Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uwendra Thapa @Nordy And Another vs Tsewang Dorjee Rinzing And Ors
2024 Latest Caselaw 112 Sikkim

Citation : 2024 Latest Caselaw 112 Sikkim
Judgement Date : 30 October, 2024

Sikkim High Court

Uwendra Thapa @Nordy And Another vs Tsewang Dorjee Rinzing And Ors on 30 October, 2024

Author: Bhaskar Raj Pradhan

Bench: Bhaskar Raj Pradhan

    THE HIGH COURT OF SIKKIM: GANGTOK
                    (Civil Appellate Jurisdiction)
-------------------------------------------------------------------------------
SINGLE BENCH: THE HON'BLE MR. JUSTICE BHASKAR RAJ PRADHAN, JUDGE
-------------------------------------------------------------------------------
                    R.F.A. No. 02 of 2022

          1.        Uwendra Thapa @ Nordy,
                    S/o Late Neel Kamal Thapa,
                    Resident of Jorethang, South Sikkim,
                    Presently residing at Lower Sichey,
                    P.O. Sichey & P.S. Sadar,
                    East Sikkim,
                    Pin Code - 737 101.


          2.        Smt. Suchitra Thapa,
                    Wife of Shri Uwendra Thapa @ Nordy,
                    Resident of Lower Sichey,
                    P.O. Sichey & P.S. Sadar,
                    East Sikkim,
                    Pin Code - 737 101.       .... Appellants

                        versus

          1.        Shri Tsewang Dorjee Rinzing,
                    Son of Shri. Rinzing Lama,
                    R/o Tateng Retreat, Kazi Road,
                    P.O. Gangtok & P.S. Sadar,
                    East Sikkim,
                    Gangtok,
                    Pin Code -737 101.

          2.        The Branch Manager,
                    Union Bank of India,
                    Jorethang Branch,
                    P.O. & P.S. Nayabazar,
                    South Sikkim,
                    Pin Code - 737 121.

          3.        The SDM/Sub-Registrar, Jorethang,
                    Government of Sikkim,
                    P.O. & P.S. Nayabazar,
                    South Sikkim
                    Pin Code - 737 121.
                                                                                                                                                                          2
                                                      R.F.A. No. 02 of 2022
                                Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.




                     4.
                   The District Collectorate,
                   Office of District Collectorate,
                   Government of Sikkim,
                   P.O. & P.S. Namchi,
                   South Sikkim.                   .... Respondents
--------------------------------------------------------------------------
                 Appeal under Order XLI, Rules 1 and 2 read with Section
                        151 of the Code of Civil Procedure, 1908.

 [against the judgment passed by the ld. District Judge, West Sikkim at Gyalshing, in
         Title Suit Case No. 01 of 2022 dated 25.06.2022 in the matter of Tsewang D.
                         Rinzing vs. Uwendra Thapa @ Nordy & Others]
  --------------------------------------------------------------------------------------------------------------------------------------------------------------------

Appearance:

Mr. Tej Bahadur Thapa, Senior Advocate with Ms. Gita
Bista, Ms. Pratikcha Gurung and Mr. Dipendra Chettri,
Advocates for the Appellants.
Mr. Jorgay Namka, Senior Advocate with Ms. Rinchen
Ongmu, Mr. Lahang Limboo, Mr. Avinash Dewan and
Deempal Tamang, Advocates.
None for Respondent No.2.
Mr. Yadev Sharma, Government Advocate for Respondent
Nos. 3 & 4.
--------------------------------------------------------------------------
Date of Hearing : 22.5.2024, 21.6.2024, 28.6.2024, 4.7.2024,
                                             29.8.2024, 5.9.2024, 11.9.2024 and 23.9.2024
Date of Judgment: 30.10.2024
--------------------------------------------------------------------------
                                                JUDGMENT

Bhaskar Raj Pradhan, J.

The learned District Judge vide the impugned

judgment and decree declared the respondent no.1 (the

plaintiff) the owner of the suit land and that he was in

possession thereof, when admittedly, the suit land had not

been transferred and mutated in the plaintiff‟s name. The

suit land was admittedly owned by late Sarita Thapa - the

mother of the appellant (the defendant no.1). The plaintiff

had claimed to be the owner of the suit land based on an

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

oral "family arrangement" between him and late Sarita

Thapa, whereby he had lent Rs.4,00,000/- to her and she

had handed over the original Sale Deed (exhibit-P6) of the

suit land owned by her, to his wife.

2. The defendant no.1 is not satisfied with the

impugned judgment. Mr. Tej Bahadur Thapa, learned Senior

Advocate for the defendant no.1, has advanced extensive

arguments both on facts and law. According to him, the

impugned judgment is unsustainable. It is his case that the

averments in the plaint are bereft of any documentary or

unimpeachable oral evidence. The evidence led by the

plaintiff is beyond the pleadings and contradictory thereto.

The plaintiff has made improvements and embellishments to

his case. The burden of proof upon the plaintiff has not been

discharged. There is variance between his pleadings and

proof. He drew attention of this Court to sections 59 to 74 of

the Indian Evidence Act, 1872. He also drew attention of this

Court to Article 54, 58 and 65 of the Schedule to the

Limitation Act, 1963. He emphasised on the relevance of

section 34 of the Specific Relief Act, 1963. According to the

learned Senior Counsel, the suit was also undervalued and

barred by law under Order VII Rule 11 read with section 151

of the Code of Civil Procedure, 1908. He relied upon Smriti

Debbarma (Dead) Through Legal Representative v. Prabha Ranjan

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

Debbarma and others1, Vijay vs. Union of India and others2,

Madholal Sindhu v. Asian Assurance Co. Ltd. & others3, Om

Prakash Berlia & Another v. Unit Trust of India & others4, Suraj

Lamp & Industries Pvt. Ltd. v. State of Haryana5, Pankajakshy v.

Devaki Ramakrishnan6, Union of India v. Ibrahim Uddin &

Another7, Ouseph Varghese v. Joseph Aley & others8, Union of

India v. Vasavi Co-op. Housing Society Ltd. & others9.

