High Court Punjab-Haryana High Court

Jag Ram vs Manphool Singh And Others on 1 September, 2009

Punjab-Haryana High Court
Jag Ram vs Manphool Singh And Others on 1 September, 2009
C.R. No. 5551 of 2008                                                 [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH.

                                C.R. No. 5551 of 2009

                                Date of Decision: September 1, 2009



Jag Ram

                                      .....Petitioner

            Vs.

Manphool Singh and others

                                      .....Respondents


CORAM:      HON'BLE MR. JUSTICE M.M.S. BEDI.

                         -.-

Present:-   Mr. Ajay Jain, Advocate
            for the petitioner.

            Mr.R.D. Yadav, Advocate
            for respondent No.1.

                   -.-



M.M.S. BEDI, J. (ORAL)

Vide impugned order an application filed by the petitioner

under Order 1 Rule 10 CPC in a suit filed by respondent No.1-Manphool

Singh for claiming compensation of damages on account of hailstorm to his

corps for rabi 2006-07, stands dismissed.

C.R. No. 5551 of 2008 [2]

Counsel for the petitioner has contended that the plaintiff-

respondent No.1- Manphool Singh has filed a suit for compensation

claiming himself to be in possession of land as per khasra girdwari of 2006-

07. He has admitted in para 6 of his plaint that he has got suit for injunction

pending against Jag Ram i.e. the petitioner. An interim injunction has been

granted to the plaintiff- respondent No.1 by Civil Judge (Senior Division),

Rewari. An appeal filed by the petitioner was dismissed as such the civil

revision petition has been filed by the petitioner which is pending in this

Court.

On the basis of the above circumstances, it is claimed that the

petitioner is a necessary party because his right of possession and ownership

has to be determined vis-à-vis the plaintiff- respondent in the present case.

It is claimed that the petitioner is owner in the capacity as proprietor of the

village in the property in dispute which is shamlat deh.

I have heard counsel for the petitioner. It is apparent that a

dispute regarding the rights in the shamlat deh is pending between plaintiff-

respondent No.1 and the petitioner. Manphool Singh, plaintiff- respondent

No.1 has already filed a suit for permanent injunction against the petitioner,

as is mentioned in the plaint. The trial Court by an interim order has

restrained the petitioner from interfering in the possession of the plaintiff-

respondent. No doubt, a civil revision is pending against the order

favourable to the plaintiff- respondent but so far the present case is

concerned, the short relief which has been claimed by the plaintiff-

respondent No.1 is compensation for the loss caused to the crop for the rabi
C.R. No. 5551 of 2008 [3]

2006-07 claiming that his crop of wheat and mustered for the said period

was destroyed. The compensation has already been deposited with

Compensation Distribution Officer. The petitioner claims that he has got

interest in the property being proprietor of the village, and has sought to be

impleaded as party in the case. The plaintiff- respondent has not sought any

relief against the petitioner. The only relief sought for by him is the

disbursement of the compensation for the loss caused to the crops on

account of hailstorm. In case the petitioner claims that crop belong to him

or that he had sown the crop, he has got an independent right to put-forth his

claim. The plaintiff- respondent Manphool Singh being dominus litus of his

case cannot be compelled to contest the case against the present petitioner

especially when the plaintiff- respondent has already filed a suit for

injunction against the petitioner, restraining him from interfering in his

possession. The rights of the petitioner vis-à-vis plaintiff- respondent

Manphool Singh are to be determined in that suit. No ground is made out

for interference in the impugned order.

Dismissed.

It is made clear that dismissal of the application under Order 1

Rule 10 CPC of the petitioner will not, in any manner, prejudice his rights in

the litigation pending in the case of Manphool Singh Vs. Jag Ram, before

the Civil Judge, (Senior Division), Rewari.

September 1, 2009                                        (M.M.S.BEDI)
 sanjay                                                JUDGE