High Court Punjab-Haryana High Court

Desa Singh vs Mahla Singh And Another on 6 November, 2009

Punjab-Haryana High Court
Desa Singh vs Mahla Singh And Another on 6 November, 2009
R.S.A.No. 3589 of 2008                                           1



      In the High Court of Punjab and Haryana at Chandigarh


                         R.S.A.No. 3589 of 2008
                         Date of decision: 6.11.2009


Desa Singh
                                                       ......Appellant

                         Versus


Mahla Singh and another

                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. Sandeep Punchhi, Advocate,
           for the appellant.

                  ****


SABINA, J.

Plaintiff Mahla Singh filed a suit for permanent injunction,

which was dismissed by the Civil Judge (Sr.Divn.), Ferozepur vide

judgment and decree dated 21.8.2007. In appeal, the said judgment

and decree were set aside by the Additional District Judge,

Ferozepur vide judgment and decree dated 7.3.2008. Hence, the

present appeal by defendant No.1.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 and 3 of its judgment, are as under:-

“2. Plaintiff’s case, in brief, is that he is in
R.S.A.No. 3589 of 2008 2

cultivating possession of land measuring 3 kanals 4

marlas comprised in Killa No.12/1/1 Min situated at village

Rao Ke Hithar for the last many years. The land is owned

by the Provincial Government Jamabandis and khasra

girdawris do contain his and his mother’s name. On the

other hand, the defendants have no concern, right or title

over the land in question. They are threatening to

dispossess him and refused to see sense. Hence, the

suit.

3. The defendant No.1 contested the suit raising

legal and factual objections but admitting that plaintiff is

resident of village Rao Ke Hithar. He asserted that Rect.

No.21 Killa No.12/1/1 Min consists of total land measuring

7 kanals 4 marlas. He is in actual and physical

possession of land measuring 2 kanals 12 marlas out of

Rect. No.21 Killa No.12/1 Min consists of total land

measuring 7 kanals 4 marlas. He is in actual and

physical possession of land measuring 2 kanals 12

marlas out of Rect. No.21 killa No.12/1 Min and land

measuring 1 kanal 8 marlas towards western side out of

land measuring 4 kanals 12 marlas bearing Rect. No.21

killa No.12/1 Min. His possession is recorded in the

record of rights. He has no concern with the remaining

land. As a matter of fact, plaintiff is not in possession of
R.S.A.No. 3589 of 2008 3

any part of land measuring 7 kanals 4 marlas. He has no

cause of action and therefore, his suit deserves dismissal.

No written statement was filed on behalf of defendant

No.2.

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled to permanent

injunction as prayed for? OPP

2. Whether the suit is not maintainable in its

present form as alleged? OPD

3. Relief. “

After hearing learned counsel for the appellant, I am of

the opinion that the present appeal deserves to be dismissed.

The plaintiff had filed a suit for permanent injunction for

restraining the defendants from dis-possessing him from the suit land

bearing khasra No.12/1/1 Min (3-4).

Admittedly, initially khasra No.12/1/1 measured 7 kanals

4 marlas and thereafter, it was bifurcated into two khasra numbers

i.e. 12/1/1 Min (4-0) and 12/1/1 Min (3-4). The land was owned by

the Provincial Government. It has been observed by the learned

Additional District Judge in the impugned judgment that as per copy

of the jamabandi for the year 2003-04 placed on record, Mahla

Singh and Fauja Singh, sons of Bahadur Singh are in possession of

the suit land measuring 3 kanals 4 marlas. The plaintiff was in
R.S.A.No. 3589 of 2008 4

possession of land measuring 3 kanals 4 marlas of land bearing

khasra No. 12/1/1 Min. The defendants are in possession of khasra

No. 12/1/1 Min measuring 4 kanals. The said finding of fact arrived

at by the learned Additional District Judge, after appreciating the

evidence led by the parties on record, calls for no interference by this

Court in appeal. The defendants have been restrained from dis-

possessing the plaintiff from the suit land except in due course of

law.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.




                                               (SABINA)
                                                JUDGE
November      06, 2009
anita