Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kharga Bahadur Rizal vs Suraj Rai
2021 Latest Caselaw 21 Sikkim

Citation : 2021 Latest Caselaw 21 Sikkim
Judgement Date : 3 June, 2021

Sikkim High Court
Kharga Bahadur Rizal vs Suraj Rai on 3 June, 2021
Bench: Bhaskar Raj Pradhan
                                                                                                                1

                                          R.F.A. No. 03 of 2018
                                    Kharga Bahadur Rizal vs. Suraj Rai




     THE HIGH COURT OF SIKKIM: GANGTOK
                     (Civil Appellate Jurisdiction)
------------------------------------------------------------------------------------------------------------------
   SINGLE BENCH: HON'BLE MR. JUSTICE BHASKAR RAJ PRADHAN, JUDGE


                                   R.F.A. No.03 of 2018

         Shri. Kharga Bahadur Rizal,
         S/o late Bhawani Shankar Rizal,
         R/o Sang Chalamthang,
         P.O. & P.S. Singtam, East Sikkim.
                                                                                .... Appellant

                    Versus

         Shri. Suraj Rai,
         S/o late Krishna Bir Rai,
         R/o Sang Chalamthang,
         P.O. & P.S. Singtam,East Sikkim.
                                                   .... Respondent
-------------------------------------------------------------------------
   Appeal under Order XLI, Rule 1 and 2 of the Code of
                          Civil Procedure, 1908.
Appearance:

         Mr. A. K. Upadhyaya, Senior Advocate with Ms.
         Rachhitta Rai, Advocate for the Appellant.
      Ms. Laxmi Chakraborty, Advocate for Respondent.
-------------------------------------------------------------------------
Date of hearing : 20.03.2021, 27.03.2021 and 09.04.2021

Date of judgment: 03.06.2021.

                                        JUDGMENT

Bhaskar Raj Pradhan, J

1. The appellant who was the sole defendant in Title Suit

No. 07 of 2014 has preferred the present Regular First

Appeal No. 03 of 2018 against the impugned judgment and

decree dated 30.06.2018 passed by the learned District

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

Judge, Special Division-II, East Sikkim at Gangtok (the

learned District Judge) decreeing the suit in favour of the

respondent who was the original plaintiff.

2. The suit for declaration of title, possession, injunction

and other consequential reliefs was filed by the plaintiff in

the year 2014. The plaintiff‟s case was that he was the only

son of late Krishna Bir Rai and late Santa Maya Rai of Sang

Chalamthang, East Sikkim. Late Krishna Bir Rai expired on

10.01.1982 and his mother late Santa Maya Rai on

13.08.2013. The plaintiff‟s paternal grandfather late Dhan

Bahadur Rai had three sons and the plaintiff‟s father was

the eldest. Late Dhan Bahadur Rai owned landed

properties including one piece of land measuring 1.900

hectares at Sang Chalamthang Block. Before his death,

Dhan Bahadur Rai partitioned his properties in Sikkim

amongst his three sons and in such partition, the land

measuring 1.900 hectares at Sang Chalamthang Block had

been given to late Krishna Bir Rai. The plaintiff further

asserted that in the manual land record of Sang

Chalamthang Block, the land measuring 1.900 hectares

stood recorded in the name of his father as plot nos. 46,

47, 49, 51, 54, 61 and 62 measuring .2780, .0540, .3620,

.3200, .0560, .7940 and .0360 hectares, respectively under

„Khatiyan‟ no. 28 of Chalamthang Block. After the demise

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

of his father in 1982 the plaintiff and his mother had

numerous problems including monetary. Due to this, the

plaintiff had to abandon his studies after class VII and

leave for Assam in 1996 in search of a job. In 2002, the

plaintiff returned to Sikkim as his mother‟s health was

deteriorating. After staying home for some months in the

year 2002, the plaintiff left for North Sikkim in search of a

job. From middle of 2002 to October 2011, the plaintiff

worked hard doing jobs which came his way including

roadside labour at various far-flung areas in North Sikkim.

With his small savings, he took his mother to doctors for

her treatment whenever he was allowed to do so by his

employers. The plaintiff asserted that his mother was an

illiterate housewife who remained a recluse and bedridden

most of the time after the demise of her husband.

Sometime in the month of December 2005, late Santa Maya

Rai called the plaintiff and gave him one „Sifaris Patra‟

(recommendation letter) and asked him to investigate it.

