COCP No.1152 of 2009(O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1152 of 2009(O&M)
Date of decision: 3.7.2009
Amarjit Singh son of Gopal Singh ......Petitioner
Versus
Joga Singh son of Jawand Singh ......Respondent
CORAM:- HON'BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Parveen K. Kataria, Advocate for the petitioner.
Rakesh Kumar Garg, J.
CM No.14933-CII of 2009
CM is allowed subject to all just exceptions.
COCP No.1152 of 2009
The present petition has been filed by the petitioner for
punishing the respondent for wilfully disobeying the undertaking given in
the Court of Additional District Judge, Amritsar on 4.9.2002 ( Annexure P-
4) wherein the respondent made a statement that he will make construction
on the disputed property as per the sale deed dated 15.5.1974 and will not
construct anything more than that.
As per the averments made in this petition, there was a
dispute between the parties and petitioner had filed a civil suit for
permanent injunction restraining the defendant from encroaching upon the
area of the petitioner as detailed in the suit and further restraining him from
raising any construction on the said portion of the land. Along with the suit
the petitioner had also filed an application under Order 39 rules 1 and 2
CPC for grant of interim injunction. During the pendency of his appeal
COCP No.1152 of 2009(O&M) 2
before the Additional District Judge, on the question of interim stay the
respondent made a statement that he will make construction on the
disputed property as per sale deed dated 15.5.1974 and the petitioner got
his appeal dismissed as withdrawn.
In the present petition, it has been alleged by the petitioner
that the respondent raised the construction on a wall covering an area
beyond 75 feet in land on 11.7.2003 and thus, has committed a contempt
of the court by violating his undertaking given before the Additional District
Judge, Amritsar in the proceedings under Order 39 Rules 1 and 2 CPC.
I have heard learned counsel for the petitioner and perused
the record of the contempt petition.
Undisputedly, the alleged statement/undertaking was given by
the respondent in an appeal arising out of proceedings under Order 39
rules 1 and 2 CPC and on the basis of the aforesaid undertaking an order
dated 4.9.2002 (Annexure P-5) was passed by the Additional District
Judge, Amritsar. A remedy is provided under Order 39 rule 2A CPC for
disobedience or breach of injunction granted under Order 39 rules 1 and 2
CPC and the person guilty of such disobedience or breach can be detained
in the civil prison. Admittedly, the petitioner also filed a contempt petition in
the Court of Additional District Judge, Amritsar on 25.7.2003 which was
dismissed. However, the petitioner has not challenged the correctness of
that order. The Hon’ble Supreme Court in the case of FCI v. Sukhdeo
Parsad 2009 (2) RCR (Civil) 834 has held that when an interim order is
disobeyed contempt or penal proceedings do not lie as the aggrieved party
has a remedy to execute the said order under Order 39 rule 2A CPC.
It may also be pointed out here that it is the case of the
petitioner himself that the alleged undertaking was breached by the
respondent on 11.7.2003 whereas the present petition has been filed
COCP No.1152 of 2009(O&M) 3
before this Court on 28.5.2009 i.e. after the expiry of limitation period of
one year as provided under Section 20 of the Contempt of Courts Act,
1971. It may also be noticed that the petitioner has concealed the material
facts and has tried to mislead this Court by misstating the facts. In para
No.3 of this contempt petition, the petitioner has stated that he withdrew
the appeal as well as his suit vide Annexure P-5 whereas a perusal of
Annexure P-5 would show that the petitioner had withdrawn his appeal only
which was filed by him against the order of the trial Court passed on his
application filed under Order 39 rules 1 and 2 CPC. The petitioner has not
placed on record the order of the Court withdrawing his suit on the basis of
the alleged statement/undertaking made by the respondent.
Thus, in my view, the present petition is liable to be dismissed
being frivolous. Ordered accordingly.
July 3, 2009 (RAKESH KUMAR GARG) ps JUDGE