SBCMA No.25/2008
Balvindera Singh Vs. Surendra Singh & Ors.
1
SBCMA No.25/2008
Balvindera Singh Vs. Surendra Singh & Ors.
DATE OF ORDER : - 15.12.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr.Hemant Jain,for the appellant.
Mr. Trilok Joshi, for the respondents.
Heard learned counsel for the parties.
The appellant’s grievance against the impugned order
dated 30th Nov., 2007 is that the order to maintain the
status-quo may be misunderstood by the Irrigation
Authorities.
According to learned counsel for the appellant, the
respondent-plaintiff in his injunction application had
grievance that the property in question may be further
alienated and it was pleaded that in case the property will
be further alienated, the plaintiff will suffer irreparable
injury. It is pointed out that in para no.5 of the injunction
application the plaintiff himself stated that on the basis of
SBCMA No.25/2008
Balvindera Singh Vs. Surendra Singh & Ors.
2
the will dated 27th March, 1998 the defendant no.1 got his
name entered in revenue record by way of mutation in the
Jamabandi. However, that was done without notice to the
other party, but in view of the order of the trial court to
maintain the status-quo according to learned counsel for
the appellant, the appellant may have difficulty in getting
the irrigation slip.
Learned counsel for respondent Ravindra Singh stated
that as per the irrigation rules the person in possession or
the Khatedar – tenant recorded in the revenue record can
get the irrigation facility and there is no question of mis-
interpreting the impugned order since the order is to
maintain the status-quo.
The order of injunction is required to be read in the
context in which prayer has been sought and since the
plaintiff’s grievance was against only the alienation of the
property, therefore, it is to be read in context and,
therefore, the order means that the appellant shall not
further alienate the property.
In view of the above, I do not find that appellant can
SBCMA No.25/2008
Balvindera Singh Vs. Surendra Singh & Ors.
3
have any difficulty in getting any irrigation facility as per the
rules of the Irrigation Department.
In view of the above, the appeal of the appellant is
disposed of with above observation.
(PRAKASH TATIA), J.
c.p.goyal/-