Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nilima Sharma vs Padamdev Narain
2025 Latest Caselaw 920 Patna

Citation : 2025 Latest Caselaw 920 Patna
Judgement Date : 31 July, 2025

Patna High Court

Nilima Sharma vs Padamdev Narain on 31 July, 2025

Author: Arun Kumar Jha
Bench: Arun Kumar Jha
          IN THE HIGH COURT OF JUDICATURE AT PATNA
            CIVIL MISCELLANEOUS JURISDICTION No.68 of 2024
     ======================================================
     Nilima Sharma, Wife of Bhushan Sharma, resident of village - Paiga, Post -
     Gundi, P.S. - Barhara, District - Bhojpur.

                                                            ... ... Petitioner/s
                                          Versus
1.   Padamdev Narain, Son of Late Sidheshwar Lal, resident of village - Paiga,
     Post - Gundi, P.S. - Barhara, District - Bhojpur.
2.   Lalan Lal, Son of Late Nageshwar Lal and Mother s Name Late Shail
     Kumari Devi, resident of village- Mirganj Ara, Near Pani Tanki, P.O.- Ara,
     P.S. - Ara Town, District - Bhojpur.
3.   Punu Lal, Son of Late Rajdeo Lal and Mother s Name Sabitri Devi, D/o Late
     Ram Naresh Lal, resident of Village - Paiga, P.O. - Gundi, P.S. - Barhara,
     District - Bhojpur.
4.   Paramhansh Narain, Son of Late Sidheshwar Lal, resident of Village - Paiga,
     P.O. - Gundi, P.S. - Barhara, District - Bhojpur.
5.   Krishnadeo Narain, Son of Late Sidheshwar Lal, resident of Village - Paiga,
     P.O. - Gundi, P.S. - Barhara, District - Bhojpur.
6.   Smt. Suraya Kumari Devi, Wife of Shri Narendra Prasad Srivastav, D/o Late
     Sidheshwar Lal, resident of Village - Paiga, P.O. - Gundi, P.S. - Barhara,
     District - Bhojpur. At present resident of village- Kanai, Post - Drubdiha,
     P.S. - Char Pokhari, District - Bhojpur.
7.   Bijoy Narayan Lal, Son of Late Satyadeo Narayan Lal, resident of Village -
     Paiga, P.O. - Gundi, P.S. - Barhara, District - Bhojpur. At present resident of
     Mohalla - Maulabagh Ara, P.S. - Ara Nawada, District - Bhojpur.
8.   Jay Narayan Lal, Son of Late Satyadeo Narayan Lal, resident of Village -
     Paiga, P.O. - Gundi, P.S. - Barhara, District - Bhojpur. At present resident of
     Mohalla - Maulabagh Ara, P.S. - Ara Nawada, District - Bhojpur.
9.   Krishna Narayan Lal, Son of Late Satyadeo Narayan Lal, resident of Village
     - Paiga, P.O. - Gundi, P.S. - Barhara, District - Bhojpur. At present resident
     of Mohalla - Maulabagh Ara, P.S. - Ara Nawada, District - Bhojpur.
10. Bhola Narayan Lal, Son of Late Satyadeo Narayan Lal, resident of Village -
    Paiga, P.O. - Gundi, P.S. - Barhara, District - Bhojpur. At present resident of
    Mohalla - Maulabagh Ara, P.S. - Ara Nawada, District - Bhojpur.
11. Smt. Ram Kumari Devi, D/o Late Satyadeo Narayan Lal, and Wife of Shashi
    Shekhar Lal, resident of village - Bakri, P.S. - Udwant Nagar, Post- Karwan,
    District - Bhojpur.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s   :      Mr. K.N. Choubey, Sr. Advocate
                                   Mr. Ambuj Nayan Choubey, Advocate
                                   Mr. Dineshwar Pandey, Advocate
                                   Mr. Prashant Kumar, Advocate
                                   Mr. Shashank Shekhar Dubey, Advocate
 Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025
                                             2/45




                                          Mr. Mohit Kumar, Advocate
        For the Respondent no.1 :         Mr. Sunil Kumar Sinha, Advocate
                                          Mr.Binod Kumar Labh, Advocate
        ======================================================
           CORAM: HONOURABLE MR. JUSTICE ARUN KUMAR JHA
                             CAV JUDGMENT
         Date : 31-07-2025

                      The present petition has been filed by the petitioner

         for quashing the order dated 16.12.2023 passed in Misc. Appeal

         No. 37/2022 by the learned Additional District Judge-8th,

         Bhojpur at Ara dismissing the appeal and affirming the order

         dated 27.05.2022            passed by the learned Sub Judge- 8th,

         Bhojpur at Ara in Title Partition Suit No.531/2013 whereby and

         whereunder the petitioner has been ordered to demolish all

         constructions from the disputed land within three months from

         the date of order, failing which the District Magistrate, Bhojpur

         at Ara was directed to remove any construction and make the

         land clear at the cost of the petitioner and also to attach any

         property lying on the land.

                      2. Briefly stated the facts leading to filing of the

         present case are that respondent no.1 instituted Title Partition

         Suit No. 531/2013 against his co-sharers claiming 1/12th share

         in the property mentioned in Schedule-2 of the plaint. The suit

         land measures about 14 acres. The relevant land appertains to

         Khata No. 152, Plot No. 360 in village-Paiga, P.S.-Barhara,

         District-Bhojpur and its total area is said to be 76 decimals.
 Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025
                                             3/45




         Admittedly, respondent nos. 4 and 5, who are the brothers of the

         respondent no.1 are also entitled to 1/12th share in the entire

         property measuring about 14 acres. The respondent nos. 4 and 5

         are defendant nos. 3 and 4 before the learned trial court.

                      3. It further transpires that the ex-parte injunction

         order over the suit property was passed by the learned trial

         court. The defendant nos. 3 and 4/respondent nos. 4 and 5

         executed two registered sale deeds dated 01.03.2017 and

         22.11.2017

, respectively in favour of the petitioner in respect of

16.88 decimals of land during the pendency of the partition suit.

The petitioner, after purchase of the land, constructed her house

and shops on the land which was completed before 01.05.2019,

the date at which she was directed to stop construction which,

however, was vacated in terms of order dated 20.05.2019.

4. Further, at the instance of the plaintiff/respondent

no.1 vide order dated 16.07.2019, the petitioner was added as

party defendant no.7 and she filed her written statement. The

learned trial court further directed the parties to maintain status

quo and to stop construction on 14.11.2019. In the said case, the

plaintiff/respondent no.1 filed a petition on 26.04.2022 under

Order 39 Rule 2A of the Code of Civil Procedure (hereinafter

referred to as 'the Code'). The learned trial court, vide order Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

dated 27.05.2022, directed the petitioner to demolish the

construction made on the purchased land, failing which the

District Magistrate, Bhojpur at Ara had been authorized to

demolish the same.

