Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bimal Chandra Mohanty And Others vs Ananta Mohanty(Since Dead)
2025 Latest Caselaw 2992 Ori

Citation : 2025 Latest Caselaw 2992 Ori
Judgement Date : 28 January, 2025

Orissa High Court

Bimal Chandra Mohanty And Others vs Ananta Mohanty(Since Dead) on 28 January, 2025

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
      IN THE HIGH COURT OF ORISSA AT CUTTACK
                     RSA No.68 of 2007

[In the matter of an appeal under Section 100 of the Code
of Civil Procedure, 1908.]


Bimal Chandra Mohanty and Others ...        Appellants


                         -Versus-


Ananta Mohanty(since dead)           ...   Respondents
Sushanta Mohanty and Others


Advocate(s) appeared in this case:


For the Appellants        :M/s. P.K. Sahu, A.K. Swain &
                           A.C. Mohapatra, Advocates

For Respondents           : M/s. A.S. Nandy, A.K. Singh &
                            Gayatri Das, Advocates


CORAM:
         JUSTICE SASHIKANTA MISHRA

                        JUDGMENT

28.01.2025

SASHIKANTA MISHRA, J.

This is a defendants' appeal against a partly

reversing judgment. The judgment passed by learned

Additional District Judge, Balasore on 20.01.2007

followed by decree in Title Appeal No.6/86 of 2003/2000

is under challenge, whereby the judgment passed by

learned Civil Judge (Junior Division), Jaleswar on

31.08.2000 followed by decree, in T.S. No.694/1990 was

partly modified.

2. For convenience, the parties are referred to as per

their respective status in the Trial Court.

3. The suit was filed by the original plaintiff-Ananta

Mohanty for permanent injunction against the

defendants.

4. The case of the plaintiff, briefly stated is that one

Krushna was the original recorded owner of the suit land.

He had two sons namely, Akhi and Hadu. Akhi had three

sons namely, Laxman, Satrughana and Kartik. The

original plaintiff Ananta Mohanty was the son of Kartik.

Laxman and his wife Tilotama died issueless. Satrughna

had three daughters namely, Swornalata, Kadambini and

Subasini. Hadu had two sons namely, Iswar and Jhatu.

The suit land was recorded in the name of Akhi having

eight anna share and Iswara and Jhatu having four anna

share each in the CS Settlement ROR of the year 1926.

There was a partition between Akhi and Hadu, whereby

the suit land was allotted to the share of Akhi. The suit

land is an undivided house and homestead of the family

in possession of the plaintiff and his brothers. Laxman

died leaving behind his wife Tilotama. Tilotama fell in love

with one Anirudha Barik and left her matrimonial home to

live with him as his concubine. She executed two sale

deeds in favour of the defendants on 31.10.1936 and

23.06.1987 in respect of her share in the suit property.

5. It is claimed that Tilotama never possessed the

suit property after death of Laxman and the same being

undivided house and homestead of the successors of

Akhi, the sale by her in favour of the defendants was

illegal. The defendants being stranger purchasers have no

right of joint possession of the house and homestead

along with the plaintiff. Since they created disturbance,

the suit was filed for permanent injunction against them.

6. The defendants contested the suit by filing written

statement, inter alia, claiming that there had been

amicable partition of the suit properties among the

successors of Akhi and, therefore, the sale by Tilotama of

her share of the suit property in their favour is valid and

that they are in possession over their purchased land. It is

further stated that the plaintiff had also sold some lands

out of the suit land to outsiders and also purchased some

land from the co-sharers independently. It is further

claimed by the defendants that they are not strangers to

the family of the plaintiff since defendant No.3-Subimal

Mohanty had married the daughter of the plaintiff's sister.

7. Basing on the rival pleadings, the Trial Court

framed the following issues for determination:

(i) Have the plaintiffs any cause of action to bring this suit?

(ii) Is the suit maintainable in law ?

(iii) Are the plaintiffs entitled to get any decree of permanent injunction ?

(iv) What other relief, if any, the plaintiffs are entitled to get ?

8. The Trial Court first held the issue nos. (i) and

(ii) that the plaintiff had the cause of action to file the suit.

On the next issue i.e. Issue No.(iii), the Trial Court after

analyzing the oral and documentary evidence on record

held that the plaintiff had taken contradictory stand in

the case inasmuch as, on one hand, he claimed the suit

property to be the dwelling house to oppose the purchase

of a portion thereof by the defendants. But at the same

time, he himself sold some portions of the suit property to

the outsiders. The Trial Court, therefore, held that the

plaintiff had come to the Court suppressing material facts.

The two sale deeds marked as Ext. F & Ext. G, which were

pressed into the service by the defendants to show that

the plaintiff had sold portions of the suit land to

outsiders, were taken into consideration by the Trial

Court to hold that the portions had been partitioned

among the shareholders and that they were using the

same independently. On such finding, the Trial Court

disbelieved the claim of the plaintiff that the property was

still joint nor the claim of existence of the joint dwelling

house. On such findings, the suit was dismissed.

