IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
R.S.A. No.2262 of 2006 (O&M)
Date of Decision: 6.3.2009
Ashraf and others.
....... Appellants through Shri
Anil Kumar,Advocate for
Shri R.M.Singh, Advocate.
Versus
Suleman and another.
....... Respondents through Nemo.
CORAM: HON'BLE MR.JUSTICE MAHESH GROVER
....
1. Whether Reporters of Local Newspapers may be allowed to
see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
....
Mahesh Grover,J.
C.M.No.5484-C of 2006
The application is allowed and the delay of 28 days in filing of
the appeal is condoned.
R.S.A.No.2262 of 2006
This appeal is directed against the judgments and decrees dated
12.11.2003 and 16.12.2005 passed respectively by the Civil Judge (Junior
Division), Palwal (hereinafter described as `the trial Court’) and the
Additional District Judge (Ad hoc) -cum- Presiding Officer, Fast Track
Court No.III, Faridabad (referred to hereinafter as `the First Appellate
Court’) whereby the suit and the appeal of the plaintiffs-appellants have
been dismissed.
The appellants filed a suit for possession and also prayed for
R.S.A.No.2262 of 2006 (O&M)
-2-
….
injunction on the ground that they are owners in possession of the suit
property which was detailed in the plaint. It was pleaded that the suit
property originally belonged to one Hazari son of Jom Khan, who died on
27.9.1996 and after his death, the appellants had inherited the same and
mutation no.1663 was sanctioned in their favour and the defendants-
respondents have no right or title over it, yet, they were trying to interfere in
the same and consequently, the suit was filed.
The respondents appeared and filed their written statement
denying the averments made by the appellants. It was pleaded that they were
in peaceful possession of the suit property for the last more than thirty years
and since it was open and hostile to the knowledge of the owner, they had
become owner of the suit property by way of adverse possession. It was
further pleaded that they had constructed residential house over the suit
property and were residing therein and the appellants had no right or title
over the same. The mutation no.1663 on the basis of which the appellants
were claiming ownership possession over the suit property did not pertain to
khasra no.78 which is in dispute.
Both the parties went to trial on the following issues:-
1. Whether the plaintiffs are owners in possession of Gait as
detailed in para no.1 of the plaint?OPP
2. Whether the suit property has been inherited by the
plaintiffs under mutation no.1663 after the death of
Hazari?OPP
R.S.A.No.2262 of 2006 (O&M)
-3-
….
3. Whether the plaintiffs have no locus standi to file the
present form?OPD
4. Whether the suit of the plaintiffs is not maintainable in the
present form?OPD
5. Whether the plaintiffs are estopped by their own act and
conduct to file the present suit?OPD
6. Whether the defendants are owners in possession of the suit
property by way of adverse possession?OPD
7. Relief.
On appraisal of the evidence adduced by the parties, the trial
Court came to the conclusion that there was no evidence to suggest that the
appellants were owners of the suit property and accordingly, their suit was
dismissed.
In appeal, the findings of the trial Court were affirmed.
Hence, this Regular Second Appeal.
Learned counsel for the appellants has contended that the
findings of the Courts below are perverse and, therefore, they deserve to be
reversed.
No one has appeared on behalf of the respondents.
After hearing the learned counsel for the appellants and
perusing the record, I am of the opinion that the appeal is totally devoid of
any merit.
The appellants have claimed ownership and possession over the
suit property on the basis of mutation no.1663 which was sanctioned on
R.S.A.No.2262 of 2006 (O&M)
-4-
….
4.10.1996 in their favour after the death of original owner -Hazari on
27.9.1996. It is a settled principle of law that mutation itself does not create
any title or right in favour of an individual. There is no other material from
which it can be inferred that after the death of Hazari, the appellants
inherited the suit property as is the case set up by them. In this view of the
matter, the pure findings of fact recorded by both the Courts below cannot
be faulted with.
No substantial question of law arises for determination in this
appeal, which is dismissed.
March 06,2009 ( Mahesh Grover ) "SCM" Judge