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

Hakikat Raj Bajaj vs Rohit Bajaj
2023 Latest Caselaw 421 Del

Citation : 2023 Latest Caselaw 421 Del
Judgement Date : 1 February, 2023

Delhi High Court
Hakikat Raj Bajaj vs Rohit Bajaj on 1 February, 2023
                                 Neutral Citation Number: 2023/DHC/000789

                          $~5
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                               Date of decision: 01.02.2023
                          +     CS(OS) 335/2018 and I.A. Nos. 9070/2018, 12990/2022, 12991/2022
                                HAKIKAT RAJ BAJAJ                                         ..... Plaintiff
                                             Through:              Mr. Mahesh K. Chaudhary and Ms.
                                                                   Sushmita Chaudhary, Advocates.
                                                     versus

                                ROHIT BAJAJ                                             ..... Defendant
                                                     Through:      Mr. Gaurav Tyagi and Mr. Honey
                                                                   Chhibber, Advocates.
                          CORAM:
                          HON'BLE MR. JUSTICE SACHIN DATTA

                          SACHIN DATTA, J. (ORAL)

I.A. No. 12990/2022 (for impleadment)

1. The present suit has been filed by the plaintiff seeking a decree of partition in respect of industrial property bearing No. B-26, admeasuring 602 sq. yds., situated at Rewari Line Industrial Area (popularly known as Mayapuri Industrial Area), Maya Puri, Phase -1, New Delhi (hereinafter referred to as the „suit property‟).

2. The plaintiff is the son of late Gurbaksh Rai Bajaj and the defendant is the son of late Ramesh Kumar Bajaj, the grandson of late Gurbaksh Rai Bajaj. It is averred in the plaint that the suit property was initially allotted in the name of the plaintiff by the Delhi Development Authority (hereinafter referred to as „DDA‟) vide perpetual lease deed dated 22.11.1971. The possession of the said property was also handed over to the plaintiff by the DDA. The construction over the said property was raised after getting the plan sanctioned from the competent authority. It is averred in the suit that

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

the plaintiff executed a registered Gift Deed dated 18.10.1976 by virtue of which the plaintiff transferred 1/3rd share of the suit property in favour of his father Shri Gurbaksh Rai Bajaj and another 1/3rd share in favour of his brother Shri Ramesh Kumar Bajaj. The plaintiff remained the owner of the remaining 1/3rd share of the suit property. It is further averred that Shri Gurbaksh Rai Bajaj expired on 12.08.2001 and that during his lifetime Shri Gurbaksh Rai Bajaj had executed a Will dated 06.08.1994 which was registered on 25.08.1994 with the office of the Sub Registrar, Delhi. Vide the said Will, Shri Gurbaksh Rai Bajaj bequeathed his 1/3rd undivided share in the suit property in favour of the plaintiff. Consequently, the plaintiff is stated to have become the owner of the 2/3rd share of the suit property whereas the remaining 1/3rd share of the property remained with Shri Ramesh Kumar Bajaj. Both the plaintiff and the defendant admit the Will dated 06.08.1994.

3. The present application has been filed by Sh. Kewal Krishan Bajaj, brother of the plaintiff, on the basis of the assertion that the father of the applicant, who admittedly had 1/3rd share in the suit property during his lifetime, transferred 1/4th share in the property (i.e., 3/4th of 1/3rd) in his favour. In support of the said contention, reliance is placed on a registered indemnity bond dated 11.06.1986 in respect of transfer of the said 1/4th share.

4. It is averred in the application that the said transfer of 1/4 th share in the name of the applicant was notified to the DDA and that certain correspondence was exchanged between the DDA and the applicant with regard thereto. On the basis of the aforesaid averments, it is contended that the applicant is a necessary party in the present suit and accordingly, he

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

seeks his impleadment as a defendant for appropriate adjudication of the matter.

5. The indemnity bond executed by the father of the applicant on the basis of which the present application has been filed reads as under:-

"This Bond is made on this 11th day of June 1986 by Gurbaksh Rai S/o Late Shri Balhari Lal R/o D/E-114, Tagore Garden, New Delhi-I I 0027, (hereinafter called the transferor) in favour of the President of India (hereinafter called the Lessor).

