IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No.4283 of 2006
Date of decision : 20.10.2008
Gram Panchayat Behlaba
... Appellant
Versus
Banwari and others
...Respondents
CORAM : HON’BLE MR. JUSTICE AJAY TEWARI
Present: Mr.Pardeep P.Chahar, Advocate for the appellant.
Ajay Tewari, J (Oral)
This appeal has been filed against the judgment of learned
Lower Appellate Court setting aside the mutation of land in dispute in
favour of the Gram Panchayat. It has been found that the land in dispute was
never shown to have been used for the benefit of the village community or
for common purposes in the revenue record and rather was shown to be the
ownership and in possession of the right-holders. Learned Appellate Court
held that the land in dispute could not be classified as ‘Shalmlat Deh’ and
hence, set aside the mutation in favour of the Gram Panchayat.
In this view of the matter, the question proposed, do not arise
in the appeal and the same is dismissed with costs as imposed by the court
below.
20.10.2008 [AJAY TEWARI] sd JUDGE