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

Suresh Choudhary vs The State Of Madhya Pradesh
2025 Latest Caselaw 4528 MP

Citation : 2025 Latest Caselaw 4528 MP
Judgement Date : 18 February, 2025

Madhya Pradesh High Court

Suresh Choudhary vs The State Of Madhya Pradesh on 18 February, 2025

Author: Pranay Verma
Bench: Pranay Verma
          NEUTRAL CITATION NO. 2025:MPHC-IND:4576




                                                                 1                                 WP-24909-2024
                              IN     THE       HIGH COURT OF MADHYA PRADESH
                                                      AT INDORE
                                                           BEFORE
                                             HON'BLE SHRI JUSTICE PRANAY VERMA
                                                  ON THE 18 th OF FEBRUARY, 2025
                                                  WRIT PETITION No. 24909 of 2024
                                                   SURESH CHOUDHARY
                                                         Versus
                                        THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Ms. Anita Jain - Advocate for the petitioner.
                              Shri Veer Kumar Jain, Senior Advocate with Shri Vaibhav Jain, Advocate for the
                           respondent.

                             Shri Garvit Singh appearing on behalf of Advocate General.

                             Shri Adarsh Jain - Advocate for the respondent (R-5).

                                                                  ORDER

This petition under Article 226 of the Constitution of India has been preferred by the petitioner being aggrieved by the order dated 15.05.2024 (Annexure P/5) passed by the Additional Commissioner, Indore Division, Indore affirming the order dated 06.07.2019 (Annexure P/4) passed by the Sub Divisional Officer, Sub Division Rau, District Indore who had affirmed the order dated 18.07.2018 (Annexure P/3) passed by the Tehsildar, Tehsil Rau, Indore whereby

application under Sections 109, 110 of M.P. Land Revenue Code, 1959 (hereinafter referred to as 'the Code') preferred by respondents No.5 and 6 had been allowed.

02. Respondents No.5 and 6 had filed an application under Sections 109, 110 of the Code, before the Tehsildar for mutation of their names over the disputed land bearing Survey No.22/2 area 1.144 hectare submitting that they have purchased the same by way of a registered sale deed dated 08.12.2005 from the

NEUTRAL CITATION NO. 2025:MPHC-IND:4576

2 WP-24909-2024 petitioner. Upon filing of the application, a case was duly registered by the Tehsildar and notice inviting objection was issued pursuant to which an objection was preferred by the petitioner stating that the sale deed had been executed by him without consent of the other co-owners of the land. He alone was not the exclusive owner of the same. At the time of the sale deed having been executed by him, a civil litigation in the shape of First Appeal No.81 of 1999 was pending before this Court in which an interim order had been passed on 14.09.2001, hence, the sale deed is null and void for declaration of the same as such Civil Suit No.136- A/2016 has already been preferred before Civil Judge Class-II, Indore in which injunction order has been passed on 19.12.2017. Thus respondents No.5 and 6 have not acquired any title on the basis of the sale deed executed in their favour.

03. The authorities below have held that on the date of execution of the sale

deed, the petitioner was recorded over the disputed land in the revenue records as Bhumiswami hence had the right to sell the same. If anyone has any objection as regards the sale deed, he ought to get the same set aside by competent Civil Court. No such decree has been passed as yet hence on the basis of the sale deed, respondents No.5 and 6 are entitled for being mutated over the disputed land. There is no order passed by any Court restraining mutation proceedings. On such findings, the mutation application of respondents No.5 and 6 has been allowed.

04. I have considered the submissions of the learned counsel for the parties and have perused the record.

05. The authorities below have concurrently held that respondents No.5 and 6 have purchased the disputed land under a registered sale deed from the recorded Bhumiswami which sale deed has not been set aside by any competent Civil Court. They have held that the Revenue Courts are bound to effect mutation on the basis of registered document and it is not open for them to enter into its legality or

NEUTRAL CITATION NO. 2025:MPHC-IND:4576

3 WP-24909-2024 to examine its validity. Since there was no injunction by any Court, mutation can be affected. It has further been observed that litigations in respect of the disputed land are pending before the Civil Court and the High Court and any decision to be rendered therein would be binding upon the revenue authorities.

