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

Kanta Bai vs Mangi Lal @ Mangi Das (2025:Rj-Jd:2690)
2025 Latest Caselaw 4617 Raj

Citation : 2025 Latest Caselaw 4617 Raj
Judgement Date : 15 January, 2025

Rajasthan High Court - Jodhpur

Kanta Bai vs Mangi Lal @ Mangi Das (2025:Rj-Jd:2690) on 15 January, 2025

Author: Birendra Kumar
Bench: Birendra Kumar
[2025:RJ-JD:2690]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Revision Petition No. 19/2021

Kanta Bai W/o Mangidas Bairagi, Aged About 70 Years, R/o
Mistry Market, Begu Dis. Chittorgarh
                                                                   ----Petitioner
                                    Versus
Mangi Lal @ Mangi Das S/o Baludas Bairagi, R/o Begu, Dis.
Chittorgarh
                                                                 ----Respondent


For Petitioner(s)         :     Mr. Nitin Prakash Trivedi.
For Respondent(s)         :     Mr. Ashwini Kumar Babel.



              HON'BLE MR. JUSTICE BIRENDRA KUMAR

Order

15/01/2025

1. The petitioner is aggrieved by order dated 05.02.2021

passed in Civil Original Suit No.22/2020 whereby the trial court

has refused the prayer of the petitioner to reject the plaint under

Order VII Rule 11 read with Section 151 CPC.

2. Prayer was on the ground that the suit was barred by

limitation.

3. The plaintiff/respondent had brought the above suit for

cancellation of gift deed dated 14.10.1998 said to be executed by

the plaintiff in favour of the defendant/petitioner. The plaintiff

asserted that in fact he had gone to execute a deed of Will and not

a gift deed but the defendant/petitioner surreptitiously got a gift

deed registered. The plaintiff came to know about the gift deed on

27.08.2020 after he got a certified copy of the deed. In para 4 of

the plaint, details of the circumstances of execution of the

aforesaid deed is mentioned and the plaintiff has specifically

[2025:RJ-JD:2690] (2 of 3) [CR-19/2021]

stated that he has not gone to the registry office for execution and

registration of the deed under challenge.

4. Article 59 of the Limitation Act reads as follows:-

59. To cancel or set Three years When the facts aside an instrument entitling the plaintiff or decree or for the to have the rescission of a instrument or decree contract. cancelled or set aside or the contract rescinded first become known to him.

Evidently, the limitation would start to run from the date of

first knowledge of the decree or the instrument which is sought to

be cancelled.

5. The law is well settled that while considering the prayer for

rejection of plaint, the Court is required to see only the pleadings

and not the defence of the defendant. A perusal of entire plaint

makes it crystal clear that from the date of knowledge of the

impugned deed, the suit was filed within time.

6. Learned counsel for the petitioner contends that valuation of

the suit was same which was valuation of the instrument which

was executed 20 years back. Therefore, the suit suffers from not

proper valuation of the suit at market rate and payment of

appropriate Court fee.

7. Unless the Court specifically directs the plaintiff to correct

the valuation as required under clause (b) or to make payment of

court fee under clause (c) of Order VII Rule 11 CPC, the plaint

cannot be rejected. In the case on hand, the Court has not

[2025:RJ-JD:2690] (3 of 3) [CR-19/2021]

directed to correct the valuation till the prayer for rejection of

plaint was made.

8. The issue of limitation which is controverted by the

defendant, in the facts & circumstances of this case, is a mixed

question of law and fact and not a pure question of law under

which a delayed suit cannot be entertained.

9. Learned counsel for the petitioner has relied on the judgment

of the Hon'ble Supreme Court in Raghwendra Sharan Singh Vs.

Ram Prasanna Singh (Dead) reported in AIR 2019 SC 1430.

The aforesaid judgment is not applicable in the facts and

circumstances of this case.

10. In Raghvendra case (supra) the registered gift deed was

challenged after 22 years of the execution only by asserting that it

was sham transaction. The plaintiff had not prayed for cancellation

of the gift deed or declaration to set aside the same. In that

circumstance the Hon'ble Supreme Court said that instead of

seeking for proper relief for declaration or cancellation of gift

deed, a cleverly drafted plaint was only placed for bringing the

case under Section 5 of the Limitation Act. Therefore, the

Supreme Court was not inclined to interfere with the impugned

order.

11. Accordingly, this revision petition stands dismissed.

(BIRENDRA KUMAR),J 57-sumer/-

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