High Court Punjab-Haryana High Court

Swaranjit Singh And Others vs Gurinder Singh And Others on 30 July, 2009

Punjab-Haryana High Court
Swaranjit Singh And Others vs Gurinder Singh And Others on 30 July, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                RSA No. 910 of 2004

                                Date of Decision: July 30, 2009


Swaranjit Singh and others                               ...... Appellants


         Versus


Gurinder Singh and others                                ...... Respondents

Coram:        Hon'ble Mr. Justice Ajay Tewari

Present:      Mr. K.S.Rekhi, Advocate
              for the appellants.

              Mr. Praveen K.Kataria, Advocate
              for the respondents.
                     ****

Ajay Tewari, J.

This appeal has been filed against the concurrent judgments of

the Court below decreeing the suit of the respondents for possession of half

share of land measuring 5 kanals 16 marlas.

Learned counsel for the respondents is not in a position to deny

this fact.

Consequently this appeal is allowed and the judgments and

decrees of the courts below with regard to the land mentioned in sale deed

Ex.DW28/1 and Jamabandi for the year 1990-91 Ex.DW28/3 are set aside.

Since the main case has been decided, all the pending Civil

Misc. Applications are disposed of.

(AJAY TEWARI)
JUDGE

July 30, 2009
sunita