Citation : 2023 Latest Caselaw 20167 MP
Judgement Date : 1 December, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT I N D O R E
BEFORE
HON'BLE SHRI JUSTICE ACHAL KUMAR PALIWAL
ON THE 1st OF DECEMBER, 2023
SECOND APPEAL No. 1003 of 2022
BETWEEN:-
SHAIKH NAJU S/O SHAIKH YASIN, AGED ABOUT 49 YEARS,
1. OCCUPATION: LABORER GULAB NAGR, BEHIND B.T.I.,
DISTRICT KHARGONE (MADHYA PRADESH)
SHAIKH SAYEED S/O SHAIKH YASIN, AGED ABOUT 44 YEARS,
2. OCCUPATION: HOUSEWIFE PATHANWARDI DIST KHANDWA
(MADHYA PRADESH)
.....APPELLANTS/PLAINTIFFS
(SHRI VISHAL SHARMA, ADVOCATE FOR APPELLANTS)
AND
JABUNNISHA W/O ABDUL SATTAR, AGED ABOUT 79 YEARS,
1. OCCUPATION: HOUSEWIFE VILLAGE PATHANWADI,
DISTRICT KHARGONE (MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS NASIM
BEE W/O ABDUL RAJAK, AGED ABOUT 55 YEARS,
2.
OCCUPATION: HOUSEWIFE VILLAGE PATHANWADI
(MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS RAMJAN
S/O ABDUL RAJAK, AGED ABOUT 38 YEARS, OCCUPATION:
3.
LABORAR VILLAGE PATHANWADI DIST KHARGONE
(MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS IRFAN
S/O ABDUL RAJAK, AGED ABOUT 28 YEARS, OCCUPATION:
4.
LABORAR VILLAGE PATHANWADI DIST KHARGONE
(MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS IMRAN
S/O ABDUL RAJAK, AGED ABOUT 27 YEARS, OCCUPATION:
5.
LABORAR VILLAGE PATHANWADI DIST KHARGONE
(MADHYA PRADESH)
6. ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS SONU
2
W/O FIROJ, AGED ABOUT 25 YEARS, OCCUPATION:
HOUSEWIFE VILLAGE PATHANWADI DIST KHARGONE
(MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS
FARJANA W/O JARDAR, AGED ABOUT 24 YEARS,
7.
OCCUPATION: HOUSEWIFE VILLAGE PATHANWADI DIST
KHARGONE (MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS
RUKHSAR W/O TANTU, AGED ABOUT 23 YEARS,
8.
OCCUPATION: HOUSEWIFE VILLAGE PATHANWADI DIST
KHARGONE (MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS RANU
D/O ABDUL RAJAK, AGED ABOUT 22 YEARS, OCCUPATION:
9.
HOUSEWIFE VILLAGE PATHANWADI, DISTRICT KHARGONE
(MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS
GULNAR D/O ABDUL RAJAK, AGED ABOUT 21 YEARS,
10.
OCCUPATION: HOUSEWIFE VILLAGE PATHANWADI,
DISTRICT KHARGONE (MADHYA PRADESH)
ABDUL RAJAK S/O ABDUL SATTAR (DECD) THR LRS AFRIN
D/O ABDUL RAJAK, AGED ABOUT 19 YEARS, OCCUPATION:
11.
