High Court Punjab-Haryana High Court

Balkaur Singh vs Gurmail Singh on 13 September, 2006

Punjab-Haryana High Court
Balkaur Singh vs Gurmail Singh on 13 September, 2006
Equivalent citations: (2007) 4 PLR 619
Author: H Gupta
Bench: H Gupta


ORDER

Hemant Gupta, J.

1. The plaintiff is in second appeal arising out of a suit for possession claiming pre-emptory right in terms of Section 22 of the Hindu Succession Act, 1956.

2. The learned Courts below have recorded a finding that Section 22 of the Hindu Succession Act, 1956 is not applicable to the agricultural land. In the said finding, reliance has been pleased on a judgment of Division Bench of this Court. (1970) 72 P.L.R. 958, Jaswant and Ors. v. Basanti Devi.

3. In view of the said Division Bench judgment, I do not find any substantial question of law arises in this case when the land in respect of which pre-empted right is sought, is agricultural land.

Dismissed.