REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2397 of 2022                                                                                                  Delhi Development Authority             ...Appellant  Versus Diwan Chand Anand  & Ors.        …Respondents With CIVIL APPEAL NO.2398 OF 2022 Delhi Development Authority …Appellant Versus Diwan Chand Anand  & Ors.             …Respondents  J U D G M E N T  M. R. Shah, J. 1 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned order dated 09.07.2007 passed by the High Court of Delhi in RFA   No.280   of   2001   and   the   subsequent   order   dated 13.01.2012 passed by the High Court in R.P. No.314 of 2008 in   the   very   same   RFA   No.280   of   2001,   the   original   appellant before   the   High   Court   –   Delhi   Development   Authority   (‘DDA’ for short) has preferred the present appeals. 2. The facts leading to the present appeals in a nutshell are as under: The two plaintiffs, namely, Shri Diwan Chand Anand and Smt. Chanan Kanta Anand claiming to be the co­owners of the suit property filed the suit before the Civil Court/learned Trial Court for declaration and permanent injunction.  The suit was filed   challenging   the   acquisition   proceedings   under   the   Land Acquisition Act, 1894 (hereinafter referred to as ‘the Act’).   In the   plaint   defendant   nos.   8   to   39   were   impleaded   alleging   to be   co­shares   as   proper   parties   to   the   suit.     The   original plaintiff   no.2,   Smt.   Chanan   Kanta   Anand,   was   the   wife   of original defendant no.8 – Shri Dharam Chand Anand.  On the demise   of   the   husband   and   wife   (original   plaintiff   no.   2   & 2 defendant   no.   8)   their   children   were   substituted   both   as plaintiff   nos.   2(i)   to   2(x)   and   defendant   nos.   8(i)   to   8(x).     The suit was contested by the original defendant nos. 1 to 5 and 7 including the appellant DDA.  They filed the written statement controverting the claim of the plaintiffs.  The suit was resisted on   the   ground   that   the   Civil   Court   had   no   jurisdiction   with respect   to   a   challenge   to   the   acquisition   proceedings   under the   Land   Acquisition   Act.     Other   defendant   nos.   8   to   39   did not   file   any   written   statement   and   they   were   proceeded   ex­ parte vide order dated 22.03.1983 and 06.10.1983.   2.1 The   learned   Trial   Court   initially   framed   four   issues   as under: “Whether   the   notification   dated   16.01.1969 under   Section   6   of   the   Land   Acquisition   Act   with respect   to   the   land   in   dispute   is   illegal   due   to   non­ satisfaction   of   the   appropriate   authority   as   to   the existences of the public purpose? OPP 2.     Whether   the   defendants   withdrew   from   the acquisition proceedings? OPP 3.   What is the effect of Letter dated 10.01.1967 and February, 1968 filed as Annexure D and G to the Plaint? OPP. 4.  Relief”   3 2.2 That   thereafter   one   additional   preliminary   issue   was framed on 12.12.1995 as under: “Whether   Civil   Court   has   jurisdiction   to   go   into the   validity   of   the   notification   under   Section   4   and   6 under Land Acquisition Act?” 2.3 By   judgment   and   decree   dated   12.01.2000,   the   learned Trial   Court   decreed   the   suit.     It   is   the   case   on   behalf   of   the appellant – DDA that despite the learned Trial Court giving a finding that the Civil Court had no jurisdiction to go into the question   of   validity   and   legality   of   the   notification   under Section   4   of   the   Act,   it   decreed   the   suit   and   held   that   the notifications   in   question   ceased   to   exist   although   the notification under Section 48 of the Act had not been issued. The contesting defendants were restrained from dispossessing the   plaintiffs   and   other   co­owners   land   so   notified   for acquisition. 2.4 Feeling   aggrieved   and   dissatisfied   by   the   learned   Trial Court, DDA preferred the appeal before the High Court being RFA  No.280  of  2001.    The   original   plaintiff   no.1   was  arrayed as   Respondent   No.38   whereas   LRs   of   plaintiff   no.2   and defendant   no.8   were   arrayed   as   Respondent   no.39   (2   –   10), 4 and   other   defendants   9­39   were   arrayed   as   Respondent   nos. 7­37   in   the   appeal.     The   appeal   was   admitted   for   hearing. The   original   plaintiff/respondent   nos.   38   &   39   were represented   by   counsel.     That   some   of   the   respondents (original   defendants)   out   of   respondent   nos.   7   to   37   (out   of original   defendant   nos.   9   to   39)   were   not   served   as   some   of them   had   died.     By   order   dated   09.07.2007   the   Division Bench   of   the   High   Court   dismissed   the   entire   appeal   as having abated by observing as under: "Many   respondents   have   died   during   the pendency of the appeal but no steps have been taken by  the  appellant  to  bring  their  Legal  Representatives on record. This appeal accordingly stands abated.” 2.5 That the appellant – DDA filed Review Petition No.314 of 2008 seeking review of the order dated 09.07.2007 dismissing the appeal as having abated.  The High Court issued notice on 03.09.2008   which   remained   unserved   till   the   decision   in   the impugned   order   dated   13.01.2012.     In   the   meantime,   the original plaintiff no.1 Shri Diwan Chand Anand was reported to   have   expired   on   16.11.2010   and   after   ascertaining   about his   legal   representatives,   application   for   substitution,   being 5 CM   No.22449   of   2011   was   filed   on   08.11.2012,   which   also remained pending.   By the impugned order dated 13.01.2012 the High Court has dismissed the review application and has refused   to   recall   the   order   dated   09.07.2007   dismissing   the appeal   as   having   abated.     The   original   order   passed   by   the High   Court   dated   09.07.2007   dismissing   the   main   appeal   as having   abated   and   the   subsequent   order   dated   13.01.2012 dismissing   the   review   application   and   refusing   to   recall   the order dated 09.07.2007 are the subject matter of the present appeals.  3. Shri   Sanjay   Poddar,   learned   Senior   Advocate   has appeared   on   behalf   of   the   appellant   –   DDA   and   Shri   Shyam Divan, learned Senior Advocate has appeared on behalf of the contesting   respondent   nos.33   and   Shri   Sunil   Gupta,   learned Senior Advocate has appeared on behalf of respondent nos. 3 to 40. 4. Shri   Poddar,   learned   Senior   Advocate   appearing   on behalf of the appellant – DDA has vehemently submitted that the High Court has dismissed the appeal as abated solely on 6 the ground of failure on the part of the appellant to bring on record   the   legal   representatives   of   certain   respondents without going into the question as to whether the presence of such   persons   was   necessary   and   also   without   deciding   the application   being   CM   No.22449   of   2011   (for   substitution   of legal   representatives   of   original   plaintiff   ­   Shri   Diwan   Chand Anand). 4.1 It   is   submitted   that   as   a   matter   of   fact   the   appeal   has not   been   dismissed   on   the   ground   of   non­substitution   of plaintiffs, who are necessary parties.  It is contended that the appeal   as   a   whole   cannot   be   treated   as   abated   on   failure   to substitute   the   legal   representative   of   such   defendants   who even   did   not   file   written   statement   and   even   remained   ex­ parte,   in   view   of   the   provisions   of   Order   22   Rule   4(4)   of   the Code of Civil Procedure (for short ‘CPC’). 