High Court Punjab-Haryana High Court

Banti vs Harjit Kaur And Others on 15 July, 2009

Punjab-Haryana High Court
Banti vs Harjit Kaur And Others on 15 July, 2009
Civil Revision No. 1549 of 2006
                                                                         -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH



                               Civil Revision No. 1549 of 2006 (O&M)
                               Date of decision: 15.07.2009



Banti
                                                               ....Petitioner



                    Versus



Harjit Kaur and others
                                                            ....Respondents


CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: - Mr. H.S. Bhullar, Advocate,
           for the petitioner.

          Mr. Vikas Jain, Advocate,
          for the respondents.

                    *****

VINOD K. SHARMA, J (ORAL)

CM No. 13797-CII of 2008

This application under Section 151 of the Code of Civil

Procedure has been moved for revival of C.R. No. 1549 of 2006 decided

on 9.10.2007.

Learned counsel appearing on behalf of the applicant-

petitioner states, that the counter claim raised by the petitioner for mesne

profit by way of damages and use and occupation was still pending

adjudication and had not been withdrawn, therefore, the statement made
Civil Revision No. 1549 of 2006
-2-

by respondent No. 1 was not correct. Revision petition had not become

infructuous, as stated.

On consideration, and in view of the averments made in the

application, C.M. is allowed, order dated 9.10.2007 is recalled and the

case is restored to its original number.

CR No. 1549 of 2006

This revision petition is directed against the order dated

20.2.2006 passed by the learned Civil Judge (Junior Division),

Chandigarh, on an application moved by the petitioner herein, seeking

direction to the respondent/plaintiff to pay a sum of Rs.30,000/- per

month as mesne profit during the pendency of the counter claim.

The respondent/plaintiff filed a suit for specific performance

of agreement to sell claiming therein, that 50% of the sale consideration

was paid to the owners of the property in dispute. The

respondent/plaintiff, therefore, sought specific performance of agreement

to sell.

The suit is being contested by the defendants.

However, the petitioner filed a counter claim seeking

possession of the property in dispute, and claimed mesne profit for use

and occupation.

During the pendency of the suit, application under Section 151

of the Code of Civil Procedure was moved for payment of Rs.30,000/-

per month as mesne profit.

The learned trial Court, on consideration of the respective

contentions of the parties, was pleased to dismiss the application by

holding, that the rights of the parties were yet to be determined,
Civil Revision No. 1549 of 2006
-3-

therefore, at this stage the application moved for grant of mesne profit @

Rs.30,000/- per month was totally mis-conceived.

Learned counsel for the petitioner contends, that under the

principle of equity, the petitioner, being owner of the 1/4th share, was

entitled to mesne profit for use and occupation at least qua her share.

This contention of the learned counsel for the petitioner cannot

be accepted. The respondent/plaintiff has denied that any amount is

payable. The stand of the plaintiff is that he is holding the property

under the part performance of the agreement to sell and, therefore, is not

liable to pay any rent to the petitioner nor any damages for use and

occupation are payable.

The learned trial Court, in facts and circumstances was right in

dismissing the application, by holding that the dispute between the

parties was yet to be determined. Therefore, by way of interim relief, the

application filed could not be entertained.

The order being in consonance with the law, does not call for

any interference by this Court in exercise of revisional jurisdiction under

Article 227 of the Constitution of India.

No merit.

Dismissed.

(Vinod K. Sharma)
Judge
July 15, 2009
R.S.