The plaintiff noticed that it was written on 27.10.2004 by

the defendant. He had recommended for transfer of title of

the land situated below his dry field and bamboo field as

well as the government canal at Chalamthang Block to the

name of the mother of plaintiff as it had, as per defendant,

got wrongly recorded in his name. After going through the

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

„Sifaris Patra‟ the plaintiff tried to contact the defendant

several times, but the defendant avoided him. As the

plaintiff was hard pressed for time and preoccupied with

his job in remote areas of North Sikkim and in treating his

ailing mother, he could not pursue on the said „Sifaris

Patra‟. He left it to be dealt in the future since the

possession of the land was always with him and his mother

and its „Parcha Khatiyan‟ in the name of his deceased

father. In 2010, when the plaintiff learnt that the Office of

the East District Collectorate was issuing computerized

„Parcha Khatiyan‟ to old landowners of Chalamthang Block,

he too made an application for it, which was issued on

21.11.2011. It was then when he noticed that only his

ancestral lands covered by plot nos. 49, 51 and 54

measuring .3620, .3200 and .0560 hectares were shown in

the name of his late father. Out of .7940 hectares of plot

no.61 only .4600 hectares was shown recorded. In so far as

the balance of the ancestral land was concerned, nothing

was mentioned. The plaintiff thus made inquiries from the

panchayat, village level office, East District Collectorate and

the revenue department of the Government of Sikkim. It

was at this time that the plaintiff learnt that the defendant

had, by misrepresentation and fraud committed on the

concerned authorities, taking undue advantage of his ailing

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

mother and his absence from his home, surreptitiously

transferred title of plot no. 49, 51 and 54 measuring .3620,

.3200 and .0540 hectares in his own name without the

knowledge and consent of the plaintiff although he was

aware that it was his ancestral land. The plaintiff also came

to learn that the remaining .0020 hectares of plot no.54

was acquired by the government for construction of road in

1995, 1996 and the compensation was paid to the plaintiff

through his mother. He also learnt that .3117 hectares of

plot no.61 was transferred in the name of the plaintiff‟s

mother without his consent and that plot was now recorded

as plot no.61/487. Despite his best effort, the plaintiff

could not find out where the remaining portion of .0233

hectares of plot no.61 had disappeared. The plaintiff thus

approached the concerned panchayat and village level

officer who summoned the defendant. The defendant

appeared before the panchayat and village level officer on

19.06.2013 but he refused to part with the suit land on the

ground that he had purchased it from his late mother for

Rs.3000/- which she had earlier taken as a loan and not

returned. The „panchayat‟ and village level officer directed

the parties to approach the appropriate court. On

20.06.2013 the plaintiff submitted a written complaint to

the District Magistrate. The District Magistrate sent it to

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

the subordinate Sub-Divisional Magistrate to register a

miscellaneous case in his court and disposed the same on

31.07.2013 directing them to either settle the matter

amicably or approach the competent court. After this the

plaintiff‟s mother became critical and finally expired on

13.08.2013. The plaintiff made efforts to settle the matter

with the defendant but failed. On advice of an Advocate, he

obtained a search report (exhibit 10) vide an application

dated 26.11.2013 after which it was confirmed that the

defendant had wrongly transferred the suit land in his

name behind the back of the plaintiff.

3. It is the plaintiff‟s case that as the suit land is his

ancestral property the transfer of title of the suit land by

the defendant vide O.O. No. 11528/

Chalamthang/Block/DC dated 11.02.2011 is illegal,

obtained by misrepresentation and fraud without the

plaintiff‟s knowledge and consent and liable to be quashed.

It is the further case of the plaintiff that even the plaintiff‟s

mother did not have any legal right to execute the sale deed

in respect of suit land without the written permission of the

plaintiff. The plaintiff avers that since 2011 the defendant

has been in adverse possession of the suit land which he is

refusing to handover to the plaintiff although the land rent

is still being paid by the plaintiff. The plaintiff avers that

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

the cause of action for the suit arose on 21.11.2011 when

he received the computerized „Parcha Khatiyan‟ and learnt

for the first time that the suit land was not recorded in his

name or in the name of his late father; on 31.07.2013 when

the Sub-Divisional Magistrate directed the plaintiff to move

the Civil Court; on 21.12.2013 when it was confirmed to

the plaintiff through the hand written search report that

the title of suit land was transferred to the defendant vide

Office Order No. 11528/Chalamthang/Block/DCE/dated

11.02.2011. According to the plaintiff the cause of action

continues. The plaintiff, therefore, prays for the following

reliefs:

"a) For a decree declaring that the said land is the ancestral property of the plaintiff;

b) For a decree declaring that on the demise of Late Krishna Bir Rai on 10-01-1982 his only son the Plaintiff alone has inherited the said land;

c) For a decree declaring that the suit land is the part and parcel of the said land;

d) For a decree declaring that Plaintiff have the right, title and interest over the suit land;

e) For a decree declaring that the O.O.

No.11528/Chalamthang/Block/DCE dated 11/02/2011 of the Office of the District Collectorate East at Gangtok vide which the defendant has transferred the title of the suit land in his name is without the authority of law, illegal, null, void ab-initio and not legally binding on the plaintiff;

f) For a decree cancelling the title of the defendant over the suit land in favour of plaintiff;

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

g) For a decree for restoration of khas possession of suit land to the Plaintiff after evicting the defendant his men and agent there from;

h) For a decree of permanent injunction against the defendant not to interfere in any manner whatsoever either with the right, title interest or with the khas, peaceful possession of the suit land of the Plaintiff on eviction of the defendant there from by the decree of the Hon‟ble court;

          i)    For all costs of the suit;

          j)    Any other relief or reliefs to which the plaintiff
                may be found entitled to under the law and
                equity."

4. To substantiate his pleadings, the plaintiff examined

himself, one Dilli Ram Giri (P.W.2) an 82 year old man and

a former Panchayat Member from the same village who

knew the plaintiff‟s family. He also examined one Rinchen

Dorjee Bhutia (P.W.3) who was attached to the District

Collectorate in different capacities and Jassang Lepcha

(P.W.4) the Pastor of Shiloh Christian Pentecostal Church.

Amongst the various documents the plaintiff produced

original copy of the „Parcha Khatiyan‟ (exhibit 3) in the

name of his father late Krishna Bir Rai reflecting plot nos.

46, 47, 49, 51, 54, 61 and 62 as his landed property. The

plaintiff also produced the original copy of the map (exhibit

4) reflecting the land holding of Krishna Bir Rai resident of

Sang Chalamthang Busty, East Sikkim for survey operation

of 1979-80. He produced the attested copy of death

certificate (document X) which records 10.01.1982 as the

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

date of death of late Krishna Bir Rai. Exhibit 7 was the

„Sifaris Patra‟ (recommendation letter) dated 27.10.2004

issued by the defendant recommending the transfer of

certain lands to the name of Santa Kumari Rai after

verification done by Village Level Officer, Sang. The plaintiff

also produced the „Parcha Khatiyan‟ dated 21.11.2011

(exhibit 8) which showed plot no. 46, 47, 61 and 62 in the

name of Krishna Bir Rai, son of Dhan Bir Rai excluding the

suit land. Exhibit 11 to exhibit 15 and 17 to 29 were the

land revenue receipts in the name of Krishna Bir Rai

evidencing payment of land taxes till the year 2011. Exhibit

46 produced by the plaintiff was the „Parcha Khatiyan‟

reflecting plot no. 61 in the name of late Santa Maya Rai

transferred vide O.O. No. 11528/CHALLAMTHANG/DC(E)

Dated:11/21/2011 vide O.O. No.14896/CHALLAMTHANG/

DC(E) Dated: 4/25/2013. The plaintiff also produced the

„Parcha Khatiyan‟ (exhibit-47) dated 22.06.2016 issued in

the name of Dhan Bahadur Rai by the R.O.-cum-Assistant

Director, Land Revenue & Disaster Management

Department, Government of Sikkim. „Parcha Khatiyan‟

(exhibit 47) reflects that late Dhan Bahadur Rai owned

several plots of land at Chalamthang bearing khasra no.

32, 33, 35, 46, 49, 52, 54, 67, 68, 69, 107 and 121. This

„Parcha Khatiyan‟ (exhibit-47) seems to have been issued

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

only for the purpose of reference when sought for in the

year 2016. It further reflects that the total area of the 12

plots owned by late Dhan Bahadur Rai was 18.72 acres.

