Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Sultana Begum W/O Late Shri ... vs Smt. Asha Jain W/O Shri Rajesh Jain
2021 Latest Caselaw 7898 Raj/2

Citation : 2021 Latest Caselaw 7898 Raj/2
Judgement Date : 21 December, 2021

Rajasthan High Court
Smt. Sultana Begum W/O Late Shri ... vs Smt. Asha Jain W/O Shri Rajesh Jain on 21 December, 2021
Bench: Mahendar Kumar Goyal
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

       S.B. Writ Miscellaneous Application No. 152/2021

                                     In

            S.B. Review Petition (Writ) No.52/2020

Smt. Sultana Begum W/o Late Shri Haji Haider Bux, Aged About
74 Years, Resident Of House No. 3-Da-6, Jawahar Nagar, Jaipur.
                                                                 ----Petitioner
                                 Versus
1.    Smt. Asha Jain W/o Shri Rajesh Jain, Resident Of E-3,
      Gokhle Marg, C-Scheme, Jaipur.
2.    Prem Chand S/o Late Shri Gappu Lal Jain, Pink City Hotel,
      MI Road, since dead.
3.    Smt. Sardara Devi W/o Late Shri Gappu Lal Jain, R/o E-3,
      Gokhle Marg, C-Scheme, Jaipur (Raj.) (Since Dead)
      Through Legal Representative.
4.    Shri Rajesh Jain S/o Late Shri Prem Chand Jain, Resident
      Of E-3, Gokhle Marg, C-Scheme, Jaipur.
                                                              ----Respondents

Connected with

S.B. Writ Miscellaneous Application No. 157/2021

In

S.B. Review Petition (Writ) No.48/2020

Smt. Sultana Begum W/o Shri Haji Haider Bux, Aged About 74 Years, Resident Of House No. 3-Da-6, Jawahar Nagar, Jaipur.

----Petitioner Versus

1. Smt. Sardara Devi W/o Late Shri Gappu Lal Jain, Resident Of E-3, Gokhle Marg, C Scheme, Jaipur (Raj.) (Since Dead).

2. Shri Rajesh Jain S/o Late Shri Prem Chand Jain, Resident Of E-3, Gokhle Marg, C Scheme, Jaipur (Raj.)

3. Prem Chand S/o Late Shri Gappu Lal Jain, Pink City Hotel, MI Road, (Since dead)

4. Smt. Asha Jain W/o Shri Rajesh Jain, Resident Of E-3,

(2 of 4) [WMAP-152/2021]

Gokhle Marg, C Scheme, Jaipur (Raj.)

----Respondents

S.B. Writ Miscellaneous Application No. 158/2021

In

S.B. Review Petition (Writ) No.50/2020

Smt. Sultana Begum W/o Shri Haji Haider Bux, Aged About 75 Years, Resident Of House No. 3-Da-6, Jawahar Nagar, Jaipur.

----Petitioner Versus

1. Prem Chand S/o Late Shri Gappu Lal Jain, Pink City Hotel, MI road Since Dead Now Being Represented By Following Legal Representatives.

2. Smt. Nirmala Devi W/o Late Shri Premchand Jain, Resident Of E-3, Gokhle Marg, C Scheme, Jaipur (Raj.)

3. Smt. Hansa Godhawat W/o Shri Mukesh D/o Shri Prem Chand Jain, Resident Of A 65, Jawaharlal Nehru Marg, Jaipur (Raj.)

4. Shri Rajesh Jain S/o Late Shri Prem Chand Jain, Resident Of E-3, Gokhle Marg, C Scheme, Jaipur (Raj.)

5. Smt. Asha Jain W/o Shri Rajesh Jain, Resident Of E-3, Gokhle Marg, C Scheme, Jaipur (Raj.)

6. Smt. Sardara Devi W/o Late Shri Gappu Lal Jain, Resident Of E-3, Gokhle Marg, C Scheme, Jaipur (Raj.) (Since Dead).

                                                                ----Respondents


For Petitioner(s)        :     Mr. Ramawtar Sharma
For Respondent(s)        :



HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL

Order

21/12/2021

(3 of 4) [WMAP-152/2021]

Since, the issue involved in all these miscellaneous

applications is common, they are being tagged and heard

together.

These applications under Sections 151 & 152 CPC have been

filed by the unsuccessful review petitioner in the order dated

17.08.2021 passed by this Court whereby, the review petitions

filed by the applicant were dismissed.

Learned counsel for the petitioner-applicant has made two

fold submission in support of his prayer in the applications. Firstly,

he submitted that Explanation to Article 23 of Schedule 2 under

the Rajasthan Stamp Law (Adaptation) Act, 1952 (for brevity "the

Act of 1952") was brought into effect from 18.05.1987 and not

from 18.09.2019 as mentioned in the order. His second

submission is that this Court erred in relying upon the judgment of

Hon'ble Apex Court of India in case of Thayyil Mammo & Ors.

versus Kottiath Ramunni & Ors., AIR 1966 SC 337 inasmuch

as therein, the document was registered one whereas, in the

present case, the Court was dealing with the unregistered

document. He, in support of his submission, relies upon a

judgment of Hon'ble Apex Court of India in case of Mohd. Akram

Ansari versus Chief Election Officer & Ors., (2008) 2 SCC

95.

Heard learned counsel for the applicant and perused the

record.

The Explanation to Article 23 of Schedule 2 of the Act of

1952 was made effective from 18.05.1987 and not from

18.09.2019 as has erroneously been mentioned in the order dated

17.08.2021. Therefore, on page 3 of the order, the date of the

(4 of 4) [WMAP-152/2021]

implementation of the Explanation to Article 23 of Schedule 2 be

read as "18.05.1987" instead of "18.09.2019".

Another contention of the learned counsel for the petitioner

that since reliance placed by this Court on the judgment in case of

Thayyil Mammo (supra) is erroneous hence, the judgment dated

17.08.2021 be quashed and set aside, does not merit acceptance.

Under Section 152 CPC, a Court can correct only clerical or

arithmetical error in its judgments/orders. The review petitions

have been decided by this Court in the facts and circumstances of

the case in the backdrop of judgment of Hon'ble Apex Court of

India in case of Thayyil Mammo (supra) and even assuming it to

be erroneous, the same being beyond the scope of

clerical/arithmetical error as stipulated under Section 152 CPC, the

prayer cannot be entertained.

Reliance placed by the learned counsel for the applicant on

the judgment in case of Mohd. Akram Ansari (supra) is wholly

misconceived and misplaced. It nowhere deals with scope of

interference under Section 152 CPC.

Accordingly, the applications are allowed to the extent of

seeking correction in the date of implementation of the

Explanation to Article 23 of Schedule 2 of the Act of 1952 which

may be read as "18.05.1987" instead of "18.09.2019". Rest of the

prayer is rejected.

A copy of this order be placed in each connected file.

(MAHENDAR KUMAR GOYAL),J

Manish/14-16

Powered by TCPDF (www.tcpdf.org)

 
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