Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Champa Lal vs Metha Lal And Ors (2025:Rj-Jd:28190)
2025 Latest Caselaw 1545 Raj

Citation : 2025 Latest Caselaw 1545 Raj
Judgement Date : 1 July, 2025

Rajasthan High Court - Jodhpur

Champa Lal vs Metha Lal And Ors (2025:Rj-Jd:28190) on 1 July, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:28190]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Second Appeal No. 237/1993

Champa Lal son of Late Shri Chimna Ram, by caste Rawal
Resident of Undari Sumerpur, Tehsil Bali, Distt. Pali
                                                                    ----Appellant
                                    Versus
1.Meetha Lal son of Shri Himmat Mal Ji
2. Tara Chand son of Shri Chuni Lal Ji,
      All by caste Oswals, representative of the Village Undari,
Sumerpur, Panch Mahajan, Resident of Sumerpur, District Pali.
                                                                 ----Respondents


For Appellant(s)           :    Mr. Manas Ranchore Khatri
For Respondent(s)          :    Mr. C.P. Soni
                                Ms. Saritha Devi Soni



              HON'BLE MS. JUSTICE REKHA BORANA

Judgment

01/07/2025

1. The present second appeal has been preferred against

judgment and decree dated 08.10.1993 passed by the Additional

District Judge, Bali in Civil Appeal (Decree) No.42/1986 (36/1982)

whereby the regular first appeal as preferred by the appellant

against judgment and decree dated 12.07.1982 passed by the

Civil Judge, Sirohi in Civil Original No.40/1979 stood dismissed.

Vide judgment and decree dated 12.07.1982, the learned Trial

Court proceeded on to decree the representative suit for eviction

as preferred by the plaintiffs. The Court also proceeded on to pass

a decree for mesne profit in favour of the plaintiffs for an amount

of Rs.204/- for the period from 01.03.1978 to the date of

institution of the suit.

[2025:RJ-JD:28190] (2 of 13) [CSA-237/1993]

2. Vide order dated 02.12.2003, while admitting the present

appeal, following substantial questions of law were framed:

"(i) Whether the Courts below were right in not first determining the valuation of the temple property and proceeding to decide the whole matter without adverting to determine the question of bar under Section 29 of the Act?

(ii) Whether it was incumbent upon the Courts below to try the issue of jurisdiction before proceeding to determine other issues as per the Order 14 Rule 2 C.P.C.?

(iii) Whether the Courts below have rightly held that the suit was properly constituted under Rule 1 of Order 8 CPC?" (Order 1 Rule 8, CPC)

3. Arguing on the first question of law, learned counsel for the

appellants submitted that a specific objection regarding the

maintainability of the suit in terms of Section 29 of the Rajasthan

Public Trust Act, 1959 (hereinafter referred to as, 'the Act of

1959') had been raised by the defendants with a submission that

the Temple Trust was unregistered. The specific averment of the

defendants was that the temple in question was a private property

of two persons namely Seth Shri Panaraj and Munnilal. The

construction of four disputed rooms was also undertaken by the

said two owners of the temple only but the land on which the said

rooms were constructed was of the ownership and possession of

the defendants. The property of Jain Community/Jain Temple

neither constitutes any public trust nor any such trust has been

registered. Therefore, the learned Trial Court firstly was under an

obligation to decide whether the Trust in question was a 'Public

Trust' or a 'Private Trust'. It is only after the said determination

been made, it could have been decided whether the Civil Court

had the jurisdiction to entertain the suit in question.

[2025:RJ-JD:28190] (3 of 13) [CSA-237/1993]

4. Further, it is only after the said determination that the issue

whether the Trust in question was mandatorily required to be

registered, could have been decided.

5. Furthermore, whether the Trust (if it is so held) would be

governed by circular dated 28.06.1962 could also be determined

only after the above issue been decided. The learned Trial Court

having not determined the first and foremost question as to

whether the Trust in question was a public or a private Trust, all

the subsequent proceedings/findings were non-est as the same

goes to the root of the matter.

In support of his above submission learned counsel relied

upon a judgment of this Court in the case of Jagannath vs.