5. Aggrieved by the aforesaid order of the learned Sub

Judge-8, Bhojpur at Ara, the petitioner preferred Misc. Appeal

No.37/2022. The said appeal was dismissed on 16.12.2023

affirming the order of the learned trial court.

6. Aggrieved by the order dated 16.12.2023 passed in

Misc. Appeal No. 37/2022, the petitioner has approached this

Court by filing the instant civil miscellaneous petition.

7. Mr. K.N. Choubey, learned senior counsel appearing

on behalf of the petitioner, at the outset, submitted that the

orders passed by the learned Additional District Judge-8th,

Bhojpur at Ara and also learned Sub Judge-8th, Bhojpur at Ara

are completely illegal orders and have been passed without

consideration of the facts and law. The order dated 06.02.2016

was passed granting injunction to the plaintiff against all

defendants, but the suit had been proceeding ex-parte against all

the defendants including the vendor of the petitioner Nilima

Sharma. At that time, the petitioner was nowhere in picture.

Subsequently, after execution of two sale deeds dated Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

01.03.2017 and 22.11.2017 in her favour by the defendant nos. 3

and 4, she purchased a portion of suit land, but she was not

having any knowledge about the injunction order. As the

petitioner was not a party before the learned trial court, she filed

an application on 07.05.2019 before the learned trial court

submitting that the plaintiff/respondent no.1 got an order

making wrong submission on 01.05.2019 and a similar petition

of the plaintiff/respondent no.1 was dismissed by the court of

learned Sub Judge-7 in Title Suit No. 783/2018. The plaintiff

concealed this fact. After hearing the parties, learned Sub Judge-

8, vide order dated 20.05.2019, modified its order dated

01.05.2019 regarding status quo and took out the petitioner

Nilima Sharma from its ambit and the learned trial court also

held that the said order would not be effective against the

petitioner Nilima Sharma.

8. Mr. Choubey further submitted that, however, in a

subsequent order dated 14.11.2019, without recalling its earlier

order dated 20.05.2019, the same court held that the petitioner

would also come in the purview of orders dated 06.02.2016 and

01.05.2019, holding that it was necessary to maintain the

sanctity of previous orders of this court. Thus, learned trial court

allowed the injunction petition dated 11.09.2019 and both the Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

parties along with purchaser/defendant no.7/petitioner were

directed to maintain status quo and further directed the

concerned defendant to stop the construction work over the

disputed land till further orders of this court. Though this order

was not challenged, but it is a completely illegal order and

cannot be accepted and complied by the petitioner. The same

court, vide order dated 20.05.2019, took out the petitioner from

the ambit of its order dated 01.05.2019, but without taking into

consideration its earlier order and also without considering the

fact that the petitioner could not have any knowledge of order

dated 06.02.2016, it was not open for the learned trial court to

direct that the injunction order would be applicable even on the

petitioner. When the petitioner was not even party, applying the

order of injunction retrospectively was completely illegal and

void order. Moreover, this order is in breach of provision

contained in the Order 39 Rule 3 of the Code.

9. On this aspect, Mr. Choubey referred to the decision

of the Hon'ble Supreme Court in the case of Nawabkhan

Abbaskhan v. State of Gujarat, AIR 1974 SC 1471, wherein the

Hon'ble Supreme Court in paragraph 20 held as under :

"20. We express no final opinion on the many wide-ranging problems in public law of illegal orders and violations thereof by citizens, grave though Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

some of them may be. But we do hold that an order which is void may be directly and collaterally challenged in legal proceedings. An order is null and void if the statute clothing the Administrative Tribunal with power conditions it with the obligation to hear, expressly or by implication. Beyond doubt, an order which infringes a fundamental freedom passed in violation of the audi alteram partem rule is a nullity. When a competent court holds such official act or order invalid, or sets it aside, it operates from nativity, i.e., the impugned act or order was never valid. The French jurists call it L'inexistence or outlawed order (Brown and Garner: French Administrative Law, p.

127) and could not found the ground for a prosecution. On this limited ratio the appellant is entitled to an acquittal. We allow his appeal".

10. Mr. Choubey further submitted that the conduct of

the learned trial court is not above board and the court

proceeded in completely biased manner to help the

plaintiff/respondent. When the plaintiff/respondent no.1 filed a

petition on 26.04.2022 under Order 39 Rule 2A of the Code, the

learned trial court did not institute any miscellaneous case as

required under Rule 459 (XII) of the Civil Court Rules. If a

thing is required to be done in a particular manner, it must be

done in that manner only or it would not be done at all.

11. Mr. Choubey further referred to the decision of

Privy Council in the case of Nazir Ahmad vs. King-Emperor, Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

AIR 1936 Privy Council 253, wherein it has been held that if a

statute provides for a thing to be done in a particular manner, it

must be done in that manner or not at all.

The proceeding on the application dated 26.04.2022 is

without following the due process as no opportunity was given

to the petitioner to adduce the evidence and the unfounded

allegations made by the plaintiff/respondent no.1 were taken as

gospel truth. The learned trial court, vide order dated

27.05.2022, directed the petitioner to demolish all the structures

on her purchased land. But the petitioner did not make any

construction over her purchased land after passing of the

injunction order and whatever construction has been existing, it

was erected prior to coming into force of the injunction order

against the petitioner. The learned trial court did not further

consider the fact that in any event, the petitioner being a

pendente lite purchaser, land transferred in her name is subject

to provisions contained in Section 52 of the Transfer of Property

Act and her property would be required to be adjusted from the

share of her vendor and Takhta could be allotted in favour of her

vendor for the purchased land of the petitioner.

12. Mr. Choubey further submitted that the plaintiff

did not come before the learned subordinate court with clean Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

hands as his prayer for injunction was already rejected in Title

Suit No. 703/2018 which the plaintiff had filed against the

petitioner and others.

13. Mr. Choubey referred to the decision of the Hon'ble

Supreme Court in the case of S.P. Chengalvaraya Naidu v.

Jagannath & Ors., AIR 1994 SC 853, wherein the Hon'ble

Supreme Court quoted the observation of the Chief Justice

Edward Coke of England made about three centuries ago that

"fraud avoids all judicial acts, ecclesiastical or temporal". The

Hon'ble Supreme Court further held that the courts of law are

meant for imparting justice between the parties. One who comes

to the court, must come with clean hands and finally their

Lordships held that a person, who's case is based on falsehood,

has no right to approach the court. He can be summarily thrown

out at any stage of the litigation.

14. Mr. Choubey further submitted that even the order

dated 16.12.2022, passed in Misc. Appeal No. 37/2022, has

perpetuated the wrong committed by the learned trial court.

Even for breach of injunction order passed under Order 39

Rules 1 & 2 of the Code, the law authorizes the court only to

attach the property of guilty of such disobedience and such

person can be detained in civil prison for a term not exceeding Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

three months. Therefore, both the orders suffer from coram non

judice. The courts could not have ordered for demolition of

structure erected by the petitioner in a proceeding initiated

under Order 39 Rule 2A of the Code. Moreover, only when it

was found that the petitioner violated the order dated

14.11.2019, then only it could be said to be disobedience by the

petitioner. The petitioner has not been proceeded against for

violation of the order dated 14.11.2019, rather she has been

proceeded for violation of order dated 06.02.2016. When the

petitioner was not a party in the order dated 06.02.2016 and

subsequently, she was taken out from the ambit of injunction

order vide order dated 20.05.2019, there was no scope for

proceeding against the petitioner for disobedience of injunction

order. Again the order dated 27.05.2022 was passed without

hearing the petitioner and principles of natural justice demand

no person should be condemned unheard and Mr. Choubey

submitted that even Adam was not condemned unheard. It is

immaterial if the petitioner got the opportunity of hearing at the

appellate stage because deficiency of opportunity at original

level would not cure sufficiency of opportunity at subsequent

level. Mr. Choubey relied on the decision of the Hon'ble

Supreme Court in the case of Tilak Chand Magatram Obhan v. Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

Kamala Prasad Shukla & Ors., 1995 Supp (1) SCC 21,

wherein it has been stressed that decision of the appellate

authorities could not cure the initial defect in the constitution of

the Enquiry Committee and the consequences flowing from one

of the members of the Enquiry Committee being biased.

Deficiency of natural justice before a trial tribunal can not be

cured by a sufficiency of natural justice before an appellate

tribunal and hence, it was held that a failure to natural justice in

the trial body cannot be cured by a sufficiency of natural justice

in an appellate body.

15. Mr. Choubey further reiterated that passing such

order directing for demolition of structure are alien to the power

of the court conferred by Order 39 Rule 2A of the Code.

Moreover, the order which is said to have been disobedience

was a void order passed in breach of Order 39 Rule 3 of the

Code.

16. Mr. Choubey further submitted that it is very

surprising that though the plaintiff/respondent no.1 sought

action against the petitioner for violation of injunction orders, he

did not seek any such action against his brothers/defendant nos.

3 and 4/respondent nos. 4 and 5, who are the original culprits

and sold the suit property during pendency of the partition suit. Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

Even though their names have been mentioned in the petition

filed under Order 39 Rule 2A of the Code, none of the courts

which took up the matter passed any order against them. This is

quite strange.

17. Mr. Choubey further submitted that though

majesty of the court is to be upheld at any cost, but vanity of the

presiding judge could not be equated with majesty of the court.

Thus, Mr. Choubey submitted that as the petitioner has not

committed any breach of orders of the learned trial court, there

was no occasion for the learned Additional District Judge-8,

Bhojpur at Ara to pass any orders against this petitioner, more

so, an order directing for demolition of structure, on a petition

filed under Order 39 Rule 2A of the Code. Hence, the orders of

the learned trial court as well as learned appellate court are

illegal orders passed by the courts in excess of their jurisdiction

and are liable to be set aside.

18. Mr. Choubey further referred to the Constitution

Bench decision of the Hon'ble Supreme Court in Special

Reference No. 1 of 1964, AIR 1965 SC 745, wherein the

Hon'ble Supreme Court held in paragraph 142 as under :

"142. Before we part with this topic, we would like to refer to one aspect of the question relating to the exercise of power to punish for Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

contempt. So far as the courts are concerned, Judges always keep in mind the warning addressed to them by Lord Atkin in Andre Paul vs. Attorney-General of Trinidad, AIR 1936 PC 141. Said Lord Atkin, "Justice is not a cloistered virtue; she must be allowed to suffer the scrutiny and respectful even though out-spoken comments of ordinary men". We ought never to forget that the power to punish for contempt large as it is, must always be exercised cautiously, wisely and with circumspection. Frequent or indiscriminate use of this power in anger or irritation would not help to sustain the dignity or status of the court, but may sometimes affect it adversely. Wise Judges never forget that the best way to sustain the dignity and status of their office is to deserve respect from the public at large by the quality of their judgments, the fearless-ness, fairness and objectivity of their approach, and by the restraint, dignity and decorum which they observe in their judicial conduct. We venture to think that what is true of the judicature is equally true of the Legislatures".

19. Mr. Choubey further referred to the decision of the

Hon'ble Supreme Court in the case of Thomson Press (India)

Ltd. v. Nanak Builders and Investors Private Limited & Ors.,

AIR 2013 SC 2389, wherein the Hon'ble Supreme Court while

dealing with doctrine of lis pendens has held that the doctrine

of lis pendens is a doctrine based on the ground that it is Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

necessary for the administration of justice that the decision of a

court in a suit should be binding not only on the litigating

parties but on those who derive title pendente lite. The provision

of this section does not indeed annul the conveyance or the

transfer otherwise, but to render it subservient to the rights of

the parties to a litigation. It has further been held that a transfer

pendente lite is not illegal ipso jure but remains subservient to

the pending litigation. It has further been held that although the

above decisions do not deal with a fact situation where the sale

deed is executed in breach of an injunction issued by a

competent court, but there is no reason why the breach of any

such injunction should render the transfer whether by way of an

absolute sale or otherwise, ineffective. The party committing the

breach may doubtless incur the liability to be punished for the

breach committed by it but the sale by itself may remain valid as

between the parties to the transaction subject only to any

directions which the competent court may issue in the suit

against the vendor.

20. Mr. Choubey further submitted that there is

culpable arbitrariness in the impugned orders and this goes

against the established principles of law that a judge should act

impartially and pass any orders supported with reasons and not Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

to act capriciously or on whims. In this regard, Mr. Choubey

referred to what Green philosopher Socrates said about qualities

of a judge :

'A judge has duty to hear courteously; to answer

wisely; to consider soberly and to decide impartially'.

21. Thus, Mr. Choubey submitted that order could

only be in accordance with law. As no miscellaneous case was

instituted in terms of Rule 459 of the Civil Court Rules

regarding institution of miscellaneous case and Section 141 of

the Code was not followed as after institution of miscellaneous

case, the proceeding has to take place in the same manner as a

suit proceeds. No evidence was recorded about disobedience of

the orders by the petitioner and the impugned orders have been

passed based only on pleadings, such orders could not be

sustained.

