High Court Punjab-Haryana High Court

Balbir Singh And Another vs Ranjeet Singh on 16 March, 2009

Punjab-Haryana High Court
Balbir Singh And Another vs Ranjeet Singh on 16 March, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH
                                    C.R. No. 434 of 2009 (O&M)
                                    Date of Decision: 16.3.2009

Balbir Singh and another                                    ....Petitioners
             Versus
Ranjeet Singh                                                ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-       Mr. V.B. Aggarwal, Advocate
                for the petitioners.

RAJESH BINDAL J

                        ****

The challenge in the present petition is to the order passed by the
learned Court below whereby in a suit for permanent injunction filed by the
respondent/plaintiff his possession on the land in dispute has been directed to
be protected.

Learned counsel for the petitioners submitted that on an application
filed by the petitioners for correction of Khasra Girdawari since Kharif 2002 till
date the Assistant Collector IInd Grade vide order dated January 4, 2008, has
directed the same to be corrected in favour of the petitioners to the extent of
2/3rd share. The order has attained finality as no appeal has been filed by the
respondent/plaintiff against that order.

In view of that order once the petitioners are held to be in
possession of the property in dispute as co-sharers, the interim injunction
granted by the learned Court below restraining the petitioners from dis-
possessing the respondent/plaintiff from the land in dispute deserves to be set
aside.

After hearing learned counsel for the petitioner, I do not find any
merit in the submissions made. The suit was filed on September 20, 2007. The
order which is sought to be relied upon by the petitioners claiming possession on
the suit property came to be passed by the Assistant Collector IInd Grade in an
application filed by the petitioners on October 3, 2007, after the filing of the suit.
Otherwise on record before the Court below was the revenue record showing the
respondent/plaintiff to be in exclusive possession of the property in dispute. As
the order which is sought to be relied upon by the petitioners came into
existence on an application filed by the petitioners during the pendency of suit,
the same cannot be relied upon as such for the purpose of passing of interim
injunction.

The revision petition is dismissed.


                                                      (RAJESH BINDAL)
16.3.2009                                                   JUDGE
Reema