HOUSEWIFE VILLAGE PATHANWADI DIST KHARGONE
(MADHYA PRADESH)
ABDUL GAFFAR S/O ABDUL SATTAR, AGED ABOUT 54
12. YEARS, OCCUPATION: LABORAR VILLAGE PATHANWADI,
DISTRICT KHARGONE (MADHYA PRADESH)
RAFIK S/O ABDUL SATTAR, AGED ABOUT 52 YEARS,
13. OCCUPATION: LABORAR VILLAGE PATHANWADI,
DISTRICT KHARGONE (MADHYA PRADESH)
HAFIZ S/O ABDUL SATTAR, AGED ABOUT 49 YEARS,
14. OCCUPATION: LABORAR VILLAGE PATHANWADI DIST
KHARGONE (MADHYA PRADESH)
BADRUNISHA W/O ABDUL RAHIM, AGED ABOUT 64 YEARS,
15. OCCUPATION: HOUSEWIFE VILLAGE PATHANWADI DIST
KHARGONE (MADHYA PRADESH)
SADRUNISHA W/O ABDUL HAMID, AGED ABOUT 59 YEARS,
16. OCCUPATION: HOUSEWIFE VILLAGE PATHANWADI,
DISTRICT KHARGONE (MADHYA PRADESH)
SHAKILA W/O RAFIQ, AGED ABOUT 56 YEARS,
17. OCCUPATION: HOUSEWIFE MOHALLA MANDI,
BURHANPUR (MADHYA PRADESH)
HAMID S/O SAMAD, AGED ABOUT 54 YEARS, OCCUPATION:
18. LABORAR PATHANWADI, DIST KHARGONE (MADHYA
PRADESH)
3
HANIF S/O SAMAD, AGED ABOUT 44 YEARS, OCCUPATION:
19. LABORAR BEHIND GOVERNMENT HOSPITAL DHAR
(MADHYA PRADESH)
ABDUL RAHIM S/O ABDUL RAHMAN, AGED ABOUT 69
20. YEARS, OCCUPATION: LABORAR PATHANWADI, DIST
KHARGONE (MADHYA PRADESH)
ABDUL LATIF S/O ABDUL RAHMAN, AGED ABOUT 61 YEARS,
21. OCCUPATION: LABORAR PATHANWADI, DIST KHARGONE
(MADHYA PRADESH)
MEHRUN W/O ABDUL RASHID, AGED ABOUT 74 YEARS,
22. OCCUPATION: HOUSEWIFE HARSUD, DIST KHANDWA
(MADHYA PRADESH)
KAMRUN W/O RAFIQ, AGED ABOUT 64 YEARS,
23. OCCUPATION: HOUSEWIFE KHANDWA (MADHYA
PRADESH)
NAJMA W/O MOHAMMAD YUNUS, AGED ABOUT 59 YEARS,
24.
OCCUPATION: HOUSEWIFE INDORE (MADHYA PRADESH)
STATE OF M.P. THR COLLECTOR KHARGONE (MADHYA
25.
PRADESH)
.....RESPONDENTS/DEFENDANTS
(NONE FOR THE RESPONDENTS)
This appeal coming on for admission this day, the court
passed the following:
ORDER
This second appeal has been filed by the appellants/plaintiffs under Section 100 of Code of Civil Procedure, 1908, against the judgment and decree dated 15.02.2022 passed by the learned First District Judge, Khargone (West Nimar) in Regular Civil Appeal No.45/2019, whereby dismissing the appeal preferred by the appellants/plaintiffs, the learned appellate Court has confirmed the judgment and decree dated 18.09.2019 passed by learned Third Civil Judge, Class-1, Khargone in Civil Suit No.12-A of 2017 dismissing the plaintiff's suit seeking title, declaration, permanent injunction
and partition of suit property.
(2) The brief facts of the case are as follows :
¼2½ okn i= pj.k 1 esa mYysf[kr oknxzLr Hkwfe oknhx.k ,oa izfroknh 9]10 dh ukuh ,oa izfroknh 2 ls yxk;r 8 dh nknh clh;kckbZ ifr mCnqy fuoklh [kjxksu ds LoRo] gDd ,oa ekydh vkf/kiR; dh jgh gSA clh;kckbZ vCnqy jgeku ,oa vCnqy lRrkj iq= Fks gS o nks iq=h;k tSrquch o [kkrquch FkhA eqLyhe mRrjkf/kdkj fof/k ds vUrxZr oknhx.k Hkh e`rd clh;kckbZ dh iq=h tSrquckbZ ds iq= gksus ls okjl vRrjkf/kdkjh gSA izfroknhx.k e`rd clh;kckbZ ds e`rd iq= iq=h dh larku gksdj oknhx.k ds lkFk gh clh;kckbZ ds okjl mRrjkf/kdkjh gSA ¼3½ oknxzLr Hkwfe ds lEcU/k esa e`rd clh;kckbZ dh e`rd iq=h tSrquckbZ o [kkrquckbZ us O;ogkj okn izLrqr fd;k Fkk fdarq vkilh le>kSrk gksus ls okn fujLr djk fy;k FkkA vkilh le>kSrs izek.ks nksuks cguksa tSrquch o [kkrquch dks nks&nks p'ek txg oknxzLr Hkwfe jdck 20 fMefey esa nh xbZ gSA oknhx.k tSrquckbZ dks nh xbZ nks p'ek txg esa o izfroknh gehn ,oa guhQ ;g [kkrquckbZ dks nh xbZ nks