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

Lrs Of Smt. Mitha Bai vs Smt. Hulsi Devi
2025 Latest Caselaw 16023 Raj

Citation : 2025 Latest Caselaw 16023 Raj
Judgement Date : 25 November, 2025

Rajasthan High Court - Jodhpur

Lrs Of Smt. Mitha Bai vs Smt. Hulsi Devi on 25 November, 2025

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2025:RJ-JD:49326]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Civil First Appeal No. 133/2025

1.       Lrs Of Smt. Mitha Bai, Widow Of Late Shri Sardar Singh
         (Since Deceased) Through Her Legal Representatives.
2.       Jaswant Singh S/o Late Shri Sardar Singh, Aged About 46
         Years, R/o Wada, Tehsil Pindwara, District Sirohi.
3.       Bharat Singh S/o Late Shri Sardar Singh, Aged About 44
         Years, R/o Wada, Tehsil Pindwara, District Sirohi.
4.       Smt. Kamla W/o Shri Indra Singh, Aged About 42 Years,
         R/o Naya Ghar, Kasindra, Tehsil Pindwara, District Sirohi.
                                                                      ----Appellants
                                        Versus
Smt. Hulsi Devi W/o Shri Sampat Raj., R/o Kiwarli, Tehsil Abu
Road, District Sirohi.
                                                                     ----Respondent


For Appellant(s)              :     Mr. Narpat Singh Rajpurohit
For Respondent(s)             :     Mr. Chetan Prakash Soni
                                    Ms. Saritha Devi Soni
                                    Mr. Hitesh Singh



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

Reserved on: 12/11/2025 Pronounced on: 25/11/2025

1. The present first appeal under Section 96 of C.P.C. has been

preferred by the appellants-defendants against the judgment and

decree dated 07.10.2024 passed by the learned Additional District

Judge No.2, Abu Road, District Sirohi in Civil Original Suit

No.14/2017 (29/2012) titled as "Smt. Hullasi Devi v. Smt.

Meethabai & Ors.", whereby the suit for possession, permanent

and mandatory injunction and recovery of damages in respect of

the suit property was decreed.

(Uploaded on 25/11/2025 at 06:30:18 PM)

[2025:RJ-JD:49326] (2 of 6) [CFA-133/2025]

2. In the suit preferred by the plaintiff, it was pleaded that late

Sardar Singh and his brother Laxman Singh were joint owners of

the suit property situated at Village Panchayat Kavarli through

patta No.30, comprising kachha houses and adjoining land. Upon

partition between the brothers, the southern house came to the

share of Sardar Singh. Being the absolute owner of his share,

Sardar Singh sold a portion of his share of property admeasuring

652.5 sq. ft. with its boundaries to the plaintiff by a registered

sale deed and handed over the possession of the same to the

plaintiff. However, on 02.07.2011, when the plaintiff had gone out

of Abu Road for her daughter's marriage, the defendants

trespassed into the suit property and obtained an ex parte

injunction by filing a suit for permanent injunction against the

plaintiff's husband. After returning from her daughter's marriage

on 19.07.2011 and discovering the illegal acts of the defendants,

the plaintiff requested them to vacate the suit property, but the

same was of no avail. It was further averred that the defendants

were continuously damaging the suit property and attempting to

make unauthorized alterations therein. The plaintiff, therefore,

prayed for a decree for removal of the defendants' illegal

possession, delivery of possession of the property and a decree of

permanent injunction restraining the defendants from raising any

construction, making alterations, or transferring the suit property

in any manner. She also sought mesne profits for use and

occupation at the rate of Rs.1,000/- per month from the date of

institution of the suit till delivery of possession, along with

compensation of Rs.9,000/-.

(Uploaded on 25/11/2025 at 06:30:18 PM)

[2025:RJ-JD:49326] (3 of 6) [CFA-133/2025]

3. In the written statement filed on behalf of the defendants,

the issuance of patta No.30 in the names of Sardar Singh and

Laxman Singh was admitted. However, it was pleaded that no

partition had ever took place between them. It was further stated

that the patta was issued jointly as the disputed property was

ancestral property. The allegation regarding forcible dispossession

between 02.07.2011 and 19.07.2011 was denied. The defendants

also asserted that the sale deed dated 02.03.1989 was forged and

fabricated and therefore, the same is liable to be declared null and

void. On these grounds, the defendants prayed for dismissal of the

suit. A counterclaim seeking cancellation of the sale deed dated

02.03.1989 was also filed.

4. The learned trial Court, on the basis of the pleadings of the

parties, framed as many as seven issues including the relief

clause, which read as under:-

"¼1½& vk;k okn in l¡[;k 2 esa vafdr prqfnZ"kk o uki dk ifjlj fnuk¡d 02- 03-1989 dks izfroknh;k ds ifr ljnkj flag us viuk iw.kZ ekfydkuk gksus ls :i;s 5]000@& udn izkIr dj oknh;k dks tfj;s iathÑr foØ;&foys[k ds foØ; dj dCtk lqiqnZ dj fn;k] rc ls oknh;k yxkrkj dkfct gS ------------------okfn;k ¼2½& vk;k fnuk¡d 02-07-2011 ls fnuk¡d 19-07-2011 ds e/; izfroknh;k us oknh;k ds edku esa vukf/kÑr izos"k dj edku esa iM+k ?kj fcØh dk lkeku vius dCts esa ys fy;k ,oa edku ij vfrØe.k dj dCtk ys fy;k\ ------------------okfn;k ¼3½& vk;k izfroknh;k oknh;k ds edku esa rksMQksM dj {kfrxzLr djus dks] edku esas ifjorZu ifjo/kZu djus dks ,oa edku dks foØ; gLrkUrj.k jgu djus dks vkeknk gS\