2. Whereas S/Shri Gurbaksh Rai, Ramesh Kumar and Hakikat Rai are the co-lessees in equal share i.e. 1/3rd each unspecified and hole lease hold rights in respect of Plot No. 26, Block 'B', situated at Rewari Line Industrial Area, Phase-I, New Delhi-27 measuring about 602 Sq. Yds., by virtue of Gift Deed dated 18.10.76 registered as No.2291, in Addl. Book No.I, Vol. No. 2679, on pages 21 to 26 on 19.10.76 in the office of Sub-Registrar, Sub-Distt. No. II, Delhi, read with Lease Deed registered as No. 14033, in Addl. Book No. I, Volume No.1570, on pages I 64 to I 69 on 25.11.71 in the office of Sub-Registrar, Sub-Distt. No.II, Delhi read with Supplemental Deed registered as No. 14035, in Addl. Book No. I, Volume No.1570, on page 176 on 25.11.1971 in the office of Sub-Registrar, Sub-Distt. No.II, Delhi.

3. And whereas the Co-Lessee wished to gift through a Gift Deed 3/4th unspecified share out of this 1/3rd unspecified share/lease hold rights in the Plot to Shri Kewal Krishan s/o Shri Gurbaksh Rai r/o D/E-114, Tagore Garden, New Delhi (hereinafter called transferees) out of natural love and affection being his real son after having obtained necessary permission of the Competent Authority under the Land (Ceiling & Regulation Act, 1976).

4. And whereas the co-Lessee has applied to the Lessor under the terms of lease for grant of permission to transfer his 3/4th unspecified share/lease hold rights out of his 1/3rd unspecified share in the plot to the transferee named above.

5. And whereas the aforesaid transferred has agreed to accept the gift of 3/4th unspecified share out of his 1/3rd unspecified share/lease hold rights in the plot from the colessee on the same terms and conditions as contained in the said lease deed dated 25 .11.71.

6. And whereas on the faith of representation made by the transferor/the Lessor has agreed to give consent to the colessee for transfer to his 3/4th unspecified share/lease hold rights out of his 1/3rd unspecified share of the transferred furnished an Indemnity Bond to the Lessor indemnifying the Lessor against all losses or damages that it may sustain on account of giving consent for the said transfer.

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

7. Therefore, in consideration of the aforesaid agreement, the said Shri Gurbaksh Rai s/o Late Shri Balhari Lal r/o D/E-114, Tagore Garden, New Delhi and his heirs, successors, executor and administrator jointly and severally undertake to keep the Lessor harmless and indemnified against all losses or damages whatsoever that may be sustained by it or any other claim litigation, proceedings etc. that may be taken out against it, or in respect thereof, whatsoever arising out of the transfer of 3/4th unspecified share/lease hold rights out of his 1/3rd unspecified share in the plot in favour of the transferee Shri Kewal Krishan.

8. In witness whereof, the transferor Shri Gurbaksh Rai s/o Late Shri Balhari Lal r/o D/E-114, Tagore Garden, New Delhi, has signed and delivered this Bond on this day 11th June, 1986."

6. It is apparent from a reading of the aforesaid indemnity bond that the same records the desire of the father, i.e., Shri Gurbaksh Rai to gift a portion of the property to the applicant. Paragraph 3 of the aforesaid indemnity bond refers to the „wish‟ of the father to gift "through a gift deed" a part of his share in the suit property to the applicant Shri Kewal Krishan. Further, paragraph 4 of the said indemnity bond makes a reference to an application filed before the lessor for transfer of 1/4th share in the said property to the applicant. During the course of arguments, it is admitted by learned counsel for the applicant that no gift deed came to be executed in favour of the applicant.

7. Further, no application filed by the father before the lessor to transfer his 3/4th share out of his 1/3rd share in favour of the applicant has been placed on record by the applicant.