06. It is submitted by the learned counsel for the petitioner that the sale deed executed in favour of respondents No.5 and 6 was during pendency of a civil suit instituted by one Shubh Lakshmi Grih Nirman Sahkari Sanstha Maryadit and others against the petitioner restraining him from alienating the disputed land. It is observed that the said society had instituted civil suit against the petitioner for specific performance of contract with respect to the disputed land. The suit was dismissed by the trial Court whose decree was affirmed by this Court by judgment dated 15.02.2018 in First Appeal No.81 of 1999. Nowhere in the said judgment has it been held that the sale deed executed by the petitioner in favour of respondents No.5 and 6 was illegal. In any case that litigation was in respect of an agreement having been executed by the society with the petitioner. The validity of the sale deed executed in favour of respondents No.5 and 6 was not an issue therein.

07. On the record is also a judgment dated 22.06.2015 passed by this Court in First Appeal No.685/2007, 686/2007 and 687/2007 which were filed by the petitioner against different persons where also the dispute appears to be in respect of agreement to sale. The same has no relevance to the present dispute and the said judgment would not have any effect upon the validity of the sale deed executed by petitioner in favour of respondents No.5 and 6.

08. It is also noticed that civil suit had been preferred by Mamta

Choudhary, Rajnish Choudhary and Sonia Patel, wife and children of the present petitioner, against the petitioner and present respondents No.5 and 6 for

NEUTRAL CITATION NO. 2025:MPHC-IND:4576

4 WP-24909-2024

declaration that the sale deed executed in favour of respondents No.5 and 6 is null and void. On an application having been preferred under Order 7 Rule 11 of the CPC, the plaint has been rejected by the trial Court by judgment and decree dated 10.11.2022 which has been affirmed by this Court by judgment dated 21.09.2024 in First Appeal No.1818 of 2022. Thus challenge to the sale deed executed in favour of respondents No.5 and 6 has already faced dismissal.

09. Though it is contended by the learned counsel for the petitioner that another civil suit has been instituted by Dr. Narendra Singh Punia and others against the petitioner and respondents No.5 and 6 with respect to the disputed land which is pending but therein there is no order restraining mutation. A perusal of the relief claimed therein also does not show that the sale deed executed by petitioner in favour of respondents No.5 and 6 is under challenge. Thus, pendency of that suit is wholly irrelevant.

10. Though in this petition an application under Order 1 Rule 10 of the CPC has been preferred by the petitioner for impleading one Sanjay Patni and M/s. Sarthak Industries Limited as parties to this petition but the proposed parties have no concern whatsoever with the present dispute. They had made an application for intervention before the trial Court in the suit instituted by Mamta Choudhary and others against the petitioner and respondents No.5 and 6 with civil suit has already been dismissed. There is hence no necessity for impleading the proposed parties to this petition. The I.A. is accordingly rejected.

11. The authorities below have categorically observed that mutation would always be subject to the decision of the Civil Court. Presently, there is no decision of any Civil Court setting aside the sale deed executed by the petitioner in favour of respondents No.5 and 6. In case any judgment is passed by any Civil Court,

NEUTRAL CITATION NO. 2025:MPHC-IND:4576

5 WP-24909-2024 then the mutation affected in favour of respondents No.5 and 6 would always be subject to the same.

12. In view of the aforesaid discussion, I do not find any error having been committed by the authorities below in allowing the mutation application preferred by respondents 5 and 6. Thus, affirming the orders passed by the authorities below, the petition is found to be devoid of any merits and is hereby dismissed.

(PRANAY VERMA) JUDGE

Shilpa

 
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