RSA No.4328 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
RSA No.4328 of 2006(O & M)
Date of Decision:04.03.2009
Zile Singh & Ors.
....appellants
Versus
Halwant & Ors.
.....respondents
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Gorakh Nath,Advocate
for the appellants
Mr.R.S.Chahar, Advocate
for the respondents
****
RAKESH KUMAR GARG J.
This is plaintiffs’ second appeal challenging the judgment
and decree of the Lower Appellate Court whereby appeal filed by the
defendants-respondents has been accepted and the judgment and decree
dated 10.02.2005 passed by the trial Court has been set aside resulting
into the dismissal of the suit of the plaintiffs-appellants for grant of
permanent injunction.
Briefly stated, as averred, the facts of the case of the
appellants are that they along with other co-sharers i.e.defendant Nos.6(i)
to 6(viii) are actual owners in possession as Hissedars of the land in
dispute being mortgagees. The mortgage land was not redeemed within a
period of 38 years by the mortgagers and in that way their rights of
redemption had been extinguished and the mortgagees/plaintiffs have
become owners and they are in actual physical possession of the suit land.
Defendant Nos.1 to 5 never cultivated the suit land. However, they want to
RSA No.4328 of 2006 2
take back the possession of the suit land illegally and forcibly. Despite
repeated requests, defendant Nos.1 to 5 are threatening to dispossess the
plaintiffs forcibly and illegally. Hence this suit.
Defendant Nos.1 to 5 filed joint written statement
controverting the allegations of the plaintiffs and inter alia pleaded that the
defendants were the owners in possession of the suit land. The suit land
had already been partitioned by the revenue authorities and the plaintiffs
had got no right, title or interest in the suit land. Earlier Civil Suit filed by
the plaintiffs bearing No.570 of 1991 for declaration was dismissed as
withdrawn on 22.02.1994. Defendants never mortgaged the suit land,
therefore, the question of getting the suit land redeemed, does not arise.
The plaintiffs are neither the owners nor in possession of the suit land.
Objections were also raised to the maintainability of the suit in the present
form. Dismissal of the suit was prayed.
After perusing the evidence and hearing the arguments, the
trial Court decreed the suit of the plaintiffs with no order as to costs. It is
relevant to mention here that while decreeing the suit of the plaintiffs for
permanent injunction, the trial Court recorded a finding of fact that the
present suit was neither a suit for declaration nor a suit for fore-closure nor
there was any counter claim on behalf of the contesting
defendants/appellants with regard to exercise their right to redemption and
in fact the suit was a simple suit for permanent injunction which was being
claimed by plaintiffs on the long standing possession being mortgagees,
restraining the defendants not to take the possession of the suit property
from the plaintiffs illegally and forcibly.
Feeling aggrieved by the aforesaid judgment and decree of
the trial Court, the defendants filed an appeal which was accepted by the
Additional District Judge, Sonepat vide impugned judgment and decree
dated 01.02.2006.
RSA No.4328 of 2006 3
I have heard learned counsel for the parties.
Both the Courts below have recorded a finding of fact that
the parties to the suit are recorded to be in possession of the suit land as
co-sharers in the entire land as per the revenue record and in view of this
finding of fact which is not disputed, the suit of the plaintiffs respondents for
grant of permanent injunction was not maintainable as it is settled
proposition of law that a co-sharer in the land cannot seek relief of
injunction against another co-sharer. A co-sharer is admitted to be owner
and in possession of joint holding even when he is not in possession of any
specific part. The status of a co-sharer always remains as such till the
land is partitioned. The mere fact that co-sharers have been in exclusive
enjoyment of the property cannot per se amount to ouster of any other co-
sharer and none of the co-sharer can claim adverse possession against the
co-sharer.
Thus, I find no fault in the findings of the impugned
judgment and decree passed by the Lower Appellate Court.
No substantial question of law arises.
Dismissed.
(RAKESH KUMAR GARG)
JUDGE
04.03.2009
neenu