High Court Punjab-Haryana High Court

R.S.A No.2954 Of 2007 vs Mr. R.S.Malik on 21 October, 2009

Punjab-Haryana High Court
R.S.A No.2954 Of 2007 vs Mr. R.S.Malik on 21 October, 2009
R.S.A No.2954 of 2007                                         ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        Date of decision : October 21, 2009


1.     R.S.A No.2954 of 2007

       Smt. Kapoori Devi and others vs Shyam Singh and others,

2.     R.S.A No.3144 of 2007

       Gram Panchayat Jattal, Tehsil       vs     Shyam Singh and others
       & Distt. Panipat

                                 ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Sanjay Verma, Advocate
for the appellants in RSA No.2954 of 2007.

None for the appellant in RSA No.3144 of 2007.

Mr. R.S.Malik, Advocate
for respondents No.1 to 6.

***

1. Whether Reporters of Local Newspapers 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 (Oral)

This order shall dispose of RSA Nos.2954 and 3144 of 2007, as

common questions of law and fact are involved therein. For the sake of

convenience, facts are being extracted from RSA No.2954 of 2007.

This appeal has been filed against concurrent judgments of the

Courts below decreeing the suit for injunction filed by the

plaintiffs/respondents No.1 to 6 to protect their possession over the land in

dispute. Both the Courts have found that the land in dispute was earlier

recorded as Jumla Mustarka Malkan and that the respondents were shown in
R.S.A No.2954 of 2007 ::2::

possession thereof in the revenue record consistently.

The following questions have been proposed :-

“i) Whether the judgments and decrees passed by both
the Courts below are liable to be set aside when it is
clearly proved on the record that plaintiffs/contesting
respondents failed to prove their possession over the land
in dispute ?

ii) Whether injunction can be issued against a co-
sharer when it is proved on the record that he is in
cultivating possession over the land in dispute ?

iii) Whether the learned civil Court has jurisdiction to
entertain the suit relating to `Jumla Mustarka Malkan’ ?

iv) Whether mere a suit for injunction is maintainable
when it is proved on the record that plaintiffs are not in
cultivating possession over the land in dispute ?”

It would be seen that all the questions raised are either

questions of fact or, as in the case of question No. (iv), a question of law

which can be raised only if the question of fact is decided in favour of the

appellants.

In RSA No. 3144 of 2007, same questions have been proposed.

As regards question No.(iii), the only relief granted to the respondents is

that they should not be dis-possessed except in due course of law. Such a

suit can always be maintainable before a Civil Court.

Consequently, both the appeals are dismissed with, however, no

order as to costs.

As the main appeal has since been dismissed, all the pending

civil miscellaneous applications, if any, also stand disposed of.

                                           ( AJAY TEWARI            )
October 21, 2009.                               JUDGE
`kk'
 R.S.A No.2954 of 2007   ::3::