High Court Punjab-Haryana High Court

Bhajan Singh And Others vs Kartar Singh on 4 November, 2009

Punjab-Haryana High Court
Bhajan Singh And Others vs Kartar Singh on 4 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                           CHANDIGARH.

                                        R.S.A. No.202 of 1987 (O&M)
                                         Date of decision: 04.11.2009

Bhajan SIngh and others
                                                        -----Appellants
                                  Vs.
Kartar Singh.
                                                      -----Respondent


CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL

Present:-   None for the appellants.

            Mr. G.K. Chawla, Advocate
            for the respondent.
              ---


ORDER:

1. This appeal has been preferred by the defendants

against decree granted by the lower appellate Court in favour of

the respondent/plaintiff with regard to 1/3rd share of the suit land.

2. Case of the respondent/plaintiff was that he was

brother of Rattan Singh who died issueless and was entitled to

inherit part of his estate as one of the heirs. The suit was

contested by the defendants, the other heirs of Rattan Singh, on

the basis of Will dated 17.12.1958 Ex.D1. Main issue between

the parties was issue No.(iii), relating to validity of Will.

3. The trial Court upheld the Will by observing that

Rattan Singh used to live with the defendants and the Will was

genuine. On appeal, the lower Appellate Court reversed the
RSA No.202 of 1987 2

decree of the trial Court. It was held that the Will had not been

proved in accordance with law.

3. The appeal has been pending for the last 22 years.

The appeal can be entertained only if there is any substantial

question of law. No substantial question of law has been

framed.

4. Inspite of repeated calls, none appears for the

appellants. The matter was shown in the list earlier also.

5. In these circumstances, the appeal is dismissed for

non-prosecution.

6. A copy of this order be sent to one of the appellants.

November 04, 2009                     (ADARSH KUMAR GOEL)
ashwani                                        JUDGE