Civil Revision No.3582 of 2006 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.3582 of 2006 (O&M)
Date of decision: 23.03.2009
Baba Farid Educational Society .............Petitioner
Vs.
Gram Panchayat & another ............Respondents
Present: Mr. Ashok Singla, Advocate
for the petitioner.
Mr. Surinder Garg, Advocate
for the respondents.
Mr. A.K. Sharma, Sr. D.A.G., Punjab.
CORAM: HON'BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see
the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
-.-
K.KANNAN, J. (ORAL)
1. The civil revision petition is against an order dismissing the
application for injunction restraining the defendant from interfering
with the possession of the property. The trial Court had originally
granted the relief of injunction as sought for and the Appellate Court
set aside the order in the Misc. Civil Appeal filed at the instance of the
defendant.
2. The right to property was claimed by the plaintiff on the
basis of an alleged resolution passed by the Gram Panchayat giving a
licence to the plaintiff-society to establish and run a school. This
resolution was subsequently cancelled by the proceedings of the Joint
Director of Rural Development and Panchayats by its order dated
22.09.2005. This order was impugned by the suit where an
Civil Revision No.3582 of 2006 (O&M) -2-
interlocutory application for injunction was filed and interim
injunction was sought. The contention on behalf of the defendant was
that resolution itself had been engineered by one Balwinder Singh,
who connived with the Sarpanch of the Panchayat and got passed a
resolution in favour of the society. It was brought out before the
Appellate Court that the Panchayat had actually taken possession of
the property and the relief of injunction had, therefore, become
infructuous.
3. Even apart from the fact that the relief of injunction after the
actual delivery of possession of the property by the Panchayat could
not be maintained, since the petitioner has still not prima facie case to
sustain the relief of injunction. So long as the order of cancellation of
the resolution is operative and it is not set aside in any process known
to law, the plaintiff cannot seek for an injunction against the true
owner especially when what was pleaded for was a licence and not
any interest in immovable property by a process known to law.
4. The order of the Appellate Court is confirmed and the civil
revision petition is accordingly dismissed.
(K. KANNAN)
JUDGE
March 23, 2009
Pankaj*