3. In Smriti Debbarma (supra), the Supreme Court

opined that burden lies on the party who asserts the

existence of a particular state of things on the basis of which

the relief is claimed as mandated in terms of section 101 of

the Evidence Act, 1872 which states that burden on proving

the fact rests with party who substantially asserts in the

affirmative and not on the party which is denying it. In terms

of section 102, if both parties fail to adduce evidence, the

suit must fail.

4. In Vijay (supra), the Supreme Court held that the

law laid down by it in Suraj Lamp (supra) was considered in

several judgments without any change and recently restated

in Munishamappa vs. M. Rama Reddy & Others10. In Suraj Lamp

1 2023 SCC OnLine SC 9 2 2023 INSC 1030 3 1945 SCC OnLine Bom 44/ AIR 1954 BOM 305 4 1982 SCC OnLine Bom 148 / AIR 1983 BOM 1 5 (2012) 1 SCC 656 6 AIR 2011 Ker 30 7 (2012) 8 SCC 148 8 (1969) 2 SCC 539 9 (2014) 2 SCC 269 10 Civil appeal no.10327 of 2011

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

(supra), the Supreme Court held that a transfer of

immoveable property by way of sale can only be by a deed of

conveyance and in the absence of a deed of conveyance (duly

stamped and registered as required by law), no right, title or

interest in an immoveable property can be transferred.

According to the Transfer of Property Act, 1882, an

agreement of sale, whether with possession or without

possession, is not a conveyance. Section 54 of the Transfer

of the Property Act, 1882 enacts that sale of immoveable

property can be made only by a registered instrument and

an agreement of sale does not create any interest or charge

on its subject matter.

5. Questioning the birth certificate (exhibit-P29) of

the child of Yangchen Dolma Rinzing (PW-2), the learned

Senior counsel relied upon Madholal Sindhu (supra) in which

the Bombay High Court held that the proof of signature of its

executor is not proof of correctness of its contents and where

the correctness of the contents of a document produced in

Court is in issue, that should be proved by calling the

executor of the document as a witness. In Om Prakash Berlia

(supra), the Bombay High Court opined that the expression

"contents of a document" in section 63 of the Evidence Act,

1872 refers only to contents and not truth thereof.

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

6. In Pankajkshy (supra), the Kerala High Court

opined that a claim for possession on the basis of an oral

sale can never be recognised under law.

7. In Ibrahim Uddin (supra), the Supreme Court held

that it is not permissible to claim the relief of declaration

without seeking consequential relief in view of section 34 of

the Specific Relief Act, 1963.

8. In Ouseph Varghese (supra), the Supreme Court

examined a case where the plaintiff had sought to prove an

oral agreement of sale. It was held that the first question

that arises for decision is whether the agreement pleaded in

the plaint is true. The burden of proving the agreement is

naturally on the plaintiff. The agreement in question as

mentioned is said to be an oral agreement. Therefore, the

plaintiff‟s task is all the more difficult. It was also held that

before a Court can grant a decree for specific performance,

the contract pleaded must be a specific one and the same

must be established by convincing evidence.

9. In Vasavi Co-op. Housing Society (supra), the

Supreme Court held that in a suit for declaration of title, the

burden always lies on the plaintiff to make out and establish

a clear case for granting such a declaration and the

weakness, if any, of the case set up by the defendants would

not be a ground to grant relief to the plaintiff. The legal

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

position, therefore, is clear that the plaintiff in a suit for

declaration of title and possession could succeed only on the

strength of its own title and that could be done only by

adducing sufficient evidence to discharge the onus on it,

irrespective of the question whether the defendants have

proved their case or not. Even if the title set up by the

defendants is found against them, in the absence of

establishments of the plaintiff‟s own title, the plaintiff must

be non-suited.

10. Mr. Jorgay Namka, learned Senior Counsel for the

plaintiff, vehemently supported the impugned judgment.

According to him, the present case falls within the exception

to section 54 of the Transfer of Property Act, 1882 as the

oral agreement was in fact a family arrangement. He further

contends that the Courts have provided relief based on

possession and part performance under section 53A of the

Transfer of Property Act, 1882. It is contended that as the

plaintiff was already in unencumbered physical possession,

relief of possession was not essential. The defendant no.1

had made changes in the records of right fraudulently

despite lack of ownership document which was in the

possession of the plaintiff. He relied upon Nair Service Society

Ltd. v. Rev. Father K.C. Alexander & others11, Kale v. Dy.

11 1968 SCC OnLine SC 97/ AIR 1968 SC 1165

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

Director of Consolidation12, Ravinder Kaur Grewal v. Manjit

Kaur13, Vemareddi Ramaraghava Reddy & others v. Konduru

Seshu Reddy & others14, Sri U. Vijaya Kumar & Another vs. Smt.

Malini V. Rao15, Meharchand Das v. Lal Babu Siddique16,

Arulmigu Chokkanatha Swamy Koil Trust v. Chandran17,

Venkataraja v. Vidyane Doureradjaperumal18 and Gurunath

Manohar Pavaskar v. Nagesh Siddappa Navalgund19.

11. The contention of the learned Senior Counsel for

the plaintiff regarding part performance and section 53A of

the Transfer of Property Act, 1882 is incorrect, as

admittedly, there was no contract to transfer for

consideration in immoveable property by writing as

contemplated under section 53A.

12. In Nair Service Society Ltd. (supra), the issue before

the High Court was whether the plaintiff could maintain a

suit for possession without proof of title basing himself

mainly on his prior possession. The Supreme Court held

that under section 9 of the Code of Civil Procedure itself, all

suits of a civil nature are triable excepting suits of which

their cognizance is expressly or impliedly barred. The

12 (1976) 3 SCC 119 13 (2020) 9 SCC 706 14 1966 SCC OnLine SC 112 / AIR 1967 SC 436 15 (2016) SCC OnLine Kar 2128 16(2007) 14 SCC 253 17 (2017) 3 SCC 702 18 (2014) 14 SCC 502 19 (2007) 13 SCC 565

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

Supreme Court also reiterated the principle laid down in

Perry vs. Clissold20 that a person in possession of land in the

assumed character of owner and exercising peaceably the

ordinary rights of ownership has a perfectly good title

against all the world but the rightful owner. It was also held

that prior possession is a good title of ownership against all

who cannot show a better title.

