2019 INSC 0416 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL  APPEAL No.4282  OF 2019 (Arising out of S.L.P.(C) No.31350 of 2009) Hirabai (D) Thr. L.Rs. & Ors. ….Appellant(s) VERSUS Ramniwas Bansilal Lakhotiya (D)  by L.Rs. & Ors.               ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. Leave granted. 2. This   appeal   is  filed  against   the  final   judgment and   order   dated   19.12.2008   passed   by   the   High Court   of   Judicature   at   Bombay,   Bench   at 1 Aurangabad   in   Second   Appeal   No.177   of   1988 whereby   the   High   Court   dismissed   the   second appeal filed by the appellants herein and upheld the judgment   of   the   Trial   Court   and   first   Appellate Court. 3. A   few   facts   need   mention   hereinbelow   for   the disposal of this appeal. 4. This appeal is filed by the legal representatives of two original plaintiffs, who died after filing of the civil suit. 5. The original two plaintiffs were the real sisters of   defendant   No.3   (respondent   No.3   herein   ­ Shankarlal)  and their father was late Motilal.  6. There   is   a   building   named   “Moti   Building”   in the   city   of   Jalna,   which   consists   of   four   houses, each   bearing   separate   number,   viz.,3484/3534, 3485/3535,   3486/3536   and   3487/3537 (hereinafter referred to as “the suit property”). 2 7. Defendant No.3/respondent No.3 sold the suit property to one Bansilal Shivlal by a registered sale deed   dated   07.10.1965.     On   the   death   of   Bansilal, defendant   Nos.1   and   2/respondent   Nos.1   and   2 herein   inherited   the   suit   property   as   heirs   of Bansilal   and   thus   became   the   owners   of   the   suit property.  8. Since   some   dispute   arose   between   defendant Nos.1   and   2   with   defendant   No.3   in   relation   to   the suit   property,   defendant   Nos.1   and   2/respondent Nos.1   and   2   herein   filed   a   civil   suit   in   the   year 1971,   being   CS   No.48/1971   against   defendant No.3/respondent   No.3   Shankarlal   and   others (tenants   in   the   suit   property).     The   suit   was   for   a declaration   of   title   over   the   suit   property   and   for permanent   injunction   in   relation   to   the   suit property. The suit was contested by defendant No.3. 3 9. By   judgment/decree   dated   31.01.1975,   the civil   suit   (No.48/1971)   was   decreed   in   favour   of defendant   Nos.1   and   2/respondent   Nos.1   and   2. The Trial Court   inter alia   held that defendant Nos.1 and   2   are   the   owners   of   the   suit   property.     This decree attained finality. 10. Thereafter, a civil suit, out of which this appeal arises,   was   filed   against   the   defendants (respondents herein).  The suit was for a declaration that   the   decree   dated   31.01.1975   passed   in   Civil Suit No.48/1971 is not binding on the two plaintiffs and   that   the   sale   deed   dated   07.10.1965   executed by   defendant   No.3/respondent   No.3   in   favour   of defendant Nos.1 and 2/respondent  Nos. 1 and 2 in relation   to   the   suit   property   is   also   not   binding   on the two plaintiffs.  11. The   suit   was   founded   inter   alia   on   the allegations   that   the   suit   property   was   an   ancestral 4 property   of   the   family   in   which   the   two   plaintiffs   ­ who   are   the   sisters   of   defendant   No.3/respondent No.3   have   an   equal   share   along   with   defendant No.3.     The   plaintiffs   alleged   that   since   the   suit property   was   sold   by   defendant   No.3/respondent No.3   without   their   knowledge,   authority   and consent, the sale deed dated 07.10.1965 is null and void to the extent of plaintiffs’ share.   The plaintiffs also   alleged   that   since   both   the   plaintiffs   were   not parties   to   Civil   Suit   No.48/1971,   the   decree   dated 31.01.1975   passed   in   the   said   suit   is   neither binding on them nor such decree affects their right, title and  interest in the suit property.  12. During   pendency   of   the   civil   suit,   wife,   sons and   daughters   of   defendant   No.3/respondent   No.3 also   joined     the   civil   suit,   either   as   plaintiffs   or   as defendants,   some   since   inception   and   others   at   a 5 later   stage.     Defendant   No.3,   his   wife,   sons   and daughters supported the plaintiffs’ case.  13. The   suit   was   contested   only   by   defendant Nos.1   and   2,   who   were   the   purchasers   of   the   suit property from defendant No.3. 14. According   to   defendant   Nos.1   and   2,   first,   the suit   was   barred   by   limitation   because   it   was   filed after   three   years   from   the   date   of   decree   dated 31.01.1975;  Second,  it was  bad in  law because the plaintiffs   failed   to   seek   partition   in   relation   to   the entire properties owned by the family; Third, it was a   collusive   suit   filed   at   the   instance   of   defendant No.3/respondent   No.3   to   avoid   execution   of   the decree   against   him;   Fourth,   the   decree   dated 31.01.1975   passed   in   Civil   Suit   No.48/1971   was also   binding   on   the   two   plaintiffs   in   the   light   of categorical finding recorded by the Civil Court in its judgment   dated  31.01.1975;  Fifth,   in   any   case,   the 6 two   plaintiffs   had   no   right,   title   and   interest   in   the suit property; Sixth,  even  otherwise, the sale of  the suit   property   having   been   made   by   a   Karta   of   the family,   i.e.,   defendant   No.3   for   the   benefit   of   the family   and   for   legal   necessity,   it   is   binding   on   the two   plaintiffs   including   all   members   of   the   family; Seventh, a suit to challenge the decree passed by a competent Civil Court is not maintainable. 15. The   Trial   Court,   by   judgment/decree   dated 16.10.1981, dismissed the suit and answered all the issues   against   the   plaintiffs   by   upholding   the objections   raised   by   defendant   Nos.1   and   2.     The plaintiffs   felt   aggrieved   and   filed   first   appeal   before the   2 nd   Additional   District   Judge.     By   judgment dated   09.05.1988,   the   first   Appellate   Court dismissed   the   appeal   which   gave   rise   to   filing   of second   appeal   by   the   plaintiffs   in   the   High   Court. By   impugned   order,   the   High   Court   dismissed   the 7 second   appeal,   which   has   given   rise   to   filing   of   the present   appeal   by   way   of   special   leave   by   the plaintiffs in this Court. 16. So,   the   short   question,   which   arises   for consideration   in   this   appeal,   is   whether   the   High Court   was   justified   in   dismissing   plaintiffs’   second appeal   and   thereby   was   justified   in   upholding   the judgment   of   the   Trial   Court   and   first   Appellate Court which resulted in dismissing the suit. 17. Heard   Mr.   Vinay   Navare,   learned   senior counsel   for   the   appellants   and   Mr.   Nishant Ramakantrao   Katneshwarkar,   learned   counsel   for the respondents. 18. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we find no merit in this appeal. 19. In   our   view,   all   the   three   Courts   (Civil   Judge, first Appellate Court and the High Court) were right 8 in   their   reasoning   and   the   conclusion   on   all   the factual   and   legal   issues   raised   by   defendant   Nos.1 and   2   and   we   find   no   good   ground   to   differ   with their reasoning and the conclusion. 20. First,   the   findings   impugned   in   the   appeal being   concurrent   in   nature,   were   not   only   binding on the High Court while deciding the second appeal and   were   rightly   held   to   be   so   binding   but   such findings are binding on this Court too; Second, even otherwise,   all   the   findings   have   been   recorded   on proper   appreciation   of   facts   and   law   and   hence   do not   call   for   any   interference   in   this   appeal   as detailed  infra . 21. Third,   the   suit   in   question   was   apparently   a collusive   suit   filed   at   the   behest   of   defendant   No.3 through   his   two   sisters   and   family   members   to avoid   execution   of   a   valid   decree   dated   31.01.1975 9 passed   by   the   competent   Civil   Court   against defendant No.3 in relation to the suit property.  22. Fourth, in the light of findings recorded by the Trial   Court   in   the   previous   suit   in   Para   18,   the present suit was rightly dismissed by all the Courts below. It is apposite to quote the finding of the Trial Court recorded in Para 18 which reads as under:  “ 18.   The   sale   deed   has   been   executed   by Shankarlal,   who   is   admittedly   the   Karta   of the   family.     According   to   the   own   statement of   defendant   No.1,   he   was   in   need   of   money for  paying his  dues to different  persons.     He, therefore,   sold   the   house   in   favour   of Bansilal.     Defendant   No.1   cannot   raise   the objection   that,   other   heirs   of   Motilal   should be   impleaded   as   defendants.     It   is   for   the other   heirs,   if   any,   of   late   Motilal   to   take recourse   to   proper   remedy   in   case   they   fell that, the alienation of the suit house was not in   the   interest   of   the   family.     Other   heirs   of Motilal are not necessary parties to this suit. Issue   No.8   is   decided   against   the defendants.” 23. The   aforesaid   finding,   in   our   view,   not   only binds   defendant   No.3   but   also   binds   the   two plaintiffs being the members of the same family. 10 24. Fifth, once it was held that the sale of the suit property   was   made   by   the   Karta   ­   defendant   No.3 and   it  was  made  for  legal  necessity  and  the   benefit of   the   family,   the   same   was   binding   on   all   the members of the family including the plaintiffs. 25. Sixth,   the   plaintiffs   failed   to   plead   and   prove that   the   sale   in   question   was   not   for   the   benefit   of family or that there was no legal necessity for such sale   or   as   to   on   what   basis,   they   claimed   share   in the   suit   property.     On   the   other   hand,   defendant Nos.1 and 2 were able to prove that the sale was for the legal necessity and benefit of the family. 26. Seventh,   the   plaintiffs   themselves   admitted   in their   evidence   that   they   filed   a   civil   suit   at   the instigation   of   defendant   No.3   ­   their   real   brother. This clearly  indicates that the suit was not filed for a  bona fide  cause but it was a collusive suit filed by the   plaintiffs   to   overcome   the   valid   decree   obtained 11 by   the   defendant   Nos.1   and   2   against   defendant No.3 and to save defendant No.3 from its execution. 27. In   the   light   of   the   foregoing discussion/reasons,   we   find   no   good   ground   to interfere   in  the   impugned   order,   which  is   based  on proper   appreciation   of   facts   and   law   governing   the issues. 28. The appeal, is therefore, found to  be devoid  of any merit.  It is accordingly dismissed.                                            .………...................................J.                                     [ABHAY MANOHAR SAPRE]                                            … ...……..................................J.              [DINESH MAHESHWARI] New Delhi; April 25, 2019 12