High Court Punjab-Haryana High Court

Bal Krishan vs Varanjit Singh And Another on 24 September, 2008

Punjab-Haryana High Court
Bal Krishan vs Varanjit Singh And Another on 24 September, 2008
RSA No.2939 of 2006(O&M)                          1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                             RSA No.2939 of 2006(O&M)
                                             Date of decision:24.9.2008

Bal Krishan                                       ...... Appellant

                                  versus

Varanjit Singh and another                   .......Respondents


CORAM:      HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                       ****

Present: Mr. Rajesh Punj, Advocate for the appellant.

Mr. D.S. Brar, Advocate for the respondents.

****

Rakesh Kumar Garg, J .

CM No.8881-C of 2008

This is an application for recalling of order dated 4.9.2008

whereby the exparte order dated 4.8.2006 for granting “stay

dispossession” was vacated. Since the main appeal is being heard on

merits, no separate order is required to be passed.

RSA No.2939 of 2006(O&M)

1. This is defendant’s second appeal challenging the judgment

and decrees of the Courts below whereby suit of the plaintiff-respondents

for possession by way of redemption of the plot in question has been

decreed.

2. The plaintiffs filed the present suit for possession by way of

redemption of the plot in question on payment of Rs.1,000/- as mortgage

money on the averments that the plot in dispute is the ownership of the

plaintiffs and the same is under mortgage with the defendant for a sum of

Rs.1,000/- by virtue of registered mortgage deed dated 2.4.1992. The

plaintiffs want to get the plot in question redeemed by making payment of
RSA No.2939 of 2006(O&M) 2

Rs.1,000/- as mortgage money. The defendant was asked to accept the

mortgage money and leave the plot in question, but, he has refused to do

so. Hence, this suit.

3. The suit has been contested by the defendant-appellant

stating that he is the tenant under the plaintiffs in the premises shown as

Green as well as Red since 1990-91 and the plaintiffs had been receiving

the rent of the premises till January 1999 but have not issued any receipt

despite demand by the defendant. Moreover, there is no concern between

alleged mortgage deed and Khasra Nos.4336 and 4337 and the portion

shown as Red in the site plan. There is no mortgage deed relating to

portion shown as Red in the site plan. The defendant does not admit the

factum or validity of alleged mortgage regarding portion shown as Red in

the site plan. The alleged Red portion in the site plan and alleged

mortgage are not matching each other and thus, the defendant has prayed

for dismissal of the suit. The defendant has alleged that there exists

relationship of landlord and tenant between the parties relating to plot

shown Green and Red and the defendant is using the same as store for

his business. Hence, on the pleadings of the parties, the trial Court

framed the following issues:

“1. Whether the plaintiff is entitled to possession by

redemption of vacant plot measuring 1 ½ marla shown in

red in the site plan? OPP

2. Whether the plot in question is under mortgage

with the defendant for a sum of Rs.1000/- by virtue of a

registered mortgage deed dated 2.2.1992? OPP

3. Whether the suit is bad for non-joining of Smt.

Sarvjeet Kaur as she is a necessary party? OPD

4. Whether this Court has got no jurisdiction to try
RSA No.2939 of 2006(O&M) 3

and decide the suit? OPD

5. Whether the plaintiff has no locus standi to file the

present suit? OPD

6. Relief.”

4. Vide judgment and decree dated 1.2.2006, the trial Court

decreed the suit of the plaintiff-respondents.

5. Feeling aggrieved by the impugned judgment and decree, the

defendant-appellant filed an appeal which was dismissed by the Additional

District Judge, Moga, vide impugned judgment and decree dated

11.5.2006. The relevant portion of the judgment of the Lower Appellate

Court is reproduced hereunder:-

“The point evolved for determination in this appeal is as

to whether the plea of the appellant regarding tenancy is

tenable or not and whether the plaintiff is entitled to

possession by redemption of the mortgaged property.