Satya Narain; 1973 AIR (Raj) 13.

6. Learned counsel further submitted that reliance of both the

Courts below on circular dated 28.06.1962 was also totally

misconceived, as once the objection regarding maintainability of

the suit on count of the Trust not being registered was raised by

the defendant, the burden to prove that the Trust was not required

to be registered in terms of Circular dated 28.06.1962 was on the

plaintiffs. The learned Trial Court wrongly placed the burden of

the said issue on the defendants and wrongly observed that the

defendants did not raise any plea to the effect that the Trust in

question was having an annual income of more than Rs.3,000/- or

the valuation of the assets of the Trust was more than

Rs.30,000/-. Counsel submitted that even otherwise, the plea

regarding valuation of the assets of the Trust being more than

Rs.30,000/- was very well taken by the appellants-defendants in

the first appeal. Hence, the First Appellate Court was under an

[2025:RJ-JD:28190] (4 of 13) [CSA-237/1993]

obligation to decide the said objection but the First Appellate

Court without considering the said plea, erroneously affirmed the

finding of the learned Trial Court.

7. Responding to the above arguments, learned counsel for the

respondents-plaintiffs, while relying upon the judgment of a Co-

ordinate Bench of this Court in Bhagwanram vs. Thakurji

Hanumanji Maharaj Next Friend; 1989 (2) RCJ 451

submitted that the learned Trial Court rightly recorded a finding

that in absence of any specific plea raised by the defendant

regarding the annual income or the valuation of the assets of the

temple in question, it could not have been concluded that the

temple/Trust would not be governed by circular dated 28.06.1962.

8. Submitting on the second substantial question of law,

learned counsel for the appellants submitted that decision of the

said issue would be directly dependent on the decision of question

No.1. If the Court reaches to a conclusion that the Trust in

question was a private Trust, the suit in question would definitely

be not maintainable before a Civil Court. On the other hand, if the

Court reaches to a conclusion that the Trust in question is a public

Trust, then also the suit would not be maintainable before a Civil

Court for the reason of the Trust being unregistered in view of

Section 29 of the Act of 1959. Therefore, the learned Courts

below were under an obligation to first decide the issue of

jurisdiction and then to proceed with the suit proceedings.

9. Learned counsel further submitted that as was proved on

record, the property in question was a private property and hence,

plaintiff-Community could not have been treated to be a public

trust so as to maintain the suit in question before a Civil Court.

[2025:RJ-JD:28190] (5 of 13) [CSA-237/1993]

10. Responding to the above argument, learned counsel for the

respondents submitted that the property of a temple is, by virtue

of law, a public Trust and is not required to be declared so. So far

as the registration of the Trust is concerned, the same was not

required in view of circular dated 28.06.1962.

11. Arguing on the third substantial question of law, learned

counsel for the appellants submitted that the suit in question

could not have been maintained in the frame of a representative

suit as there was no common interest of the respondents-plaintiffs

in the controversy involved in the suit. Learned counsel submitted

that the property in question was evidently a private property and

hence, no common interest of any other person could have been

concluded so as to entitle them to maintain a suit in the

representative capacity and hence, the permission as granted by

the learned Trial Court in terms of Order 1 Rule 8, CPC ought not

to have been granted.

12. Heard learned counsel for the parties and perused the

material available on record.

13. Coming on to the first Substantial Question of law,

"(i) Whether the Courts below were right in not first determining the valuation of the temple property and proceeding to decide the whole matter without adverting to determine the question of bar under Section 29 of the Act?

That is to say, whether the learned Courts below were

required to determine the valuation of the assets of the property

(temple) before proceeding on to decide the issue whether the suit

was barred in terms of Section 29 of the Act of 1959?

[2025:RJ-JD:28190] (6 of 13) [CSA-237/1993]

14. A bare perusal of the written statement as filed by the

defendants reflects that the whole case of the defendant was that

the property in question (temple) was privately owned and

managed property. The case as put up by the defendant was that

the property was managed by two individual persons namely Seth

Shri Panraj and Munnilal. It is only in the last para that a cursory

averment to the effect that the trust was not registered in terms

of the Act of 1959 has been made. No pleading whatsoever

pertaining to Circular dated 28.06.1962 had been made in the

written statement. It is only in the first appeal that for the first

time the averment pertaining to Circular dated 28.06.1962 was

made. Even an application under Order 6 Rule 17, CPC was filed

on behalf of the defendant before the first Appellate Court for

amendment to the effect that valuation of the property of the

temple exceeded to Rs.30,000/- and hence, it would not be

excluded from the compulsion of registration in terms of Act of

1959. Interestingly, the said application was not pressed by

counsel for the defendants on 29.05.1989 before the First

Appellate Court and the said application was hence dismissed as

'Not Pressed'. Along with the said application, application under

Order 41 Rule 2, CPC was also not pressed and dismissed as such.

15. In view of the above facts, this Court is of the clear opinion

that when no pleading whatsoever was even made by the

defendant regarding the valuation of the property (temple) in

question and no evidence whatsoever was led qua the same, the

learned courts below rightly did not enter into the determination

of the valuation of the property (temple) so as to decide whether

the trust in question was a public or a private trust and whether it

[2025:RJ-JD:28190] (7 of 13) [CSA-237/1993]

was also compulsorily required to be registered in terms of the Act

of 1959.

16. As held in Bhagwanram (supra), even when a trust is a

public trust, the suit cannot be held to be barred by Section 29 of

the Act of 1959 if it is not proved from the evidence on record that

the total valuation of all its assets was more than Rs.30,000/- on

01.07.1962. Herein too, even if it is assumed that the trust in

question was a public trust, there is not an iota of evidence on

record to conclude that the total valuation of the trust in question

was more than Rs.30,000/- on 01.07.1962. What to talk of

evidence, there is not even a pleading to that effect. The

defendant having failed to aver a plea pertaining to the valuation

of the assets of the temple and having failed to lead any evidence

to that effect, as held in the case of Bhagwanram (supra), the

courts below were not required to compute the valuation of the

assets of the temple in question. Further, the applicability of

Circular dated 28.06.1992 was also not required to be gone into

by the courts below in absence of any plea to the said effect. In

the specific opinion of this Court, the burden was upon the

defendant to prove that the suit was not maintainable in terms of

Section 29 of the Act of 1959. The defendant having miserably

failed to lead any evidence on the said issue, issue No.6 was

rightly decided in favour of the plaintiffs.

17. Once this Court has reached to the conclusion that bar of

Section 29 of the Act of 1959 could not have come in way of the

plaintiffs, even if it is assumed that it was a public trust, the

ground raised by counsel for the appellant that the courts below

[2025:RJ-JD:28190] (8 of 13) [CSA-237/1993]

ought to have first decided the question whether the trust in

question was a private trust or a public trust, becomes redundant.

18. At the cost of repetition, this Court holds that even if the

trust in question is assumed to be a public trust, there being no

pleading or evidence to the effect that the valuation of the assets

of the temple/trust in question was more than Rs.30,000/-, the

courts were not required to go into the said issue and in absence

of the fact of the assets being more than Rs.30,000/-, it could not

have been concluded that the trust in question was compulsorily

required to be registered and that in absence of such registration,

the suit on behalf of the trust was not maintainable.

19. This Court is of the above opinion also for the reason that

the defendant although moved an application for incorporating the

above ground before the First Appellate Court but the said

application was not pressed and was dismissed as such. Meaning

thereby, the ground even if any, stood not pressed and hence the

Court was not required to deal with an issue which firstly, was not

even raised at the initial stage and secondly, even when raised at

the first appellate stage, stood not pressed.

20. So far as the judgment in the case of Jagannath (supra) as

relied upon by the counsel for the appellant is concerned, the

same would be of no help to the appellant as therein too, the

Court specifically held as under:-

"Whether this Laxmi Narainjis temple is a public trust or not may have to be decided by the authorities under the Act but whether it is a public trust of the prescribed valuation by way of income or valuation of assets or not, is question which could be decided by the civil court when such controversy is raised."