13. In Vemareddi Ramaraghava Reddy, the Supreme

Court held that section 42 of the Specific Relief Act is not

exhaustive of the cases in which a declaratory decree may be

made and the courts have power to grant such a decree

independently of the requirements of the section. It follows,

therefore, that the suit of the plaintiff for a declaration that

the compromise decree is not binding on the deity is

maintainable as falling outside the purview of section 42 of

the Specific Relief Act.

14. In Sri U. Vijaya Kumar (supra), the Karnataka High

Court held that the proviso to section 34 of the Specific

Relief Act, 1963 is imperative and makes it obligatory on

every Court not to make any declaration in cases where the

plaintiff being able to seek further relief, omits to do so. A

suit should be dismissed if the plaintiff, being able to seek

further relief, omits to do so. Therefore, objection to the

20 (1907) A.C. 73

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

maintainability of a suit on the ground that it does not seek

consequential relief, must be taken up with promptitude.

The proviso becomes available only when the plaintiff is able

to seek further relief against the defendant.

15. The series of judgments referred to by the learned

Senior Counsel for the plaintiff to supplement his contention

that the oral transaction between the plaintiff and late Sarita

Thapa was in fact a "family arrangement" may not be

necessary to examine in detail as the oral transaction

suggested in the plaint does not qualify as "family

arrangement" as held by Supreme Court as well as the High

Courts.

16. In Meharchand Das (supra), the Supreme Court

examined a case between a landlord and a tenant in which

the tenancy was admitted and the suit property was a

tenanted one. Therefore, the possession of the

appellant/defendant therein was not disputed. It was held

that thus under section 34 of the Specific Relief Act, 1963

the plaintiff who was admittedly not in possession of the suit

premises, a suit for mere declaration of title without claiming

possession was not maintainable.

17. In Arulmighu (supra) and Venkataraja (supra), the

Supreme Court held that a suit filed for declaration of title

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

by the plaintiff who was not in possession of property was

not maintainable without further relief of possession.

18. In Gurunath Manohar Pavaskar (supra), the

Supreme Court held that revenue records are not documents

of title and it only raises a presumption. The burden to prove

title to the land is on the plaintiff.

19. Although, in the evidence recorded by the learned

District Judge, the witnesses are given specific numbers

except one who has not been assigned any witness number,

however, some of them have been referred to by different

numbers. To avoid any confusion, the witness numbers in

the impugned judgment is reflected.

The Plaint

20. The plaintiff filed a suit in the year 2018

essentially seeking a declaration that he was the owner of

the suit property and in its unencumbered actual physical

possession. The plaint was based on the plaintiff‟s assertion

that in the year 2004 he had lent Rs.4,00,000/- to late

Sarita Thapa at his sister‟s residence at Neelkamal

Apartments, Siliguri, to meet her medical expenses as she

was suffering from cancer and was being treated. In lieu

thereof, late Sarita Thapa handed over to him the original

Sale Deed (exhibit-P6) of the suit land by which she had

purchased it in the year 1979. He pleaded that late Sarita

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

Thapa handed over actual physical possession of the suit

land in June 2004 after which he appointed Mani Kumar

Subba (PW-6) as its caretaker/chowkidar. It is the plaintiff‟s

case that while attending the death rites of his nephew at

Jorethang on 24.09.2018, he learnt that the defendant no.1

had mutated the suit land in his name in the year 2008 and

mortgaged it to take a loan of Rs.30,00,000/- which

compelled him to file the suit. The plaintiff had stated that

as late Sarita Thapa was critical during 2004 when the oral

transaction took place, therefore, no steps were taken to

transfer and mutate the suit land in his name.

21. The plaintiff prayed for the following reliefs:

(i) A decree declaring that the suit land/property belongs to the Plaintiff, free from all encumbrances;

(ii) A decree declaring that the Defendant No.1 had illegally transferred/mutated the suit property and thereafter illegally mortgaged the suit property with Defendant No.3, in connivance with each other.

(iii) A decree declaring that the suit land/property is in physical possession of the Plaintiff;

(iv) A decree cancelling all the ownership documents of Defendant No.1 with respect to the suit property;

(v) A decree directing the Defendant No.1 and 2 to immediately repay the loan borrowed by them from Defendant No.3 as the loan transaction between the Defendant No.1 and 3 are void ab - initio;

       (vi)     Costs of the proceedings;
       (vii)    Any other relief/s as this Hon'ble Court may deem fit and
                proper in the circumstances of the matter.




Written statements of defendants no.1 and 2

22. The defendants no.1 and 2, in their joint written

statement, took the stand that the relationship between the

plaintiff and his wife‟s younger sister - late Sarita Thapa,

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

was never pleasant. The suit land had been purchased by

late Sarita Thapa on 01.09.1979, after which she and family

members fenced it and constructed other infrastructures

therein. Mani Kumar Subba (PW-6) had been authorized by

his parents to construct a godown in the suit land and to

take care of it from time to time. Late Sarita Thapa expired

in the year 2004 and late N.K. Thapa on 22.10.2006. The

defendants no.1 and 2 denied that late Sarita Thapa had

been given Rs.4,00,000/- by the plaintiff. The suit land was

transferred to his name thereafter. He had taken a loan of

Rs.30,00,000/- mortgaging the suit land as he desired to

start a business. Mani Kumar Subba (PW-6) had at one time

started claiming that he was the owner of the suit land until

he was threatened with eviction by his parents. Mani Kumar

Subba (PW-6) was also an attesting witness to a document

relating to transfer of title and mutation in the name of the

defendant no.1. In order to show possession, the plaintiff

affixed a signboard on the suit land compelling him to file a

complaint dated 12.01.2019 before the Jorethang Police,

which however, was not received by them.

