Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balbir Singh vs Hari Mohan And Others
2025 Latest Caselaw 1357 HP

Citation : 2025 Latest Caselaw 1357 HP
Judgement Date : 1 July, 2025

Himachal Pradesh High Court

Balbir Singh vs Hari Mohan And Others on 1 July, 2025

Author: Vivek Singh Thakur
Bench: Vivek Singh Thakur

2025:HHC:20622

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA FAO Nos. 104 and 155 of 2024

.

Reserved on: 4.4.2025

Date of decision: 1.7.2025

1. FAO No. 104 of 2024

Balbir Singh ....Appellant.

                                               Versus




    Hari Mohan and others.                                                        ....Respondents.

    2. FAO No. 155 of 2024

    Liberating Minds Foundation.                                                  ....Appellant.

                                               Versus
    Balbir Singh & others.                                                        ....Respondents.


    Coram

The Hon'ble Mr. Justice Vivek Singh Thakur, Judge. Whether approved for reporting?1 Yes.

For the Appellant : Mr.Sudhir Thakur, Senior Advocate, with Mr.Somesh Sharma, Advocate.

For the Respondent(s): Mr.P.S. Goverdhan, Senior Advocate, alongwith Mr.Rakesh Thakur, Advocate, for respondents No. 2 and 3.

Mr.Navneet Kumar Bhalla, Advocate, for respondent No. 4.

Notices not issued to respondents No. 1, 5 and 6.

Whether the reporters of the local papers may be allowed to see the Judgment? Yes

2 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

For the appellant : Mr.Navneet Kumar Bhalla, Advocate.

.

For the Respondent(s): Mr.Sudhir Thakur, Senior Advocate,

with Mr.Somesh Sharma, Advocate, for respondents No. 1 to 3.

                                  Mr.Rakesh Thakur, Advocate,                       for
                                  respondents No. 5 and 6.

                                  Respondent No. 4 ex parte vide order
                                  dated 25.2.2025.


                        r           to
                 Vivek Singh Thakur, Judge

These two appeals arising out of the one and the same

order passed by District Judge Solan (Trial Court), for involvement of

common question of facts and law, are being decided by this common

judgment.

2. Appeal No. 104 of 2024 has been preferred by plaintiff No. 1

Balbir Singh, whereas plaintiff No. 2 Amar Devi and plaintiff No. 3 Asha

Dei have been arrayed as proforma respondents in this appeal.

Defendants No. 1 to 4 Hari Mohan, Randeep Singh, Salochna and

Librating Minds Foundation are respondents No. 1 to 4 in this appeal.

3. FAO No. 155 of 2024 has been preferred by defendant No.

4 Liberating Minds Foundation, wherein plaintiffs Balbir Singh, Amar

Devi, Asha Devi are respondents No. 1 to 3, whereas defendants No. 1 to

3 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

3 namely Hari Mohan, Randeep and Salochna are respondents No. 4 to

6.

4. Parties to the lis, herein after, for convenience, shall be

.

referred as per their status in the Civil Suit.

5. I have heard learned counsel for the parties and have also

gone through the record.

6. Plaintiffs have filed Civil Suit for specific performance and

permanent prohibitory injunction and alternatively for recovery of

damages to the tune of ₹1,00,00,000/- alongwith interest @ 12% per

annum against the defendants including defendant No. 4 Liberating

Minds Foundation with following prayer:-

"1. By passing a decree of declaration to the following effects:-

Declaring the Sale Deed No. 2264 dated 21-11-2017 registered with Sub- Registrar Solan to be wrong, illegal, null and void and is not binding on the right, title and interest of the plaintiffs, so far as the

same pertains to the suit land.

2. A decree of specitic performance of the contract is to be

passed in favour of the plaintiffs and against the defendants directing the defendant No.1 to execute the sale deed with respect to Khasra

No. Khata/Khatauni No. 184/239, Khasra No. 1125/995/707/191, measuring 01-01-00 Bighas, to the extent Of 17/21 share, which comes to 0.17 Biswas in terms of Agreement dated 21-06-2016 by passing a decree accordingly.

