High Court Punjab-Haryana High Court

Bharat Singh And Others vs Municipal Corporation on 4 August, 2009

Punjab-Haryana High Court
Bharat Singh And Others vs Municipal Corporation on 4 August, 2009
RSA No. 1409 of 2009                                      ( 1)

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                      RSA No. 1409 of 2009
                                      Date of Decision: 4.8.2009


Bharat Singh and others                                   ......Appellant

            Versus

Municipal Corporation, Faridabad                          .......Respondent

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

Present: Shri R.S. Sihota, Senior Advocate, with
Shri B.S. Rana, Advocate, for the appellants.

HEMANT GUPTA, J. (Oral).

The plaintiffs are in appeal aggrieved against the judgment and

decree passed by the learned first Appellate Court, on 6.9.2008 holding that

the Civil Court has no jurisdiction in respect of the land in dispute, which is

said to be Shamlat Deh, in terms of Section 13 of the Punjab Village

Common Lands (Regulation) Act, 1961 (for short `the Act’).

The plaintiffs have filed the present suit challenging the orders

passed by the District Collector and the Commissioner, in exercise of the

powers conferred upon them in terms of the Act. In terms of Section 13 of

the Act, the jurisdiction of the Civil Court is barred. Such is the finding

returned by the learned first Appellate Court.

In view of the said fact, I do not find any patent illegality or
RSA No. 1409 of 2009 ( 2)

material irregularity in the finding recorded, which may give rise to any

substantial question of law in the present second appeal.

Hence, the present appeal is dismissed.

(HEMANT GUPTA)
JUDGE

04-08-2009
ds