Written statements of defendant no.3

23. The defendant no.3 in his written statement took

the stand that loan had been disbursed to the defendant

no.1 for his business against the mortgage of the suit land

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

after conducting proper search. It was stated that the suit

land was found free from all encumbrances and charges at

the time of mortgage and that it was found that the

defendant no.1 was in its continuous physical possession.

The defendant no.3 also took the stand that during the visit

and inspection of the suit land by the Bank Officials and

approved valuers no sign board was available at the suit

land as claimed by the plaintiff. Further, Mani Kumar Subba

(PW-6) who was present at the vicinity of the suit land

informed them that it belongs to the defendant no.1. The

loan was sanctioned in favour of the defendant no.1 after

being fully satisfied.

Written statements of defendants no.4 and 5

24. A joint written statement filed by defendants no.4

and 5 also opposed the suit filed by the plaintiff as being

devoid of merits and bad in law and facts. They took a stand

that the suit land was mutated in favour of the defendant

no.1 after verifying the facts as to whether he was the legal

heir and successor of late Sarita Thapa. According to the

written statements, defendant no.1 was directed to produce

the original parcha khatiyan of the suit land in the name of

late Sarita Thapa along with other relevant documents. The

affidavit in support of the written statements filed by

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

defendants no.4 and 5 was sworn by Tshering Bhutia (PW-8)

on oath as true to the best of his personal knowledge.

The issues

25. The learned District Judge framed five issues as

under:

"(i) Whether the plaintiff and the mother of defendant no.1 had entered into any transaction/agreement involving the suit property? (onus on the plaintiff and the defendant no.1).

(ii) Whether the plaintiff came into possession of the suit property in June, 2004 and whether he subsequently transferred it in his name? (onus on the plaintiff).

(iii) Whether the suit is barred by law of limitation? (onus on the plaintiff and defendants).

(iv) Whether the suit is barred by any other law of the land pertaining to registration of immoveable property applicable in the State of Sikkim and (Onus on the defendants No.1, 3, 4 and 5).

(v) Whether the suit property was erroneously mortgaged by defendant nos. 1 and 2 with defendant no. 3 or not? (onus on the plaintiff and defendants nos. 1, 2 and 3)."

The parties and their witnesses

26. Before this Court ventures to examine the issues,

it would be relevant to note the relationship between the

parties and the key witnesses. Plaintiff is a retired judicial

officer and was married to late Mani Dorjee who was the

elder sister of late Sarita Thapa (mother of defendant no.1).

Yangchen Dolma Rinzing (PW-2) is the plaintiff‟s younger

daughter and Uden Rinzing (DW-1) is his elder daughter.

While Yangchen Dolma Rinzing (PW-2) supports the

plaintiff‟s case, Uden Rinzing (DW-1) supports the version of

the defendant no.1 who denies that his mother had handed

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

over the suit land to the plaintiff as an outright sale and that

the plaintiff had lent the money to his mother. Yangchen

Dolma Rinzing (PW-2) claims that she was at Neelkamal

Apartments, Siliguri, when the plaintiff lent Rs.4,00,000/- to

late Sarita Thapa. Kessang Rinzing Lachungpa (PW-1) and

Yangchen Donka Rinzing (PW-7) are plaintiff‟s sisters

supporting the plaintiff‟s case. Both of them do not have

personal knowledge that the suit land is owned by the

plaintiff having only heard about it. They, however, depose

about the close family ties between the plaintiff, the

defendant no.1 and his late parents. Jhabarmull Agarwal

(PW-3), D.S. Bista (PW-4), Kamala Pradhan (PW-5) and Mani

Kumar Subba (PW-6) are all plaintiffs‟ witnesses who depose

that they were aware that the plaintiff was the owner of the

suit land. Mani Kumar Subba (PW-6) in addition goes on to

depose and support the plaintiff‟s case that he had been

taking care of the suit land on plaintiff‟s behalf since June

2004 when late N.K. Thapa (husband of late Sarita Thapa)

had handed over actual physical possession of the suit land

to the plaintiff at Jorethang where the suit land is situated.

Tshering Bhutia (PW-8) was the then Sub-Divisional

Magistrate from whom the plaintiff learnt in the year 2018

about the mutation of the suit land by the defendant no.1 in

the year 2008. Interestingly, Tshering Bhutia (PW-8) had

sworn the affidavit as the defendant no.4 in support of the

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

joint written statement filed by defendants no.4 and 5.

Interestingly, the defendants no.4 and 5 did not produce any

witness to support their stand in the written statement

opposing the plaint. The defendants no.1 and 2 examined

themselves and Uden Rinzing (DW-1) - the elder daughter of

the plaintiff along with Padam Gurung (DW-2) - whose wife

used to work in the house of the plaintiff‟s brother. Krishna

Prasad Sharma (D3) - the Branch Manager of defendant

no.3, also came into the witness box in support of the stand

taken by them in the proceedings that the loan of

Rs.30,00,000/- had been given to the defendant no.1 for

business purposes on the mortgage of the suit land after a

thorough search thereof.

27. Before this Court delves into the issues, it would

be important to keep in mind certain settled propositions of

law while deciding civil disputes. In civil proceedings, a fact

is said to be established if proved by preponderance of

probabilities. The degree of certainty of belief in the mind of

the Court by which it convinces itself about the existence of

a fact as more probable than its non-existence is the key.

Thus, proving it by preponderance of the evidence requires a

clear demonstration that the proposition is more likely true

than not true. Section 3 of the Indian Evidence Act, 1872

provides that a fact is said to be proved when the Court

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

either believes it to exist or considers its existence so

probable that a prudent man ought, under the

circumstances of the particular case, to act upon the

supposition that the fact exists. The Supreme Court has

held in Dr. N.G. Dastane vs Mrs. S. Dastane21 that a prudent

man faced with conflicting probabilities concerning a fact

situation will act on a supposition that the fact exists, if on

weighing the various probalities he finds that the

preponderance is in favour of the existence of the particular

fact. The Court applies this test of a prudent man for finding

whether a fact in issue can be said to be proved. The first

step in this process is to fix the probabilities, the second to

weigh them, though the two may often intermingle. The

impossible is weeded out at the first stage, the improbable at

the second. Within the wide range of probabilities, the Court

has often a difficult choice to make but it is this choice

which ultimately determines where the preponderance of

probabilities lies.

28. The plaintiff‟s claim to be in actual physical

possession and the owner of the suit land is central to his

case. When an individual or entity physically occupies and

controls a property it is said to be in his or its actual

possession. This type of possession is straight forward and

21 (1975) 2 SCC 326

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

tangible and involves a direct interaction with the property.

It entails living in or actively using the property. To establish

actual physical possession, the plaintiff must prove that he

was in its actual occupation or through his agent to the

exclusion of others. As admittedly late Sarita Thapa was the

owner of the suit land, it is presumed that she had legal

possession of the suit land.

Issue no.1: Whether the plaintiff and the mother of defendant no.1 had entered into any transaction/agreement involving the suit property?

29. The oral depositions of the plaintiff and his

younger daughter - Yangchen Dolma Rinzing (PW-2), along

with the birth certificate of her daughter (exhibit - P29) and

the complaint (exhibit-17) are the only evidence relevant for

the purpose of deciding Issue No.1. Those of the witnesses

who they claim were present during the oral transaction

sometime in June 2004 at Neelkamal Apartments, Siliguri,

are no longer alive. The other witnesses of the plaintiff have

no personal knowledge about the oral transaction. The

defendants no.1 and 2 denies it. The plaintiff admits both in

the plaint as well as in his evidence that there was no

written agreement or money receipt executed.

30. The complaint (exhibit-17) made in the year 2018

is perhaps the earliest point of time when the plaintiff in

writing asserted that he had given Rs.4,00,000/- to late

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

Sarita Thapa. This is after more than a decade since the

alleged "family arrangement" in the year 2004. However,

there is variation between what the plaintiff stated in the

complaint (exhibit-17) and what he stated in the plaint. The

complaint (exhbit-17) is the plaintiff‟s documentary evidence

and he is therefore bound by it. In the complaint (exhibit-

17), he stated that he was persuaded by late Sarita Thapa,

late N.K. Thapa and his wife late Mani Dorjee to give

Rs.4,00,000/- to enable them to meet the medical expenses

on the understanding that after her recovery the suit land

would be transferred and mutated in his name. The plaintiff

also asserted in the complaint (exhibit-17) that he agreed to

give Rs.4,00,000/- to them reluctantly. The plaintiff,

however, took a diametrically opposite view in his plaint

when he asserted that due to the close relationship he had

with late Sarita Thapa, he willingly gave Rs.4,00,000/- to

her and she handed over the Sale Deed (exhibit-P9) and

actual physical possession.

31. The production of the Sale Deed (exhibit-P6) and

other documents belonging to late Sarita Thapa by the

plaintiff is pleaded as a circumstance in favour of the

plaintiff. A question is posed as to why the Sale Deed

(exhibit-P6) and other property documents of late Sarita

Thapa would be in the possession of the plaintiff? There is

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

an uncertainty in the answer given both by the plaintiff and

the defendant no.1 and may be it is strewn in the complaint

(exhibit-17), the plaint and the deposition of the plaintiff and

the defendant no.1. In the complaint (exhibit-17), the

plaintiff states that those documents were "handed over to

my wife for safe custody and for taking necessary steps for

mutation later on" and it was retrieved from her box after her

death in the year 2011. In the plaint, the plaintiff asserts

that the Sale Deed (exhibit-P6) was handed over to the

plaintiff through his wife. In his deposition, the plaintiff

states that late Sarita Thapa personally handed over her

ownership documents through his wife. Although, there is

substantial variation between the stand taken by the

plaintiff in the complaint (exhibit-17) and the plaint, one

thing is certain that these documents were in the possession

of the plaintiff‟s wife and not his. Admittedly, the plaintiff‟s

wife was late Sarita Thapa‟s sister. Late Sarita Thapa was

being taken care of by the plaintiff‟s wife at Neelkamal

Apartments. Considering the close blood relationship

between them, it would not be difficult to presume that in

fact those documents were handed over to the plaintiff‟s wife

by late Sarita Thapa for safe custody. According to the

defendant no.1, these documents were missing. It is quite

clear that defendant no.1 also had no idea as to how these

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

documents were handed over by his mother late Sarita

Thapa to her sister - the plaintiff‟s wife.

32. The plaintiff led no corroborative evidence to

support his contention. He pleaded that as he had retired as

the Law Secretary then, he had substantial money to give

the loan of Rs.4,00,000/- to late Sarita Thapa. However, he

did not admittedly have or lead any documentary evidence to

substantiate the same.

33. There is substantive variance between his

statement in the plaint and his oral evidence as well. In his

plaint, he asserts that late Sarita Thapa had handed over

the unencumbered physical possession to him. However,

this does not look possible as late Sarita Thapa admittedly

was critical at that point of time and succumbed to cancer

shortly thereafter. In his oral evidence, the plaintiff improved

his case and deposed that although symbolic possession was

given by late Sarita Thapa to him, actual physical possession

was handed over by late N.K. Thapa at Jorethang a week

after the oral transaction in the presence of Mani Kumar

Subba (PW-6). This improvement by the plaintiff cannot be

accepted as it is not supported by his pleadings. Admittedly,

this handing over of actual physical possession by late N.K.

Thapa at Jorethang was also not documented and reduced

to in writing. If that is so, what was the need for them

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

including late N.K. Thapa to travel from Siliguri to Jorethang

leaving behind the critical late Sarita Thapa at Siliguri to

orally transfer the actual physical possession?