4.2 It is further urged that the High Court has dismissed the appeal on hyper technical ground without examining the core issue, as to, whether, the Appeal can be heard in the absence of such respondents/defendants or not. 7 4.3 It   is   also   submitted   that   even   during   the   course   of   the hearing   of the  SLPs, the  contesting  respondents have  argued that   said   two   plaintiffs   filed   the   suit   on   behalf   of   other   co­ owners/defendants   and   they   were   prosecuting   the   suit   on their   behalf   though   these   defendants   remained   ex­parte   and thus the learned Trial Court rightly passed the decree in their favour.  Reliance was placed on behalf of the appellants upon the decision of this Court in the case of  A. Viswanatha Pilliai and others vs. The Special Tehsildar for Land Acquisition No.4   and   others,   (1991)   4   SCC   17   in   support   of   the submission   that   one   co­owner   can   prefer   and   prosecute   the legal   remedies   for   and   on   behalf   of   other   co­owners.     It   is submitted that applying the same analogy, the same co­owner can   also   defend   and   represent   the   entire   estate   of   other   co­ owner.     That   if   the   entire   estate   is   represented   by   the plaintiffs   in   the   suit,   then   they   are   deemed   to   have represented the same in the appeal.   It is submitted that the respondents/defendants   who   died   did   not   file   written statement and remained ex­parte and therefore they were not necessary   parties   for   adjudication   of   the   appeal.     Reliance   is 8 placed   upon   the   decision   of   this   Court   in   the   case   of   Mata Prasad   Mathur   vs.   Jawala   Prasad   Mathur,   (2013)   14   SCC 722   and   Kanhiya   Lal   vs.   Rameshwar,   (1983)   2   SCC   260 (para 6). 4.4 It   is   further   submitted   that   it   is   a   well   settled   law   that whether the appeal abets as a whole has to depend upon facts of each case and no straight formula is applicable since each case   has   its   own   peculiarities.     It   is   submitted   that   the Hon’ble High Court has failed to examine this important and vital aspect which was required to be considered as observed and held by the Constitution Bench Judgment of this Hon’ble Court in the case of  Sardar Amarjit Singh Kalra vs. Pramod Gupta, (2003) 3 SCC 272 (para 26). 4.5 It   is   urged   that   in   the   aforesaid   Constitution   Bench Judgment   this   Hon’ble   Court   has   further   held   that   the provisions of Order 22 Rule 4 CPC are required to be applied liberally  with  the object of protecting  the rights of  the  parties and   not   to   destroy   the   same.     It   is   contended   that   when   the 9 land is sought to be acquired and meant for a public purpose as   in   the   instant   case   interest   of   justice   warrants   that   the appeal be heard on  merits in a time bound manner  and may not be dismissed as abated.  4.6 Now   so   far   as   on   the   issue   of   abatement   of   present SLPs/appeals   on   the   alleged   ground   of   non­impleadment   of the   LRs   of   Jagdish   Anand   in   the   present   SLPs/appeals   who was   one   of   the   legal   heirs   of   original   plaintiff   no.2   and defendant no.8, it is submitted that Jagdish Anand was one of the   legal   representatives   of   original   plaintiff   no.2   and defendant   no.8,   out   of   the   10.     That   the   other   legal representatives   are   already   on   record   and   therefore   as   the estate   is   represented   by   the   other   legal   representatives   the present appeals can proceed in the presence of the other legal representatives   who   are   already   on   record   as   all   of   them represent the estate of their father and mother. 4.7 So   far   as   the   submission   on   behalf   of   the   contesting respondents   that   on   the   issue   of   finality   of   judgment/decree on account of non­substitution of legal representatives and/or there may be conflicting or inconsistent decrees is concerned, 10 it is submitted that as such the judgment and decree passed by   the   learned   Trial   Court   is   a   nullity   being   without jurisdiction as this Hon’ble Court in the case of  State of Bihar vs.   Dharender   Kumar,   (1995)   4   SCC   229   has   held  that   the Civil   Court   has   no   jurisdiction   to   entertain   a   civil   suit   in respect of the Land Acquisition Proceedings/Notifications and cannot   pass   an   injunction   order   to   restrain   the   government from taking possession.   It is submitted that the decree being a   nullity   the   validity   of   such   a   decree   can   be   questioned whenever and wherever it is sought to be relied upon, even at the   stage   of   execution   and   even   at   the   collateral   stage   of proceedings.   It is submitted that the defect of jurisdiction as to the subject matter of the suit land, strikes at the root of the matter and such a defect cannot be cured even by consent of the parties.  4.8 Now   in   so   far   as   the   submission   on   behalf   of   the contesting   respondents,   that   there   is   a   huge   delay   in challenging the original order dated 09.07.2007 passed in the First   Appeal,   it   is   submitted   that   the   appellant   was prosecuting the Review Application which was filed in the year 11 2008 which remained pending till 13.01.2012.  That the delay in   preferring   the   review   was   condoned   by   the   High   Court. Therefore,   the   appellant   is   entitled   to   seek   exclusion   of   the period   during   the   pendency   of   the   review   petition   and   the same   has   been   challenged   in   the   present   proceeding.     It   is submitted   that   the   submission   of   the   respondents   in   this regard   is   liable   to   be   rejected.     This   is   because   as   observed and held by this Court in the case of  Esha Bhattacharjee vs. Managing   Committee   of   Ragunathpur   Nafar   Academy   and others, (2013) 12 SCC  649   as well as in the recent decision in   the   case   of   Radha   Gajapathi   Raju   &   Ors.   vs.   P.   Maduri Gajapathi Raju & Ors. In Civil Appeal No.6974­6975/2021 arising   out   of   SLP   (C)   No.3373­3374   of   2020   decided   on 22.11.2021   pendency   of   the   proceedings   in   another   Court can be said to be a sufficient ground for condonation of delay. Making   above   submissions   and   relying   upon   the   above decisions,  it   is  prayed  to   allow   the   present   appeals,   set   aside the orders passed by the High Court dismissing the appeal as a   whole   as   having   abated   due   to   non­bringing   the   legal representatives   of   some   of   the   respondents   –   original 12 defendants on record and to direct to decide the main appeal on merits. 5. While   opposing   the   present   appeals,   learned   Senior Advocates appearing on behalf of the contesting  respondents, have,   firstly,  submitted   that   as  such   there  is  a   huge  delay   of 1811   days   in   filing   Civil   Appeal   No.2398   of   2022   against   the main   order   dated   09.07.2007   with   no   plausible   justification and explanation.   As a matter of fact, even the review petition before the High Court was barred by limitation by 378 days. 5.1 It   is   further   submitted   by   Learned   Senior   Advocates   on behalf   of   the   Contesting   Respondents   that   in   order   to appreciate the controversy before the learned Trial Court, few facts are required to be considered which are as under: “1.     Plaintiffs   1   &   2,   Diwan   Chand   Anand   and   Smt. Chanan Kanta Anand, along with Sh. Dharam Chand Anand,   Sh.   Gian   Chand   etc.   were   migrants   from Lahore,   Pakistan.     The   said   plaintiffs   along   with   Sh. Dharam   Chand   Anand   &   others,   in   and   around 1947­48,   purchased   the   disputed   land,   situated   in Village   Kharera,   Tehsil   Mehrauli,   bearing   Khasra no.393, 394 & 395, admeasuring 30 bighas 6 biswas of   land,   along   with   super   structure,   from   one   Sh. Mohd   Ishaq.   