5. The defendant filed his written statement denying

substantially all the assertions of the plaintiff. The

defendant asserted that late Santa Maya Rai was also

known and recognized as Santa Kumari Rai. The defendant

claimed that in the year 1981, Santa Kumari Rai alias late

Santa Maya Rai offered to sell two plots of her land bearing

plot nos. 87 and 88/215 recorded as per 1950-52 survey

operation to the defendant for paying back the debt which

she incurred in providing necessary treatment to her

deceased husband late Krishna Bir Rai. According to the

defendant the sale of the land was made by the plaintiff‟s

mother for legal necessity to meet the expenses incurred for

the treatment of her husband. It was asserted that the

defendant had paid the consideration amount of Rs.

3,701/-. The defendant asserts that the suit land is self-

acquired land of late Krishna Bir Rai. It is asserted that the

plaintiff‟s mother had personally appeared before the

Registrar on the date of registration and affixed her

signature on the sale deed. The sale deed was presented for

registration and upon compliance of requisites formalities

the registration was allowed on 30.08.1982 after which the

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

defendant was issued manual „Parcha‟ with respect to the

said land. It is the defendant‟s case, while denying the

plaintiff assertion that he had left for North Sikkim in

search of job, that the plaintiff was a vagabond who keeps

moving from one place to another and it was only recently

that he had come back to reside at his parental house. The

defendant disputed that late Santa Maya Rai alias Santa

Kumari Rai was an illiterate person and submitted that she

was capable of reading and writing and accordingly affixed

her signature on the sale deed executed on 08.03.1981 in

the presence of witnesses. The defendant asserted that in

the year 2004 when the revenue officer detected some

mistake in the measurement of his land, he consented to

return the excess land in favour of the plaintiff‟s mother by

executing the „Sifaris Patra‟. The defendant asserts that

after the registration of sale deed he applied for mutation of

the plots and consequently the Registrar issued manual

„Parcha‟ for plot no. 87 and 88/215. In 2006, the defendant

applied for computerized record of rights and obtained the

same in respect of seven plots of land, out of which, plot

no.49, 51 and 54 were purchased from the plaintiff‟s

mother. The defendant claimed that the plaintiff had full

knowledge of the transfer and therefore, the suit was time

barred. The defendant asserts that he has been in exclusive

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

and uninterrupted possession of the suit land for the last

32 years and by virtue of such long occupation the

defendant has already perfected his right, title and

ownership over the suit land by way of adverse possession.

It is contended that the plaintiff, even after attending the

age of majority, failed to take necessary steps to agitate the

matter on time. It is further submitted that the plaintiff had

himself admitted that the defendant was in adverse

possession of the suit land.

6. The defendant examined himself as (D.W.1). He

examined B.B. Lopchan (D.W.2) a former panchayat and

resident of Sang Khola to establish that late Krishna Bir

Rai was ill during the relevant period and that the plaintiff‟s

mother, Santa Kumari Rai had told him in the first week of

May 2003 that she had sold two plots of land to the

defendant, but no correction had been done in terms of

payment of land rent. According to him, he advised her to

bring her grievance in writing pursuant to which on

16.05.2003, Santa Kumari Rai came to his house with a

written document titled „Lekha Pari‟ (exhibit D1-G) wherein

she had mentioned that she had already sold two pieces of

land to the defendant in the year 1982 and the registration

and mutation had already been completed. Since the land

rent payable by her was still not corrected, she requested

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

the change of the record of the „Parcha‟ in the name of the

defendant from the old record. B.B. Lopchan (D.W.2)

deposed that in the month of January 1982, he had

learned from the villagers that late Krishna Bir Rai had

expired at Singtam Hospital and was buried at Sang Khola.

The defendant also examined Nim Tshering Lepcha (D.W.3),

also a former panchayat and resident of Chalamthang, who

stated that he knew the plaintiff‟s parents as his co-

villagers. According to him, late Dhan Bhadur Rai, the

plaintiff‟s grandfather had left Chalamthang for Nepal with

his sons. However, late Krishna Bir Rai, the plaintiff‟s

father returned to Chalamthang after purchasing land from

one Rangalal Sanyasi. Nim Tshering Lepcha (D.W.3) also

stated that late Krishna Bir Rai had suffered from illness

and had been bedridden in the year 1980-82 and died at

Singtam Hospital. He deposed that the suit land was not

the plaintiff‟s ancestral land as there were no land records

in his name. Karma Loday Bhutia (D.W.4) posted in the

district administrative centre as a Revenue Officer was also

examined by the defendant. He produced the original

„Parcha Khatiyan‟ of Chalamthang Block containing serial

no. 1 to 48 as per survey record of 1951-52 in the original.

According to him, exhibit D1-D/A (a) reflects that the name

of Santa Kumari Rai w/o of Krishna Bir Rai had been

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

struck off and thereafter, the name of the defendant had

been written in the year 1983 after registration of the land.

Karma Loday Bhutia (D.W.4) was confronted with the

certified copy of sale deed (exhibit D1-B) dated 08.03.1981,

executed by Santa Kumari Rai in favour of the defendant

by the defendant. He stated that as per the certified copy of

the sale deed (exhibit D1-B) it had been executed by Santa

Kumari Raini in favour of the defendant. However, during

cross-examination Karma Loday Bhutia (D.W.4) could not

say if the certified copy of the sale deed (exhibit D1-B) was

genuine or not; he had no idea about its registration

proceeding; he had not seen the original as well as its office

copy and further he had also not seen the file of its

registration.

7. The defendant asserted that Santa Kumari Rai had

sold the suit land on 08.03.1981 for consideration value of

Rs.3700/- vide the certified copy of the sale deed (exhibit

D1-B). He also identified the signature of the two witnesses

Chandra Lall Sharma and Ratna Bahadur Gurung, the

Sub-Divisional Magistrate and of Santa Kumari Rai in the

certified copy of the sale deed (exhibit D1-B). He asserted

that on 24.01.1981 Santa Kumari Rai executed an

acknowledgment letter (exhibit D1-A) stating that she had

sold two pieces of land for consideration amount of

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

Rs.3701/-. He identified the signature of Santa Kumari Rai

and the witnesses Nima Lepcha, Hari Prasad Lohar and

Chandra Lall Sharma. According to the defendant, vide

notice (exhibit D1-C) dated 11.03.81 issued by the

Registrar, East District, claims and objections were invited

on or before 11.04.1981 against the registration of the

land. It is the case of the defendants that after the period of

notice, sale deed was duly registered vide book no.1 volume

no.II, item no.207 for the year 1982. The defendant states

that upon registration of the sale deed the land records in

the revenue section of the District Collector was corrected

and in place of the name of Santa Kumari Rai, his name

was entered with respect to the suit land. The „Parcha

Khatiyan‟ (exhibit D1-D) was thereafter, issued to him

(attested photocopy). The defendant further submits that

upon correction of the record and entry made in the

„Khasra‟ record, a map (exhibit D1-E) with respect to the

suit land pertaining to the settlement operation of the year

1950-52 was issued in his favour. Thereafter, „Parcha

Khatiyan‟ (exhibit D1-F) (certified to the true copy for the

suit land dated 28.06.83) was issued in his favour. The

defendant also produced a „Lekha Pari‟ document (exhibit

D1-G) and identified the signature thereon as that of Santa

Kumar Rai. According to the defendant in the year 2003

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

Santa Kumari Rai had come to him and informed him that

although she had already sold the land to him the rent of

the land is still not been corrected and asked him to do the

needful. It is stated that accordingly he advised her to

approach the panchayat president. After a lapse of some

weeks, Santa Kumari Rai handed over the „Lekha Pari‟

document (exhibit D1-G). It is submitted that in the year

2004 the Revenue Officer, during the measurement of his

land, detected that some extra land belonging to Santa

Kumari Rai had been inadvertently transferred in his name

during the mutation proceedings, which land he

immediately returned to plaintiff‟s mother. He submits that

in the year 2006 the Revenue Officer, on his application,

issued a computerized „Parcha‟ (exhibit D1-H) which

included the suit land purchased from Santa Kumari Rai.

The defendant states that he has paid the land rent in

respect of all his plots vide exhibit D1-I dated 24.03.2012

for the years 2004 to 2011.

8. The learned District Judge framed five issues on

03.02.2015 and took it for consideration and finally

decreed the suit in favour of the plaintiff granting the

several reliefs sought for.

9. The present appeal has been filed by the defendant

for setting aside the decree granted in favor of the plaintiff.

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

10. Mr. A.K. Upadhyaya, learned Senior Counsel for the

appellant submits that the suit was hopelessly barred

under Article 60 of the Limitation Act, 1963, as, though the

sale deed was dated 01.09.81, the suit was filed only in the

year 2014. It was submitted that the suit also suffered from

non-joinder of parties. The learned Senior Counsel submits

that the plaintiff had not been able to prove that the suit

was ancestral property. In so far as Issue no. 4 is

concerned, the learned Senior Counsel submitted that the

learned District Judge had put the onus wrongly upon the

defendant. He finally argued that the defendant had been

in adverse possession of the suit land. It was submitted

that the defendant had perfected his title on the suit land

by way of adverse possession. He relied upon Vasantiben

Prahladji Nayak & Ors. vs. Somnath Muljibhai Nayak &

Ors.1 and State of Madhya Pradesh vs. Nomi Singh & Anr.2.

11. Ms. Laxmi Chakraborty, learned Counsel on behalf of

the respondent, vehemently defended the conclusions

arrived at by the learned District Judge. She submitted

that the certified copy of sale deed and other documents

relied upon by the defendant had not been proved by him

and the plaintiff on the other hand had been able to prove

all the facts asserted. The learned Counsel sought to rely

(2004) 3 SCC 376

(2015) 14 SCC 450

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

upon the judgment of the Supreme Court in Uttam Chand

(Dead) Through Legal Representatives vs. Nathu Ram

(Dead) Through Legal Representatives & Ors.3 .

12. This Court shall now examine each of these issues: -

Issue no.1

Whether the suit is barred by limitation? (Onus on the defendant).

13. The learned District Judge held that Article 60 of the

Limitation Act, 1963 would not be applicable as asserted by

the defendant. It was held that in fact, Article 65 would be

applicable, and the period of limitation provided was 12

years when the possession of the defendant became

adverse to the plaintiff. It was further held that as the

plaintiff had prayed for cancellation of the sale deed on the

grounds that the defendant had played fraud to transfer

the suit land in his name, Section 17 of the Limitation Act,

1963 would be attracted and the period of limitation in

such cases would not begin until the plaintiff had

discovered the fraud or the mistake. On facts, it was held

that the plaintiff learnt that the suit land had been

transferred in the name of the defendant only in the year

2011 and thus the suit was not barred by limitation.

(2020) 11 SCC 263.

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

14. Article 60 relates to the period of limitation to set

aside a transfer of property made by the guardian of a

ward. The pleadings in the plaint make it clear that the

plaintiff was not claiming minority during the time of

transfer. The suit was filed by the plaintiff alleging that the

defendant had committed fraud, misrepresented and taken

undue advantage of his mother to surreptitiously transfer

the title of the suit land in his name without the plaintiff‟s

knowledge. The plaintiff had also averred that he had come

to learn about this fact only in the year 2011. This fact was

asserted by the plaintiff in his evidence. The plaintiff

deposed that after his father‟s death in 1982, due to

various problems, he left for Assam in the year 1996. He

deposed that he returned only in the year 2002. After

staying for some months, he left home for North Sikkim.

From 2002 to 2011, he was away in far-flung areas of

North Sikkim. This fact has been corroborated by Dilli Ram

Giri (P.W.2). Although the defendant denied this assertion

of the plaintiff there is no evidence on record which reflects

that the plaintiff had prior knowledge. In fact, it was also

the defendant assertion that the plaintiff was a vagabond

who keeps moving from one place to another and it was

only recently that he had come back to reside at his

parental house.

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

15. The plaintiff had sought several reliefs in his plaint.

When a suit is filed for several reliefs the question whether

it is in time or not cannot be decided without examining

each of the several reliefs sought for and separately

considering them vis-à-vis the relevant articles of the

Limitation Act, 1963. Prayers (a) to (e) were for various

declarations. Declaratory Suits are dealt with in part III of

the Limitation Act, 1963. The prayers at prayer (a) to (e)

would be covered by Article 58. To obtain the said

declarations, a period of 3 years is provided from the time

when the right to sue first accrues.