34. The plaintiff also stated in the complaint (exhibit-

17) that the original Sale Deed (exhibit-P6) which was in the

custody of his wife was retrieved from a box long after her

death. According to the plaintiff, his wife died in the year

2011. The plaint, however, manoeuvres this fact and gives a

completely different picture. The plaint seeks to assert that

the Sale Deed (exhibit-P6) was handed over by late Sarita

Thapa through his wife. However, in the complaint (exhibit-

17), the plaintiff stated that the Sale Deed document

(exhibit-P6) along with some papers were handed over to his

wife for safe custody and for taking necessary steps for

mutation later on. If, as claimed by the plaintiff in his plaint,

the Sale Deed (exhibit-P6) was handed over to him by late

Sarita Thapa as an outright sale there would be no question

of handing it over to the plaintiff‟s wife for safe custody or

discovering it in his wife‟s box after her death in the year

2011.

35. The plaintiff‟s younger daughter - Yangchen

Dolma Rinzing (PW-2), echoes the same assertion made by

the plaintiff in his evidence on affidavit. It is, therefore, only

a duplication of oral statement and does not provide any

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

corroborative value. The birth certificate (exhibit-P29) of

Yangchen Dolma Rinzing‟s (PW-2) child may only probabilize

that she was in Siliguri at that time but does not prove that

Rs.4,00,000/- was given to late Sarita Thapa or that there

was any such transaction even if we ignore the objection

raised by Mr. Tej Bahadur Thapa, learned Senior Counsel.

Admittedly, although, the suit land which was in the name

of late Sarita Thapa had not been transferred or mutated in

favour of the plaintiff, he took no steps till 2018 from June

2004. What happened in the confines of the apartment at

Neelkamal Apartments, Siliguri, around June 2004 when

late Sarita Thapa was admittedly "critical" according to the

plaintiff were known only to him, his late wife, late Sarita

Thapa, late N.K. Thapa and his daughter Yangchen Dolma

Rinzing (PW-2). With the other three no longer alive to throw

light upon it, the only evidence the plaintiff relies upon is his

and the evidence of his daughter Yangchen Dolma Rinzing

(PW-2). Their oral evidence, however, remains only an oral

assertion with no proof. Therefore, there was no material

evidence on record before the learned District Judge which

could persuade her to hold that there was a

transaction/agreement involving the suit property even by

preponderance of probabilities. The findings and the opinion

of the learned District Judge on Issue No.1, is therefore,

unsustainable and set aside. This Court holds that the

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

plaintiff has failed to prove that there was any

transaction/agreement involving the suit land.

36. The plaintiff had pleaded that he was the owner of

the suit land and the defendant no.1 had denied it. The

learned District Judge, however, chose not to frame an issue

of ownership quite obviously since the plaintiff had pleaded

that the suit land had not been transferred and mutated in

his name. There is no other way known to law by which

ownership could have been established by the plaintiff

without a conveyance deed as he pleaded that the

transaction was an outright sale. In such view of the matter,

therefore, the question of granting the first prayer of a

declaration of ownership to the plaintiff could not have

arisen. However, the learned District Judge even while

holding that there could not be any transfer of immoveable

property, i.e., the suit land, which was valued much more

than rupees one hundred in view of section 54 of the

Transfer of Property Act, 1882, chose to declare the plaintiff

the owner thereof. This was incorrect. The declaration is set

aside.

Issue No.4: Whether the suit is barred by any other law of the land pertaining to registration of immovable property applicable in the State of Sikkim?

37. At this juncture, it would be relevant to examine

Issue No.4 framed by the learned District Judge and the

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

correctness of the view that although section 54 of the

Transfer of Property Act, 1882 does not permit transfer of

immoveable property like the suit land as it was valued more

than one hundred rupees, it was permissible for the Court to

nevertheless grant the declaration of ownership as prayed

for by the plaintiff.

38. Section 54 of the Transfer of Property Act, 1882 reads

as under:

"54. "Sale" defined. - "Sale" is a transfer of ownership in exchange for a price paid or promised or part-paid and part-promised. Sale how made.- Such transfer, in the case of tangible immoveable property of the value of one hundred rupees and upwards, or in the case of a reversion or other intangible thing, can be made only by a registered instrument.

In the case of tangible immoveable property of a value less than one hundred rupees, such transfer may be made either by a registered instrument or by delivery of the property. Delivery of tangible immoveable property takes place when the seller places the buyer, or such person as he directs, in possession of the property.

Contract for sale.- A contract for the sale of immoveable property is a contract that a sale of such property shall take place on terms settled between the parties.

It does not, of itself, create any interest in or charge on such property."

39. In Suraj Lamp (supra), the Supreme Court held

that a transfer of immovable property by way of sale can only

be by a deed of conveyance (sale deed). In the absence of a

deed of conveyance (duly stamped and registered as required

by law), no right, title or interest in an immovable property

can be transferred.

40. Thus, the declaration of ownership by the learned

District Judge based on an assertion of oral transaction and

possession was incorrect.

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

41. There is yet another aspect to it which requires

this Court‟s attention. It has been noticed that the plaintiff

had stated that there was no deed of transfer and mutation

in his favour in the plaint itself. Inspite of that, the plaintiff

did not pray for a direction upon the defendants no. 1 and 2

to transfer and mutate the suit land in his favour. Section

34 of the Specific Relief Act, 1963 provides as under:

"34. Discretion of court as to declaration of status or right. - Any person entitled to any legal character, or to any right as to any property, may institute a suit against any person denying, or interested to deny, his title to such character or right, and the court may in its discretion make therein a declaration that he is so entitled, and the plaintiff need not in such suit ask for any further relief:

Provided that no court shall make any such declaration where the plaintiff, being able to seek further relief than a mere declaration of title, omits to do so.

Explanation. - A trustee of property is a „person interested to deny" a title adverse to the title of some one who is not in existence, and whom, if in existence, he would be a trustee."

42. The proviso to section 34 of the Specific Relief Act,

1963 makes it clear that if the plaintiff in a suit for

declaration omitted to seek further relief than a mere

declaration, although able to, then the Court shall not grant

such a declaration alone.