9. The plaintiff carried the matter in appeal to the

District Court contending mainly that the evidence on

record did not support the finding of the Trial Court

regarding prior partition but only suggested severance of

joint status. After analyzing the evidence the First

Appellate Court held that joint recording of the names of

the co-sharers in the revenue records shows jointness of

the family for which the finding of the Trial Court that

there was division of property among the co-sharers of

Akhi is not correct. As regards the right of the defendants

of joint possession of their purchased land along with the

plaintiff the first Appellate Court took note of two sale

deeds executed by Tilotama in their favour marked Ext- A

& D. It was found that Tilotama, who had 1/3rd share in

the joint family property had sold the same extent of the

property to the defendants. However, the nature of land

under the suit Plot No.188 is Ghara (Home). Thus, as per

Section 44 of the Transfer of Property Act, the stranger

transferee is debarred from exercising the right to joint

possession. The first Appellate Court did not consider

Exts-F & G as admissible evidence. It was held that

Tilotama had no alienable interest over her share in the

homestead land and the same being an undivided joint

family home and homestead for which the transferees i.e.,

defendants cannot claim joint possession along with the

plaintiff without seeking partition in a separate suit.

10. In view of the above finding, it was held that the

plaintiff is entitled to an order of injunction in respect of

suit plot No.188. The appeal was thus allowed in part by

injuncting the defendants from possessing their

purchased land over suit Plot No.188 along with the

plaintiff jointly and from creating any disturbance in the

possession of the plaintiff.

11. Being aggrieved, the appellants-defendants

have preferred the instant Second Appeal, which was

admitted on the following substantial questions of law:

1. Whether the lower appellate court is legally correct in saying that Exts. F & G, two registered sale deeds executed by the plaintiff without due compliance of provisions of sections 65 and 66 of the Evidence Act, were not admissible, when these two documents were necessary to prove previous partition amongst the parties?

2. Whether the lower appellate court is justified in finding that the Plaintiff is entitled to an order of injunction, because the suit property is undivided joint property, a finding which is perverse, illegal ?

3. Whether the court below is correct in saying that defendants were strangers and as such a relief of injunction is maintainable ?

12. Heard Mr. A.C. Mohapatra, learned counsel for

the defendants-appellants and Mr. A.S. Nandy, learned

counsel for the plaintiff-respondent.

13. Mr. Mohapatra, would argue that apart from

the recitals of the sale deeds executed by Tilotama in

favour of the defendants being Exts-A & D, two other sale

deeds, the certified copies of which were proved as Exts-F

& G were also relied upon by the defendants to prove that

there was prior partition of the joint family properties. The

plaintiff himself sold portions of the suit property to

outsiders as is evident from Exts- F & G, which also

proves prior partition. But the First Appellate Court

disbelieved the same as the original sale deeds were not

proved ignoring the provision of law laid down in Section

65(a) of the Evidence Act. The defendants could not have

produced the original documents as the same were not in

their possession for which secondary evidence adduced

ought to have been accepted. According to Mr. Mohapatra,

learned counsel for the appellants, had the two sale deeds

been taken into consideration, it would have clearly

proved that there was prior partition for which no

injunction could have been granted in favour of the

plaintiff in respect of the separated property.

14. Mr. A.S. Nandy, on the other hand, would

argue that Ext-3 and Ext-4 show joint recording of the

suit property. Even otherwise, assuming that there was

severance of status on the co-sharers the home and

homestead property cannot be jointly possessed by the

stranger purchasers in view of Section 44 of the T.P. Act.

The First Appellate Court has, therefore, rightly allowed

the relief of injunction in respect of the homestead

property.

15. Much has been argued as regards admissibility

of the certified copies of sale deeds marked as Exts-F & G,

which according to the Mr. Mohapatra, learned counsel

for the appellants-defendants, show partition of the suit

properties. As per the plaint, despite claiming that the

family was joint and the plaintiff himself sold portions of

the suit land in favour of two outsiders vide Exts- F & G,

the defendants obviously could not have obtained the

original sale deeds for being produced before the Court as

they were not part of the transaction. Under such

circumstances, secondary evidence would be admissible

in view of the provision under Section 65(a) of the

Evidence Act. However, after going through the impugned

judgment and materials on record, this Court is of the

considered view that even assuming for the sake of

argument that the certified copies of the sale deeds were

admissible and ought to have been considered the same,

would not be much assistance to the case of the

defendants for the reason that there is clear evidence that

one of the suit plots being Plot No.188 is of home and

homestead kisam.

16. Once this is accepted, the provision under

Section 44 of the T.P. Act would come into the way.

