High Court Punjab-Haryana High Court

Darshan Singh vs Roor Singh And Another on 22 July, 2009

Punjab-Haryana High Court
Darshan Singh vs Roor Singh And Another on 22 July, 2009
Civil Revision No.4019 of 2009                             (1)


       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                       Civil Revision No.4019 of 2009
                                       Date of Decision: 22.7.2009

Darshan Singh                                       ......Petitioner


              Versus


Roor Singh and another                              .......Respondents

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers 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?

Present: Shri Anupam Bhardwaj, Advocate, for the petitioner.

HEMANT GUPTA, J. (Oral).

The respondent-plaintiffs filed a suit for recovery of possession

under Section 6 of the Specific Relief Act, 1963, alleging themselves to be

in peaceful, open and continuous possession of the suit property for more

than 50 years as owners. It was alleged that on 10.11.2004, the defendant

trespassed the suit land and destroyed the hut of the plaintiffs and removed

the diesel engine which led to the filing of the present summary suit for

possession.

In the written statement, the stand of the defendant-petitioner

was that a suit challenging the sale deed dated 19.3.2004 is pending in

which an order of status quo was passed. The defendant denied the

possession of the plaintiff. It was alleged that sisters of Persini, namely,
Civil Revision No.4019 of 2009 (2)

Dhammo and Dhanno, executed a sale deed in favour of the present

petitioner and delivered possession of their share of the land to the

defendant and, thus, he is in possession of the suit land as owner thereof.

The learned trial Court has found that the revenue records i.e.

Jamabandis for the years 2002-03 (Exhibit P.1); 1992-93 (Exhibit P.3) and

1987-88 (Exhibit P.4), show that Persini; Dhanno and Dhamo were in

possession of the equal share and the property was mortgaged with one

Jaswant Rai. It was found that one Santa Singh, father of plaintiff No.1 and

husband of plaintiff No.2, is recorded as a person in possession, which

possession is reflected in the revenue record. Khasra Girdawari for the year

2003-07, reflects change of in the name of Darshan Singh. It was, thus, held

that Santa Singh was in possession of the suit property as Gair Marusi and

after his death, the plaintiff came in possession of the suit property. It was

only in the year 2007, the possession of defendant is recorded.

The defendant is claiming possession over the suit property in

pursuance of the sale deed allegedly executed by a co-sharer. Sale of an

undivided share by co-sharer will not entitle the vendee to take forcible

possession of the suit property.

Therefore, the finding recorded by the learned trial Court,

cannot be said to be illegal or unwarranted, which may warrant interference

by this Court in exercise of its revisional jurisdiction.

Hence, the present revision petition is dismissed.

(HEMANT GUPTA)
JUDGE

22-07-2009
ds