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

Lala Ram & Ors. vs Ghasita Ram & Ors.
2015 Latest Caselaw 3683 Del

Citation : 2015 Latest Caselaw 3683 Del
Judgement Date : 6 May, 2015

Delhi High Court
Lala Ram & Ors. vs Ghasita Ram & Ors. on 6 May, 2015
*            HIGH COURT OF DELHI AT NEW DELHI

                                  Date of Decision: 06.05.2015

+ RSA No.14/1995


LALA RAM & ORS.                                ...... Appellants
                           Through: Mr. B.P. Aggarwal, Adv.

                           Versus

GHASITA RAM & ORS.                    ... Respondents
                  Through: Dr.Ashwani     Bhardwaj,
                           Adv. for R-1.

+ RSA No.15/1995


LALA RAM & ORS.                                ...... Appellants
                           Through: Mr. B.P. Aggarwal, Adv.


                           Versus



GHASITA RAM & ORS.                    ... Respondents
                  Through: Dr.Ashwani     Bhardwaj,
                           Adv. for R-1.

CORAM :
HON'BLE MR. JUSTICE V.K. SHALI




RSA No.14/1995 & RSA No.15/1995                       Page 1 of 7
 V.K. SHALI, J (ORAL).

1.    These are regular second appeals, pending in this Court for

the last more than two decades. The appeals had come up for the

purpose of admission on 09.02.1995, when notices were directed

to be issued to the respondents to show cause as to why the

appeals be not admitted. After issuance of the notice, as there

were 12 appellants, one or the other appellants unfortunately kept

on dying and steps were taken for bringing on record the legal heirs

of such deceased appellants. In this whole process more than two

decades have gone by.


2.    These being the regular second appeals, as a matter of fact,

notices could have been issued to the respondents only if the

appellants had satisfied the Court that the appeals involve any

substantial question of law. Earlier also almost two years back

when I was sitting on this roster on 31.10.2013, I had taken note of

the fact that the appeals have been pending for almost 18 years




RSA No.14/1995 & RSA No.15/1995                          Page 2 of 7
 and there has been no formulation of any substantial question of

law. The matters are fixed for today since Mr.Aggarwal, learned

counsel for the appellants was not available yesterday.


3.    Mr.Aggarwal, learned counsel for the appellants, prays for an

adjournment today also. However, it is not possible to

accommodate Mr.Aggarwal as the matters are old and pending in

this Court for more than two decades.


4.    I have heard Mr.Aggarwal for some time. He has contended

that the only substantial question of law, which arises for

consideration, is with regard to interpretation of document Ex.D-2

which is an extract from Mutation Register in respect of suit

property on the basis of which the suit for possession was filed by

the appellants. It has been contended by the learned counsel for

the appellant that the learned trial Court had decreed the suit in

favour of the appellant, however, on appeals being preferred by




RSA No.14/1995 & RSA No.15/1995                           Page 3 of 7
 the respondents, the first Appellate Court has reversed the finding.

He has contended that a perusal of the document Ex.D-2, contents

of which are reproduced in the trial Court judgments and as well as

the first Appellate Court judgment, clearly reflects that the

predecessor in interest of the appellant was the owner of the 'Piao'

and 'Dharamshala' and, therefore, the suit was not only

maintainable but the appellant was entitled to a decree of

possession which was passed initially by the trial Court but reversed

by the first appellate Court to the extent that the first Appellate

Court has mis-interpreted the entries in the document.


5.    I have considered the submission made by the learned

counsel for the appellant and also gone through the records.


6.    It is not in dispute that the appellant first based his claim in

the suit for possession on an oral Gift of ownership in respect of the

suit property. The document, which the appellant produced to




RSA No.14/1995 & RSA No.15/1995                            Page 4 of 7
 support his ownership through Gift is Ex.D-2. The first Appellate

Court has observed that Ex.D-2 as well as the order of the Revenue

Officer dated 30th August, 1931 on the basis of which the trial Court

had decreed the suit in favour of the appellant do not prove the

transfer of ownership/gift in respect of the suit property in favour

of the appellant. On the contrary both these documents clearly

mention that the appellant was not the co-sharer but only a

Manager of the 'Piao and Dharmshala'. This is reflected by the use

of the terminology in Ex.D-2 as the appellant being 'Mohatamim'

(Manager) meaning thereby that he does not have any ownership

right of a co-sharer in the common land. Similarly, in the order

dated 30.08.1931, i.e., the order of the Revenue Officer has taken

note of the fact that Ramji Lal as a 'Hiseydaar' (Co-sharer) has the

right of ownership while as the appellant's predecessor in interest

was 'Mohatamim' (Manager) and does not have any right of

ownership.




RSA No.14/1995 & RSA No.15/1995                           Page 5 of 7
 7.    Mr. Aggarwal has also contended that the Ld. Appellate

Court while interpreting the entry made in the Column no. 10 of Ex.

D-2 has not considered that 'Piao-Dharmshala' cannot be

construed to be a 'Donee' of the suit property.


8.    In view of the aforesaid facts, the documents, which are

being relied upon by the appellant, are by no stretch of imagination

to be construed as documents proving gift of ownership. If that be

so there is no question of interpretation of the aforesaid

documents much less it can be said that it requires any

interpretation of these documents and hence involves substantial

question of law.


9.    For the reasons mentioned above I am fully satisfied that the

present appeals do not raise any question of law much less a

substantial question of law so as to warrant any further

consideration of the present appeals.




RSA No.14/1995 & RSA No.15/1995                          Page 6 of 7
 10.   Dismissed.




                                  V.K. SHALI, J.

MAY 06, 2015 ss

 
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