Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagdish Prasad Vs. Shiv Nath & ANR. [2008] INSC 1517 (8 September 2008)
2008 Latest Caselaw 776 SC

Citation : 2008 Latest Caselaw 776 SC
Judgement Date : Sep/2008

    

Jagdish Prasad Vs. Shiv Nath & ANR. [2008] INSC 1517 (8 September 2008)

Judgment

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 5587 OF 2008 [Arising out of SLP(C)No. 25716/2007] JAGDISH PRASAD ... APPELLANT(S) :VERSUS:

ORDER Delay condoned.

Leave granted.

The High Court in passing the impugned judgment has committed a factual error in so far as it proceeded on the basis that the suit filed by the respondents herein was one under Section 77 of the Registration Act. Admittedly the suit was one for specific performance of contract. Section 19(b) of the Specific Relief Act, 1963 confers a legal right on a subsequent purchaser for value, without notice, to be impleaded as a party if the transaction is found to be bona fide.

..2/- .2.

This aspect of the matter has been considered by this Court in Kasturi vs. Iyyamperumal & Ors., [2005 (6) SCC 733]. In this view of the matter, there cannot be any doubt whatsoever, that as the appellant has a right to be impleaded as a party.

The said prayer, therefore, should not have been rejected.

For the reasons aforementioned, the impugned judgment is set aside and the appeal is allowed. No costs.

..........................J. (S.B. SINHA)

..........................J. (CYRIAC JOSEPH)

NEW DELHI,

SEPTEMBER 8, 2008.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter