R.S.A. No. 2689 of 2007 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
R.S.A. No. 2689 of 2007 (O&M)
Date of Decision : 09.01.2009
Dharam and others
....Appellants
Versus
Mehar Chand and others
...Respondents
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present : Mr. AshwaniTalwar, Advocate
for the appellants.
.....
MAHESH GROVER, J.
Delay in re-filing is condoned.
This appeal by the defendants is directed against the
judgment of the first Appellate Court dated 24.3.2007.
The only grievance that the appellants have raised is that
the Appellate Court rightly came to the conclusion that the
plaintiffs/respondents were not the owners of the suit property and
that the sale deeds in favour of the appellants stood established but
yet no liberty was granted to them to proceed against the
plaintiffs/respondents who were in unauthorised possession of the suit
property.
I am afraid, the appellants have a remedy to proceed in
accordance with law against the plaintiffs/respondents by establishing
their right and it need not be reiterated specifically and failure to say
R.S.A. No. 2689 of 2007 (O&M) -2-
so by the first Appellate Court cannot negate the judgment. Thus,
there is no merit in the contention raised by the learned counsel for
the appellants that the specific observation had to be made in this
regard.
Disposed of.
9.1.2009 (MAHESH GROVER)
JUDGE
dss