties despite the
fact that they were excluded by the Testator in the Will dated 3.3.1976
left by him. On the other hand, contention raised by Defendant Nos. 5 and
6 was that after the demise of Smt. Lila Wati, the daughters at least
became entitled to their respective shares in the 1/3rd share of Late Smt.
Lila Wati, their mother. Vide orders dated 11.4.2012, passed by learned
Joint Registrar, parties had agreed to place the matter before the court
with an only question to be decided by the court relating to the
interpretation of the Will and nothing more.
13. This matter was accordingly listed before the court on 21.04.2012,
when some arguments were advanced by counsel representing various
parties. But during the course of the arguments, the consensus had
reached between the parties and the parties had agreed to finally settle
their disputes. The terms of the compromise which were arrived at
between the parties forms part of the order dated 23.4.2012. In what
manner the shares would be divided amongst the legal heirs were
separately reduced into writing on a hand written paper which forms part
of the record as well and was marked as 'Mark A' at the time of hearing
of this application. This document was duly signed by one of the legal
heirs of the Plaintiff, Lt. Col. Munishwar Dev Bakshi and his counsel Mr.
D.V. Khatri, by Mr. Anil Kumar Bakshi counsel for defendant No. 1, who
also happened to be one of the sons of the deceased defendant No. 1 and
Mr. Hari, counsel representing defendant Nos. 5 and 6. The party present
in person was only Col. Sanjiv Kumar Bakshi, one of the legal heirs of
the deceased Plaintiff. Defendant Nos. 2, 3 and 4 were not present in the
court at the time of the said consent order. These defendants have now
caused their appearance through Mr. Hari, Advocate and they have
already given their consent to the said consensus reached between the
parties in terms of order dated 23rd April 2012.
14. The present application was moved by Defendant No. 1 when he
was alive and he was being duly represented by his son - Mr. Anil Kumar
Bakshi, Advocate. It is a stand of Defendant No. 1 that he never gave his
consent to his counsel Mr.Anil Kumar Bakshi for the devolution of shares
in the said properties in favour of other parties in violation of the terms of
the Will dated 3.3.1976. Now the said advocate is representing the
deceased Defendant No. 1 as one of his legal heirs.
15. The court with dismay and disgust take exception to the conduct of
Mr. Anil Bakshi who belongs to this nobel profession of advocates. He
has not disputed the fact that he was duly constituted attorney of
Defendant No.1 and therefore, in his said capacity of a recognised agent,
he was duly competent to take a decision on behalf of his client who in
the present case was none else but his own father.
16. It is a settled legal position that if the consent terms are signed by
the recognised agent of the party including his advocate or counsel, the
consent terms will have to be treated as if signed by the party himself. It
is not the case of defendant No. 1 that he was not being duly represented
by Mr. Anil Bakshi, Advocate on the date of the said consent order dated
23rd April 2012. The separate hand written note which was signed by Mr.
D.V. Khatri, on behalf of the deceased Plaintiff, Mr. Anil Bakshi,
representing Defendant No. 1 and the counsel representing Defendant
Nos. 5 and 6, clearly goes to show that due deliberations were done by
the counsels after the matter was once been passed over. Therefore, it
cannot be ruled out that Mr. Anil Bakshi was in contact with his own
father before recording his consent in the hand written note dated
23.04.2012, at the time of his appearance in the court on the same date.
It is also a settled legal position that nothing can come in the way of the
parties to forego or surrender their respective rights in favour of the other
parties even if one of the parties may have a enhanced right under any
court decree as the compromise arrived at between the parties must
receive judicial recognition because such a compromise permanently
brings an end to their ongoing disputes. Compromise decree or consent
order is vitiated and set aside if the same is obtained by fraud, coercion or
misrepresentation, or such a compromise is opposed to public policy or
in a case where such a compromise is forbidden by any law. None of
these circumstances exists in the present case. Therefore, in my view the
application moved by Defendant No. 1 is highly misconceived and it was
not expected of a lawyer at least to take such a fraudulent stand,
deviating from the compromise on the alleged ground of not having
obtained the consent of his deceased father before entering into such
compromise.
17. In view of the aforesaid discussion, I find no merit in the present
review application, therefore the same is dismissed with costs of Rs.1 lac
to be deposited with Advocates Welfare Fund within a period of four
weeks from the date of this order.
18. The Review application is accordingly disposed of in above terms.
KAILASH GAMBHIR, J FEBRUARY 21, 2014 mg/pkb
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!