RSA No.417 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CM No.1278-C of 2008 &
RSA No.417 of 2008
Decided on : 04.11.2009
Daya Nand ... Appellant
versus
Tale Ram & others ...Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Vijay Pal, Advocate
for the appellant.
Mr. R.N.Lohan, Advocate
for respondents No.1 & 3 to 7.
Mr. A.K.Bura, Advocate
for respondent No.2.
****
1.Whether Reporters of local newspapers may be allowed to see
the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?
AJAY TEWARI, J. (ORAL)
This appeal has been filed against the concurrent
judgments of the Courts below dismissing the suit of the
appellant for prohibitory injunction against the respondents while
allowing the counter claim of the appellant regarding her
possession over the disputed house. It is not disputed that the
property in dispute was owned by Amar Singh. The contesting
respondents are his daughters. The appellant’s claim is that he
has purchased the property in dispute from the nephew of Amar
Singh. Both the Courts below found that the said nephew had no
RSA No.417 of 2008 -2-
right title in the interest of property. Any alienation made by him
would not have any effect on the rights of the contesting
respondents. The following questions have been proposed:
i) Whether the respondent No.2 was owner of the
disputed house?
ii)Whether the respondent No.2 has executed an
agreement to sell the said house in dispute in favour
of the appellant?
iii)Whether the respondent No.2 executed a receipt dt.
28.08.2003 regarding receipt of earnest money?
iv)Whether Rakesh is legally entitled to transfer his
house in favour of the respondent No.2?
v)Whether the appellant is owner of the disputed
house?
vi)Whether counter claim filed by the respondents is
maintainable?
All the questions are pure questions of fact. Learned
counsel for the appellant has not been able to persuade me that
the findings recorded are either based on no evidence or are
based on such misreading of evidence which renders them so
perverse as to be liable for interference under Section 100 of
CPC.
Consequently, this appeal and application for stay are
dismissed.
November 04, 2009 (AJAY TEWARI) sonia JUDGE