High Court Punjab-Haryana High Court

Hazara Singh vs Gram Panchayat Village … on 12 August, 2009

Punjab-Haryana High Court
Hazara Singh vs Gram Panchayat Village … on 12 August, 2009
C.R.No.4520 of 2009                                             1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                C.R.No.4520 of 2009

                                Date of Decision : 12.08.2009

Hazara Singh                                         ...Petitioner

                                Versus

Gram Panchayat Village Bharaunjian                   ...Respondents
through its Sarpanch

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. H.S.Baidwan, Advocate,
         for the petitioner.

HEMANT GUPTA, J. (ORAL)

The plaintiff is in revision against the order passed by the

Courts below, whereby an application for restraining the defendants from

blocking the alleged passage from khasra No.551, was dismissed.

The plaintiff-petitioner filed a suit for mandatory injunction for

directing the defendants to remove construction raised in khasra No.551

in front of khasra Nos.552, 553 and 554 on the eastern side in order to

enable the plaintiff to pass through khasra No.551.

It is the case of the plaintiff that he had no passage to approach

his land comprising in khasra Nos. 553, 554 and 554 and that for the last

50 years, he is using khasra No.551 owned by the Panchayat for access to

his land. Thus, the plaintiff has acquired easementary right by

prescription to use the passage.

Admittedly, the revenue record does not record existence of

any passage in khasra No.551. May be the plaintiff was using vacant

land of khasra No.551 to approach his land, but that will not confer a
C.R.No.4520 of 2009 2

right to use the land of the Panchayat. In the absence of any passage in

the revenue record and any other prima facie evidence in support of the

allegation of the petitioner that there was a passage over khasra No.551,

the plaintiff cannot insist on passage.

During the course of argument, another aspect that came out is

that the petitioner-plaintiff has earlier filed a suit in the year 1998

claiming similar relief, but as per the petitioner since the respondents

stopped raising construction, the petitioner withdrew the same. The fact

remains that even in the year 1998, the right of passage claimed by the

plaintiff was resisted by the Panchayat.

In view of the above, I do not find any patent illegality or

irregularity in the order passed by the Courts below, which may warrant

interference by this Court in the present revision petition.

Dismissed.

12.08.2009                                       (HEMANT GUPTA)
Vimal                                                JUDGE