p'ek txg esa oknxzLr Hkwfe esa vius ifjokj lfgr jg jgs gSA ¼4½ [kljk ua 340 dh jdck 20 fMlfey Hkwfe esa oknhx.k dk Hk jgoklq txg esa Lora= :i ls 32 ck; 15 fQV ij ,oa oknhx.k ds ekSlsjs HkkbZ vCnqy jghe dk 60 ck; 12 dh Hkwfe ij viuh ekrk ds le; ls lrr 'kkUrrkiwoZd ekfyd ukrs [kqys vke vkf/kiR; pyk vk jgk gSA clh;kckbZ ds nksuks gh iq= vCnqy jgeku ,oa vCnqy lRrkj nksuksa dk leku LoRo gDd ,oa clh;kckbZ dh iq=h;ka gksus ls tSrquckbZ o [kkrquckbZ dk 1@6] 1@6 LoRo gDd gksrs gq, Hkh LoRo izek.ksa dksbZ cVokMsa+ gq, ugh gSA oknhx.k ds vkf/kiR; esa pyh vk jgh iwoZ&if'pe 32 fQV ,oa mRrj&nf{k.k 15 fQV dh txg dks prq%lhek fuEukuqlkj gS %& iwoZ esa vke jksM+] if'pe esa vke jkLrk] mRrj esa izfroknh Ø- 1 ls 5 ds vkf/kiR; dh Hkwfe ftlesa [kksyh;ka cuh gqbZ gS rFkk nf{k.k esa [kqyh Hkwfe ckn jkLrk fLFkr gSA ¼5½ izfroknh 1 ls yxk;r 8 esa NyiwoZd jktLo izi=ksa esa vius uke e`rd clh;kckbZ ds uke ds LFkku ij ntZ djok fy;s o fu;ru oknhx.k ds uke ntZ djk;s ugh gS] tcfd oknhx.k o izfroknhx.k dk eqLyhe mRrjkf/kdkj fof/k ds vUrxZr 1@6] 1@6 LoRo] gDd fgLlk gSA izfroknhx.k mijksDr Hkwfe vius uke ij djok ysus dk uktk;t ykHk ysrs gq, Hkwfe iS fd fdjk;snkjks ds fy;s cuh gqbZ [kksayh;k fcØh djus ds fy;s
iz;Ru'khy gq, gSA clh;kckbZ dh e`R;q ds le; mudh 103 o"kZ dh vk;q iw.kZ gksus ij gqbZ o e`R;q ds yxHkx 20 o"kZ iwoZ ls gh o`)koLFkk ds dkj.k mls lqukbZ] fn[kkbZ ugh nsrk Fkk vkSj u gh og Bhd ls le>rh FkhA clh;kckbZ us dHkh dksbZ fgck fd;k ugh vkSj ugh dksbZ nLrkost fu"ikfnr gh fd;k gSA oknhx.k dks izfroknh 1 ls yxk;r 8 >qBs vk'oklu nsrs jgs o oknxzLr Hkwfe ij oknhx.k ds uke okjl ukrs ntZ djok;s ugh] okLrs oknhx.k dks ;g okn LoRo ?kks"k.kk ,oa yxkuh Hkwfe ds cVokM+s fu"ks?kkKk gsrq okn izLrqr djuk Hkkx gqvk gSA (3) Learned trial Court vide judgment dated 18.09.2019 passed in RCS-12-A/2017 dismissed the suit and appeal filed by appellants/plaintiffs was also dismissed vide judgment dated 15.02.2022 passed by First District Judge, Khargone passed in RCA No.45/2019. Against this, appellants/plaintiffs has filed the present second appeal.
(4) Learned counsel for the appellants/plaintiffs submits that Basiya Bai was the owner of suit property during her lifetime and the appellants/plaintiffs are legal representatives of Basiya Bai, therefore they are entitled to 1/6 share in the suit property. From the evidence on record, essential ingredients of gift/hibanama are not proved and especially, it is not proved that after the execution of hibanama Ex.D/1, possession was also delivered to the Donee and Donee received the possession. Therefore, in view of Hamid Khan vs. Sher Khan reported in 2004 (4) MPLJ 253 essential ingredients of hibanama are not proved. It is also urged that if during lifetime of Basia Bai, possession was handed over to the donee, then, why Donee/Abdul Sattar did not get mutated his name over suit property during lifetime of Basiya Bai. Therefore, Ex.D/1-
Hibanama is not proved and hence appellants/plaintiffs being legal representatives of Basiya Bai are entitled to one sixth share in the suit property. The findings given by learned courts below are perverse and against the evidence on record. On above grounds, it is submitted that substantial questions of law as mentioned in the appeal memo arise for determination of this Court and appeal be admitted for final hearing.
