High Court Punjab-Haryana High Court

Om Parkash vs Surinder Singh And Another on 21 November, 2008

Punjab-Haryana High Court
Om Parkash vs Surinder Singh And Another on 21 November, 2008
RSA No.1003 of 2004                                        -1-




     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                         ****

RSA No.1003 of 2004
Date of decision: 21.11.2008

****

Om Parkash
. . . . Appellant(s)

Versus

Surinder Singh and another
. . . . Respondent(s)
****

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.O.P. Nagpal, Advocate
for the appellant(s).

Mr.C.B.Goel, Advocate
for the respondent(s).

****

RAKESH KUMAR JAIN J. (ORAL)

The plaintiff is in second appeal against the judgment

and decree passed by both the Courts below whereby his suit for

permanent injunction has been dismissed.

The plaintiff has filed the present suit seeking

declaration to the effect that he is owner in possession of the

property in dispute by way of adverse possession and sought

consequential relief of permanent injunction restraining the

defendants from interfering into his ownership and possession.

At the very outset, Mr.C.B. Goel, counsel for the

respondent(s), has referred to a decision of this Court rendered in

case of “Bhim Singh and others vs. Zile Singh and others” 2006(3)

PLR 159, in which after taking into consideration the provisions of

the Indian Limitation Act, it has been held that no declaration can
RSA No.1003 of 2004 -2-

be sought by a plaintiff with regard to his ownership on the basis of

adverse possession. The plea is available only to the defendant

against a plaintiff. No contrary judgment is cited by the counsel for

the appellant(s).

In view of the above, I do not find any merit in the

present appeal as no question of law much less substantial is

involved in this appeal. More particularly, the suit itself is not

maintainable. Hence, the present appeal is hereby dismissed.




                                       (RAKESH KUMAR JAIN)
21.11.2008                                   JUDGE
vivek