16. Section 17 of the Limitation Act, 1963 deals with

effect of fraud or mistake on the period of limitation. This

provision embodies the fundamental principles of justice

and equity. It ensures that a party is not penalized for

failing to adopt legal proceedings when the facts or material

necessary for him to do so has been willfully concealed

from him. It also ensures that a party who has acted

fraudulently should not gain the benefit of limitation in his

favour by virtue of the fraud. The plaintiff had alleged

fraud. The Supreme Court has explained the word „fraud‟ in

many decisions. It has been held that the word „fraud‟ has

a very wide connotation. It cannot be construed narrowly. It

is of infinite variety and may take many forms. Concealing

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

facts which were material is an act of fraud. Fraud vitiates

every solemn act. Fraud induces other person to take a

definitive stand as a response to the conduct of the former.

Misrepresentation itself amounts to fraud. If a party makes

a representation which he knows to be false it is also fraud.

A collusion or conspiracy with a view to deprive the rights

of others in relation to a property would amount to fraud

and the transaction void ab initio. It was the plaintiff who

had alleged fraud and misrepresentation and therefore, it

was incumbent upon him to prove it.

17. Section 17 provides that the period of limitation shall

not begin to run until the plaintiff has discovered the fraud

or the mistake. The pleadings in the plaint make it clear

that the plaintiff had discovered the fact that the suit land

had been transferred to the name of the defendant on

21.11.2011 when the plaintiff received the computerized

„Parcha Khatiyan‟ from the Office of the District

Collectorate. It was his specific case, which he has been

able to prove, that the suit land was recorded in the name

of his father late Krishna Bir Rai who was still alive on the

date of the purported transaction between Santa Kumari

Rai and the defendant and therefore, even his mother late

Santa Maya Rai could not have sold it to the defendant.

The suit was filed on 16.06.2014. Thus, counting the

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

period of limitation from 21.11.2011 when his right to sue

first accrued, the suit with the prayers for declarations was

on time.

18. The plaintiff had prayed for khas possession of the

suit land and the eviction of the defendant from it as well.

Article 65 deals with the period of limitation for a suit for

possession of immovable property when the possession of

the defendant becomes adverse to the plaintiff. The period

of limitation is 12 years from the date of dispossession.

19. At this juncture it would be relevant to examine the

alternative plea taken by the defendant that he had

perfected his title by way of adverse possession. The

concept of adverse possession is well settled. It

contemplates possession which is expressly or impliedly in

denial of the title of the true owner. Adverse possession is

possession by a person, who does not acknowledge others‟

rights but denies them.

20. In Vasantiben Prahladji Nayak (supra), the Supreme

Court held that to establish ouster in cases involving claim

of adverse possession the defendant must prove three

elements namely, hostile intention; long and uninterrupted

possession; and exercise of the right of exclusive ownership

openly and to the knowledge of the owner. In cases of

adverse possession, the starting point of limitation does not

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

commence from the date when the right of ownership arises

to the plaintiff, but it commences from the date when the

defendant‟s possession became adverse.

21. In Uttam Chand (Supra) the Supreme Court held that

a person who bases his title on adverse possession must

show by clear and unequivocal evidence that his

possession was hostile to the real owner and amounted to a

denial of the real owner‟s title to the property claimed. A

person claiming title by adverse possession must prove who

is the true owner and if such person is not sure who the

true owner is, the question of them being in hostile

possession as well as of denying the title of the true owner

does not arise.

22. It must straight away be noticed that the foremost

defense of the defendant was that he had purchased the

property from late Santa Maya Rai, mother of the plaintiff

in the year 1981 and that she had done so due to legal

necessity to pay back the loan she had taken from the

defendant to meet the expenses to take care of her ailing

husband late Krishna Bir Rai.

23. In Mohan Lal vs. Mirza Abdul Gaffar4 it was held that

the appellant‟s first plea of adverse possession which was

inconsistent with the second plea regarding retention of

(1996) 1 SCC 639

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

possession under Section 53-A of the Transfer of Property

Act could not be sustained. Since the appellant‟s claim is

founded on Section 53-A, he admits by implication that he

came into possession of the land lawfully under the

agreement and continued to remain in possession till the

date of the suit.

24. The Supreme Court M. Venkatesh vs. Commissioner,

Bangalore Development Authority5 affirmed its judgment in

Mohan Lal (Supra) and held thus:

"20. Also noteworthy is the decision of this Court in Mohan Lal v. Mirza Abdul Gaffar [Mohan Lal v. Mirza Abdul Gaffar, (1996) 1 SCC 639] , wherein this Court held that claim of title to the property and adverse possession are in terms contradictory. This Court observed: (SCC pp. 640-41, para 4)

"4. As regards the first plea, it is inconsistent with the second plea. Having come into possession under the agreement, he must disclaim his right thereunder and plead and prove assertion of his independent hostile adverse possession to the knowledge of the transferor or his successor in title or interest and that the latter had acquiesced to his illegal possession during the entire period of 12 years i.e. up to completing the period of his title by prescription nec vi, nec clam, nec precario. Since the appellant's claim is founded on Section 53- A, it goes without saying that he admits by implication that he came into possession of the land lawfully under the agreement and continued to remain in possession till date of the suit. Thereby the plea of adverse possession is not available to the appellant."

21. To the same effect is the decision of this Court in Annasaheb Bapusaheb Patil v. Balwant [Annasaheb Bapusaheb Patil v. Balwant, (1995) 2 SCC 543] ,

(2015) 17 SCC 1

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

wherein this Court elaborated the significance of a claim to title vis-à-vis the claim to adverse possession over the same property. The Court said: (SCC p. 554, para 15)

"15. Where possession can be referred to a lawful title, it will not be considered to be adverse. The reason being that a person whose possession can be referred to a lawful title will not be permitted to show that his possession was hostile to another's title. One who holds possession on behalf of another, does not by mere denial of that other's title make his possession adverse so as to give himself the benefit of the statute of limitation. Therefore, a person who enters into possession having a lawful title, cannot divest another of that title by pretending that he had no title at all.""

25. Thus, the defendant having claimed possession by

way of a lawful title, the plea of adverse possession would

not be available to him.

26. The prayer for khas possession and eviction of the

defendant was thus not barred under Article 65 of the

Limitation Act, 1963 as the possession of the defendant

never became adverse to the plaintiff.

