C.R. No. 5832 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 5832 of 2009
Date of Decision: October 12, 2009
Sher Singh and others
.....Petitioners
Vs.
Naraini Devi and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. S.K. Jain, Advocate
for the petitioners.
-.-
M.M.S. BEDI, J. (ORAL)
Plaintiff- petitioners have preferred this revision petition
against the order dated September 5, 2009 passed by the lower Appellate
Court modifying the order of maintenance of status quo regarding alienation
and possession of the suit property, in a suit filed against the defendant-
respondents for injunction pertaining to a property left by Bala Ram, sister
of proforma respondent No.5- Parmeshwari. The lower Appellate Court has
prima facie formed an opinion that since Parmeshwari after acquiring
C.R. No. 5832 of 2009 [2]
property of Bala Ram had released it to the extent of 3/4th share to the
plaintiff- petitioners and 1/4th share to the defendant- respondents, as such it
was ordered by the lower Appellate Court that in case the property is
alienated by the defendant- respondents to a third party, all the documents
of alienation will be placed before the Court to safeguard the interests of the
parties against the subsequent vendees.
Counsel for the plaintiff- petitioners has contended that the
lower Appellate Court has not observed anything regarding the possession
while disposing of the appeal.
After hearing counsel for the plaintiff- petitioners and going
through the orders passed by the Courts below, I am of the opinion that the
trial Court vide order dated August 1, 2007 had ordered the parties to
maintain status quo regarding alienation and possession of the suit property
till final decision of the case. The Lower Appellate Court while deciding
the appeal against the order dated August 1, 2007 has not even referred to
the possession of the property. It is also not mentioned whether the interim
order qua possession has been ordered to be maintained or it has been set
aside.
This revision petition is disposed of with a direction to the
Additional District Judge, Sirsa, deciding the appeal to give a positive
observation in the order regarding the possession during the pendency of the
suit before the civil Court. The lower Appellate Court will take up the case
on November 7, 2009 for said purpose. It will be open to the said Court to
issue notice to the respondents before passing any order pertaining to
C.R. No. 5832 of 2009 [3]
possession during the pendency of the suit. It is ordered that till the matter
is taken up by the lower Appellate Court, status quo regarding possession of
the property in dispute, as ordered by the trial Court, will be maintained.
Disposed of.
October 12, 2009 (M.M.S.BEDI) sanjay JUDGE