22. Per contra, learned counsel appearing on behalf

of the respondent no.1 vehemently contended that the learned

subordinate courts have passed the orders considering the facts

and circumstances of the case and the law applicable and, for

this reason, the impugned orders do not need any interference

by this Court. The learned counsel further submitted that the

petitioner had knowledge of the injunction order dated Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

06.02.2016 and also the pendency of Title Suit No.531/2013,

but in willful and deliberate disobedience of the orders of the

learned trial court, the petitioner has been pleading innocence

and misusing the procedural gaps in the law. The petitioner and

the respondent 2nd set executed two sale deeds dated 01.03.2017

and 22.11.2017 even after specific preventive injunction order

dated 06.02.2016 passed by the learned trial court restraining

any kind of sale or creation of any third party right over the suit

property. The petitioner also succeeded in constructing a house

over the said suit land during the operation of the aforesaid

preventive injunction order. The petitioner continued her illegal

construction over the suit property even after becoming a party

in the suit.

23. The learned counsel for the respondent no.1 further

submitted that the suit land was initially a mango orchard and it

was not a vacant residential land as claimed by the petitioner.

The learned counsel further submitted that the petitioner filed

vakalatnama in Title Suit No.531/2013 on 07.05.2019 and also

filed some petitions on 07.05.2019, 10.05.2019 and 13.05.2019,

which were disposed of on 20.05.2019. The proceeding under

Section 144 Cr.P.C. was initiated vide Case No. 267/2018 dated

10.11.2018 in which the petitioner and respondents Krishna Deo Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

Narayan and Paramhans Narayan filed their respective show

cause reply. In her reply, the petitioner stated that when she

started making house on her purchased land, on that very date

and time, Padma Deo Narayan filed a case against her. Further

proceedings under Section 144 Cr.P.C. were also initiated from

time to time and in one such case, the petitioner filed show

cause reply on 29.11.2019 and her statement shows that when

she had been making construction, she was well aware about the

preventive injunction order dated 06.02.2016 passed by the

learned Sub Judge-8th, Bhojpur in Title Suit No. 531/2013. The

Sub-Divisional Magistrate, Ara Sadar in a proceeding under

Section 188 Cr.P.C. vide Case No. 32/2019 recorded a finding

that Nilima Sharma, the petitioner herein, claimed that she

completed her construction on the land of Title Suit No.

531/2013 on 30.08.2019. The SHO, Barhara reported on

26.11.2019 that the petitioner had violated the order dated

04.11.2019 passed by the SDM, Sadar, Ara in 144 Cr.P.C.

proceeding. These facts go on to show that the petitioner was

having knowledge about the preventive injunction order all

along and she willfully disobeyed the injunction order. The

proceeding under Section 144 Cr.P.C. vide Case No.267/2018

against the petitioner and respondent Paramhans Narayan and Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

others was dropped on 08.01.2019 on the ground of pendency of

Title Suit No. 703/2018 after show cause replies of the opposite

parties have been submitted.

24. The learned counsel for the respondent no.1 further

submitted that respondent no.1 has also filed a Title Suit No.

703/2018 on 26.11.2018 and the said title suit was filed to

declare the sale deed no.1628 dated 01.03.2017 and sale deed

no.11597 dated 22.11.2017 executed by defendant nos. 4 and 3,

respectively in favour of the petitioner as null and void being hit

by doctrine of lis pendens and in violation of preventive

injunction order dated 06.02.2016. The said suit was filed

regarding the same suit property which is under consideration in

Title Suit No.531/2013. The petitioner filed Mutation Case No.

16/R-27/2018-19 and Mutation Case No. 17/R-27/2018-19

before the Circle Officer, Barhara in which local inspection was

done by the Halka Karamchari on 14.12.2018 and 15.12.2018,

respectively and Halka Karamchari specifically submitted that

the lands are Parti lands and no construction whatsoever existed

on them. The mutation petition of the petitioner was allowed on

14.12.2018 and 15.12.2018. However, these orders were set

aside in Mutation Appeal Nos. 521/2020-2021 and 522/2020-

2021, respectively. The learned trial court passed several Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

injunction orders on 06.02.2016, 07.07.2018, 01.05.2019 and

14.11.2019 but to no avail and the petitioner, with all the

knowledge of the pendency of the suits and preventive

injunction orders, deliberately and forcefully completed the

illegal construction of the structures lis pendens and in violation

of the preventive injunction order dated 06.02.2016. The

impugned order dated 16.12.2023 and the order dated

27.05.2022 passed by the learned trial court are the orders to put

the party back to the same position as they stood at the time of

passing of the preventive injunction order dated 06.02.2016. The

impugned order is not an order passed under Order 39 Rule 2A

of the Code, rather it is an order passed for compliance of the

earlier orders. The provision of Order 39 Rule 2A of the Code

has been inserted as a penal provision and under this provision,

when the learned subordinate courts have not imposed any

penalty of civil prison or attachment of property of the

petitioner, and after taking note of the admission of the

petitioner about the prior knowledge of the preventive

injunction orders with the knowledge of the pendency of the

suits, came to the conclusion that the petitioner has made the

mockery of law by abusing the process of law and, therefore,

passed an order only to restore the suit property sans lis pendens Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

construction. The petitioner has got no right, title and interest

over the suit property as she is a lis pendens purchaser during

the operation of preventive injunction order.

25. The learned counsel for the respondent no.1 further

submitted that it is well settled principle of law that justice

prevails over the law, as such, order impugned has been passed

in the interest of justice and to honour the procedural aspect of

law and the learned subordinate court has not imposed any penal

consequence upon the petitioner even after reaching to a

conclusion of her willful disobedience.

26. The learned counsel for the respondent no.1 further

submitted that in any case, the petitioner got the knowledge

latest by 30.11.2018 and in her show cause before the SDM, she

admitted making construction over the suit land till 30.08.2019.

Though the petitioner Nilima Sharma gave contradictory

statements before different forums, but she continued

construction over the land of both the sale deeds up-to

26.11.2019 and this is evident from the report dated 26.11.2019

submitted by the SHO, Barhara in compliance of the orders of

SDM, Sadar, Ara dated 18.11.2019.

27. Thus, learned counsel submitted that sale of the

suit land even after specific preventive injunction order and Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

illegal lis pendens construction over it by the purchaser Nilima

Sharma, despite several legal proceedings, shows that

respondent forced the hands of the court in passing the

impugned orders as the court can not remain moot spectator to

the violation of its orders by the petitioner. The learned counsel

further submitted that in a catena of decisions, the Hon'ble

Supreme Court has held that if the nature of suit property is

changed, the courts could order for restoring the suit property to

its previous state and, therefore, there is no infirmity in the

orders directing the petitioner Nilima Sharma to demolish the

structure created despite injunction orders and clearing the land

of any such construction to restore its previous status. The

learned counsel cited a large number of authorities of the

Hon'ble Supreme Court and different High Courts in support of

his contention.

28. The learned counsel first referred to the decision of

the Hon'ble Supreme Court in the case of Jehal Tanti & Ors.

vs. Nageshwar Singh (D) through LRs, AIR 2013 SC 2235

wherein the Hon'ble Supreme Court held that if a sale deed was

executed in favour of the respondent no.1 in the teeth of the

order of injunction passed by the trial court, the same would be

unlawful under the provisions of Section 23 of the Indian Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

Contract Act, 1872. In Jehal Tanti (supra), the Hon'ble

Supreme Court relied on the case of Tayabbhai M.