The plaintiff has proved the mortgage property. The

plaintiff has proved the mortgage deed by examination

of PW2 Harbhajan Singh who tendered into evidence his

sworn affidavit Ex.PW2/A and Varanjit Singh plaintiff

himself who tendered his duly sworn affidavit Ex.PW3/A

and it is not proved that this mortgage deed has been

the result of mis-representation of fraud. The only

objection is that the site plan is not prepared according

to the mortgage deed but the factum of execution of

mortgage deed and the defendant being mortgagee

could not be rebutted by any evidence although the

defendants had proved on record judgment in a previous
RSA No.2939 of 2006(O&M) 4

case titled Bal Kishan v. Varanjit Singh decided by Shri

Mohammad Gulzar in Civil suit No.30 dated 6.2.1999

decided on 12.8.2002. The perusal of the judgment

reveals that only the possession had been upheld in

favour of the defendants and it has been rightly

observed in this judgement Ex.PX that title is not to be

decided. This judgment is of no help because the

defendants are admitted to be in possession and the suit

is for possession by redemption. Since the defendants

had not been able to prove relationship of landlord and

tenant between the parties. So, their possession

becomes permissive and except the portion which has

been made subject matter of the mortgage deed, the

possession on the remaining portion of the defendants

is that of trespasser which the defendants are entitled to

recover in due course of law. Finding no scope of

interference of the verdict of seeking possession by

redemption of learned court of 1st instance, the appeal is

dismissed and it is directed that the plaintiffs are directed

to make payment of the mortgage money to the

defendants against proper receipt and if the defendants

do not accept it, to deposit in the Court and will be then

entitled to take possession of the suit property. Appeal

stands dismissed with costs.”

6. Still not satisfied, the defendant-appellant has filed the present

appeal challenging the judgment and decrees of the Courts below.

7. Mr. Rajesh Punj, learned counsel for the appellant, has

vehemently argued that the findings of the Courts below are contrary to the
RSA No.2939 of 2006(O&M) 5

evidence on record. The respondent is seeking possession of redemption

of vacant plot measuring 1 ½ marla shown Red in the site plan Annexure

P-3 but the site plan proved and produced by the respondent is contrary to

the mortgage deed. Learned counsel has further argued that from the

perusal of the mortgage deed and the site plan Annexure P-3, the

description of the property in dispute does not match and therefore, the

judgment and decrees of the Courts below are liable to be set aside. It was

further argued by the learned counsel for the appellant that the respondent

is owner of 15 marla of premises fencing with boundary wall and a main

gate of Gill Road which was rented out to the appellant in the year 1990-91

at the rate of Rs.350/- per month and later on enhanced to Rs.500/- per

month. Since the appellant was the tenant of the entire 50 marla area, the

respondent with a clever device, pressurized the appellant to execute the

mortgage deed area measuring 1 ½ marla only for a sum of Rs.1,000/- just

to put pressure on him and out of 15 marla gave, boundary in the western

side of the premises in question. However, the perusal of the plaint and

the site plan produced and proved by the respondents, shows that the

appellant is seeking possession of area 10’x 40′ measuring 1 ½ marla on

the eastern side of the premises in question which is contrary to the

boundary mentioned in the mortgage deed and as such, the possession

cannot be given to the respondents. It is the further argument of the

learned counsel for the appellant that mortgage deed which was only for a

meager amount was created as a clear device just to oust the plaintiff-

respondents and also to defeat the provisions of the East Punjab Urban

Rent Restriction Act. In order to succeed, the respondents threatened to

get vacated the entire area forcibly and illegally which compelled the

appellant to file Civil Suit No.30 of 6.2.1999 which was decreed by the trial

Court vide its judgment dated 12.8.2002 Ex. D-5/3 in which the trial Court
RSA No.2939 of 2006(O&M) 6

came to the conclusion that the appellant is in possession of the entire

area as shown in the site plan (Ex.D3) and in the alternative, it has been

argued that the entire area shown as Green and Red is in possession of

the appellant and since the respondents have failed to file the suit for

taking the possession of the entire area, they cannot get the possession of

1 ½ marla in execution of the decree which cannot be executed. Learned

counsel thus, has stated that the findings of the Courts below are liable to

be reversed in favour of the appellant. On the basis of the above

arguments, learned counsel has sought to raise the following substantial

question of law:-

“(i) Whether the boundaries mentioned in the plaint, is

not matching and different to the mortgage deed,

Annexure A-1(Ex.P-1 as annexed in the suit)?

(ii) Whether the boundaries mentioned in the site

plan, Annexure A-2 (Ex.P-3 as annexed in the suit) are

vague, imaginary and contrary to the mortgage deed

Ex.A-1 (Ex.P-1 as annexed in the suit)?

(iii) Whether non filing of replication in rebuttal to the

written statement is an admitted fact with regard to

tenancy of entire area?

(iv) Whether the admitted possession of the appellant

of the entire premises consisting of 15 marlas even

before mortgage of 1 ½ marla area leads to the

inference with regard to tenancy as pleaded?

(v) Whether the non-explanation of the respondent

with regard to the possession of the appellant on the

entire area leads to presumption of tenancy?

(vi) Whether the judgment and decree as it can be
RSA No.2939 of 2006(O&M) 7

executed practically against the appellant?

(vi) Whether the oral evidence of the appellant is

sufficient to presume tenancy against the bald statement

of respondent No.1?”

8. On the other hand, Sh. D.S. Brar, learned counsel for the

respondents has supported the findings of the Courts below and has

argued that the question of law as raised by the counsel for the appellant

does not arise from the impugned judgment and decrees of the Courts

below. There was no issue before the Courts below with regard to the

identity of the property under mortgage and the alleged tenancy of the

appellant. The appellant has not claimed any other issue except the

issues framed by the trial Court. Neither any such issue regarding alleged

tenancy of the appellant was argued nor the Lower Appellate Court on

appreciation of evidence has concurred with the findings of the trial Court

and thus, no substantial question of law arises in the present appeal and

the same is liable to be dismissed.

9. I have heard learned counsel for the parties and perused the

record.

10. I find no force in the contentions raised by the learned counsel

for the appellant. The only issue between the parties was with regard to the

mortgage of redemption plot in question as shown Red in the site plan. In

order to prove the mortgage of the plot in question, the plaintiff himself

appeared in the witness box as PW3/A and stated that he had mortgaged

the suit property vide mortgage deed dated 2.4.1992 for a sum of

Rs.1,000/-. The plaintiff also examined PW2 Harbhajan Singh, who is the

attesting witness of the mortgage deed Ex.P1. On the other hand, no

witness has been produced by the appellant to rebut the evidence to prove

the execution of the mortgage deed Ex.P1. In fact, the case of the
RSA No.2939 of 2006(O&M) 8

appellant is that he is the tenant in possession of 15 marlas of the whole of

the premises which belongs to the respondents and the mortgage deed of

the plot in question was created as a clever device to avoid the application

of provisions of Rent Restriction Act. Thus, in fact the mortgage of the plot

in question has been admitted by the appellant himself. However, he has

failed to prove the defence taken by him. There is no evidence to prove

that this mortgage deed has been the result of misrepresentation or fraud.

The only objection is that the site plan has not been prepared according to

the mortgage deed. Once the mortgage in question is admitted and

tenancy of the appellant has not been proved, the argument is of no help to

the appellant. The judgment and decree dated 12.8.2002 in Civil Suit

titled as Balakrishan v. Charanjit Singh is also of no help to the appellant.

In that decree, the possession of the appellant has been upheld only and it

is specifically stated that the title is not decided. It was for the appellant to

prove the relationship of landlord and tenant between the parties but he

has miserably failed to prove this said plea.

11. Thus, I find no illegality or infirmity in the findings recorded by

the Courts below. No substantial question of law arises for determination of

this Court.

12. No merits. Dismissed.

September 24, 2008                              (RAKESH KUMAR GARG)
ps                                                      JUDGE
 RSA No.2939 of 2006(O&M)   9