43. The learned Senior Counsel for the plaintiff

submitted that it is not mandatory in every case that the

plaintiff would be required to seek other relief and if the

plaintiff was in possession of the suit land a mere

declaration of ownership would suffice relying upon various

judgments of the Supreme Court as well as various High

Courts. In the present case, although the plaintiff asserts

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

that he was in possession of the suit land, the defendants

no.1 and 2 vehemently deny it. Therefore, it was incumbent

upon the plaintiff to establish possession of the suit land.

44. Admittedly, there was no transfer deed executed

in favour of the plaintiff and the defendant no.1 had also

mutated the suit land in his name in the year 2008. The

plaintiff being aware of the law that there would be no

transfer of immoveable property without a valid deed of

transfer has categorically stated in the plaint that they could

not execute any transfer deed because of various reasons.

Thus, in view of section 54 of the Transfer of Property Act,

1882 and section 34 of the Specific Relief Act, 1963 it was

also necessary for the plaintiff to seek further reliefs to

ensure that the transfer deed is executed by the defendant

no.1 in his favour and the suit land mutated in his name

without which he would have no title upon the suit land and

enjoy it. Having not done so, the learned District Judge was

precluded from granting the declaration of ownership to the

plaintiff. Issue no.4 is, therefore, decided against the

plaintiff.

Issue No.2: Whether the plaintiff came into possession of the suit property in June, 2004 and whether he subsequently transferred it in his name?

45. Issue No.2 - whether the plaintiff had come into

possession of the suit land in June 2004, is relatable to the

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

third prayer sought for by the plaintiff, i.e., a declaration

that he was in physical possession.

46. The plaintiff‟s case in the plaint was that he was

in "unencumbered physical possession" of the suit property

"since June, 2004 when ownership and unencumbered

physical possession of the suit property was handed over by

late Sarita Thapa".

47. However, the plaintiff sought to improve his case

and deposed that "symbolic possession of the suit property"

was made by late Sarita Thapa in Siliguri by handing over

the original sale deed (exhibit-P6) of the suit property to him

and that the "unencumbered actual physical possession" of

the suit property was given through her husband late N.K.

Thapa in the presence of Mani Kumar Subba (P.W. 6) within

one week thereafter when the plaintiff and late N.K Thapa

visited the suit property.

48. Mani Kumar Subba‟s (P.W.6) affidavit in evidence

to the extent he seeks to support the plaintiff‟s deposition

about late N.K. Thapa handing over the unencumbered

actual physical possession of the suit property to him cannot

also be accepted as it is beyond the plaintiff‟s pleadings in

the plaint.

49. This was an improvement made by the plaintiff

and deposed in the plaintiff‟s evidence on affidavit sans any

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

pleading. This evidence of the plaintiff, is therefore, contrary

to the pleading. It is well settled that no amount of evidence

contrary to the pleading can be relied on or accepted.

50. The plaintiff sought to establish his case of

possession by his and his witnesses‟ oral depositions and

certain other evidences. He also presented certain

circumstantial facts to establish possession. He asserted

that after he took over actual physical possession of the suit

land, he engaged Mani Kumar Subba (PW-6) as his

caretaker/chowkidar who fenced the suit land and also

made a godown. The plaintiff also asserted that he had put

up a signboard in the suit land stating that it was his

property in the year 2004. He exhibited the photographs

exhibit-P13, exhibit-P14 and exhibit-P15 to establish the

fact.

51. However, the plaintiff in cross-examination

admitted that he had no document to show that he had been

handed over possession of the suit land by late Sarita Thapa

and late N.K. Thapa in the year 2004. He admittedly did not

have any documentary proof of appointing Mani Kumar

Subba (PW-6) as his chowkidar/caretaker or of fencing it or

erecting a godown therein. The plaintiff admitted that Mani

Kumar Subba (PW-6) had been kept by late Sarita Thapa

and late N.K. Thapa, as caretaker of the suit land. The

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

plaintiff also admitted that the suit land was already fenced

in the year 2004. He volunteered to clarify that after he took

possession; he continued to engage him as caretaker and

instructed Mani Kumar Subba (PW-6) to improve the suit

property by way of cultivation, repairs, etc. as found

necessary. This voluntary statement is not what he had

pleaded in the plaint categorically. The plaintiff also

admitted that he had no document to show that he had been

paying Mani Kumar Subba (PW-6) any salary. The plaintiff

admitted that he did not remember whether the signboard

was affixed in the year 2018 under extensive cross-

examination by the counsel for the defendant no.1, where he

also admitted that the signboard was affixed by him after

one or two years after 2004. The plaintiff‟s witness - D.S.

Bista (PW-4) in his cross-examination held on 12.03.2021

categorically admitted that the signboard had been affixed

just one two years back. This admission of the plaintiff‟s

witness probabilizes the assertion of the defendant no.1 that

the plaintiff affixed a signboard to show possession on the

suit land in 2019.

52. In view of the clear admissions made by the

plaintiff in his cross-examination, the evidence of Mani

Kumar Subba (PW-6) diminishes in relevance. Furthermore,

it is noticed that Mani Kumar Subba (PW-6) in cross-

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

examination, admitted that his evidence on affidavit was

already prepared and he was asked to sign on it. Mani

Kumar Subba (PW-6) could not also say what was written

therein.

53. The evidence on affidavit of Yangchen Dolma

Rinzing (PW-2) also reflects that her knowledge about her

father having appointed Mani Kumar Subba (PW-6) as his

caretaker/chowkidar for the suit property and her father

having unencumbered physical possession was not based on

her personal knowledge. Admittedly, she was married in the

year 2003 and after her marriage she resided with her

husband in Delhi till 2017. Admittedly, Yangchen Dolma

Rinzing (PW-2) has been residing with the plaintiff since

April 2018. The plaintiff‟s claim that he had been in

unencumbered physical possession of the suit land since

June 2004 and that he had kept Mani Kumar Subba (PW-6)

as caretaker therein is not supported by any credible

substantial evidence.

