High Court Punjab-Haryana High Court

Darshan Singh And Others vs Gurbax Singh And Others on 1 October, 2008

Punjab-Haryana High Court
Darshan Singh And Others vs Gurbax Singh And Others on 1 October, 2008
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...


                                        RSA No. 362 of 1993

                                        Date of decision: October 1,2008

Darshan Singh and others                                       ..Appellants.

                                 Versus

Gurbax Singh and others
                                                               ..Respondent

Coram:        Hon'ble Mr.Justice Rakesh Kumar Garg

Present:      Mr.G.S.Bal, Advocate
              for the appellants.
              Mr.P.S.Thiara, Advocate
              for the respondents.
                        ...

Rakesh Kumar Garg,J.

This judgment shall dispose of two connected second appeals, i.e.,

RSA No.362 of 1993- Darshan Singh etc. Versus Gurbax Singh etc. and RSA

No.605 of 1993- Gurbax Singh etc. Versus Darshan Singh etc.(arising out of CA

No.64 of 1990 – Darshan Singh etc. Versus Gurbax Singh etc. and Civil Appeal

No.49 of 1990- Gurbax Singh etc. Versus Darshan Singh etc. arising out of

judgment and decree dated 16.9.1986 passed by the trial Court), whereby the

suit filed by the plaintiffs Darshan Singh etc. was dismissed and the defendant-

respondents were held entitled to possession of the disputed land measuring 45

kanals 18 marlas by way of counter claim.

The plaintiffs filed a suit for declaration that the plaintiffs and

defendant No.5 are the owners in possession of the land measuring 60 Kanals 4

Marlas bearing Khata Khatauni No.47/139 to 142, 235/479, 273/532, 147/250

Killa No.31/21/7, 76/25/1, 79/4, 5/1, 6, 15, 206, 39/8/2, 9/23, 79/5/3, 5/4,

29/8/3/2, 39/8/1 situated in village Jalal Ushma, Tehsil Baba Bakala District

Amritsar as entered in the jamabandi for the years 1976-77, 1977-78 and in the

alternative, plaintiff No.1 is in possession of the property as a tenant and for

permanent injunction restraining the defendant No.1 to 4 from interfering in their

possession.

The brief facts as stated in the plaint are that Wassan Singh son of

Santa Singh resident of village Jalal Ushma who was owner of the land in

dispute died issueless on 12.2.1983. The case of the plaintiffs is that Darshan

Singh, plaintiff No.1 during the life time of Wassan Singh used to cultivate the

suit land as tenant under him. The plaintiff and Dalip Singh, defendant No.5 are

the only heirs of Wassan Singh being his collaterals and as such after the death

of Wassan Singh, they became the owners of the land. Defendant Nos.1 to 3

asserted that they had purchased the land from Wassan Singh deceased. The

case of the plaintiff is that Wassan Singh did not sell the land to the defendant

and if there is any sale deed in their favour, the same is illegal, void and

inoperative as Wassan Singh was very old, his eye sight was poor and he was

addicted to opium and the sale deed, if any, was procured illegally from him.

Since defendant Nos.1 to 4 are threatening to take possession of the land, thus

the necessity arose to file the suit. It is also prayed that in case the defendants

are held to be in possession of the some land, then by way of an alternative

relief, the same be got restored to them.

On the other hand, the version of the defendants is that Wassan

Singh himself was in cultivating possession of the land as owner during his life

time and the possession of the land was delivered to them by Wassan Singh at

the time , the sale was effected i.e., on 27.1.1983, which was sold to them for

consideration of Rs.49000/- by Wassan Singh who was perfectly in sound and

disposing mind and in fact they were dispossessed from the land forcibly during

the pendency of the suit except Khasra Nos.29/8/3/2 and 29/9. The defendants

claimed the possession of the land by way of counter claim. It was also averred

that the suit in respect of Khasra No. 29/28/3/2 and 29/9 is not maintainable.

From the pleadings of the parties, the following issues were

framed:-

1. Whether the plaintiffs are in possession of the suit land, If so, to

what effect ?OPP.

2. Whether the plaintiffs are the legal heirs of the deceased

Wassan Singh and are entitled to file the present suit ?OPP.

3. Whether the plaintiffs or any of them is a tenant over the land in

the suit ?OPP.

4. Whether the suit is properly valued for the purposes of court fee

and jurisdiction ?OPD.

5. Whether Wassan Singh had executed any sale deed in favour of

defendants for consideration on 27.1.1988 ?OPD.

