Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shobha Dhawan vs Ramesh Chandra Kapoor & Ors
2016 Latest Caselaw 1417 Del

Citation : 2016 Latest Caselaw 1417 Del
Judgement Date : 23 February, 2016

Delhi High Court
Shobha Dhawan vs Ramesh Chandra Kapoor & Ors on 23 February, 2016
Author: Rajiv Sahai Endlaw
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                 Date of decision: 23rd February, 2016.

+                  RFA 626/2015 & CM No.20631/2015 (for stay)

       SHOBHA DHAWAN                                        ..... Appellant
                  Through:           Mr. Yatinder Nath, Mr. Deepak Saini
                                     and Ms. Jyoti, Advs. with appellant in
                                     person.

                                Versus

    RAMESH CHANDRA KAPOOR & ORS             ..... Respondents
                  Through: Mr. Sunil Malhotra and Mr. Amit
                           Sanduja, Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     The appeal impugns the judgment and decree dated 21 st October, 2014

of the Court of Additional District Judge (ADJ)-09 (Central), Tis Hazari

Courts, Delhi in CS No.148/2009 titled Ramesh Chandra Kapoor Vs. Vijay

Kumar Kapoor.

2.     Notice of the appeal was issued and the parties directed to maintain

status quo.

3.     Though the respondent No.5 remains unserved but the counsel for all

the five respondents appears.


RFA No.626/2015                                                   Page 1 of 7
 4.     Finding that the impugned judgment and decree is the final decree in a

suit for partition of property and is in terms of the statements made by the

parties before the learned ADJ, it has been enquired from the counsel for the

appellant, how an appeal can be maintained against a consent / compromise

decree and whether the appellant had preferred an appeal against the

preliminary decree for partition, inasmuch as Section 97 of the Civil

Procedure Code, 1908 (CPC) bars a party aggrieved from a preliminary

decree from questioning its validity in an appeal against the final decree.

5.     The counsel for the appellant has though not made any contention

with respect to the maintainability of the appeal against a consent decree but

contends that the appellant indeed preferred an appeal against the

preliminary decree being RFA No.433/2014 titled Smt. Shobha Dhawan Vs.

Shri Ramesh Chandra Kapoor & Ors but the said appeal was disposed of

vide order dated 17th August, 2015. It is further stated that the respondents,

who are the brothers of the appellant who is their sole sister, took the consent

of the appellant forcibly and in a hasty manner and the appellant is thus

entitled to setting aside of the preliminary decree also.

6.     The counsel for the respondents states that even the order dated 17 th

August, 2015 disposing RFA No.433/2014 is a consent order.

RFA No.626/2015                                                       Page 2 of 7
 7.     A perusal of the order dated 17th August, 2015 disposing of RFA

No.433/2014 preferred by the appellant and against the preliminary decree

and in which the appellant was represented by the same Advocate by whom

she is represented today shows that:

       (i)     it was the counsel for the appellant who on that date placed

       before the Court the proceedings of the Trial Court wherein the

       appellant had stated that she accepts the report of the Local

       Commissioner and the site plan appended to the report;

       (ii)    that the appellant in the statement before the Trial Court stated

       that the suit property be divided amongst all the parties in accordance

       with the site plan;

       (iii)   though the appellant in her statement before the Trial Court had

       stated that her said statement was without prejudice to the outcome of

       the appeal preferred against the preliminary decree but the appellant

       nevertheless went ahead and vacated the portions of the property in

       her possession and which as per the report of the Local Commissioner

       had fallen to the share of the others;

       (iv)    this Court noticed that the partition by metes and bounds had

       already taken place.

RFA No.626/2015                                                       Page 3 of 7
               It was in this state of affairs that this Court disposed of the

       appeal against the preliminary decree.

8.     A perusal of the impugned judgment and final decree of partition

shows:

       (a)    that though the appellant who was the defendant No.5 before

       the Trial Court had filed an application under Order VII Rule 11 of the

       CPC, again through the same Advocate as appearing for her today, but

       withdrew the same;

       (b)    that statements of the parties were recorded and the final decree

       passed in terms thereof;

       (c)    that the same Advocate who appears for the appellant today

       identified the appellant before the Trial Court also.

9.     The counsel for the appellant argued that the impugned judgment and

decree were obtained fraudulently and that the bar of Section 97 of the CPC

applies only where no appeal had been preferred against the preliminary

decree; here the appellant had preferred an appeal.

10.    Section 97 of the CPC is as under:

       "97. Appeal from final decree where no appeal from
       preliminary decree--Where any party aggrieved by a
RFA No.626/2015                                                      Page 4 of 7
        preliminary decree passed after the commencement of this Code
       does not appeal from such decree, he shall be precluded from
       disputing its correctness in any appeal which may be preferred
       from the final decree."



11.    The purport of the aforesaid provision is to bar a challenge to the

preliminary decree for partition in the appeal against the final decree. A

party to a suit for partition who though prefers an appeal against the

preliminary decree but whose appeal has been dismissed, cannot be in a

better position than a party to the partition suit who has not preferred an

appeal against the preliminary decree. The appellant having allowed the

order dismissing his appeal against the preliminary decree to attain finality,

cannot now in this appeal against the final decree, challenge the preliminary

decree for partition.

12.    Supreme Court as far back as in Sital Parshad Vs. Kishorilal AIR

1967 SC 1236 held where the preliminary decree has been confirmed in toto

and the appeal therefrom has been dismissed and the final decree is in terms

of the preliminary decree, no challenge to the final decree can be entertained.

In Venkatrao Anantdeo Joshi Vs. Sau. Malatibai (2003) 1 SCC 722 it was

held that non-challenge to a preliminary decree precludes a party from

disputing its correctness in any appeal which may be preferred from the final

RFA No.626/2015                                                      Page 5 of 7
 decree. In Manjit Singh Vs. Punjab & Sind Bank 1994 (31) DRJ 299 (DB)

an ex-parte preliminary decree for partition was passed, application under

Order 9 Rule 13 of the CPC for setting aside thereof was dismissed and the

order of dismissal was upheld in appeal. It was held that the preliminary

decree became final and the final decree passed on the basis of preliminary

decree was not liable to challenge in appeal, as the decree had attained

finality. Reference in this regard may also be made to Patel Ranhhodbhai

Bhaichanddas Vs. Rabari Jiva Java AIR 1998 Guj. 207 and Tapan Kumar

Bhattacharjee Vs. Ratan Kr. Bhattacharjee AIR 2004 Gau. 27.

13.    Reference may also be made to Section 96(3) of the CPC providing

that no appeal shall lie from a decree passed by the Court with the consent of

the parties. Though in view of the said clear provision, there is no need to

refer to any judgment but reference, if any required, can be made to Katikara

Chintamani Dora Vs. Guntreddi Annamanaidu (1974) 1 SCC 567, Pushpa

Devi Bhagat Vs. Rajinder Singh (2006) 5 SCC 566 and to Inder Kumar

Kathuria Vs. Krishan Kumar Kathuria MANU/DE/4880/2013 (DB).

14.    Thus, this appeal against the final decree to the extent impugning the

preliminary decree is barred by Section 97 CPC and is otherwise also not

maintainable, the final decree being compromise decree.

RFA No.626/2015                                                     Page 6 of 7
        Dismissed.

       No costs.

       Decree sheet be drawn.



                                RAJIV SAHAI ENDLAW, J.

FEBRUARY 23, 2016 bs

 
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