High Court Punjab-Haryana High Court

Chand Ram vs Suraj Bhan And Others on 10 August, 2009

Punjab-Haryana High Court
Chand Ram vs Suraj Bhan And Others on 10 August, 2009
R.S.A.No. 3443 of 2008                                    1



      In the High Court of Punjab and Haryana at Chandigarh


                        R.S.A.No. 3443 of 2008
                        Date of decision: 10.8.2009


Chand Ram

                                                      ......Appellant

                        Versus



Suraj Bhan and others

                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Rakesh Nehra, Advocate,
           for the appellant.

                 ****

SABINA, J.

Plaintiff Suraj Bhan filed a suit for possession, which was

decreed by the Civil Judge (Jr.Divn.) Bahadurgarh vide judgment and

decree dated 24.12.2004. In appeal filed by defendants No.1 and 2,

the said judgment and decree were upheld by the Additional District

Judge-I, Jhajjar vide judgment and decree dated 4.3.2008. Hence,

the present appeal by defendant No.1.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 and 3 of its judgment, are as under:-
R.S.A.No. 3443 of 2008 2

“2. Briefly stated the facts of the case as

emanating from the pleading of the parties are that the

plaintiff and the defendants No.5 to 12 were owners in

possession of the plot No.387 measuring 4 kanals 1

marla comprised in khewat No.364/344 and Khatoni

No.463 situated within the revenue estate of village

Bhaproda, Tehsil Bahadurgarh as per the jamabandi for

the year 1996-97. The defendants No.1 to 4 were

alleged to have encroached upon this plot on the area

shown with letters ABCDE, EDGF, DCHG and CIH

respectively in the site plan Ex.P3. They were alleged to

have raised illegal structures thereon in December 1999.

When they did not remove the illegal structure therefrom

the plaintiff brought the present suit seeking a decree for

possession of the above area allegedly encroached upon

by the defendants No. 1 to 4.

3. The defendants No. 1, 2 and 3-A having put up

appearance filed their written statement. Therein,

besides raising certain legal objections they pleaded

that they did not encroach upon any portion of the

above plot No.387. They claimed themselves to be

owners in possession of the above portions. They

further pleaded that these portions had fallen to their lot

in the year 1953 and since that day they have been in
R.S.A.No. 3443 of 2008 3

possession thereof after raising the construction

thereon. They further pleaded that the alleged portions

formed part of plot No.1497 and the plaintiff and the

proforma defendants No. 5 to 12 have nothing to do

with the title or possession of these portions. With

these averments these defendants prayed for dismissal

of the suit. Defendants No. 5 to 12 in their written

statement admitted the claim of the plaintiff in toto.

Defendant No.4 also admitted the claim of the plaintiff

in toto as per his statement given after putting up

appearance before the lower court.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled to a decree for

possession in his favour and against the defendants on

the grounds as alleged in the plaint? OPP

2. Whether the suit of the plaintiff is not

maintainable in the present form? OPD

3. Whether the suit is bad for mis-joinder and

non-joinder of necessary parties? OPD

4. Whether the plaintiff has nocause of action to

file the present suit? OPD

5. Whether the plaintiff has no locus-standi to file

the present suit? OPD
R.S.A.No. 3443 of 2008 4

6. Whether the plaintiff has not come in the court

with clean hands? OPD

7. Whether the defendants are owners in

possession of a suit land since 1953 from the time of

partition of abadi of village, as detailed in para No.4 of

the written statement ? OPD

8. Relief. “

After hearing learned counsel for the appellant, I am of

the opinion that the instant appeal is devoid of any merit.

The case of the plaintiff was that the plaintiff and

defendants No. 5 to 12 were owners of the plot No.387. Defendants

No. 1 to 4 had, however, encroached upon the plot over the area

marked with letters ABCDE, EDGF, DCHG and CIH as shown in the

site plan Ex.P-3. In order to substantiate their case, plaintiffs

examined PW-4 Raghbir Singh, Halqa Girdawar. The said witness

deposed that on 3.9.2000, he was posted as Halqa Girdawar in

village Bhaproda . He had demarcated plot No.387 in the presence

of the parties to the suit, Halqa Patwari and other respectables of the

village. The said witness proved his report Ex.P4, attendance sheet

Ex.P-5 and site plan Ex. P-6. PW-4, in his cross-examination,

deposed that the defendants had not affixed their signatures on the

report. The said witness in his report opined that there was illegal

encroachment on the part of defendants Chand Ram, Dharambir and

Tekan.

R.S.A.No. 3443 of 2008 5

Learned trial Court, after perusing the attendance sheet

Ex.P-5, has observed that as per the same, the demarcation was

conducted in the presence of respectables of the village apart from

the parties to the suit. In order to counter the said report,

defendants, on the other hand, examined DW-4 Satpal Singh,

Kanungo, who has submitted his demarcation report Ex.DW 4/A. As

per the said witness, construction had been raised by the

defendants in plot No.1497/1 and 2. However, the said witness

admitted that he had not given any notice to the plaintiff at the time of

demarcation. In these circumstances, the learned Additional District

Judge, rightly held that no reliance could be placed on the reports

submitted by DW-4 as the demarcation had been done at the back of

the plaintiff. The finding of fact arrived at by both the Courts below

after appreciating the evidence on record, calls for no interference by

this Court.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE

August 10, 2009
anita