IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
RSA No.1981 of 2005
Date of decision: December 24, 2008
Guddi @ Joginder Kaur ... Appellant
Versus
Jagtar Singh & others ... Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. J.R. Mittal, Sr. Advocate
with Mr. Kashmir Singh, Advocate
for the appellant.
Mr. P. K. Palli, Sr. Advocate
with Mr. Vishal Goyal, Advocate
for the respondents.
***
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 appeal has been filed against the judgments and
decrees of the Courts below decreeing the suit of the respondents
for specific performance of two agreements to sell dated
24.05.1978 and 15.06.1979.
The Courts below have also relied upon the earlier
litigation with regard to this very agreement. That litigation
related to a suit against the appellants for restraining them from
alienating the suit property. Learned counsel for the appellant
has mainly argued that the respondents had taken the land from
him on Chakota and by taking advantage of his simple
mindedness, got his thumb impressions on 3 or 4 papers and
what was represented to him as Chakotanama was turned into
RSA No.1981 of 2005 -2-
two agreements for sale dated 24.05.1978 and 15.06.1979.
The primary plank of his argument is that an
application was moved by the appellant for correction of Khasra
Girdawari and in those proceedings the respondent had admitted
that he was in possession of the land in dispute as Chakotedar,
while in the plaint it was mentioned that respondent had entered
into possession under the agreement dated 24.05.1978 Ex. P-1.
This circumstance has been quite adequately considered in the
earlier judgment Ex. D-21. Even though the said judgment may
not construe res judicata yet the evidence & findings recorded
therein cannot be washed away either. Learned counsel has
referred me extensively to the pleadings and the evidence in the
Courts below. Few things which clearly emerge are, that the
documents Ex. P-1 and Ex.P-3 have not been typed on the same
machine; admitted thumb impressions of the appellant on Ex.P-3
are in two different inks; Ex.P-2 and Ex.P-4 are the thumb
impressions/signatures of the parties on the register of the sale
deed writer and they also appear to be signed on different dates.
All this tends to falsify the version of the appellant that the
respondents had obtained his thumb impression on all the
documents while he was sitting in the Gurudwara.
Learned counsel has also argued that the agreements
were of the year 1978 and 1979 but suit was filed in the year
1994. To counter this, the respondent draws support from the
recital in Ex. P-3 that the sale deed would be executed within
one month of the conclusion of the litigation regarding the land in
RSA No.1981 of 2005 -3-
dispute.
However, I am not able to accept the assertion
regarding contemporaneous execution of Ex. P-1 to P-4, and thus
hold that the findings of fact of the Courts below cannot be held
to be perverse or not arising from the material on record.
Consequently, the appeal is dismissed. No costs.
December 24, 2008 (AJAY TEWARI) sonia JUDGE