54. Both Kessang Rinzing Lachungpa (PW-1) and

Yangchen Donka Rinzing (PW-7) - the plaintiff‟s two sisters,

also had no personal knowledge about the possession of the

suit land. Both state in their evidence on affidavit that their

brother is said to have purchased land at Jorethang from

late Sarita Thapa which is being taken care of by his

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

caretaker. Their evidence also does not support the plaintiff‟s

claim of actual physical possession of the suit land.

55. Jhabarmull Agarwal (PW-3) and D.S. Bista (PW-4)

only assert that they have personal knowledge that the

plaintiff was the owner of the suit land without any further

details. The cross-examination of Jhabarmull Agarwal (PW-

3) has brought out the fact that he was the purchaser of a

building owned by the plaintiff. D.S. Bista (PW-4) admitted

in cross-examination that although the plaintiff had told him

that the suit land was his property; he had not seen any

property papers; he did not know about any transaction of

the suit land; and in whose name the suit land was recorded

at present. Their evidence also does not further the claim of

actual physical possession of the suit land by the plaintiff.

56. Kamala Pradhan (PW-5) deposed that Mani

Kumar Subba (PW-6) was her neighbour and that he had

been looking after the property of the plaintiff beside her

house and that all the people in the locality were well aware

that the land belonged to the plaintiff. Kamala Pradhan (PW-

5) admitted that she was the sister-in-law of Mani Kumar

Subba (PW-6) during her cross-examination. D.S. Bista (PW-

4) also confirmed this fact during his cross-examination.

Kamala Pradhan (PW-5) clarified during cross-examination

that she had heard the suit land belonged to the mother of

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

defendant no.1 which was subsequently owned by the

plaintiff. None of the plaintiff‟s witnesses had anything more

substantial to state or produce save repeating what was told

to them.

57. Admittedly, neither the plaintiff nor Mani Kumar

Subba (PW-6) were residing in the suit land. Mani Kumar

Subba (PW-6) was merely keeping an eye on it as he

happened to live nearby. Mani Kumar Subba (PW-6) stated

in his evidence on affidavit that he had the keys to the only

entry point of the said land. However, he did not produce or

exhibit the keys.

58. "Unencumbered actual physical possession" is a

question of fact which must be proved by cogent evidence.

The plaintiff has failed to produce any substantial evidence

which would inspire confidence to hold that he was in

unencumbered actual physical possession. All the

corroborative evidences the plaintiff sought to place before

the Court to make the Court believe what he stated in his

plaint to be true have collapsed. His statement stands alone

without proof. This Court is of the firm view that the finding

and opinion of the learned District Judge declaring the

plaintiff to be in possession of the suit land is also incorrect

and accordingly it is set aside.

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

Issue No. 5: Whether the suit property was erroneously mortgaged by defendant nos. 1 and 2 with defendant no. 3 or not?

59. The next question therefore which is needed to be

answered is whether the defendants no.1 and 2 had

erroneously mortgaged the suit land with defendant no.3.

60. Admittedly, the suit land was owned by late Sarita

Thapa. During cross-examination, the plaintiff admitted that

the defendant no.1 was her heir and entitled to inherit her

property. This Court has held that the plaintiff has failed to

prove that there was any transaction with regard to the suit

land as asserted by him in the plaint. The plaintiff was

therefore not the owner of the suit land. This Court has also

concluded that the plaintiff was unable to prove that he was

in actual physical possession of the suit land. Thus, it

cannot be held that the suit land was erroneously mortgaged

by defendants no.1 and 2 with defendant no.3.

Issue No.3: Whether the suit is barred by the law of limitation?

61. The learned District Judge has framed an issue as

to whether the suit is barred by the law of limitation. The

learned District Judge has held that since the plaintiff learnt

about the mutation of the suit land by the defendant no.1

and the loan taken by him by mortgaging it only on

24.09.2018 the suit was not barred by the law of limitation.

The plaintiff was aware that the suit land could not be

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

owned by him until it is transferred and mutated in his

name even if his assertion of an oral agreement is presumed

to be correct. Therefore, the only right he had in the

presumed circumstance was a right of specific performance

of the alleged oral agreement. The plaintiff could not have

been declared the owner of the suit land without a validly

registered transfer deed. In that situation, Article 54 of the

Limitation Act, 1963 provides a period of three years from

the date fixed for the performance, or if no such date is

fixed, when the plaintiff has notice that performance is

refused. According to the plaint, the defendant no.1 for one

reason or the other never pursued the matter of transfer of

the suit land in the plaintiff‟s name despite the plaintiff

having approached him and personally requested him

several times to help transfer the suit land which was

recorded in his name. Although, the plaintiff does not specify

when he made this request to the defendant no.1, it is quite

clear that it was some time after late Sarita Thapa‟s death in

the year 2004 and much prior to 2018. However, admittedly,

the plaintiff took no such steps from 2004 till 2018 and

when he did he filed the present suit for declaration instead.

Without the transfer and mutation in his name, the plaintiff

could not have waited for 14 long years to approach the

Court of law. The plaintiff therefore could not have filed a

suit for specific performance in the year 2018 as it would

Uwendra Thapa @ Nordy & Anr. vs. Shri Tsewang Dorjee Rinzing & Ors.

have been barred by laws of limitation. Evidently, therefore,

the plaintiff preferred to file a suit for declaration of title on

the ground that he was in possession of the suit land. This

Court has concluded that the plaintiff has failed to prove

possession of the suit land. Admittedly, there is no title deed

in favour of the plaintiff. As held above, the suit for

declaration of ownership was not maintainable due to the

mandate of section 54 of the Transfer of Property Act, 1882

and section 34 of the Specific Relief Act, 1963. Without the

relief of declaration of ownership, the rest of the prayers in

the suit would collapse. The issue of limitation is also

decided against the plaintiff.

62. The appeal is allowed. The impugned

judgment and decree are set aside. In view of section 35 of

the Code of Civil Procedure, 1908, the cost of the present

appeal shall be paid by the plaintiff to the defendant no.1.

(Bhaskar Raj Pradhan) Judge

Approved for reporting: yes Internet: yes bp/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter