High Court Punjab-Haryana High Court

Ram Chand vs Surinder Pal on 1 July, 2009

Punjab-Haryana High Court
Ram Chand vs Surinder Pal on 1 July, 2009
RSA No.3462 of 2006 (O&M)                                  -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH.

                                  RSA No.3462 of 2006 (O&M)
                                  Date of Decision: 01.07.2009



Ram Chand
                                                                 ...Appellant

                                    VERSUS

Surinder Pal
                                                                 ...Respondent



CORAM: HON'BLE MR.JUSTICE AJAY TEWARI

Present:       Mr. M. S. Rai, Advocate
               for the appellant.

                           ***

AJAY TEWARI J.

The plaintiff has filed this appeal against concurrent judgment

of the courts below whereby, in a suit for specific performance the alternate

relief of refund of consideration plus penalty has been ordered. Learned

counsel for the appellant has framed as many as five questions of law which

are reproduced herein below:-

1. “Whether notice u/s 79 of the Cooperative Society Act

was necessary before filing the present suit when the

land in question is mortgage with the P.A.D. Bank or

not?

2. Whether defendant no.2/respondent No.2 is protected

u/s 41 of the transfer of property act or not?

3. Whether the suit is maintainable when the

plaintiff/respondent is not claiming for possession of
RSA No.3462 of 2006 (O&M) -2-

the suit land or not?

4. Whether the alleged agreement dated 01.02.97 is

forged and fabricated document or not?

5. Whether the suit filed by plaintiff/respondent is time

barred or not?”

As regards questions No.1 and 2, in my opinion any such plea

only can be taken by the mortgagee and not by the appellant.

As regards question No.3, it has to be noticed that the suit for

specific performance has not been decreed, only alternate relief has been

granted.

As regards question No.4, it is the only question on which

arguments have been addressed but the said question is a pure question of

fact. It has not been shown to me that the finding arrived thereon is

perverse.

As regards question No.5, arguments have not been addressed.

In the circumstances, this appeal is dismissed. No costs.




                                                   ( AJAY TEWARI )
July 01, 2009                                           JUDGE
ashish