High Court Punjab-Haryana High Court

Om Parkash vs Ram Singh And Others on 21 April, 2009

Punjab-Haryana High Court
Om Parkash vs Ram Singh And Others on 21 April, 2009
RSA No. 1551 of 2009                  1

         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                           RSA No. 1551 of 2009
                          Decided on :21 -04-2009

Om Parkash
                                            ....Appellant

                   VERSUS

Ram Singh and others
                                            ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. S.S.Godara, Advocate for the appellant

MAHESH GROVER, J

This is an appeal preferred by one of the plaintiffs directed

against the judgments of the learned Trial Court dated 27.11.2006 and that

of the learned First Appellate Court dated 29.1.2009.

The appellant alongwith two other persons namely Prithvi

Singh and Jai Singh filed a suit for permanent injunction to restrain the

defendants from interfering in their land in which they were in joint

cultivating possession. It is pleaded that the plaintiffs alongwith two

persons namely Ram Singh and Surinder Singh arrayed as defendants no. 1

and 4 who are real brothers are joint owners cum lessees in possession of

the suit property and that defendant no.1 was abusing his position as

Secretary, Market Committee, Bhiwani to dispossess the plaintiffs from the

suit property.

The said respondent no.1 filed a written statement admitting the

relationship but denied the other averments made in the plaint. It was

pleaded that all the brothers with the intervention of the relatives have
RSA No. 1551 of 2009 2

entered into a written settlement on 7.6.1992 and thereafter they continued

to be in possession of their respective shares and in a sense a partition had

been effected inter se between them.

Both the parties went to trial on the following issues:-

1. Whether the plaintiffs and defendant no. 1 are in joint

possession in the column of cultivation of the suit land as

permanent lessee as alleged in the plaint?OPP.

2. Whether the plaintiff is entitled for permanent injunction as

prayed for?OPP.

3. Whether the suit of the plaintiff is wrong, against law and

facts and is liable to be dismissed?OPD.

4. Whether the suit of the plaintiff is liable to be dismissed in

the present form?OPD.

5. Whether the plaintiffs have no locus standi to file the present

suit?OPD.

6. Whether the plaintiffs have not come to court with clean

hands, if so to what effect?OPD.

7. Whether the suit of the plaintiff is false and frivolous?OPD.

8. Whether the defendants are entitled for special cost from

plaintiffs u/s 35-A Code of Civil Procedure?OPD.

9. Whether the civil court has no jurisdiction to try the present

suit?OPD.

10.Whether the plaintiffs have not served any notice to the

defendants no.2 and 3 u/s 80 Code of Civil Procedure?OPD.

11.Relief.

Both the Courts concluded that the settlement dated 7.6.92
RSA No. 1551 of 2009 3

which was on record as Ex. D-1 was not a registered document and could

not be looked into and consequently discarded it. Findings thereafter were

returned that that since both the parties are joint owners in possession and

there being no partition inter se between them, the prayer of injunction

could not be granted.

Since one of the plaintiffs Om Parkash-the present appellant is

aggrieved by the findings of the Courts below he has filed the instant

regular second appeal.

It has been contended by the learned counsel for the appellant

that findings recorded by the Courts below are erroneous. It is further the

case of the appellant that once Ex. D-1 has been discarded which was the

document on the basis of which a settlement was pleaded by the respondents

then in such an eventuality the suit of the appellant should have been

decreed.

I have heard learned counsel for the appellant and have perused

the impugned judgments.

The respondents had pleaded family settlement dated 7.6.92

which is on record as Ex. D-1. This document was specifically discarded by

both the Courts below and no reliance was placed upon it and once this

document is not accepted then the status of the appellant and the

respondents becomes that of co-owners in joint possession without there

being any partition and one co-owner cannot obtain an injunction against

the other. There is no evidence to show that they are in settled possession

of their respective shares for an inordinately long period from which it

could be inferred that the parties by their conduct had made an arrangement

to be in settled possession of some specific areas of the property in question.
RSA No. 1551 of 2009 4

That being the situation, the findings of the Courts below cannot be termed

to be erroneous so as to warrant interference in a regular second appeal. No

substantial question of law has been shown to have arisen in the present

appeal and the same being devoid of any merit is hereby dismissed.

April 21 , 2009                              (Mahesh Grover)
rekha                                           Judge