8. Learned counsel for the plaintiff draws attention to the contents of the Will dated 06.08.1994 executed by the father of the parties wherein it has been specifically stated that the said Will is in revocation of the previous three Wills executed by late Shri Gurbaksh Rai Bajaj. In the recital of the said Will it is specifically mentioned as under:-

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

"AND WHEREAS I hereby revoke my only three earlier Wills, one made on 13.10.1978, second made during June 1986 bequeathing 4/5 portion of my 1/3 share. Covered and uncovered area in factory built on plot bearing No. B-26, Phase-1, Maya Puri, New Delhi, in favour of my son Kewal Krishan and the third made on 5.6.1993 or 5.7.1993 or the other previous Will (If any.)"

9. It can be seen that there is a specific reference to the revocation of the earlier Will of late Shri Gurbaksh Rai Bajaj, executed in June 1986 whereby certain portion of the property in question has been sought to be bequeathed to the applicant herein.

10. The will dated 06.08.1994 bequeaths the various properties of late Sh. Gurbaksh Rai Bajaj, in favour of the beneficiaries mentioned therein. It is notable that as far as the suit property is concerned, the Will specifically provides as under:-

"My 1/3rd Share of Factory No. B-26, Maya Puri, Phase- 1, New Delhi, which was gifted to me by him. This bequeathing is, however, subject to the express condition that the decision of demarcation of this 1/3 area will be taken by Shri Ramesh Kumar exclusively and his decision in this respect will be final and firmly binding on Shri Hakikat Rai and he will have to follow it any circumstances."

11. The said Will dated 06.08.1994 also bequeaths a property to the applicant herein as under:-

"I. Release Deed dated 30th November, 1978 depriving Kewal Krishan shares of my certain properties is hereby cancelled. However I am practically no more a partner in Foreign Traders and Hakikat Rai Plastic Works since long and I have not been given income/ profit nor I wish to receive any income/ profit from these companies. Hence question of inheritance from these companies to Sh. Kewal Krishan does not arise.

II. Two rooms, half varanda at rear side as present being used as Kitchen and one bathroom adjoining House No. DE- 113 of Shri M.T. Chakoo."

12. Learned counsel for the plaintiff also draws attention to the fact that based on the same Will dated 06.08.1994, in terms of which the entire share

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

of late Shri Gurbaksh Rai Bajaj in the suit property was bequeathed to the plaintiff herein, the applicant filed a suit seeking appropriate declaration/s with regard to the property bequeathed in his favour by virtue of the aforesaid Will.

13. Although the suit for declaration filed by the applicant came to be dismissed in the first instance, the Appellate Court in RC.REV. 6/2013, vide judgment dated 17.04.2014 specifically records the contention of the applicant herein with regard to the Will dated 06.08.1994, as under:-

"(i) Ld. Trial court has failed to appreciate that none of the respondent has stated that the will dated 06.08.1994 is not the last will of Sh. Gurbax Rai Bajaj.

                                XXX                                    XXX                                   XXX
                                (iv)    Ld. Trial court has failed to appreciate that the will dated 06.08.1994 is a

proved document because the respondents have availed the benefit in terms of the will and will is not disputed by the respondent."

14. In the light of the aforesaid contention of the applicant, the aforesaid judgment dated 17.04.2014, gives the following findings:-

"7. In my opinion the Ld. Trial court has failed to appreciate the fact that the existence of the will dated 06.08.1994 has not been denied by the respondents. The respondents did not lead any defence evidence in the suit. Perusal of the written statement filed on behalf of the respondents in this suit and the reply filed in the present appeal reveals that there are just vague averments with respect to the will dated 06.08.1994 and there is no specific denial of the said will.

XXX XXX XXX

11. In view of the above discussion, the impugned judgment is set aside. The will dated 06.08.1994 executed by late Sh. Gurbax Rai Bajaj bequeathing the ground floor of the suit property in favour of the appellant and Smt. Agyawanti Bajaj and other properties in favour of the respondents is held to be proved. The contentions of the respondents that Smt. Agyawanti Bajaj had not right to execute the will dated 04.02.2005 also deserves to be rejected as the right of late Smt. Agyawanti Bajaj to execute the will with respect to her share in the ground floor of the suit property emanates from the will dated 06.08.1994 executed by Sh.

Gurbax Rai Bajaj and once the will dated 06.08.1994 is held to be proved, Smt. Agyawanti Bajaj gets a right to execute a will with respect to the property left to her by virtue of the will dated 06.08.1994. The will dated 04.02.2005 executed by Late Sh. Agyawanti Bajaj has been produced in the trial court and is Ex. PWl/1

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

and the same is proved in view of the testimony of PW 1 Sh. Ram Lai Bajaj who was the attesting witness to the said will. PWl in his testimony had stated that Smt. Agyawanti Devi had dictated the Will to the writer of the will in his presence and also that Smt. Agyawati Devi had signed the will in his presence."

15. Thus, the Will dated 06.08.1994 was proved and found to be validly executed. It is notable that the said judgment was issued in a proceeding initiated by the applicant herein itself. Admittedly, there was no averment made by the applicant in the said proceedings asserting any rights in respect of the share of the father, late Sh. Gurbaksh Rai Bajaj, in respect of the suit property.

16. In the aforesaid circumstances, it is evident that the present impleadment application, filed on 10.08.2022, is completely without merit.

17. The Supreme Court in Mumbai International Airport (P) Ltd. v. Regency Convention Centre & Hotels (P) Ltd., (2010) 7 SCC 417 considered the scope and ambit of Order 1 Rule 10(2) of the Code of Civil Procedure and held as under:

13. The general rule in regard to impleadment of parties is that the plaintiff in a suit, being dominus litis, may choose the persons against whom he wishes to litigate and cannot be compelled to sue a person against whom he does not seek any relief. Consequently, a person who is not a party has no right to be impleaded against the wishes of the plaintiff. But this general rule is subject to the provisions of Order 1 Rule 10(2) of the Code of Civil Procedure ("the Code", for short), which provides for impleadment of proper or necessary parties. The said sub-rule is extracted below:

"10. (2) Court may strike out or add parties.--The court may at any stage of the proceedings, either upon or without the application of either party, and on such terms as may appear to the court to be just, order that the name of any party improperly joined, whether as plaintiff or defendant, be struck out, and that the name of any person who ought to have been joined, whether as plaintiff or defendant, or whose presence before the court may be necessary in order to enable the court effectually and completely to adjudicate upon and settle all the questions involved in the suit, be added."

14. The said provision makes it clear that a court may, at any stage of the

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

proceedings (including suits for specific performance), either upon or even without any application, and on such terms as may appear to it to be just, direct that any of the following persons may be added as a party: (a) any person who ought to have been joined as plaintiff or defendant, but not added; or (b) any person whose presence before the court may be necessary in order to enable the court to effectively and completely adjudicate upon and settle the questions involved in the suit. In short, the court is given the discretion to add as a party, any person who is found to be a necessary party or proper party.

15. A "necessary party" is a person who ought to have been joined as a party and in whose absence no effective decree could be passed at all by the court. If a "necessary party" is not impleaded, the suit itself is liable to be dismissed. A "proper party" is a party who, though not a necessary party, is a person whose presence would enable the court to completely, effectively and adequately adjudicate upon all matters in dispute in the suit, though he need not be a person in favour of or against whom the decree is to be made. If a person is not found to be a proper or necessary party, the court has no jurisdiction to implead him, against the wishes of the plaintiff. The fact that a person is likely to secure a right/interest in a suit property, after the suit is decided against the plaintiff, will not make such person a necessary party or a proper party to the suit for specific performance.

....

22. Let us consider the scope and ambit of Order 1 Rule 10(2) CPC regarding striking out or adding parties. The said sub-rule is not about the right of a non-party to be impleaded as a party, but about the judicial discretion of the court to strike out or add parties at any stage of a proceeding. The discretion under the sub-rule can be exercised either suo motu or on the application of the plaintiff or the defendant, or on an application of a person who is not a party to the suit. The court can strike out any party who is improperly joined. The court can add anyone as a plaintiff or as a defendant if it finds that he is a necessary party or proper party. Such deletion or addition can be without any conditions or subject to such terms as the court deems fit to impose. In exercising its judicial discretion under Order 1 Rule 10(2) of the Code, the court will of course act according to reason and fair play and not according to whims and caprice."

18. The Supreme Court in Razia Begum v. Sahebzadi Anwar Begum 1959 SCR 1111, held that a person who seeks to be added as a party to a suit, should have a direct interest as in the subject-matter of the litigation. The said decision laid down the following principles regarding court‟s

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

power to implead the parties as under:-

"14. As a result of these considerations, we have arrived at the following conclusions:

(1) That the question of addition of parties under Rule 10 of Order 1 of the Code of Civil Procedure, is generally not one of initial jurisdiction of the court, but of a judicial discretion which has to be exercised in view of all the facts and circumstances of a particular case; but in some cases, it may raise controversies as to the power of the court, in contradistinction to its inherent jurisdiction, or, in other words, of jurisdiction in the limited sense in which it is used in Section 115 of the Code;

(2) That in a suit relating to property, in order that a person may be added as a party, he should have a direct interest as distinguished from a commercial interest, in the subject-matter of the litigation;

(3) Where the subject-matter of a litigation, is a declaration as regards status or a legal character, the rule of present or direct interest may be relaxed in a suitable case where the court is of the opinion that by adding that party, it would be in a better position effectually and completely to adjudicate upon the controversy; (4) The cases contemplated in the last proposition, have to be determined in accordance with the statutory provisions of Sections 42 and 43 of the Specific Relief Act...."

19. In Ramesh HirachandKundanmal v. Municipal Corpn. of Greater Bombay, (1992) 2 SCC 524, it has been held, as under:

" 6. Sub-rule (2) of Rule 10 gives a wide discretion to the Court to meet every case of defect of parties and is not affected by the inaction of the plaintiff to bring the necessary parties on record. The question of impleadment of a party has to be decided on the touchstone of Order 1 Rule 10 which provides that only a necessary or a proper party may be added. A necessary party is one without whom no order can be made effectively. A proper party is one in whose absence an effective order can be made but whose presence is necessary for a complete and final decision on the question involved in the proceeding. The addition of parties is generally not a question of initial jurisdiction of the Court but of a judicial discretion which has to be exercised in view of all the facts and circumstances of a particular case.

.....

14. It cannot be said that the main object of the rule is to prevent multiplicity of actions though it may incidentally have that effect. But that appears to be a desirable consequence of the rule rather than its main objective. The person to be joined must be one whose presence is necessary as a party. What makes a person

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02 Neutral Citation Number: 2023/DHC/000789

a necessary party is not merely that he has relevant evidence to give on some of the questions involved; that would only make him a necessary witness. It is not merely that he has an interest in the correct solution of some question involved and has thought of relevant arguments to advance. The only reason which makes it necessary to make a person a party to an action is so that he should be bound by the result of the action and the question to be settled, therefore, must be a question in the action which cannot be effectually and completely settled unless he is a party. The line has been drawn on a wider construction of the rule between the direct interest or the legal interest and commercial interest. It is, therefore, necessary that the person must be directly or legally interested in the action in the answer, i.e., he can say that the litigation may lead to a result which will affect him legally that is by curtailing his legal rights. It is difficult to say that the rule contemplates joining as a defendant a person whose only object is to prosecute his own cause of action. Similar provision was considered in Amon v. Raphael Tuck & Sons Ltd. [(1956) 1 All ER 273 : (1956) 1 QB 357] , wherein after quoting the observations of Wynn-Parry, J. in DollfusMieg et Compagnie S.A. v. Bank of England [(1950) 2 All ER 605, 611] , that their true test lies not so much in an analysis of what are the constituents of the applicants' rights, but rather in what would be the result on the subject matter of the action if those rights could be established, Devlin, J. has stated:

"The test is „May the order for which the plaintiff is asking directly affect the intervener in the enjoyment of his legal rights‟."

20. In the facts of the present case, the applicant, ex-facie, has no rights in respect of the suit property. The impleadment of the applicant is also not necessary to adjudicate the lis between the parties.

21. In the circumstances, no merit is found in the present application and the same is, accordingly, dismissed.

SACHIN DATTA, J FEBRUARY 01, 2023/ak

Digitally Signed By:RADHA BISHT Signing Date:04.02.2023 12:39:02

 
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