High Court Punjab-Haryana High Court

Sadhu Singh vs Sukhwinder Singh And Another on 17 July, 2009

Punjab-Haryana High Court
Sadhu Singh vs Sukhwinder Singh And Another on 17 July, 2009
R.S.A.No. 1659 of 2003                                   {1}


      In the High Court of Punjab and Haryana at Chandigarh


                                 R.S.A.No. 1659 of 2003
                                 Date of Decision:July 17, 2009


Sadhu Singh


                                             ---Appellant


                    versus

Sukhwinder Singh and another


                                             ---Respondents

Coram:         HON'BLE MRS. JUSTICE SABINA

                   ***

Present:       Mr. Manoj Kumar,Advocate,
               for the appellant

               Mr.Nitin Setia, Advocate,
               for Mr. G.S.Kaura, Advocate
               for the respondents.

                    ***

SABINA, J.

Plaintiff – Sadhu Singh had filed a suit for permanent

injunction restraining the defendants from making any type of encroachment

over the suit land. Additional Civil Judge ( Sr. Division), Amloh vide

judgment and decree dated 10.11.2001 dismissed the suit of the plaintiff.

Aggrieved by the same, plaintiff preferred an appeal and the same was

dismissed by Additional District Judge,Fatehgarh Sahib vide judgment and

decree dated 15.3.2003. Hence, the present appeal.

The facts of the case as noticed by the learned Additional
R.S.A.No. 1659 of 2003 {2}

District Judge, in paras 2 and 3 of its judgment read as under:-

“In brief the facts of the suit of the plaintiff/appellant as set up

in the plaint before the Ld. Trial court are that he is permanent

resident of village Ambe Majra. The passage in question is

leading before the house of the appellant and other persons of

the village from the pucca road to village Mullandpur Kalan.

The passage in question is also shown in the record of BDO

Sirhind. BDO Sirhind also visited the spot and made report

regarding the passage. The passage were left by the Gram

Panchayat of vil. Ambe Majra vide resolution dt. 9.11.1986.

The plot and residential houses of the appellant and other

persons of the village are on the said street/passage. The

respondents have no right or concern with the passage in

dispute. They are threatening to encroach upon the passage

forcibly. The appellant/plaintiff requested the respondents to

desist from the evil designs but they refused, which compelled

the plaintiff/appellant to file suit against the respondents.

The respondent/defendants in their written

statement took preliminary objections that the appellant has not

come to the court with clean hands. He has concealed the

material facts, there exist no passage in dispute as alleged. In

fact, the site in dispute bear Khasra No. 63 min which has been

duly mentioned in the jamabandi as well as in the khasra

girdawari by the Revenue authorities. There exists no street in

the site in dispute as alleged by the appellant. There is a pucca

street in front of the house of the respondents. The respondents
R.S.A.No. 1659 of 2003 {3}

have purchased 1K- 10 M of land from khasra No. 63 min

through registered sale deeds with possession. They have

constructed residential houses in the land measuring 1K-10M

purchased by them. They have also fixed pegs and planted

threes in the property in dispute. They have also constructed

boundary wall around the property in dispute and fixed main

iron gate for their entrance. The site plan produced by the

appellant is not correct according to the spot. Appellant is a

influential person. He with the help of police got some portion

demolished of the western wall or the house of the respondents

forcibly and got them booked u/s 107/151 of Cr.P.C. The suit

is bad for mis-joinder and non-joinder of the necessary parties.

The suit has been filed with mala fide intention to harass the

defendants/respondents. All other para-wise contents of the

plaint are denied and prayed for dismissal of the suit with costs.

On the pleadings of the parties, trial court framed the following

issues:-

“(1)Whether site in dispute is a street? OPP

(2)Whether defendants are illegally encroaching the street in

question?OPP

(3)Whether plaintiff is entitled to injunction as prayed for? OPP

(4)Whether suit is not maintainable in the present form? OPD

(5)Whether plaintiff has got no locus-standi to file the present

suit? OPD

(6)Whether suit is bad for misjoinder and non-joinder of the

necessary parties? OPD
R.S.A.No. 1659 of 2003 {4}

(7)Relief.

After hearing learned counsel for the appellant, I am of the

opinion that the present appeal deserves to be dismissed.

Plaintiff-Sadhu Singh filed a suit for permanent injunction

restraining the defendant from making any type of encroachment over the

suit land.

Case of the plaintiff was that the suit property was a street and

defendants had illegally encroached upon the same. The question that

requires consideration is as to whether the plaintiff has been successful in

establishing that the suit property was a street. It has been notice by the

learned Additional District Judge in its judgment that plaintiff in his cross

examination had admitted that defendants had purchased 1Kanal -10

Marlas of land from Custodian Department and they were in possession of

the same. Plaintiff also admitted that the suit property was duly reflected in

the jamabandi and panchayat had no concern with the suit land as it vests

in the Custodian Department. There was no threat or overt act attributed

by the plaintiff in his statement on oath in the court to the defendants.

Since, the plaintiff had failed to attribute any threat or overt act to the

defendants, no injunction could be granted in favour of the plaintiff. The

property in dispute was bearing Khasra No. 63 min and had been

purchased by the defendants vide sale deeds Ex. D-1 and D-2. No record

was proved on the file that the office of the Block Development Officer had

declared the existence of street in question. Local Commissioner, who was

got appointed by the plaintiff in this case did not furnish any report,

however, the Local Commissioner got appointed by the defendants had

submitted report Ex. D-4 as per which no passage existed at the spot.

R.S.A.No. 1659 of 2003 {5}

Learned counsel for the appellant has failed to point out any

error in the observations made by learned Additional District Judge. In

these circumstances, no interference by this Court is called for.

No substantial question of law arises in this appeal.
Accordingly, this appeal is dismissed.

(SABINA)
JUDGE

July 17, 2009
PARAMJIT