Citation : 2022 Latest Caselaw 2640 Raj/2
Judgement Date : 30 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Second Appeal No. 142/2012
1. Satya Swaroop Gothwal S/o Late Shri Nanak Chand
Bunkaro Ka Mohalla, Gandhi Chowk, Chomu, Distt. Jaipur
Raj.
2. Ku. Neelam D/o Late Shri Nanak Chand Bunkaro Ka
Mohalla, Gandhi Chowk, Chomu, Distt. Jaipur Raj.
3. Smt. Suman D/o Late Shri Nanak Chand W/o Shri
Ramesh Chand Nainawal Bunkaro Ka Mohalla, Ajeetgarh
Road, Shahpura, Distt. Jaipur Raj.
4. Smt. Saroj D/o Late Shri Nanak Chand W/o Shri
Bhagirath Prasad Bunkar Mohalla Gokulpura, Kalwar
Road, Jhotwara, Distt. Jaipur Raj.
----Appellants
Versus
Smt. Gaindi Devi @ Gulab Devi W/o Shri Tulsi Ram Thana Naradi
Road, Near Montessori School, Madanganj, Distt. Ajmer Raj.
----Respondent
Connected with
S.B. Civil Second Appeal No. 468/2019
1. P.k. Raj Satyaswaroop S/o Nanagchand, R/o Bunkaro Ka Mohalla, Chomu District Jaipur
2. Neelam D/o Nanagchand, R/o Bunkaro Ka Mohalla, Chomu District Jaipur
3. Suman D/o Nanagchand W/o Ramesh, R/o Bunkaro Ka Mohalla, Shahpura District Jaipur
4. Saroj D/o Nanagchand W/o Bhagirath, R/o Tejaji Ke Mandir Ke Samne, Gram Gokulpura, Kalwad Road, Jaipur (Deceased)
----Appellants Versus Smt. Gaindi Devi Alias Gulab Devi D/o Tulsiram, R/o Bangasiyo Ki Mori Bahar, Gandhi Chowk, Chomu District Jaipur
----Respondent
For Appellant(s) : Mr. Ajay Gupta with Mr. Deven Pareek Mr. R.M. Jain For Respondent(s) :
HON'BLE MR. JUSTICE SUDESH BANSAL
Judgment
(2 of 7) [CSA-142/2012]
30/03/2022
1. In both appeals parties are common and disputed property
as well as issue involved is also identical, therefore, with consent
of both counsel for appellants have been heard together and are
being decided by this common order.
2. In appeal No.142/2012, predecessor of appellants namely
Nanagchand (Nanak Chand) has filed a civil suit for declaration
and permanent injunction against respondent Gaindi Devi in the
year 1998. Plaintiff- Nanagchand while assailing patta bearing
No.468 dated 08.04.1976 of defendant, claimed his ownership by
way of adverse possession and prayed for decree of permanent
injunction. The trial Court found that plaintiff was in permissive
possession through defendant who was found owner of suit
property by virtue of patta dated 08.04.1976 and accordingly
plaintiffs' suit was dismissed vide judgment dated 18.04.2006.
Plaintiffs assailed judgment dated 18.04.2006 by way of filing first
appeal which has been dismissed on merits vide judgment dated
20.01.2012, hence, against concurrent findings of fact and
dismissal of plaintiffs' suit by the two Courts below, this second
appeal has been preferred.
3. In second appeal No.468/2019, Respondent-Gaindi Devi filed
civil suit for possession against predecessors of appellants namely
Nanagchand on 06.12.2007 claiming inter alia that property in
question was allotted through patta No.468 dated 08.04.1976
issued by Gram Panchayat in favour of Bheru Ram and she is
daughter of Bheru Ram, hence, she has acquired ownership after
death of Bheru Ram. Possession of Nanagchand was claimed as
licensee and on termination of license, she filed suit for
possession. The trial Court, vide judgment dated 21.08.2013
(3 of 7) [CSA-142/2012]
decreed the suit for possession against Nanagchand along with
mesne profit @ Rs.600/- per month. Challenge to the judgment
and decree for possession and mesne profit dated 21.08.2013 was
made by way of first appeal and first Appellate Court, after
rehearing of matter has affirmed the judgment and decree of the
trial Court and dismissed the first appeal vide judgment dated
29.05.2019. Hence, against both judgments and decree for
possession, this second appeal has been filed by the appellants-
defendants.
4. The relevant facts of present cases, as culled out from record
are that suit property is a Guwadi situated at Chomu. Appellants'
predecessor Nanagchand filed a civil suit for declaration and
permanent injunction, claiming that patta of this Guwadi bearing
No.468 dated 08.04.1976 was issued by Gram Panchayat in favour
of respondent's father namely Bheru Ram be declared null and
void as by virtue of his long and unobstructed possession, he has
acquired title by virtue of adverse possession. Plaintiff claimed
that he has raised construction of two rooms, Lat-bath and tin
sheded portion over the Guwadi and obtained water and electricity
connection in his name. Plaintiff while claiming adverse possession
also assailed patta of defendant seeking declaration of the same
as null and void. Defendant submitted written statement and
claimed that patta dated 08.04.1976 issued in favour of her father
Behru Ram is lawful and valid. During lifetime of Bheru Ram, he
resided in Guwadi. Plaintiff-Nanagchand was nephew of Bheru
Ram. After death of Bheru Ram, defendant being his natural
daughter, is real owner of Guwadi and since her husband was
posted in Railway at Ajmer, therefore, she permitted the plaintiff-
Nanagchand to use Guwadi for its maintenance and as caretaker.
(4 of 7) [CSA-142/2012]
According to defendant, plaintiff's possession over Guwadi was
permissive possession and if plaintiff has obtained electricity and
water connection, the same do not confer any ownership rights.
As far as question of raising construction of two rooms, Lat-bath
and tin sheded portion with Guwadi portion is concerned, the
same have been raised on the cost of defendant, for which a
receipt of payment of Rs.93,325/- dated 21.06.1994 was
produced on record.
5. The trial Court on the basis of rival pleadings of parties
settled issues and recorded evidence of both parties. The trial
Court on appreciation of evidence, found that plaintiff's claim for
adverse possession over the Guwadi is not proved. Such
conclusion was based on fact that plaintiff filed civil suit on
23.02.1998 and in support of his possession, he produced bills of
electricity and water consumption (Exhibit 18 and 19) of the year
1993 and 1996. The construction over Guwadi was alleged to be
made in the year 1994. Thus, the trial Court recorded that on the
date of filing of suit in the year 1998, plaintiff's possession over
Guwadi prior to 12 years from date of suit is not proved. That
apart, the trial Court found that possession of plaintiff over
Guwadi was as permissive possession. Such conclusion was based
on evidence that Guwadi was allotted in favour of Bheru Ram who
happens to be uncle of plaintiff and during lifetime of Bheru Ram,
was in use and occupation of Guwadi. After his death, Bheru's
daughter namely Gaindi Devi (respondent herein), got title and
possession of Guwadi. Respondent allowed the plaintiff to sue the
Guwadi. Plaintiff and his witnesses, in cross examination admitted
the fact earlier that Bheru Ram was in use and occupation of
Guwadi and could not show his long possession. Thus, where
(5 of 7) [CSA-142/2012]
plaintiff failed to prove acquiring of ownership by way of adverse
possession, his possession was found as permissive possession.
The challenge to patta of Bheru Ram remain failed and accordingly
plaintiff's suit was dismissed vide judgment dated 18.04.2006.
The findings of fact as recorded by the trial Court in judgment
dated 18.04.2006 have been affirmed by the first Appellate Court
on re-appreciation of evidence and material available on record
vide judgment dated 20.01.2012. Counsel for appellants made an
attempt to assail evidence of fact, claiming the same to be
perverse, however, could not point out any infirmity, illegality or
perversity in findings of fact recorded by two Courts below.
6. This Court finds that findings of fact and conclusion recorded
by the two Courts below are based on appreciation of evidence
and same do not suffer from any perversity. Re-appreciation of
evidence at the stage of second appeals is not permissible within
the scope of Section 100 CPC, thus, judgments dated 18.04.2006
and 20.01.2012 are not liable to be interfered with at the stage of
second appeal.
7. In civil suit for possession filed by respondent- Gaindi Devi,
the trial Court has examined validity and legality of patta No.468
dated 08.04.1976 (Exhibit 1) and found ownership of Guwadi
vests with Mr. Bheru Ram, in whose favour patta was issued by
Gram Panchayat. It was recorded that after death of Bheru Ram,
ownership devolved upon his daughter, namely Smt. Gaindi Devi.
Her civil suit for possession and mesne profit has been decreed on
appreciation of evidence vide judgment dated 29.05.2019. The
trial Court has recorded that defendant has not produced any
evidence to show hir title and to protect his possession quo
plaintiff. Apart from appreciation of document patta, findings
(6 of 7) [CSA-142/2012]
recorded in judgment dated 18.04.2006 passed in previous civil
suit for permanent injunction filed by Nanagchand were also taken
into consideration. Nanagchand and his witnesses admitted
issuance of patta of Guwadi in favour of Bheru Ram. Since
possession of defendant was found as permissive and plaintiff was
found to be owner, the suit for possession and mesne profit was
decreed vide judgment dated 21.08.2013. Defendant assailed
judgment by way of appeal, which has been heard on merits and
on re-appreciation of evidence, has been dismissed vide judgment
dated 29.05.2019.
Counsel for appellants argued that decree for possession has
been passed only in relation to portion of property whereas they
are having possession over the whole Guwadi, therefore,
impugned judgments are perverse.
8. Having heard counsel for appellants and perused impugned
judgments as well as material available on record, this Court finds
that patta No.468 dated 08.04.1976 issued in favour of Bheru
Ram for Guwadi in question has been held valid and challenged to
the patta, at the behest of appellants has been dismissed.
Appellants' possession over the Guwadi was found as permissive
possession and their civil suit for permanent injunction too has
been dismissed. Thus, appellants have no right to retain
possession over Guwadi and respondent Gaindi Devi is entitled to
get back the possession. The judgment and decree for possession
dated 21.08.2013, as upheld in first appeal vide judgment dated
29.05.2019, do not suffer from any perversity. Arguments raised
by appellants, are not sustainable to assail the judgment and
decree which is based on appreciation of evidence and within
parameters of law.
(7 of 7) [CSA-142/2012]
9. This Court does not find involvement of any substantial
question of law in both appeals. In absence of any substantial
question of law, powers under Section 100 CPC cannot be
exercised. The substantial questions of law as proposed by
appellant-plaintiff are essentially questions of fact which requires
reappreciation of evidence. Reappreciation of evidence is not
permissible within scope of Section 100 of CPC, unless and until
there is some illegality or perversity in findings of impugned
judgments. None of the question of law, falls within purview of
substantial question of law. In order to exercise the scope of
Section 100 of CPC, involvement/formulation of substantial
question of law is sine qua non. Otherwise also, it is a case of
concurrent findings of facts even if erroneous cannot be disturbed
in exercise of powers under Section 100 CPC as has been held in
case of Kondiba Dagadu Kadam Vs. Savitribai Sopan Gujar
[(1999) 3 SCC 722] and catena of other judgments passed in
case of Pakeerappa Rai Vs. Seethamma Hengsu & Ors.,
[(2001) 9 SCC 521], Thulasidhara & Anr. Vs. Narayanappa
& Ors., [(2019) 6 SCC 409], Bholaram Vs. Ameerchand,
[(1981) 2 SCC 414], Ishwar Das Jain Vs. Sohan Lal,
[(2000) 1 SCC 434] and State of Madhya Pradesh Vs. Sabal
Singh & Ors., [(2019) 10 SCC 595]. Since no substantial
questions of law are involved in present appeal thus, same is not
liable to be entertained. Accordingly, second appeals are bereft
of merits and same are accordingly dismissed.
10. All pending application(s), if any, also stand(s) disposed of.
(SUDESH BANSAL),J
NITIN /81 &12
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!