------------------okfn;k ¼4½& vk;k oknh;k vius Hkw[k.M dk mi;ksx miHkksx djus ls oafpr gks jgh gS ftlls gtkZuk "kqYd oknh;k izfroknh;k ls 1000@& izfrekg dCtk izkIr gksus rd izkIr djus dh vf/kdkjh gS\ -------------okfn;k ¼5½& vk;k oknh;k ds i{k esa fu'ikfnr foØ;&i= fof/k dh utj esa vÑr] "kwU; ,oa izHkkoghu gS tks izfroknh;k ij ck/;dkjh ugha gS\ ------------------izfrokfn;k ¼6½& vk;k izfroknh;k izfrdwy dCts ds vk/kkj ij LokfeRo vf/kdkjkas dh ?kks'k.kk djokus dh vf/kdkjh gS\ ------------------izfrokfn;k ¼7½& vk;k izfroknh;k oknh;k ls fo"ks'k gtkZuk #i;s 50]000@& izkIr djus dh vf/kdkjh gS\ ------------------izfrokfn;k ¼8½& vuqrks'k \"

5. The learned trial Court decided issues No.1, 2 and 4 in favour

of the plaintiff and against the defendants. issue No.3 was decided

(Uploaded on 25/11/2025 at 06:30:18 PM)

[2025:RJ-JD:49326] (4 of 6) [CFA-133/2025]

against the plaintiff, whereas issues No.5, 6 and 7 were decided

against the plaintiff.

6. The issue for determination before this Court is whether the

trial Court erred in concluding that Sardar Singh was the absolute

owner competent to execute the sale deed dated 02.03.1989, and

whether the impugned judgment and decree in favour of the

plaintiff is legally justified.

7. Learned counsel has placed reliance on the judgment passed

by the Hon'ble Supreme Court of India in the case of 'Kehar

Singh (D) THR. L.R.S. & Ors v. Nachittar Kaur & Ors.'

(2018) 14 SCC 445 decided on 20.08.2018.

8. Upon perusal of the oral and documentary evidence

produced before the trial Court, this Court finds that issues No.1

and 2, being fundamental issues, were rightly decided in favour of

the plaintiff, as it was proved that late Sardar Singh was the

absolute owner of the portion of the property described in para 2

of the plaint and that he executed a registered sale deed dated

02.03.1989 in favour of the plaintiff. The exhibit-03 on record

indicate that Laxman Singh had expressed no objection to the sale

of the share in the property. No material or evidence was

produced to establish that the registered sale deed dated

02.03.1989 was either forged or fabricated. The plaintiff further

successfully established that between 02.07.2011 and

19.07.2011, taking advantage of her absence, the defendants

unlawfully entered the premises and took unauthorized possession

and damaged the property.

9. With regard to the argument advanced by learned counsel

for the appellant contended that the suit property is ancestral

(Uploaded on 25/11/2025 at 06:30:18 PM)

[2025:RJ-JD:49326] (5 of 6) [CFA-133/2025]

property, and therefore, even if the patta was issued jointly in the

names of late Sardar Singh and Laxman Singh, the same could

not have been sold without any legal necessity, this Court finds

that patta No.30 was issued jointly in the names of late Sardar

Singh and Laxman Singh. The mere issuance of a joint patta does

not establish that the property is ancestral, particularly when no

evidence was led before the trial Court to prove such a fact.

10. On the contrary, exhibit-03 establishes that Laxman Singh

had given his no objection to the sale of the share by late Sardar

Singh. Despite having ample opportunity, Laxman Singh did not

appear as a witness before the learned trial Court. The

counterclaim seeking a declaration that the registered sale deed

dated 02.03.1989 is void and ineffective was rejected by the trial

Court, and no appeal against such dismissed has been preferred

by the appellants.

11. In view of the discussion made hereinabove, this Court finds

no illegality, infirmity, or perversity in the findings recorded by the

learned trial Court. The plaintiff has successfully proved her title

and possession through a valid registered sale deed, whereas the

defendants have failed to establish that the sale deed dated

02.03.1989 was forged or void. The finding of unauthorized

possession by the defendants also stands duly proved. This Court

also finds that since the counterclaim has been rejected and no

appeal was filed against the same, the appellants cannot be

permitted to reagitate the said issue.

12. Accordingly, the appeal fails and is hereby dismissed. The

judgment and decree dated 07.10.2024 passed by the learned

(Uploaded on 25/11/2025 at 06:30:18 PM)

[2025:RJ-JD:49326] (6 of 6) [CFA-133/2025]

Additional District Judge No.2, Abu Road, District Sirohi is

affirmed. No order as to costs.

(KULDEEP MATHUR),J 166-himanshu/-

(Uploaded on 25/11/2025 at 06:30:18 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter