High Court Punjab-Haryana High Court

Labh Singh & Others vs Manohar Singh on 13 October, 2009

Punjab-Haryana High Court
Labh Singh & Others vs Manohar Singh on 13 October, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                                 CR No.5849 of 2009
                                 Decided on : 13.10.2009

Labh Singh & others                              ... Petitioners

                           versus

Manohar Singh                                    ...Respondent

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Sanjiv Gupta, Advocate
          for the appellant.
                             ****

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 petition has been filed against the order of the

Courts below granting temporary injunction in favour of the

respondent regarding the protection of his possession over the

71 kanals 11 marlas of land. While the ld. Trial Court granted him

absolute injunction, the ld. Appellate Court has modified it and

limited it to 67 kanals odd and ordered status quo with regard to

approximately 4 kanals 19 marlas of land. The only argument of

the learned counsel for the petitioners is that in the revenue

record the land is described as joint. However, in my opinion,

both the Courts below have dealt with not only the revenue

record but also the attendant circumstances and have to rightly

hold that the respondent has been able to establish, prima facie

his possession over 67 kanals odd land, the details of which had

been given in the order of the ld. Appellate Court.
CR No.5849 of 2009 -2-

Learned counsel for the petitioners has further argued

that the finding of the Lower Appellate Court i.e. the petitioners

are not the owner of any land in the said joint Khata of 99 Kanals

5 marlas, is not based on any record.

In my opinion, the said finding, having been recorded

in an interlocutory order, would have no effect when the final

order is to be passed. It is further clarified that the injunction

would be restricted to 67 kanals odd land and the status quo

would be with respect to 4 kanals 19 marlas of land.

With these observations, this revision petition is

dismissed.

October 13, 2009                            (AJAY TEWARI)
sonia                                           JUDGE