High Court Punjab-Haryana High Court

Balbir Kaur And Others vs Harjinder Singh And Others on 27 July, 2009

Punjab-Haryana High Court
Balbir Kaur And Others vs Harjinder Singh And Others on 27 July, 2009
R.S.A.No. 3276 of 2003                                          1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                R.S.A.No. 3276 of 2003

                                Date of Decision : July 27, 2009

Balbir Kaur and others                               ...Appellants

                                Versus

Harjinder Singh and others                           ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. M.L.Sagger, Sr. Advocate, with
         Mr. Anant Bir Singh, Advocate,
         for the appellants.

          Mr. G.P.S.Bal, Advocate,
          for respondent Nos.2 and 4.

HEMANT GUPTA, J.

This order shall dispose of RSA Nos.3269 of 2003, 3270 of

2003 and 3276 of 2003 in respect of same property i.e. house No.369/8,

Central Town, Jalandhar.

RSA No.3269 of 2003 arises out of suit for mandatory

injunction filed by the respondents claiming possession from the

appellant as a licencee; RSA No.3270 of 2003 arises out of suit for

permanent injunction filed by the respondents herein, restraining the

defendant-appellants from forcibly and illegally occupying the portion

shown red in the site plan; and RSA No.3276 of 2003 arises out of a suit

filed by the appellant for declaration that he is in possession of double

storey House No.369/8, Central Town, Jalandhar as a owner. This suit

for declaration filed by the appellant is earliest in point of time, therefore,

the facts are taken from the said suit.

R.S.A.No. 3276 of 2003 2

The plaintiff-appellant has claimed a decree of declaration to

the effect that he is owner in possession of the house in dispute. It is

alleged that the land in dispute was owned by defendant No.3. In the

year 1963, the plaintiff raised some construction over it by spending

funds from his own pocket, wen he was posted at Delhi. He authorized

one of his relation Mehnga Singh to carry out construction for which the

funds flowed from the pocket of the plaintiff. Mehnga Singh raised

skelton construction in the year 1963. Mehnga Singh applied for

electricity meter in his own name. In the year 1965, the plaintiff moved

bag and baggage to Jalandhar. Defendant No.3 asserted his title over the

suit land under-neath the suit property as well as over the moderate

construction over it in the year 1965. The plaintiff did not yield to the

assertion of title by defendant No.3. However, the plaintiff asserts that he

allowed defendant No.3 to reside in the suit property as a licencee for few

months. In the year 1966, the plaintiff terminated the license of

defendant No.3 and ousted him completely from the suit property and at

that time, a very conservative construction was in existence over the plot.

After ouster of defendant No.3, the plaintiff asserted his hostile title over

the suit property. In the year 1967, he raised extensive construction over

the suit property and converted into a palatial double storey building.

The plaintiff thereafter carried out renovation from time to time as well.

The plaintiff asserts that he has let out the portion of property from time

to time and portion shown in green colour was let out to defendant No.2

in the year 1990. The plaintiff asserts himself to be in adverse possession

to the knowledge of defendant No.3 openly, peaceful and continuously
R.S.A.No. 3276 of 2003 3

for the period of more than 12 years and, thus, claimed ownership over

the suit property.

Defendant No.2 in the present suit, is the plaintiff in the other

two suits. It was asserted that plaintiff is not in possession of the entire

property, but is in possession of only two rooms, store and kitchen on the

first floor and that his possession is that of licencee under the owner. It

was asserted that the house was owned by Hardeep Singh S/o Puran

Singh, who sold the same to defendant No.2 and his wife vide four

registered sale deeds dated 25.1.1995. Hardeep Singh delivered the

possession of the same to defendant No.2 and his wife except two rooms,

store and kitchen on the first floor. The plaintiff is a close near relation

of previous owner, being maternal uncle. It was defendant No.3, who

permitted the plaintiff to use the said portion i.e. two rooms, store and

kitchen as a licencee and to look after the same, as the owner was

residing abroad. It was asserted that since the licence/permission granted

to the defendant, stands revoked, the plaintiff has no right or interest in

the property. It was asserted that defendant No.2 has already filed a suit

for mandatory injunction to claim the vacant possession of the property.

It was denied that it was plaintiff, who raised construction in the year

1963 or that the plaintiff authorized Mehnga Singh to raise construction.