27. The plaintiff had prayed for cancellation of the title of

the defendant over the suit land. This prayer would

necessarily involve the cancellation or setting aside the sale

deed which would be covered by Article 59. Article 59

provides for limitation of 3 years from the time when the

facts entitling the plaintiff to have the instrument or decree

cancelled or set aside first became known to him. Again

counting the date 21.11.2011 as the date when the facts

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

entitling the plaintiff to have the instrument or decree

cancelled or set aside first became known to him, the suit

for setting aside the title of the defendant was also within

time.

28. The plaintiff had prayed for permanent injunction

against the defendant not to interfere with the right, title,

interest or with the khas, peaceful possession of the suit

land of the plaintiff on eviction of the defendant therefrom

by the decree of the court. The limitation of such suit would

be dependent on the nature of relief sought for. The relief

sought makes it clear that it is only after a decree of

eviction can the decree for permanent injunction not to

interfere with the plaintiff‟s possession be granted. In such

a situation, question of limitation does not arise. Thus, the

suit for permanent injunction was not barred by limitation.

Issue no. 2

Whether there is non-joinder of parties as the brothers of late Krishna Bir Rai, the father of the plaintiff, or their legal heirs and successors have not been made parties to the suit? (Onus on the defendant).

29. The learned District Judge held that as the uncles of

the plaintiff, i.e., brothers of late Krishna Bir Rai had

nothing to do with the suit property their presence was of

no significance. It was held that no relief was sought

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

against them and therefore the issue was decided against

the defendant.

30. It is settled law that the question of impleading a

party must be decided on the touch stone of Rule 10 of the

Code of Civil Procedure, 1908. The provision contemplates

only a necessary or a proper party may be added. A

necessary party is one without whom no order can be made

effectively. A proper party is one in whose absence an

effective order can be made but whose presence is

necessary for a complete and final decision on the question

involved in the proceeding. It has been held so by the

Supreme Court in Ramesh Hirachand Kundanmal vs.

Municipal Corporation of Greater Bombay & Ors.6. On a

reading of the plaint and the reliefs sought therein, the

brothers of late Krishna Bir Rai or their legal heirs and

successors were neither necessary nor proper parties.

Thus, the learned District Judge had correctly decided the

issue against the defendant.

Issue no.3

Whether the plaintiff is the grandson of late Dhan Bahadur Rai and the suit land is the ancestral property of the plaintiff? (Onus on the plaintiff).

31. The learned District Judge examined the „Parcha

Khatiyan‟ (exhibit 3) in the name of the plaintiff‟s father late 6 (1992) 2 SCC 524

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

Krishna Bir Rai, land holding map (exhibit 4) and search

report (exhibit 10) and held that the documents had been

duly proved by the plaintiff. Considering them with the

evidence of the plaintiff and his witness, Dilli Ram Giri

(P.W.2), it was held that there was no doubt that the suit

property was the ancestral property of the plaintiff. The

issue was therefore, decided in favor of the plaintiff.

32. It was the plaintiff‟s case that he was the grandson of

late Dhan Bahadur Rai, and the suit land was the ancestor

property of the plaintiff. He pleaded so in the plaint. During

his examination, the plaintiff asserted that the suit land

was the ancestral property which originally belonged to his

grandfather, late Dhan Bahadur Rai, which was later

inherited by his father-late Krishna Bir Rai after partition,

who enjoyed the suit land till he died in the year 1982. In

his evidence on affidavit, the plaintiff asserted that his

father late Krishna Bir Rai expired on 19.01.1982 and his

mother late Santa Maya Rai on 13.08.2013. He further

asserted that his grandfather late Dhan Bahadur Rai was

the owner of the piece of land at Chalamthang Block in

East Sikkim which he had partitioned, and the suit land

given in favour of his father. He asserted that the suit land

stood recorded in the name of his father late Krishna Bir

Rai in the manual land record. To establish the same, he

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

exhibited the original copy of the „Parcha Khatiyan‟ (exhibit

3) in the name of his father late Krishna Bir Rai. He also

exhibited the original copy of the map of the land (exhibit 4)

as recorded in the „Parcha Khatiyan‟ (exhibit 3). The

„Parcha Khatiyan‟ (exhibit 3) does record the said lands in

the name of Krishna Bir Rai, son of late Dhan Bahadur Rai,

so does the map (exhibit 4) which records that the said

lands were in the name of late Krishna Bir Rai son of late

Dhan Bahadur Rai in the survey operation of 1979-1980.

The plaintiff also produced the „Parcha Khatiyan‟ in the

name of his grandfather late Dhan Bir Rai (exhibit 47)

which reflects that he owned around 18.72 acres of land at

Chalamthang.

33. Although the plaintiff was cross-examined extensively

by the defendant, the correctness and the authenticity of

the „Parcha Khatiyan‟ (exhibit 3), the map (exhibit 4) as well

as the „Parcha Khatiyan‟ (exhibit-47) could not be

demolished.

34. In M.T.W. Tenzing Namgyal & Ors. vs. Moti Lal

Lakhotia & Ors.7, the Supreme Court held that if the

records of rights were not prepared under a statute a

presumption of correctness may be raised only in terms of

Section 35 of the Indian Evidence Act, 1872. Section 35

7 (2003) 5 SCC 1

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

provides that an entry in any public or other official book,

register or record or an electronic record, stating a fact in

issue or relevant fact, and made by a public servant in the

discharge of his official duty, or by any other person in

performance of a duty especially enjoined by the law of the

country in which such book, register, or record or any

electronic record is kept, is itself a relevant fact. It is also

settled that the documents made ante litem motam can be

relied upon safely when such documents are admissible

under Section 35.

35. In Sikkim prior to 09.09.1988 when the Sikkim

Record Writing and Attestation Rules, 1988 come into force

„Parcha Khatiyan‟ were prepared under the Kotha Purnu or

Dru-Deb and Attestation Rules, 1951 as held by this court

in Jangpu Sherpa @ Jampu Sherpa vs. Phurba Lhamu

Sherpa & Ors.8. Now it is required to be prepared under the

Sikkim Record Writing and Attestation Rules, 1988.

36. Mr. A.K. Upadhyaya submitted relying upon the

Supreme Court ruling in Nomi Singh (supra), that the

plaintiff must stand on his own legs and as he had not filed

any document of title and therefore, the issue must be held

against him. It is the plaintiff‟s case that the plaintiff‟s

father was the owner of the suit land, and it was recorded

8 SLR (2019) Sikkim 183

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

so in the „Parcha Khatiyan‟ (exhibit 3). It was not the

plaintiff‟ case that there was a title deed in his name. The

plaint pleads that the plaintiff had been staying out of his

house in search of jobs. Dilli Ram Giri (P.W.2), the

plaintiff‟s witness deposed the facts asserted by the

plaintiff. The plaintiff has been able to establish that he is

the son of late Krishna Bir Rai and grandson of late Dhan

Bahadur Rai. He has also been able to prove that the suit

land was recorded in the name of his father late Krishna

Bir Rai in the „Parcha Khatiyan‟ in the year 1981. Besides

the oral submission of the plaintiff and his witness Dilli

Ram Giri (P.W.2) that late Dhan Bahadur Rai was the

owner of landed properties in Chalamthang, the plaintiff

has also produced the „Parcha Khatiyan‟ (exhibit 47) which

reflects that late Dhan Bahadur Rai did own landed

properties in Chalamthang corroborating the oral testimony

of the plaintiff and his witness Dilli Ram Giri (P.W.2).

However, as it is the plaintiff‟s own case that the landed

properties owned by late Dhan Bir Rai was partitioned

between Krishna Bir Rai and his siblings. It is therefore,

held that the suit land was not ancestral property of the

plaintiff. Thus, it is held that the plaintiff has been able to

establish that he was the grandson of late Dhan Bahadur

Rai who owned landed properties at Chalamthang and

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

further the suit land was owned by his father late Krishna

Bir Rai in the „Parcha Khatiyan‟ (exhibit 3). The issue

decided accordingly.

Issue no. 4

Whether the mother of the plaintiff had the authority to alienate the suit lands to the defendant without knowledge and consent of the plaintiff? (Onus on the defendant).

37. The learned District Judge found that the defendant

was not in possession of the sale deed (exhibit D1-B). The

learned District Judge examined the acknowledgement

letter (exhibit D1-A), „Lekha Pari‟ document (exhibit D1-G)

and noticed that none of the attesting witnesses to these

documents including the sale deed (exhibit D1-B) had been

cited by the defendant. It was also held that these

documents had material discrepancies and in the absence

of the witnesses, the documents were suspicious and there

was possibility of them being manufactured. It was held

that Section 90 of the Indian Evidence Act, 1872 would not

be applicable to rescue the defendant, as the certified copy

of the sale deed (exhibit D1-B) had not been produced from

proper custody.

38. Sale is a Transfer of Property. Section 7 of the

Transfer of Property Act, 1882 provides that every person

competent to contract and entitled to transferable property

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

or authorized to dispose of transferable property not his

own, is competent to transfer such property either wholly

or in part, and either absolutely or conditionally, in the

circumstances, to the extent and in the manner, allowed

and prescribed by any law for the time being in force. The

fact that late Krishna Bir Rai expired on 10.01.1982 is

sufficiently clear and well established. The defendant‟s

witnesses also admit to the fact that late Krishna Bir Rai

expired in the year 1982. The „Parcha Khaityan‟ (exhibit 3)

records that the suit land was owned by late Krishna Bir

Rai.

39. The plaintiff had asserted in his plaint that even the

plaintiff‟s mother did not have any legal right to execute the

sale deed in respect of suit land without the written

permission of the plaintiff. The plaintiff has filed the suit for

a declaration that on the demise of late Krishna Bir Rai his

only son, the plaintiff alone inherited the said land. The

plaintiff had also sought for further relief of restoration of

khas possession and eviction of the defendant from the suit

land. The defendant however, claimed that the plaintiff‟s

mother had sold the suit land to the defendant to pay back

the debt she had incurred in providing necessary treatment

to her ailing husband late Krishna Bir Rai. The defendant

further stated that Santa Kumari Rai had sold the suit land

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

to the defendant for legal necessity and that it was a self

acquired land of Krishna Bir Rai. The assertion that the

mother of the plaintiff did not have the authority to alienate

the suit land was that of the plaintiff and therefore, this

fact having been disputed by the defendant the onus of

proving the same ought to have been put on the plaintiff

and not on the defendant as was done. Similarly the

defendant having asserted that the plaintiff‟s mother had

sold the suit land to the defendant, it was for him to prove

the same. However, it is quite evident from the pleadings in

the plaint, the written statement and the evidence led by

the plaintiff and the defendant that the parties knew

exactly what the issues were and what was needed to be

proved. The plaintiff had established by way of oral and

documentary evidence that the suit land was registered in

the year 1981 in the name of late Krishna Bir Rai, his

father. The defendant has not been able to establish or

produce any evidence that the „Parcha Khatiyan‟ (exhibit 3)

recording the name of late Krishna Bir Rai as the owner of

the suit land and the contents thereof was incorrect. In

view of the entry of the name of Krishna Bir Rai in the

record of right of the suit land i.e., „Parcha Khatiyan‟

(exhibit 3) at least a presumption of correctness is raised in

terms of Section 35 of the Indian Evidence Act, 1872. This

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

presumption is a rebuttable presumption which can be

rebutted by the defendant. To do so the defendant

produced a certified copy of the sale deed (exhibit D1-B). It

was the case of the defendant that the sale deed was

registered in the year 1982. Registration of Deeds in Sikkim

is governed by the Registration of Document Rules, 1930.

40. Rule 7 thereof provides that:

"PROCEDURE TO BE OBSERVED IN THE REGISTRY OF DEEDS

7. The person or persons executing the deed on' his or their authorised representative with one or more witnesses to the execution of it, shall attend at the Registrar's office and prove by solemn affirmation before the Registrar the' due' execution of deeds upon which the Registrar shall cause an exact copy of the deed to be entered in the proper register and after having caused it to he carefully compared with the original shall attest the copy with . his signature and shall also cause the parties or their authorised representative in attendance to subscribe their signatures to the copy and shall then return the' original with a certificate under his signature endorsed thereon specifying the date on which such deed was so registered with REFERENCE to the book containing the registry thereof .and the page and number under which the same shall have been entered therein."

41. Thus, in terms of Rule 7 the exact copy of the deed is

entered in a register and the original is returned with a

certificate specifying the date on which the deed was so

registered with reference to the book containing the registry

thereof and the page and number under which the same

shall have been entered therein. The defendant has failed

to produce the original of the sale deed which was

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

necessarily to be in his custody and produced only the

certified copy of the sale deed (exhibit D1-B) without any

explanation. The defendant‟s witness Karma Loday Bhutia

(D.W.4), the Revenue Officer posted in the administrative

centre has categorically stated that he could not say

whether the certified copy of the sale deed (exhibit D1-B)

produced by the defendant was genuine or not and further

that he neither had any idea about the registration

proceedings nor had he seen the original or the office copy

and the file of registration. Even though Karma Loday

Bhutia (D.W.4) was examined by the defendant, the

registration proceeding and the sale deed of which the

defendant sought to rely upon the certified copy were not

produced. The defendant produced one acknowledgment

letter (exhibit D1-A). The acknowledgment letter (exhibit

D1-A) is said to have been executed on 24.01.1981 by

Santa Kumari Rai. It records and refers to the plaintiff‟s

father as "late Krishna Bir Rai". This document has been

produced by the defendant to show that on 24.01.1981

Santa Kumari Rai had sold two pieces of land to the

defendant for consideration amount of Rs. 3701/- to pay

back the debt incurred by her as a loan, from the

defendant to meet the expenses of her ailing husband late

Krishna Bir Rai. The certified copy of the sale deed (exhibit

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

D1-B) as well as the acknowledgment letter (exhibit D1-A)

reflect that they were purportedly executed by Santa

Kumari Rai in the year 1981. This fact is of great relevance.

It has been established by the plaintiff that late Krishna Bir

Rai had expired on 10.01.1982 which has also been

admitted by the defendant as well as his witnesses. Thus,

on the date of the execution of the purported certified copy

of the sale deed (exhibit D1-B) and the acknowledgment

letter (exhibit D1-A), the suit land was still recorded in the

name of late Krishna Bir Rai who was still alive.

42. There is not a single document on record that shows

that the suit land had been transferred in favour of late

Santa Maya Rai prior to the execution of the

acknowledgment letter (exhibit D1-A) and the certified copy

of the sale deed (exhibit D1-B) said to be executed by Santa

Kumari Rai. There is also no document to show that late

Krishna Bir Rai had authorized his wife late Santa Maya

Rai to dispose of the suit land. It is not even pleaded in the

written statement. The defendant neither produced the

original sale deed said to have been executed on

08.03.1981 nor the witnesses whose names are reflected in

the purported certified copy of the sale deed (exhibit D1-B)

to prove its execution or registration. Section 68 of the

Indian Evidence Act, 1872 provides that if a document is

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

required by law to be attested, it shall not be used as

evidence until one attesting witness at least have been

called for the purpose of proving its execution, if there be

an attesting witness alike, and subject to the process of the

court and capable of giving evidence. In the circumstances,

even if one were to presume the authenticity of the certified

copy of the sale deed (exhibit D1-B), it is quite clear that on

the date of its execution, i.e., 08.03.1981 by Santa Kumari

Rai purportedly selling the suit land to the defendant she

had neither the authority nor the ownership to do so. The

acknowledgment letter (exhibit D1-A) surprisingly having

been executed on 24.01.1981 refers to late Krishna Bir Rai

as "late Krishna Bir Rai" when he was still alive having

expired one year later 10.01.1982. These facts create

substantial doubts regarding the authenticity of the

acknowledgment letter (exhibit D1-A) and the certified copy

of the sale deed (exhibit D1-B) giving credence to the

plaintiff‟s allegations. The mutation done thereafter, in

favour of the defendant would have no value since Santa

Kumari Rai had neither the authority nor the ownership to

alienate the suit land which was recorded in the „Parcha

Khatiyan‟ (exhibit 3) in the name of late Krishna Bir Rai.

Further, as held by the learned District Judge there are

numerous unexplained material discrepancies making the

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

documents suspect. The defendant did not confront the

plaintiff with the signatures of Santa Kumari Rai on the

documents produced by the defendant i.e., certified copy of

the sale deed (exhibit D1-B), and the acknowledgment letter

(exhibit D1-A). The fact that the plaintiff‟s mother‟s name

was Santa Maya Rai is well established by the plaintiff

through her certificate of identification (exhibit 31 and

exhibit 32) and the official documents i.e. (exhibits 33 to

39) prepared during the process of making the certificate of

identification. In the acknowledgment letter (exhibit D1-A),

certified copy of the sale deed (exhibit D1-B), notice (exhibit

D1-C) „Lekha Pari‟ document (exhibit D1-G) and the

„Khatiyan‟ records (exhibit D1/DA) the name of Santa

Kumari Rai is mentioned. Although it is the defendant‟s

case that late Santa Maya Rai and Santa Kumari Rai are

one and the same person, the defendant failed to

convincingly establish the same. The issue is decided

against the defendant accordingly.

Issue no. 5

Reliefs.

43. The learned District Judge held that the plaintiff was

entitled to the decree sought for in the suit and accordingly

granted the reliefs as prayed for in prayers (a) to (h) in the

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

plaint. In view of what has been held above, the plaintiff is

entitled to the following reliefs:

(i) A decree declaring that the suit land was owned by late Krishna Bir Rai the father of the plaintiff.

(ii) A decree declaring that the certified copy of the sale deed (exhibit D1-B) is null and void and that on the date of its purported execution i.e., 08.03.1981 Santa Kumari Rai had neither the authority nor the ownership of the suit land to execute the sale deed.

(iii) A decree that all subsequent proceedings of issuance of notice, mutation and the issuance of „Parcha Khatiyan‟ in favour of the defendant about the suit land also stands null and void.

(iv) A decree that the plaintiff as the sole surviving heir of late Krishna Bir Rai is entitled to the ownership of the suit land.

(v) A decree for khas possession of the suit land in favour of the plaintiff and the eviction of the defendant, his men and agents therefrom.

     (vi)    A decree of permanent injunction against the
             defendant     not     to     interfere        in   any   manner

whatsoever either with the right, title, interest or with the khas, peaceful possession of the suit land on the eviction of the defendant therefrom.

44. The judgment and decree passed by the learned

District Judge, Special Division-II, East Sikkim at Gangtok,

R.F.A. No. 03 of 2018 Kharga Bahadur Rizal vs. Suraj Rai

are accordingly modified to the above extent. The appeal,

however, fails and is accordingly dismissed.

45. Copy of this judgment be sent to the learned District

Judge, Special Division-II, East Sikkim at Gangtok for

information. Records of the lower court be remitted

forthwith.




                                       (Bhaskar Raj Pradhan)
                                              Judge




      Approved for reporting   : Yes
      Internet                 : Yes
to/
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter