Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nirmala Wadhwa vs Seth Sarnamal Aggarwal Trust ...
2025 Latest Caselaw 16556 Raj

Citation : 2025 Latest Caselaw 16556 Raj
Judgement Date : 2 December, 2025

[Cites 16, Cited by 0]

Rajasthan High Court - Jodhpur

Nirmala Wadhwa vs Seth Sarnamal Aggarwal Trust ... on 2 December, 2025

[2025:RJ-JD:51955]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Civil Writ Petition No. 6037/2022

1.       Nirmala Wadhwa W/o Shri Arjun Dev Wadhwa, Aged
         About 58 Years,              R/o A-1 Geetanjli Enclave (Chak 16
         M.L.) Tehsil And District Sri Ganganagar (Rajasthan).

2.       Shanti Prakash Katariya S/o Shri Ramditta Ram Katariya,
         Aged About 60 Years, R/o House No. 1068, Near Sabji
         Mandi, Purani Aabaadi, Sri Ganganagar (Rajasthan).

                                                                            ----Petitioners

                                         Versus

1.       Seth Sarnamal Aggarwal Trust, Hariyana Bhawan, Lakkad
         Mandi Road, Sri Ganganagar Through Its Chairman, Shri
         Om Prakash S/o Shri Sarnamal Aggarwal, Aged About 72
         Years,      R/o     91     Purani      Dhanmandi,            Sri     Ganganagar
         (Rajasthan).

2.       Shri Om Prakash S/o Shri Sarnamal Aggarwal, Aged
         About       72     Years,      R/o      91      Purani       Dhanmandi,        Sri
         Ganganagar           (Rajasthan),          Chairman,         Seth      Sarnamal
         Aggarwal Trust, Hariyana Bhawan, Lakkad Mandi Road,
         Sri Ganganagar (Rajasthan).

3.       Smt. Pushba Rani W/o Shri Om Prakash, Aged About 70
         Years, R/o 91 Purani Dhanmandi, Sri Ganganagar, Trustee
         Seth Sarnamal Aggarwal Trust, Hariyana Bhawan, Lakkad
         Mandi Road, Sri Ganganagar (Rajasthan).

4.       Praveen Goyal S/o Shri Om Prakash, Aged About 44
         Years, R/o 91 Purani Dhanmandi, Sri Ganganagar, Trustee
         Seth Sarnamal Aggarwal Trust, Hariyana Bhawan, Lakkad
         Mandi Road, Sri Ganganagar (Rajasthan).

                                                                      ----Respondents




For Petitioner(s)              :     Mr. Trilok Joshi
For Respondent(s)              :     Mr. Aakash Kukkar through V.C




                           (Uploaded on 03/12/2025 at 04:25:24 PM)
                          (Downloaded on 03/12/2025 at 09:02:29 PM)
 [2025:RJ-JD:51955]                  (2 of 10)                    [CW-6037/2022]


     HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA

Order

ARGUMENTS CONCLUDED ON : 24/11/2025 ORDER RESERVED ON : 24/11/2025 FULL ORDER PRONOUNCED ON : 02/12/2025

The present writ petition has been filed under Article 226 &

227 of the Constitution of India with the following prayers:-

"1. By an appropriate writ, order or direction, the impugned order dated 24.03.2022 (Annexure P/19) passed by the learned Presiding Officer, Rent Tribunal, Sri Ganganagar in Rent Petition No. 62/2019 titled as "Seth Sarnamal Aggarwal Trust & Ors. V/s Nirmla Wadhwa & Anr." may kindly be quashed and set aside.

2. By an appropriate Writ, Order or Direction, the Application Dated 22.01.2020 (Annexure P/17) under section 10 CPC preferred by the Petitioners may kindly be allowed."

2. The facts, insofar as necessary for determination of the

present controversy, are that the petitioners claim to have

purchased the property in question through two duly executed

agreement to sell, executed by the respondents. The first

agreement to sell was dated 24.04.2004 (Annexure P/1) and the

second agreement to sell was dated 22.09.2010 (Annexure P/8),

pertaining to two separate portions of premises commonly known

as "Hariyana Bhawan", situated at Plot No. 3 (Flour Mill), Industrial

Area, Block, Sri Ganganagar. As per the agreement to sell dated

24.04.2004, the petitioners claim to have paid the total amount of

Rs. 21,00,000 in parts, and their possession of the property, which

began as tenancy on 14.01.2004, was acknowledged in the

agreement itself. With respect to the subsequent agreement

dated 22.09.2010, the petitioners claim to have paid the full

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (3 of 10) [CW-6037/2022]

consideration amount of Rs. 15,00,000/- in cash, upon which

possession of the relevant portion was delivered to them, with an

understanding interse that the formal sale deed would be

executed within eight years. When the respondents,

notwithstanding the petitioners' presence before the Sub-Registrar

on 30.04.2019, failed to execute the requisite sale deeds, the

petitioners instituted two Civil Suits bearing suit No. 18/2019 and

19/2019 before the Additional District Judge No.02, Sri

Ganganagar, seeking specific performance of the aforesaid

agreements, wherein interim orders of status quo came to be

passed. During pendency of the said suits, the respondents filed

the Rent Petition No. 62/2019 under Section 9 of the Rajasthan

Rent Control Act, 2001 (for short "the Act") before the Rent

Tribunal, Sri Ganganagar (hereinafter referred as "learned

Tribunal"), seeking eviction of the petitioners from the property in

question. Upon which, the petitioners filed an application under

Section 10 read with Section 151 Civil Procedure Code, 1908 (for

short "CPC") seeking stay of the rent proceedings on the ground

that the issues involved were directly and substantially in issue in

the pending civil suits. However, the learned Tribunal, by order

impugned dated 24.03.2022, rejected the said application. Being

aggrieved by the aforesaid order of the learned Tribunal, the

petitioners have approached this Court, invoking its extraordinary

jurisdiction under Article 226 & 277 of the Constitution of India.

3. Learned counsel for the petitioner submitted that the

impugned order dated 24.03.2022, rejecting the application of the

petitioners filed under Section 10 read with Section 151 CPC, is

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (4 of 10) [CW-6037/2022]

perverse and unsustainable on the premise that two previously

instituted civil suits for specific performance concerning the very

same property and between the same parties are already pending

adjudication before the competent Civil Court, wherein interim

protection has also been granted. It was further urged that

despite being aware of the said pendency, the respondents have

deliberately filed a subsequent rent petition by suppressing

material facts and taking entirely contradictory stands regarding

title, tenancy, and sale agreements. Learned Counsel further

submitted that the issues relating to title, validity of sale

agreements, and their possession as purchasers are directly and

substantially in issue before the Civil Court, and continuation of

parallel rent proceedings would result in conflicting findings and

abuse of process of law. It was further contended that the learned

Tribunal failed to consider the mandate of Section 10 CPC and the

inherent powers under Section 151 CPC, and passed the impugned

order in a cursory manner without recording any finding on the

specific pleas raised by the petitioners. Thus, it was prayed that

the impugned order may be quashed and set aside, and the rent

proceedings pending before the learned Tribunal may be stayed.

4. Per contra, learned counsel appearing for the respondents,

vehemently opposing the arguments advanced at bar by learned

counsel for the petitioners, submitted that the learned Tribunal

has rightly dismissed the application filed by petitioners under

Section 10 read with Section 151 of the CPC. It was submitted

that the respondents have invoked the jurisdiction of the learned

Tribunal strictly in accordance with law, and the civil suits filed by

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (5 of 10) [CW-6037/2022]

the petitioners have no nexus whatsoever with the Rent Petition

filed by the respondents. It was further contended that the

respondents-Trust has neither transferred the property in question

nor is legally competent to do so, and the petitioners are in

possession of the property in question in the capacity of tenants

only and not as purchasers. It was further averred that the parties

involved in the suit for specific performance and those before the

learned Tribunal are different, and the nature, basis, and reliefs

sought in these two proceedings are wholly distinct. As such, no

element of similarity, overlap, or uniformity exists between these

civil suits and the petition filed before the learned Tribunal. It was

also urged that the learned Tribunal has rightly dismissed the

application, as the civil court, in any event, lacks jurisdiction to

grant the reliefs contemplated under the Act, and therefore, the

principles underlying Section 10 CPC have no application to the

facts of the present case. Therefore, it was prayed that the writ

petition, being devoid of merit and not maintainable in the eye of

law, deserves to be dismissed. In support of his contentions,

learned counsel for the respondents has placed reliance on the

following judgments:-

1. National Institute of Mental Health and Neuro Sciences vs. C. Parameshwara (2005) AIR(SC) 242.

2. H. K. Sharma vs. Ram Lal (2019) 4 Supreme Court Cases

153.

3. Madhav Das vs. Rajkumar Vyas Civil Writ Petition No. 15831 of 2019.

4. Shyam Sundar Malpani vs. Shyam Lal Sharma 2022(2) CJ(Civ.)(Raj.) 897.

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (6 of 10) [CW-6037/2022]

5. Heard learned counsel for the parties, perused the material

available on record and the judgments cited at the bar.

6. In order to examine the applicability of the statutory bar

invoked by the petitioners, it becomes necessary to advert to

Section 10 of the Code of Civil Procedure, which is reproduced for

ready reference:

"10. Stay of suit.-- No Court shall proceed with the trial of any suit in which the matter in issue is also directly and substantially in issue in a previously instituted suit between the same parties, or between parties under whom they or any of them claim litigating under the same title where such suit is pending in the same or any other Court in India have jurisdiction to grant the relief claimed, or in any Court beyond the limits of India established or continued by the Central Government and having like jurisdiction, or before the Supreme Court.

Explanation.--The pendency of a suit in a foreign Court does not preclude the Courts in India from trying a suit founded on the same cause of action."

7. A bare perusal of Section 10 CPC indicates that its object is

to prevent courts of concurrent jurisdiction from simultaneously

proceeding with parallel suits involving issues that are directly and

substantially the same. The provision operates as a procedural

safeguard and comes into play only where the entire subject

matter of both suits is identical. The statutory expression "the

matter in issue is directly and substantially in issue" signifies an

issue that forms the core of the dispute, as distinguished from

questions that arise merely incidentally or collaterally. A common

property forming the subject matter of litigation does not, by

itself, attract bars of Section 10.

8. The Hon'ble Supreme Court, while deciding Usha and

Another v. Shahjad Bi @ Sejad and Others [2024 3 CivCC

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (7 of 10) [CW-6037/2022]

138], made a congruent observation to that in the case of

National Institute of Mental Health and Neuro Sciences

(supra) and has categorically held as under:

"10. The object of this Section is to prevent courts of concurrent jurisdiction from simultaneously trying two parallel suits in respect of the same matter in issue. This Section deals with a rule of procedure. Section 10 applies only in cases where the whole of the subject matter in both the suits is identical. The crucial 3 words in Section 10 are "the matter in issue is directly and substantially in issue" in the previously instituted suit. The aforesaid words are different from "incidentally or collaterally in issue." Therefore, there must be identity of the matter in issue in both the suits inasmuch as the subject matter in both the proceedings is identical. But even on a consideration of the two suits, even if the property in respect of two suits is one and the same but the issues are separate and there is no identity at all with regard to the cause of action and also the reliefs that are sought in both the suits, the subsequent suit between the same parties, is not liable to be stayed under Section 10. Not only the matter in issue in the second suit should also be directly and substantially in issue in the first suit, but that the second suit must be for the same relief as that claimed in the first suit. Therefore, it is not only the identical subject matter but also the relief claimed in both suits that determine the applicability of Section 10. Thus, for instance, if the first suit is for partition and separate possession of the suit scheduled property and the second suit is for ejectment of a tenant from the same, then Section 10 would not apply."

9. A coordinate bench of this Court while deciding Civil Writ

Petition No. 15831/2019, Madhavdas v. Rajkumar Vyas,

decided on 06.11.2019, observed that mere execution of an

agreement to sell between the parties does not result in the

determination of tenancy, and held that the issues in a suit for

specific performance and a petition for eviction under the

Rajasthan Rent Control Act 2001 cannot be regarded as

substantially the same.

10. Further the applicability of Section 10 of the CPC has been

clearly elucidated in Aspi Jal And Another v. Khushroo

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (8 of 10) [CW-6037/2022]

Rustom Dadyburjor [AIR 2013 SC 1712] wherein the Apex

Court observed as under:

"11. In the present case, the parties in all the three suits are one and the same and the court in which the first two suits have been instituted is competent to grant the relief claimed in the third suit. The only question which invites our adjudication is as to whether "the matter in issue is also directly and substantially in issue in previously instituted suits". The key words in Section 10 are "the matter in issue is directly and substantially in issue in a previously instituted suit". The test for applicability of Section 10 of the Code is whether on a final decision being reached in the previously instituted suit, such decision would operate as res judicata in the subsequent suit. To put it differently one may ask, can the plaintiff get the same relief in the subsequent suit, if the earlier suit has been dismissed? In our opinion, if the answer is in the affirmative, the subsequent suit is not fit to be stayed..."

11. In the present matter, the central issue concerns the

applicability of Section 10 of CPC. The provision can be invoked

only where the issues requiring adjudication in the later

proceeding correspond directly and substantially with those arising

in the previously instituted suit. The determinative test lies in

whether the essential legal questions are the same, and not

simply whether the same property or parties are involved. The law

does not contemplate a stay where the nature of the rights

asserted, the causes of action invoked, or the reliefs sought are

fundamentally distinct.

12. It is also pertinent to note that the Rent Tribunal, functioning

under the special and self-contained act, exercises a circumscribed

statutory jurisdiction exclusively over landlord-tenant matters and

eviction. By virtue of Section 21 of the Act, the provisions of the

CPC apply to the Rent Tribunal only to the extent expressly

permitted, and the Rent Tribunal, not being a civil court, cannot

have its proceedings mechanically equated with a civil suit. A

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (9 of 10) [CW-6037/2022]

petition before the Rent Tribunal, invoked under a special

statutory jurisdiction, is fundamentally differs, both in form and in

scope, from a civil suit instituted before a civil court. Proceedings

of such character do not automatically become subordinate to a

civil action merely because a separate dispute concerning the

same property is pending before a civil court. Further, the Rent

Tribunal is first required to determine the existence of a landlord-

tenant relationship, which constitutes a threshold and independent

enquiry under the statute. This determination is entirely separate

from the issues canvassed in a civil action concerning contractual

or proprietary rights.

13. In the case at hand, the petitioners have instituted two civil

suits seeking specific performance of distinct agreement to sell

pertaining to two separate portions of the property in question,

whereas the respondents, during the pendency of those suits,

seeking possession of the same premises, filed eviction petition

before the learned Tribunal. The threshold questions before the

learned tribunal, namely the existence and nature of the landlord

tenant relationship and the grounds for eviction, are entirely

independent of the contractual disputes regarding specific

performance of contract, with the causes of action, statutory

foundations, and reliefs in the two forums being fundamentally

distinct. Thus, the key issues in the two proceedings are distinct in

law and in substances, and the proceedings before the learned

Tribunal need not be stayed on account of the pending civil suits.

(Uploaded on 03/12/2025 at 04:25:24 PM)

[2025:RJ-JD:51955] (10 of 10) [CW-6037/2022]

14. In the light of the aforesaid observations and looking into the

factual matrix of the present case, this Court, exercising its limited

supervisory jurisdiction, finds no illegality, perversity, or

jurisdictional infirmity in the impugned order dated 24.03.2022

passed by the Rent Tribunal, Sri Ganganagar in Rent Petition

No.62/2019 while rejecting the application of the petitioners filed

under Section 10 read with Section 151 CPC.

15. Consequently, the present writ petition stands dismissed.

Pending applications, if any, also stands disposed of.

(CHANDRA SHEKHAR SHARMA),J 172-Anill/-

(Uploaded on 03/12/2025 at 04:25:24 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter