Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tirla Devi & Others ...Appellants vs Sukhbir & Others
2025 Latest Caselaw 3295 UK

Citation : 2025 Latest Caselaw 3295 UK
Judgement Date : 26 June, 2025

Uttarakhand High Court

Tirla Devi & Others ...Appellants vs Sukhbir & Others on 26 June, 2025

                                                                       2025:UHC:5449


                                               Judgment Reserved On: 20.06.2025
                                             Judgment Pronounced On: 26.06.2025

HIGH COURT OF UTTARAKHAND AT NAINITAL

                      Second Appeal No.64 of 2025

Tirla Devi & Others                                                 ...Appellants

                                       Versus

Sukhbir & Others                                                   ...Respondents
-----------------------------------------------------------------------------------------
Presence:-
Mr. Siddhartha Singh, Advocate for the appellants
Mr. Nikhil Singhal, Advocate for the caveator/respondents
-----------------------------------------------------------------------------------------


Hon'ble Shri Justice Subhash Upadhyay, J.

Present second appeal is preferred by the

appellants/plaintiffs against the judgment and decree

dated 25.02.2023 passed by Civil Judge (J.D.), Haridwar

in O.S. No.73 of 2013 "Smt. Tirla Devi vs. Sukhbir and

another" and the judgment and decree dated 28.05.2025

passed by Ist Additional District Judge, Haridwar in Civil

Appeal No.25 of 2023, whereby the suit of the

appellants/plaintiffs for cancellation of sale deed dated

14.01.2013 was dismissed and the appeal filed

thereagainst was also dismissed.

2. The appellants/plaintiffs claim ownership over

the suit property, Khasra No. 129, area 0.2650 hectares,

2025:UHC:5449

situated at Village Khijarpur Kalanjara, Tehsil and

District Haridwar on the basis of a registered Will

executed in their favour by their mother Smt.

Chandrabalia. They allege that the respondents/

defendants were attempting to interfere with their

peaceful possession, therefore, the appellants/plaintiffs

filed O.S. No.357 of 2012 against the respondents

/defendants seeking a decree of perpetual injunction.

3. Thereafter, appellants/plaintiffs filed another

O.S. No.73 of 2013 "Smt. Tirla Devi and others v.

Sukhbir and others" for cancellation of Sale Deed dated

14.01.2013, executed by respondent nos.1 and

2/defendant nos.1 and 2 in favour of respondent

no.3/defendant no.3.

4. Learned Trial Court clubbed both the suits

vide order dated 05.03.2020 and the O.S. No.357 of 2012

was made the leading case. In the leading case, learned

Trial Court and the learned First Appellate Court

recorded a finding that the suit property being

agricultural land, the appellants/plaintiffs had to get

their title decided by the competent revenue court and

the Civil Court had no jurisdiction to grant relief of

2025:UHC:5449

perpetual injunction. In the case, where the sale deed

was challenged, the appellants/plaintiffs contended that

the same was void as the same was executed on

14.01.2013 when the stay order dated 24.12.2012 was in

operation. The concurrent finding of fact as recorded by

the learned Trial Court and the First Appellate Court in

relation to the issue of suit property and sale deed are as

follows:-

The suit property, which is an agricultural land,

originally belonged to Late Mool Chand and after his

death, Dhoom Singh, being his son, was recorded as

Bhumidhar in revenue records; after death of Dhoom

Singh; in the year 1992 his mother Chandrabalia was

recorded in revenue records in PK11, and on 09.12.2009,

names of respondent nos.1 and 2/defendant nos.1 and 2

were mutated, however, the same was stayed on

24.12.2012, based on a restoration application filed by

the appellants/plaintiffs. The sale deed was executed by

respondent nos.1 and 2/defendant nos.1 and 2 in favour

of respondent no.3/defendant no.3 on 14.01.2013.

5. The appellants/plaintiffs contended that as the

Will was executed on 02.05.2003 by their mother

Chandrabalia in their favour as such after her death on

2025:UHC:5449

20.02.2008, they became the owners and possessor of

the suit property. It was further contended that the

names of respondent nos.1 and 2/defendant nos.1 and 2

was entered on 09.12.2009 and on a restoration

application filed by the appellants/plaintiffs an order was

passed on 24.12.2012, by which the order dated

09.12.2009 was stayed, as such after 24.12.2012,

respondent nos.1 and 2/defendant nos.1 and 2 had no

right on the suit property. Moreover, as the respondent

nos.1 and 2/defendant nos.1 and 2 were aware of O.S.

No.357 of 2012 as such the transfer was hit by Section

52 of Transfer of Property Act.

6. Both the Trial Court and the First Appellate

Court have recorded a concurrent finding of fact that the

appellants/plaintiffs were though aware of the ex-parte

stay order dated 24.12.2012 obtained by them against

the defendants, however, no information was submitted

to the respondent nos.1 and 2/defendant nos.1 and 2 in

the O.S. No.357/2012 in which date was fixed on

04.01.2013 and 15.01.2013. Moreover, it has also been

recorded that as the restoration application submitted by

the appellants/plaintiffs on 24.12.2012 was an ex-parte

order, as such, the respondent nos.1 and 2/defendant

2025:UHC:5449

nos.1 and 2 were neither heard nor they were aware of

the said order. The finding of fact further records that for

the first time the respondent nos.1 and 2/defendant

nos.1 and 2 submitted their objection on 08.03.2013

against the ex-parte order dated 24.12.2012. On the

basis of said finding of fact, the learned Trial Court and

the First Appellate Court came to the conclusion that the

sale deed executed on 14.01.2013 by respondent nos.1

and 2/defendant nos.1 and 2 in favour of respondent

on.3/defendant no.3 was bonafide. Moreover, it was also

held that as the appellant were never recorded as

Bhumidhar in the suit property, as such, without such

declaration being granted in their favour by the

competent revenue court which is the main relief, the

consequential relief of cancellation of sale deed would be

surplusage.

7. The Hon'ble Apex Court in the case of "Kamla

Prasad and others vs. Krishna Kant Pathak and

others" (2007) 4 SCC 213, considering the earlier

decision of the Court in Shriram v. First ADJ (2001) 3

SCC 24 has held as follows:-

"12. Having heard the learned advocates for the parties,

in our opinion, the submission of the learned counsel for

the appellants deserves to be accepted. So far as abadi

2025:UHC:5449

land is concerned, the trial court held that civil court had

jurisdiction and the said decision has become final. But

as far as agricultural land is concerned, in our opinion,

the trial court as well as the appellate court were right in

coming to the conclusion that only Revenue Court could

have entertained the suit on two grounds. Firstly, the

case of the plaintiff himself in the plaint was that he was

not the sole owner of the property and Defendants 10

and 12 who were pro forma defendants, had also right,

title and interest therein. He had also stated in the plaint

that though in the revenue record, only his name had

appeared but Defendants 10 to 12 have also right in the

property. In our opinion, both the courts below were right

in holding that such a question can be decided by a

Revenue Court in a suit instituted under Section 229-B of

the Act. The said section reads thus:

"229-B. Declaratory suit by person claiming to be

an asami of a holding or part thereof.-(1) Any

person claiming to be an asami of a holding or any

part thereof, whether exclusively or jointly with any

other person, may sue the landholder for a

declaration of his rights as asami in such holding or

part, as the case may be.

(2) In any suit under sub-section (1) any other

person claiming to hold as asami under the

landholder shall be impleaded as defendant.

2025:UHC:5449

(3) The provisions of sub-sections (1) and (2) shall

mutatis mutandis apply to a suit by a person

claiming to be a bhumidhar with the amendment

that for the word 'landholder' the words 'the State

Government and the Gaon Sabha' are substituted

therein."

13. On second question also, in our view, courts below

were right in coming to the conclusion that legality or

otherwise of insertion of names of purchasers in record-

of-rights and deletion of name of the plaintiff from such

record can only decided by Revenue Court since the

names of the purchasers had already been entered into.

Only Revenue Court can record a finding whether such

an action was in accordance with law or not and it

cannot be decided by a civil court.

14. In this connection, the learned counsel for the

appellant rightly relied upon a decision of this Court

in Shri Ram & Anr. v. Ist Addl. Distt. Judge & Ors., (2001)

3 SCC 24. In Shri Ram A, the original owner of the land

sold it to B by a registered sale deed and also delivered

possession and the name of the purchaser was entered

into Revenue Records after mutation. According to the

plaintiff, sale deed was forged and was liable to be

cancelled. In the light of the above fact, this Court held

that it was only a Civil Court which could entertain, try

and decide such suit. The Court, after considering

2025:UHC:5449

relevant case law on the point, held that where a

recorded tenure holder having a title and in possession of

property files a suit in Civil Court for cancellation of sale

deed obtained by fraud or impersonation could not be

directed to institute such suit for declaration in Revenue

Court, the reason being that in such a case, prima facie,

the title of the recorded tenure holder is not under cloud.

He does not require declaration of his title to the land.

15. The Court, however, proceeded to observe: (Shri Ram

case1, SCC p.28 para 7)

"The position would be different where a person not

being a recorded tenure-holder seeks cancellation of

sale deed by filing a suit in the civil court on the

ground of fraud or impersonation. There necessarily

the plaintiff is required to seek a declaration of his

title and, therefore, he may be directed to approach

the Revenue Court, as the sale deed being void has

to be ignored for giving him relief for declaration

and possession."

8. As both the suits were clubbed together and

decided by the learned Trial Court and the First Appellate

Court, and while deciding the issue relating to the title of

the appellants/defendants it was held that a suit for

perpetual injunction would not be maintainable without

declaration of title in revenue proceeding, the subsequent

2025:UHC:5449

relief of cancellation of sale deed, could also not be

decided by the civil court.

9. This Court is of the considered opinion that

such finding does not give rise to any substantial

question of law warranting any interference in present

second appeal.

10. Accordingly, the second appeal fails and is

dismissed in limine.

(Subhash Upadhyay, J.) 26.06.2025 Rajni

RAJINI DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=97cfa6e4cbd49c07b876db4844 8ac3701a9ae475a2547e4b7f1d9b1f17d0

GUSAIN 1342, postalCode=263001, st=UTTARAKHAND, serialNumber=8D039BC77BD1A2222B4 DF4FC80D4557562F95BEBA013F530616 A158A0A878BD8, cn=RAJINI GUSAIN Date: 2025.06.26 03:59:32 -07'00'

 
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