3. A decree of permanent prohibitory injunction is to be passe favour of the plaintifs and against of the defendants, restraining the defendants from raising any construction on the suit land, restraining them from creating charge over the suit land, restraining them from alienating the suit land and also from changing nature of the suit land in

4 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

any manner, whatsoever either by themselves or through heir agents, assignees, servants etc. with respect to the suit land comprised in khata/khatauni No. 143/205, khasra No. 699/160, 705/191, 995/707/191, kitas 3, Khata/Khatuni No 146/208, Khasra No.

.

688/160,699/160,707/191, 1120/190 and 1130/200 situated in mauza Anji, Hadbast No. 645, Tehsil and District Solan, H.P.

4. Decree of recovery to the tune of Rs. 1,00,000/- is to be

passed against the defendant no. 2 and in favour of plaintiff no. 1. Alternatively, decree of recovery of the damages is also to be passed in favour of the plaintiffs and against the defendants to the tune of Rs:1,00,00000/- as damages and thereby directing the defendants to

pay Rs. 1,00,00,000/- as damages alongwith interest @12% per annum from the date of filing of the suit tillits recalization in case defendants fail to honour the compromise deeds dated 1.06.2016, 21-

06-2016 and 28-06- 2016.

Any other relief, which this Hon'ble Court deems fit and proper, may also be passed in favour of the plaintiffs and against the defendants, in the interest of justice."

7. Claim of plaintiffs is based upon compromise/agreements

dated 11.5.2016, 21.6.2016 and 28.6.2016.

8. From pleadings and prayer clause it transpires that there

are two sets of suit land. One set is stated to have been recorded in the

revenue record in the ownership and possession of defendant No. 1 Hari

Mohan, comprised in Khata/Khatauni No. 184/239, Khasra No.

1125/995/707/191, measuring 01-01-00 bighas, i.e. 21 biswas, situated in

Mauja Anji, Hadbast No. 645, Tehsil and District Solan, H.P.; and second

set of suit land is comprised in Khata/Khatauni No. 143/205, Khasra Nos.

699/160, 705/191, 995/707/191, Khata/Khatauni No. 146/208, Khasra No.

5 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

688/160, 699/160, 707/191, 1120/90 and 1130/200 situated in Mauja Anji,

Hadbast No. 645, Tehsil and District Solan, H.P.

9. Record placed on record depicts that out of second set of

.

land some land stood sold either by Hari Mohan or by one Krishana Devi,

who was sister of Palak Ram and daughter of Chet Ram. Chet Ram was

grand-father of plaintiffs and defendant No. 1, whereas Palak Ram was

their father. This set of land was sold by Hari Mohan and Krishana Devi

to defendant No. 3 and some other persons.

10. Jamabandis for the year 2010-11 of Khasra No. 699/160,

705/191, 1125/995/707/191, 688/160, 1130/200 and 1120/190 are

available in documents filed by plaintiffs.

11. Land comprised in Khasra No. 705/191, as per jamabandi,

belongs to Jog Raj Bhagat S/o Swaran Bhagat but Jog Raj Bhagat is not

party to the suit.

12. As per jamabandi Khasra No. 1125/995/707/191 is in the

name of defendant No. 1 Hari Mohan.

13. Revenue record/jamabandi of Khasra No. 707/191 is not on

record.

14. As per jamabandi out of Khasra No. 688/160, some land

was purchased by defendant No. 3 Salochna from Kuldeep Singh, S/o

Kahan Singh vide sale deed dated 6.1.2012. Out of this Khasra number

6 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

co-owner Balbir and Gian had also sold land to one Preeti d/o Madan, but

she is not party to the suit.

15. Khasra No. 699/160 was purchased by defendant No. 3

.

Salochna from Bhupinder Singh, S/o Nathu Ram vide sale deed dated

6.1.2012 and from defendant No. 1 Hari Mohan vide sale deed dated

17.2.2012.

