RSA No. 1213 of 1983 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 1213 of 1983
Date of Decision: October 21, 2009
Ram Kishore ...... Appellant
Versus
Jai Parkash and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr.Vaneet Soni, Advocate
for the appellant.
Mr.B.R.Mahajan, Advocate
for the respondents.
****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Ajay Tewari, J.
This appeal has been filed against the concurrent judgments of
the courts below dismissing the suit of the appellant for declaration that he
inherited 1/3rd share in the property of Ruli Ram. Both the courts on facts
held that the appellant had been adopted by his maternal uncle Lekh Raj
since he had no son and that, therefore, the appellant severed all ties with
his natural family and was integrated in the adoptive family. The following
questions have been proposed:-
i) Whether in the facts and circumstances of the case, the courts
below have completely misread the evidence led by he
RSA No. 1213 of 1983 2plaintiff/appellant while holding the plaintiff/appellant as
adopted son of Lekh Raj on the basis of oral evidence led by
the defendant/respondent?
ii) Whether the properties acquired from the income generated
from ancestral business could be termed as joint Hindu
Family Property?
iii)Whether the findings given by learned lower appellate court
is perverse especially when it is settled law that the
properties purchased from the income from the business
which came through inheritance is also a joint family
property?
iv)Whether the will is to be proved as per procedure provided
under Section 68 of the Indian Evidence Act?
Learned counsel for the appellant has argued only question No.
(i). The main thrust of learned counsel to justify the allegation of
misreading is that all the certificates of the appellant describe him as the son
of Ruli Ram and further that the mother of the appellant had also denied
having given him in adoption to her brother.
Learned counsel for the respondents has, however, argued that
both these facts have been considered by the courts below but on an over all
view of the evidence the courts below have come to the conclusion that the
appellant was adopted by Lekh Raj.
I have gone through the findings of the courts below and find
that this is indeed so. It is not the case that these pieces of evidence have
not been considered. They have been considered but the evidence to the
contrary effect has been believed. Learned counsel has has not been able to
RSA No. 1213 of 1983 3
persuade me that the finding returned on the issue of adoption is either
based on no evidence or on such perverse misreading of the evidence so as
to be liable for interference under Section 100 CPC.
In the circumstances this appeal is dismissed. No costs.
(AJAY TEWARI)
JUDGE
October 21, 2009
sunita