High Court Punjab-Haryana High Court

Harbans Singh And Another vs Jaswant Singh And Another on 24 July, 2009

Punjab-Haryana High Court
Harbans Singh And Another vs Jaswant Singh And Another on 24 July, 2009
RSA No. 2265 of 2009                 1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                              CM No. 6772-C of 2009 and
                              RSA No. 2265 of 2009 (O&M)

                              Date of Decision: July 24, 2009


Harbans Singh and another                             ...... Appellants



      Versus



Jaswant Singh and another                             ...... Respondents


Coram:      Hon'ble Mr. Justice Ajay Tewari

Present:    Mr.Amit Jain, Advocate
            for the appellants.
                   ****

1. Whether Reporters of local papers 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.

CM No. 6772-C of 2009

This application has been filed by the applicants Under Order

22 Rule 3 read with Section 151CPC and Rule 3,Chapter 1-C,Volume V of

the High Court Rules and Orders seeking permission to file the instant

appeal on behalf of deceased Gurbachan Kaur-plalintiff, their mother. The

same is allowed.

RSA No. 2265 of 2009

This appeal has been filed against the concurrent judgments of the

courts below dismissing the suit of plaintiff Gurbachan Kaur (since
RSA No. 2265 of 2009 2

deceased) challenging the decree suffered by her. The following questions

have been proposed:-

a) Whether in the facts and circumstances of the

instant case, the respondent having failed to prove any

family settlement or any pre-existing right in the property

in dispute the impugned decree dated 6.5.1994,being

illegal, fraudulent and unregistered can be said to have

conveyed any title in favour of the respondent?

b) Whether in the facts and circumstances of the

instant case, Gurbachan Kaur/plaintiff having led

affirmative evidence showing that she had been

defrauded by the respondent the suit filed by the plaintiff

could be dismissed?

c) Whether in the facts and circumstances of the

instant case the suit could be said to be barred by

limitation?

It would be seen that all the questions are interrelated. Both

the courts on appreciation of evidence have found that the plaintiff was not

able to establish her plea of fraud since the handwriting expert as well as the

counsel who appeared on her behalf were produced, apart from other

evidence. Learned counsel has not been able to persuade me that these

findings are either based on no evidence or are based on such a misreading

of evidence so as to render them perverse. As regards the plea of lack of

pre-existing right learned lower Appellate Court has rightly held that this

plea was not available to the mother since she herself suffered the decree

and the only ground on which she could challenge the same was the ground
RSA No. 2265 of 2009 3

of fraud. In view of what I have held above the question No. ( c ) pales

into insignificance.

Consequently this appeal is dismissed. No costs.

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

Misc. Applications are disposed of.

(AJAY TEWARI)
JUDGE

July 24, 2009
sunita