16. Khasra No. 1120/190 and 1130/200 were purchased by

defendant No. 3 Salochna from Sunil, S/o Sh. Sohan Dass, vide sale

deed dated 6.6.2012. r

17. According to copy of sale deed placed on record by

plaintiffs, land comprised in Khasra No. 699/160, measuring 2-18 bigha;

Khasra Nos. 1120/190 and 1130/200 measuring 4-15 bigha was

purchased by defendant No. 4 Liberating Minds Foundation from

defendant No. 3 Salochna vide sale deed No. 2264 of 2017, dated

21.11.2017 for sale consideration of ₹6,00,00,000/- alongwith ¾ share

measuring 1-10 bigha in Khasra No. 688/160 and 35/41 shares

measuring 1-15 bigha in Khasra number 982/159. Khasra No. 982/159 is

not subject matter of present suit.

18. Claim of the plaintiffs is that Chet Ram (grandfather of

plaintiffs and defendant No. 1) was owner of the suit land. Plaintiffs and

defendant No. 1 are children of one Palak Ram, who had expired prior to

death of his father Chet Ram. Krishna Devi D/o Chet Ram was sister of

7 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

Palak Ram. According to plaintiffs Chet Ram had not executed any Will in

favour of any body including defendant No. 1 Balbir. Devku Devi was

wife of Chet Ram, who expired in the year 1998.

.

19. According to plaintiffs, suit land was to be inherited by

Class-1 legal heirs of Chet Ram in equal shares i.e. 1/3rd each by Devku

Devi wife of Chet Ram, Krishna Devi daughter of Chet Ram, and Palak

Ram son of Chet Ram. Because Palak Ram had predeceased Chet

Ram, therefore, his 1/3rd was to be devolved upon his children i.e.

plaintiffs No. 1 to 3 and defendant No. 1 in equal shares, i.e. 1/12 share

each. But Hari Mohan and Krishna Devi procured false and fictitious Will

alleged to be executed by Chet Ram on 30.3.1993, registered in the

Office of Sub Registrar Solan, vide document No. 36, dated 31.3.1993 in

their favour, depriving other legal heirs from the property in reference.

Further that Hari Mohan also procured false and fictitious Will of Devku,

and he succeeded in sanctioning mutation in his favour on the basis of

alleged false and frivolous Will. It is further case of the plaintiffs that

defendant No. 1 Hari Mohan sold some property to other persons

including defendant No. 3 Salochna.

20. According to plaintiffs, the Will alleged to be executed by

Chet Ram was challenged by filing Civil Suit No. 84-1 of 2014, titled

Balbir Singh Vs. Hari Mohan and others, but in view of compromise

8 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

arrived at between the parties on 11.6.2016 and 21.6.2016, the said suit

was disposed of being not pressed.

21. It is further case of the plaintiffs that defendant No. 3

.

Salochna had entered into an agreement on 28.6.2016 with plaintiff No. 1

Balbir Singh and defendant No. 1 Hari Mohan wherein plaintiff No. 1 and

defendant No. 1 had agreed to provide and had given possession of

some portion of land to defendant No. 3 Salochna to facilitate her

construction work and in turn defendant No. 3 Salochna had agreed to

provide flats to plaintiff No. 1 and defendant No. 1 in the building to be

constructed by her.

22. According to plaintiffs to deprive plaintiffs from their legal

right to have share in the property, defendant No. 1 had transferred the

land to defendant No. 3 and defendants No. 2 and 3, despite entering into

compromise, have sold the property out of suit land to defendant No. 4

Liberating Minds Foundation vide sale deed dated 2264 of 2017, dated

21.11.2017.

23. In aforesaid facts, suit was filed alongwith application under

Order 39 Rules 1 and 2 of the Code of Civil Procedure bearing CMA

No.216 of 2023, wherein Trial Court (District Judge), though has

observed that defendant No.4 cannot be deprived from use of the suit

land despite having purchased it for sale consideration of ₹6,00,00,000/-

and spent ₹11,00,00,000/- in its construction and has permitted

9 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

defendant No. 4 to develop/raise constriction on the part of suit land,

however has also ordered that in case plaintiffs succeeded in suit, then

defendant No. 4 shall not claim any equity on account of development or

.

construction raised by it and if suit is finally decreed in favour of plaintiffs,

defendant No. 4 shall handover the suit land without any objection that it

had raised construction on the suit land or developed the same.