It was asserted that the entire amount for construction was spent by

Hardeep Singh. The assertion of the plaintiff that defendant No.2 was a

tenant of the plaintiff was denied. It was asserted that Subodh Kumar son

of defendant No.2 was the tenant under defendant No.3.

In Civil Suit No.5 of 1996 i.e. the suit for declaration filed by
R.S.A.No. 3276 of 2003 4

the appellants, it was stated to the following effect ;

“2. That the land underneath the house was owned by

defendant No.3. The plaintiff in the year 1963 raised some

construction over it by spending funds from his own pocket. As

in the year 1963 the plaintiff was posted at Delhi where he was

working as Engineer with Ansel Construction Company

(formerly known as C.Loyal & Co.) 8-6/6, WEA Karol Bagh,

Delhi, therefore, he authorised one of his relations Sh. Mehnga

Singh to carry out the construction for which funds flowed

from the pocket of the plaintiff. The said Mehnga Singh

entrusted with the said task raised a skeletal construction in

the year 1963. The plaintiff moved bag and baggage to

Jalandhar in the year 1965 where since the period of his

relocation, he is enlisted as a contractor in Military

Engineering Service, Jalandhar Cantt. As initially

construction was raised under the aegis of Mehnga Singh,

therefore, Mehnga Singh applied for the electricity meter in his

own name.

3. That the defendant No.3 in the year 1965 tried to assert his

title over the land underneath the suit property as well as the

moderate construction over it. The plaintiff did not yield to

assertion of title by defendant No.3. However, he allowed the

defendant No.3 to reside in suit property as a licencee for a

few months.

4. That the plaintiff in the year 1966 terminated the licence of
R.S.A.No. 3276 of 2003 5

defendant No.3 and ousted him completely from the suit

property which at that time had a very conserative

construction over it.

5. That after the ouster of defendant No.3, the plaintiff asserted

his hostiletitle over the suit property. He in the year 1967

raised extensive construction over the suit property and

converted it into a paletial double storey building within the

full view and sight of defendant No.3. The plaintiff after that

carried out renovations from time to time. He applied for

telephone connection in the suit property which stands in the

name of Eastern Construction Company headed solely by

S.Sarup Singh, plaintiff.”

The learned trial Court dismissed the suit for declaration filed

by the appellant and decreed the other suits filed by the respondents

herein. It was held that the origin and possession of the plaintiff over the

suit house was with the permission of the original owner in the year 1963.

The plaintiff claims adverse possession since the year 1966. It was held

that if a person is in permissive possession, he is bound to deliver the

possession and thereafter he could claim adverse possession. Permissive

possession can never be adverse for howsoever long period, the person

may be in possession. It was further found that neither it has been alleged

nor proved by the plaintiff that he ever delivered or surrendered

possession to defendant No.3 and thereafter occupied the disputed

property claiming his adverse possession. It was also found that the

plaintiff was occupying a portion of suit property as licencee under the
R.S.A.No. 3276 of 2003 6

original owner and since the original owner has transferred title in favour

of defendant No.2 and his wife, therefore, the said vendees are entitled to

possession of the entire house, even from the plaintiff after revocation of

the licence. With the said findings, the suit filed by the appellant was

dismissed.

The learned first Appellate Court decided all the three appeals

arising from three suits together and dismissed the same. The learned

first Appellate Court has examined the respective contentions of the

parties and returned a finding that the possession of the appellant was

permissive in the beginning and he could not set up adverse possession in

himself without surrender of possession to the true owner. It was also

found that the appellant has contradicted himself in respect of the timing

of construction, which makes him unreliable witness. The Court has

taken into consideration letter Ex.PX, which shows concealment of

material facts from the Court. The appellant has admitted that he use to

reside in Delhi in the year 1963 and was in Delhi in 1964 as well. The

appellant has not led any cogent evidence in respect of raising of

construction. The appellant could not depose that who had supplied the

water supply or whether he got the map approved from the Municipal

Corporation. The Court concluded that at the most the possession of the

appellant is permissive possession and cannot be considered as adverse.

