Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Alok Gupta vs Anjani Gupta & Anr
2023 Latest Caselaw 610 Del

Citation : 2023 Latest Caselaw 610 Del
Judgement Date : 22 February, 2023

Delhi High Court
Alok Gupta vs Anjani Gupta & Anr on 22 February, 2023
                                          Neutral Citation Number 2023/DHC/001433



                          $~1 to 3
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Judgment delivered on: 22.02.2023
                          +       CM(M) 80/2020, CM APPL. 13924/2021,                   CM        APPL.
                                  32795/2021 & CM APPL. 43244/2021

                                  ALOK GUPTA                                  ..... Petitioner
                                                     versus
                                  ANJANI GUPTA & ANR                           ..... Respondents
                          2
                          +       CM(M) 81/2020, CM APPL. 32796/2021 & CM APPL.
                                  43246/2021

                                  OM PRAKASH GUPTA                            ..... Petitioner
                                              versus
                                  ANJANI GUPTA & ANR                           ..... Respondents
                          3
                          +       CM(M) 87/2020, CM APPL. 32615/2021,                   CM        APPL.
                                  33109/2021 & CM APPL. 43243/2021

                                  ANURAG GUPTA                                 ..... Petitioner
                                              versus
                                  ANJANI GUPTA & ANR                           ..... Respondents
                          Advocates who appeared in these cases:
                          For the Petitioners          :      Mr. Anurag Jain, Mr. Puneet Goyal and
                                                              Mr. Ujwal Ghai, Advocates.

                          For the Respondents          :      Mr. Anirudh Bakhru, Mr. Abhishek
                                                              Chabbra,        Ms.       Tejaswini
                                                              Chandrashekhar and Mr. Umang Tyagi,
                                                              Advocates.

                          CORAM:
                          HON'BLE MR. JUSTICE TUSHAR RAO GEDELA

Signature Not Verified
Digitally Signed
By:VINOD KUMAR                CM(M) 80/2020 & conn. matters                             Page 1 of 12
Signing Date:28.02.2023
14:58:09
                                            Neutral Citation Number 2023/DHC/001433



                                                         JUDGMENT

TUSHAR RAO GEDELA, J. (ORAL)

[ The proceeding has been conducted through Hybrid mode ]

1. Petitioners challenge the order dated 13.09.2019 in CS No. 236/2019 titled as "Anjani Gupta vs. Vandana Gupta", whereby the learned Trial Court had dismissed the application under Order 1 Rule 10 of the Code of Civil Procedure, 1908, filed by the petitioners seeking impleadment on the ground that they are neither necessary nor proper parties to the lis.

2. Mr. Anurag Jain, learned counsel appearing for the petitioners submits that by way of the impugned order, the learned Trial Court has overlooked four crucial aspects, which are as under :-

(i) That the respondent is claiming 50% ownership of the suit property for which she has not paid at all and the petitioners claim that the amounts which have been part of the sale consideration came from joint family funds which has been overlooked by the learned Trial Court.

(ii) The respondent purposely did not implead the petitioner in the suit for partition knowing fully well that had they been impleaded in the ordinary course, the suit as it stands today would have been dismissed having no legs to stand.

(iii) Mr. Jain, learned counsel has very vehemently argued that the case of the petitioners is that the suit property was purchased out of joint family funds in the names of both the respondent Nos. 1 as well as respondent No. 2.

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

(iv) Learned counsel submits that the said purchase was made keeping in view the relation which the petitioners shared with the respondent Nos. 1 and 2, that both are daughters-in-law of the family of the petitioners.

3. Learned counsel submits that by the impugned order, the learned Trial Court has committed a material irregularity in not permitting them to be a part of the proceedings inasmuch as the factum of joint family funds being invested in the subject suit property can alone be proved by having the petitioners on record, failing which the fact regarding the manner in which and in the consideration wherefrom the sale was made will not be placed before the Trial Court.

