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

Shri Ram Maggo vs Smt Munto Begum Now Deceased & Ors.
2023 Latest Caselaw 3936 Del

Citation : 2023 Latest Caselaw 3936 Del
Judgement Date : 27 September, 2023

Delhi High Court
Shri Ram Maggo vs Smt Munto Begum Now Deceased & Ors. on 27 September, 2023
                          $~50
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                       Date of decision: 27.09.2023

                          +       CM(M) 1531/2023 & CM APPLs. 48365/2023, 48367/2023
                                  SHRI RAM MAGGO                                          ..... Petitioner
                                              Through:             Mr. Rahul Kr. Singh and Mr.
                                                                   Shailendra Kr. Singh, Advocates

                                                     versus

                                  SMT MUNTO BEGUM NOW DECEASED & ORS..... Respondents
                                              Through: None

                          %
                          CORAM:
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                                     JUDGMENT

MANMEET PRITAM SINGH ARORA, J (ORAL):

CM APPL. 48366/2023 (For Exemption) Allowed, subject to all just exceptions.

Accordingly, the present application stands disposed of. CM(M) 1531/2023

1. This petition impugns the order dated 18.05.2023 passed by the CCJ- cum-ARC, Central District, Tis Hazari Courts, Delhi in Eviction Petition bearing no. 199/2019 titled as Munto Begum Versus Ram Maggo ('Trial Court') whereby the Trial Court allowed the application filed by legal heirs of deceased landlady under Order XXII Rule 3 read with Section 151 CPC.

2. The learned counsel for the Petitioner states that the impugned order is incorrect on two grounds; i.e., that (a) there was no formal application filed

Digitally Signed By:Mahima Sharma Signing Date:27.09.2023 21:19:01 for seeking condonation of delay; and (b) in the application under consideration, the details of all the Class-I legal heirs of the deceased landlady, Munto Begum were not disclosed.

3. This Court has considered the submissions of the learned counsel for the Petitioner and perused the record

4. The objection with respect to the limitation raised by the Petitioner is untenable. The landlady passed away on 14.11.2020 and the application for substitution was filed on 11.11.2021. In view of the judgment of Supreme Court dated 10.01.2022 in Suo Moto W.P.(C) 3/2020 in Re; Cognizance for Extension of Limitation the period from 15.03.2020 till 28.02.2022 is to be excluded for the purposes of limitation. Therefore, in the opinion of this Court, there was no requirement for a formal application for condoning limitation for the said period.

5. With respect to the second objection raised by learned counsel for the Petitioner as regards to the non-disclosure of the details of all the Class-I legal heirs, it is noted that the Trial Court has allowed the application after perusing the original Will dated 17.09.2020, a copy whereof was also filed before the Trial Court. The order of the Trial Court reads as under "In the present case, it is not in dispute that the petitioner has died on 14.11.2020. The present application was moved on 12.11.2021. Period of limitation for filing applications was suspended at that time on account of pandemic situation.

In the application, it is averred that the petitioner has left a Will dated 17.09.2020 whereby she bequeathed the suit properly in favour of Yamin Khan and Shokat Ali, who are her sons. The copy of Will is also annexed with the application. Today, original Will is shown to the Court. Thus, prime facie, it seems that the suit property has devolved upon Yamin Khan and Shokat Ali after the death of deceased petitioner. Even though, the Will has been notarized by a suspended Notary, it will not become invalid since it is not the mandate of law that the Will has to be notarized or registered. Considering the Will of the deceased petitioner, the right to sue survives only in favour of Yamin Khan and Shokat Ali. Accordingly, the application is allowed. Yamin Khan and Shokat Ali are now impleaded as party in place

Digitally Signed By:Mahima Sharma Signing Date:27.09.2023 21:19:01 of deceased petitioner. Amended memo of parties be filed on the next date.

It is hereby clarified that the observations made herein shall not tantamount to finding on validity of the Will or confer right or title on Yamin Khan and Shokat Ali with respect to suit property. Put up for arguments on leave to defend application on 02.09.2023."

(Emphasis supplied)

5.1. In the opinion of this Court, the order of the Trial Court does not suffer from any infirmity or error warranting supervisory correction, in exercise of Article 227 jurisdiction of this Court. The rights, if any, of the other legal heirs of the deceased landlady have been specifically preserved in the said order and no prejudice has been occasioned to them.

5.2. The Petitioner herein, is only a tenant in the suit property bearing no. 3832/9, Gali Abban Wali, Mohalla Shahganj, G.B Road, Ajmeri Gate, Delhi. There is no dispute that Mr. Yamin Khan and the Mr. Shokat Ali are the sons of the deceased land-lady and therefore, they are entitled to brough on record as her legal heirs. The Petitioner have no locus to raise any objections to the application filed by the sons of the landlady under Order XXII Rule 3 CPC. The objections raised in the facts of the case is apparently to delay adjudication of the application for leave to defend, which is pending for adjudication before the Trial Court.

6. The present petition is therefore without any merits and accordingly, dismissed.

7. Pending Applications, if any, stands disposed of.

MANMEET PRITAM SINGH ARORA, J SEPTEMBER 27, 2023/rhc/ms Click here to check corrigendum, if any

Digitally Signed By:Mahima Sharma Signing Date:27.09.2023 21:19:01

 
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