Sh.   Dharam     Chand   Anand   re­started his   business   of   body   building   on   Trucks   by 13 constructing   a   factory   on   the   said   parcels   of   land   in the   name   of   Anand   Automobiles   and   supplied   bus bodies to the Military. 2.     Since   Mohd   Ishaq   migrated   to   Pakistan,   the properties   were   claimed   by   Custodian   of   Evacuee Properties.     Representation   was   made   by   the Plaintiffs   &   others   to   de­notify   the   same   as   Evacuee Property.     The   same   was   duly   considered   and   on   5 th December 1953, the Custodian of Evacuee Properties confirmed   the   sale   of   the   said   land   with   the   super­ structure,   in   favour   of   Plaintiffs   &   other   co­sharers. Sale   Certificate   was   filed   with   the   plaint.     The   said land is situated within “Lal Dora”. 3.     Subsequently,   two   Deeds   of   Conveyance   with respect to 30 bighas 6 biswas of land, were executed by the President of India, in the year 1962, in favour of   the   said   Plaintiffs   along   with   Sh.   Dharam   Chand Anand,   Sh.     Gian   Chand   &   other   co­sharers.     The deeds   neither   specified   the   shares   of   he   said   six persons   in   the   parcels   of   land   nor   allocated   or demarcated any portions of the land between them.  4.    In  the   year   1964,  Notification   under   Section   4  of the Land Acquisition Act, 1894 was issued in respect to   number   of   parcels   of   land   including   the   aforesaid land. 5.   On   1 st   May,   1964,   the   co­sharers   filed   objections against   the   notification   and   nothing   was   heard   for almost 5 years.  On 19 th  September, 1966, one of the co­sharer   of   the   said   property,   made   representation against the proposed acquisitions to GoI. 6.   On 23th December, 1966, the Central Govt wrote to   the   Lt.   Governor   of   Delhi   to   release   the   land comprised   in   Khasra   nos.   393,   394   &   395,   covered by notification dated 21 st  March, 1964 7.     Release   Policy:   On   7 th   January,   1967,   Central Govt.   made   a   policy   decision   that   lands   which   were isolated   and   situated   amidst   built   up   areas   and   not required for public purposes were to be released from acquisition.     On   10 th   January,   1967,   the   Central Govt.   wrote   to   one   of   the   co­owners,   viz   Shiv   Raj 14 Bahadur that Delhi Administration has been directed to de­notify the land in dispute. 8.     Thereafter,   on   6 th   February,   1967,   the   Lt. Governor   of   Delhi   wrote   to   Central   Govt.   confirming necessary   draft   to   de­notify   the   land   to   ensure directions. 9.   Again on 10 th   October 1967, one of the co­sharer made another representation requesting for release of land. 10.     On   9 th   February   1968,   the   GoI   wrote   to   Delhi Administration   that   decision   in   letter   dated 23.12.1966   stands   and   directed   to   de­notify   the parcels of land, which are subject matter of the SLPs. 11.     However,   on   16 th   January,   1969,   Notification under   Section   6   of   the   Land   Acquisition   Act   was issued with respect to the land aforesaid. 12.   Two out of the six persons, in whose favour the Deeds   of   Conveyance   were   executed,   viz   Dewan Chand   Anand   &   Chanan   Kanta   Anand   w/o   Dharam Chand Anand, filed a suit in the High  Court of Delhi, in   the   year   1974,   seeking   declaration   that   the Notification dated 21.03.1964 issued under Section 4 of the Land Acquisition Act stands withdrawn and or cancelled/waived   and   that  the   Section   6   Notification is   mala­fide,   null   and   void,   inoperative   in   law   and without   and   or   in   excess   of   jurisdiction   and acquisition.  It was inter alia the plea of the plaintiffs in the suit, that the Central Government, upon being approached   by   some   of   the   owners   of   the   land,   who were   impleaded   as   defendants,   had   by   a communication   to   the   then   Delhi   Administration stated that the subject land was not required for the stated   purpose   and   thus   the   Notification   under Section 6 was bad and without application of mind. 13.  The suit was instituted by 2 plaintiffs i.e. 2 of the co­owenrs.  However, out of the remaining 4 persons, in   whose   favour   conveyance   deeds   were   executed,   3 had   already   died   and   accordingly   in   the   said   suit, Dharam   Chand   Anand,   the   co­owner   and   the   legal heirs   of   the   remaining   3   co­owners   had   to   be   and were   also   impleaded   as   defendants,   as   being   proper 15 parties, besides the Land Acquisition Authorities and DDA.”   5.2 It   is   submitted   that   the   other   owners   of   the   land impleaded as defendants, did not contest the suit, as the suit was in mutual interest.  A preliminary issue, namely, whether a   civil   suit   impugning   the  notifications   under   Sections  4   &   6 of   the   Act   is   maintainable   was   decided   against   the   plaintiffs. However,  ultimately,  the   suit  was   decreed   vide  judgment  and decree dated 12.01.2000 by which a decree of declaration was passed holding that the notifications under Sections 4 & 6 of the   Act   had   ceased   to   exist   even   before   filing   of   the   suit   and the suit lands stood released from the ambit and scope of the notifications.   The learned Trial Court also passed a decree of permanent  injunction   restraining   the  official   defendants  from dispossessing the plaintiffs and other co­sharers from the suit property.     It   is   submitted   that   thereafter   in   an   appeal preferred by DDA alone, a number of opportunities were given to   bring   the   legal   representatives   (LRs)   of   some   of   the respondents on record.  But the DDA failed to bring on record the LRs of many of the respondents who died.  It is submitted that,   at   one   point   of   time,   the   suit   was   dismissed   for   non­ 16 prosecution   which   was   later   restored.     Several   of   the   five respondents i.e. the original purchasers of the lands and their heirs   died.     Even   the   plaintiff   –   original   plaintiff   no.1   – respondent   died   on   16.11.2010.     Though   opportunities   were given for substitution of LRs.  They were not substituted.  It is submitted   that   in   these   circumstances,   the   High   Court   vide final order dated 09.07.2007 dismissed the appeal as abated. It   is   submitted   that   owing   to   the   original   plaintiff   no.1   – respondent   dying   and   also   a   number   of   other   private respondents dying, the High Court in the said order, appears to have not given their details.  It is submitted that however, it is   not   in   dispute   that   a   large   number   of   private   respondents did   die   during   the   pendency   of   the   appeal   and   the   LRs   were not  brought  on   record  despite  more  than  thirty  opportunities being given to the DDA. 5.3 Now so far as the main issue on merits, that is, whether on the non­substitution of legal representatives of some of the respondents ­ owners of the land and/or whether on demise of the  some of  the respondents  during   the pendency  of  the  first appeal   and   the   appellant   therein   not   bringing   the   LRs   on 17 record   despite   repeated   opportunities,   whether   the   entire appeal   stood   abated   or   only   in   so   far   as   the   particular deceased   respondents,   it   is   vehemently   submitted   by   the learned   Senior   Advocate   for   the   contesting   respondents   that there   would   be   conflicting   decrees   qua   the   respondents   who are already served and whose LRs are brought on record and qua the deceased respondents whose legal representatives are not brought on record.   