High Court Punjab-Haryana High Court

Baldev Singh vs Kewal Singh Virdi And Others on 18 May, 2009

Punjab-Haryana High Court
Baldev Singh vs Kewal Singh Virdi And Others on 18 May, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                       R.S.A. No.2040 of 2009
                                       Date of Decision: 18.5.2009


            Baldev Singh.

                                          ....... Appellant through Shri
                                                 Padam Jain, Advocate.


                         Versus

            Kewal Singh Virdi and others.

                                          ....... Respondents.



      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                               ....

            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?

                               ....

Mahesh Grover,J.

This Regular Second Appeal is directed against judgments and

decrees dated 30.8.2007 and 13.1.2009 passed respectively by the Civil

Judge (Senior Division), Kapurthala (referred to hereinafter as `the trial

Court’) and the District Judge, Kapurthala (hereinafter described as `the

First Appellate Court’) whereby the suit of the plaintiff-respondent no.1 was

decreed and the appeal filed by the appellant was dismissed.

Respondent no.1 filed a suit for possession against Darshan

Singh and Smt.Swaran Kaur, the parents of the appellant and proforma

respondents herein, pleading therein that he had purchased the plot in

dispute from one Ramesh Kumar son of Sant Kumar for a total sale
R.S.A.No.2040 of 2009

-2-

….

consideration of Rs.8000/- vide registered sale deed dated 4.4.1973.

According to him, in that very year, he had left for foreign country and since

then, he was residing in England. In his absence, he had requested Shri

Mohinder Singh Rhency son of Amar Singh to look after the plot in

dispute. Shri Mohinder Singh Rhency also left India in the year 1989 and

died in the year 1991. Darshan Singh and Smt.Swaran Kaur, who were

owners of the adjoining plot, took forcible possession of the plot in dispute

and raised construction thereon. It was the case of respondent no.1 that he

came to know about the illegal act of Darshan Singh and Smt.Swaran Kaur

from Ravinderpal Singh son of Jagir Singh to whom he had written in the

year 1995. He, thereafter, appointed Shri Ravinderpal Singh as his attorney

on 3.9.1995 to do the needful. Shri Ravinderpal Singh then approached

Darshan Singh and Smt.Swaran Kaur and requested them to remove the

Malba and restore the possession of the plot to respondent no.1, but they

refused to do so, which has forced the filing of the instant suit.

Upon notice, Darshan Singh and Smt.Swaran Kaur appeared

and filed their written statement contesting the suit. It was pleaded that they

had become owners in possession of the property in dispute on the basis of

adverse, hostile and long possession since June,1983 and that the

construction has been raised thereon after spending a huge amount, i.e.,

Rs.ten lacs; that nine rooms, one big hall, one kitchen,one verandah, porch,

five toilets and stairs have been constructed in the plot in dispute; that this

construction was to the knowledge of the attorney of respondent no.1,but he

never raised any objection to it; that they had raised construction over plot
R.S.A.No.2040 of 2009

-3-

….

nos. 61 and 62 at one and the same time during the year 1983-84 and

boundary wall around these plots was raised in June,1983; that one room

was constructed initially in plot no.61 for storing building material for

raising construction in plot in dispute as well as in plot no.62; that

thereafter, water connection was obtained from the Municipal Committee in

the plot in dispute and the electrical connection was also installed in their

names therein; and that after raising construction in the plot in dispute, the

building was given on lease to Additional Deputy Commissioner, Rural

Development and various other tenants from time to time. On the basis of

these pleadings, it was averred that respondent no.1 had no concern with the

plot in dispute. The suit was stated to be time barred. They had also alleged

that the suit was not maintainable as it was not filed by an authorised

person.

Respondent no.1 had filed replication denying the factum of the

construction having been raised in the year 1983 and also denied the

possession of Darshan Singh and Smt.Swaran Kaur over the plot in dispute

since June,1983. It was pleaded that the plot in dispute was lying vacant up

to the year 1989 and was being taken care of by Shri Mohinder Singh

Rhency, who had died in the year 1991 and that the construction was raised

thereafter in the year 1991-92. The factum of raising of construction on plot

nos. 61 & 62 simultaneously was also denied. It was denied that the

boundary wall in was raised in the year 1983.

The parties went to trial on the following issues:-

1. Whether the plaintiff is owner of the plot in dispute on the
R.S.A.No.2040 of 2009

-4-

….

basis of sale deed dated 4.4.1973 and entitled for possession

of the plot?OPP

2. Whether the suit is within time?OPP

3. Whether the suit has been filed by duly authorised and

competent person?OPP

4. Whether the defendants have become owners of the

property in dispute being in possession since June,1987,by

way of adverse, hostile possession?OPD

5. Whether the plaintiff is estopped to file this suit by his act

and conduct?OPD

6. Whether the suit is not maintainable in the present

form?OPD

7. Relief.

The trial Court as well as the First Appellate Court concluded

that respondent no.1 was owner of the plot in dispute on the strength of a

validly executed sale deed and that Darshan Singh and Smt.Swaran Kaur

had no concern with it. The plea of adverse possession was also rejected.

This has resulted in filing of the instant appeal by Baldev

Singh, son of Darshan Singh & Smt.Swaran Kaur. It appears that

Smt.Swaran Kaur had died during the pendency of the suit, whereas

Darshan Singh expired before filing of the appeal before the First Appellate

Court.

Learned counsel for the appellant has contended that even

though respondent no.1 has set up the sale deed in respect of the plot in
R.S.A.No.2040 of 2009

-5-

….

dispute, yet, the construction was raised in the year 1983 by the parents of

the appellant and, therefore, they had become owner by way of adverse

possession which was open and hostile to his knowledge. He further

contended that even if the plea of adverse possession is to be rejected, then

also, the suit of respondent no.1 could not have been decreed in view of the

fact that the parents of the appellant had raised huge construction over the

plot in dispute and the only course open to the Court was to compensate

him, rather than decreeing the suit in the manner in which it has been done.

In support of his contentions, he placed reliance on R.S. Mutghuswami

Gounder Versus A. Annamalai and others, AIR 1981 Madras 220 and Food

Corporation of India and another Versus Dayal Singh, 1991 (1) Revenue

Law Reporter 10 (P&H).

I have thoughtfully considered the contentions of the learned

counsel for the appellant and have perused the impugned judgments.

The fact that respondent nio.1 was owner of the plot in dispute

on the basis of validly executed sale deed is not in question as it has been

admitted by Darshan Singh and Smt.Swaran Kaur in their written statement.

It is also not in dispute that they were owner of plot no.62 and now, the

appellant and proforma respondents have stepped into their shoes. There is

evidence on record from where it is established that Mohinder Singh

Rhency had been looking after the plot in dispute and he left India in the

year 1989 and died in 1991. There is absolutely no evidence to suggest that

the construction over the plot in dispute was raised prior to this as pleaded

by Darshan Singh and Smt.Swaran Kaur. If the plea of adverse possession
R.S.A.No.2040 of 2009

-6-

….

was to be tested on the strength of open and hostile to the knowledge of

respondent no.1, then this fact was necessary to be established before the

Courts below.

The plea of respondent no.1 that the construction was raised

after the year 1991 finds corroboration from the testimony of PW2-Ravinder

Pal Singh, who has stated that the construction had been carried out in the

year 1991-92. In this view of the matter, the plea of adverse possession as

raised by the learned counsel for the appellant has to be rejected outrightly.

Interestingly, the appellant, while appearing as DW1, had stated

that there is only plot no.62 and denied the existence of plot no.61

altogether, which has been rejected by the First Appellate Court on the

ground that it is beyond the pleadings.

The only other evidence which has been brought on record by

Darshan Singh and Smt.Swaran Kaur was in the shape of the testimony of

DW2-Charanjit Siungh Bhasin, who proved the evaluation report, Exhibit

D1 and the site plan, Exhibit D2, which were rightly discarded as they

pertained to the year 2006.

Thus, there is no evidence to suggest that the open and hostile

possession of Darshan Singh and Smt.Swaran Kaur over the plot in dispute

was to the detriment of respondent no.1 and the factum of the construction

being raised in the year 1983-84 remained un-established. Therefore, the

findings recorded by the Courts below do not warrant any interference.

The contention of the learned counsel for the appellant that the

suit ought not to have been decreed and rather, only compensation should
R.S.A.No.2040 of 2009

-7-

….

have been awarded to respondent no.1 is also erroneous and is liable to be

rejected. Darshan Singh and Smt.Swaran Kaur were merely usurpers of the

plot in dispute to which respondent no.1 had a rightful claim. They had

raised construction over it without any authority and right. If the contention

is accepted, then it will amount to putting a seal of approval on a lawless act

of Darshan Singh and Smt.Swaran Kaur. The suit of respondent no.1 was

for possession of the plot in dispute regarding which he successfully

established his ownership right before the Courts below. The judgments

relied upon by the learned counsel for the appellant do not enhance the case

of the appellant in any manner as they pertained to the relief of specific

performance where under the Specific Relief Act, a discretion has been

vested in the Court under Section 20 thereof to award compensation if the

specific performance of a valid and lawful document.

On the basis of the above discussion, no substantial question of

law arises for determination in this appeal which is held to be without any

merit and is dismissed.

May 18,2009                                      ( Mahesh Grover )
"SCM"                                                Judge