6. If issue No.5 is proved, whether the same is illegal,void abinitio

and in operative in law?OPP

Additional issues:

1. Whether by way of alternative relief, the plaintiffs are entitled to

the possession of the land ?OPP

2. Whether the defendants are within their right to have counter

claim as alleged in the amended written statement ?OPD

3. If Addl. Issue No.2 is proved, then whether defendants are

entitled to the possession of suit land except Khasra No.29/8/3/2,

29/9 and 39/8/17 ?OPD.

Issue Nos.1 and 3 were partly decided in favour of the plaintiffs and

Darshan Singh plaintiff was held to be a tenant on a part of the disputed land

while plaintiffs were held to be trespassers in other portion of the land. Issue

No.2 was held against the plaintiffs. Issue No.4 was decided in favour of the

plaintiffs. Under issue Nos.5 and 6, defendant-vendees were held to have

validly purchased the land from Wassan Singh vide sale deed executed on

27.1.1983 Ex.D1.

It was further held under additional issues that the plaintiffs are not

entitled to the possession of the land as alternative relief. Additional Issue Nos.2

and 3 were also decided against the defendants. As a result of the findings of

the trial Court on various issues, Darshan Singh, plaintiff No.1 was held to be in

possession of the part of the disputed land as a tenant, while plaintiffs were held
to be in possession of some other land also as tresspassers. In these

circumstances, the suit filed by the plaintiffs was partly decreed and vendees-

respondents were retrained from interfering in possession of the plaintiffs in the

land in their possession except in due course of law vide judgment and decree

dated 16.9.1986 of the trial Court.

Feeling aggrieved against the judgment and decree of the trial

Court, the parties preferred separate appeals against the same. In CA No.64 of

1990 – Darshan Singh etc. Versus Gurbax Singh etc. filed by the plaintiffs, they

claimed to be owners in possession of the disputed land, having inherited the

same from Wassan Singh deceased being his nearest legal heirs claiming that

the sale deed in favour of defendants was illegal and not binding on their rights.

Darshan Singh plaintiff also claimed to be the tenant of the disputed land. In the

counter appeal No.49 of 1990- Gurbax Singh etc. Versus Darshan Singh etc.,

the defendants claimed that they were the owners of the land in dispute on the

basis of the sale deed Ex.D1 and the tenancy of Darshan Singh was also

denied. It was also argued that the counter claim set up by the defendants were

wrongly denied and they were entitled to possession of the land.

The lower Appellate Court found that the plaintiffs were the nearest

collaterals of Wassan Singh deceased, but Wassan Singh deceased was

survived by his widow Gurdev Kaur and in her presence the plaintiffs could not

claim any right or interest in the estate of Wassan Singh deceased. It was also

found by the lower Appellate Court that though the plaintiffs may be the nearest

collaterals of Wassan Singh deceased, they could not claim any right or interest

in the estate of Wassan Singh deceased as the defendants had purchased the

land in dispute validly vide sale deed Ex.D1 from Wassan Singh as the sale

deed Ex.D1 was executed by Wassan Singh deceased in favour of the Vendee

defendant genuinely and validly. The contention of Darshan Singh, plaintiff was

that he was tenant on the disputed land. It was found that he was not a tenant in

part of the suit land comprised in Khasra No. 76/25/1, 79/4, 5/1, 5/3, 79/5/4,

79/6, 79/15. However, he was in possession of the aforesaid land measuring 45
kanals 18 marlas in illegal and unauthorized possession and not as a tenant and

therefore, the defendants have a right to possession of this land measuring 45

Kanals 18 Marlas by way of counter claim. On the basis of these findings, the

lower Appellate Court dismissed Civil Appeal No.64 of 1990- Darshan Singh etc.

Versus Gurbax Singh etc.. The Civil Appeal No.49 of 1990- Gurbax Singh etc.

Versus Darshan Singh etc. was accepted and decree of the trial Court dated

16.9.1986 was modified and a decree for possession of disputed land

measuring 45 Kanals 18 Marlas comprised in Khasra Numbers 31/21/5(0-2),

76/25/1(6-10), 79/4(5-8), 5/1(5-8)/ 6(10-2), 15(6-5), 306(2-2), 39/8/2(3-16), 39/9

(4-0), 79/5/3(-15), 79/5/4 (1-0), as mentioned in the head note of the written

statement, was passed in favour of the defendant-appellants by way of counter

claim.

Feeling aggrieved against the judgment and decree passed by the

lower Appellate Court in both the appeals, the plaintiffs have filed these two

appeals challenging the same in this Court.

Learned counsel for the appellant has vehemently argued that the

defendants had claimed possession of the land in dispute by way of counter

claim which was filed much after filing of the written statement which is not

permissible in law. It is further argued by the counsel for the appellant that the

counter claim can be made by the defendants only in the suit pertaining to

money matters and not in the suits for declaration or possession of the

immovable property and therefore the lower Appellate Court has erred at law

while granting the decree of possession of the suit land to the defendant-

respondents.

During the course of hearing, it was also found that the appellants

have not framed any substantial question of law in this case. However, instead of

adjourning the case any further with the consent of the counsel for the parties,

the following substantial question of law is framed in this appeal:-

(i) Whether counter claim can be filed after filing of written

statement.

(ii) Whether counter claim is permissible only in money matters and

cannot be filed in suits for declarations and suit for possession etc.

I have heard learned counsel for the parties and perused the

record.

The defendant-respondents have claimed the suit land on the basis

of sale deed dated 27.1.1983 in their favour executed by Wassan Singh. The

possession of the said disputed land is also claimed to be delivered to them

under the aforesaid sale deed. It is also a matter of record that during the

pendency of suit, it was claimed by them that plaintiff-appellant dispossessed the

defendants from the disputed land in illegal manner under the garb of stay orders

issued by the court in the case and claimed to be in possession of the land

comprised in Khasra No.29/8/3/2 and 29/9 and sought possession of the

remaining disputed land purchased by them vide sale deed dated 27.1.1983 by

way of counter claim under Order 8 Rule 6 C.P.C. and on the basis of this

counter claim additional issue No.2 and 3 were framed by the trial Court which

were to the effect whether the defendants are within their rights to have counter

claim as alleged in the amended written statement.

It is also a matter of record that the defendants had filed their

counter claim by amendment of their written statement, which was permitted to

be amended by the court and the plaintiff never challenged the said amendment

of written statement by the respondent and thereafter the additional issues

regarding counter claim of the defendant-respondents were framed on the basis

of pleadings in the written statement which includes the counter claim of the

defendants and thereafter the parties were allowed to prove their case by leading

evidence. Both the parties were well aware of the issues arising out of their

pleadings including counter claim filed by the defendant-respondents and on

conclusion of evidence, arguments were addressed on all the issues including

the issues with regard to counter claim. It is also clear from the judgment of the

trial court that on additional issues 2 and 3 which pertains to counter claim, the

only argument raised by the learned counsel for the plaintiff was to the effect that
the counter claim cannot be filed in a suit for declaration/possession. No such

argument regarding the filing of the counter claim after filing the written

statement was raised. In any case, the law is well settled on this question as

raised by the learned counsel for the appellant. In the case of Rohit Singh &

others Versus State of Bihar (now State of Jharkhand) and others 2007(1) RCR

(Civil) 674, the Hon’ble Supreme Court of India has authoritatively held that the

counter claim can be filed after filing of written statement but not after issues

were framed and evidence closed.

Faced with this situation, learned counsel for the appellant cited

judgment of this court in case of Bank of Baroda Versus Gurcharan Singh 1986

PLJ 43 to the effect that defendant cannot be allowed to file counter claim by

amending written statement. The contention of the learned counsel for the

appellant is misconceived. In the aforesaid case, it was pleaded that the counter

claim was to be treated as plaint and governed by the rules applicable to the

plaint and the same should have been filed before filing the written statement

and it was submitted that there was no proper counter claim filed by the

defendants as provided under Order 8 Rule 6-A of the Code of Civil Procedure.

The aforesaid judgment was considered by this Court in the case of Inder Lal

Khanna Versus Krishan Lal Malhotra and others AIR 1990 (P&H) 149 and this

Court observed as under:-

” As regards this contention, I do not find any merit therein. The

judgment referred to above has no applicability to the facts of the

present case. The plaintiff never objected as such, to the filing of

the counter-claim. Rather the necessary issues arising out of the

counter-claim were framed and the parties were allowed to lead

evidence. No prejudice has been alleged to have been caused to

the plaintiff on account of irregularity, if any in filing the counter-

claim. That being so, the plaintiff cannot be allowed to agitate in the

second appeal that there was no proper counter-claim. In the case

referred to above, it was held that the defendant could not be
allowed to file counter-claim by amending the written statement,

which is not the proposition in the present case. Admittedly, the

defendants while making the counter-claim in the written statement

also paid the requisite court-fee thereon and it was duly entertained

by the trial Court.”