It is submitted by  the learned Senior Advocate that decree dated 12.01.2000 will be in favour of the legal representatives of all the deceased respondents and if the appeal   succeeds   in   High   Court,   there   will   be   conflicting decrees   since   the   property   is   jointly   owned   and   the   decree   is inseparable or  inseverable as the  property  remains  undivided with   each   party   having   right,   title   and   interest   in   the   entire property. 5.4 It   is   submitted   that   factually   there   were   two   deeds   of conveyance   in   respect   of   the   entire   land   in   favour   of   six owners, without demarcating their respective shares.  Thus, in law   each   of   the   six   owners   or   their   heirs   were   the   owners   of the   entire   land   having   right,   title   and   interest   in   every   part 18 and parcel of land along with others and it cannot be said that the   said   owners   were   exclusive   owners   of   any   portion   of   the suit   lands.     It   is   submitted   that   in   the   case   of   K. Vishwanathan   Pillai   versus   Special   Tehsildar   for   Land Acquisition   No.IV,   (1991)   4   SCC   17,   it   has   been   held   that one   of   the   co­owners   can   file   a   suit   and   recover   the   property against the stranger and the decree would enure to the benefit of   all   the   co­owners.     It   is   submitted   that   no   co­owner   has right,   title   and   interest   in   any   of   the   item   or   portion   of   the property   but   has   a   right,   title   and   interest   in   every   part   and parcel of the joint property. 5.5 It is submitted that in the present case the learned Trial Court   vide   judgment   and   decree   had   decreed   that   firstly,   the notifications   had   ceased   to   exist   even  before   filing   of  the   suit and   therefore,   the   suit   land   stood   released   from   the   scope   of the   said   notifications.     Secondly,   the   permanent   injunction was granted in favour of the plaintiffs and private respondents (co­sharers)   and   against   the   land   acquisition   authorities   as well   as   the   DDA,   where   the   DDA   was   restrained   from 19 dispossessing   them.     It   is   submitted   that   considering   the aforesaid   facts   of   the   case,   in   the   absence   of   legal representatives   of   the   deceased   respondents,   the   decree   in respect   of   the   suit   property   would   become   final   vis­à­vis   the said persons.  But in the present proceedings in respect of the self­same suit property are allowed to continue as against the other   respondents,  the  enforcement  of  the  decree  consequent to   the   possible   success   of   the   proceedings   would   lead   to conflict   of   decrees   not   permissible   in   law.     The   relief   of permanent   injunction   in   favour   of   the   deceased   respondents would continue to be in force, whereas it would not be in force as against the respondents.  This also will result in passing of two   conflicting   decrees   which   shall   be   incapable   of enforcement. 5.6 It is submitted that the present is the case of “joint and indivisible   decree”/“joint   and   inseverable   or   inseparable decree”.   Hence   when   there   is   omission   or   lapse   or   failure   to bring on record the LRs of one or more deceased respondents on time, it would be fatal and would require the appeal to be dismissed   in   toto   and   it   would   result   in   abatement   of   entire 20 proceedings.  Otherwise, inconsistent or contradictory decrees would result with respect to same subject matter vis­à­vis the others. Making   the   above   submissions   it   is   vehemently submitted that the High Court has rightly dismissed the entire appeal   as   having   abated   and   the   same   is   not   required   to   be interfered with by this Court. 6. Making   above   submissions   and   relying   upon   the decisions   of   this   Court   in   the   case   of   State   of   Punjab   vs. Nathu   Ram,   AIR   1962   SC   89 ;   Hemareddi   vs. Ramachandra,   (2019)   6   SCC   756 ;   Sunkara Lakehminarassama   vs.   Sagi,   (2019)   11   SCC   787   and   the recent   decision   of   this   Court   Venigalla   Koteswaramman   vs. Malempati   Suryamba,   (2021)   4   SCC   246,   it   is   prayed   to dismiss the present appeals.  7. We have heard learned counsel for the respective parties at length. 21 8. At   the   outset,   it   is   required   to   be   noted   that   by   order dated 09.07.2007, the High Court dismissed the  First  Appeal preferred   by   the   appellant   herein   as   having   abated   on   the ground that with respect to some of the original defendants – respondents   in   appeal   who   died,   their   legal   representatives were not brought on record.   Thus, on non­bringing the legal representatives   of   some   of   the   respondents   who   died   during the   pendency   of   the   appeal   on   record,   the   High   Court dismissed  the   appeal  as  a   whole   as  having   abated.     The  said order dated 09.07.2007 reads as under: “R.F.A. No.280/2001 Many respondents have died during the pendency of the   appeal   but   no   steps   have   been   taken   by   the appellant   to   bring   their   Legal   representatives   on record.  This appeal accordingly stands abated.” 8.1 Thereafter  the appellant preferred the review application in the year 2008 which has been dismissed by the High Court by the impugned order dated 13.01.2012.   At this stage, it is required   to   be   noted   that   there   was   a   delay   in   preferring   the Review   Application   which   came   to   be   condoned   by   the   High Court.     That   subsequently   the   appellant   herein   –   DDA   – 22 original   appellant,   preferred   the   present   two   appeals,   one, challenging   the   original   order   dated   09.07.2007   dismissing the   appeal   as   a   whole   as   having   abated   and   the   second, challenging  the  order  dismissing  the review  application.   It is sought   to   be   contended   on   or   behalf   of   the   contesting respondents that there is a huge delay in preferring the appeal challenging the order dated 09.07.2007 and therefore present Appeal   may   not   be   entertained.     However,   the   appellant   was bona   fide   prosecuting   the   review   application.     That   after dismissal   of   the   review   application   in   which   the   appellant prayed   to   review   and   recall   the   order   dated   09.07.2007,   that the   appellant   has   preferred   two   separate   appeals,   one, challenging   the   dismissal   of   the   review   application   and another,   challenging   the   original   order   dated   09.07.2007. Therefore,   once   the   appellant   was   bona   fide   prosecuting   the review  application,  it was  justified in  waiting  for   the outcome of the Review Application.  If, without waiting for the outcome of   the   review   application,   the   appellant   would   have   preferred the appeal at that stage, the appellant would have been non­ suited on the ground of the pendency of the review application and   the   appellant   would   have   been   told   to   wait   till   the 23 outcome of the review application.  Therefore, in the facts and circumstances   of   the   case   the   time   taken   in   prosecuting   the review  application  is  to  be  excluded  and  the  appeal  preferred challenging the order dated 09.07.2007 is to be considered on merits.     Therefore,   the   objection   on   behalf   of   the   contesting respondents   not   to   consider   the   substantive   appeal challenging   the   order   dated   09.07.2007   on   merits   is   hereby overruled   and   we   may   proceed   to   consider   the   order   dated 09.07.2007 dismissing the appeal as a whole as having abated on merits. 