[2025:RJ-JD:28190] (9 of 13) [CSA-237/1993]

That is to say, the issue whether a trust is a public trust of

the prescribed valuation by way of income or valuation of assets,

is a question which could be decided by the Civil Court when such

controversy is raised. As observed above, the issue/controversy to

the said effect was not even raised by the defendant before the

courts below and hence, the ratio of Jagannath (supra) would not

apply to the present matter.

21. Question No.1 is hence answered in the terms that the

Courts below were right in not determining the valuation of the

temple in question.

22. So far as the ground raised by counsel for the appellant

regarding the determination of the nature of the trust is

concerned, in the specific opinion of this Court, it was not even the

case of the defendants before the trial court that the trust is a

public trust. Rather the pleadings as made were clear and specific

to the effect that the property was a private property managed by

two private individuals and the Jain Community had no say in it.

23. In view of the said specific pleading of the defendants, the

Courts were not required to determine the nature of the trust in

question. Further, as held by this Court in preceding paras, even

otherwise, the nature of the trust would not effect the

maintainability of the suit in question in the present matter, the

same being governed by Circular dated 28.06.1962.

24. Coming on to the second Substantial Question of law,

"Whether it was incumbent upon the Courts below to try the issue of jurisdiction before proceeding to determine other issues as per the Order 14 Rule 2 C.P.C.?"

[2025:RJ-JD:28190] (10 of 13) [CSA-237/1993]

25. Issue No.6 was framed as under:-

"6& vk;k fooknxzLr eafnj dk jktLFkku ifCyd VªLV vf/kfu;e ds vUrxZr jftLVªhd`r ugha gksus ds dkj.k nkok pyus ;ksX; ugha gSA izŒ "

26. A bare perusal of the above issue reflects that an issue

pertaining to jurisdiction was very well framed by the learned trial

Court and was even decided on merit. Learned trial Court while

relying upon Circular dated 28.06.1962 specifically held that

Section 29 of the Act of 1959 would be applicable only on a trust

whose annual income was more than Rs.3,000/-. The Court

specifically observed that no pleading/evidence regarding the

annual income of the trust in question was pleaded/led by the

defendants. With the above specific finding, the Court decided

issue No.6 against the defendants.

27. In the specific opinion of this Court, the finding as recorded

by the learned trial Court and affirmed by the first appellate Court

being totally in consonance with law as well as the evidence

available on record, does not deserve any interference.

Question No.2 is hence answered in the terms that the

courts below did frame an issue pertaining to jurisdiction and even

decided the same on merit.

28. Coming on to Substantial Question of Law No.3,

"Whether the Courts below have rightly held that the

suit was properly constituted under Rule 1 of Order 8

CPC?"

29. Issue No.5 was framed as under:-

"5& vk;k oknhx.k vkns'k 1 fu;e 8 ds vUrxZr okn ykus ds vf/kdkjh ugha gSaA izŒ"

[2025:RJ-JD:28190] (11 of 13) [CSA-237/1993]

30. Replying to the application for permission to be granted to

the plaintiffs to file and continue the suit in representative

capacity in terms of Order 1 Rule 8, CPC, the defendant pleaded in

his written statement as under:

"2- okn i= in la[;k 2 nks esa fyf[kr dFku vlR; gksus ls vLohdkj dj izR;qrj esa fuosnu gS fd mDr Jh ik'oZukFk Hkxoku ds x`g eafnj dk LoxhZ; lsB Jh iujktth lqjk.kk ,oa Jh eqUuhyky th iq= [ksepUnth us yxHkx lkS o"kZ iwoZ vius futh [kjps ls cuokdj mlesa Hkxoku Jh ik'oZukFk dh izfrek fojkteku dh Fkh mDr eafnj muds futh LokfeRo dk gksus ls os nksuksa mldh ns[k js[k j[krs FksA mUgksaus vius futh [kjps ls izfroknh ds LoxZLFk firk Hkwrkth dks osru ij iqtkjh fu;qDr dj eafnj esa Hkxoku dh iwtk ,oa vU; dk;Z lqpk: :i ls fd;s tkus dh O;oLFkk Hkh dh FkhA LoxZLFk iujktth lqjk.kk ds nsgkolku ds i'pkr~ Jh eqUuhykyth ,oa muds iq= Jh fgereyth dk;Z lapkyu LFkk;h :i ls viuh futh laifr ds :i esa eafnj dh ns[kHkky djrs jgrs FksA vkSj eafnj ds iqtkjh dks osru Hkh vius ikl ls [kjp fy[k dj nsrs FksA izfroknh vius firk Hkwrkth ds e`R;q ds i'pkr mDr eafnj esa yxHkx ipiu o"kZ ls iqtkjh ds in ij dke djrk jgk gS vkSj mldks osru Hkh LoxZLFk Jh eqUuhykyth ls nks o"kZ iwoZ rd feyrk jgk gSA yxHkx ikap o"kZ iwoZ Jh fgereyth ds xqtj tkus ij LoxZLFk Jh eqUuhykyth vdsys mDr eafnj dh ns[kHkky ,oa O;oLFkk viuh futh lEifr ds :i esa vUr rd djrs jgs tc rd nks o"kZ iwoZ eafnj esa ls Hkxoku dh izfrek dk mRFkkiu fd;s tkus ls eafnj 'kqU; ugha gks x;kA 13- okn i= in la-13 rsjg dk dFku vLohdkj gSA oknhx.k dk ;g okn izLrqr djus ds fy, flfoy izfØ;k lafgrk ds vkns" k 1 ,d fu;e 8 vkB ds micU/kksa ds vUrxZr U;k;ky; dh vuqefr izkIr djus ds vf/kdkjh ugha gS D;ksa fd oknhx.k ftu yksxksa ds izfrfuf/k dh {kerk ls ;g okn izLrqr djus dh vuqefr pkgrs gSa os la[;k esa vuxf.kr u gksdj fuf'pr la[;k esa gh gSaA "

31. A bare perusal of the above pleadings reflects that the only

averment of the defendant was that the number of people

representing the Jain Community is defined and hence they were

not required to be represented by the plaintiffs but could have

sued in their own name. Hence, the permission to file the suit in a

representative capacity could not have been granted by the Court.

[2025:RJ-JD:28190] (12 of 13) [CSA-237/1993]

32. Sub-Clause (1) of Order 1 Rule 8, CPC reads as under:

"8. One person may sue or defend on behalf of all

in same interest.

(1) Where there are numerous persons having the same interest in one suit,-

(a) one or more of such persons may, with the permission of the Court, sue or be sued, or may defend such suit, on behalf of, or for the benefit of, all persons so interested;

(b) the Court may direct that one or more of such persons may sue or be sued, or may defend such suit, on behalf of, or for the benefit of, all persons so interested."

33. A bare perusal of the above provision clarifies that a suit can

be instituted with the permission of the Court by one or more of

the numerous persons having the same interest in one suit. The

provision nowhere defines the number of numerous persons. The

learned courts below while deciding Issue No.5 observed that

there were 27 Mahajan families in the village and all of the

members of the said families could not be impleaded in the suit

and hence, the suit was filed in representative capacity on basis of

the authority letter/proposal dated 17.10.1978 authorising the

plaintiffs to file the suit. The same being totally in consonance with

Order 1 Rule 8, CPC, the Court proceeded on to decide Issue No.5

against the defendants. This Court does not find any infirmity or

illegality in the said finding, the same being in total consonance

with Order 1 Rule 8, CPC.

34. Question No.3 is hence answered in the terms that the

courts below rightly granted the permission to the plaintiffs to sue

in representative capacity in terms of Order 1 Rule 8, CPC.

[2025:RJ-JD:28190] (13 of 13) [CSA-237/1993]

35. In view of the above observations and conclusions, this Court

does not find any ground to interfere with the impugned

judgments and decree passed by the learned Trial court as well as

the first appellate Court.

36. The present second appeal is hence, dismissed.

(REKHA BORANA),J 184-Praveen/-

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 : MAIMS

 
 
Latestlaws Newsletter