Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra Singh And Another ... ... vs Meghraj And Others
2025 Latest Caselaw 1344 UK

Citation : 2025 Latest Caselaw 1344 UK
Judgement Date : 29 July, 2025

Uttarakhand High Court

Narendra Singh And Another ... ... vs Meghraj And Others on 29 July, 2025

                                                                                           2025:UHC:6607

                                                                               Reserved on : 06.06.2025

                                                                               Delivered on : 29.07.2025

        IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL

                            Writ Petition (M/S) No. 251 of 2009

Narendra Singh and Another                                                            ... Petitioners
                                                    Versus
Meghraj and others                                                                   ... Respondents

                                                   With

                               Writ Petition (M/S) 252 of 2009

Narendra Singh and Another                                                            ... Petitioners
                                                    Versus
Meghraj and others                                                                   ... Respondents

Presence:

Mr. Ramesh Chandra Saini, learned counsel for the Petitioner No. 1.

Mr. M. S. Tyagi, learned Senior Advocate assisted by Mr. Nikhil Singhal and
Mr. Chandra Prakash for the Petitioner No. 2.

Mr. Chandra Shekhar, learned counsel assisted by Mr. Sachin Panwar and Mr.
Prashant Shekhar, learned counsel for the Respondent No. 1.

    Hon'ble Ashish Naithani, J.

 1.     The present dispute pertains to agricultural land situated at Mauja
        Saliyar Salhapur, Pargana Bhagwanpur, Tehsil Roorkee, District
        Haridwar. Upon the demise of Shri Deshraj, the recorded co-owners of
        the property, as reflected in the revenue records, became his legal heirs
        namely, petitioner No. 1, Narendra Singh; respondent No. 1, Meghraj;
        and respondent No. 2, Ravindra Singh. The property continued to be


                                                                                                             1
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

        jointly recorded in their names, without any demarcation or partition by
        metes and bounds.
 2.     Narendra Singh, claiming that he and Ravindra Singh each had a 1/4th
        share and that Meghraj had a 1/2 share, filed a partition suit under
        Section 176 of the U.P. Zamindari Abolition and Land Reforms Act.
        The partition suit in the present case was instituted under Section 176
        of the U.P. Zamindari Abolition and Land Reforms Act, 1950 which
        provides that a bhumidar or asami having a share in a holding may sue
        for the division of his share. Section 176 confers a statutory right upon
        co-tenure holders to demand partition by metes and bounds, regardless
        of whether the property has been physically divided previously. The
        partition is mandatory if sought, unless prohibited by any specific
        statutory bar or legal impediment
 3.     Meghraj, in response, contended that an oral partition had already taken
        place in 1972, whereby khasra no. 332 fell to his exclusive share and
        other plots to the share of Deshraj. Despite this claim, it is admitted by
        Meghraj himself during cross-examination that the land continues to be
        jointly recorded and that such joint entry had never been objected to.
 4.     The Trial Court, by preliminary decree dated 23.09.2003, held that
        khasra no. 332 belonged exclusively to Meghraj based on possession,
        even in the absence of a counterclaim. The Court, however, failed to
        adjudicate on the remaining 9 out of 10 issues framed.
 5.     Narendra Singh preferred ZA Appeal Nos. 03/2003-04 and 11/2003-04
        before the Commissioner, Garhwal Mandal, who allowed the appeals
        by order dated 04.04.2006. The Commissioner observed that the Trial
        Court's decision was contrary to evidence and had improperly ignored
        the joint ownership reflected in revenue records. The matter was
        remanded for a fresh decision.

                                                                                                             2
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

 6.     Meghraj challenged the remand by filing Second Appeals (Nos. 56 and
        57 of 2005-06), which were allowed by the Additional Chief Revenue
        Commissioner on 21.01.2009. The Second Appellate Authority set
        aside the remand order without framing substantial questions of law.
 7.     Narendra Singh filed Writ Petitions (WPMS Nos. 251/2009 and
        252/2009) under Article 227, challenging the Second Appellate order.
        While the writ petitions were pending, Narendra Singh executed a
        registered sale deed on 30.06.2015 in favour of petitioner no.2 (and
        another purchaser). Ravindra Singh also executed an agreement to sell
        on 11.02.2020. A civil suit seeking specific performance of the said
        agreement is pending before the Civil Judge, Senior Division, Roorkee.
 8.     On 12.03.2013, the High Court allowed the writ petitions and
        remanded the matter back to the Additional Chief Revenue
        Commissioner (now Board of Revenue).
 9.     Review of this order was rejected on 18.10.2019. Thereafter, Meghraj's
        legal heirs filed Special Leave Petitions (SLP Nos. 3219-3222 of 2020)
        before the Hon'ble Supreme Court.
10.     By judgment dated 21.11.2023, the Supreme Court allowed the SLPs in
        part, set aside the High Court's orders dated 12.03.2013 and
        18.10.2019, and remitted the matter back to the High Court for fresh
        adjudication of the writ petitions within six weeks of receipt of the
        order.
11.     Heard learned counsel for the parties and perused the records.
12.     The learned counsel for the Petitioners contended that the entire
        property remains jointly recorded in the names of the parties and has
        not been partitioned by metes and bounds. They argue that the Trial
        Court erroneously treated Meghraj's possession as conclusive



                                                                                                             3
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

        ownership of khasra No. 332 without any counterclaim or proof of
        exclusive title.
13.     Learned counsel emphasized that Meghraj himself admitted during
        cross-examination that the land was jointly recorded and that he never
        objected to such recording. The Commissioner was therefore justified
        in setting aside the Trial Court's order and remanding the matter for
        fresh adjudication.
14.     It was further contended that the Second Appellate Authority acted
        beyond its jurisdiction in entertaining a second appeal against a remand
        order, especially without framing any substantial question of law. The
        impugned order is assailed for disturbing findings of fact without
        proper reasoning.
15.     Learned counsel appearing on behalf of Petitioner No.2 claims to be the
        bona fide purchaser of Narendra Singh's share through a registered sale
        deed dated 30.06.2015. It is submitted that after this transfer, Petitioner
        No. 1 has no subsisting right or interest in the property, and any
        subsequent collusion between Petitioner No. 1 and Respondent No. 1 is
        an act of fraud on the Court.
16.     It was also argued on behalf of the Petitioners that, as the land remains
        undivided, any assertion of exclusive ownership by Meghraj is
        untenable in law, and that the possession of one co-sharer is possession
        on behalf of all co-sharers.
17.     Learned counsel appearing on behalf of respondent Meghraj submits
        that the respondent has remained in uninterrupted possession of the
        land in question ever since the alleged oral partition, and that the Trial
        Court rightly took this fact into account while passing the preliminary
        decree.



                                                                                                             4
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

18.     Learned counsel asserts that the Commissioner's remand order was
        erroneous as the Trial Court had already considered the material
        evidence. The Second Appellate Authority was correct in setting aside
        the remand.
19.     It is further contended that the sale deeds and agreements executed by
        Narendra Singh and Ravindra Singh during the pendency of litigation
        are hit by the doctrine of lis pendens and do not confer valid title.
20.     Lastly, it is submitted that the Supreme Court's order remanding the
        matter must be respected, and the High Court should now
        independently decide the writ petitions based on facts and law.
21.     Upon a meticulous examination of the record and appreciation of the
        arguments advanced, this Court is constrained to observe that the
        Second Appellate Authority acted in patent breach of jurisdictional
        limits by entertaining and allowing second appeals against a remand
        order without framing or addressing any substantial question of law.
22.     It is a well-settled principle of law that the scope of a second appeal,
        whether under Section 100 CPC or its equivalent principles in revenue
        adjudication, is confined to cases involving a substantial question of
        law, not merely a re-appreciation of factual disputes.
23.     This restriction is not merely procedural but statutorily embedded in
        Section 331(4) of the U.P. Zamindari Abolition and Land Reforms Act,
        1950, which explicitly provides that a second appeal shall lie only if the
        case involves a substantial question of law. The provision mirrors the
        mandate under Section 100 of the Code of Civil Procedure, 1908. In the
        case at hand, no such question was formulated, nor did the Second
        Appellate Authority make any finding that the remand order was
        perverse, contrary to law, or based on misapplication of settled
        principles.