8.2 Before we consider the order dated 09.07.2007 on merits the   relevant   pleadings   and   the   necessary   averments   in   the plaint which would have a direct bearing on the controversy in the   present   appeal   are   required   to   be   referred   to.     It   is required to be noted and it is not in dispute that the suit was filed   by   only   two   co­owners   and   rest   of   the   co­owners/co­ sharers   were   joined   as   defendants   as   proper   parties. According   to   the   original   plaintiffs,   the   land   in   question   was owned   jointly   by   the   original   plaintiffs   and   the   other   co­ 24 sharers which can be culled out from the following averments in the plaint: “4.   That   by   order   dated   5th   December,   1953,   the Custodian   of   Evacuee   Properties   confirmed   the   sale regarding   the   said   land   in   favour   of   the   Plaintiffs   and the other co­sharers on condition that they will pay the amount   of   Rs.   65,399.00   to   the   Custodian   of   Evacuee Properties.   That   amount   of   Rs.   65,339.00   was   paid   to the Custodian by the Plaintiffs and other Co­sharers.  5.   That   on   the   26th   April,   1962,   the   Custodian   of Evacuee   Properties   issued   Sale   Certificates   regarding the said land in favour of the Plaintiff and the other co­ sharers.   A   copy   of   the   Sale   Certificate   is   attached herewith as Annexure "B".  7.  That   after   the   purchase,   the   Plaintiffs   and   the other cosharers began to reside on land bearing Khasra No. 395 and some of the co­sharers made a number of improvements and constructions from 1947­48 to 1963 in the land comprised in the said Khasra and some co­ sharers   also   set   up   an   Automobile   Factory   for   the manufacture   of   automobiles   and   ancillary   parts   and body   building   for   mechanically   propelled   vehicles,   in the said land. 11. That on 1st May, 1964, the co­sharers of this property   filed   objections   against   the   said   Notification and thereafter for almost 5 years, no hearing was fixed for   the   said   objections   and   no   notice   of   any   kind   was received by any of the cosharers.  12. That on 19th September, 1966, Mrs. Shiv Raj Bahadur, who is one of the co­sharers of this property, made a representation against the proposed acquisition to   the   Government   of   India,   through   the   Hon'ble Minister   Shri   Mehar   Chand   Khanna   of   the   Ministry   of Works   &   Housing.   A   copy   of   the   representation   made, is attached herewith as Annexure "C". 25 44.   That   the   Plaintiffs   and   the   other   co­sharers have all along been harassed for reasons unknown, for acquiring the said property by the Local Administration in   spite   of   two   specific   directions   and   decisions   of   the Central Government to denotify the said property. (45)   That   the   legal   representatives   of   the   co­ sharers   who   had   died,   were   entitled   to   be   heard   and although   it   was   brought   to   the   notice   of   the   Land Acquisition   Collector   that   there   were   legal representatives   of   the   deceased   owners,   but   they   were not given any opportunity of being heard, and no notice was   issued   to   them,   therefore,   the   entire   proceedings are vitiated. 47.   That   Defendants   nos.   8   to   39   are   co­sharers in   the   land   in   dispute   and   have   been   impleaded   as proper parties to the suit” 8.3 That   the   plaintiffs   being   co­owners/co­sharers   of   the entire suit land in question prayed for the following reliefs:    “(a)   It   is   declared   that   the­entire   proceedings adopted under Section SA of the Land Acquisition Act are   malafide,   illegal   and   incomplete   violation   of   the letter   and   spirit   of.   the   Land   Acquisition   Act   and   is contrary to the principles of natural justice, fair­play, equity and good conscience.  (b)   It   is   declared   that   the   Notification   no. F.19(93­A)/63­   L&H(ii)   dated   21st   March,   1964 issued   under,   Section   4   of   the   Land   Acquisition   Act stands   withdrawn   and/   or   cancelled   and   waived   by your own conduct.  (c)   It   be   declared   that   the   Notification   No. F.19(93­A)/63­   L&H   dated   16th   January,   1969 issued under Section 6 of the Land Acquisition Act is malafide,   illegal,   null   and   void,   ultra   vires, inoperative   in   Law   and   without   jurisdiction   and/   or in excess of jurisdiction.  26 (d)   A   permanent   injunction   be   issued   against the   Defendants   not   to   dispossess   the   Plaintiffs   and the   other   co­sharers   from   the   property   and   land bearing Khasra no. 395, 394 and 708/393 of Village Kharera.  (e) An ad interim ex­parte injunction in terms of the proceedings prayer.  (f)   The   costs   of   the   suit   be   allowed   to   the Plaintiff against the Defendants.  (g)   The   Defendants   be   ordered   to   pay   to   the Plaintiffs the cost of incidentals.  (h) The Court may pass such other and further orders   as   may   be   just,   proper   and   necessary   under the circumstances of the case.” 8.4 Thus, from the aforesaid it can be seen that the original plaintiffs   –   two   co­owners/co­sharers   of   the   entire   land   in question   fought   with   respect   to   the   entire   land   belonging   to the plaintiffs and the co­owners jointly.  It can be said that the original plaintiffs instituted the suit for themselves as well as for and/or on behalf of the other co­owners – co­sharers with respect to the entire land jointly owned by all of them.   Thus, it   can   safely   be   held   that   the   entire   estate   was   represented through   original   plaintiffs   in   which   even   the   co­sharers/co­ owners   were   also   joined   as   defendants   as   proper   parties. Therefore,   even   when   the   learned   Trial   Court   passed   the judgment and decree, it passed the judgment and decree with 27 respect   to   the   entire   land   and   even   granted   the   permanent injunction   to   protect   the   ownership   and   protection   of   the plaintiffs as well as the other co­sharers over the suit land.  In light   of   the   above   factual   scenario   the   order   passed   by   the High Court dated 09.07.2007 in dismissing the first appeal as a whole as having been abated on not taking step to bring on record   the   legal   representatives   of   some   of   the   original defendants/respondents in the appeal is required to be tested and/or considered in light of the settled legal principles. 9. While   considering   the   impugned   order   passed   by   the High Court dated 09.07.2007, dismissing the appeal as having abated,   the   law   on   abatement   and   on   Order   22   CPC   is required to be discussed.   Order 22 CPC fell for consideration before   this   Court   in   the   recent   decision   in   the   case   of Venigalla   Koteswaramman   (supra)   in   which   this   Court considered   in   detail   the   earlier   decisions   of   this   Court   in   the case   of   Nathu   Ram   (supra)   as   well   as   the   other   decisions including the later decision in the case of  Hemareddi (supra). 28 The relevant discussion on Order 22 CPC in paragraphs 42 to 44.8 are extracted as under: “42.   The rules of procedure for dealing with death, marriage, and insolvency of parties in a civil litigation are   essentially   governed   by   the   provisions   contained in Order 22 of the Code. 42.1.   Though the provisions in Rule 1 to Rule 10­ A of Order 22 primarily  refer to the proceedings in a suit   but,   by   virtue   of   Rule   11,   the   said   provisions apply   to   the   appeals   too   and,   for   the   purpose   of   an appeal,   the   expressions   “plaintiff”,   “defendant”   and “suit” could be read as “appellant”, “respondent” and “appeal” respectively. 42.2.   Rule 1 of Order 22 of the Code declares that the   death   of   a   plaintiff   or   defendant   shall   not   cause the   suit   to   abate   if   the   right   to   sue   survives.   