High Court Punjab-Haryana High Court

Karamjit Singh And Others vs Rajinder Singh And Others on 22 December, 2008

Punjab-Haryana High Court
Karamjit Singh And Others vs Rajinder Singh And Others on 22 December, 2008
C.R.No.6472 of 2008                   -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                                C.R.No.6472 of 2008

                                Date of decision : 22.12.2008


Karamjit Singh and others
                                            ...Petitioners

             Versus

Rajinder Singh and others

                                            ......Respondents


CORAM : HON'BLE MR. JUSTICE MAHESH GROVER
                .....

Present : Mr.O.P.Nagpal, Advocate
for the petitioners.

MAHESH GROVER, J.(Oral)

This revision petition is directed against the orders dated

28.8.2007 and 7.10.2008 by which the prayer of the respondents for

grant of interim injunction under Order 39 Rules 1 and 2 C.P.C. was

accepted.

While answering the prayer in favour of the respondents,

it was observed in the impugned order that the jamabandi for the year

2000-01 reflects the respondents to be in possession of the suit

property and to the same effect are the khasra girdawris of Sauni 2001

to Hari 2006 implying thereby that they are in possession of the suit

property. There is no material on the record except for the bald plea

of the petitioners to show that they are in possession of the suit

property. Even nothing has been shown to this Court which could
C.R.No.6472 of 2008 -2-

persuade it to take a view contrary to the one which has been

expressed in the impugned order.

Accordingly, the revision petition being devoid of any

merit is dismissed.

22.12.2008                               (MAHESH GROVER)
                                             JUDGE

dss