R.S.A. No. 4265 of 2009(O&M) [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
R.S.A. No. 4265 of 2009 (O&M)
Date of Decision: November 25, 2009
Onkar Singh and another
.....Appellants
Vs.
Chhajju Ram and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. Ramesh Sharma, Advocate
for the appellants.
-.-
M.M.S. BEDI, J. (ORAL)
For the reasons mentioned in the applications, the delay in
filing and re-filing the appeal is condoned. Applications stand disposed of.
Suit of the plaintiff- respondents for injunction pertaining to 7
kanals 11 marlas of land has been decreed irrespective of the title of the
property holding that as per the admissions made by the defendants during
cross-examination, the plaintiffs – respondents are in possession of 7 kanals
R.S.A. No. 4265 of 2009(O&M) [2]
11 marlas of land whereas the defendant- appellants are in possession of 1
kanal 7 marlas of land in the same khasra No.345 min.
Counsel for the appellants has vehemently contended that the
jamabandi for the year 2004-05 reflect the possession of defendants in 7
kanals 11 marlas of land, which is in dispute. The said jamabandi appears
to have come into existence during the pendency of the case as such the
reliance on the same cannot be made especially when presumption attached
to revenue record stands rebutted by the oral evidence and admission of the
defendant- witnesses. No substantial question of law is involved in the case
warranting interference.
Dismissed.
November 25, 2009 (M.M.S.BEDI) sanjay JUDGE