When read for the purpose  of appeal, this provision means that   the   death   of   an   appellant   or   respondent   shall not   cause   the   appeal   to   abate   if   the   right   to   sue survives. 42.3.   Rule   2   of   Order   22   of   the   Code   ordains   the procedure   where   one   of   the   several   plaintiffs   or defendants   dies   and   right   to   sue   survives   to   the surviving   plaintiff(s)   alone,   or   against   the   surviving defendant(s)   alone.   The   same   procedure   applies   in appeal   where   one   of   the   several   appellants   or respondents   dies   and   right   to   sue   survives   to   the surviving   appellant(s)   alone,   or   against   the   surviving respondent(s) alone. The procedure is that the Court is required to cause an entry to that effect to be made on   record   and   the   appeal   is   to   proceed   at   the instance   of   the   surviving   appellant(s)   or   against   the surviving respondent(s), as the case may be. 29 42.4.   However, by virtue of Rule 4 read with Rule 11 of Order 22 of the Code, in case of death of one of the several respondents, where right to sue does not survive   against   the   surviving   respondent   or respondents   as   also   in   the   case   where   the   sole respondent   dies   and   the   right   to   sue   survives,   the contemplated   procedure   is   that   the   legal representatives of the deceased respondent are to be substituted   in   his   place;   and   if   no   application   is made for such substitution within the time limited by law,   the   appeal   abates   as   against   the   deceased respondent. 42.5.   Of   course,   the   provisions   have   been   made for  dealing   with   the  application   for   substitution   filed belatedly but the same need not be elaborated in the present   case   because   it   remains   an   admitted   fact that   no   application   for   substitution   of   legal representatives of Defendant 2 (who was Respondent 3 in AS No. 1887 of 1988) was made before the High Court. 42.6.   The   relevant   provisions   contained   in   Rules 1, 2, sub­rules (1), (2) and (3) of Rule 4 and Rule 11 of Order 22 could be usefully reproduced as under  “ 1.   No   abatement   by   party's   death,   if   right   to sue   survives .—The   death   of   a   plaintiff   or   defendant shall   not   cause   the   suit   to   abate   if   the   right   to   sue survives. 2. Procedure where one of several plaintiffs or defendants   dies   and   right   to   sue   survives .— Where   there   are   more   plaintiffs   or   defendants   than one, and any of them dies, and where the right to sue survives   to   the   surviving   plaintiff   or   plaintiffs   alone, or   against   the   surviving   defendant   or   defendants alone, the Court shall cause an entry to that effect to 30 be made on the record, and the suit shall proceed at the instance of the surviving plaintiff or plaintiffs, or against the surviving defendant or defendants. *** 4.   Procedure in case of death of one of several defendants or of sole defendant .—(1) Where one of two   or   more   defendants   dies   and   the   right   to   sue does   not   survive   against   the   surviving   defendant   or defendants   alone,   or   a   sole   defendant   or   sole surviving   defendant   dies   and   the   right   to   sue survives,   the   Court,   on   an   application   made   in   that behalf,   shall   cause   the   legal   representative   of   the deceased   defendant   to   be   made   a   party   and   shall proceed with the suit. (2)   Any   person   so   made   a   party   may   make   any defence   appropriate   to   his   character   as   legal representative of the deceased defendant. (3)   Where   within   the   time   limited   by   law   no application is made under sub­rule (1), the suit shall abate as against the deceased defendant. *** 11.   Application   of   Order   to   appeals .—In   the application of this Order to appeals, so far as may be, the   word   “plaintiff”   shall   be   held   to   include   an appellant,   the   word   “defendant”   a   respondent,   and the word “suit” an appeal.” 43.   For   determining   if   Order   22   Rule   2   could apply,   we   have   to   examine   if   right   to   sue   survived against   the   surviving   respondents.   It   is   not   the   case that no legal  heirs  were  available  for  Defendant 2. It is also not the case where the estate of the deceased Defendant   2   passed   on   to   the   remaining   parties   by survivorship   or   otherwise.   Therefore,   applicability   of Order 22 Rule 2 CPC is clearly ruled out. 31 44.   Admittedly,   steps   were   not   taken   for substitution of the legal representatives of Defendant 2,   who   was   Respondent   3   in   AS   No.   1887   of   1988. Therefore,   sub­rule   (3)   of   Rule   4   of   Order   22   of   the Code   directly   came   into   operation   and   the   said appeal   filed   by   Defendants   16   to   18   abated   against Defendant   2   (Respondent   3   therein).   We   may profitably   recapitulate   at   this   juncture   that   in   fact, the other appeal filed by Defendants 4, 13 and 14 (AS No.   1433   of   1989)   was   specifically   dismissed   by   the High   Court   as   against   the   deceased   Defendant   2   on 25­4­2006. 44.1.   Once   it   is   found   that   the   appeal   filed   by Defendants   16   to   18   abated   as   against   Defendant   2 (Respondent   3),   the   question   arises   as   to   whether that   appeal   could   have   proceeded   against   the surviving   respondents   i.e.   the   plaintiff   and Defendants 1 and 3 (who were Respondents 1, 2 and 4).   For   dealing   with   this   question,   we   may   usefully refer   to   the  relevant  principles,  concerning  the   effect of   abatement   of   appeal   against   one   respondent   in case   of   multiple   respondents,   as   enunciated   and explained by this Court. 44.2.   The   relevant   principles   were   stated   and explained   in   depth   by   this   Court   in   State   of Punjab   v.   Nathu   Ram   [ State   of   Punjab   v.   Nathu   Ram , AIR   1962   SC   89].   In   that   case,   the   Punjab Government   had   acquired   certain   pieces   of   land belonging   to   two   brothers   jointly.   Upon   their   refusal to   accept   the   compensation   offered,   their   joint   claim was referred to arbitration and an award was passed in   their   favour   that   was   challenged   by   the   State Government in appeal before the High Court. During pendency   of   appeal,   one   of   the   brothers   died   but   no application   was   filed   within   time   to   bring   on   record his   legal   representatives.   The   High   Court   dismissed 32 [ Province   of   East   Punjab   v.   Labhu   Ram ,   1954   SCC OnLine   P&H   132]   the   appeal   while   observing   that   it had   abated   against   the   deceased   brother   and consequently,   abated   against   the   surviving   brother too.   The   order   so   passed   by   the   High   Court   was questioned   before   this   Court   in   appeal   by   certificate of fitness. 44.3.   While   dismissing   the   appeal   and   affirming the views of the High Court, this Court in   Nathu Ram case   [ State of Punjab   v.   Nathu Ram , AIR 1962 SC 89] enunciated   the   principles   concerning   the   effect   of abatement   and   explained   as   to   why,   in   case   of   joint and   indivisible   decree,   the   appeal   against   the surviving   respondent(s)   cannot   be   proceeded   with and has to be dismissed as a result of its abatement against   the   deceased   respondent;   the   basic   reason being that in the absence of the legal representatives of   deceased   respondent,   the   appellate   court   cannot determine   between   the   appellant   and   the   legal representatives  anything  which may  affect  the  rights of   the   legal   representatives.   