Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lhs Of Bhangi Dahyabhai Trikma ... vs Deputy Collector, Land ...
2023 Latest Caselaw 7329 Guj

Citation : 2023 Latest Caselaw 7329 Guj
Judgement Date : 4 October, 2023

Gujarat High Court
Lhs Of Bhangi Dahyabhai Trikma ... vs Deputy Collector, Land ... on 4 October, 2023
Bench: J. C. Doshi
                                                                                   NEUTRAL CITATION




     C/SCA/17205/2023                                ORDER DATED: 04/10/2023

                                                                                    undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/SPECIAL CIVIL APPLICATION NO. 17205 of 2023
                                 With
             R/SPECIAL CIVIL APPLICATION NO. 17209 of 2023
                                 With
             R/SPECIAL CIVIL APPLICATION NO. 17232 of 2023
                                 With
             R/SPECIAL CIVIL APPLICATION NO. 17285 of 2023
                                 With
             R/SPECIAL CIVIL APPLICATION NO. 17294 of 2023
==========================================================
           LHS OF BHANGI DAHYABHAI TRIKMA SINCE DEC.
                            Versus
     DEPUTY COLLECTOR, LAND ACQUISITION AND REHABILITATION
                      NARMADA PROJECT
==========================================================
Appearance:
MR RAKESH R PATEL(3239) for the Petitioners
for the Respondent(s) No. 2
MR ADITYA DAVDA, AGP for the Respondent No. 1 in Sr. Nos.5 to 7
MS FORAM TRIVEDI, AGP for the Respondent No. 1 in Sr. Nos.10 & 11
==========================================================
 CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI

                              Date : 04/10/2023

                               ORAL ORDER

1. Rule. Learned APP waives service of notice of rule for the respondent State.

2. Heard learned advocate Mr. Rakesh Patel for the petitioners and learned AGP.

3. The petitioners have filed present petitions under Article 227 of the Constitution of India challenging the order passed by the learned trial Court, Banaskantha @ Palanpur, whereby the application for joining legal heirs of the deceased under Order 22 of the Civil Procedure, 1908 has been rejected inter alia on the

NEUTRAL CITATION

C/SCA/17205/2023 ORDER DATED: 04/10/2023

undefined

ground that the application is moved after a period of delay of more than 10 years, the details of which are as under:-

Name of           Date of Expire LAR No.            CMA No.            Delay
deceased
Bhangi            4.12.2008      587/1999           28/2020            10 yrs 09
Dahyabhai                                                              months
Trikama
Nayee             20.3.2007      570/1999           17/2020            12 yrs 05
Hirabhai                                                               months
Devabhai
Bhangi            4.12.2008      588/1999           29/2020            10 yrs 09
Dahyabhai                                                              months
Trikama
Thakor            7.7.1999       577/1999           23/2020            20 yrs 02
Dhamaji                                                                months
Vishaji
Kanabi            1997           579/1999           19/2020            22 yrs 07
(Chaudhary)                                                            months 87
Vena Jagmal                                                            days


4. From the impugned judgment and award, it was garnered that after passing judgment and award passed by the learned Reference Court, the respective petitioners have expired as mentioned in the aforesaid table. Therefore, the legal heirs and representatives of the respective petitioners preferred respective CMAs. However, the learned trial Court rejected said CMAs on the ground of delay in preferring the CMAs.

5. What appears on perusal of the impugned order that the learned trial Court has taken complete hyper-technical approach and allow to go-by the fundamental principle that procedural laws are handmaid to the substantial justice. The learned trial Court without understanding the provisions of Order 23 Rule 3 of the CPC decided the applications and as such, arrived at an error. The judgment of this Court in case of

NEUTRAL CITATION

C/SCA/17205/2023 ORDER DATED: 04/10/2023

undefined

Patel Kashuben Narottambhai Vs. Special Land Acquisition Officer reported in 2009(2) GLR 1421 can be pressed into service. The relevant para 6 to 8 reads as under:-

"6. Having heard the learned advocates for the parties, we are of the view that when the attention of the Reference Court was invited to the fact that the original claimant had expired during pendency of the reference, the Reference Court ought to have considered -

(i) whether the claimant in question at whose instance the reference was made to the Court, has expired,

(ii) whether the applicants are the legal heirs of the deceased claimant, and

(iii) whether the award would be required to be modified to reflect this circumstance.

It is obvious that upon the death of the original claimant, if his heirs are not brought on record within the time stipulated under the law of limitation, the reference would abate and therefore, such application by the heirs of the deceased would have to be treated as application for setting aside abatement with a prayer for condoning delay, if any, and also an application for being brought on record as the heirs of the deceased claimant, again with a prayer for condonation of delay. The Reference Court would, thereupon, be required to modify the award in light of the findings already recorded in the common judgment covering the reference filed by the claimant who has died during pendency of the reference and the reference filed by the other claimants.

7. We have been coming across a number of cases where the Reference Court declines to entertain such applications as if the Reference Court becomes functus officio upon rendering the judgment and the award. Once the aforesaid aspects are considered, it is apparent that the Reference Court can still exercise the powers of setting aside abatement, bring on record the heirs of a deceased claimant and passing a fresh award in favour of the heirs of the deceased claimant.

8. We also make it clear that while the provisions of the Limitation Act may not be applicable to the Reference to be made under Section 18 of the Act, once made, in

NEUTRAL CITATION

C/SCA/17205/2023 ORDER DATED: 04/10/2023

undefined

absence of any other provision regarding bringing on record the heirs of a claimant who dies during pendency of the reference, the provisions of Order 22 CPC and the provisions of the Limitation Act for bringing on record the heirs of the deceased party will apply."

6. Applying the law laid down by the Division Bench of this Court in the above case, the petitions require to be allowed.

7. It can be noticed that Order 1 Rule 10 of the CPC enables the court to add any person as a party at any stage of the proceedings, if the person whose presence in court is necessary in order to enable the court to effectively and completely adjudicate upon and settle all the questions involved. Observations of the Hon'ble Apex Court in case of Pankajbhai Rameshbhai Zalavadiya Vs. Jethabhai Kalabhai Zalavadiya (Deceased) re[prted om (2017) 9 SCC 700 reads as under:-

"Order 1 Rule 10 of the Code enables the court to add any person as a party at any stage of the proceedings, if the person whose presence in court is necessary in order to enable the court to effectively and completely adjudicate upon and settle all the questions involved in the suit. Avoidance of multiplicity of proceedings is also one of the objects of the said provision. Order 1 Rule 10 empowers the court to substitute a party in the suit who is a wrong person with a right person. If the court is satisfied that the suit has been instituted through a bona fide mistake, and also that it is necessary for the determination of the real matter in controversy to substitute a party in the suit, it may direct it to be done. In the matter on hand, the sale was made in favour of Defendant 7, and the validity of the sale deed was the subject- matter of the suit. The purchaser of the property i.e. Defendant 7, though dead at the time of filing the suit, was made one of the defendants erroneously. Normally, if the plaintiff had known about the death of one of the defendants at the c time of institution of the suit, he would have filed a suit in the first instance against his heirs or legal representatives. The persons who are now sought to be impleaded under Order 1 Rule 10 are the legal representatives of the deceased Defendant 7. Therefore, the presence of the legal representatives of the deceased is

NEUTRAL CITATION

C/SCA/17205/2023 ORDER DATED: 04/10/2023

undefined

necessary in order to enable the Court to effectively and completely adjudicate upon and settle all the questions in the suit. Their presence is necessary in the suit for the d determination of the real matter in dispute. Therefore, they are needed to be brought on record, of course, subject to the law of limitation, as contained under Section 21 of the Limitation Act. Since one of the defendants i.e. Defendant 7 has expired prior to the filing of the suit, there is no legal impediment in impleading the legal representatives of the deceased Defendant 7 under Order 1 Rule 10, for the simple reason that the plaintiff in any case could have instituted a fresh suit against these legal representatives on the date he moved an application for making them parties subject of course to the law of limitation."

8. As noted above, the learned trial Court has taken total hyper-technical approach to deny the relief claimed by the petitioners and permit them to array as the petitioners to substitute in place of original deceased applicants.

9. For the foregoing reasons, present petitions are allowed and the impugned orders are hereby quashed and set aside. Relief claimed in respective CMAs are hereby granted.

10. The office of the learned Court below shall carry out necessary amendment in the cause title of the respective LARs as well as in the cause title of all subsequent proceedings/orders.

11. Rule is made absolute to the aforesaid extent.

12. Registry to maintain copy of this order in each matter.

(J. C. DOSHI,J) SHEKHAR P. BARVE

 
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 : MAIMS

 
 
Latestlaws Newsletter