4. Learned counsel referred to para 3 of the plaint to buttress the argument that the respondent No.1 herself agreed and admitted that the original sale deed is in the custody and possession of the defendant therein as well as Sh. Om Prakash Gupta, one of the petitioners herein and also admitted that Sh. Om Prakash Gupta was the sole care taker of the suit property.

5. On that basis, learned counsel submits that keeping in view the averments of the plaint itself, the petitioners become necessary and proper parties for the adjudication of the core issues involved in the lis.

6. Learned counsel also invited the attention of this Court to page No. 67 of the paper book and particularly to the second part of para 3 of the reply filed by respondent No.1 to the application under Order 1 Rule 10 of the CPC to submit that the respondent No.1 herself has put across the issue relating to the bar of defence under Benami Transactions Act and the learned Trial Court despite the arguments thereon being

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

addressed, has not really answered the question as to which of the parties will be able to answer this bar under Benami Transactions Act, 1988 even if it is taken on the face value.

7. Subsequently, learned counsel also invited attention of this Court to page No. 68 and para 5 of the said reply to submit that the allegations contained therein are untrue inasmuch as the case of the petitioners as well as respondent No.2 is that the respondent No.1 is merely a housewife, who did not have the necessary funds to purchase the suit property in the ratio of 50% along with that of the respondent No.2.

8. Learned counsel submits that the issues regarding the property being HUF property, the issue also regarding the joint family funds, as also the fact as to who has paid would be a relevant consideration for the learned Trial Court to have impleaded the petitioners as necessary and proper parties to the suit.

9. Learned counsel submits that having regard to the fact that the learned Trial Court has not considered any of these arguments in the proper perspective and has proceeded perfunctorily to dismiss the application under Order 1 Rule 10 of the CPC, this Court under Article 227 of the Constitution of India under the supervisory jurisdiction ought to interfere and quash the impugned order.

10. In order to buttress his submissions, learned counsel refers to the judgment of the Supreme Court in JayDayal Poddar (Deceased) Through LRs & Another vs. MST Bibi. Hazra and Others reported in (1974) 1 SCC 3, to the head note of the fourth para at page 100 to support his contentions as to under what circumstances the properties purchased under the Benami Transactions Act are to be asseessed in

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

order to come to the conclusion as to who is the original purchaser.

11. Learned counsel submits that having overlooked the judgment of the Supreme Court in JayDayal Poddar (supra), the learned Trial Court had committed an error in law and for the said reason the impugned order ought to be interfered with.

12. Finally, the learned counsel submits that the parties are related and it was on bona fide trust and faith that the said suit property was purchased in the names of daughters-in-law, namely, respondent No.1 and respondent No.2, on which the learned Trial Court did not give any reasoning or finding.

13. On that basis, learned counsel submits that it would have necessitated the learned Trial Court to examine the issues raised by the petitioners to conclude as to whether the respondent No.1 had any right over the property in the first place to seek partition of the same.

14. Learned counsel submits that though, no doubt, the respondent No.2 has taken appropriate stand against the suit of respondent No.1, however, in his humble submission, the version of the petitioners would be necessary for the learned Trial Court to come to the correct conclusion and pass appropriate orders thereon.

15. Learned counsel submits that in the absence of the aforesaid considerations, the learned Trial Court has mis-directed itself, thereby causing great and grave prejudice to the interests of the petitioners.

16. Mr. Jain also submits that the bar of Benami Transactions Act, which has been raised by the respondent No.1 is not applicable at this stage to be considered and would be a matter of trial provided the petitioners were made parties to the suit.

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

17. Per contra, Mr. Anirudh Bakhru, learned counsel appearing for the respondent No.1 has invited the attention of this Court to the registered sale deed at page No. 77 of the present petition and particularly to the fact that there are only three parties, who are named in the said transaction.

18. Learned counsel submits that the details in respect of the sale consideration having been paid and having been received by the vendor is very clearly mentioned in the said sale deed and obviously there is no dispute thereon.

19. Learned counsel next contends by referring to the suit plaint, particularly to para No.2, whereby the respondent No.1 has made an assertion of the purchase of the suit property at 50% share giving the description of the property and have made a categorical assertion that the same was purchased out of the earnings of the respondent no.1/plaintiff.

20. On that basis, Mr. Bakhru, learned counsel submits that the title is not in dispute and, therefore, the respondent No.1 is seeking partition thereon in accordance with law.

21. Referring to the aforesaid transaction recorded in the registered sale deed, Mr. Bakhru further submits that for the purposes of seeking partition, the only parties who are relevant, necessary and proper, would be the parties so mentioned in the sale deed, which is the respondent Nos. 1 and 2.

22. Learned counsel submits that the learned Trial Court has rightly rejected the application under Order 1 Rule 10 of the CPC on the ground that the petitioners are absolute strangers and have no role to play

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

insofar as the relief sought or even so far as the contentions and the defenses raised by the respondent No.2/ defendant is concerned.

23. Learned counsel relies upon the judgment of Gurmit Singh Bhatia vs. Kiran Kant Robinson And others reported in (2020) 13 SCC 773, particularly to para 5.2 (f), whereby it was noted as under :

"It is further observed and held that the parties claiming an independent title and possession adverse to the title of the vendor and not on the basis of the contract, are not proper parties and if such party is impleaded in the suit, the scope of the suit for specific performance shall be enlarged to a suit for title and possession, which is impermissible."

On that basis, learned counsel submits that the petitioners are absolute strangers to the sale deed and the dispute as raised before the learned Trial Court, that is of partition, has to be between the parties to the sale deed alone.

24. Learned counsel also relies upon the judgment of Mool Chand vs. Geeta Devi & Ors. passed by the Single Bench of the Rajasthan High Court in W.P.(C) 2261/2020 rendered on 20.02.2020 and the case of Black Diamond Trackparts Private Limited and Others vs. Black Diamond Motors Private Limited reported in 2022 SCC OnLine Del 545 passed by the Co-ordinate Bench of this Court to buttress his aforesaid arguments.

25. Mr. Bakhru, learned counsel appearing for the respondent No.1 submits that apart from the fact that they are neither necessary nor proper parties to the suit, he also attacks the submissions made by the petitioners on the grounds that the said impleadment application has been preferred after four years of the suit having been instituted by the respondent No.1. To support those submissions, Mr. Bakhru relies upon

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

the judgment in Mool Chand (supra) passed by the learned Single Judge of the High Court of Judicature for Rajasthan at Jodhpur.

26. On the basis of the aforesaid judgment, Mr. Bakhru, learned counsel submits that if the petitioners are permitted to be impleaded as parties to the suit, grave prejudice shall be caused to the respondent No.1 and the suit will be relegated back to the status as obtaining four years prior to the filing of the said suit and reckoned as on date, it would be more than ten years.

27. Learned counsel draws attention to para 8 and 9 of the impugned order to submit that the learned Trial Court has correctly appreciated the submissions made by the respondent No.1 and passed the impugned order, which ought not to be interfered by this Court.

28. In rebuttal, Mr. Goyal, learned counsel for the petitioners places reliance on the judgment of the Supreme Court in Ramesh Hirachand Kundanmal vs. Municipal Corporation of Greater Bombay And Others reported in (1992) 2 SCC 524 to submit that, who is a necessary and a proper party has been explained by the Supreme Court, which has not been considered by the learned Trial Court while passing the impugned order. The relevant para of the aforesaid judgment is reproduced hereunder :-

"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 I 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

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

has to be exercised in view of all the facts and circumstances of a particular case.

8. The case really turns on the true construction of the rule in particular the meaning of the words "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". The Court is empowered to join a person whose presence is necessary for the prescribed purpose and cannot under the rule direct the addition of a person whose presence is not necessary for that purpose. If the intervener has a cause of action against the plaintiff relating to the subject matter of the existing action, the Court has power to join the inter-vener so as to give effect to the primary object of the order which is to avoid multiplicity of actions."

29. This Court has considered the submissions, the pleadings, the impugned order as well as the judgments relied upon by the respective parties.

30. It is apposite to extract the provisions of Order 1 Rule 10 (2) of the CPC before proceeding to decide the petitions.

"1. Who may be joined as plaintiffs.--All persons may be joined in one suit as plaintiffs where-

10. Suit in name of wrong plaintiff.--

(1)......................

(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."

From a simple interpretation of the aforesaid provision, it is clear that the test to implead a party to pending lis would be a person without whose presence the court would not be able to evaluate the facts and evidence which are intrinsically intertwined with the issues that arise therein and the links in such chain of facts and evidence would not be

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

complete and the court would not be able to adjudicate and settle the questions involved in the suit.

31. From a perusal of the sale deed by virtue whereof, the respondent No.1 has filed a suit for partition, it is clear and apparent that the suit is based on title conferred by the said registered sale deed, which is executed between the three parties, in that, the vendor and the purchasers, the latter who are respondent Nos.1 and 2 respectively, before this Court.

32. After hearing the submissions of Mr. Jain and Mr. Goyal for the petitioners, this Court has also perused the written statement as filed on behalf of respondent No. 2 and has come to the conclusion that all the arguments and submissions, which have been raised by the petitioners before this Court as well as before the learned Trial Court have been already taken as preliminary objections as also in the reply on merits by the respondent No.2 to the suit filed by the respondent No.1. Needless to state that the trial is yet to commence and all the grounds which have been raised by both the parties shall be open to trial.

33. The anxiety of the petitioner to put across, before the learned Trial Court, as to under what circumstances the properties were purchased in the names of respondent Nos. 1 and 2 is not for this Court to consider inasmuch as, the only issue which arises in the present petition is whether the petitioners are necessary or proper parties to the suit.

34. There is no quarrel with the proposition of law as laid down in Ramesh Hirachand Kundanmal (supra), however, the same are distinguishable on facts.

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

35. Having regard to the fact that the parties to the sale deed are only respondent Nos. 1 and 2, it is apparent that the petitioners are complete strangers, so far as the suit is concerned. It is also observed that the parties are related and there is a deep acrimony between the parties due to their personal relations.

36. It appears from the submissions made as also by the application filed under Order 1 Rule 10 CPC, that the attempt to implead themselves as parties to the suit is, to be used as a ploy to delay the suit, which is pending before the learned Trial Court.

37. It has been informed that the petitioners are husband, father-in- law and Brother-in-law of the respondent No.1 and that there are more than 60 cross cases pending between the parties. It is apparent from the said submissions that the intention to implead themselves in the suit is not above board.

38. After having considered the judgments of the Supreme Court in Gurmit Singh Bhatia (supra), Gunjan Kumar vs. Vipin Parwanda reported in 2015 SCC OnLine Del 95211 and the judgment of the learned Single Judge of the Rajasthan High Court in Mool Chand (supra), this Court is of the considered opinion that the petitioners are complete strangers to the suit, and that apart, the delay of four years, which now has become ten years, is not condonable.

39. The judgments referred by the respective parties are taken on record.

40. It has been given to understand that an application under Order 12 Rule 6 CPC is pending adjudication before the learned Trial Court. Learned Trial Court is at liberty to decide the same in accordance with

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09 Neutral Citation Number 2023/DHC/001433

law.

41. In view of the aforesaid, the petitions are dismissed. CM APPL. 13923/2021 (under Section 340 Cr.P.C filed on behalf of the respondent) in CM(M) 80/2020

42. Reply is stated to have been filed. Rejoinder, if any, be filed within six weeks with advance copy to the learned counsel for the petitioner.

43. List on 18.09.2023.

TUSHAR RAO GEDELA, J FEBRUARY 22, 2023/nd

Signature Not Verified Digitally Signed

Signing Date:28.02.2023 14:58:09

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter