High Court Punjab-Haryana High Court

Dera Bassu Puri Chela Sada Puri … vs Ram Kumar And Others on 17 November, 2009

Punjab-Haryana High Court
Dera Bassu Puri Chela Sada Puri … vs Ram Kumar And Others on 17 November, 2009
RSA No.2568 of 2009 (O&M)                                                           1


IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                               R.S.A. No. 2568 of 2009 (O&M)
                               Date of Decision: November 17, 2009



Dera Bassu Puri Chela Sada Puri Chela Shambu Puri                  .....Appellant


                              Versus



Ram Kumar and others                                ..........Respondents



Coram:       Hon'ble Mrs. Justice Sabina

Present: Dr.Parveen Hans, Advocate for the appellant.
                  **

Sabina, J.

Plaintiffs filed a suit for injunction. The said suit of the

plaintiffs was decreed by the Additional Civil Judge (Senior Division)

Hansi vide judgment and decree dated 25.4.2008. Aggrieved by the same,

defendant filed an appeal and the same was dismissed by the Additional

District Judge, Hisar vide judgment and decree dated 19.12.2008. Hence,

the present appeal by the defendant-Dera Basau Puri Chela Sada Puri Chela

Shambu Puri.

The case of the parties, as noticed by the learned Additional

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

” 2. Brief facts of the care are respondents filed suit for permanent

injunction against the appellant Dera Basau Puri Chela Sada puri

Chela Shambu Puri (for short appellant Dera) alleging the

respondents are in possession of land detailed in head note of the

plaint, situated within the revenue estate of village Bhatla Tehsil
RSA No.2568 of 2009 (O&M) 2

Hansi District Hisar and are cultivating the suit land as gair

marusi tenant under the appellant Dera being owner of it. The

respondents, pleaded, the suit land, was un even and many wild

trees, bushes were standing in it. Appellant Dera gave the suit

land to forefathers of the respondents for cultivation after leveling

it and removing roots of trees and uprooting bushes etc. The

forefathers of the respondents made the suit land cultivable and

were cultivating the same as tenants on nominal rent for the last

more than 75-80 years. Appellant Dera filed civil suit No.217 of

1987, 225-C of 1984, 215-C of 1987, 220-C of 1987, 218-C of

1987, 228-C of 1987, 219-C of 1987 and 222-C of 1984 (for short

previous suit) in which compromise arrived between the parties

and respondents agreed to pay Lagan @ 30/- per annum, per acre,

to the appellant Dera.

3. Respondents alleged the possession of the respondents over the

suit land was adverse and it has ripened into ownership in favour

of respondents and at the time of filing the suit, they had sown

the crops of Jawar and Bajra in the suit land. The Ravi Puri and

others Chelas (disciples) of Dera Basau Puri had passed away 6-7

years prior to the filing of the suit. There was no Mahant or

Manager of appellant Dera in village Bhatla to manage the affairs

of the appellant Dera as well as suit land. Chandanpuri who

alleged himself Chela of the appellant Dera, infact, had no

relation with appellant Dera in any manner, neither, he lived at

village Bhatla. On 6.6.2006 Chandanpuri alongwith other persons

came in the suit land and threatened to the respondents to
RSA No.2568 of 2009 (O&M) 3

dispossess him/them from it forcibly and illegally. However,

respondents with the help of others prevailed upon Chandanpuri

and sent him back. He threatened to the respondents to dispossess

him/them from the suit land after summer vacation. Again on

9.7.2006 Chandanpuri alongwith some unknown persons armed

with deadly weapons such as lathi, danda came on the suit land,

threatened to the respondent/respondents that he (Chandanpuri)

would forcibly occupy the suit land.

4. Appellant Dera through Chandanpuri filed written statement,

controverting the allegations of the respondent/respondents.

Appellant Dera pleaded, the suit land is owned by it and it was not

un-even and respondents are cultivating it as tenant on payment of

1/3rd batai (produce) but they had not paid any Batai (share) crops

till date and they are not vacating the suit land and they have also

given beatings to Mahant Chandanpuri regarding which case is

pending in the court of SDM Hansi. The entries in the revenue

record have been incorporated in favour of the

respondent/respondents in collusion with the revenue officials and

these are illegal and the rent receipts/lagan relied upon by the

respondent/respondents are bogus and illegal.”

On the pleadings of the parties, the following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled for permanent injunction as

prayed for?OPP

2.Whether the plaintiff has no locus-standi and cause of action to

file the present suit?OPP
RSA No.2568 of 2009 (O&M) 4

3.Whether the suit is not maintainable in the present form?OPD

4.Whether the suit of the plaintiff is bad for non-joiner and mis-

joinder of necessary party ?OPD

5.Whether the plaintiff is estopped by his own act and conduct

from filing the present suit?OPD

6.Whether the suit of the plaintiff is barred by law of

limitation?OPD

7.Whether the plaintiff has suppressed the true and material facts

from the court if so to what effect?OPD

8.Whether the plaintiff has not affixed the proper court fee for the

purpose of valuation of present suit and jurisdiction?OPD

9.Whether the defendant is entitled for special cost u/s 35A

CPC?OPD

10. Relief”

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

the opinion that this appeal is devoid of any merit.

Plaintiffs had filed a suit for permanent injunction that the

defendant be restrained from interfering in their peaceful possession.

Admittedly, the suit land is owned by the appellant-Dera. It has been

noticed by the learned Additional District in its judgment that DW1-

Chandanpuri deposed that the Dera was not in existence for the last nine

years and was lying deserted. He was living at Hansi in Dera Baba

Jagannath Puri after he had suffered injuries. The civil litigation was also

pending between the parties regarding the land in dispute. At the time of

Baba Ravipuri, he was not aware, if any, compromise had been effected

between the parties. He admitted that he was appointed as a Chela of Baba
RSA No.2568 of 2009 (O&M) 5

Budhpuri on 21.1.1996. He also admitted that the suit land was given to the

forefathers of the plaintiffs by Mahant of Dera Basan Puri. The learned

Additional District Judge in its judgment in paras 9 and 10 has held as

under:-

“9. Admitted facts need not to be proved. The admission of the

Chandanpuri as DW1 before the court below makes crystal clear

the respondent/respondents is/are in possession of the suit land

for the last so many years. Whether compromise Ex.C1 arrived at

between the parties to the proceedings in previous suit relating to

the suit land was genuine or illegal or fraudulent transaction is not

the subject matter of the suit filed before the court below from

which these appeals have been arisen. The appellant Dera has

admitted the filing of subsequent suit in civil court at Hansi

questioning the legality of compromise Ex.C1 arrived at between

the parties in previous suit.

10. The pivot of the case of the respondent/respondents before

the court below is revolving around the possession over the suit

land and as per own version of the appellant Dera,

respondent/respondents is/are in possession of the suit land and

the court below rightly held that the respondent/respondents

cannot be dispossessed from the suit land except following the

due process of law.”

Both the Courts below, after appreciating the evidence led by the parties on

record, have given a finding of fact that the plaintiffs were in possession of

the suit land. Consequently, they could not be dispossessed from the suit

land except in due course of law.

RSA No.2568 of 2009 (O&M) 6

No substantial question of law arises in this regular

second appeal which would warrant interference by this Court,

Accordingly, this appeal is dismissed.

(Sabina)
Judge
November 17, 2009
arya