High Court Punjab-Haryana High Court

Zile Singh And Other vs Gulab Singh And Others on 23 July, 2008

Punjab-Haryana High Court
Zile Singh And Other vs Gulab Singh And Others on 23 July, 2008
RSA NO.3657 OF 2000                                         :1:


      IN THE HIGH COURT OF PUNJAB AND HARYANA
               AT CHANDIGARH.



                  DATE OF DECISION:             23.7.2008


Zile Singh and other                               ...Appellants


                        VERSUS
Gulab Singh and others                            ...Respondents




                       CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.H.N.S.Gill, Advocate for the appellant

             Mr.C.B.Goel, Advocate for respondent no. 1


Permod Kohli, J. (Oral)

When the matter was being taken up for hearing. Mr. Surinder

Dhull, Advocate has intervened and requested the court that the

present RSA may be adjourned and be heard alongwith CR No.4927

of 2007. He has also referred to the order dated 29.11.2007 passed in

the aforesaid Revision which reads as under:-

“On behalf of the petitioner, it is stated that RSA

No.3657 of 2002 is pending in this Court and is

listed on regular Board of Hon’ble Mr.Justice

V.K.Sharma, at Sr.No.831.

In the facts and circumstances, this petition be put

up before Hon’ble the Chief Justice for sending to
RSA NO.3657 OF 2000 :2:

that Court”.

In the aforesaid order, the file was required to be placed before

Hon’ble the Chief Justice for appropriate directions. No such order has

been brought to my notice that the revision petition has been directed

to be heard alongwith the present RSA. Apart from the above, learned

counsel, however, states that he is not engaged in the present RSA.

Learned counsel has further stated that another CR No.4512 of 2001

is also required to be heard alongwith the present RSA. No relevancy

has been shown in the order passed in the aforesaid revision to be

heard alongwith this RSA. Under these circumstances, I decline his

prayer for hearing the said revision with the present RSA and the

present RSA is being taken up for final hearing.

Appellants herein are defendants no.1 and 3 in the suit filed by

the plaintiffs, respondents no.1 to 14 herein. Plaintiffs-respondents

instituted a suit seeking a decree for possession of 22 acres of land

described in the plaint claiming to be the sister’s sons and daughters of

Darab Singh, the owner of the land in question. The plaintiffs claim

that they are the nearest heirs of the deceased Darab Singh. While

giving the pedegree, it has been mentioned that one Kundan had a

son- Darab Singh and a daughter Bhulli. Darab Singh was issueless

as his wife pre-deceased him. Bhulli survived by Sunhari, Hukam

Singh and Ajmer Singh i.e. two sons and a daughter. Plaintiffs no.1 to

8 and defendants no.22 and 23 are the sons and daughters of Sunhari

whereas Hukam Singh is plaintiff no.9 and plaintiffs no.10 to 14

and defendants no.22 to 27 are successors-in-interest of Ajmer

Singh, on the basis of their relationship as the collaterals of Darab
RSA NO.3657 OF 2000 :3:

Singh who died in 1972. The deceased had left the suit property

situated at village Kasor. They also alleged that the defendants are not

permitting the plaintiffs and defendants no.22 to 27 to possess the

suit land. On being put to notice, only defendants no.1 and 3

contested the suit whereas some of the defendants were proceeded

ex-parte and some died and given up. The defendants claim that they

are the owners in possession of the suit land, on the basis of Mutation

No.855 sanctioned by the Collector, Kaithal in their favour on

7.2.1994. They also claimed to be the legatees of the deceased Darab

Singh and entitled to the land in question. On the basis of the

pleadings of the parties, the trial court framed following issues:-

“1.Whether the plaintiffs are heirs of Darab Singh

as alleged? OPP

2.If issue no.1 is proved, whether plaintiffs are

entitled to possession of the suit land as alleged?

OPP

3.Whether Darab Singh executed any will in favour

of defendants no.1 and 3? OPD3.

4.Whether defendants no.1 and 3 are in possession

of the suit land being legatees of Darab Singh?

OPD3

5.Whether the plaintiffs are estopped from filing

the present suit by their own act and conduct? OPD

6.Whether the suit is time barred as alleged? OPD

7.Whether the plaintiffs have no locus standi to file

the present suit? OPD
RSA NO.3657 OF 2000 :4:

8.Whether the suit is not maintainable in the

present form? OPD

9.Relief.”

Issues no.1 and 3 were taken up together for consideration by

the trial court. It is also relevant to mention that the defendants also

denied the relationship of the plaintiffs with the deceased Darab

Singh. Both the parties led their respective evidence. Plaintiffs

examined Hukam Singh as PW1, Isham Singh as PW2 and Yaspal

Chand Jain, handwriting expert as PW3. Isham Singh, PW2 who also

belonged to the Village Kasor proved that the plaintiffs are the sister’s

sons and daughters of Darab Singh and their successors. On the basis

of the aforesaid evidence, the trial court came to the conclusion that

the plaintiffs have established their relationship with deceased Darab

Singh. Even the defendants also admitted in their cross-examination

the relationship of the plaintiffs with deceased Darab Singh. The

defendants during the course of evidence, relied upon a will dated

6.12.1971, Ex.D1. The handwriting expert compared the signatures of

Darab Singh on the Consolidation Scheme of the area prepared

somewhere 40 years back and opined that the signatures on the will

do not tally with the signatures of Darab Singh, on the consolidation

scheme. Though the defendants produced the marginal witnesses to

the will, however, on the basis of the evidence of the expert witness,

the trial court returned a finding that the defendants have failed to

establish the due execution of the will and the will is surrounded by

suspicious circumstances. Consequently, the suit of the plaintiffs

came to be decreed for possession vide judgment and decree dated
RSA NO.3657 OF 2000 :5:

31.1.2000. Aggrieved of the aforesaid judgment and decree, the

present appellants alone preferred an appeal before the Additional

District Judge, Kaithal. The lower appellate court vide its detailed

judgment and decree dated 4.8.2000 dismissed the appeal and

affirmed the findings of fact recorded by the trial court.

Learned counsel appearing for the appellants has taken me to

the evidence relied upon by the courts below. His contention is that

both the courts have wrongly relied upon the consolidation scheme to

compare the signatures of Darab Singh with the signatures on the will.

According to the learned counsel, it has not been established with

certainty that the signatures on the consolidation scheme were of

Darab Singh. However, both the courts have categorically held that

Darab Singh was resident of village Kasor and there is no other

person with the name of Darab Singh in the said village and he being

the landlord put his signatures on the consolidation scheme. It is not

in dispute that Darab Singh was a big landlord and he was definitely

interested in the preparation of the consolidation scheme. There is

evidence on record that except this Darab Singh, there was no other

person with the same name in the said village. Apart from that the

defendants have not led any evidence to rebut the evidence led by the

plaintiffs. It is settled proposition of law that even if two views are

possible from the appreciation of evidence and the view taken by the

courts below is one of the possible view, no interference is warranted

in exercise of jurisdiction under Section 100 of the CPC. There is

concurrent finding of fact recorded by the courts below. No

substantial question of law arises. I find no merit in this appeal which
RSA NO.3657 OF 2000 :6:

is accordingly dismissed.

(PERMOD KOHLI)
JUDGE

23.7.2008
MFK
RSA NO.3657 OF 2000 :7: