High Court Punjab-Haryana High Court

Jiwa Singh vs Ram Pal on 2 February, 2009

Punjab-Haryana High Court
Jiwa Singh vs Ram Pal on 2 February, 2009
R.S.A. No. 3123 of 2007 (O&M)
                                                                      -1-

          IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH


                              R.S.A. No. 3123 of 2007 (O&M)
                              Date of decision: 02.02.2009


Jiwa Singh S/o Bhagwana
                                                            ....Appellant



                    Versus



Ram Pal S/o Tulsi Ram
                                                          ....Respondent

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: Mr. B.S. Thind, Advocate,
         for the appellant.

          Mr. Vijay Lath, Advocate,
          for the respondent.

                    *****

VINOD K. SHARMA, J (ORAL)

This regular second appeal is directed against the judgments

and decree dated 4.5.2005 and 15.5.2007 passed by the learned Courts

below decreeing the suit for possession and recovery of rent filed by the

plaintiff/respondent.

The plaintiff being owner of the property in dispute brought a

suit for possession on the plea that the tenancy of the defendant stood

terminated by issuing notice under Section 106 of the Transfer of

Property Act. The plaintiff also claimed recovery of rent for the last 17

months on the plea that the rent has not been paid.

The suit was contested by the appellant/defendant on the plea
R.S.A. No. 3123 of 2007 (O&M)
-2-

that the suit was not maintainable, as the plaintiff/respondent was not

landlord and owner of the property in dispute. The plea was also raised

that the suit was vague, as the property was not properly described.

The learned Courts below have recorded a concurrent finding

of fact that the plaintiff/respondent being owner and landlord of the

property in dispute was entitled to maintain the suit. The learned Courts

below further held that once the appellant had admitted the plaintiff to be

his landlord, he has no right to deny his title.

The learned counsel for the appellant raises following

substantial question of law for consideration in this appeal: –

“Whether the judgments and decree passed by the
learned Courts below are outcome of misreading
of pleadings and evidence brought on record, thus
perverse?”

In support of substantial question of law, the learned counsel

for the appellant contends that the reading of the plant would show that

the plaintiff was not sure of the period for which the rent was claimed

and, therefore, the learned Courts below could not have decreed the suit

for recovery of rent.

The learned counsel for the appellant also contends that the

judgments and decree passed by the learned Courts below cannot be

sustained, as no proper issues have been framed, which resulted in

prejudice to the defendant/appellant.

However, on consideration of matter, I find no force in the

contentions raised by the learned counsel for the appellant. The

appellant/defendant had admitted that the rent was being paid by him to

the plaintiff/respondent and thus, the learned Courts below were right in
R.S.A. No. 3123 of 2007 (O&M)
-3-

coming to conclusion that the appellant/defendant could not deny the

title of his landlord and that he was liable to be evicted. The learned

Courts also held that notice under Section 106 of the Transfer of

Property Act was validly issued terminating the tenancy.

No fault can be found with the finding recorded by the learned

Courts below that the rent was due, as claimed by the

plaintiff/respondent as it was pleaded that the rent for 17 months was

due and statement in support of pleading was also made. It was for the

appellant/defendant to show the payment of rent for the period claimed

to deny the said rent.

As regards the contention of the learned counsel for the

appellant that the issues have not been framed properly and thus

prejudice has been caused, also cannot be sustained, as the parties were

aware of the lis and led evidence in support thereof.

Once the parties are aware of the case set up, and evidence is

led, merely because there is some typographical error in the issue as

framed, cannot be a ground to challenge the judgments and decree, nor it

can be said to be substantial question of law specially when no such plea

was raised before the learned Courts below.

The appeal raises no substantial question of law for

consideration by this Court.

No merit.

Dismissed.

(Vinod K. Sharma)
Judge
February 02, 2009
R.S.