High Court Punjab-Haryana High Court

Balbir Singh vs Gram Panchayat Village Jhuggian … on 19 August, 2009

Punjab-Haryana High Court
Balbir Singh vs Gram Panchayat Village Jhuggian … on 19 August, 2009
R.S.A.No. 3574 of 2008(O&M)                             {1}


      In the High Court of Punjab and Haryana at Chandigarh


                              R.S.A.No. 3574 of 2008(O&M)
                              Date of Decision:August 19, 2009


Balbir Singh


                                          ---Appellant


                  versus



Gram Panchayat Village Jhuggian Ghulam


                                          ---Respondent

Coram:      HON'BLE MRS. JUSTICE SABINA

                ***

Present: Mr. Naresh Prabhakar,Advocate,
for the appellant

Mrs. J.J.Kaur, Advocate,
for the respondent.

***

SABINA J.

Plaintiff – Balbir Singh had filed a suit for permanent

injunction. Additional Civil Judge ( Senior Division), Kapurthala vide

judgment and decree dated 14.6.2007 dismissed the suit of the plaintiff.

Aggrieved by the same, plaintiff preferred an appeal and the same was

dismissed by District Judge, Kapurthala vide judgment and decree dated

26.4.2008. Hence, the present appeal.

The facts of the case as noticed by the learned trial court in

paras 1 and 2 of its judgment read as under:-

R.S.A.No. 3574 of 2008(O&M) {2}

“It is the case of plaintiff that suit land is recorded as Shamlat

Deh Hasab Rasad Khewat in the revenue record. Family of the

plaintiff has been residing in the village and plaintiff has been

coming in possession of suit land peacefully, for the last more

than 20 years. Defendants have no connection with the suit

land, but they have been giving threats to dispossess plaintiff

from the suit land, forcibly and illegally. Defendants came to

the spot on 10.8.1999 and tried to take possession of the suit

land by ploughing the fields with a tractor.

2. Notice of the suit was given to defendant. Defendant No.

1 dhas contested the suit and filed written statement taking

preliminary objections that suit is not maintainable in the

present form; plaintiff has no locus-standi to file the suit; this

court has no jurisdiction to entertain and try the present suit.

The property of Gram Panchayat is under illegal and Zabaran

Kabaz and law does not recognize such possession. On merits,

it is admitted that suit land is recorded as shamlat Deh Hasab

Rasad Khewat. It is denied that plaintiff is in possession of the

suit land for the last 20 years. It is further stated that land in

dispute is under management and control of Gram Panchayat,

which has been leasing out the same through public auction.

Some portion of the suit land is given on lease through public

auction to defendant No. 2. Other averments have been

denied.”

On the pleadings of the parties, trial court framed the following

issues:-

R.S.A.No. 3574 of 2008(O&M) {3}

“(1)Whether the plaintiff is in possession of the suit land and

entitled for injunction as prayed for ? OPP

(2)Whether this court has no jurisdiction to entertain and try the

present suit? OPD

(3)Whether the suit is not maintainable in the present form?

OPD

(4)Relief

After hearing learned counsel for the parties, I am of the

opinion that the present appeal deserves to be dismissed.

Plaintiff had filed a suit for permanent injunction that the

defendants be restrained form interfering in his peaceful possession. The

suit land is described as Shamlat Deh Hasab Rasab Khewat.

Admittedly, as per the revenue record, plaintiff is in unlawful

possession of the land bearing Khasra No. 14//19 min(1-0), 21/1(1-7), 22

(-16), 15//14/2(2-18). However, with regard to the said khasra numbers, an

ejectment order has already been passed against the plaintiff by the

Collector, Kapurthala vide Ex. D-2 dated 28.3.1995. Plaintiff was also

burdened with penalty of Rs. 10,000/- and was directed to pay arrears of

Chakota amount to Rs. 24,000/-. In these circumstances, courts below have

rightly held that the plaintiff was not entitled to the relief of permanent

injunction and the agreement relied upon by the plaintiff did not advance

his case.

No substantial question of law arises in this appeal.

Accordingly, this appeal is dismissed.

(SABINA)
JUDGE
August 19, 2009
PARAMJIT