Bagasarwalla and anr. vs. Hind Rubber Industries Pvt. Ltd.

and Ors., (1997) 3 SCC 443, wherein the defendants were held

liable for consequences of their disobedience and violation of

the interim injunction order though it was subsequently found

that the court was lacking jurisdiction by the High Court.

Another decision relied on by the Hon'ble Supreme Court is the

decision rendered in the case of Vidur Impex and Traders (P)

Ltd. and Ors. vs. Tosh Apartments (P) Ltd., (2012) 8 SCC 384,

where sale deeds were executed in violation of injunction order

by the Delhi High Court and it was held that agreements for sale

and sale deeds executed by the respondent no.2 in favour of the

appellants did not have any legal sanctity.

29. The learned counsel in respect of unlawful action

in the matter of pending before a court referred to the view

taken by the Hon'ble Supreme Court in the case of Samir

Sobhan Sanyal vs. Tracks Trade Pvt. Ltd. and Ors., AIR 1996

SC 2102, wherein it has been held in paragraph 6 as under :

"...we find that high-handed action taken by the respondent Nos. 1, 3 and 6 in having the appellant dispossessed without due process of law, cannot be overlooked nor condoned. The Court cannot blink at their unlawful conduct to dispossess the Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

appellant from demised property and would say that the status quo be maintained. If the Court gives acceptance to such high-handed action, there will be no respect for rule of law and unlawful elements would take hold of the due process of law for ransom and it would be a field day for anarchy. Due process of law would be put to ridicule in the estimate of the law-abiding citizens and rule of law would remain a mortuary".

30. The learned counsel next referred to the decision

of the Hon'ble Supreme Court in the case of Meera Chauhan

vs. Harsh Bishnoi and another, (2007) 12 SCC 201, wherein it

has been held that when parties violate order of injunction or

stay order or act in violation of the said order, the court can, by

exercising its inherent power, put back the parties in the same

position as they stood prior to issuance of the injunction order or

give appropriate direction to the police authority to render aid to

the aggrieved parties for the due and proper implementation of

the orders passed in the suit and also order police protection for

implementation of such order.

31. On similar aspect, learned counsel referred to the

decisions of different High Courts in the cases of Juvvaji

Ravinder vs. Jakkula Pushpaleela, AIR 2024 Telangana 77

(plaintiff is entitled to seek police assistance under Section 151 Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

of the Code), Sree Ram vs. State of UP and Ors., AIR 2011

Allahabad 72 (The Court is not only expected to pass order, but

also to enforce the same) and Papanna vs. Nagachari and Ors.,

AIR 1996 Karnataka 256 (The court can pass order to see that

its order is enforced. Order 39 Rule 2A of the Code does not

prevent the court from taking steps to implement its own order.

The court has jurisdiction to order police protection in such

circumstances).

32. On different facets of partition, learned counsel

referred to some of the decisions of different High Courts. In the

case of Parmal Singh (dead) through LRs and others vs.

Ghanshyam and Ors., AIR 2019 MP 131, the Division Bench

of Madhya Pradesh High Court has held that it is well settled

principle of law that unless and until the property is partitioned,

the co-sharer can only sell to the extent of his share, but he

cannot sell any specific portion of the land. In the case of Jugal

Kishore Singh and Ors. vs. Gobind Singh and Ors., 1992 (2)

PLJR 35, the learned Single Judge Bench of this Court held that

there is presumption of jointness and the burden to prove

partition is on the person who asserts it. In the case of Gajara

Vishnu Gosavi vs. Prakash Nanasaheb Kamble and Ors.,

(2009) 10 SCC 654, the Hon'ble Supreme Court held that an Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

undivided share of a coparcener can be a subject matter of

sale/transfer, but possession cannot be handed over to the

vendee unless the property is partitioned by metes and bounds,

either by the decree of a court in a partition suit, or by

settlement among the co-sharers. In the case of Vidyawati

Gupta and Ors. vs. Bhakti Hari Nayak and Ors., AIR 2004

Calcutta 258, the learned Single Judge has reiterated the view

expressed by the Hon'ble Supreme Court in the case of Samir

Sobhan Sanyal (supra) that if the court blinks at such unlawful

action, due process of law would be put to ridicule in the

estimate of the law abiding citizens and rule of law would

remain a mortuary. In the case of Dorab Cawasji Warden vs.

Coomi Sorab Warden and Ors., AIR 1990 SC 867, the Hon'ble

Supreme Court held that even if the family is divided in status in

the sense that they were holding the property as tenants in

common but undivided qua the property, i.e., the property had

not been divided by metes and bounds, it would be within the

provisions of Section 44 of the Act. It has further been held that

denying an injunction against a transferee in such cases would

prima facie cause irreparable injury to the other members of the

family. In the case of Nizamuddin and Ors. vs. Khalil Mian

and anr. (CWJC No. 10718/2014), the learned Single Judge of Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

this Court held that the law is well settled that the subject matter

of the suit should be protected during the pendency of the

litigation. In the case of Mst.Manmati Kuer vs. Ramgopal

Singh, AIR 1976 Patna 240, the Division Bench of this Court

held that disobedience of an order of injunction is a contempt of

the Court. In the case of Balwant Singh vs. Buta Ram, AIR

2009 (NOC) 2942 (P & H), the learned Single Judge of Punjab

& Haryana High Court held that the principle of estoppel

contained in Section 41, must yield to the doctrine of lis

pendens contained in Section 52 of Transfer of Property Act,

under which no title in the property can be validly transferred

during the pendency of litigation, in respect of it. Thus the

purchaser was not entitled to protection under Section 41 as the

property was transferred in his favour during pendency of

litigation.

33. The learned counsel next referred to the decision

of the Hon'ble Supreme Court in the case of Ramdas vs. Sitabai

and Ors., (2009) 7 SCC 444, wherein the Hon'ble Supreme

Court held that there could be no dispute with regard to the fact

that an undivided share of co-sharer may be a subject-matter of

sale, but possession cannot be handed over to the vendee unless

the property is partitioned by metes and bounds amicably and Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

through mutual settlement or by a decree of the court.

34. The learned counsel further referred to the decision

of this Court in the case of Dular Chand Sah & Ors. vs.

Devnath Sah & Ors., 2016 (1) PLJR 158, wherein it has been

observed that the person who is seeking injunction has to satisfy

the Court three ingredients, namely prima facie case, balance of

convenience and irreparable loss. If any of the ingredients is

missing the Court would refuse to grant injunction.