Moreover, relying upon the judgment of the Apex Court in Rohit

Singh’s case (supra), this Court in the case of Milkha Singh Versus Parshotam

Dass 2007(1)RCR (Civil) 495 has laid down that in exercise of its discretion, the

Court can permit at a subsequent stage also to raise plea of set off or counter

claim by allowing amendment of written statement

From the record of the case, it is clear that in the present case,

additional issues have been framed after amendment of the written statement

which includes counter claim and the evidence in this case was led thereafter.

Moreover, in the present case, the evidence has been led by both the parties on

the issues arising out of the counter claim filed by the defendant-respondents.

Thus no prejudice has been caused to the plaintiff-appellants in this regard. The

counter claim was filed by amending the written statement which was not

objected to. That being so, the plaintiffs cannot be allowed to agitate in the

second appeal that there was no proper counter claim. Admittedly, the

defendants while making the counter claim in the amended written statement

also paid the requisite court fee thereon and it was duly entertained by the trial

Court.

Thus, there is no force in the first contention raised by the counsel

for the appellant.

It is useful to refer to the provisions with regard to counter claim as

provided under Order 8 Rule 6-A and B of CPC which are reproduced:-

“6-A. Counter-claim by defendant.-(1) A defendant in a suit may, in

addition to his right of pleading a set off under rule 6, set up, by

way of counter-claim against the claim of the plaintiff, any right or

claim in respect of a cause of action accruing to the defendant
against the plaintiff either before or after the filing of the suit but

before the defendant has delivered his defence or before the time

limited for delivering his defence has expired, whether such

counter claim is in the nature of a claim for damages or not:

Provided that such counter claim shall not exceed the

pecuniary limits of the jurisdiction of the Court.

(2) Such counter-claim shall have the same effect as a

cross-suit so as to enable the Court to pronounce a final judgment

in the same suit, both on the original claim and on the counter

claim.

(3) The plaintiff shall be at liberty to file a written statement

in answer to the counter claim of the defendant within such period

as may be fixed by the Court.

(4) The counter claim shall be treated as a plaint and

governed by the rules applicable to plaints.

6-B. Counter-claim to be stated.- Where any defendant seeks to

rely upon any ground as supporting a right of counter claim, he

shall, in his written statement, state specifically that he does so by

way of counter claim.”

In Munshi Ram and others Versus Radha Kishan (accd) and others

AIR 1975 Punjab and Haryana 112, it was held by this Court that counter claim

may be set up in respect of claim as to which party can bring independent

action in the court in which the counter action is brought yet the counter claim

need not be an action of the same nature as the original action or analogous

thereto and though there is no provision in the code for making a counter claim,

the court has the power to treat the counter claim as a cross suit and hear the

original suit and the counter claim together if the latter is properly stamped. In

Pathrose Samual and Another Versus Karumban Parameshwaran, AIR 1988

Kerala 163, it was held by the Kerala High Court that counter claim need not be

limited to money suits only meaning thereby that the suits of other nature were
also covered under the counter claim etc. In Inder Lal Khanna Versus Krishan

Lal Malhotra and others AIR 1990 (P&H) 149. where the defendants set up

counter claim and no objection was taken by the plaintiffs in this regard, it was

held by this Court that the plea that counter claim filed by defendant was not

proper inasmuch as it was not filed before the written statement cannot be raised

by the plaintiff in the second appeal. The sum and substance of the afore quoted

rulings is that the counter claim is not limited to money suits only and as such the

counter claim can be taken up in suits of other nature.

Learned counsel for the appellant has not cited any judgment in

support of his plea as raised by way of second substantial question of law.

On a conjoint reading of the provisions of Order 8 Rule 6-A and B

of C.P.C. and the judgments referred to above, it cannot be said that the remedy

of counter claim is available only in the suit pertaining to suits of recovery only

and thus, the counter claim can be taken up in suits of other nature including

suits for declaration/suits for possession etc.

Thus both the questions of law as framed by this Court are

answered against the appellant.

Learned counsel for the appellant has not challenged the findings

of fact to the effect that the defendants have purchased the land in dispute

validly vide sale deed Ex.P1 from Wassan Singh.

Thus, I find no merit in the appeal and the same is hereby

dismissed with no order as to costs.

October 1, 2008                                   (RAKESH KUMAR GARG)
             nk                                          JUDGE