24. Plaintiffs have preferred FAO No. 104 of 2024 against

aforesaid order dated 20.11.2023 to the extent it permits defendant No. 4

Liberating Minds Foundation to develop or raise construction on the part

of suit land.

25. Defendant No. 4 has filed FAO No. 155 of 2024 assailing

the aforesaid order dated 20.1.2023 against the condition whereby in

case of decree of suit in favour of plaintiffs, defendant No. 4 has been

directed to handover the land to plaintiffs without any objection on the

basis of development and construction raised on the suit land.

26. Plaintiffs' case is based on agreements/compromises dated

11.6.2016, 21.6.2016 and 28.6.2016.

27. First Compromise dated 11.6.2016.

(A) This compromise is between plaintiff No. 1 Balbir Singh

and defendant No. 1 Hari Mohan, wherein some terms have

been referred stated to have been agreed to be performed

10 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

by defendant No. 2 Randeep Singh, who is husband of

defendant No. 3 Salochna.

(B) In this compromise, it has been stated that at that time

.

i.e. on 11.6.2016 only 21 biswas of land was left in the

name of defendant No.1 Hari Mohan in the revenue record

and out of that defendant No. 1 Hari Mohan had agreed that

he shall transfer 17 biswas of land in favour of plaintiff No. 1

Balbir Singh and rest shall be kept by him in his own and his

sons' name.

(C) As per this compromise, defendant No. 2 Randeep

Singh had agreed to give one set each consisting of two

rooms set each to plaintiff Balbir in first floor and to

defendant No. 1 Hari Mohan in ground floor with rider that

plaintiff No. 1 Balbir Singh and defendant No. 1 Hari Mohan

shall have no right, title or interest in the rights of defendant

No. 2 Randeep Singh above these two rooms sets and land

will also remain in the name of Randeep Singh.

(D) As per this compromise defendant No. 2 Randeep

Singh had agreed to pay ₹1,00,000/- to plaintiff No. 1 Balbir

Singh.

(E) This compromise dated 11.6.2016 indicates that plaintiff

No. 1 Balbir Singh had accepted selling of land other than

11 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

the land referred in this compromise, by defendant No. 1

Hari Mohan and others, because no question on the sale

deeds of remaining land was raised in this compromise.

.

28. Second Compromise dated 21.6.2016.

(A) This compromise was arrived at between plaintiffs

Balbir Singh, Amar Dei and Asha Devi on one part and

defendant No. 1 Hari Mohan on the other part. In this

compromise, as per recital thereof, parties had accepted

that Chet Ram was original owner of the suit property with

further statement that after death of Chet Ram, first party

and second party i.e. plaintiffs and defendant No. 1 were

entitled to inherit the property in equal shares as legal heirs

of Chet Ram because Chet Ram had not executed any Will

in favour of any person.

(B) The attestation and sanctioning of mutation of the

property of Chet Ram in favour of defendant No. 1 Hari

Mohan was also admitted with further statement that

plaintiffs had filed a suit for declaration and permanent

prohibitory injunction, against defendant No. 1 Hari Mohan

and Krishna Devi, challenging the Will alleged to have been

executed by one Devku, before the Civil Judge (Junior

12 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

Divison) Solan, which was pending adjudication for

28.6.2016.

(C). In this agreement compromise was entered between

.

plaintiffs and defendant No. 1 with respect to land

measuring 21 biswas, stating that defendant No. 1 Hari

Mohan was owner in possession of land comprised in

Khata/Khatauni No. 184/239, Khasra Nos.

1125/995/707/191 measuring 01-01-00 bighas, i.e. 21

biswas in Mauja Anji, Hadbast No. 645, Tehsil and District

Solan, H.P. and the remaining land was admitted to have

been sold by defendant No. 1 Hari Mohan which was to be

inherited by the sons and daughters of Palak Ram in equal

shares.