Learned counsel for the appellants has vehemently argued the

house in dispute was constructed by the appellant Sarup Singh on a land,

which is owned by defendant No.3. Once the construction has been

raised by the appellant, therefore, even if it is without any title or interest,
R.S.A.No. 3276 of 2003 7

the appellant cannot be ordered to be dispossessed therefrom without

paying compensation for the superstructure. Reliance is placed upon a

judgment of this Court in Food Corporation of India and others Vs.

Dayal Singh 1991(2) All India Land Laws Reporter 260. It is also

argued that suit for mandatory injunction is not maintainable as Hardeep

Singh is not proved to be owner of the superstructure, in which the

appellant is in possession.

I have heard learned counsel for the parties at some length, but

do not find any merit in the present appeals.

The appellant has claimed declaration setting up adverse

possession in himself. It is admitted by him that the land is owned by

Hardeep Singh, who is none else, but his sister’s son. It is also admitted

that he initially entered into possession of property in dispute on the

express permission of the owner. The plaintiff was asserted that he has

raised some construction in the year 1963, but extensive construction was

raised in the year 1967. However, while appearing as a witness, he has

deposed that the construction was raised from the year 1963 to 1965.

Thus, he has contradicted himself with his pleadings, which show

untruthfulness of the statement of the plaintiff.

The relationship of parties and material contradictions in the

pleadings and in the evidence are sufficient to infer that the appellant was

a licencee. There is no cogent and reliable evidence led by the appellant

to prove skelton or extensive construction raised in the year 1963 or

1967. On the other hand, letter Ex.PX written by Harjinder Singh to the

appellant on 27.5.1988, shows cordial relations between the appellant and
R.S.A.No. 3276 of 2003 8

defendant No.1 as also defendant No.3. In fact, defendant No.1 in the

aforesaid letter has communicated to the appellant that he has discussed

the issue regarding construction of toilet, bathroom, and kitchen down-

stairs at the house in dispute with Kuldeep and Hardeep-defendant No.3.

It was communicated to the appellant that it is agreed that the appellant

should get an Architect to draw out the plans and send them to him with

the estimates. It is also communicated that expenditure of any kind is

concerned, the appellant should let them know and they will arrange for

the finance. There is categorical direction that the rent money is not to be

touched. The appellant has admitted the receipt of the said letter.

However, he has stated that the original letter has been lost by his Lawyer

in Delhi. The said letter shows that the expenses of construction of toilet,

bathroom and kitchen was to be met by defendant Nos.1 and 3. There

was clear direction that the rent money is not to be touched. It only

means that the appellant was always working on behalf of his nephews

defendant Nos.1 and 3. The plea of adverse possession has been

introduced just to defeat the rights of purchaser from Hardeep Singh,

which is not only false, but a dishonest plea.

The argument that the appellant is entitled to compensation for

the superstructure raised is again misconceived. As a matter of fact, the

finding recorded by both the Courts below is against the appellant in

respect of raising of construction. Letter Ex.PX also supports the finding

recorded that the construction was being raised at the direction and at the

instance of true owners. Therefore, the argument that the appellant is

entitled to compensation of the superstructure is misconceived.
R.S.A.No. 3276 of 2003 9

Even otherwise, the judgment referred to by the learned counsel

for the appellant is not helpful for the proposition argued. In the

aforesaid case, the learned first Appellate Court negated the plea of

adverse possession raised by the defendant. The decree for possession

was not granted in view of the principles of acquiescence. In the present

case, there is no plea of acquiescence raised by the appellant nor the

appellant is proved to have raised construction. The appellant has found

to be licencee. As licencee, any improvement carried out by licencee

even if proved cannot be made basis for defeating the right of possession

by the licensor as such construction by the licencee is at his own peril. In

view of the said fact, I do not find any merit in the first argument raised

by the learned counsel for the appellant.

The argument that the suit for mandatory injunction is not

maintainable by the vendee is against not sustainable. The vendee has

stepped into the shoes of his vendor Hardeep Singh. As per the findings

recorded, the appellant is a licencee under Hardeep Singh. Therefore, the

rights and interest of Hardeep Singh stand transferred to the plaintiff-

respondents and, thus, it was open to the plaintiff-respondents to seek

possession by filing a suit for mandatory injunction against the licencee.

In view thereof, I do not find that any substantial question of

law arises for consideration of this Court in second appeal.

Dismissed.

July 27, 2009                                   (HEMANT GUPTA)
Vimal                                               JUDGE