High Court Punjab-Haryana High Court

Ram Sarup vs Mohan Lal And Others on 26 June, 2011

Punjab-Haryana High Court
Ram Sarup vs Mohan Lal And Others on 26 June, 2011
RSA No. 2170 of 2011 (O&M)                                           -1-

        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH.


                                      RSA No. 2170 of 2011 (O&M)
                                      Date of Decision: 26.5.2011.


Ram Sarup                                             .......Appellant


                                Vs.


Mohan Lal and others                                 ......Respondent



CORAM:       HON'BLE MRS. JUSTICE SABINA



Present:     Mr. Tribhawan Singla, Advocate
             for the appellant.
                   .....

SABINA, J.

Plaintiff-appellant had filed a suit for permanent

injunction claiming himself to be exclusive owner in possession of

30 eucalyptus trees which had been planted on the boundary

wall of Killa Nos. 7 and 8.

Defendants, in their written statement, denied the

contentions in the plaint. It was averred that eucalyptus trees

were standing in the land belonging to the defendants bearing

Killa No. 7//4, 7//3/1, 3/2, 3/3 and 3/4.

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled for a decree for

permanent injunction is prayed for? OPP

2. Whether the plaintiff has no locus standi and
RSA No. 2170 of 2011 (O&M) -2-

cause of action to file and maintain the present

suit? OPD

3. Whether the suit of the plaintiff is not

maintainable? OPD

4. Whether the plaintiff is estopped by his own act

and conduct to file and maintain the present

suit? OPD

5. Whether the plaintiff has concealed the true and

material facts? OPD

6. Relief.”

Civil Judge (Junior Division) vide judgment and decree

dated 11.3.2010 dismissed the suit of the plaintiff. Aggrieved by

the said judgment and decree, plaintiff filed an appeal and the

same was also dismissed by the Additional District Judge vide

judgment and decree dated 2.4.2011. Hence, the present appeal

by the plaintiff.

After hearing the learned counsel for the appellant, I

am of the opinion that the instant appeal deserves dismissal.

Plaintiff had filed the suit claiming himself to be the

owner of 30 eucalyptus tress in dispute. The case of the plaintiff

was that the eucalyptus trees were standing on the boundary wall

of Killa No. 7 and 8, whereas the case of the defendant was that

the eucalyptus trees were standing on their land bearing Killa

No. 7. On an application, moved by the plaintiff, a local

commissioner was appointed vide order dated 4.6.2008 and was

directed to visit the spot and demarcate the land. The local

commissioner-Naib Tehsildar, Shahbad inspected the spot on

18.5.2009 and submitted his report. As per the demarcation
RSA No. 2170 of 2011 (O&M) -3-

report, the local commissioner found that the trees were standing

on the land of the defendants. On the basis of the said report,

the courts below had dismissed the suit of the plaintiff.

No substantial question of law arises in this appeal.

Dismissed.

(SABINA)
JUDGE
May 26, 2011
Gurpreet