Citation : 2025 Latest Caselaw 3981 Jhar
Judgement Date : 17 June, 2025
2025:JHHC:15803
IN THE HIGH COURT OF JHARKHAND AT RANCHI
S.A. No. 37 of 2021
1. Bhagwati Devi, aged about 56 years, wife of Guni Rawani
2. Manik Rawani, aged about 45 years, Son of Guni Rawani
... ... Defendants/Appellants/Appellants
3. Anjali Devi, W/o late Ratan Rawani (aged about 34 years)
4. Anup Kumar, S/o late Ratan Rawani, aged about 14 years, represented
through his mother as guardian, S/o Anjali Devi
5. Anokhi Kumari, D/o late Ratan Rawani, aged about 12 years,
represented through her mother as guardian, D/o- Anjali Devi
6. Aradhya Kumari, D/o late Ratan Rawani, aged about 8 years,
represented through her mother as guardian Anjali Devi
All are R/o village Chandwari, at present Patharchapti Naya Bazar,
Madhupur, P.O.+P.S. & Sub-division Madhupur, District Deoghar
... ... Substituted Appellants/Appellants
Versus
1. Jinni Devi, wife of Sri Chhedi Rawani
2. Binod Rawani, S/o late Chiman Rawani
... ... Plaintiffs/Respondents/Respondents
3. Soni Devi, W/o late Ganesh Rawani
4. Pintu Kumar @ Piyush Kumar, S/o late Ganesh Rawani, minor,
represented through his mother as guardian, S/o- Soni Devi
5. Riya Kumari, D/o late Ganesh Rawani, minor, represented through her
mother as guardian, D/o Soni Devi
... ... Substituted Respondents/Respondents
6. Ramesh Rawani, S/o late Ram Rawani
7. Krishna Rawani, S/o late Ram Rawani
8. Lalita Devi, W/o late Ram Rawani
All are R/o Mohalla Patharchapti, P.O.+P.S. & Sub- division
Madhupur, District Deoghar
... ... Plaintiffs/Respondents/Respondents
---
CORAM: HON'BLE MRS. JUSTICE ANUBHA RAWAT CHOUDHARY
---
For the Appellants : Mr. Vishal Kr. Tiwary, Advocate Mr. Manjeet Kr. Chaudhary, Advocate Mr. Abhishek Kumar, Advocate Mr. Deepak Kumar, Advocate Mr. Saurabh Kumar Das, Advocate For the Respondents : Mr. Rahul Kumar Gupta, Advocate
---
2025:JHHC:15803
CAV on 03.03.2025 Pronounced on17/06/2025
1. This second appeal has been filed against the judgment dated 30.01.2021 (decree signed on 15.02.2021) passed by the learned District Judge-VII, Deoghar in Civil Appeal No. 28 of 2019, whereby the appeal has been dismissed and the judgment dated 29.03.2019 (decree signed on 10.04.2019) passed by the learned Civil Judge (Sr. Division) -I, Deoghar in Title (D) Suit No. 16 of 2004 has been affirmed.
2. On perusal of order dated 03.03.2025 when the hearing of the case commenced, it is apparent that both the parties had agreed that this appeal be heard and decided only on the substantial questions of law framed vide order dated 27.02.2025 and consequently, the arguments were advanced only in connection with the substantial question of law nos. 4(i) and 4(ii) as framed vide order dated 27.02.2025.
3. The aforesaid two substantial questions of law framed vide order dated 27.02.2025 are as under:
(i) Whether the learned Trial Court as well as the Appellate Court has misinterpreted the document of title i.e. Ext. B Sale deed dated 15.02.1994 no. 3034, which is a registered document and has a presumption that it is validly executed document, and as such the onus is on the person who alleges the contrary?
(ii) Whether the entire plaint itself is hit by the provision of order VII rule 3 of the C.P.C. as the particulars of the schedule-B does not correspondents to the sale deed dated 15/12/1994 no. 3034 i.e. Ext. B executed in favour of the appellants?
4. The perusal of the records of this case reveals that exhibit-B is registered deed no. 3043 dated 15.12.1992 which is subject matter of challenge in the suit and the parties have also advanced their arguments with respect to exhibit-B and apparently in the order dated 27.02.2025 the deed number and date has been inadvertently typed as "Sale deed dated 15.02.1994 no. 3034" in substantial question of law no. (i) and "sale deed
2025:JHHC:15803
dated 15/12/1994 no. 3034" in substantial question of law no. (ii), but exhibit number has been rightly mentioned. Accordingly, the two substantial questions of law framed for consideration are as under:
(i) Whether the learned Trial Court as well as the Appellate Court has misinterpreted the document of title i.e. Ext. B Sale deed dated 15.12.1992 no. 3043, which is a registered document and has a presumption that it is validly executed document, and as such the onus is on the person who alleges the contrary?
(ii) Whether the entire plaint itself is hit by the provision of order VII rule 3 of the C.P.C. as the particulars of the schedule-B does not correspondents to the sale deed 15.12.1992 no. 3043 i.e. Ext. B executed in favour of the appellants?
5. The suit was filed by the plaintiffs for the following reliefs: -
i) For that on adjudication of the suit Title of the plaintiff may be confirmed over schedule 'B' property.
ii) For that a sale deed dated 15.12.1992 vide no.
3043 executed by Jinni Devi and others in favour of Bhagwati Devi be declared void and cancelled.
iii) For that possession be delivered to the plaintiffs through the process of the court.
iv) For that a temporary injunction, be granted against the defendants restraining them not to make any type of construction over Schedule 'B' property.
v) Cost of the suit.
vi) Any other relief or reliefs as the court may deem fit and proper.
6. Case of the Plaintiffs
(a) The specific case of the plaintiffs is that the plaintiffs are the heirs of Chiman Rawani. Originally, said Chiman Rawani had taken settlement of 4 Kathas of Basouri land bearing plot no. 1455 under Thoka no. 59/18(old) 198/A(new) of Mouza Patharchapti of Madhupur town from the then Ghatwalin of Pathrol Estate and after
2025:JHHC:15803
taking settlement of 4 Kathas of Basouri land, Chiman Rawani had constructed building and was residing in the said premises with his family members. Thereafter, Chiman Rawani during his life time had sold 1 Katha 5 dhurs out of 4 katha to one Jamuna Debi by a registered deed of sale and thus only 2 Kathas 15 dhurs were left with Chiman Rawani.
(b) Chiman Rawani died leaving behind his widow Jinni Devi and three sons, namely, Ram Rawani, Binod Rawani and Ganesh Rawani and accordingly they inherited entire 2 Kathas 15 dhurs together with building etc. Subsequently, Jinni Devi remarried with her Devar, that is, Husband's brother Chhedi Rawani and she alongwith her children and 2nd husband Chhedi Rawani was residing in Schedule-A property. Except the residential building, Chiman Rawani had further constructed four rooms without roof. In some portion of the rooms, roof was made of Asbestos and in some portion of the rooms they were residing by putting plastic over the roof. Thereafter, unfortunately Chiman Rawani died and due to lack of money they failed to complete the R.C.C. slab over the four rooms.
(c) On 04.02.2003, when the plaintiff no.1 namely, Jinni Devi and other male members were not present in Schedule-A property, the defendants, taking advantage of the absence of the plaintiffs, alongwith some anti-social elements started assaulting other family members of the plaintiffs and they illegally trespassed in a portion of the building of the plaintiffs for which the plaintiff no.1 had filed a P.C.R. (Protection of Civil Rights) case before Sub-Divisional Judicial Magistrate, Madhupur vide Case No. 90/2003. Except the P.C.R. case, one proceeding under Section 144 of Cr.P.C. was initiated by the plaintiff no.1 and after hearing, learned S.D.M, Madhupur wrongly and illegally vacated the rules against the defendants.
2025:JHHC:15803
(d) It is their further case that during spot enquiry done by the Madhupur Police when the defendants showed a Xerox copy of sale deed dated 15.12.1992 in the proceeding under Section 144 of Cr.P.C., for the first time the execution of said sale-deed dated 15.12.1992 came to the knowledge of the plaintiffs and they immediately searched the Deoghar Registry Office regarding the existence of the said document in the last week of February, 2003. After searching, the plaintiffs found that actually the defendants had managed to obtain a fake and forged sale deed. It is alleged by the plaintiffs that the entire recital of the sale deed was false, bogus and concocted and thus the sale deed dated 15.12.1992 was alleged to be invalid document and the plaintiffs claimed that the same is liable to be cancelled.
(e) The plaintiffs specifically stated that the plaintiff no.1 and others had neither executed any sale deed in favour of Bhagwati Devi nor the plaintiffs had ever received any consideration amount from Bhagwati Devi, thus the sale deed dated 15.12.1992 executed by Jinni Devi and others in favour of Bhagwati Devi is absolutely a false and forged document.
(f) It is also alleged by the plaintiffs that the defendants have never come in possession even in a single inch of land prior to 04.02.2003 and on 04.02.2003 they had illegally and unauthorizedly trespassed in a portion of Schedule-A property which is specifically mentioned in Schedule-B of the plaint. It was stated that the defendants illegally came in possession in Schedule-B property of the plaint and thereafter they begun to cast R.C.C. slab in the roof after removing plastic and due to that, proceeding under Section 144 of Cr.P.C. was initiated and learned S.D.M., Madhupur had illegally vacated the rules against the second party. Consequently, the present suit has been filed.
(g) The plaintiffs had filed a separate petition under Order XXXIX, Rule-1 and 2 of Civil Procedure Code (in short 'CPC')
2025:JHHC:15803
for restraining the defendants from making any type of construction. The cause of action for filing the suit arose for the first time on 04.02.2003 when the defendants illegally trespassed in the Schedule-B property and also on last week of February, 2003 when the plaintiffs came to know regarding existence of a fake and forged sale deed dated 15.12.1992 executed by Jinni Devi and others in favour of Bhagwati Devi.
7. Case of the Defendants.
(i) The defendant nos. 1 to 3 namely, Bhagwati Devi, Manik Rawani and Ratan Rawani appeared and filed their written statement before the learned trial court stating therein that para-1 of the plaint contained the genealogical description of the descendants of late Cheman Rawani, who was the former husband of the plaintiff no.1 who died leaving behind his three sons, namely, Ram Rawani @ Ramu Rawani, Binod Rawani and Ganesh Rawani who were minor at the time of death of Chiman Rawani and the plaintiff no.1 got herself remarried with Chhedi Rawani who is none but brother of late Chiman Rawani. The description of the land which late Chiman Rawani got settled during his life time was admitted by the defendants but the full description of the land which was settled in favour of late Chiman Rawani was given as under:
4 Kathas of Basouri land bearing survey plot no. 1455 and Town plot no. 1075, under Thoka (Jamabandi) no. 198 within Ward no. 15, under Halka of Madhupur Municipality.
(ii) The defendants further admitted that the deceased Chiman Rawani during his life time had sold 1 katha 5 dhurs of land out of 4 kathas to one Jamuna Devi by registered deed of sale and the said Jamuna Devi is still in possession of the same. The defendants also admitted that after the death of Chiman Rawani his wife Jinni Devi and three sons inherited the 2 Kathas and 15 dhurs of the land out of 4 kathas of land, but the three sons were minor at the time of death of their father.
2025:JHHC:15803
(iii) The defendants further asserted that out of the Schedule-A property containing 2 kathas and 15 dhurs, plaintiff no.1 who is the wife of late Chiman Rawani transferred 1 katha 6 dhurs of land in favour of Bhagwati Devi by way of registered sale deed no. 3043 of the year 1992 and her minor sons had also consented and their names are mentioned in the aforesaid sale deed executed on 15.12.1992 before the Sub-Registrar, Deoghar. Jinni Devi being the legal guardian and head of the family executed the aforesaid sale deed and Bhagwati Devi paid the consideration amount to Jinni Devi in execution of the transfer of the land.
(iv) It is the specific case of the defendants that statement regarding residing of plaintiffs in Schedule-A property is false because after execution of sale deed no. 3043 of the year 1992 the plaintiffs have with them only 1 katha 7 dhurs of land and plaintiffs are residing over that very land. It has been asserted by the defendants that the contention made in para-7 of the plaint are not true rather misrepresentation and concealment of the fact because Chiman Rawani never made any construction over the land in question rather the defendant no.1 alongwith other defendants were coming in legal and actual physical possession of the land in question mentioned in Schedule-B of the plaint. It is contended by the defendants that the statement made in para-8 of the plaint was totally false and bogus as well as concealment of fact because the defendant no.1 had made construction over the Schedule-B of the plaint and due to lack of money, the defendant no.1 could not make concrete roof over some portion of the house. It was stated by the defendants that a false and fabricated P.C.R case was brought by the plaintiff no.1 only with an oblique motive of putting pressure upon the defendant no.1 and other defendants to give up their right, title and possession over the land in question mentioned in Schedule-B of the plaint which the plaintiff no.1 herself had transferred by virtue of sale deed mentioned in preceding para of their written
2025:JHHC:15803
statement and the plaintiffs were again claiming over the same land which they had transferred by the legal indenture before the rightful authority which is definitely not permissible under the law.
(v) The proceeding under Section 144 of Cr.P.C was initiated against both the parties from the court of learned Sub-Divisional Magistrate, Madhupur on the basis of false complaint made by the plaintiff no.1 and thereupon enquiry/local inspection was done by the police and report was submitted to the court of learned S.D.M., Madhupur. Thereafter spot enquiry was also ordered to be done by Court Amin and hence the court Amin went to the land in question and submitted the report dated 17.04.2003. In both the reports i.e. in Police report and Court Amin report, the defendants were found in actual and legal possession of the land in question mentioned in Schedule-B of the plaint and therefore, the defendants denied the allegation made in paragraph 9 of the plaint. Being satisfied with the report and on hearing both the parties, the learned S.D.M., Madhupur passed the order in favour of the defendants and thereby vacated the order of Section 144 Cr.P.C against the defendants whereas the order passed under Section 144 Cr.P.C was made absolute against the plaintiffs vide order dated 25.04.2003.
(vi) It was also alleged by the defendants in their written statement that the plaintiffs tried to conceal the fact which they were knowing since 1992 i.e., from the date of execution of sale deed dated 15.12.1992 in favour of defendant no.1 and intentionally with oblique motive as well as to cause wrongful loss to the defendants and for their wrongful gain , the plaintiffs suppressed the real fact and therefore the suit was definitely barred by limitation as envisaged under Indian Limitation Act and liable to be dismissed.
(vii) The allegation made in the plaint that the sale deed no. 3043 dated 15.12.1992 is forged one, was denied by the defendants and it was asserted that the aforesaid sale deed is true and perfect and the plaintiff no.1 executed it by taking the full consideration amount of
2025:JHHC:15803
Rs. 1,000/- and put her Left Thumb Impression before the Sub- Registrar, Deoghar in presence of other minor sons and since then the defendants were in actual, legal and physical possession over the land in question by making rooms over the said plot which can also be ascertained by the report of police and Court Amin submitted in Criminal Misc. Case No. 82/03 in the court of learned S.D.M., Madhupur. The defendants further stated that they had been in rightful, legal and physical possession of the property in question from the delivery of possession and execution of sale deed by the plaintiff no.1 in favour of defendant no.1. The defendants denied the allegations of the plaintiffs in relation to possession of the property in question.
(viii) So far as passing of the order by the learned S.D.M under Section 144 of the Cr.P.C is concerned, it was the case of the defendants that the said order has reasonably been passed by considering the reports of police, court Amin and other papers produced by both the parties and by hearing both the parties. Therefore, no cause of action arose to file the suit for declaration of title. Further, no cause of action arose to file the suit because the plaintiff no.1 alongwith other plaintiffs themselves executed sale deed in favour of defendant no.1 in the year 1992 and delivery of possession was given thereafter. It was asserted that of late the said property in question was mutated in the name of defendant no.1 vide Mutation Case no. 20/03-04, in Register-II of the Circle of Madhupur and the defendant No.1 had been depositing the rent of property in question.
(ix) The defendants accordingly contended that the reliefs sought by the plaintiffs are not maintainable in the eyes of law rather it was sought only for the purpose of harassing the defendants for fulfilling plaintiffs' oblique motive, therefore, the plaintiffs are not entitled to seek any relief/reliefs.
2025:JHHC:15803
8. On the basis of pleadings of the parties, the learned trial court framed following issues for consideration :-
"(1) Whether the suit as framed is maintainable? (2) Whether the plaintiffs have got valid cause of action for the present suit?
(3) Whether the plaintiffs are entitled to get a decree for cancellation of sale deed dated 15.12.92 vide no. 3043? (4) Whether the defendant's possession over the Schedule-B property is wrongful possession?
(5) Whether the plaintiffs are entitled to get a decree for delivery of possession over the suit property through the process of law ? (6)Whether the sale deed dated 15.12.1992 vide Deed no. 3043 executed by Jinni Devi and others in favour of Bhagwati Devi is a valid document?
(7) Whether the suit is barred by law of limitation?"
9. Both oral and documentary evidences were produced by the parties.
10. The plaintiffs examined altogether seven witnesses, they are, P.W.- 1 Md. Faiyaz alias Md. Faryad, P.W.-2 Mahadeo Raut, P.W.-3 Nand Kishore Rawani, P.W. -4 Baldeo Rai, P.W.-5 Bhairav Prasad, P.W.-6 Sohan Kr. Mandal and P.W.- 7 Jinni Devi (plaintiff no. 1).
11. The plaintiffs adduced following documents in support of their case: -
Exhibit 2 Hukumnama dated 08.03.1955
Exhibit 3 Certified Copy of order of S.D.O dated
25.04.2003
Exhibit 4 Certified copy of judgment in T.R. case
12. The defendants also examined altogether five witnesses, they are, D.W.-1 Guni Rawani, D.W.-2 Ratan Kumar Rawani, D.W.-3 Bhagwati Devi, D.W.-4 Punit Deo and D.W.-5 Manik Rawani.
13. The defendants adduced following documents in support of their case: -
Exhibit A Certified copy of order of the S.D.O. dated
2025:JHHC:15803
25.04.2010 Exhibit A/1 Certified copy of order dated 08.08.2003.
Exhibit B Certified copy of sale deed dated
15.12.1992
Exhibit C Original receipt of Nazarat dated
16.04.2003
Exhibit D Rent Receipt
Exhibit E Holding Tax Receipt dated 06.02.2018
Exhibit E/1 Holding Tax Receipt dated 23.02.2019
Exhibit F Original notice U/S 144 of the C.P.C. in
Exhibit G Certified copy of judgment dated
21.01.2018 in Cr. Appeal No. 65 of 2016
14. The learned trial court has considered issue Nos. 3, 4, 5 and 6 together and gave findings in paragraph 11 of its judgment which is quoted as under: -
"11. Issue Nos. 3, 4, 5 and 6.
Since these issues are important issues, hence taken first. Chiman Rawani during his life time he had sold one katha five dhur out of four katha to one Jamuna Debi by a registered deed of sale and thus only two kathas fifteen dhurs was left with said Chiman Ramani. Accordingly Chiman Ramani died leaving behind his widow Jinni Devi and three sons named as Ram Rawani, Binod Rawani and Ganesh Rawani and accordingly they had inherited entire two kathas fifteen dhurs together with building etc. Detailed description of the two kathas fifteen dhurs had together with building has been mentioned in Schedule-A of this plaint. Subsequently, said Jinni Devi has remarried with her Dewar i.e. husband's brother Chhedi Rawani and Jinni Devi alongwith her children and second husband Chhedi Rawani are residing in Schedule- A property. The plaintiffs have specifically stated that the plaintiff No.1 and others have never executed any sale deed in favour of Bhagwati Devi nor the plaintiff have ever received any consideration amount from Bhagwati Devi thus the sale deed dated 15.12.1992 vide No. 3043 executed by Jinni Devi and others in favour of Bhagwati Devi is absolutely a false
2025:JHHC:15803
and forged document. The defendants have never come in possession even in a single inch of land prior to 04.02.2003 and on 04.02.2003 the defendants have illegally and unauthorizedly trespassed in a portion of Schedule-A property which is specifically mentioned in Schedule-B of the plaint. Plaintiffs have examined some documents as Exhibits 1, 1/a, rent receipts. Exhibit 2 Hukumnama, executed by Faldani Kumari Ghatwalin in favour of Chiman Ram. Exhibit 3 is certified copy of order of S.D.O., in Crl. Case. Exhibit 3/a is certified copy of notice dated 08.08.2003, G.R. Case No. 60/2003. Defendants have produced some documents as Exhibit-A is certified copy of order of S.D.O., dated
14.07.2010. Exhibit-A/1 is certified copy of order dated 14.01.2010. Exhibit-B is sale deed executed by Jinni Devi in favour of Bhagwati Devi. Perused sale deed i.e. Exhibit B will find name of Vendor Jinni Devi, Ramu Ramani, Binod Ramani and Ganesh Ramani all are minor sons of Chiman Ramani. It is very important to mention here that in all the page it has been shown that L.T.I., of Jinni Devi identified by Ramu Ramani and not only that Ramu Ramani is also one of the witnesses. Now question arise whether a minor can identified any person or can a minor put his signature as a witness of the sale deed. As such minor cannot identified L.T.I. of any person nor minor is competent to make any contract with any person in such situation it is crystal clear that the L.T.I. of Jinni Devi is absolutely a forge and Jinni Devi married with Chhedi Ramani in such situation Jinni Devi is not a competent to act of the guardian of the minor. Moreover, under Hindu Minor and Guardianship Act no person can transfer the property of minor without the permission of the court. The alleged sale deed of the year 1992 is forged documents neither the plaintiff No. 1 has executed the alleged sale deed nor she had any authority to sell the property on behalf of her minor 3 sons as because after marriage of Jinni Devi with Chhedi Ramani she was not guardian of 3 minor sons. So, far limitation is concerned, first time plaintiffs have come to their knowledge in the year 2003 when the defendants have illegally trespassed in the suit premises and thereafter the plaintiffs have filed this suit in the year 2004, so suit is within time.
So in view of the aforesaid facts and circumstances and also in view of the aforesaid discussion and on the basis of oral and documentary evidences these issues are hereby decided in favour of plaintiffs and against the defendants."
2025:JHHC:15803
15. So far issue Nos. 1, 2 and 7 are concerned, the learned trial court has given its findings in paragraph 12 as under: -
So far as these issues are concerned, having regard to the facts and circumstances of the case and also having regard to the evidences available on record and also after hearing argument advanced on behalf of both parties and also in view of my finding on issue Nos. 3, 4, 5 and 7 and also in view of the specific evidences of PWs and Dws, it is to be held that plaintiffs have got valid cause of action to bring the suit against the defendants, as such the suit is maintainable in its present form. So the plaintiffs are entitled to the reliefs as claimed in the suit. As such these issues are also hereby decided in favour of plaintiffs and against the defendants."
16. Accordingly, the learned trial court decided the suit in favour of the plaintiffs on contest and decreed the suit.
17. The defendants filed appeal and the learned 1st appellate court considered the materials on record and on the basis of pleadings of the parties, framed the following points for determination: -
(1) Whether the sale deed no. 3043 dated 15.12.92 is a valid document?
(2) Whether the suit filed by the plaintiffs is within time? (3)Whether the judgment dated 29.03.2019 and decree dated 10.04.2019 passed by the then Civil Judge (Senior Division)- I, Deoghar in Title (D) Suit No. 16/2004 is liable to be set aside or reversed?
18. The learned 1st appellate court dismissed the appeal and has given its findings in paragraphs 15, 16 and 17 of the judgment which are quoted as under: -
"15. In this case the main question as formulated above is that whether the sale deed no. 3043 dated 15.12.1992 executed by Jinni Devi is a valid document or not? Here the executant Jinni Devi has filed the suit for the cancellation of the sale deed on the ground that the LTI on the sale deed is forged one and is not of her. On the other hand the beneficiary Bhagwati Devi submits that the LTI is of Jinni Devi. Now question arises how the same can be proved and on whom the
2025:JHHC:15803
burden of proof lies. It is correct that as per section 68 of Evidence Act, examination of attesting witnesses are required to be done in those cases where the document is legally and essentially required to be attested such as will. Sale deed is a document which is executed as per the provisions of the Transfer of Property Act. Although, there is no mention of essential attestation of a sale deed in the Transfer of Property Act but the attestation is done to avoid the factum of fraud, misrepresentation, undue influence and coercion. Here in this case the sale deed is admittedly attested by one Ramu Ramani and another Jamuna Devi, and admittedly Ramu Ramni is minor.
Normally, the initial burden of proving the execution of a document when it is denied rest upon the person alleging its execution. Here in the present case the plaintiff has denied the execution of the sale deed. The onus to prove an issue has to be discharged affirmative. It is always difficult to prove the same in negative. When the fact is proved in affirmative, the onus shift on the other side to negate the existence of such a fact. In the present case, it is the case of the plaintiff no.1/ respondent no.1 that she has not executed any sale deed dated 15.12.92 in favour of the defendant no.1/appellant no.1 and it was a forged and fabricated document. On the other hand, it is the case of the defendants that the said sale deed is a valid and genuine documents. The sale deed itself is in the possession of the defendant. In such a situation, the defendant is in a dominating position to prove the document affirmatively, whereas it will be difficult for the plaintiffs to prove the same negatively. So after the defendant prove the validity and genuineness of the sale deed, the term will come of the plaintiff to prove the document negatively. Here in this case the defendant is in a dominating position so the burden to prove the sale deed lies upon him, in which he has miserably failed. No attesting witness either Ramu Rawani or Jamuna Devi or even the scribe of the sale deed has been examined by the defendant. No explanation has been forwarded by the defendant for their non-examination. It has also not been brought on record that the identifier Ramu Rawani is different from the attesting witness Ramu Rawani. The submission about the fact that the Ld. Court below did not get the expert examination of the LTI of Jinni Devi on the application of the defendant by which the defendants sought expert examination of the LTI of Jinni Devi does not
2025:JHHC:15803
hold good since the defendants have not taken any step against the order of Ld. Court below. D.W. Punit Deo, who is an advocate clerk and who has proved the sale deed as Ext.- B has deposed that the sale deed dated 15.12.92 was executed by Jinni Devi and there is LTI of Jinni Devi and signature of the deed writer Sitaram Pandit, whose signature he has identified, however, in his cross-examination he has submitted that the deed has not been written in his presence nor he is aware about the fact of the sale deed.
As held in AIR 1934 Patna 93 titled as Bhagwat Vs. Gorakh, it is settled law that a minor can not be an attesting witness, he can not enter into any contract. Although, as per Hindu Minority and guardianship act mother is the natural guardian of the person and property of the minor but as per section 8 of the Hindu Minority and Guardianship Act, 1956 even being a natural guardian as per sub-clause 2(a) can not without the previous permission of the court sale the immovable property of the minor.
As far as the contention about the filing of the suit within the period of limitation is concerned, the plaintiffs have averred that they came to the knowledge about the sale deed only in the year, 2003 when the defendant trespassed in their property. However, the defendants have contended that they were already in possession of the suit property and the story of trespassing was made by the plaintiffs, only to make the cause of action to file the suit. To buttress the argument the counsel for the appellants submitted that the plaintiff filed a case against the defendant u/s 323, 341, 448, 325, 504 read with section 34 IPC in which although the trial court convicted the defendants but in appeal the Ld. Appellate court finds that charge u/s 448 IPC has not been established and substantiated against the defendant. Hence, it can not be said that the defendants have trespassed into the property of the plaintiffs. On perusal of the Ext. G, it appears that the Ld. Addl. Sessions judge in Crl. Appeal no. 65 of 2016 observe that since there is dispute pending between the parties like proceedings u/s 107 Cr.PC and 144 Cr.P.C and also there is civil dispute pending between the parties with respect to sale deed no. 3043, charges punishable u/s 448 IPC has not been established and substantiated against the accused persons/appellants beyond the shadows of all reasonable doubts. Other documentary evidences produced by the defendants/appellants are also related to the year 2003.
2025:JHHC:15803
Nothing material has been produced by the defendant that prior to 2003 the plaintiffs had knowledge about the sale deed no. 3043. Admittedly, the plaintiff no.1 had filed a case in the year, 2003 for trespassing, so there is no reason to disbelieve the fact that the plaintiffs came to the knowledge about the sale deed no. 3043 only in the year, 2003.
16. In the light of the aforesaid fact and circumstances, answers to the above formulated questions by this court in para no. 8, are that (1) The sale deed no. 3043 dated 15.12.1992 is not a valid document. (2) The suit filed by the plaintiff is within the period of limitation. (3) The judgment dated 29.02.2019 and decree dated 10.04.2019 passed by Ld. Court below does not suffer with any infirmity and is not liable to be set aside or reversed.
17. In the result, I find no merit in the present appeal. Accordingly, the same is hereby dismissed. The judgment and decree of the Ld. Court below is confirmed. No order with regard to the cost of the appeal. Any pending application is also disposed off accordingly."
19. Accordingly, the learned 1st appellate court dismissed the appeal and confirmed the judgment and decree passed by the learned trial court.
Arguments of the appellants as recorded in order dated 03.03.2025 on substantial questions of law as framed vide order dated 27.02.2025
20. The learned counsel for the appellants while referring to the plaint had submitted that the plaint had two schedules i.e. Schedule-A and Schedule-B and the suit was filed for a declaration that the sale-deed No. 3043 dated 15.12.1992 in connection with Schedule-B property was void and be cancelled. However, the boundary of the property in the sale-deed did not match. The learned counsel also submitted that in Schedule-B of the property, the municipal ward No. 15 and part of plot No. 1074, as mentioned in the map to the sale-deed, is not mentioned. The learned counsel had also submitted that in Schedule-A to the plaint the plot number has been mentioned as 1455.
21. However, it revealed during the course of hearing as recorded in order dated 03.03.2025 at paragraph 9 that on the body of the sale-deed,
2025:JHHC:15803
the plot number has been mentioned as 1075 which itself is not matching with the plot number mentioned in the map of the sale deed.
22. The learned counsel for the appellants further referred to Order VII Rule 3 and Order XX Rule 9 of CPC to submit that if the description of the property was not matching with that of the sale-deed then under such circumstances, the suit itself was hit by Order VII Rule 3 of CPC and no decree could have been drawn as such a decree would have been a non- executable decree. The learned counsel had also relied upon the judgment passed by the Hon'ble Supreme Court reported in (1996) 6 SCC 699 (Nahar Singh vs. Harnak Singh & Others), paragraph 5. The learned counsel had submitted that on account of discrepancy in the description of property, the 2nd substantial question of law as framed vide order dated 27.02.2025 is fit to be answered in favour of the appellants. He had also submitted that if the 2nd substantial question of law is answered in favour of the appellants, there may not be any need to enter into the 1st substantial question of law. However, with regard to the 1st substantial question of law, the learned counsel had submitted that the sale-deed is a registered document and there is a presumption that it was validly executed and the onus was not discharged by the plaintiffs with regard to any discrepancy in the matter of execution of the sale-deed. He had also submitted that the learned courts have given concurrent findings that the sale-deed was validly executed.
23. The learned counsel for the appellants had relied upon the judgment passed by the Hon'ble Supreme Court reported in (2009) 5 SCC 713 (Vimal Chand Ghevarchand Jain & Others vs. Ramakant Eknath Jadoo) (paragraphs 19 and 34) to submit that once there is a registered document there is a presumption that the transaction was genuine. He had also submitted that it has been held that as soon as the sale-deed is registered the title passes away to the vendee. He also relied upon the judgment passed by the Hon'ble Supreme Court reported in (2006) 5 SCC 353 (Prem Singh & Others vs. Birbal & Others) (paragraphs 27 and 28) to submit that if the vendor is a minor and sale deed was void, he has the
2025:JHHC:15803
option to file a suit to get the property and for this he can either file a suit within 12 years of the deed or within 3 three years of attaining majority. He had submitted that in the present case, the deed was executed by some of the plaintiffs who were minors but they did not exercise any such option. He had also submitted that though in the plaint no such plea was taken that some of the plaintiffs were minor at the relevant point of time, but this fact has come up through the written statement, however, the age of such minors has neither come up in the plaint nor in the written statement. The learned counsel had also submitted that in the written statement, it has come that some of the plaintiffs were minor at the time of death of their father but nothing has come about their age as on the date of execution of the deed. He submitted that it has not come either in the plaint or in the written statement as to when the former husband of the plaintiff No. 1 had expired. The learned counsel had submitted that the plaintiffs never raised a plea that the sale-deed was void on account of the fact that plaintiffs other than the plaintiff No. 1 were minor at the time of execution of the sale-deed.
Arguments of the respondents as recorded in order dated 03.03.2025 on substantial questions of law as framed vide order dated 27.02.2025
24. The learned counsel for the respondents, on the other hand, had submitted that the defendants in their written statement neither raised any objection with regard to identity of the property nor they raised any objection that the description of the property as mentioned in the sale- deed was not matching. He had submitted that the parties did not join issue with regard to the identity of the property. Had such an issue been raised, then the plaintiffs could have adduced evidence as to how and why the boundary was not matching. The boundaries may change from time to time. He had submitted that the area is certainly matching. He had further submitted that since the parties did not join issue with regard to the identity of the property, there is no occasion to hold that the suit was barred by virtue of Order VII Rule 3 of CPC. The learned counsel had also submitted that Order VII Rule 3 of CPC does not provide that the
2025:JHHC:15803
boundaries of the property are to be mentioned as the same might have been mentioned in the sale deed. What is important is that the property should be identified. He submitted that once the identity of the property is not in dispute, the 2nd substantial question of law is fit to be answered in favour of the respondents.
25. With regard to 1st substantial question of law, the learned counsel had submitted that as per the written statement, the plaintiffs other than plaintiff No. 1 were minors and therefore, in absence of required permission from the competent court in terms of Section 8 of Hindu Minority and Guardianship Act, 1956, the sale-deed was void at least so far as the minors are concerned. The learned counsel had further submitted that once the plaintiff no. 1 stated that she did not execute the sale-deed, the onus was upon the defendants to prove that she had executed the sale-deed and this onus was not discharged by the defendants and therefore, no adverse inference can be drawn against the plaintiffs merely because the deed was registered.
Rejoinder arguments of the appellants.
26. In response, the learned counsel for the appellants had submitted that there is a presumption in connection with registered sale-deed and it was for the plaintiffs to prima-facie rebut the presumption and no steps were taken by the plaintiffs to get the finger print or signature examined through any finger print expert or handwriting expert. Findings of this Court Substantial question of law no.(i)
27. On the face of sale deed no. 3043 dated 15.12.1992 (exhibit-B), it was executed by P.W.- 7 Jinni Devi (plaintiff no. 1) on behalf of herself and also on behalf of her 3 sons namely, Ram Rawani @ Ramu Rawani, Binod Rawani and Ganesh Rawani, all sons of Chiman Rawani and in the sale-deed itself, it has been mentioned that all the 3 sons were minor at the relevant point of time. The plaintiffs were Jinni Devi and her sons/legal heirs of her sons. Both the learned courts have set aside the registered sale deed (exhibit-B). In this backdrop, the presumption in connection with
2025:JHHC:15803
due execution of registered sale deed assumes importance and accordingly 1st substantial question of law has been framed in this regard.
28. In the judgement reported in (2006) 5 SCC 353 in the case of "Prem Singh v. Birbal" it has been held that when a document is valid, no question arises of its cancellation and when a document is void ab initio, a decree for setting aside the same would not be necessary as the same is non est in the eye of the law, as it would be a nullity. However, once a suit is filed by a plaintiff for cancellation of a transaction, it would be governed by Article 59 of the Limitation Act and even if Article 59 is not attracted, the residuary article would be attracted. It has also been held that there is a presumption that a registered document is validly executed and therefore, a registered document prima facie would be valid in law and the onus of proof would be on a person who leads evidence to rebut the presumption. Paragraphs 16, 17, 18, 27 and 28 of the aforesaid judgement are quoted as under:-
"16. When a document is valid, no question arises of its cancellation. When a document is void ab initio, a decree for setting aside the same would not be necessary as the same is non est in the eye of the law, as it would be a nullity.
17. Once, however, a suit is filed by a plaintiff for cancellation of a transaction, it would be governed by Article
59. Even if Article 59 is not attracted, the residuary article would be.
18. Article 59 would be attracted when coercion, undue influence, misappropriation or fraud which the plaintiff asserts is required to be proved. Article 59 would apply to the case of such instruments. It would, therefore, apply where a document is prima facie valid. It would not apply only to instruments which are presumptively invalid. (See Unni v. Kunchi Amma and Sheo Shankar Gir v. Ram Shewak Chowdhri).
27. There is a presumption that a registered document is validly executed. A registered document, therefore, prima facie would be valid in law. The onus of proof, thus, would be on a person who leads evidence to rebut the presumption. In the instant case, Respondent 1 has not been able to rebut the said presumption.
28. If a deed was executed by the plaintiff when he was a
2025:JHHC:15803
minor and it was void, he had two options to file a suit to get the property purportedly conveyed thereunder. He could either file the suit within 12 years of the deed or within 3 years of attaining majority. Here, the plaintiff did not either sue within 12 years of the deed or within 3 years of attaining majority. Therefore, the suit was rightly held to be barred by limitation by the trial court."
29. In the judgement passed by the Hon'ble Supreme Court in the case of "Vimal Chand Ghevarchand Jain Vs. Ramakant Eknath Jadoo"
reported in (2009) 5 SCC 713 it has been held in paragraph 19 that when a deed is registered one it carries a presumption that the transaction was a genuine one. In the said case, the respondent was the son of the vendor and was the attesting witness and the respondent categorically denied the execution of the registered deed and denied to have attested the document but did not get himself examined. Ultimately, the Hon'ble Supreme Court held in the said case that an adverse inference should have been drawn against him and while upholding the registered sale deed, the Hon'ble Court held that the deed of sale being a registered one, the onus was on the person challenging the sale deed to show that the deed was not executed or otherwise did not reflect the true nature of transaction.
30. In the present case, the learned 1st appellate court while upholding the judgement of the learned trial court observed that the sale deed is attested by two witnesses, namely, Ramu Rawani, [who was admittedly a minor] and Jamuna Devi [who was never produced as a witness by the defendants]. The learned 1st appellate court found that the defendants were in possession of the original sale deed and observed that the initial burden of proving the execution of a document, when its execution is denied, rests upon the person alleging its execution and was also of the view that after the defendants would prove the validity and genuineness of the sale deed affirmatively, the turn will come to the plaintiffs to prove the document negatively.
31. This court finds that such an approach of throwing the burden of proof of due execution of the registered sale deed upon the party relying upon the registered sale deed is contrary to law laid down in Prem Singh
2025:JHHC:15803
Vs. Birbal (supra) and also Vimal Chand Ghevarchand Jain Vs. Ramakant Eknath Jadoo (supra) wherein it has been held that when a deed is a registered one, it carries a presumption that the document was validly executed, transaction was a genuine one and a registered document would prima-facie be valid in law and the onus to prove that it was invalid would be on a person who leads evidence to rebut the presumption.
32. However, it is still to be examined as to whether the plaintiffs have discharged their onus of proof that sale deed no. 3043 dated 15.12.1992 (exhibit-B) was invalid by leading evidence in this case to rebut the presumption.
33. The alleged vendor of the property covered by sale deed no. 3043 dated 15.12.1992 (exhibit-B) was examined as P.W.- 7 Jinni Devi (plaintiff no. 1) and the purchaser of the property covered by sale deed no. 3043 dated 15.12.1992 (exhibit-B) was examined as D.W.-3 Bhagwati Devi. One of the attesting witnesses of the sale deed no. 3043 dated 15.12.1992 (exhibit-B) was Ram Rawani (son of the plaintiff no. 1) who had expired prior to filing of the suit and the other witness, namely Jamuna Devi, has not been examined in the case.
34. Two points were taken up to challenge the sale deed no. 3043 dated 15.12.1992 (exhibit-B), first, P.W.- 7 Jinni Devi (plaintiff no. 1) never executed the sale deed and second, the plaintiff no. 1 did not take the required permission to execute the sale deed no. 3043 dated 15.12.1992 (exhibit-B) on behalf of her minor sons, under Hindu Minority and Guardianship Act, 1956.
35. In the present case, the plaintiffs claimed that the sale deed dated 15.12.1992 (exhibit-B) was void having not been executed by the mother namely, Jinni Devi (plaintiff no. 1) on behalf of herself and on behalf of her three minor sons. Plaintiff no. 1 completely denied execution of the sale deed and also receipt of the consideration amount and she was also examined as a witness in the suit. During her evidence also she reiterated that she had not executed the sale deed and was also cross examined but
2025:JHHC:15803
her statement remained intact. The sons of the plaintiff no.1 and legal heirs of her sons were co-plaintiffs and they asserted that the registered deed was forged and fabricated as they had never executed the same and further in absence of any permission of the court under the provisions of Hindu Minority and Guardianship Act, the alleged sale deed was void. The oral evidence of the plaintiff no. 1 that she had not executed the sale deed (exhibit B) remained intact. The impugned judgement of the learned 1st appellate court reveals that the defendants had filed an application for examination of finger print of the executor of the sale deed (exhibit-B), that is of that of the plaintiff no. 1 (P.W-7) but such a prayer was declined and the defendants did not take any further steps in this regard. Moreover, the other witness to the sale deed Jamuna Devi has not been examined by the defendants to counter the evidence of the plaintiff no. 1 for the reasons best known to the defendants and this aspect of the matter has also been considered by the learned 1st appellate court. This Court finds that the evidence of Plaintiff no.1 was enough to rebut the presumption of due execution of the sale deed (exhibit-B) and then it was for the defendants to prove the contrary which they miserably failed to prove. As recorded by the learned 1st appellate court that D.W. Punit Deo, who was an advocate clerk and who proved the sale deed as Exhibit-B, had deposed that the sale deed dated 15.12.1992 was executed by Jinni Devi and there was LTI of Jinni Devi and signature of the deed writer Sitaram Pandit, whose signature he had identified, however, in his cross-examination he had submitted that the deed was not written in his presence nor he was aware about the fact of the sale deed. As already stated above, the other witness to the sale deed Jamuna Devi has not been examined by the defendants to prove the execution of the sale deed (exhibit-B).
36. This court finds that even if the case is seen by presuming that the sale deed (exhibit-B) was executed by the plaintiff no.1 on the ground of presumption of its execution as it was a registered document, such presumption does not help the defendants in any manner as there is concurrent findings of both the learned courts that the plaintiff no. 1
2025:JHHC:15803
(mother) did not have the required authority/permission from the court to execute sale deed (exhibit-B) on behalf of her minor sons.
37. No substantial question of law has been framed in connection with the point of limitation and both the learned courts have held that the suit was not barred by limitation. The exact age of the minors has not been brought on record by either party, but it is apparent from the records that the suit was filed within 12 years of execution of the sale deed (exhibit-B).
38. In the present case, both the learned courts have held that the suit was filed within the period of limitation and the plaintiffs included the minor sons of Jinni Devi on whose behalf the sale-deed was executed.
39. This Court is of the considered view that the learned courts have rightly held that Jinni devi was not competent to execute the sale deed (exhibit-B) on behalf of the minors as under Hindu Minority and Guardianship Act, 1956 no person can transfer the property of minor without the permission of the Court. The learned courts have set-aside the sale-deed on both the grounds; by holding that the LTI of Jinni Devi was forged and execution of sale-deed on behalf of her minor children was against the provisions of Hindu Minority and Guardianship Act, 1956.
40. This Court finds that admittedly there was no compliance of the provisions of Hindu Minority and Guardianship Act, 1956 by Jinni Devi and even if it is assumed that she had executed the sale-deed by putting her LTI, the same was certainly a void document, inasmuch as, the executors of the sale-deed included 3 minor sons of Jinni Devi and no permission was taken from the court in terms of Hindu Minority and Guardianship Act, 1956 to transfer the property on behalf of minors. This Court finds that the onus on the plaintiffs to challenge the legality and validity of the sale-deed dated 15.12.1992 has been duly discharged even after taking into consideration the presumption regarding execution of the registered sale deed. Therefore, the onus was upon the defendants to prove that Jinni Devi had the requisite permission from the Court to execute the sale-deed on behalf of her minor sons also. The defendants have completely failed to discharge their onus and the learned courts have
2025:JHHC:15803
considered the materials on record and have set-aside the sale-deed (exhibit-B) on the ground of absence of permission from the Court under the provision of Hindu Minority and Guardianship Act, 1956. This Court finds no illegality in the findings recorded by both the learned courts. It is held that the learned courts have not committed any illegality in interpretation of the document of title i.e. Ext. B Sale deed dated 15.12.1992 no. 3043, which is a registered document and the materials on record goes to show that the presumption that the sale deed was validly executed being a registered one, was duly rebutted by the plaintiffs who had challenged its validity in law. The learned courts have rightly set-aside the sale deed. The substantial question of law no. (i) is accordingly answered against the appellants and in favour of the respondents.
Substantial question of law no. (ii)
41. Order VII Rule 3 of the Code of Civil Procedure is as under:
"3. Where the subject-matter of the suit is immovable property.-- Where the subject-matter of the suit is immovable property, the plaint shall contain a description of the property sufficient to identify it, and, in case such property can be identified by boundaries or numbers in a record of settlement or survey, the plaint shall specify such boundaries or numbers."
42. With respect to the 2nd substantial question of law, the core argument of the appellants is that there is discrepancy in description of the suit property vis-à-vis the description of the property in the sale-deed, which is subject matter of cancellation. The details of the property as mentioned in Schedule-A and B to the plaint are as under:
SCHEDULE-A In the District of Deoghar, P.S., Sub-division- Madhupur in Mouza- Patharchapti, J.B. No. 59/18 (old) 198/A (new) bearing Holding No. 36/C ward No. 15 of Madhupur Municipality bearing settlement plot No. 1455 area measuring 2 kathas 15 dhurs of basouri land together with building etc. It is butted and bounded as follows:
North:- Plaintiff's Land South:- Gochar Land East:- Land of Rajeev Sah West: - Land of Jamuna Devi 2025:JHHC:15803 SCHEDULE-BIn the District of Deoghar, Sub-division and P.S. Madhupur, in Mouza- Patharchapti under J.B. No. 59/18 (old) 198/A (new) area measuring of 1 katha 6 dhurs together 4 room.
