High Court Punjab-Haryana High Court

Darshan Singh & Another vs Kartar Singh & Others on 28 January, 2009

Punjab-Haryana High Court
Darshan Singh & Another vs Kartar Singh & Others on 28 January, 2009
RSA No. 490 of 2009 (O&M)                                              -1-


IN THE PUNJAB AND HARYANA HIGH COURT AT
              CHANDIGARH

                               RSA No. 490 of 2009 (O&M)
                               Date of Decision : 28.1.2009

Darshan Singh & another.
                                                          .......... Appellants
                               Versus

Kartar Singh & others.
                                                             ...... Respondents

CORAM : HON'BLE MR. JUSTICE VINOD K. SHARMA

Present :   Mr. Vipin Mahajan, Advocate
            for the appellants.

                  ****

VINOD K. SHARMA, J. (ORAL)

This regular second appeal is directed against the judgments

and decree dated 18.12.1999 and 22.12.2008 passed by the learned Courts

below vide which suit filed by the plaintiff-respondent for declaration that

plaintiff-respondent is owner in possession to the extent of 1/3rd share of

land measuring 35 Kanals 11 Marlas, has been ordered to be decreed.

The plaintiff / respondent set up a case that he was owner in

possession of the land to the extent of 1/3rd share of land measuring 35

Kanals 11 Marlas but the name of plaintiff and defendant No.1 was illegally

not entered in the ownership column of the revenue record.

The land was originally owned by Sawan Singh. father of the

plaintiff and grandfather of defendants. Sawan Singh had three sons i.e.

plaintiff, Ram Singh and Teja Singh and defendant No. 1 was the son of
RSA No. 490 of 2009 (O&M) -2-

deceased Ram Singh whereas defendants No. 2 to 4 are sons of deceased

Teja Singh. Defendant No.1 was impleaded as a party being proforma

respondent.

The suit was opposed on the plea that plaintiff and defendant

No.1 have no right or interest in the property. The contesting defendants

were owner in possession. The plaintiff was merely licensee. It was pleaded

that defendants No. 2 to 4 have inherited the land from Teja Singh, who was

sole and absolute owner of the property.

The learned Courts below on appreciation of evidence have

recorded a concurrent finding of fact that Sawan Singh, father of the

plaintiff and grandfather of defendant No.1 owned land in Pakistan. He died

in 1947 while coming from Pakistan to India.

The allotment of land in dispute was made in lieu of the land

left by Sawan Singh in Pakistan. The allotment of land was made in favour

of Teja Singh in lieu of land left by late Sawan Singh in Pakistan. However,

each brother was in possession of 1/3rd share as owner. Defendants No. 2 to

4 claimed themselves to be owner by inheritance and asserted that plaintiff

was in possession as a licencee.

The learned Courts below on the basis of appreciation of

evidence as well as preponderance of reasoning came to the conclusion that

the land was allotted in lieu of the land left by Sawan Singh in Pakistan. The

learned Courts below rightly held that it could not be believed that each

legal representative of Sawan Singh was allotted 49 kanals 9 marlas, as was

claimed by the defendant-appellant.

RSA No. 490 of 2009 (O&M) -3-

The learned counsel for the appellant contends that the appeal

raises following substantial question of law :-

“Whether the judgment and decree is contrary to

admissions, and outcome of misreading of evidence

brought on record thus perverse ?

In support of the substantial question of law the learned counsel

for the appellant contends that the plea set up by the plaintiff in the suit was

that Sawan Singh during his life time had partitioned the land in favour of

all the brothers. This stand was found to be false and, therefore, the findings

recorded by the learned Courts below cannot be sustained.

The learned counsel for the appellant also referred to the cross-

examination of PW4, which reads as under :-

“The suit is pending for last many years. I received
notice of the suit. I have engaged plaintiff Advocate
and I have not engaged separate lawyer in the case.
I have been coming on all the dates. The land in
dispute was allotted after three years of partition.
My father had died prior to partition. The land is
allotted to us from Jalandhar. The revenue entries
are made in the manner the allotment is done. The
land which was allotted to us was divided in three
shares. The consolidation in this Village took place
about 30-35 years ago. I was not preset at the spot.
I used to come and go. The land which was allotted
was distributed between three parties equally. One
share was given to Teja Singh, one to Ram Singh
and one to Kartar Singh. It is correct that after
allotment when the ‘Parchanama’ reached Patwari
RSA No. 490 of 2009 (O&M) -4-

at that point of time the division was made. The land
was 12-13 Killas. At the time of ‘Istemal’ no body
objected. I was not present at the spot. The
respondent Nos. 2 and 4 live at village Sangarpura.
These respondents were to Sangarpura immediately
after creation of Pakistan. At Miani only Kartar
Singh is living. It is correct that respondent Nos. 2
to 4 used to give land to Kartar Singh. It is wrong
that plaintiff has no ownership rights in the
disputed land. It is also wrong that I have given
false statement in the Court to help the plaintiff.”

and contends that the judgment and decree deserves to be set aside as it is

contrary to admission made that each brother was allotted separate land.

On consideration of the matter, I find no force in the contention

raised by the learned counsel for the appellant.

The stand of the plaintiff that the property was partitioned

during life time of Sawan Singh. Though, not correct but it has been proved

by documentary evidence that each party was in possession of their

respective 1/3rd share. The appellants claimed that the plaintiff was holding

the property as lincencee under them. The documentary evidence thus

shows that all equal heirs of late Sawan Singh was in possession of their

share, through land was allotted in the name of Teja Singh.

The learned Courts below on appreciation of evidence rightly

held that the land was allotted to Teja singh in lieu of land left by his father

in Pakistan. The suit land though allotted in the name of Teja Singh and not

in the name of other legal heirs but it was for benefit of others, as Teja
RSA No. 490 of 2009 (O&M) -5-

Singh had no independent claim.

Appellant can draw no benefit from cross-examination of PW4

as admission made in the cross-examination is totally false and contrary to

revenue record brought on record. PW-4 seems to have wrongly admitted,

the assertion made by defendant-appellant in cross-examination. The

defendants No. 2 to 4 were in know of the fact that total land allotted was 49

Kanal 9 Marlas and not 148 Kanal 7 Marlas, as per admission. The

appellant/ defendant failed to prove by cogent evidence that each son of

Sawan Singh was made allotment, as claimed. The admission of PW-4 thus

is contrary to documentary evidence. The defendant/ appellant can get no

benefit from it.

It cannot be said that the judgment passed by the Courts below

is outcome of misreading of evidence or contrary to admission made to term

it as perverse as claimed. The substantial question of law as claimed does

not arise.

The concurrent findings of fact recorded by the learned Courts

below cannot be interfered in the regular second appeal.

No merit.

Dismissed.

28.1.2009                                       ( VINOD K. SHARMA )
  'sp'                                               JUDGE