Though a feeble plea was raised by the defendants before

the Trial Court that they are not entirely strangers to the

family yet in the absence of any evidence, the same is

unacceptable. Under such circumstances, the defendants

can only be treated as stranger purchasers who, in the

absence of a valid partition cannot seek joint possession

of the dwelling house along with its co-owner. Of course,

they have right to ask for partition or the option to wait till

partition by metes and bounds is effected by the co-

sharers but prior to that they cannot claim possession

along with the plaintiff co-owner.

17. In a recent decision rendered in the case of SK.

Golam Lalchand Vs. Nandu Lal Shaw @ Nand Lal

Keshri @ Nandu Lal Bayes & Others, reported in 2024

SCC OnLine SC 2456, the Supreme Court has reiterated

the settled principle of law by observing as follows:

"19. The above findings of the Trial Court and that of the First Appellate Court have not been disturbed by the High Court rather the Second Appellate Court has accepted the same which clearly demonstrates that the story of family settlement, as set up by the defendant- appellant S.K. Golam Lalchand and Brij Mohan was totally disbelieved by all the three courts. Moreover, it had come to the forefront that the property had remained the joint property of late Salik Ram and late Sita Ram as the gifting of share by late Salik Ram in favour of late Sita Ram was not proved. The gifting and the relinquishment of shares by the three daughters/sisters in favour of Brij Mohan also could not be established.

20. In this view of the matter, the entire property purchased by the two brothers late Salik Ram and late Sita Ram in the year 1959 vide Exh.1 continued to be the joint property in which both of them had equal rights. On their death, the same devolved upon their respective heirs and legal representatives including Brij Mohan, his three sisters on one side and plaintiff-respondent Nandu Lal, his three brothers and five sisters on the other side. Thus, Brij Mohan alone was not competent to execute a sale of the entire

property in favour of the defendant-appellant S.K. Golam Lalchand, that too without its partition by metes and bounds.

21. Since the suit property has many co- owners including the plaintiff-respondent Nandu Lal and Brij Mohan, the defendant- appellant S.K. Golam Lalchand could not have acquired right, title and interest in the whole of the suit property solely on the basis of the sale deed dated 19.05.2006 executed by Brij Mohan. The said sale deed, if at all, in accordance with Section 44 of the Transfer of Property Act, 1882 may be a valid document to the extent of the share of Brij Mohan in the property and defendant-appellant S.K. Golam Lalchand is free to take remedies to claim appropriate relief either by suit of partition or by suit of compensation and damages against Brij Mohan.

22. The authorities cited on behalf of the defendant-appellant S.K. Golam Lalchand are only to the effect that there is no illegality on his part in purchasing the share of Brij Mohan in the suit property and to that effect the sale in his favour is valid. There are no two opinions on the above aspect as mentioned earlier but those authorities do not help him in any way to enable us to reverse the decree passed by the First Appellate Court as affirmed by the High Court.

23. A faint effort was made in the end to contend that the plaintiff-respondent Nandu Lal had not asked for any relief of cancellation of the sale deed by which the property was purchased by the defendant-appellant S.K. Golam Lalchand and, therefore, is not entitle

to any relief in this suit. The argument has been noted only to be rejected for the simple reason that Section 31 of the Specific Relief Act, 1963 uses the word 'may' for getting declared the instrument as void which is not imperative in every case, more particularly when the person is not a party to such an instrument.

24. The suit property which is undivided is left with the co-owners to proceed in accordance with law to get their shares determined and demarcated before making a transfer.

25. The point for determination formulated in paragraph 12 above is accordingly answered and it is held that Brij Mohan alone was not competent to transfer the entire property without getting his share determined and demarcated so as to bind the other co-owners. Accordingly, the defendant-appellant S.K. Golam Lalchand has rightly been restrained by the decree of injunction in acting in derogation of the propriety rights of the co- owners until and unless the partition takes place.

26. In the above facts and circumstances, we do not find any merit in this appeal and the same is dismissed upholding the judgments and orders of the High Court dated 06.07.2021 and of the First Appellate Court dated 07.04.2018.

27. In the facts and circumstances of the case, there shall be no orders as to costs."

18. Reading of the impugned judgment reveals that

the First Appellate Court has rightly taken note of the

evidence and the settled position of law to arrive at the

finding that the defendants being stranger purchasers

cannot be permitted to claim joint possession in respect of

Plot No.188 along with the plaintiff. From what has been

narrated hereinbefore, this Court finds no reason to differ

from such finding.

19. Thus, from a conspectus of the analysis of facts

and law, this Court is of the considered view that even if

Exts - F & G had been admitted into evidence, the same

would not have materially altered the ultimate finding

rendered by the First Appellate Court.

20. In the result, the appeal is found to be devoid of

merit and is, therefore, dismissed but in the

circumstances, without any cost.

............................

Digitally Signed                                                              Judge

Reason:Orissa  High Court, Cuttack.
          Authentication
Location:
      The High  Court of Orissa,
           28th January,  2025/P.Cuttack.
                                    Ghadai, Jr. Steno
Date: 30-Jan-2025 11:30:08

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter