Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manoj Kumar Pandey vs Mohan Ram Dwivedi (Since Dead) Thr Lrs. ...
2024 Latest Caselaw 13304 MP

Citation : 2024 Latest Caselaw 13304 MP
Judgement Date : 9 May, 2024

Madhya Pradesh High Court

Manoj Kumar Pandey vs Mohan Ram Dwivedi (Since Dead) Thr Lrs. ... on 9 May, 2024

Author: Achal Kumar Paliwal

Bench: Achal Kumar Paliwal

                                                      1
                           IN    THE     HIGH COURT OF MADHYA PRADESH
                                              AT JABALPUR
                                                  BEFORE
                                 HON'BLE SHRI JUSTICE ACHAL KUMAR PALIWAL
                                              ON THE 9 th OF MAY, 2024
                                           SECOND APPEAL No. 424 of 2017

                          BETWEEN:-
                          MANOJ KUMAR PANDEY S/O LATE RAMPRASAD
                          PANDEY, AGED ABOUT 45 YEARS, R/O VILL AND PS-
                          SINGHPUR,   TAH-SOHAGPUR   DISTT.    SHAHDOL
                          (MADHYA PRADESH)
                          (RAMLAKHAN PANDEY (PLAINTIFF NO.1) WAS NOT
                          MADE PARTY BEING DELETED)

                                                                            .....APPELLANT
                          (BY SHRI VINOD KUMAR DUBEY - ADVOCATE FOR THE APPELLANT) .

                          AND
                          1.    MOHAN RAM DWIVEDI S/O RAMPRASAD
                                DWIVEDI (SINCE DEAD) THR LRS.
                                1-A. BEENA MISHRA W/O MITHILESH MISHRA,
                                AGED ABOUT 50 YEARS, R/O PASAN PS-
                                BHALUMADA, TEH-KOTMA, DISTT. ANOOPPUR
                                (MADHYA PRADESH)

                                1-B.   RAJKUMARI MISHRA W/O GAYA PRASAD
                                MISHRA, AGED ABOUT 48 YEARS, R /O VILLAGE
                                BUDHANPUR     P.S   AND   TEH.     KOTMA
                                DISTT. ANOOPPUR (MADHYA PRADESH)

                                1-C  BHARTI MISHRA W/O RAMESH PRASAD
                                MISRHA, AGED ABOUT 46 YEARS, R/O VILLAGE
                                BUDHANPUR P.S AND TEH. KOTMA DISTT.
                                ANOOPPUR (MADHYA PRADESH)

                                1-D    BABY @ CHANDA SHARMA W/O SURESH
                                SHARMA, AGED ABOUT 44 YEARS, R/O KOTHI
                                POST OFFICE NIGMANI P.S. AND TEH. KOTMA
                                DISTT. ANOOPPUR (MADHYA PRADESH)

                                1-E MUNIYA MISHRA W/O BRAJENDRA MISHRA
                                (SINCE DEAD) THROUGH LRS.-

                                (A)   ASHISH MISHRA S/O BRAJENDRA MISHRA
Signature Not Verified
Signed by: NIDHI DAVE
Signing time: 5/24/2024
10:33:03 AM
                                                       2
                                R/O VILLAGE PASAN P.S BHALUMADA, TEH.
                                KOTMA DISTT. ANOOPPUR (MADHYA PRADESH)

                                (B) SHRISH MISRHA S/O BRAJENDRA MISHRA
                                R/O VILLAGE PASAN P.S BHALUMADA TEH.
                                KOTMA DISTT. ANOOPPUR (MADHYA PRADESH)

                          2.    BALENDRA SHARMA @ BHOLU S/O DINESH
                                SHARMA R/O VILLAGE AND P.S SINGHPUR TEH.
                                S O H A G P U R DISTT. SHAHDOL (MADHYA
                                PRADESH)

                          3.    GEETA SHARMA @ GITTU W/O BALENDRA
                                SHARMA R/O VILLAGE AND P.S SINGHPUR TEH.
                                S O H A G P U R DISTT. SHAHDOL (MADHYA
                                PRADESH)

                          4.    THE STATE OF MADHYA PRADESH THROUGH
                                COLLECTOR      SHAHDOL DISTT. SHAHDOL
                                (MADHYA PRADESH)

                                                                                          .....RESPONDENTS
                          ( NALINI GURUNG- P.L. APPEARING ON BEHALF OF ADVOCATE
                          GENERAL - FOR THE STATE OF M.P.).


                                This appeal coming on for Admission this day, th e court passed the
                          following:
                                                                ORDER

This second appeal has been filed under Section 100 of Code of Civil Procedure, 1908, against the judgment and decree dated 09.03.2017 passed by Additional Judge to the Court of Ist Additional District Judge, Shahdol (MP) in C.A. No.5-A of 2015, arising out of judgment and decree dated 17.12.2014 passed in C.S.No.2-A of 2013, by 1st Civil Judge, Class II, Shahdol.

2. Brief facts of the case are that the plaintiff filed a suit for declaration of Title and permanent injunction and recovery of possession on the ground that he is the owner and is in possession of Survey No.1292 area 0.049 Hectares, but on 4.7.2013, Defendant Nos.1, 2 and 3 took possession of part of above land measuring 15 X 200 ft. It is shown by 'A', 'B', 'C', 'D' in red ink. it is disputed property in the case.

3 . Learned counsel for the appellant submits that the appellant/plaintiffs are owner of Survey No.1292 area 0.049 Hectares. On 4.7.2013, Defendant Nos.1 to 3 took possession of 15 X 200 Feet out of above land, which has been shown in the map by 'A', 'B', 'C', 'D'. There was no public way over the disputed land prior to 4.7.2013. It is not the case of the defendant that they have any easementary right over the suit property. From the evidence on record, it is clear that defendants were using land of Ramadhar Tripathi as a way. There is no public way in Survey No.1292. Trial Court as well as Appellate Court has held that the plaintiffs are owner of Survey No.1292, and they have also partly decreed the plaintiffs' suit, and has issued injunction against the defendants that they will not make any construction over disputed way. The Courts below have wrongly refused to issue injunction in favour of plaintiffs restraining the defendants from using disputed way. The courts below have wrongly refused to grant relief of recovery of possession. It is also averred that there is public way on southern side. On above grounds, it is urged that substantial question of law as mentioned in appeal memo arise. Hence, appeal be admitted for final hearing.

4. Heard. Perused the record of the case.

5. Learned trial court vide Judgment dated 17.12.2014 passed in CS No.2-A/2013 partly decreed the plaintiffs' Suit and held that the plaintiffs are owner of the disputed property as shown by red ink in Para 4 of plaint, and defendants are restrained from making any construction/fixing any gate etc. on the disputed way. Appellate Court vide Judgment dated 9.3.2017 passed in C.A. No.5-A/2015 dismissed the plaintiff's appeal and affirmed trial court's findings.

6. Therefore, question arises as to when this Court can interfere with the findings of facts arrived at by the first appellate court/trial court. 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:-

" 3 3 (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."

7. 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".

8. 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 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".

9. Perusal of the impugned judgment passed by the courts below

reveal that the trial court has partly decreed the plaintiff's Suit, but it has not issued any injunction restraining the defendants from using the disputed way and has also not granted Decree for recovery of possession. These findings of trial court have been affirmed by the appellate court.

10. Therefore, the question arises as to whether appellants are entitled to injunction against defendants from using disputed property as way and decree for the recovery of possession.

11. Perusal of para 4 of plaint reveals that therein boundaries of defendants' house have not been mentioned and only it is mentioned that defendants' house is situated on north of disputed property. If boundaries of defendants' house had been mentioned in the above map, then it would have made clear whether the defendants have any other passage for their house from any other side.

1 2 . As per the plaint averments, defendants have taken possession of disputed property on 4.7.2013. In Khasra Panchhala - Ex.-P/2 filed by the plaintiffs, area of Survey No.1292 is mentioned as 0.049 Hectares and out of above area, 0.039 hectare is shown as under cultivation and crop of Makka is shown therein and remaining area 0.010 hectare is shown as Padti for more than five years. Above Khasra - Ex.-P/2 is for the year 2012-13. Thus, from Khasra

- Ex.P/2, it is evident that 0.010 hectare, part of Survey No.1292, is not under cultivation and it is lying Padti for more than five years. Therefore, it cannot be said that defendants took possession of disputed land on 4.7.2013.

13. Learned counsel for the appellant has filed an application under order 41, rule 27 CPC before this court. I have gone through the documents filed along with I.A.No.5824/2024. In this Court's opinion, the above document does not help the appellant in any way. Hence, it is disposed of accordingly.

14. I have also gone through the findings recorded by the trial court as well as appellate court. In view of the facts mentioned and discussed in preceding Paras, in this Court's opinion, finding recorded by the courts below require no interference and learned courts below have rightly refused to issue any injunction against the defendants from restraining them from using of the disputed way. Further in view of evidence available on record with respect to date of dis-possession, in this Courts opinion, appellants are not entitled to recover possession of disputed land.

15. If pleadings and evidence adduced by the parties and the impugned

judgment passed by the first appellate court/trial court is considered, in the light of above legal principles/legal provisions reiterated in aforesaid judgments, then, in this Court's considered opinion, the findings of facts recorded by the first appellate court/trial court are not liable to be interfered with in the instant case and it cannot be said that first appellate court/trial court has ignored any material evidence or has acted on no evidence or first appellate court/trial court has 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 first appellate court/trial court are based on inadmissible evidence.

16. A perusal of the impugned judgment and decree passed by the first appellate court/trial court reveals that it is well reasoned and has been passed after due consideration of oral as well as documentary evidence on record. Learned counsel for the appellant has failed to show that how the findings of facts recorded by the first appellate court/trial court are illegal, perverse and based on no evidence etc. The learned first appellate court/trial court has legally and rightly dealt with the issues involved in the matter and has recorded correct findings of fact.

17. For the reasons aforesaid, I find no merit in the instant second appeal. Findings recorded by the first appellate court/trial court are fully justified by the evidence on record. Findings recorded by the first appellate court/trial court 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 appeal. Hence, appeal is

dismissed in limine.

18. A copy of this order along with record be sent back to the first appellate court/trial court for information and its compliance.

(ACHAL KUMAR PALIWAL) JUDGE nd

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter