Allahabad High Court High Court

Bhuidhar Singh vs Banshraj Singh on 5 July, 2010

Allahabad High Court
Bhuidhar Singh vs Banshraj Singh on 5 July, 2010
Court No. - 4

Case :- WRIT - C No. - 38169 of 2010

Petitioner :- Bhuidhar Singh
Respondent :- Banshraj Singh

Petitioner Counsel :- Surjeet Singh
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

Plaintiff­respondent filed a suit for permanent injunction to restrain 

the defendant­petitioner from interfering in his peaceful possession 

over the suit property and not to raise any construction or change 

the nature without partition. Trial court vide order dated 14.11.2007 

dismissed   the   application   for   temporary   injunction   application 

against which an appeal was preferred. The lower appellate court 

finding that both the parties are co­sharers and there is no actual 

partition by metes and bounds but the defendant­petitioner was 

trying  to   raise   construction  over  a   specific  portion,  directed  the 

parties to maintain status quo. 

Apart from above fact that petitioner has approached this Court 

after about more than a year of passing of the impugned order, 

even otherwise there is no evidence of partition by either of the 

parties nor is entitled to raise any construction on the joint land 

without carrying partition.

In view of above, the court below has not committed any illegality 

in passing the order directing the parties to maintain status quo.

The writ petition, accordingly, fails and stands dismissed in limine.

05.07.2010
VKS/ WP 38169/10