This   Court   pointed   out that   by   abatement   of   appeal   qua   the   deceased respondent, the decree between the appellant and the deceased respondent becomes final and the appellate court cannot, in any way modify that decree, directly or indirectly. 44.4.   The   Court   observed   in   that   case,   inter   alia , as   under:   ( Nathu   Ram   case   [ State   of   Punjab   v.   Nathu Ram , AIR 1962 SC  89] ,  AIR pp.  90­91, paras  4­6 & 8) “ 4 . It is not disputed that in view of Order 22 Rule 4,  Civil   Procedure   Code,   hereinafter   called   the   Code, the   appeal   abated   against   Labhu   Ram,   deceased, when   no   application   for   bringing   on   record   his   legal representatives   had   been   made   within   the   time 33 limited   by   law.   The   Code   does   not   provide   for   the abatement   of   the   appeal   against   the   other respondents.   Courts   have   held   that   in   certain circumstances,   the   appeals   against   the   co­ respondents   would   also   abate   as   a   result   of   the abatement   of   the   appeal   against   the   deceased respondent.   They   have   not   been   always   agreed   with respect   to   the   result   of   the   particular   circumstances of   a   case   and   there   has   been,   consequently, divergence   of   opinion   in   the   application   of   the principle.   It   will   serve   no   useful   purpose   to   consider the cases. Suffice it to say that when Order 22 Rule 4 does   not   provide   for   the   abatement   of   the   appeals against   the   co­respondents   of   the   deceased respondent there can be no question of abatement of the   appeals   against   them.   To   say   that   the   appeals against them abated in certain circumstances, is not a   correct   statement.   Of   course,   the   appeals   against them   cannot   proceed   in   certain   circumstances   and have   therefore   to   be   dismissed.   Such   a   result depends   on   the   nature   of   the   relief   sought   in   the appeal. 5 .   The   same   conclusion   is   to   be   drawn   from   the provisions   of   Order   1   Rule   9   of   the   Code   which provides   that   no   suit   shall   be   defeated   by   reason   of the misjoinder or non­joinder of parties and the court may,   in   every   suit,   deal   with   the   matter   in controversy so far as regards the rights and interests of   the   parties   actually   before   it.   It   follows,   therefore, that   if   the   court   can   deal   with   the   matter   in controversy so far as regards the rights and interests of   the   appellant   and   the   respondents   other   than   the deceased   respondent,   it   has   to   proceed   with   the appeal and decide it.   It is only when it is not possible for   the   court   to   deal   with   such   matters,   that   it   will have to refuse to proceed further with the appeal and therefore dismiss it . 34 6 .   The   question   whether   a   court   can   deal   with such matters or not, will depend on the facts of each case   and   therefore   no   exhaustive   statement   can   be made about the circumstances when  this is possible or   is   not   possible.   It   may,   however,   be   stated   that ordinarily   the   considerations   which   weigh   with   the court   in   deciding   upon   this   question   are   whether   the appeal   between   the   appellants   and   the   respondents other   than   the   deceased   can   be   said   to   be   properly constituted   or   can   be   said   to   have   all   the   necessary parties   for   the   decision   of   the   controversy   before   the court. The test to determine this has been described in diverse forms. Courts will not proceed with an appeal (a)   when   the   success   of   the   appeal   may   lead   to   the court's   coming   to   a   decision   which   be   in   conflict   with the  decision  between  the  appellant  and  the  deceased respondent   and   therefore   which   would   lead   to   the court's passing a decree which will be contradictory to the decree which had become final with respect to the same   subject­matter   between   the   appellant   and   the deceased respondent; (b) when the appellant could not have   brought   the   action   for   the   necessary   relief against   those   respondents   alone   who   are   still   before the   court;   and   (c)   when   the   decree   against   the surviving   respondents,   if   the   appeal   succeeds,   be ineffective,   that   is   to   say,   it   could   not   be   successfully executed . *** 8 . The difficulty arises always when there is a joint decree. Here again, the consensus of opinion is that if the decree is joint and indivisible, the appeal against the other respondents also will not be proceeded with and   will   have   to   be   dismissed   as   a   result   of   the abatement   of   the   appeal   against   the   deceased respondent.   Different   views   exist   in   the   case   of   joint decrees in favour of respondents whose rights in the subject­matter   of   the   decree   are   specified.   One   view 35 is   that   in   such   cases,   the   abatement   of   the   appeal against the deceased respondent will have the result of making the decree affecting his specific interest to be   final   and   that   the   decree   against   the   other respondents   can   be   suitably   dealt   with   by   the appellate court. We do not consider this view correct. The   specification   of   shares   or   of   interest   of   the deceased respondent does not affect the nature of the decree   and   the   capacity   of   the   joint   decree­holder   to execute   the   entire   decree   or   to   resist   the   attempt   of the   other   party   to   interfere   with   the   joint   right decreed   in   his   favour.   The   abatement   of   an   appeal means not only that the decree between the appellant and   the   deceased   respondent   has   become   final,   but also, as a necessary corollary, that the appellate court cannot,   in   any   way,   modify   that   decree   directly   or indirectly. The reason is plain. It is that in the absence of   the   legal   representatives   of   the   deceased respondent,   the   appellate   court   cannot   determine anything   between   the   appellant   and   the   legal representatives   which   may   affect   the   rights   of   the legal   representatives   under   the   decree.   It   is immaterial that the modification which the Court will do is one to which exception can or cannot be taken.” 9.1 After referring to the decision of this Court in the case of Nathu   Ram   (supra),   in   the   case   of   Vennigalla Koteswaramma   vs.   Malampati   Suryamba   and   Others, (2003)   3   SCC   272 ,   it   is   observed   by   this   Court   that   the nature   and   extent   of   the   abatement   in   a   given   case   and   the decision   to   be   taken   thereon   will   depend   upon   the   facts   of 36 each   case   and,   therefore,   no   exhaustive   statement   can   be made either  way  and that the decision will ultimately depend upon the fact whether the decree obtained was a joint decree or   a   separate   one.     It   is   further   observed   that   this   question cannot and should not also be tested merely on the format of the   decree   under   challenge   or   it   being   one   or   the   manner   in which it was dealt with before or by the Court which passed it. Thus, as observed and held by the Court: (i) The   death   of   a   plaintiff   or   defendant   shall   not   cause the suit to abate if the right to sue survives; (ii) If   t here   are   more   plaintiffs   or   defendants   than   one, and   any   of   them   dies,   and   where   the   right   to   sue survives to the surviving plaintiff or plaintiffs alone, or against   the   surviving   defendant   or   defendants   alone, the   Court   shall   cause   an   entry   to   that   effect   to   be made on the record, and the suit shall proceed at the instance   of   the   surviving   plaintiff   or   plaintiffs,   or against   the   surviving   defendant   or   defendants   (Order 22 Rule 2); 37 (iii) where   one   of   two   or   more   defendants   dies   and   the right   to   sue   does   not   survive   against   the   surviving defendant or defendants alone, or a sole defendant or sole   surviving   defendant   dies   and   the   right   to   sue survives,   the   Court,   on   an   application   made   in   that behalf,   shall   cause   the   legal   representative   of   the deceased   defendant   to   be   made   a   party   and   shall proceed   with   the   suit.     Where   within   the   time  limited by   law   no   application   is   made   under   sub­rule   1   of Order   22   Rule   4,   the   suit   shall   abate   as   against   the deceased defendant; (iv) the   provision   of   Order   22   shall   also   apply   to   the appeal proceedings also. 9.2 As   observed   and   held   by   this   Court   in   the   aforesaid decisions   while   considering   whether   the   suit/appeal   has abated   due   to   non­bringing   the   legal   representatives   of plaintiffs/defendants   or   not,   the   Court   has   to   examine   if   the right   to   sue   survives   against   the   surviving   respondents. Thereafter   the   Appellate   Court   has   to   consider   the   question whether non­bringing the legal representatives of some of the 38 defendants,   the   appeal   could   have   proceeded   against   the surviving  respondents.   Therefore, the Appellate Court  has  to consider the effect of abatement of the appeal against each of the respondents in case of multiple respondents. 9.3 Applying the law laid down by this Court in the aforesaid decisions   to   the   impugned   judgment   and   order   dated 09.07.2007   passed   by   the   High   Court,   it   appears   that   the High Court has mechanically and without holding any further enquiry   which   was   required   to   be   conducted   as   observed hereinabove, has simply dismissed the entire appeal as having abated due to non­bringing on record the legal representatives of  some of the respondents  – the  original  defendants  who,  as such,   neither   contested   the   suit   nor   filed   the   written statements.     At   the   cost   of   repetition,   it   is   observed   that   as such   the   original   plaintiffs   instituted   the   suit   being   co­ owners/co­sharers   and   for   and   on   behalf   of   all   the   co­ owners/co­sharers   of   the   entire   land   sought   to   be   acquired under the Land Acquisition Act. 39 9.4 As   observed   and   held   by   this   Court   in   the   case   of   K. Vishwanathan   Pillai   (supra),   the   co­owner   is   as   much   an owner   of   the   entire   property   as   a   sole   owner   of   the   property. No   co­owner   has   a   definite   right,   title   and   interest   in   any particular   item   or   a   portion   thereof.     On   the   other   hand,   he has   right,   title   and   interest   in   every   part   and   parcel   of   the joint   property.     He   owns   several   parts   of   the   composite property   along   with   others   and   it   cannot   be   said   that   he   is only a part owner or  a fractional owner  in the property.   It is observed   that,   therefore,   one   co­owner   can   file   a   suit   and recover   the   property   against   strangers   and   the   decree   would enure   to   all   the   co­owners.     The   aforesaid   principle   of   law would   be   applicable   in   the   appeal   also.     Thus,   in   the   instant case,   when   the   original   plaintiffs   –   two   co­owners   instituted the   suit   with   respect   to   the   entire   suit   land   jointly   owned   by the   plaintiffs   as   well   as   defendants   nos.   9   to   39   and   when some of the defendants/respondents in appeal died, it can be said   that   estate   is   represented   by   others   –   more   particularly the plaintiffs/heirs of the plaintiffs and it cannot be said that on not bringing the legal representatives of the some of the co­ 40 sharers   –   defendants   –   respondents   in   appeal   the   appeal would abate as a whole. 9.5 While passing the impugned order dated 09.07.2007, the High   Court   has   neither   considered   the   relevant   provisions   of CPC   namely   Order   22   Rule   1   to   11   nor   held   any   enquiry which was required to be conducted as observed hereinabove. 9.6 One   another   important   aspect   which   is   also   required   to be noted is that the suit was filed challenging  the acquisition proceedings   under   the   Land   Acquisition   Act,   that   too,   with respect   to   the   land   in   question.     It   was   the   specific   case   on behalf of the appellant and even the issue was framed by the learned   Trial   Court   on   the   jurisdiction   of   the   Civil   Court   to entertain   the   suit   challenging   the   acquisition   proceedings under   the   Land   Acquisition   Act.     From   the   findings   recorded by the learned Trial Court, it appears that though the learned Trial   Court   held   the   issue   of   jurisdiction   in   favour   of   the appellant   herein,   still   thereafter   it   granted   the   relief   and decreed the suit which was the subject matter before the High Court.  Thus, according to the appellant ­ DDA – the judgment and   decree   passed   by   the   learned   Trial   Court   was   a   nullity 41 and   wholly   without   jurisdiction.     If   that   be   so,   then,   another question which may be required to be considered is, when the original plaintiffs/legal heirs are on record, can it be said that the entire appeal has abated, if in the appeal it is held that the decree   was   a   nullity   and/or   wholly   without   jurisdiction   then the   decree   will   be   nullity   for   all   purposes.     The   aforesaid aspect is also required to be determined.  9.7 In   any   case   what   would   have   been   the   consequences   of not   bringing   the   legal   representatives   of   some   of   the respondents/defendants who died during the pendency of the appeal   and   whether   the   right   to   sue   survives   against   the original   plaintiffs   and/or   surviving   respondents/defendants was to be considered by the High Court, which the High Court failed to consider in the instant case. 10. In view of the above discussion and for the reason stated above   both   these   appeals   succeed.     The   impugned   judgment and   order   passed   by   the   High   Court   dated   09.07.2007 dismissing   the   appeal   as   a   whole   as   having   abated   for   not bringing   the   legal   representatives   of   some   of   the 42 respondents/original   defendants   who   died   during   the pendency of the appeal is hereby set aside.  The High Court to consider   the   Appeal   now   in   accordance   with   law   and   on   its own merits and in light of the observations made hereinabove, more   particularly,   the   High   Court   shall   have   to   consider   and hold   an   enquiry,   whether,   on   the   death   of   some   of   the respondents in the appeal (defendants in suit) the right to sue against   the   remaining   respondents   –   original   plaintiffs/the remaining   original   defendants   would   survive   or   not   including the   fact   that   the   estate   is   being   represented   by   surviving original   plaintiffs/heirs   of   the   original   plaintiffs/surviving defendants having a bearing on the enquiry to be held.  With these observations the present Appeals are Allowed accordingly   to   the   aforesaid   extent.     However,   there   shall   be no order as to costs.   …………………………………J.               (M. R. SHAH) …………………………………J.                                                   (B.V. NAGARATHNA) New Delhi,  July 11, 2022. 43