RSA No.3504 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
RSA No.3504 of 2006
Date of Decision:30.01.2009
Roop Singh
....appellant
Versus
Megha Singh
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.I.S.Brar,Advocate
for the appellant
Mr.P.S.Dhaliwal, Advocate
for the respondent
****
RAKESH KUMAR GARG J.
This is plaintiff’s second appeal challenging the judgment
and decrees of the Courts below whereby his suit for permanent injunction
restraining the defendant from blocking or encroaching upon the street as
detailed in the plaint and further restraining him from creating any hurdle in
the use of the said street has been dismissed with costs.
In his suit, the plaintiff-appellant alleged that he is owner in
possession of the house shown in the site plan with letters ACDH and there
exists a street 23′ in width which leads to the main phirni from his house.
The said street is being used by the plaintiff as well as Luddan Singh,
Sunder Singh and other inhabitants. It is two karam wide and was
purchased by the father of the plaintiff from its original owner Megha Singh,
defendant and Banta Singh vide bahi writing dated 15.08.1966. Since
then, the said rasta is in existence. Now the defendant was trying to
encroach upon the street EFGB which will cause the plaintiff an irreparable
loss. Hence this suit.
The defendant contested the suit and filed a written
RSA No.3504 of 2006 2
statement in the Lower Court, wherein he denied the existence of the
street, as alleged by the plaintiff and contended that in view of previously
decided litigation regarding the same rasta, the suit is not maintainable.
With these contentions, the defendant prayed for the dismissal of the suit.
After hearing the parties and going through the evidence on
record the trial Court dismissed the suit of the plaintiff vide judgment and
decree dated 08.11.2005.
The plaintiff filed an appeal challenging the aforesaid
judgment and decree of the trial Court before the Lower Appellate Court
which was also dismissed by the District Judge, Faridkot, vide impugned
judgment and decree dated 09.08.2006.
Still not satisfied, the plaintiff has filed the instant appeal
challenging the judgment and decrees of the Courts below.
I have heard learned counsel for the parties and perused
the record of the appeal. It is relevant to refer to the observations of the
Lower Appellate Court which are as under:
“Before the lower Court, the simple case of the plaintiff
Roop Singh was that he is owner and in possession of a
street shown in the site plan with letters “EFGB”. He has
stated that his father purchased this street from its owners
Mehga Singh (respondent) and Banta Singh, vide a Bahi
writing dated 15.8.1966. Claiming himself to be the owner
in possession of the suit property/passage, on the basis of a
bahi writing dated 15.8.1966, Mark A, the plaintiff prayed for
the issuance of permanent injunction restraining the
defendant Megha Singh from interfering into its use by the
appellant-plaintiff Roop Singh. Before the lower Court,
however, he miserably failed to prove that he or his father
Mukhtiar Singh have ever purchased the rasta in question
RSA No.3504 of 2006 3from the respondent Megha Singh or Banta Singh or have
got any right to purchase the same. The alleged writing
dated 15.8.1966 has not been proved by the plaintiff. It is
not on a stamp paper, although the valuation of the
immovable property allegedly purchased by Mukhtiar Singh,
father of the plaintiff, exceeded Rs. 100/-, as stated by the
plaintiff Roop Singh PW3 during his cross examination. It
cannot be said to be a valid sale not being on the stamp
paper. Secondly, none of its attesting witnesses has been
examined to prove it. Thirdly, even if being a document of
more than 30 years old, its execution is presumed to be
authenticated, even then this document does not help the
plaintiff because a document, which is invalid being un-
stamped or for any other legal reason does not become
proved only because it is more than 30 years old.
A previous litigation, Civil suit No. 224
dated 24.7.1996, titled Luddan Singh and Sunder Singh
versus Megha Singh, decided by Miss Kiran Bala, then Civil
Judge (Junior Division), Faridkot (copy of order dated
29.9.1997 Ex.P4) also does not help the case of the plaintiff.
In that case, regarding this pahi, a compromise (therein Ex.
C1), had been arrived at between the parties, but the
present appellant-plaintiff Roop Singh was neither the
plaintiff nor the defendant therein and, therefore, he can not
derive any benefit out of it. Similarly, Civil Suit No. 357
dated 25.7.1996, titled Mukhtiar Kaur Vs. Meha Singh,
regarding this litigation, was decided by Shri B.K. Mehta,
then Civil Judge (Junior Division), Faridkot. A copy of the
said order is Ex. D1. That suit was also regarding the same
RSA No.3504 of 2006 4street and it was filed by Mukhtiar Kaur, mother of the
present appellant-plaintiff. That suit regarding the same
subject matter between the same parties or their
representatives, was abruptly withdrawn by the plaintiff
Mukhtiar Kaur (mother of the appellant Roop Singh) without
getting any finding regarding the subject matter in dispute.
That suit was withdrawn by the predecessor of the appellant
without permission from the Court to file a fresh suit and,
therefore, also the present suit filed by the appellant-plaintiff
Roop Singh before the lower Court, was barred. In all, the
appellant has miserably failed to prove before the lower
Court that he is the owner of the street in question or is
entitled to use it or he or his father has purchased it from the
respondent-Megha. The lower Court has rightly taken note
of these facts and has rightly decided the different issues.
There is no reason to interfere into the findings recorded by
the lower Court, which are upheld.”
Undisputedly, earliler Luddan Singh and Sunder Singh had
filed a suit against Megha Singh in which a compromise Ex.C-1 was
effected and as per this compromise a 10′ wide passage was left for use of
Luddan Singh and Sunder Singh. It is also mentioned in the said
compromise that Roop Singh, present appellant who is the neighbourer of
Luddan Singh and Sunder Singh could also use the said passage and that
the plaintiffs in that case did not have any right over the remaining land.
On the basis of the said compromise, order Ex.P-4 was passed by the
Court. The claim of the appellant that his father had purchased two
karams vide passage from Megha Singh which also formed a part of main
passage 23′ wide has not been proved on the file as the alleged writing
dated 15.08.1966 has not been proved on the file. The aforesaid bahi
RSA No.3504 of 2006 5
writing was maintained by the plaintiff himself and its scribe or witnesses
have not been examined. Thus, the plaintiff-appellant failed to prove his
claim of 23′ wide rasta being in existence.
Therefore, no fault can be found with the concurrent findings
of the fact recorded by the Courts below.
No substantial question of law arises.
Dismissed.
(RAKESH KUMAR GARG)
JUDGE
30.01.2009
neenu