(5) I have heard counsel for the appellants/plaintiffs and have perused the records of Courts below.
(6) It is apparent from records of Courts below that it is a case of concurrent findings of facts i.e. plaintiff's suit was dismissed and appeal filed by the appellant/plaintiff against this judgment was dismissed.
(7) Therefore, question arises as to when this Court can interfere with the findings of facts arrived at by the Courts below. In this connection, I would like to refer to the law laid down by the Hon'ble Apex Court in the case of Chandrabhan (Deceased) through Lrs. And Others vs. Saraswati and Others reported in AIR 2022 SC 4601, wherein Hon'ble Apex Court in para 33(iii) has held as under:-
"33 (iii) The general rule is that the High Court will not interfere with findings of facts arrived at by the courts below. But it is not an absolute rule. Some of the well - recognized exceptions are where (i) the courts below have ignored material evidence or acted on no evidence; (ii) the courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the courts have wrongly cast the burden of proof. When we refer to
"decision" based on no evidence", it not only refers to cases where there is a total dearth of evidence, but also refers to any case, where the evidence, taken as a whole, is not reasonably capable of supporting the finding".
(8) Similarly in the case of Gurnam Singh (Dead) by legal representatives and Others vs. Lehna Singh (Dead) by legal representatives, Hon'ble Apex Court has held as under:-
"13.1.......However, in Second Appeal under Section 100 of the CPC, the High Court, by impugned judgment and order has interfered with the Judgment and Decree passed by the First Appellate Court. While interfering with the judgment and order passed by the first Appellate Court, it appears that while upsetting the judgment and decree passed by the First Appellate Court, the High Court has again appreciated the entire evidence on record, which in exercise of powers under Section 100 CPC is not permissible. While passing the impugned judgment and order, it appears that High Court has not at all appreciated the fact that the High Court was deciding the Second Appeal under Section 100 of the CPC and not first appeal under Section 96 of the CPC. As per the law laid down by this Court in a catena of decisions, the jurisdiction of High Court to entertain second appeal under Section 100 CPC after the 1976 Amendment, is confined only when the second appeal involves a substantial question of law. The existence of 'a substantial question of law' is a sine qua non for the exercise of the jurisdiction under Section 100 of the CPC. As observed and held by this Court in the case of Kondiba Dagadu Kadam (Supra), in a second appeal under Section 100 of the CPC, the High Court cannot substitute its own opinion for that of the First Appellate Court, unless it finds that the conclusions drawn by the lower Court were erroneous being:
(i) Contrary to the mandatory provisions of the applicable law; OR
(ii) Contrary to the law as pronounced by the Apex Court; OR
(iii) Based on inadmissible evidence or no evidence.
It is further observed by this Court in the aforesaid decision that if First Appellate Court has exercised its discretion in a judicial manner, its decision cannot be recorded as suffering from an error either of law or of procedure requiring interference in second appeal. It is further observed that the Trial Court could have decided differently is not a question of law justifying interference in second appeal".
(9) In this connection, Ishwar Dass Jain (Dead) through LRs vs. Sohan Lal (Dead) by LRs reported in (2000) 1 Supreme Court Cases 434 may also be referred to. Paras 11 and 12 of the said judgment is relevant and is under:-
"11. There are two situations in which interference with findings of fact is permissible. The first one is when material or relevant evidence is not considered which, if considered would have led to an opposite conclusion. This principle has been laid down in a series of judgments of this Court in relation to section 100 CPC after the 1976 amendment. In Dilbagrai Punjabi vs. Sharad Chandra [1988 Supple. SCC 710], while dealing with a Second Appeal of 1978 decided by the Madhya Pradesh High Court on 20.8.81, L.M.Sharma, J.(as he then was) observed that "The Court (the first appellate Court) is under a duty to examine the entire relevant evidence on record and if it refuses to consider important evidence having direct bearing on the disputed issue and the error which arises as of a magnitude that it gives birth to a substantial question of law, the High Court is fully authorised to set aside the finding. This is the situation in the present case."