It is butted and bounded as follows:
North:- Road South:- Gochar Land East:- Land of Rajeev Sah West:- Land of Jamuna Devi43. As per the plaint, schedule - B property is said to be covered by sale deed no. 3043 dated 15.12.1992 (exhibit-B) and is a part of schedule - A property. As per the written statement of the defendants, the full description of the land which was settled in favour of late Chiman Rawani, has been given as under:
4 Kathas of Basouri land bearing Survey plot no. 1455 and Town plot no. 1075, under Thoka (Jamabandi) no. 198 within Ward no. 15, under Halka of Madhupur Municipality.
44. The registered sale-deed which is subject matter of consideration was marked as exhibit- B and said to be covered by schedule B of the plaint. The description of the property as shown in the body of the sale- deed is as under:
"Land within Thana No.271, District, Subdivision and Sub- registry Deoghar, Present subdivision Madhupur, Thana Madhupur, Taluk Pathrol, mouza Patharchapti, Nature of land Basoudi, area 1 Katha 6 Dhurs, Part of Plot No. 1075 under Thoka (Jamabandi) No. 198(A) within Halka Madhupur, Municipality Ward No. 15, Part of Holding No. 36/C having boundaries as follows:
North: Land and house of vendors of sale-deed South: Gochar land East: Compound of Banarasi Lal Gupta West: Common road"
45. The description of the property as shown in the map attached to the sale-deed (exhibit-B) is as under:
"Land under Mouza Patharchapti, Thana No. 271, Within Deoghar Municipal Ward No. 15, Part of Plot No. 1074, Area:-
1 Katha 6 Dhurs, Shown in Red Colour, Belongs to Smt. Jinni
2025:JHHC:15803
Devi, W/o Sri Chiman Rawani of Patharchapti, Madhupur & Now sold to Smt. Bhagwati Devi, W/o Sri Guni Rawani of Madhupur, having boundaries as under:
North: Land of husband of vendor South: Gochar land East: Compound of Banarasi Lal Gupta West: Common road"
46. So far as the defendants are concerned, they also specifically asserted that the suit property stood settled in favour of Chiman Rawani which was having survey plot no. 1455 and stated that the town plot number was 1075. The defendants asserted that the details of the property covered under sale-deed executed on 15.12.1992 was as follows:
Land measuring 1 Katha 6 dhurs under part of plot No. 1065, under Thoka (Jamabandi) No. 198/A under Halka Madhupur, within Ward No. 15 of Deoghar Municipality."
47. This Court finds that there is mismatch upon comparison of the description of property in the sale deed (exhibit-B) and the description of the suit property as per schedule B read with schedule A (schedule B is said to be a part of schedule A which gives the plot number) in as much as the plot number and also the boundaries towards east, west and north do not match. Further, in the body of the sale deed plot no. 1075 has been mentioned but, in the map attached to the sale deed, plot no. 1074 has been mentioned; in the schedule A of the plaint and also in the written statement, settlement plot number 1455 has been mentioned.
48. This Court finds that as per the plaint, the schedule -A property is settlement plot no. 1455 and schedule-B property is part of schedule -A property. In the body of the plaint also, plot number has been mentioned as 1455.
49. The plaintiffs had filed the suit for declaration of title over schedule-B property and prayed that the registered sale-deed dated 15.12.1992 allegedly executed by Jinni Devi and others in favour of Bhagwati Devi be declared void and cancelled. In the body of the plaint at paragraph 11, it has been asserted by the plaintiffs that the defendants had
2025:JHHC:15803
managed to obtain a fake and forged sale-deed and the entire recital of the sale-deed is also false, bogus and concocted.
50. In the written statement at one place, the defendants stated that survey plot no. is 1455 and town plot no. is 1075 and while giving the description of the property in paragraph 6, the defendants stated that the sale-deed was covering part of plot no. 1065. Further, as already stated above, the sale-deed at one place mentioned that the suit property was part of plot no. 1075 in the body of the sale-deed and in the map appended to the sale-deed, the plot number has been mentioned as 1074. Thus, there was complete mismatch in connection with the boundaries of the property involved in the sale-deed and the boundaries of the property mentioned in the plaint at schedule- B read with schedule A and even as per the written statement of the defendants, there was discrepancy with respect to description of the property. What remained matching was that the area of schedule-B was 1 katha 6 dhurs and property was part of holding no. 36/C in Ward No. 15 having 4 rooms.
51. The boundaries of the schedule B of the plaint was not matching with description of property in the sale deed (exhibit-B) and the case of the plaintiffs was that the entire recital of the sale deed was false, bogus and concocted and was never executed by the plaintiff no.1 and was forged and fabricated and hence, the sale deed dated 15.12.1992 (Exhibit- B) was alleged to be an invalid document liable to be cancelled.
52. This court finds that there was no dispute with regards to the fact that the disputed property was part of holding no. 36/C in Ward No. 15 having 4 rooms although the boundaries and plot number in schedule A/B of the plaint and boundaries and plot number given in the registered sale deed (exhibit-B) were not matching. Even the description of the property with respect to plot number given in the written statement filed by the defendants was not matching with the sale deed (exhibit-B). At the same time the plaintiffs had asserted that the entire recital of the sale deed was false, bogus and concocted. This Court is of the considered view that once the plaintiffs had asserted that the entire recital of the sale deed was false,
2025:JHHC:15803
bogus and concocted, it was certainly open to the plaintiffs to give the correct details of the property as per their case and merely because the description of the property as per schedule A / B did not match with the description of the property in the sale deed (exhibit-B), the same cannot be said to be hit by the provision of Order VII Rule -3 of CPC. The schedule to the plaint has the required description of the suit property and the property stood identified as part of holding no. 36/C in Ward No. 15 having 4 rooms. Accordingly, this court is of the considered view that the plaint cannot be said to be hit by the provisions of order VII Rule 3 of C.P.C. The 2nd substantial question of law is accordingly answered against the appellants and in favour of the respondents (plaintiffs).
53. Further, the fact remains that the sale deed (exhibit-B) has been held to be invalid and has been set-aside and such finding has been upheld by this court while deciding substantial question of law no.(i), therefore, answer to the substantial question of law no. (ii) loses its relevance.
54. As a cumulative effect of the aforesaid findings, substantial questions of law are answered in favour of the respondents and the impugned judgements do not call for any interference.
55. This Second Appeal is accordingly dismissed.
56. Pending interlocutory application, if any, is closed.
57. Interim order granted earlier stands vacated.
(Anubha Rawat Choudhary, J.) Pankaj
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!