High Court Punjab-Haryana High Court

Rajesh Kumar And Another vs Baldev Singh & Others on 25 November, 2008

Punjab-Haryana High Court
Rajesh Kumar And Another vs Baldev Singh & Others on 25 November, 2008
             IN THE HIGH COURT OF PUNJAB & HARYANA
                         AT CHANDIGARH

                                                             RSA No.1920 of 2007
                                                      Date of decision: 25.11.2008

Rajesh Kumar and another                               .... Appellants

                                        versus

Baldev Singh & others                                  .... Respondents

CORAM:        HON'BLE MR. JUSTICE AJAY TEWARI

Present:      Mr. Sanjay Verma, Advocate
              for the appellants.

                                          ****

1. Whether Reporters of Local Newspapers 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?

****

AJAY TEWARI, J.(ORAL)

This is an appeal filed against the judgment and decree of the Courts

below dismissing the suit of the appellants challenging the sale deed made by the

father of the appellants. Both the Courts have found as a matter of fact that the

appellants were not able to show that the property sold by their father had come to

him from his great grandfather. On this ground both the Courts below held that

the property was not proved to be ancestral and further, that it cannot be said that

there was no legal necessity for the sale thereof.

Learned counsel for the appellants has not been able to show to this

Court that the property sold by Hukam Chand had been inherited by him from his

great grandfather.

In view of the discussion made above, I hold that the questions of

law proposed in this appeal do not arise and dismiss the same. No costs.

November 25, 2008                                             (AJAY TEWARI)
sonia                                                              JUDGE