High Court Punjab-Haryana High Court

Chandan vs Narma And Another on 21 January, 2009

Punjab-Haryana High Court
Chandan vs Narma And Another on 21 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.


                                                           CR NO.313/2009
                                                  Date of Decision:21.1.2009.

Chandan
                                      ..........Petitioner.

            Versus

Narma and another.
                                   ..........Respondents.


CORAM:      HON'BLE MR.JUSTICE JASWANT SINGH.

Present:    Mr. Sanjiv Gupta,Advocate for the petitioner-plaintiff.


JASWANT SINGH,J.

Petitioner-plaintiff, by filing this revision petition under Article

227 of the Constitution of India, has prayed for quashing the order dated

23.9.2008 (Annexure P/2) passed by the learned Additional District Judge,

Karnal, whereby the appeal filed by the respondents-defendants was

allowed and the order dated 30.10.2007 (Annexure P/1) passed by the

learned trial Court granting ad interim injunction in favour of the petitioner-

plaintiff was set aside and the application under Order 39 Rules 1 and 2

CPC filed by the petitioner-plaintiff was dismissed.

Briefly the facts are that petitioner-plaintiff filed a suit for

declaration with consequential relief of possession on the ground that he

was a co-owner in joint possession of about 7 kanals 3 marlas of land in

Village Sangoha, as described in the plaint. The case set up by the

petitioner-plaintiff was that he used to give the suit land on lease to Smt.

Anto Devi, mother of defendants 1 and 2 and in the year 1990 he was in

urgent need of money and therefore, desirous of mortgaging the land instead
CR NO.313/2009 2

of giving it on lease to Smt. Anto Devi. It was further alleged that Smt.

Anto Devi instead of creating a mortgage fraudulently obtained a civil court

decree dated 14.1.1990 in Civil Suit No.12/1990, against the petitioner-

plaintiff, which has also been challenged in the present suit.

Petitioner-plaintiff also filed an application under Order 39

Rules 1 and 2 CPC, seeking ad interim injunction restraining the

respondents-defendants from alienating the suit land.

The suit as well as ad interim injunction application were

contested by respondents-defendants alleging that the petitioner-plaintiff

had suffered a consent decree in favour of father of respondents-

defendants, which had been passed with the consent and knowledge of the

petitioner-plaintiff.

After hearing learned counsel for the parties, learned trial Court

vide order dated 30.10.2007 (Annexure P/1) granted ad interim injunction in

favour of the petitioner-plaintiff, restraining the defendants from alienating

the suit land.

Aggrieved against the same, respondents-defendants filed an

appeal before the learned lower appellate Court.

Learned lower appellate Court, vide impugned order dated

23.9.2008 (Annexure P/2) allowed the appeal and set aside the order dated

30.10.2007 (Annexure P/1) passed by the learned trial Court granting ad

interim injunction in favour of the petitioner-plaintiff. While accepting the

appeal filed by the respondents-defendants, it was found by the learned

lower appellate Court that the decree dated 14.1.1990 had been challenged

by the petitioner-plaintiff after a lapse of 15 years and it was not explained
CR NO.313/2009 3

in the plaint as to when the petitioner-plaintiff came to know about the

alleged fraud played upon him. It was further found that signatures on the

statement on the basis of which consent decree was passed were not denied.

The learned lower appellate Court rejected the stand of the petitioner-

plaintiff that the consent decree had been obtained in the garb of executing

a mortgage deed, on the ground that petitioner had appeared in the Court

alongwith his counsel, made a statement in the Court and suffered a consent

decree, therefore, there existed no prima facie case in his favour.

It was further observed by the learned lower appellate Court

that merely because the respondents-defendants had not effected any

alienation for the last more than 15 years, it could not be said that balance of

convenience had tilted in favour of the petitioner-plaintiff. It was also

found that by restraining respondents-defendants from alienating the suit

land would rather amount to irreparable loss and injury to them and in any

case the principle of lis pendens would be applicable. Accordingly, the

order dated 30.10.2007 (Annexure P/1) passed by the learned trial Court

was set aside and the ad interim injunction application of the petitioner-

plaintiff was dismissed. However, it was made clear that in the document

of alienation, if any, the vendor shall specifically incorporate the fact of

pendency of the present suit and that the alienee/vendee shall be bound by

the decision in the suit.

After hearing the leaned counsel for the petitioner-plaintiff and

perusing the impugned order, in my opinion, the reasoning adopted by the

learned lower appellate Court in declining the grant of ad interim injunction

in favour of petitioner-plaintiff is correct and the impugned order suffers
CR NO.313/2009 4

from no illegality or perversity, warranting interference by this Court in the

present revision petition under Article 227 of the Constitution of India.

Resultantly, the present revision petition fails and is hereby

dismissed.

No costs.


21.1.2009.                                            (Jaswant Singh)
joshi                                                      Judge