                                                                                                             5
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

24.     The Appellate Commissioner, by his detailed and well-reasoned order
        dated 04.04.2006, rightly found that the Trial Court had committed an
        error in deciding only one issue out of the ten framed. The correctness
        of the remand order is supported by the principles codified under Order
        41, Rule 25 of the CPC, which enables an appellate court to frame and
        refer issues for trial where the lower court has failed to determine them.
25.     This procedural safeguard ensures that no party suffers prejudice due to
        incomplete adjudication. The Commissioner, exercising equivalent
        powers in revenue appeals, was justified in directing a fresh decision on
        all framed issues to secure complete and fair adjudication. This
        procedural lapse was not merely technical, but one that went to the root
        of fair adjudication.
26.     The Trial Court's preliminary decree was passed solely on the basis of
        possession, and not on title, despite the admitted fact that the property
        continued to be jointly recorded in the names of all co-sharers. The oral
        partition of 1972, as alleged by Respondent Meghraj, was not
        substantiated by any documentary evidence, and no declaratory relief
        was ever sought in that regard.
27.     Further, this Court finds that the continued joint entries in the revenue
        records, coupled with the absence of any mutation or lawful partition,
        fortify the case of the petitioners that no partition by metes and bounds
        has ever validly taken place.
28.     The reliance placed by respondent Meghraj on possession and irrigation
        records may, at best, demonstrate usage of the land. However, in law,
        mere possession by one co-owner does not extinguish the title of other
        co-owners unless a case of ouster is specifically pleaded and duly
        proved, which, in the present case, is conspicuously absent.



                                                                                                             6
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

29.     The sale deed dated 30.06.2015, executed by petitioner no.1, and the
        agreement to sell executed by respondent no.2, further reflects the
        recognition of undivided co-ownership status and were based on the
        respective shares as claimed in the partition suit.
30.     These transactions, although executed during litigation, are protected
        under law unless it is shown that they defeated the ends of justice or
        contravened any specific order which is not the case here. The doctrine
        of lis pendens does not ipso facto invalidate such a transfer but makes it
        subject to the outcome of the pending litigation.
31.     Section 52 of the Transfer of Property Act, 1882, encapsulates the
        doctrine of lis pendens, which mandates that any transfer of immovable
        property during the pendency of a suit involving rights to that property
        shall remain subject to the outcome of the suit. Such a transfer is
        neither void nor illegal but remains subordinate to the final
        adjudication. It merely operates as a caveat, indicating that the rights of
        the transferee shall remain subject to the decree that may ultimately be
        passed in the pending litigation.
32.     This Court is not oblivious to the fact that the matter has remained
        pending for over two decades, marked by repeated reversals of findings
        and inconsistent procedural decisions. However, the rule of law
        demands that the substantive rights of the parties must be adjudicated
        fairly and in strict accordance with law, even if that necessitates a
        remand.
33.     Where the Trial Court has failed to adjudicate on essential issues and
        passed a decree without addressing the pleadings and evidence in their
        entirety, a remand is not only justified but necessary to uphold
        procedural justice.



                                                                                                             7
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

34.     The Court further observes that the fundamental error in the judgment
        dated 21.01.2009, passed by the Second Appellate Authority, lies in its
        failure to adhere to the well-settled requirement of formulating,
        identifying, and addressing a substantial question of law.
35.     It is not sufficient for a second appellate forum to merely re-evaluate
        findings of fact or substitute its own conclusions for those of the first
        appellate authority.
36.     The legislative mandate, even though Section 100 of the Code of Civil
        Procedure is not directly applicable to revenue appeals, nevertheless
        permeates         adjudication          in    quasi-judicial         forums        through        the
        requirement of necessary judicial discipline.
37.     In the present case, no substantial question of law was either framed or
        recorded in the body of the appellate order, nor was any perversity in
        the Commissioner's remand order ever demonstrated.
38.     This omission is not a mere procedural irregularity; it is a jurisdictional
        failing. A second appellate authority cannot bypass the factual matrix
        meticulously considered by the Commissioner, especially when the
        remand was founded on the gross omission by the Trial Court to
        adjudicate on nine out of ten framed issues. The restoration of a decree
        tainted by such omission only exacerbates injustice and results in a
        miscarriage of the due process contemplated under the U.P. Zamindari
        Abolition and Land Reforms Act.
39.     It is also imperative to record that partition suits, by their very nature,
        require a careful balancing of possession, title, historical revenue
        records, and the conduct of the parties.
40.     Where property is jointly recorded and partition is sought under
        statutory provisions, any unilateral allocation of a valuable khasra, such
        as Khasra No. 332 in the present case, must be tested against evidence

                                                                                                             8
Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj
and others




                                                                                      Ashish Naithani J.
                                                                                            2025:UHC:6607

        of partition, family settlement, or court adjudication, none of which
        exist in the respondent's favour.
41.     This Court also notes with concern that the pendency of these
        proceedings for nearly two decades has resulted in prolonged litigation,
        avoidable expense, and considerable uncertainty for all parties,
        including transferees who have acquired rights under registered
        instruments. Judicial adjudication cannot be permitted to remain
        hostage to defective preliminary decrees and unwarranted procedural
        complications.
42.     The appropriate course of action, as rightly adopted by the
        Commissioner, was to remand the matter for comprehensive and
        holistic adjudication, encompassing issues relating to possession,
        valuation, and the respective shares of the parties.
43.     In conclusion, this Court is of the considered view that the Second
        Appellate Authority lacked jurisdiction to entertain the second appeal
        against a well-reasoned remand order. Its action in restoring the
        defective preliminary and final decrees amounts to a serious legal
        impropriety. The principles of natural justice, fair adjudication, and
        substantive justice mandate that the matter be remanded to the Trial
        Court, as directed initially, for adjudication on the merits based on
        proper evidence, including claims pertaining to partition, possession,
        and shareholding.



                                                 ORDER

In view of the foregoing discussion and the conclusions drawn hereinabove, this Court finds that the judgment and order dated 21.01.2009, passed by the Additional Chief Revenue Commissioner, Garhwal Mandal, Dehradun, in Second Appeal Nos. 56 and 57 of

Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj and others

Ashish Naithani J.

2025:UHC:6607

2005-06, cannot be sustained in law. Accordingly, the said order is hereby set aside.

Consequently, the order dated 04.04.2006, passed by the Commissioner, Garhwal Mandal, in ZA Appeal Nos. 03/2003-04 and 11/2003-04, whereby the matter was remanded to the Trial Court for fresh adjudication of all issues, is restored.

The Trial Court (Assistant Collector, First Class, Roorkee) shall now proceed to decide the partition suit afresh in accordance with law, after framing and adjudicating all the issues raised in the pleadings, including those relating to possession, the shares of the parties, the claim of prior oral partition, and the effect of subsequent transfers.

Accordingly, the Writ Petitions (M/S) No. 251 of 2009 and (M/S) 252 of 2009 stand allowed in the above terms.

No order as to costs.

Ashish Naithani, J.

SHIKSHA BINJOLA Digitally signed by SHIKSHA BINJOLA DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=3410ef86ae41ec9fbabcd5dba6b3a2c24b5aa08b09c12f21822fbd40bf639b1c, postalCode=263001, st=UTTARAKHAND, serialNumber=FD80A2D028949381C52796A542D7FF0A9BED00E67B5283D205F18FE29BDF5DD9, cn=SHIKSHA BINJOLA Date: 2025.07.29 17:39:32 +05'30'

Writ Petition (M/S) No. 251 of 2009 with Writ Petition (M/S) 252 of 2009, Narendra Singh and Another Vs Meghraj and others

Ashish Naithani J.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

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

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter