High Court Punjab-Haryana High Court

Kartar Singh vs Surjit Singh on 6 August, 2009

Punjab-Haryana High Court
Kartar Singh vs Surjit Singh on 6 August, 2009
RSA No. 2869 of 2009                                (1)

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                        RSA No. 2869 of 2009
                                        Date of Decision: 6.8.2009


Kartar Singh                                        ......Appellant

               Versus

Surjit Singh                                        .......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 H.P.S. Bhinder, Advocate, for the appellant.

HEMANT GUPTA, J. (Oral).

The plaintiff is in second appeal aggrieved against the

judgment and decree passed by the Courts below, whereby his suit for

mandatory injunction for directing the defendants to deliver the possession

of the suit property was dismissed.

It is the case of the plaintiff that the defendant, his close

relation, was handed over permissive possession of the suit property purely

on licence basis in the year 1999. Such licence has been revoked vide letter

dated 20.4.2001 and therefore, the plaintiff claimed mandatory injunction.

In written statement, the defendant alleged that the property

was in fact, exchanged and he is in possession of the property measuring 1

kanal 15 marlas vide exchange deed dated 9.7.1982. Mutation on the basis

of the said exchange was duly entered. Thereafter, the plaintiff has sold the

land to Satpal vide sale deed dated 15.3.1988, whereas defendant sold the
RSA No. 2869 of 2009 (2)

land measuring 5 marla in favour of Avtar Singh and 4 marlas in favour of

Mukhtiar Singh and mutations of such land have duly been sanctioned.

Both the Courts have found that the exchange deed dated

9.7.1982 is proved to be executed. Such exchange is proved on the basis of

testimony of Baldev Raj, deed writer, who has been examined as DW2 and

who has proved the exchange deed dated 9.7.1982 as Exhibit D.1. He has

deposed that both the parties were known to him personally. He further

deposed that Surjit Singh, Gurcharan Singh and Atma Singh, were present

at the time of execution of the exchange deed Exhibit D.1. Both the Courts

have recorded a concurrent finding of fact that the defendant is in

possession of the suit property in pursuance of the exchange deed.

Consequently, I do not find any patent illegality or material

irregularity in the finding recorded or that the finding recorded gives rise to

any substantial question of law in the present second appeal.

Hence, the present appeal is dismissed.

(HEMANT GUPTA)
JUDGE

6.8.2009
ds