High Court Punjab-Haryana High Court

Col. Balwinder Singh(Retd.) And … vs Gram Panchayat on 30 July, 2009

Punjab-Haryana High Court
Col. Balwinder Singh(Retd.) And … vs Gram Panchayat on 30 July, 2009
R.S.A.No. 798 of 2008(O&M)                      {1}



      In the High Court of Punjab and Haryana at Chandigarh


                              R.S.A.No. 798 of 2008(O&M)
                              Date of Decision:July 30, 2009



Col. Balwinder Singh(Retd.) and others




                                          ---Appellants


                  versus




Gram Panchayat, Bhanri and another



                                          ---Respondents

Coram:      HON'BLE MRS. JUSTICE SABINA

                ***

Present: Mr.Arun Palli, Senior Advocate,
with Mr. Kanwar Goyal, Advocate
for the appellants

None for the caveator-respondent.

***

SABINA J.

Plaintiff-Gram Panchayat had filed a suit for declaration.

Civil Judge ( Junior Division), Patiala, vide judgment and decree dated

26.3.2007decreed the suit of the plaintiff. Aggrieved by the same,

defendant No. 1 and defendants Nos. 2 to 4 preferred appeals and the

same were dismissed by Additional District Judge, Patiala vide judgment
R.S.A.No. 798 of 2008(O&M) {2}

and decree dated 9.10.2007, Hence, the present appeal by the defendants

No. 2 to 4.

The facts of the case as noticed by the learned Additional

District Judge, in paras 2 to 4 of its judgment read as under:-

“The facts of the case are that Gram Panchayat through its

Sarpanch Darshan Singh has filed a suit for declaration that the

judgment and decree dated 26.7.1996 passed by Sh. Arun Veer

Vashista, the then learned Civil Judge (Junior Division),

Patiala, in suit No. 560 dated 22.12.1995, decided on 26.7.96,

titled as Harchand Singh versus Gram Panchayat is based on

fraud and collusion with the said Sarpanch Pal Singh and

defendant Harchand Singh and are, therefore, void, ab-initio

and are liable to be set aside and do not effect the rights of the

plaintiff. It is added that Col. Balwinder Singh and Pushpinder

Kaur became party by filing application under Order 1 Rule 10

CPC. The defendant obtained an order from the Collector,

Patiala on 28.1.1991, under Section 11 of the Punjab Village

Common Lands (Regulations)Act, by concealment of facts and

also succeeded in getting the mutation sanctioned on the basis

of the said order. The order dated 28.1.91 was challenged by

the gram panchayat before the Commissioner (I.R.D.), Punjab

Chandigarh to set aside the same. The defendant challenged

the order of the Commissioner before the Hon’ble High Court,

which upheld the order of the Commissioner, vide its order

dated 31.7.1995. Thereafter, by concealment of factum of

previous litigation, Harchand Singh filed suit in the court of Sh.

R.S.A.No. 798 of 2008(O&M) {3}

Arun Veer Vashista on 22.12.95, which decreed on 26.7.1996.

During the pendency of said suit, the defendant transferred the

suit property vide sale deeds dated 27.12.95, 10.1.96, 8.2.96

and lastly on 20.5.96 in favour of Balwinder Singh and others

and handed over the possession to them. The defendant was in

collusion with the then Sarpanch Lal Singh, who was elected in

January, 1993. The order passed by the Commissioner and the

Hon’ble High court was well within the knowledge of the then

Sarpanch and the present defendants, but they did not disclose

the same and did not produce the same before the court of Sh.

Arun Veer Vashista, the then learned Civil Judge ( Junior

Division), Patiala, which led to the passing of judgment and

decree dated 26.7.96. The decree is based on fraud and

collusion with the then Sarpanch and the defendant and is

liable to be set aside and does not effects the rights of the

plaintiff gram panchayat to proceed against the defendant and

his successors Balwinder Singh etc. to whom the land was

transferred during the pendency of the said suit. The plaintiff

came to know about the judgment and decree, when Balwinder

Singh and others produced the same before the A.C.Ist Grade,

Nabha in mutation proceedings in September, 1999 and

thereafter, after obtaining the copies thereof, the present was

filed.

