High Court Punjab-Haryana High Court

Baljeet Singh And Others vs Virender Chauhan on 23 April, 2009

Punjab-Haryana High Court
Baljeet Singh And Others vs Virender Chauhan on 23 April, 2009
RSA No.1815 of 2005                    1

         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                            RSA No.1815 of 2005
                           Decided on : 23-04-2009

Baljeet Singh and others
                                             ....Appellants

                     VERSUS

Virender Chauhan
                                             ....Respondent

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. N.D.Achint, Advocate for the appellants.

Mr. C.B.Goel, Advocate for the respondent.

MAHESH GROVER, J

This is defendants’ second appeal directed against the judgment

of the learned Trial Court dated 16.2.2001 and that of the First Appellate

Court dated 22.12.2004.

The plaintiff-respondent has filed a suit for permanent

injunction against the defendants-appellants seeking to restrain them from

interfering in his peaceful possession. It was pleaded that the Punjab Wakf

Board is the owner of the suit property and the plaintiff-respondent is tenant

on the same since 16.1.1991 at the rent of Rs.175/- per month and that the

appellants were trying to interfere in his possession without any right, title

or interest.

The appellants-defendants contested the suit and pleaded that

the suit was a counter blast to a suit which defendant no.1 had already filed

against one Basant Lal, Kalttar and Jagdish which was pending in the Trial

Court at Kaithal. It is pleaded that all the above three named persons are in
RSA No.1815 of 2005 2

collusion with each other and wanted to dispossess the defendants who are

in possession of the suit property. The ownership of the Punjab Wakf Board

was denied and the tenancy of the plaintiff-respondent on the suit property

was also denied. The allotment letter dated 16.1.1991 on the basis of which

plaintiff-respondent pleaded tenancy was said to be false and bogus. It it

pleaded that the appellants had raised construction on the suit property and

were in possession and that the plaintiff-respondent had no concern with the

same.

Both the parties went to trial on the following issues:-

1. Whether the plaintiff is in possession of the suit land as

tenant under the Punjab Wakf Board?OPP.

2. If issue no. 1 is proved, whether the defendants are trying to

dispossess him from the suit land and encroached upon the

gali illegally?OPP.

3. Whether the suit is malafide as alleged in para no.1 of the

written statement?OPP.

4. Relief.

Both the Courts concluded that the plaintiff-respondent was a

tenant on the suit property and that the Punjab Wakf Board was the owner

of the same. It was further held that the plaintiff-respondent was in

possession as a tenant and the defendants had no concern with the same and

therefore, went on to decree the suit of the plaintiff-respondent, which has

resulted in filing of the present regular second appeal.

It has been contended by the learned counsel for the appellants

that the cogent evidence has been ignored by the Courts below and the

findings recorded by both the Courts below are accordingly perverse. It was
RSA No.1815 of 2005 3

pleaded that Ex. D1 which is a decree in favour of the appellants has been

totally ignored by both the Courts below and it was pleaded that in this

decree which was against the predecessor in interest of the plaintiff-

respondent, the suit of Kalyan Singh was decreed and therefore, this was

binding and the present suit was barred by the principle of res judicata.

On the other hand, learned counsel for the respondent pleaded

that the findings recorded by both the Courts below cannot be termed to be

erroneous. It is contended that there is sufficient evidence on record to

show that the Punjab Wakf Board was the owner of the property and that by

virtue of the document (allotment letter dated 16.1.1991) the tenancy had

been created in his favour and thereafter, he continued to be in possession.

He also referred to the Local Commissioner report who was appointed

during the course of proceedings who established the identity of the

property and also established the possession of the plaintiff-respondent

while categorically discarding the possession of the appellants.

I have heard learned counsel for the parties and have perused

the impugned judgments.

The plaintiff-respondent has produced both oral and

documentary evidence to show that the property is owned by the Punjab

Wakf Board and that he is the tenant thereon. PW6 Sameen Ahmed from

Punjab Wakf Board appeared and admitted that plot in khasra no 328 is

owned by the Punjab Wakf Board and Ex.P-14 is a notification to that effect

which is sufficient indicator of the property being the Punjab Wakf

property. Revenue record and consequent entries as reflected in Ex.P-36,

38, 39 and 40 also established the property to be Punjab Wakf Board. All

these cogent pieces of evidence could not have been ignored by both the
RSA No.1815 of 2005 4

Courts below. P-17 is the statement of Basant Lal and Tarsem Lal which

provided that they are the Patedars on the land and they have relinquished

the possession over the suit property by Ex.P-18 an affidavit to that effect.

P-19 is the allotment letter in favour of the Punjab Wakf Board. Report of

the Local Commissioner, Ex.P-27 shows that there is boundary of the plot in

dispute and the possession of the plaintiff-respondent was established on the

spot. The appellants could not off-set all this material evidence by

producing any evidence in their favour. The only decree on which reliance

has been placed was not sufficient to establish their possession. Even

otherwise it was brought to the notice of this Court by the learned counsel

for the respondent that the suit which led to the passing of the decree upon

which the appellants has placed reliance was initiated on 20.11.1993

wherein the instant suit was filed on 4.1.1993. The decree was passed on

1.12.1993 barely 10 days thereafter and Rasal Singh who appeared as DW2

did not contest the suit implying thereby that it was a fraudulent decree. In

any eventuality, the plaintiff-respondent who had come to the Court has

produced cogent and material evidence on record to establish his possession

as a tenant under the Punjab Wakf Board. Both the Courts have recorded

concurrent and consistent findings of fact against the appellants which

cannot be termed to be erroneous so as to warrant interference in a regular

second appeal. No substantial question of law has been shown to have

arisen in the present appeal and the same being devoid of any merit is

hereby dismissed.

April 23, 2009                                (Mahesh Grover)
rekha                                            Judge