In the High Court of Punjab and Haryana at Chandigarh
R.S.A. No.2411 of 2008 (O &M)
Date of decision:27.11.2008
Kamalpreet Petitioner
versus
Bawa Singh and others Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari.
Present: Mr. Sandeep Arora, Advocate,
for the appellant.
AJAY TEWARI, J.
This appeal has been filed against the judgment of the learned
Lower Appellate Court whereby he has affirmed the findings of the Trial
Court holding the sale deed in favour of the appellant to be valid but has
directed the appellant to close the gate which opens in the property of the
plaintiff-respondent. Learned counsel for the appellant admits that there is a
rasta abutting the property purchased by the appellant.
In these circumstances no infirmity can be found with the
decree of the lower Appellate Court directing the appellant to close the gate
which opens in the property of the plaintiff-respondent.
As a result of the above, it is held that the questions of law
proposed do not arise and consequently, the present appeal is dismissed.
27.11.2008 ( AJAY TEWARI ) AD JUDGE