High Court Punjab-Haryana High Court

Satbir Singh vs Jugbir Singh @ Jaibir Singh And … on 23 October, 2009

Punjab-Haryana High Court
Satbir Singh vs Jugbir Singh @ Jaibir Singh And … on 23 October, 2009
R.S.A.No. 3792 of 2009 (O&M)                                     1

      In the High Court of Punjab and Haryana at Chandigarh

                        R.S.A.No. 3792 of 2009 (O&M)

                        Date of decision: 23.10.2009


Satbir Singh

                                                       ......Appellant

                        Versus



Jugbir Singh @ Jaibir Singh and another

                                                    .......Respondents

CORAM: HON'BLE MRS. JUSTICE SABINA

Present:   Mr.Shailendra Jain, Advocate,
           for the appellant.

                 ****

SABINA, J.

Plaintiff Jugbir Singh @ Jaibir Singh filed a suit for

declaration, mandatory injunction and possession which was

decreed by the Additiional Civil Judge (Sr.Divn.), Gurgaon vide

judgment and decree dated 24.5.2006. In appeal, filed by defendant

No.3, the said judgment and decree were upheld by the Additional

District Judge, Gurgaon vide judgment and decree dated 15.11.2007.

Hence, the present appeal by the defendant No.3.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 to 4 of its judgment, are as under:-

“2. Briefly stated the facts of the present case are
R.S.A.No. 3792 of 2009 (O&M) 2

that plaintiff is owner of the strip of land of size 13 x 27′

measuring approximately 40 square yards shown in red

colour and marked by letters ABCD in the site plan which

is forming part and parcel of khasra No. 2923, situated

within the residential colony of Laxman Vihar Phase-II,

Gurgaon (hereinafter called as suit property) and which is

bounded as under:-

East: Vacant land of the plaintiff shown in yellow

colour, forming part of Khasra No. 2923/3.

West: Vacant land of the plaintiff shown in yellow

colour and thereafter houses of Ravinder and

Mahesh who illegally encroached upon the

land of the plaintiff the size 13 x 25′.

North: Land of Khasra No. 2923/2 owned by the

defendant No.3, who sold the same to the

defendants No. 1 and 2 through the sale deed

in question.

South: Land of the plaintiff forming part of Khasra

No. 2923/3 being used as rasta of 18′ wide

and thereafter other plots of the plaintiff.

It was averred that plaintiff became owner of suit property

on the basis of family settlement, re-affirmed in civil suit

No. 126/95 decided on 4.12.1995 and mutation No.

18408 sanctioned and 20.3.1996; that family settlement
R.S.A.No. 3792 of 2009 (O&M) 3

was duly acted upon by the parties concerned; that

defendant No.3, brother of plaintiff has now been became

dishonest and out of mala fide, he sold the plot

measuring 180 sq. yards including suit property to

defendants no.1 and 2 through registered sale deed

dated 7.2.97 for sale consideration of Rs. 1,80,000/-. It

was averred that the sale deed dated 7.2.97 is illegal, null

and void and not binding upon the rights of plaintiff, but

defendants no. 1 and 2 have raised the construction of

boundary wall during pendency of previous suit titled as

Jugbir Singh vs. Satbir Singh which is still pending and

plaintiff is entitled to get possession of suit land free from

all kinds of construction. It was averred that in previous

suit titled Jugbir Singh vs. Satbir Singh, Local

Commissioner submitted his report on 22.5.1999 about

raising of construction on suit land by defendants No. 1

and 2 during pendency of that suit and plaintiff also got

demarcated his share of land through Gian Chand, the

then Office Kanungo,Gurgaon ; that said Gian Chand

carried out demarcation and found that defendant NO.3

had illegally sold some pieces of land including suit

property belonging to plaintiff by selling away his own

land to defendant No.1. It was pleaded that on coming to

know about illegally committed by defendant no.3,
R.S.A.No. 3792 of 2009 (O&M) 4

plaintiff made request to defendants not to raise

construction, but of no use. Hence the present suit.

3. On being noticed, defendants appeared.

Defendants No. 1 and 2 filed written statement

controverting the claim of the plaintiff by taking certain

preliminary objections regarding maintainability, no cause

of action, suit being time barred, estopped etc. On

merits, almost all other averments of the plaintiff were

denied and it has been strenuously averred that

answering defendants are bonafide purchaser for

consideration ; that after purchase the answering

defendants have raised a compound walls of the height

of 5.5 feet over the plot in question and there has been no

objection of any kind from any person including plaintiff.

It was asserted that before purchase, answering

defendants even had inquired from plaintiff himself and on

his assurance, answering defendants did purchase suit

property. It was emphasised that plaintiff and defendant

No.3 have colluded with each other to cause illegal loss

to the answering defendants. It was prayed that suit be

dismissed with costs. \

4. Defendant No. 3 also filed separate written

statement dispiting the claim of plaintiff. The following

preliminary objections were taken that suit is legally not
R.S.A.No. 3792 of 2009 (O&M) 5

maintainable in the present form; that suit is barred under

Order 2 rule 2 CPC; that plaintiff is estopped from filing

the present suit by his own act and conduct: that suit is

barred under Order 23 CPC etc. on merits, ownership of

plaintiff over the suit property was denied by pleading the

answering defendants did not sell any land of plaintiff.

