High Court Punjab-Haryana High Court

Shri Chand vs Radhey Lal And Others on 21 October, 2008

Punjab-Haryana High Court
Shri Chand vs Radhey Lal And Others on 21 October, 2008
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                                        RSA No. 2899 of 2006(O&M)

                                        Date of Decision: 21.10. 2008

Shri Chand                                     ........Appellant

      Versus

Radhey Lal and others                          ...... Respondents

Coram:       Hon'ble Mr. Justice Ajay Tewari

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:     Mr.Raj Mohan Singh, Advocate
             for the appellant.

             Mr.Ashok Kaushik, Advocate
             for the respondents.

                     ****
Ajay Tewari, J.

This is an appeal against the concurrent findings of fact.

The plaintiff filed a suit for permanent injunction on the ground

that site BCDE was part of his residential house ABCDEFG. Both the

Courts below on appreciation of evidence found that site BCDE was in fact

a public place left for the benefit of the villagers.

In view of these findings of fact the questions of law proposed

do not arise in the present appeal and thus the same is dismissed with no

order as to costs.

(AJAY TEWARI)
JUDGE

October 21, 2008
sunita