High Court Punjab-Haryana High Court

The Punjab State Through The … vs Bajo Ram on 22 January, 2009

Punjab-Haryana High Court
The Punjab State Through The … vs Bajo Ram on 22 January, 2009
R.S.A. No. 3959 of 2008                                                1

IN THE PUNJAB AND HARYANA HIGH COURT AT
              CHANDIGARH

                                R.S.A. No. 3959 of 2008 (O&M)
                                Date of Decision : 22.1.2009

The Punjab State through the Collector, District Gurdaspur & others

                                                           .......... Appellants
                                Versus

Bajo Ram
                                                             ...... Respondent

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

Present :    Mr. R.L. Gupta, Addl. A.G., Punjab
             for the appellants.

                   ****

VINOD K. SHARMA, J. (ORAL)

By way of this regular second appeal the State of Punjab

challenges the judgment and decree dated 2.1.2008 and 6.8.2008 passed by

the learned Courts below by claiming that the following substantial question

of law arises for consideration by this Court :-

1. Whether the respondent-plaintiff is entitled to possession
of the suit land ?

The respondent-plaintiff brought a suit for possession of land

measuring 2 kanals bearing khasra No. 33 R/3 and 33 R/9 situated in the

village Phulpiara Tehsil Pathankot District Gurdaspur on the basis of

ownership and title. It was claimed by the plaintiff that the appellants-State

has illegally raised construction on the land belonging to the plaintiff. The

plaintiff-respondent claimed to be co-sharer in possession of land measuring
R.S.A. No. 3959 of 2008 2

40 Kanas 13 Marlas.

The notice issued under Section 80 of the Code of Civil

Procedure was not replied to by the State.

The suit was contested, on the plea that plaintiff had not come

to the Court with clean hands. It was also claimed that the road over the

land in dispute was constructed about 20 years ago, and at that time the

plaintiff did not raise any objection, qua the encroachment of land. It was

also the case of the appellant-State that the suit had been filed to claim

compensation by considering the State to be soft target.

On the pleadings of the parties, the learned trial Court pleased

to frame the following issues :-

1. Whether the plaintiff is entitled for possession of the suit

land ? OPP

2. Whether the suit of the plaintiff is not maintainable ?

OPD

3. Whether the plaintiff has not come to Court with clean

hands ? OPD

4. Relief.”

The learned Courts below on appreciation of evidence brought

on record and also keeping in view the admission made by the witnesses of

the defendant-State held that the plaintiff was owner of the land in dispute,

thus, entitled to seek possession, as no limitation is prescribed for seeking

possession ,on the basis of title.

The issue No.3 was also decided against the appellant-

defendants.

R.S.A. No. 3959 of 2008 3

Though, no plea of adverse possession was taken in the written

statement. However, in the arguments the appellant claimed to have become

owner by way of adverse possession.

The plea raised was rightly rejected as plea was also raised that

the suit was time barred. It is well settled law that State cannot claim to have

become owner by way of adverse possession.

The learned Courts below also held that there is no limitation

prescribed for claiming possession on the basis of title, thus, issue of

limitation was also decided against appellant.

The learned counsel for the appellant vehemently contends that

the claim of the respondent / plaintiff was belated and, therefore, was not

maintainable. In support of this contention he has placed reliance on the

judgment of the Hon’ble Supreme Court in the case of U.P. State Road

Transport Corporation Vs. Babu Ram 2006(3) S.C.T. 486.

The plea of the learned counsel for the State is totally

misconceived. The Hon’ble Supreme Court, in the case referred to above,

was dealing with the claim by an employee against the State. It was in that

event that the Hon’ble Supreme Court was pleased to lay down that the

belated claim cannot be entertained.

However, in the present case the State wanted to usurp the

property of citizen, without following process of law. The plea of the State,

that the suit was to be dismissed being belated, cannot be accepted. The

suits are governed by law of Limitation. No limitation is prescribed for

claiming possession by owner on the basis of title.

The substantial question of law as claimed does not arise for
R.S.A. No. 3959 of 2008 4

consideration by this Court as there are no pleadings nor any plea was raised

for consideration by the Courts.

No merit.

Dismissed.

However, keeping in view the fact, that over the land in dispute

the road is running, the State would be at liberty to acquire the land in

accordance with law.

22.1.2009                                         ( VINOD K. SHARMA )
  'sp'                                                    JUDGE