High Court Punjab-Haryana High Court

Aniraj Kumar And Others vs Krishan Chand And Others on 6 October, 2009

Punjab-Haryana High Court
Aniraj Kumar And Others vs Krishan Chand And Others on 6 October, 2009
RSA No.272 of 2009                                                    1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.



                                       RSA No.272 of 2009
                                       Date of Decision: 6.10.2009

Aniraj Kumar and others                                  .....Appellants

                                Vs.

Krishan Chand and others                                 ....Respondents

                                ....
CORAM :      HON'BLE MR.JUSTICE RAJIVE BHALLA

                                ****

Present : Mr.Amit Jain, Advocate for the appellants.

….

RAJIVE BHALLA, J

This order shall dispose of RSA Nos.272 and 273 of 2009, as

they relate to the same parties and the same dispute.

The appellants filed a suit for permanent injunction to restrain

the respondents from interfering in their peaceful possession over the

property denoted by the letters ABCD and shown in the colour red, in the

site plan appended with the plaint. The appellants pleaded that the suit

property lies within the abadi deh of village Mullana, Tehsil Barara,

District Ambala is owned and possessed by them but the respondents are

interfering in their possession. The respondents filed a written statement

denying the averments in the plaint and alleging that the property belongs to

the Brahmin Dharamshala Trust Society, Mullana. The Dharamshala was

reconstructed in the year 1990, with the help of Gram Panchayat and by
RSA No.272 of 2009 2

collecting money. The Brahmin Dharamshala Trust Society, respondent

no.5 filed a separate suit for grant of an injunction to restrain the appellants

from interfering in its possession over the suit property. The suits were

consolidated vide order dated 13.2.2001 and evidence was led in the suit

titled as Prem Chand V. Krishan Chand.

The trial court dismissed the suit filed by the appellants and

decreed the suit filed by Brahmin Dharamshala Trust Society respondent

no.5. The appellants filed an appeal. Vide judgement and decree dated

16.4.2007, the Additional District Judge, Ambala, accepted the appeal, set

aside the judgement and decree passed by the trial court and while remitting

the matter directed the trial court, to decide the matter afresh in terms of the

following directions :-

“Without going into further details of the case, this court

is of the considered opinion that this is a fit case where

matter should be remanded back to the trial court to

decide the matter afresh and give detail findings on the

issues framed in the suit titled as Brahmin Dharamshala

Vs. Niraj Kumar and thereafter the learned Trial Court

will weigh findings on all the issues and then deliver the

judgement.

As a sequel to my above said discussion both the

appeals are allowed and the impugned judgement and

decree is ordered to be set aside. The matter is remanded

back to the learned Trial Court with the direction to give

detailed findings on the issues framed in the suit titled as

Brahmin Dharamshala Vs. Niraj Kumar and then deliver
RSA No.272 of 2009 3

the judgement.”

The Civil Judge (Junior Division),Ambala City, after hearing

arguments afresh, once again dismissed the suit filed by the appellants and

decreed the suit filed by respondent no.5. Aggrieved by the aforementioned

judgement and decree, the appellants filed an appeal. Vide judgement and

decree dated 9.9.2008, the Additional District Judge, Ambala, dismissed

the appeal.

Counsel for the appellants submits that the trial court has not

obeyed the directions issued by the Additional District Judge, Ambala,

while remanding the matter. The trial court was directed to give a detailed

finding as to the ownership of Brahmin Dharamshala before delivering its

judgement. Despite this direction, the trial court placed the onus to prove

ownership on the appellants and then proceeded to hold that in the absence

of any satisfactory evidence produced by the appellants to prove their

ownership, the Brahmin Dharamshala is held to be owner in possession of

the suit property. It is submitted that as the trial court has ignored the

directions issued by the Additional District Judge, Ambala, the impugned

judgements are illegal and void and, therefore, the following substantial

questions of law arise for adjudication :-

“a. Whether in the facts and circumstances of the

instant case the impugned judgements and decrees passed

by the learned courts below ignoring the specific

directions contained in the order dated 16.4.2007 can be

sustained in law ?

b. Whether the approach of the learned courts below
RSA No.272 of 2009 4

in decreeing the suit filed by Brahmin Dharamshala

Mullana and dismissing the suit filed by appellants

ignoring the fact that the Respondent Dharamshala had

failed to discharge its onus and had failed to led

affirmative evidence to show its title, is not illegal and

unsustainable in law ?”

I have heard learned counsel for the appellants, perused the

impugned judgements and considered the questions of law framed by

counsel for the appellants but express my inability to hold that the

impugned judgements suffer from any error so as to raise a question of law,

much less a substantial question of law. A perusal of the judgement passed

by the trial court discloses that it has complied with the order of remand, in

letter and in spirit. The suit property falls within the abadi deh of village

Mullana. As a general rule ownership of land that falls within the abadi of

village follows possession. The trial court has relied upon evidence

produced by Brahmin Dharamshala, in the shape of proceedings of the

Gram Panchayat, copy of the muster roll, documents reflecting the

construction of the Dharamshala with the help of the Gram Panchayat, the

electricity connection in the name of Ishwar Dutt, a member of the society,

the existence of a peepul tree with a platform for the members to meet and

oral depositions to hold that the society is in possession and, therefore,

owner of the suit property. The argument that the order of remand has been

ignored is, therefore, factually incorrect. The appellants on the other hand

have failed to adduce any evidence in support of their claim of ownership

or possession and despite an assertion that there is documentary evidence
RSA No.272 of 2009 5

to prove their ownership have failed to produce any such evidence. The

argument that the onus was placed upon the appellants to prove their

ownership is also incorrect.

In view of what has been stated herein above, as there is no

merit in these appeals, they are dismissed with no order as to costs.

6.10.2009                                          (RAJIVE BHALLA)
GS                                                      JUDGE