(D) As per this compromise defendant No. 1 Hari

Mohan had agreed to transfer 17 biswas of land in favour of

plaintiff No. 1 Balbir Singh within a period of two months

from the date of compromise decree and remaining 4

biswas of land was to be kept in ownership and possession

of defendant No. 1 Hari Mohan.

(E) In this compromise property dispute involved in

Civil Suit No. 84/1 of 2014, titled as Balbir Singh Vs. Hari

Mohan, pending before Civil Judge (Junior Division), Court

13 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

No.1, Solan was stated to be settled and compromised with

undertaking of the plaintiffs to withdraw the said suit on

28.6.2016. Defendant No. 2 Randeep has been cited as a

.

witness to this compromise.

29. Third agreement is dated 28.6.2016

(A) This agreement/compromise was entered into between

defendant No. 4 Salochna wife of Randeep Singh

(defendant No. 3) on one part and plaintiff No. 1 Balbir

Singh and defendant No. 1 Hari Mohan on second part. As

per this agreement defendant No. 3 Salochna was

accepted to be owner in possession of landed property

measuring 11-10 bighas situated at Mauja Anji, Haqdbast

Number 645, Tehsil and District Solan, H.P. with statement

that she had purchased the same from defendant No. 1

Hari Mohan and some other persons of the area.

(B) As per this compromise defendant No. 3 Salochna

was intending to construct multi storeyed building over the

land owned by her in the shape of flats, however, the land

sold by defendant No. 1 Hari Mohan to her was in the

middle of plot and, therefore, she was facing some difficulty

and inconvenience to construct building over the land

purchased by her and, therefore, she had requested

14 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

plaintiff No. 1 Balbir Singh and defendant No.1 Hari Mohan

to provide and give possession of such portion of land

whereupon old ancestral house of second party was

.

existing on the spot, whereupon, plaintiff No. 1 Balbir Singh

and defendant No. 1 Hari Mohan had agreed to provide and

give possession of land demanded by defendant No.3

Salochna with condition that defendant No.3 Salochna shall

provide and sell two separate accommodation having two

room set each, consisting of four rooms, having size of 10 x

10 feet each, two kitchens, having size of 10 x7 feet each

and two bathrooms-cum-toilets, having size of 8 x 5 feet

each in the building being constructed by her to the second

party, i.e. one for plaintiff Balbir Singh and one for

defendant No. 1 Hari Mohan, Rohit and Vikas (both sons of

Hari Mohan).

(C) Aforesaid flats were to be transferred by way of

sale or gift by defendant No. 3 Salochna and expenses for

execution and registration of sale deed/gift deed were to

be born and paid by defendant No. 3 Salochna only.

30. Now plaintiffs' case is that to deprive them from their legal

rights and entitlement in terms of aforesaid compromises/agreements,

defendant No. 3 Salochna has sold her entire land to defendant No. 4.

15 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

Therefore, claim of plaintiffs is that all defendants including defendant No.

4 are required to be restrained during pendency of the suit/alternatively to

maintain status quo qua nature and possession of the suit land, so as to

.

preserve the suit land to avoid any irreparable loss to the plaintiffs.

31. It is apt to record that in compromise/agreements dated

11.6.2016, 21.6.2016 and 28.6.2016, plaintiffs have not disputed or

questioned the sale of land by Hari Mohan and others to defendant No. 2

Randeep Singh and/or defendant No. 3 Salochna, rather they had

accepted the sale deeds of some suit land executed by defendant No. 1

in favour of others including defendant No. 2 Randeep Singh and/or

defendant No. 3 Salochna and, claim, if any, in first two

agreements/compromises was against defendant No. 1 Hari Mohan, that

too with respect to balance land of 21 biswas, which was in the name of

Hari Mohan in the revenue papers and out of that plaintiff No. 1 Balbir

Singh was satisfied alongwith other plaintiffs on transfer of 17 biswas of

land in favour of plaintiff Balbir Singh by defendant No. 1 Hari Mohan.

32. It is apt to record that defendant No. 2 Randeep Singh,

though, has been stated to have accepted the compromise dated

11.6.2016, but he has not been named as a party to the said

compromise. The said compromise was between plaintiff No. 1 Balbir

Singh and defendant No. 1 Hari Mohan.

16 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

33. In any case even if defendant No. 2 Randeep Singh had

accepted the said compromise dated 11.6.2016, then also as per this

compromise he had to provide two sets of two rooms in his own land, one

.

to defendant No. 1 Hari Mohan in Ground Floor and second to plaintiff

No. 1 Balbir Singh in First Floor and he had also agreed to pay

₹1,00,000/- to plaintiff Balbir Singh.

34. This agreement dated 11.6.2016 nowhere creates any

restriction upon defendant No. 3 Salochna, to sell the property/suit land

purchased by her to defendant No. 4 Liberating Minds Foundation or

some one else. Though acceptance of this agreement by defendant No.

2 Randeep Singh is yet to be proved, however, even if taken as it is, then

also defendant No. 3 Salochna is not party to this compromise, who was

owner of the suit land in her individual capacity.

35. Compromise dated 21.6.2016 also indicates that plaintiffs

were not agitating against land sold by defendant No. 1 Hari Mohan to

defendant No. 3 Salochna or to some one else, but they entered into

compromise with respect to left out 21 biswas of land which was in the

name of defendant No. 1 Hari Mohan, and compromise was entered to

transfer 17 biswas out of the said left out land in favour of plaintiff Balbir

Singh by defendant No. 1 Hari Mohan and for such transfer, Civil Suit No.

84-1 of 2014 was agreed to be dismissed being not pressed in terms of

compromise.

17 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

36. In agreement dated 21.6.2016 also there is no dispute

about the sale of suit land by defendant No. 1 Hari Mohan to defendant

No. 3 Salochna or to some one else. It does not create any restriction to

.

defendant No. 3 Salochna to sell suit land to defendant No. 4 Liberating

Minds Foundation.

37. In agreement dated 28.6.2016 also selling of suit land by

defendant No. 1 Hari Mohan to defendant No. 3 Salochna or purchase of

suit land by defendant No. 3 Salochna and defendant No. 1 Hari Mohan

from some other persons, is not disputed.

38. The subject matter of agreement dated 28.6.2016 is that

defendant No. 3 Salochna was finding it difficult to raise construction

unless plaintiff No. 1 and defendant No. 1 would have agreed to provide

and give possession of portion of land whereupon their old ancestral

house was existing and in lieu thereof defendant No. 3 Salochna had

agreed to provide two separate accommodations having two rooms set,

one each to plaintiff No. 1 Balbir Singh and defendant No. 1 Hari Mohan.

39. There is nothing on record that defendant No. 4 Liberating

Minds Foundation was and is in need of said portion of the suit land

which is subject matter of compromise/agreement dated 28.6.2016 and

whereupon old and ancestral house is located, for development of and

raising construction on the suit land purchased by it.

18 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

40. In case defendant No. 4 Liberating Minds Foundation is

using such land in furtherance to agreement dated 28.6.2016, then

definitely defendant No. 4 Liberating Minds Foundation is bound and

.

liable to comply with all terms and conditions of such agreement which

include providing of two rooms sets one each to plaintiff No. 1 Balbir

Singh and defendant No. 1 Hari Mohan of the description prescribed in

the agreement referred supra. However, it is apt to record that there is no

such recital in the plaint.

41. In any case, this issue, if pleaded and disputed, shall be

decided by the Trial Court at appropriate stage on conclusion of Trial. As

no such issue has been raised, at this stage, agreement dated 28.6.2016

is also having no bearing on the sale deed executed by defendant No. 3

Salochna in favour of defendant No. 4 Liberating Minds Foundation.

42. It has also been observed by the District Judge/Trial Court

that plea of the plaintiffs that sale deed executed in favour of defendant

No. 4 Liberating Minds Foundation is illegal, fraudulent and void ab-initio,

is yet to be proved, and under Section 60(2) of the Registration Act, there

is presumption attached to the correctness of endorsement made on the

document by Registering Officer and such presumption can be rebutted

after leading evidence by the parties, and thus depriving defendant No. 4

Liberating Minds Foundation from using the suit land and by not allowing

to raise construction thereon, despite having purchased the same for sale

19 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

consideration of ₹6,00,00,000/- and incurring expenditure of

₹11,00,00,000/- for construction, certainly would be causing irreparable

harm and injury to defendant No. 4.

.

43. However, District Judge/Trial Court despite aforesaid

observations, has ordered that in case suit is decreed finally in favour of

plaintiffs, then defendant No. 4 shall handover the suit land without any

objection for raising construction on the suit land or development made

thereon, which, in given facts and circumstances, is unwarranted.

44. It is also apt to record that keeping in view the facts and

circumstances of the case and visualising the fate of the suit, plaintiffs,

themselves, have made alternative prayer for damages from the

defendants amounting to ₹1,00,00,000/- alongwith interest @ 12% per

annum thereon, in case defendants fail to honour the

compromises/agreements dated 11.6.2016, 21.6.2016 and 28.6.2016.

45. At the cost of repetition, it is relevant to observe that

defendant No. 4 Liberating Minds Foundation is not party to either of the

aforesaid compromises/agreements. Further sale deed by defendant No.

3 Salochna to defendant No. 4 Liberating Minds Foundation is not subject

to any of the compromises including agreement dated 28.6.2016.

46. In any case, damages claimed by plaintiffs on account of

act, conduct and deed of defendants have been quantified by plaintiffs to

the tune of ₹1,00,00,000/- alongwith interest @ 12% thereon. Therefore,

20 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

it cannot be said in sticto senso that loss and damage, if any proved to

have been caused to the plaintiffs, on action of defendants including

defendant No. 4 cannot be calculated in terms of money or compensation

.

and thus irreparable loss is going to be caused to the plaintiffs.

47. In aforesaid facts and circumstances, I am of the considered

opinion that balance of convenience with respect to suit land purchased

by defendant No. 4 lies in favour of defendant No. 4 and it will be

defendant No.4, who will suffer irreparable loss on account of restraint

order prohibiting it from raising construction or developing the suit land

purchased by it. However, at the same time, to save the interest of all

parties, though imposition of condition of handing over possession of suit

land by defendant No. 4 to the plaintiffs may not be appropriate, however,

the said issue has to be kept open to be decided by the Trial Court at

appropriate stage after due appreciation of material on record in

accordance with law. In case of finding fault on the part of defendant No.

4, it shall be liable to compensate the plaintiffs for damages, if any,

proved to have been caused on account of act and conduct of defendant

No. 4 related to purchasing of portion of the suit land and developing the

same. Accordingly defendant No. 4 shall be at liberty to maintain and

deal with the suit property purchased by it in any manner including raising

of construction and devolving the same, but such raising of construction

and development of the land shall not be a ground for exonerating

21 2025:HHC:20622

FAO Nos. 104 and 155 of 2024

defendant No. 4 from any liability if any fastened upon defendant No. 4

on conclusion of trial/legal proceedings in instant case.

48. However, defendant No. 4 shall not transfer, encumber or

.

alienate the suit property or create any third party right thereon in any

manner during pendency of the suit without leave of the Court.

49. Interim order passed by the Trial Court against the other

defendants No. 1 to 3 qua remaining suit land, which has not been sold

by Salochna and purchased by defendant No. 4 Liberating Minds

Foundation, shall continue as such and they shall maintain status quo

qua nature, possession and alienation of remaining suit land during

pendency of the suit.

50. It is made clear that any observations made supra are only

for disposal of present appeals, and shall have no bearing on the merits

of the main case and respective stands of parties in the main suit.

51. Impugned order dated 20.1.2024 is modified and appeals

are disposed of in aforesaid terms.

52. Record be sent back immediately. Parties are directed to

appeal before District Judge on 21.7.2005. No fresh notice shall be

issued to the parties for next date fixed for appearance of parties before

District Judge. Absence of either party shall invite adverse order.

(Vivek Singh Thakur), st 1 July, 2025 Judge.

(Keshav)

 
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 : MAIMS

 
 
Latestlaws Newsletter