High Court Punjab-Haryana High Court

Bhagmal vs Ram Kishan And Others on 17 July, 2009

Punjab-Haryana High Court
Bhagmal vs Ram Kishan And Others on 17 July, 2009
  IN THE HIGH COURT OF PUNJAB AND HARYANA
                AT CHANDIGARH


                            Regular Second Appeal No. 762 of 2007
                                    Date of Decision : July 17, 2009

Bhagmal
                                                          ...Appellant
                               Versus
Ram Kishan and others
                                                      ....Respondents


CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :   Mr. Surinder Dhull, Advocate for
            Mr. M.K. Sangwan, Advocate

            Mr. Jaswant Jain, Advocate

T.P.S. MANN, J.

Suit for declaration filed by the plaintiff-appellant that

the decree dated 17.1.1995 in Civil Suit No. 698 suffered by

defendant No. 3 in favour of defendants No. 1 and 2 upon which

mutation regarding transfer of ownership was sanctioned, was totally

wrong, against law, illegal, without jurisdiction, null and void and

not binding upon the plaintiff and liable to be set aside, was

dismissed by Civil Judge (Senior Division), Rewari on March 07,

2005, which judgment was upheld in appeal by Additional District

Judge, Rewari on April 29, 2006. Aggrieved of the same, the

plaintiff has filed the present second appeal under Section 100 of the

Code of Civil Procedure.

R.S.A. No. 762 of 2007 -2-

Admittedly, Chhanna-defendant No.3 is an issueless

proprietor. According to the plaintiff, the suit property held by him

was not the ancestral property of the said defendant but his self

acquired/absolute property. Therefore, no family settlement could

have taken place regarding the suit property. Moreover, defendants

No.1 and 2, who were nephews of defendant No.3, did not have any

pre-existing right in the aforementioned self acquired property of

defendant No.3. The so-called family settlement could not have

taken place without impleading all the members of the family,

including the plaintiff, who was brother of defendant No.3.

Therefore, the plea of the family settlement on the basis of which

decree dated 17.1.1995 was obtained by defendants No.1 and 2, was

false and frivolous. Even if the said decree was taken as such, it had

created the right in favour of defendants No.1 and 2 for the first time

and, therefore, required registration, which was not done. Therefore,

it was not binding upon the plaintiff.

The relationship of the parties is not disputed and so also

the ownership-cum-possession of the suit property by defendant

No.3. The plaintiff had examined PW1 Bhoop Singh son of Ram

Kumar, who knew both the parties. Said Bhoop Singh unequivocally

deposed before the trial Court that the plaintiff, defendant No.3 and

father of defendants No.1 and 2 got separated many years ago when
R.S.A. No. 762 of 2007 -3-

their father suffered a decree in their favour. All the brothers

became separate in mess and business. While the plaintiff with his

family was residing separately from his brothers for the last 25/30

years, defendant No.3 and father of defendants No.1 and 2 were

residing together, having common mess and residence. Defendant

No.3 was being looked after by his brother and his sons. Chhanna-

defendant No.3 while appearing as DW3 also deposed to the same

effect that he was living with defendants No.1 and 2 who were his

nephews. On the other hand, the plaintiff had given him beatings for

which he was also convicted by the Court.

In view of the above circumstances, it could not be said

that defendants No. 1 and 2 had no pre-existing right in the property

of defendant No.3 and, therefore, they could not have entered into

any family settlement. Thus, defendant No.3 could suffer a decree

in favour of his nephews in terms of the family settlement.

The plaintiff failed to bring on record any evidence that

defendant No.3 was incompetent to suffer the decree or he was

incapable of rational understanding or not in a disposing mind at the

time of suffering the decree in favour of his nephews.

Aforementioned Bhoop Singh-PW1 had also deposed that defendant

No.3 was a man of full understanding, who had been attending to his

daily activities, besides visiting various places.
R.S.A. No. 762 of 2007 -4-

In view of the above, findings arrived at by the learned

Courts below in dismissing the suit, cannot be said to be either

erroneous or perverse. Those findings do not suffer from any

illegality or infirmity. No question of law, much less substantial

questions of law, as claimed by the appellant, arises for

consideration in the present second appeal. Accordingly, the appeal

is dismissed.





                                         ( T.P.S. MANN )
July 17, 2009                                 JUDGE
satish