High Court Punjab-Haryana High Court

Gram Panchayat vs Satbir And Others on 15 May, 2009

Punjab-Haryana High Court
Gram Panchayat vs Satbir And Others on 15 May, 2009
R.S.A. No. 2734 of 2006 (O&M)
                                                                       -1-

    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH




                              R.S.A. No. 2734 of 2006 (O&M)
                              Date of decision: 15.05.2009



Gram Panchayat, Bidhal
                                                              ....appellant



                                   versus



Satbir and others
                                                           ....respondents

CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA


Present: - Mr. Hari Pal Verma, Advocate,
           for the appellant.

          Mr. Y.P. Malik, Advocate,
          for respondent No. 1.

                    ***

VINOD K. SHARMA, J. (ORAL)

C.M. No. 6580-C of 2006

Allowed as prayed for.

C.M. No. 6579-C of 2006

This is an application under Section 5 of the Limitation Act for

condoning the delay of 80 days in filing the appeal.

It has been averred in the application that authorised person

i.e. Sarpanch of the Gram Panchayat was not well and, therefore, the
R.S.A. No. 2734 of 2006 (O&M)
-2-

appeal could not be filed within time. Thereafter, due to procedural

requirement, delay of 80 days has occurred in filing the appeal.

Notice of the application was given. However, no reply has

been filed. The application is supported by an affidavit.

The averments made, therefore, remain unrebutted. The

averments made, make out sufficient cause for condoning the delay.

C.M. is accordingly allowed and the delay of 80 days in filing

the appeal is ordered to be condoned.

R.S.A. No. 2734 of 2006

This regular second appeal is directed against the judgment

and decree dated 8.10.2005 passed by the learned lower appellate Court,

vide which counter claim filed by the defendant/appellant, has been

ordered to be dismissed and the appeal filed by the plaintiff/respondent

was allowed.

The plaintiff/respondent No. 1 filed a suit for declaration with

consequential relief of permanent injunction restraining the defendants,

including Gram Panchayat, from interfering in his possession over plot

mearing 181 sq. yds. purchased by him by way of registered sale deed

dated 26.10.1998. The plaintiff had even constructed a shop over the

plot sold to him which is in khasra No. 189 measuring 9 marlas.

The suit was contested wherein claim of the

plaintiff/respondent qua ownership and possession over khasra No. 189

was admitted. A positive stand was taken that the Gram Panchayat or

the defendants had no intention to interfer with the possession of the

plaintiff/respondent. A plea was also raised that in the garb of purchase

of khasra No. 189, the plaintiff/respondent was, in fact, trying to
R.S.A. No. 2734 of 2006 (O&M)
-3-

encroach upon khasra No. 130 which is under the ownership of the Gram

Panchayat.

The appellant also raised a counter claim seeking injunction

against the plaintiff/respondent from interfering in possession of the

Gram Panchayat over khasra no. 130.

In reply filed, the plaintiff/respondent did not dispute the

possession of the Gram Panchayat over khasra No. 130, and took a

positive stand that he was not interfering in the possession of the

defendant/appellant qua khasra No. 130 and was to protect his

possession over khasra No. 189, which was purchased by him.

The learned trial Court decreed the suit of the

plaintiff/respondent qua khasra No. 189. However, counter claim filed

by the Gram Panchayat was also accepted and the plaintiff/respondent

was restrained from interfering in possession of Gram Panchayat over

khasra No. 130.

The plaintiff/respondent challenged the decree of the learned

trial Court passed in favour of the defendant/appellant primarily on the

plea that Gram Panchayat has failed to prove their ownership over khasra

No. 130 and, therefore, they were not entitled to injunction.

The learned lower appellate Court accepted the appeal

primarily on the ground that the Gram Panchayat has failed to produce

on record any document to prove its ownership over khasra No. 130.

The learned lower appellate Court further held that mere oral statement

of the defendant witnesses could not be used to hold that the Gram

Panchayat was owner of khasra No. 130 and, thus, reversed the finding

on issue No. 6.

R.S.A. No. 2734 of 2006 (O&M)
-4-

The learned counsel for the appellant contends, that the appeal

raises the following substantial question of law: –

“Whether the judgment and decree passed by the
learned lower appellate Court is outcome of mis-
reading of evidence and is otherwise contrary to the
settled law and, thus, perverse?”

In support of the substantial question of law, the learned

counsel for the appellant contends that the learned lower appellate Court

committed an error in law in reversing the finding of the learned trial

Court on issue No. 6 by holding that the defendant/appellant has failed

to prove its ownership.

The contention of the learned counsel for the appellant

deserves to be accepted. In a suit for injunction, question of title was not

to be determined and in any case the dispute regarding the title of Gram

Panchayat could only be adjudicated under the Punjab Village Common

Lands (Regulation) Act and not in the civil suit. For the purpose of

injunction, the Court was only to see the possession of the parties. Once

the plaintiff/respondent had not raised any claim over khasra No. 130

and had taken a stand that he had no intention to interfere with the

possession over khasra No. 130, and was only to protect his possession

and ownership over khasra No. 189, the learned trial Court was justified

in accepting the suit as well as counter claim in view of the admission

made by the respective parties.

The judgment and decree passed by the learned lower

appellate Court is, therefore, outcome of mis-reading of the pleadings,

evidence and is also contrary to established law that in a suit for

injunction, question of title was not to be determined.
R.S.A. No. 2734 of 2006 (O&M)
-5-

For the reasons stated, the appeal is allowed. The judgment

and decree passed by the learned lower appellate Court is set aside and

that of learned trial Court is restored, but with no order as to costs.

(Vinod K. Sharma)
Judge
May 15, 2009
R.S.