Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

DR. SYED AFZAL (D) vs. RUBINA SYED FAIZUDDIN
2019 Latest Caselaw 1058 SC

Citation : 2019 Latest Caselaw 1058 SC
Judgement Date : Nov/2019

    

ccc

Headnote :

IMPORTANT



Interim mandatory injunction - Cannot be issued without giving the other party a chance to respond.



Specific Relief Act, 1963, Section 39 - Preliminary decree of Partition - Issuance of Mandatory injunction and police assistance without providing a hearing opportunity - It is clear that while a Civil Court has the authority to issue interim mandatory injunctions, this does not imply that such injunctions can be granted without allowing the other party to be heard, particularly when the main appeal has been pending for six years - The contested order is overturned.



[Para 8]

 

Before :- N.V. Ramana and V. Ramasubramanian, JJ.

Civil Appeal Nos. 8447-8449 of 2019 (Arising out of SLP(C) Nos. 25368-25370 of 2019). D/d. 4.11.2019.

Dr. Syed Afzal (Dead) Through Lrs & Ors. - Appellants

Versus

Rubina Syed Faizuddin & Ors. - Respondents

For the Appellants :- Mr. Kapil Sibal, Sr.Advocate with Mr. Mandeep Kalra, Mr. Nishant Shankar, Mr. Nitesh Shrivastava, Ms. Isha Khurana, Ms. Shefali Tripathi, Mr. Shaurya Vardhan and Ms. Jasmine Damkewala, Advocates.

For the Respondents :- Mr. Ranjit Kumar and Mr. C.U.Singh, Sr.Advocates with Mr. Sunil Ganu and Mr. D. Abhinav Rao, Advocates.

ORDER

Leave granted.

2. Aggrieved by an interim order passed in three interlocutory applications, pending a Regular Appeal arising out of a preliminary decree for partition, the legal representatives of one of the plaintiffs in the suit have come up with the present appeals.

3. We have heard Mr. Kapil Sibal, learned senior counsel appearing on behalf of the appellants and Mr. Ranjit Kumar, learned senior counsel appearing on behalf of respondent Nos. 1 to 5. Service of notice on the other respondents is not necessary as these appeals arise out of an order passed in the interlocutory applications filed before the High Court by respondent Nos. 1 to 5 alone.

4. The appellants herein are the legal representatives of one Dr. Syed Afzal, who along with his brother Syed Hamza, filed a suit - O.S. No. 123 of 1997 in the Court of the IX Additional Chief Judge, City Civil Court, Hyderabad for partition and separate possession of their lawful shares in the suit schedule properties. By a judgment dated 24.09.2012, the trial court granted a preliminary decree for partition.

5. Aggrieved by the preliminary decree for partition, defendant Nos. 26 to 30 (respondent Nos.1 to 5 herein) filed a Regular Appeal in CCCA No. 18 of 2013 on the file of the High Court of Judicature at Hyderabad. Initially, the High Court granted an interim stay of all further proceedings pursuant to the preliminary decree, but the same was later modified confining the stay only to the passing of final decree. The appeal is still pending and the interim order staying the passing of final decree is in force.

6. During the pendency of the appeal, respondent Nos. 1 to 5 herein moved three interlocutory applications - I.A. Nos. 3, 4 and 5 of 2019 praying inter alia for (i) an interim mandatory injunction directing respondent Nos. 27, 35, 37 and 38 in the appeal to remove their henchmen from Item Nos. 2 and 3 of the decree schedule properties (ii) an injunction restraining the respondents in the appeal from interfering with their alleged peaceful possession of Item Nos. 1 to 7 of the decree schedule properties and (iii) a direction to grant police aid to them for removing the so-called henchmen of respondent Nos. 27, 35, 37 and 38 from Item Nos. 2 and 3 of the decree schedule properties.

7. It appears that all the three interlocutory applications were filed on 14.10.2019 and the same were listed for hearing on 16.10.2019. According to the appellants herein, they sought time to file counter affidavits in all the three interlocutory applications. However, the High Court passed an order on 16.10.2019 granting an interim mandatory injunction as well as police aid. Therefore, contending that without granting an opportunity of hearing, an interim mandatory injunction and police aid have been granted, the appellants have approached this Court with the instant appeals.

8. It is obvious from the impugned order that what was granted was only by way of interim measure and the interlocutory applications are not finally disposed of. We are informed that the interlocutory applications are likely to be listed before the High Court next week. Therefore, at this stage, we do not wish to enter into the merits of the dispute, as the same may prejudice either of the parties. Suffice it to say that the regular appeal pending before the High Court is of the year 2013 and the applications, out of which the present appeals arise, are of the year 2019. These applications are purportedly necessitated by the events that allegedly happened in the recent past. Therefore, this was not a case where an ad-interim mandatory injunction and police aid were required to be granted without affording an opportunity to the appellants herein to file a counter affidavit and to put forth their case. It is true that the Civil Court is not powerless to grant interim mandatory injunction, as such a power has been recognised by this Court in a long line of decisions, the important among them being Dorab Cowasji Warden v. Coomi Sorab Warden & Ors, (1990) 2 SCC 117. But it does not mean that the same could be granted even without an opportunity to the other side, especially when the main appeal is pending for the past six years. By the impugned order, the High Court has not only granted an interim mandatory injunction, but also granted police aid, leaving all the interlocutory applications lifeless, though the applications are technically pending.

9. Therefore, we are of the considered view that the impugned order is liable to be set aside and the High Court should be allowed to decide the interlocutory applications on merits after allowing the appellants herein to file a counter affidavit. Accordingly, the appeals are allowed and the impugned order is set aside. The High Court is requested to permit the appellants herein to file a counter affidavit in all the three interlocutory applications. The High Court is further requested to hear both sides and dispose of the applications in accordance with law, preferably within a period of four weeks.

10. In the meantime, both the parties shall maintain status quo, as it exists today, till the disposal of the interlocutory applications.

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 : MAIMS

 
 
Latestlaws Newsletter