35. The learned counsel further referred to the decision

of the Hon'ble Supreme Court in the case of Ghanshyam Sarda

vs. Sashikant Jha and Ors., (2017) 1 SCC 599, wherein it has

been held that law is well settled by the decision of the Court in

DDA vs. Skipper Construction Co. (P) Ltd., (1996) 4 SCC 622,

that legal consequences of what has been done in breach of or in

violation of the order of stay or injunction can be undone and

the parties could be put back to the same position as they stood

immediately prior to such order of stay or injunction.

36. The learned counsel further referred to the decision

of this Court in the case of The State of Bihar vs. Usha Devi

and another, AIR1956 Patna 455, wherein it has been held that

if a court comes to conclusion that an order passed under Order

39 Rule 1 or 2 have been disobeyed and by a contravention of Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

that order the other party in the suit has done something for its

own advantage to the prejudice of the other party, it is open to

the Court under inherent jurisdiction to bring back the party to a

position where he originally stood as if the order passed by the

court has not been contravened. The exercise of this inherent

power vested in the court is based on the principle that no party

can be allowed to take advantage of his own wrong in spite of

the order to the contrary passed by the Court.

37. The learned counsel also referred to the decision of

this Court in the case of Smt. Indrawati Devi vs. Bulu Ghosh

and Ors., AIR 1990 Patna 1, wherein it has been held that the

petitioner must first comply with the mandatory injunction

issued against him and should not take advantage of his own

illegal acts.

38. The learned counsel next referred to the decision

of Orissa High Court in the case of Baishnab Pradhan and

Ors. vs. Guru Charan Pradhan, AIR 2003 Orissa 73, on the

point that it is the duty of the Court to exercise its power under

inherent jurisdiction to bring back the parties to the position

where they originally stood as if the order passed by the Court

had not been contravened.

39. The learned counsel further referred to the decision Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

of this Court in the case of Shri Subodh Gopal Bose vs. Dalmia

Jain & Co. Ltd. & Ors., AIR (38) 1951 Patna 266, wherein it

has been held that the party against whom an order of injunction

is made cannot disregard the order on the ground that it is

erroneous in any particular. Right or wrong, the injunction order

binds him, and he disregards it at his peril.

40. The learned counsel next referred to the decision

of Full Bench of Madras High Court in the case of Vidya

Charan Shukla vs. Tamil Nadu Olympic Association and

another, AIR 1991 Madras 323, wherein it has been held that

the Court, in exercise of its inherent power, can pass such order

for the ends of justice as would undo wrong done to the

aggrieved party. Where in violation of order of injunction,

something has been done in disobedience, it will be the duty of

the Court to set the wrong right and not to allow the

perpetuation of the wrong doing. Lastly, it has been held that if

it is found that the party had the knowledge of the order of the

Court, then the Court shall not be powerless and may direct any

person, who may be found to have stood in the way of

implementation of the order, to remove the

construction/obstruction and restore status quo ante, besides any

effective action may be taken in criminal contempt. Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

41. On concurrent finding of fact, the learned counsel

referred to the decision of the Hon'ble Supreme Court in the

case of S.P. Deshmukh vs. Shah Nihal Chand Waghajibhai

Gujarati, (1977) 3 SCC 515, wherein the Hon'ble Supreme

Court held that concurrent finding of fact cannot be interfered

with in exercise of the writ jurisdiction.

42. The learned counsel further referred to the decision

of this Court in the case of Arun Kumar Jha vs. Pushpa

Choudhary & Ors., 2013 (4) PLJR 760, wherein it has been

held that if the orders have been passed after taking into account

in detail the pleadings of the respective parties, the correctness

of such order cannot be gone into by this Court in a proceeding

under Article 227 like an Appellate Court. The Court can

interfere with such orders only if it is found that exercise of

jurisdiction or discretion is patently illegal and grossly unjust.

43. The learned counsel further referred to the decision

of the Hon'ble Supreme Court in the case of Kesharlal H.

Pardeshi vs. Vithal S. Patole (Dead) by LRs., (2005) 10 SCC

249, wherein it has been held that the High Court in exercise of

its jurisdiction under Article 227 of the Constitution ought not to

have interfered with the findings arrived at by the two courts

below. On similar proposition of law, the learned counsel Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

referred to the decisions of the Hon'ble Supreme Court in the

cases of Illoth Valappil Ambunhi vs. Kunhambu Karanavan,

(2020) 18 SCC 317, Mani Nariman Daruwala and Ors. vs.

Phiroz N. Bhatena and Ors., AIR 1991 SC 1494, D.N. Banerji

vs. P. R. Mukherjee, AIR 1958 SC 58, M/s Atlas Cycle

(Haryana) Limited vs. Kitab Singh, AIR 2013 SC 1172,

Waryam Singh and anr. vs. Amarnath and anr., AIR 1954 SC

215, Keshar Bai vs. Chhunulal, (2014) 11 SCC 438, H.B.

Gandhi & Ors. vs. M/s Gopi Nath & Sons and Ors., 1992 Supp

(2) SCC 312, Hamida and Ors. vs. Md. Kahlil, AIR 2001 SC

2282, Nibaran Chandra Bag vs. Mahendra Nath Ghunghu,

AIR 1963 SC 1895 and Shabbir and another vs. Ashfaq

Ahmad and another, AIR 1988 Allahabad 223.

44. I have given my thoughtful consideration to the

rival submission of the parties and perused the record.

45. Though lengthy submissions have been made on

behalf of the parties and voluminous materials in the form of

authorities have been placed for consideration of this Court, but

the issue involved in the present lis is confined within a narrow

compass. The question before this Court is whether the learned

subordinate courts exceeded their jurisdiction in passing the

impugned orders directing the petitioner to remove the structure Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

from her purchased land which is part of the suit property and

other consequential orders for removal of structure and putting

the land to the same position as existing prior to the construction

made by the petitioner after purchase, by passing the direction

to the administrative authorities. Therefore, before referring to

the authorities and rulings cited on behalf of the parties, it would

be beneficial to recapitulate the facts of the case.

46. The genesis of the present case is the institution of

Title Partition Suit No. 531/2013 by the respondent no.1 against

his co-sharers. The suit land is about 14 acres for which

partition has been sought. As per the statement of respondent

no.1 in his partition suit, the respondent nos. 4 & 5, who are

brothers of respondent no.1, are entitled to 1/12th share in the

suit property of 14 acres. It further transpires that ex-parte

injunction order came to be passed on 06.02.2016. The

defendant nos. 3 & 4/respondent nos. 4 & 5 appeared in the suit

on 23.09.2019 & 01.10.2019, respectively. During pendency of

the suit, the respondent nos. 4 & 5 executed two registered sale

deeds dated 01.03.2017 and 22.11.2017 in favour of the

petitioner for 16.88 decimals of land appertaining to Khata No.

152, Plot No. 360 of village- Paiga, P.S.-Barhara, District-

Bhojpur and the area of plot is about 76 decimals. The petitioner Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

claims to have constructed the house and shops on her

purchased land prior to 01.05.2019. Now the petitioner was

added as a party vide order dated 16.07.2019 and the learned

trial court passed further order for maintaining status quo and to

stop the construction on 14.11.2019.

47. Though it has been strenuously argued on behalf of

respondent no.1 that the petitioner was having knowledge of the

pendency of the partition suit as well as the injunction order

over the suit property, the material placed on record does not

lead to any such inference. Admittedly, the petitioner filed

vakalatnama in Title Partition Suit No.531/2013 on 07.05.2019

and also filed petitions on 07.05.2019, 10.05.2019 and

13.05.2019, which were disposed of on 20.05.2019.

48. It is claimed by the respondent no.1 that in a

proceeding before the administrative authorities under Sections

144 as well as 181 Cr.P.C., there has been submission on part of

the petitioner which shows the petitioner was having

knowledge, but the record does not help the Court to record any

unequivocal findings in this regard.

49. Moreover, this Court in a proceeding under Article

227 of the Constitution of India would not like to venture into

the disputed question of facts, which is better left to be decided Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

by the learned subordinate courts. At the same time, the facts

need to be assessed in the light of the order of learned Sub

Judge-8, Bhojpur dated 20.05.2019 in Title Partition Suit No.

531/2013 whereby and whereunder the learned trial court

specifically ordered, in respect of the petitioner, making it clear

that the order dated 01.05.2019 directing the parties to maintain

status quo would not be effective against the petitioner. By the

order dated 01.05.2019, the parties were directed to maintain

status quo with regard to disputed land and further order was

passed for stopping the construction work. The respondent no.1

has filed his suit against the petitioner vide Title Suit No.

703/2018 and the learned Sub Judge-7, Bhojpur dismissed the

application filed by the plaintiff/respondent no.1 seeking

injunction over the suit property. Therefore, from the material

available on record, at this stage, it is not possible to infer with

certainty that the petitioner was aware about the injunction order

and she deliberately and willfully violated the same.

50. When an application is filed under Order 39 Rule

2A of the Code, then under Rule 459 of the Civil Court Rules

of High Court of Judicature at Patna, a miscellaneous judicial

case is to be instituted. If the manner of doing a particular act is

prescribed under any statute, the act must be done in that Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

manner or not at all. In this regard, a reference could be made

to the decision of the Hon'ble Supreme Court in the case of

Meera Sahni vs. Lieutenant Governor of Delhi and Ors.,

(2008) 9 SCC 177. It would be relevant to quote paragraph 35

of the said decision :

"35. It is by now a certain law that an action to be taken in a particular manner as provided by a statute, must be taken, done or performed in the manner prescribed and in no other manner. In this connection we may appropriately refer to the decision of this Court in Babu Verghese v. Bar Council of Kerala [(1999) 3 SCC 422] wherein it was held as under : (SCC pp. 432-33, paras 31-32) "31. It is the basic principle of law long settled that if the manner of doing a particular act is prescribed under any statute, the act must be done in that manner or not at all. The origin of this rule is traceable to the decision in Taylor v. Taylor [(1875) 1 Ch D 426] which was followed by Lord Roche in Nazir Ahmad v. King Emperor [(1936) 63 IA 372 : AIR 1936 PC 253 (2)] who stated as under : (IA pp. 381-82) 'where a power is given to do a certain thing in a certain way, the thing must be done in that way or not at all.'

32. This rule has since been approved by this Court in Rao Shiv Bahadur Singh v. State of Vindh Pradesh, AIR 1954 SC 322 and again in Deep Chand v. State of Rajasthan AIR 1961 SC Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

1527. These cases were considered by a three- Judge Bench of this Court in State of U.P. v. Singhara Singh AIR 1964 SC 358 and the rule laid down in Nazir Ahmad case (supra) was again upheld. This rule has since been applied to the exercise of jurisdiction by courts and has also been recognised as a salutary principle of administrative law".

51. But surprisingly the learned trial court did not

consider this aspect of the matter and without making any

inquiry went on to pass orders holding the petitioner guilty of

violating the injunction orders. More surprisingly, the learned

appellate court in Misc. Appeal No.37/2022 did not find any

irregularity in not instituting the miscellaneous judicial case by

the learned trial court. The learned appellate court took the stand

on grandiose notion of upholding the dignity and majesty of the

rule of law and to put such person in place who shows scant

respect for the rule of law. Though the intent of subordinate

courts may be pious and praiseworthy, still the courts could only

act within the four corners of law and could not bypass the

procedure established by law and short-circuit the proceedings.

If a miscellaneous judicial case has to be instituted, the

subordinate courts could have proceeded in the matter after

institution of the same and not otherwise. In this regard, a

reference could be made to the decision of the Hon'ble Supreme Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

Court in the case of K.Valarmathi v. Kumaresan, 2025 SCC

OnLine SC 985, wherein it has been held in paragraph 12 as

under :

"Procedural law provides the necessary legal infrastructure on which edifice of rule of law is built. Short-circuiting of procedure to reach hasty outcomes is an undesirable propensity of an overburdened judiciary. Such impulses rendering procedural safeguards and substantive rights otiose, subvert certainty and consistency in law and need to

be discouraged".

52. It has been submitted on behalf of the respondent

no.1 that the courts below proceeded in the matter not under

Order 39 Rule 2A of the Code but under Section 151 of the

Code. I think this argument is misconceived. The application

has been filed under Order 39 Rule 2A of the Code by the

respondent no.1, even submission was made before the learned

trial court that in the light of the Order 39 Rule 2A of the Code,

the vendors and vendee be punished to keep them in civil prison

for three months and after attaching disputed land, it should be

converted into a vacant land. Nowhere, the learned trial court

mentioned that it was passing the order under Section 151 of the

Code and not even the appellate court proceeded in the matter

against the order passed on an application under Order 39 Rule Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

2A of the Code specifically mentioning this fact. Moreover,

when there is specific provision to deal with the matter under

Order 39 Rule 2A, there could be no application of Section 151

of the Code.

53. Now, Order 39 Rule 2A of the Code reads as

under:

"2A. Consequence of disobedience or breach of injunction.-

(1) In the case of disobedience of any injunction granted or other order made under rule 1 or rule 2 or breach of any of the terms on which the injunction was granted or the order made, the Court granting the injunction or making the order, or any Court to which the suit or proceeding is transferred, may order the property of the person guilty of such disobedience or breach to be attached, and may also order such person to be detained in the civil prison for a term not exceeding three months, unless in the meantime the Court directs his release.

(2) No attachment made under this rule shall remain in force for more than one year, at the end of which time if the disobedience or breach continues, the property attached may be sold and out of the proceeds, the Court may award such compensation as it thinks fit to the injured party and shall pay the balance, if any, to the party entitled thereto".

54. Therefore, for violation of an injunction order, a

person can be punished by keeping him/her in civil prison for Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

three months and by attaching of his/her property extendable up

to one year. Hence, passing an order whereby and whereunder

the petitioner has been directed to demolish the construction

made by her under the provisions of Order 39 Rule 2A of the

Code is simply not permissible.

55. Another glaring mistake committed by the learned

trial court in passing the impugned order dated 27.05.2022 is

that the said order was passed without hearing the petitioner,

who has to ultimately bear the brunt of the order. It is the settled

principle of law that no person should be condemned unheard.

But this principle was given a complete go-bye by the learned

trial court and the learned appellate court also failed to take

notice of this fact.

56. When no notice was given to the petitioner before

passing of injunction order, initiation of a proceeding against the

petitioner under Order 39 Rule 2A of the Code is highly

irregular and not sustainable. If the petitioner was having no

notice of the injunction order operating against the land she

purchased, directing her to take drastic measures like demolition

the structures erected by her without giving an opportunity of

hearing is not only illegal but also against commonsense. If the

learned subordinate courts felt that the petitioner was having Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

knowledge all along about the injunction order and despite the

injunction order, she continued the construction and flouted the

orders passed for maintaining status quo, the court should have

given an opportunity to the petitioner to dispel the contention

raised by respondent no.1 and the learned subordinate courts

were further required to record their findings in no uncertain

terms about knowledge of the petitioner and her willful conduct.

But the same required a detailed inquiry, which was never

conducted and showing undue haste, the learned subordinate

courts, perhaps, got swayed by the emotional appeal of

respondent no.1, a learned Advocate himself.

57. Though the petitioner was given a hearing at the

appellate stage, but as held by the Hon'ble Supreme Court in the

case of Tilak Chand Magatram Obhan (supra) that a

subsequent hearing cannot cure the defect of absence of hearing

for the petitioner before the learned trial court which passed the

first order on a petition filed under Order 39 Rule 2A of the

Code.

58. Another omission not taken note of by the learned

subordinate courts is that the petitioner was proceeded for

violation of the injunction order dated 06.02.2016 when she was

not even a party. So where was the occasion for the learned Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

subordinate courts to expect compliance of an order for which

there was no notice to the petitioner. Much stress has been put

by the learned counsel for the respondent no.1 that vide order

dated 14.11.2019, the learned trial court has made it clear that

the petitioner would also come under the purview of orders

dated 06.02.2016 and 01.05.2019. But when the petitioner has

been taken out of ambit of order dated 01.05.2019 and she was

not a party to the order dated 06.02.2016, then without recalling

the order dated 20.05.2019, it is beyond comprehension that by

order dated 14.11.2019, the previous order has been made

applicable against the petitioner. Retrospective application of

injunction order against a person who has subsequently become

party in the suit is unheard of an simply impermissible and it

appears the learned trial court did not for a moment think over

the implication of its own orders.

59. The respondent no.1 has repeatedly claimed that

the petitioner was in knowledge of things from the very

beginning and even her sale deed was void as executed against

the specific injunction orders being lis pendens purchase, unless

it is proved that the petitioner was having knowledge, it cannot

be said that she acted in disobedience of the orders of injunction

passed by the learned trial court and for the same a proper Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

inquiry is required to be conducted and she could not be held

guilty in summary manner.

60. It has also been contended by the learned counsel

for the respondent no.1 that this Court should not disturb the

concurrent findings of two courts in exercise of its power under

Article 227 of the Constitution of India. But when this Court

finds that the exercise of jurisdiction or discretion is perverse,

patently illegal and grossly unjust, there is no hindrance in

exercising the power under Article 227 of the Constitution of

India.

61. Another aspect of the matter, though not directly in

issue the present matter, yet which needs to be taken note of, is

that the respondent nos. 4 & 5, who are brothers of respondent

no.1, who sold the suit property during the pendency of the

partition suit, have nowhere been taken to task by both the

subordinate courts. They are the first culprits if they executed

the sale deeds knowing about the same in violation of the

injunction orders. Still, no action has been taken against them

and it shows the respondent no.1 is not interested in punishing

the primary culprits and perhaps has taken a lenient view for the

reason that they are his brothers. The whole effort of respondent

no.1 appears to be towards penalizing the petitioner who was Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

not made party till 2019 in Title Suit No. 531/2013.

62. The plethora of authorities cited by the learned

counsel for the respondent no.1 would have helped the cause of

respondent no.1, if there were no dispute about the knowledge

of the petitioner and there were further finding that she has been

deliberately and willfully disobeyed the orders of the court

without thinking of consequences. But in the light of the

discussion made hereinbefore, I am of the considered view that

the authorities cited by the respondent no.1 are distinguishable

on facts of the case and could not have any application in the

present case.

63. It is apposite to refer the Constitution Bench

decision of the Hon'ble Supreme Court in the case of State of

Orissa vs. Sudhansu Sekhar Misra and Ors., AIR 1968 SC

647, wherein the Hon'ble Supreme Court held that a decision is

only an authority for what it actually decides and further held

that what is of the essence in a decision is its ratio and not every

observation found therein nor what logically follows from the

various observations made in it. The Hon'ble Supreme Court

quoted Halsbury LC in Quinn vs. Leathem, 1901 AC 495.

"Now before discussing the case of Allen v. Flood, (1898) AC 1 and what was decided therein, there are two observations of a Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

general character which I wish to make, and one is to repeat what I have very often said before, that every judgment must be read as applicable to the particular facts proved, or assumed to be proved, since the generality of the expressions which may be found there are not intended to be expositions of the whole law, but governed and qualified by the particular facts of the case in which such expressions are to be found. The other is that a case is only an authority for what it actually decides. I entirely deny that it can be quoted for a proposition that may seem to follow logically from it. Such a mode of reasoning assumes that the law is necessarily a logical Code, whereas every lawyer must acknowledge that the law is not always logical at all".

64. Therefore, in the light of the discussion made

hereinbefore, I am of the considered opinion that the learned

appellate court as well as learned trial court committed gross

error of jurisdiction while passing the orders dated 16.12.2023

and 27.05.2022. Hence, both the impugned orders could not be

sustained and the same are set aside.

65. Accordingly, present petition stands allowed.

66. However, it is made clear that anything said or

observed here is only for the purpose of the disposal of the Patna High Court C.Misc. No.68 of 2024 dt. 31-07-2025

present petition and would not cause prejudice to the case of the

parties.

67. Pending interlocutory application, if any, also

stands disposed of.

(Arun Kumar Jha, J) V.K.Pandey/-

AFR/NAFR                AFR
CAV DATE                20.06.2025
Uploading Date          31.07.2025
Transmission Date       NA
 

 
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 : MAIMS

 
 
Latestlaws Newsletter