Rather, answering defendant sold the land out of his own

land to defendants no. 1 and 2. Request for dismissal of

suit was made.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is owner of strip of land

of size 13′ x 27′ stated in para no. 1 of the plaint? Opp

2. Whether the said strip of land in suit is part

and parcel of Khasra No. 2923/3 of Gurgaon village?

OPP

3. Whether the sale deed bearing Vasika No.

15879 dated 7.2.97 executed by defendant no. 3 in favour

of defendants no. 1 and 2 qua the strip of land in suit is

illegal, null and void and not binding upon the

plaintiff?OPP

4. Whether the plaintiff is entitled to possession

of the strip of land in suit?OPP

5. Whether the suit is not maintainable?OPD
R.S.A.No. 3792 of 2009 (O&M) 6

6. Whether the plaintiff has no cause of action to

file the suit?OPD

7. Whether the suit is time barred? OPD

8. Whether the plaitniff is estopped from filing the

present suit as alleged?OPD

9. Whether the suit is bad for non-joinder of

necessary parties as alleged?OPD

10. Whether the defendants no. 1 and 2 are the

bonafide purchasers for valuable consideration and notice

to the plaintiff?OPD

11. Whether suit is collusive between the plaintiff

and defendantl no. 3 as alleged?OPD

12. Whether the suit is not properly valued for the

purposes of court fees and jurisdiction as alleged?OPD

13. Whether the suit is barred under Order 2 rule

2 CPC?OPD

14. Relief.

After hearing learned counsel for the appellant, I am of

the opinion that the present appeal is devoid of any merit and

deserves dismissal.

In the present case, the plaintiff had filed a suit for

declaration that he was absolute owner of the suit property. Learned

Appellate Court, in para Nos. 14 to 17, in the impugned judgment

held as under:-

R.S.A.No. 3792 of 2009 (O&M) 7

14. Now the moot question in this case is as to

whether the appellant Satbir has no right to alienate the

land marked by letters ABCD as shown in red colour in

site plan Ex.P1. No doubt, on behalf of appellant, an

argument has been raised that there is ;difference in area

as per Annexure-C site plan Ex.PW6/5 and mutation

Ex.PX/9 and as per report Ex.PX/3/EX.PX/4 taken along

with site plan Ex.PX/5. However, for the reasons

mentioned herein, I am of the confirmed view that under

the facts and circumstances of the present case, which

also shows the real intention of the parties as held in

Roshan Lal vs. Ganpat and others (supra), 2000-2 PLR

39, the area which was partitioned from North to South

and from East to West remained the same. Now when

appellant Satbir stepped into witness box as DW1, he has

admitted that there was wall in the Northern side of Z

portion of site plan Ex.PW6/5. He has also admitted that

on the Southern side of Y portion of the site plan

Ex.PW6/5, when site plan Ex.PW6/5 was got prepared

houses had been constructed there. Thus, measurement

of the area which was partitioned amongst Satbir and his

brothers was definite from North to South. Now it may be

added here that as statement of Satbir Singh DW, the

area in between from East to West also remained the
R.S.A.No. 3792 of 2009 (O&M) 8

same as Satbir when stepped into witness box as DW1, he ;

has admitted that in site plan Ex.P1, beyond FL line towards

East, there were already existing houses and beyond MH line

towards West, the LR of Jodha alias Dallu had cut the land into

plots before their partition. Now Satbir has admitted that site

plan Ex.PW6/5 was correctly prepared on the date on which it

was prepared and they all the three brothers had put their

signatures after admitting it to be correct. He was admitted

that as per site plan Ex.PW6/5, they had got an area 84 feet

each in length from North to South. Now this fact is also

supported by site plan Ex.PW6/5 which site plan shows that all

the three brothers were allotted 84 feet each from North to

South.

15. Thus, what comes out is that the area that was

divided between the parties was definite and was not capable

of being reduced or increased.

16. As discussed above that area was equally

distributed between appellant and his two brothers. Thus, the

appellant Satbir can not claim an area of more than 84 feet in

width from north to south beyond the area of his brother Baljit

Singh.

17. Thus, actually, respondent-plaintiff Jugbir Singh

was the owner of area upto 84 feet from North to South

beyond the area of appellant Satbir and thus, appellant Satbir

had no right to sell the portion beyond his 84 feet from

north to south in site plan Ex.PW6/5. I am of the
R.S.A.No. 3792 of 2009 (O&M) 9

confirmed view that learned lower court has rightly

reached to the conclusion that plaintiff Satbir is absolute

owner of strip of land of the size 13′ x 27′ shown in red

colour marked by letters ABCD in the site plan and has

rightly held sale deed to be illegal which includes area of

that strip. Therefore, there is no need to appoint any fresh

local commission and the judgment Mahabir and another

versus Surta and others (supra) 2006-1 PLR 490 is of no

help to the appellant.”

Both the Courts below, after appreciating the evidence led

by the parties have held that the plaintiff was absolute owner of the

suit land and the sale deed executed by defendant No.3 in favour of

defendants No.1 and 2 was illegal, null and void. In view of the

report of the Local Commissioner, it was found that Satbir-defendant

No.3 could not claim an area of more than 84 feet in width from North

to South beyond the area of his brother Baljit Singh. The said

finding of fact arrived at by both the Courts below cannot be

interfered with by this Court in appeal.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.




                                               (SABINA)
                                                JUDGE
October    23, 2009
anita