High Court Punjab-Haryana High Court

Phulwant Kaur vs Raj Kumar And Another on 6 February, 2009

Punjab-Haryana High Court
Phulwant Kaur vs Raj Kumar And Another on 6 February, 2009
C.M. No.3116-CII of 2009 and
Civil Revision No.6797 of 2008                    -1-

            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                      C.M. No.3116-CII of 2009 and
                                      Civil Revision No.6797 of 2008.

                                      Date of decision:- 06.02.2009.

Phulwant Kaur                                     ...Applicant-Petitioner.

                                 Versus

Raj Kumar and another                             ...Respondents

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH

Present:- Mr. Y.P. Singla, Advocate
for the applicant-petitioner.

JASWANT SINGH J.

C.M. No.3116-CII of 2009

This is an application under Section 151 of the Code of Civil

Procedure for exemption from filing the certified copy of Annexure P-10.

For the reasons mentioned in the application, the same is

allowed and the document Annexure P-10 is taken on record.

Civil Revision No.6797 of 2008

Petitioner-objector-Phulwant Kaur has filed the present

revision petition under Article 227 of the Constitution of India for setting

aside the impugned order dated 06.11.2008 (Annexure P-7) vide which the

objections filed under Order 21 Rule 97 of the Code of Civil Procedure as

well as the application for amendment of objection petition under Order 6

Rule 17 of CPC have been dismissed, further to quash and setting aside the

impugned order dated 06.11.2008 (Annexure P-8) vide which the warrant of
C.M. No.3116-CII of 2009 and
Civil Revision No.6797 of 2008 -2-

possession of the shop in dispute has been issued in favour of respondent

No.1-landlord. The facts giving rise to the matter in controversy are as

under:-

One Niranjan Singh, husband of petitioner and father of

respondent No.2-Jagjit Singh, was the tenant in a bigger shop having 14′

front abutting the main road situated at railway road, Banga, District Nawan

Shahr including the shop in dispute being the part of that bigger shop and

one Sumitra Devi wife of Shri Ram and mother of respondent No.1 was the

land-lady. It is alleged that after the death of Niranjan Singh, his son i.e.

Respondent No.2 got a half share in the rented shop and took possession of

his share qua the Eastern side and raised partition in the bigger shop, which

was converted into smaller shop and the shop in dispute was converted into

smaller shop having about 7′ width abutting the main road. It is further

pleaded that later on Jagjit Singh-respondent No.2 vacated his share in the

adjoining portion, which was part and parcel of the bigger shop and handed

over the possession to the land-lady and the remaining part of the shop in

question remained in the possession of petitioner right from the death of her

husband Niranjan Singh and petitioner never handed over her shop in

question to respondent No.2-Jagjit Singh at any point of time. It is further

pleaded that the petitioner is doing the work of selling small bakery and

confectionary items in the shop in dispute and Joginder Singh-respondent

No.2 is living separately and having no concern with the petitioner. It is

further pleaded that petitioner-objector has inherited the tenancy right of

Niranjan Singh and the Objector never consented her son-respondent No.2

to execute any rent note in favour of respondent No.1 at any point of time

with regard to the shop in dispute and it is also alleged that respondent No.2
C.M. No.3116-CII of 2009 and
Civil Revision No.6797 of 2008 -3-

has in connivance with respondent No.1 under hand and at the back of the

objector and without her knowledge executed a fake rent note in favour of

Raj Kumar-respondent No.1 with regard to the shop in dispute with

malafide intention. The respondent No.1 filed reply to the objection

petitions and inter alia submitted that respondent No.1 filed an ejectment

petition against respondent No.2 and the same was allowed vide judgment

and decree dated 27.01.2001 (Annexure P-1) passed by learned Rent

Controller, Nawan Shahar vide which the respondent No.2 was ordered to

deliver the vacant possession of the demised premises (shop) to the

petitioners-respondent No.1 within 60 days from the date of decree i.e.

27.01.2001.

Thereafter, present petitioner filed a civil suit No.517 of 2005

dated 05.06.2002 for declaration to the effect that the plaintiff is tenant

under the defendant No.1 at the rate of Rs.12.50 paisa per month, of the

shop, shown in the site plan with consequential relief of permanent

injunction restraining the defendants permanently from interfering in her

possession and not to dispossess the plaintiff forcibly or illegally. The civil

suit has been dismissed by learned Civil Judge (Junior Division) Nawan

Shahr vide judgment and decree dated 9th January, 2007 (annexure P-2) on

the ground that the suit is not maintainable and the plaintiff may avail the

remedy to approach the Executing Court for filing objections in view of the

decision of Hon’ble Supreme Court in the case reported as N.S.S. Narayana

Sarma and others v. M/s Goldstone Exports(P) Ltd. and others, 2002(1)

Civil Court Cases 241.

It is necessary to mention here that petitioner had filed an

appeal against the judgment and decree dated 9th January, 2007 but the same
C.M. No.3116-CII of 2009 and
Civil Revision No.6797 of 2008 -4-

has also been dismissed by the learned Additional District Judge, Nawan

Shahr on 6th May, 2008 as disclosed in application under Order 6 Rule 17 of

CPC (Annexure P-5) and on this ground the petitioner is praying for

amendment of the pleadings by alleging that the suit of the petitioner has

been dismissed by learned Trial Court without going into the merits of the

case and even the appeal has also been dismissed by upholding the same. In

view of that para No.3 of the objection petition is sought to be amended by

proposed amendment that right of the parties are to be adjudicated by the

Executing Court by framing proper issues and allowing the parties to lead

evidence in support of their claim.

The learned Executing Court has rejected both the applications

i.e. application for amendment of the objection petition as well as the

objection petition itself by taking note of the fact that the civil suit filed by

Kulwant Kaur has also been dismissed by 9th January, 2007 and appeal their

against has also been dismissed by learned Additional District Judge vide

judgment and decree dated 06.05.2008 on the ground of non-maintainability

of the suit. It is further observed that in fact Niranjan Singh, husband of the

present petitioner was the tenant in the shop in dispute and he had died on

18.07.1980 and there is no material available on record to show that

petitioner is in the possession of the shop in dispute and she has also not

specified the portion of the shop, which is under her possession. No site

plan of the shop has been produced on record.

This case came up for hearing on 08.12.2008 and the following

order were passed:-

“Learned counsel for the petitioner prays for a

week’s time to place on record showing that independent
C.M. No.3116-CII of 2009 and
Civil Revision No.6797 of 2008 -5-

tenancy was created in favour of the objector-petitioner

by the landlord.

Adjourned to 16.12.2008.”

In pursuance of order dated 08.12.2008, petitioner has not

placed on record any document to substantiate that any independent tenancy

was created in favour of the objector-petitioner by the landlord rather copy

of one assessment register dated 09.01.2009 for the year 2008-09 (Annexure

P-10) is placed on record in which in column No.5, the name and address of

the occupants are shown, which is as under:-

“Niranjan Singh, Krishan Lal son of Bodh Raj and

Pulwant Kaur widow.”

Therefore, it shows that Niranjan Singh alongwith Krishan Lal

and Phulwant Kaur have been shown in the occupation but undisputedly,

Niranjan singh had died on 18.07.1980, therefore, no reliance can be placed

upon such a document, in which dead man is shown to be in possession,

who has expired 27 years ago, and what is the basis for the assessment

registered (Annexure P-10) is not placed on record. It is the own case of the

petitioner in civil suit dated 5th June, 2002 (Annexure P-2) that she is

claiming herself as a tenant at the rate of Rs.12.50 paisa per month of the

shop in dispute, which is very interesting and beyond comprehension. Still

further there is no documentary evidence available on record to substantiate

the possession of the petitioner. Learned Executing Court has rightly

observed that she has failed to produce any bill regarding sale, purchase of

goods from the alleged shop, which she is selling and she has also not

produced any record of electricity bills and even the description of the shop,

given in the objection petition, is not tallying with the site plan of the shop
C.M. No.3116-CII of 2009 and
Civil Revision No.6797 of 2008 -6-

in dispute, prepared on 15.04.1996 and a detailed deliberation has been

given by learned Executing Court in paragraph 6 regarding the site plan, and

relevant portion is reproduced as under:-

“Even the description of the shop given in the objection

petition does not at all tally with the site plan of the shop

in question prepared on 15.04.1996. The said site plan

had not been disputed by any of the main litigants, that is

the parties to the ejectment petition. A perusal of the site

plan (Ex.A1) reveals that the shop was having a frontage

of 7′-3½”. The width of the rear portion of the shop was

20′-3″. The length of the shop was shown to be 42 feet.

The objector has on the other hand claimed that the shop

was having a total width of 14 feet and further that after

effecting a partition, she had constructed a wall in the

middle of the shop. She is thus claiming to be in

possession of a portion having a width of 7 feet. This is

highly improbable because the total width of the shop

was 7′-3½”. The shop is surrounded in the west by stair-

case. As such, the alleged partition of the shop, having a

total width of 7′-3½”, to convert it into a shop having a

width of 7′ is absolutely unlikely. Even if it is assumed

that objector Phulwant Kaur is in possession of the

property situated on the Eastern side of the shop, no

relief qua the said property is being claimed by the

landlord/decree holder. As such, no prejudice is being

caused to her qua her possession over any such Eastern
C.M. No.3116-CII of 2009 and
Civil Revision No.6797 of 2008 -7-

portion of the shop.”

The record of the case reveals that the ejectment petition was

allowed way-back on 27.01.2001 (Annexure P-1) in favour of respondent

No.1 but he is still fighting for the possession for the last 8 years despite the

fact that the judgment and decree dated 27.01.2001 has become final and no

appeal is pending against the same.

Keeping in view the facts and circumstances of the case

discussed above, this court does not find any merit in this petition worth any

interference under Article 227 of the Constitution of India and there is no

perversity in the impugned orders dated 06.11.2008 (Annexure P-7 and

Annexure P-8).

No merits.

Dismissed with no order as to costs.

February 6, 2009                                     (JASWANT SINGH)
vj                                                        JUDGE