Defendant No. 1 in his written statement took the

preliminary objections that the suit of the plaintiff is false and

frivolous; the suit land has already been sold to Balwinder
R.S.A.No. 798 of 2008(O&M) {4}

Singh and others and they are in actual possession; the suit is

bad for non joinder of necessary parties and is time barred and

is not maintainable. It is also barred by the principle of res

judicata and that no proper court fees has been affixed. The

plaintiff has not come to the court with clean hands and

concealed the material facts from the court. It was stated that

order dated 28.1.91 was obtained by concealment of material

facts. It was denied that the mutation was sanctioned on the

basis of the said order. The order of the Collector was not set

aside by the Commissioner. The writ petition was filed by the

gram panchayat and dismissed on 7.6.96. The said judgments

have become final. Now the gram panchayat is estopped from

filing the present suit. Now the gram panchayat is estopped

from filing the present suit. Balwinder Singh etc. have not

been impleaded as party. The collusion with the then Sarpanch

Pal Singh is denied. It is stated that gram Panchayat filed writ

petition No. 8622 of 1996 before Hon’ble the High Court, but

the same was dismissed on 7.6.96. It was denied that the

decree is the result of fraud and collusion, as alleged.

Defendants No. 2 to 4 in the written statement took

the preliminary objections that the plaintiff has not come to the

court with clean hands and the defendants are entitled to special

costs. They claimed that they are bona fide purchaser and

protected under Section 41 of the Transfer of Property Act.

The fraud and collusion have been denied. The suit is alleged

to be time barred.”

R.S.A.No. 798 of 2008(O&M) {5}

On the pleadings of the parties, on 2.11.2000 trial court framed

the following issues:-

“(1) Whether the plaintiff is entitled for the declaration

to the effect that the judgment and decree dated 26.7.1996

passed by the court of Sh. Arun Veer Vashista, PCS, Civil

Judge, Sr. Division, Patiala, in suit No. 560 of dated 22.12.95

suit titled as Harchand Singh Vs. Gram Panchayat is based

upon fraud and is null and void ? OPP

(2)Whether the suit is false and frivolous? OPD

(3)Whether the suit is non joinder for necessary parties as

defendant Balwinder Singh already sold the land? OPP

(4)Whether the suit is barred by limitation? OPD

(5)Whether the suit is hit by res judicata? OPD

(6)Whether no proper court fee has been paid? OPD

(7)Whether plaintiff has not come to the court with clean

hands? OPD

The following additional issues were also framed by the learned

trial court on 7.6.2002:-

(7-A)Whether the suit is not maintainable in the present

form?OPD

(7-B)Whether the plaintiff is estopped by its own act and

conduct from filing the present suit? OPD

(7-C) Whether the defendants No. 2 to 4 are the bona fide

purchasers for valuable consideration, if so, its effect? OPD

After hearing learned counsel for the appellants, I am of the

opinion that the present appeal deserves to be dismissed.

R.S.A.No. 798 of 2008(O&M) {6}

Plaintiff -Gram Panchayat had challenged the decree dated

26.7.1996 passed in a suit titled as Harchand Singh vs. Gram Panchayat on

the ground of fraud. The said decree was obtained in a suit filed by

Harchand Singh as the same was not contested by the then Sarpanch. Gram

Panchayat was held to be owner of the property in dispute in earlier

litigation up to this Court. Harchand Singh got an order under Section 11

of the Punjab Village Common Lands (Regulation)Act, 1961 dated

28.1.1991. The said order was challenged by the Gram Panchayat and was

set aside and the order passed by the Commissioner, (I.R.D.) Punjab,

Chandigarh was upheld by this Court vide order dated 31.7.1995. However,

when the decree, in question was passed on 26.7.1996, the said facts were

not brought to the notice of the court. The arguments raised by learned

senior counsel for the appellants that the appellants were bona fide

purchasers as Harchand Singh was duly reflected as owner of the suit

property in the revenue record is without any force as Harchand Singh could

not have passed a better title to the purchaser. Harchand Singh was not

owner of the property in dispute and the same was owned by the Gram

Panchayat. Courts below had rightly held that the decree in question dated

26.7.1996 was a result of fraud and the appellants could not be described

as bona fide purchasers.

No substantial question of law arises in this appeal.

Accordingly, this appeal is dismissed.

(SABINA)
JUDGE

July 30, 2009
PARAMJIT