In that case, an admission by the defendant-tenant in the reply notice in regard to the plaintiff's title and the description of the plaintiff as `owner' of the property signed by the defendant were not considered by the first appellate Court while holding that the plaintiff had not proved his title. The High Court interfered with the finding on the ground of non-consideration of vital evidence and this Court
affirmed the said decision. That was upheld. In Jagdish Singh vs. Nathu Singh [1992 (1) SCC 647], with reference to a Second Appeal of 1978 disposed of on 5.4.1991. Venkatachaliah, J. (as he then was) held:
"where the findings by the Court of facts is vitiated by non-consideration of relevant evidence or by an essentially erroneous approach to the matter, the High Court is not precluded from recording proper findings."
Again in Sundra Naicka Vadiyar vs. Ramaswami Ayyar [1995 Suppl. (4) SCC 534], it was held that where certain vital documents for deciding the question of possession were ignored - such as a compromise, an order of the revenue Court - reliance on oral evidence was unjustified. In yet another case in Mehrunissa vs. Visham Kumari [1998 (2) SCC 295] arising out of Second appeal of 1988 decided on 15.1.1996, it was held by Venkataswami, J. that a finding arrived at by ignoring the second notice issued by the landlady and without noticing that the suit was not based on earlier notices, was vitiated and the High Court could interfere with such a finding. This was in Second Appeal of 1988 decided on 15.1.1996.
12. The second situation in which interference with findings of fact is permissible is where a finding has been arrived at by the appellate Court by placing reliance on inadmissible evidence which if it was omitted, an opposite conclusion was possible. In Sri Chand Gupta vs. Gulzar Singh [1992 (1) SCC 143], it was held that the High Court was right in interfering in Second Appeal where the lower appellate Court relied upon an admission of a third party treating it as binding on the defendant. The admission was inadmissible as against the defendant. This was also a Second Appeal of 1981 disposed of on 24.9.1985".
(10) I have gone through the pleadings of the parties as well as evidence adduced by the parties and have critically examined and assessed them as a whole and if pleadings of the parties and
evidence adduced by the parties and impugned judgments passed by the Courts below are considered in light of the above legal principles/legal provisions reiterated in aforesaid judgments, then, in this Court's considered opinion, the findings of facts concurrently recorded by the Courts below are not liable to be interfered with in the instant case and it cannot be said that Courts below have ignored any material evidence or has acted on no evidence or Courts have drawn wrong inferences from the proved facts etc. Further, it cannot be said that evidence taken as a whole, is not reasonably capable of supporting the findings. It can also be not said that the findings of Courts below are based on inadmissible evidence.
(11) A perusal of the impugned judgments and decree passed by the Courts below reveal that they are well reasoned and have been passed after due consideration of oral as well as documentary evidence on record. Learned counsel for the appellant/plaintiff has failed to show that how the findings of facts recorded by the Courts below are illegal, perverse and based on no evidence etc. The learned Courts below have legally and rightly dealt with the issues involved in the matter and have recorded correct findings of facts.
(12) For the reasons aforesaid, I find no merit in the instant second appeal. Concurrent findings recorded by the Courts below in favour of plaintiff's are fully justified by the evidence on record. Concurrent findings recorded by the Courts below are
not based on misreading or mis-appreciation of evidence nor it is shown to be illegal or perverse in any manner so as to call for interference in second appeal. No question of law, much less substantial question of law, arises for adjudication in the instant second appeal. Accordingly, the appeal is dismissed in limine.
(13) A copy of this order along with record be sent back to the courts below for information and its compliance.
(ACHAL KUMAR PALIWAL) JUDGE Arun/-
ARUN Digitally signed by ARUN NAIR DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH INDORE, ou=HIGH COURT OF MADHYA PRADESH BENCH INDORE, 2.5.4.20=d5b56e3de75e7828ced1a96bc4f018 04c3ea1f0a5497e4019e41c0a82cbabbf0,
NAIR postalCode=452001, st=Madhya Pradesh, serialNumber=192F2423E128DC1CC004DD8F F22B3F2FFC3D1EF75981FCBEF3B2B76823F27 0F7, cn=ARUN NAIR Date: 2023.12.05 11:13:53 +05'30'
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!