C.R. No.5823 of 2009 (O&M) 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Revision No.5823 of 2009 (O&M )
Date of Decision: October 12, 2009
Gulzar Singh and others ...........Petitioners
Versus
Karaj Singh ..........Respondent
Coram: Hon'ble Mrs.Justice Sabina
Present: Mr.Sukhbir Singh,Advocate for the petitioner,
--
Sabina, J. (oral)
Plaitniff-Karaj Singh filed a suit for permanent injunction
restraining the defendants from encroaching upon and also creating
hindrance for ingress and egress of the plaintiffs to his fields through
passage bearing Khasra No.98. The suit of the plaintiff was decreed by the
Civil Judge (Junior Division) Ajnala vide judgment and decree dated
17.1.2006. Appellants-defendants had failed to lead any evidence in
support of their case. While dealing with issue No.1 in para 8 of the
judgment, the learned trial court held as under:-
“To learned counsel for the plaintiff has also referred to the
revenue record in jamabandi Ex.P1 for the year 1994-95 and
Khasra girdwaries for the period from sauni-1995 till Hari-1998
C.R. No.5823 of 2009 (O&M) 2in which suit property is shown as gair mumkin rasta. It is
admitted by defendants in the written statement that a general
passage leading from village Kakar to village Talle abuts the
agricultural land of parties to suit. According to plaintiff, it is this
passage which is in disputes. For the purpose plaintiff has
testified on before the court as PW2 and also has examined PW1
in the purpose. Their statements have not been controverted by
defendants through any oral or documentary evidence.
Defendants though alleged in their written statement that another
passage leads to the agricultural land of plaintiff but they have
relied in proving such contention on file. From the
uncontroverted testimonies of PW1 and PW2 and from contents
of documents Ex.P1 and Ex.P2, I find that suit property bearing
killa no. 98 owned by gram panchayat and is a gair mumkin
passage then this suit/property vests in gram panchayat and is
general passage and plaintiff when is resident of village and when
suit property leads to his agricultural land defendants have no
right to hinger plaintiff from using it for the purpose nor they have
right to encroach upon the suit property. Consequently, this issue
is denied in favour of plaintiff and against defendants. ”
Appellants filed an appeal against the judgment and decree
passed by the trial Court along with an application under Section 5 of the
Limitation Act, 1963, (for short `the Act’) seeking condonation of delay in
filing the appeal. Vide the impugned order dated 4.7.2008, the application
under Section 5 of the Act was dismissed and consequently, the appeal was
dismissed being time barred. Hence the present revision petition.
C.R. No.5823 of 2009 (O&M) 3
After hearing the learned counsel for the petitioners, I am of
the opinion that the instant petition is devoid of any merit.
The judgment and decree were passed by the trial Court on
17.1.2006. The appeal challenging the said judgment and decree
was,however, filed in September,2006. The case of the petitioners was that
the mother of petitioner No.1 Gulzar Singh had died on 2.12.2005
and,thereafter, his wife remained under medical treatment. Petitioners led
their evidence in support of their pleas. It has been observed in the
impugned order that AW1 Dr.Kamaldeep Singh had deposed that he had
treated the wife of the petitioner on 4.1.2006, 24.1.2006 and 8.2.2006.
Thus, there was no medical evidence on record to the effect that the wife of
the applicant had remained under treatment after 8.2.2006, whereas, the
appeal was filed in September,2006. The sons of petitioner No.1 Gulzar
Singh i.e. Swinder Singh, petitioner No.2 and Kulwinder Singh, petitioner
No.3 also did not make any effort to file the appeal within the period of
limitation. Even during trial, petitioners had failed to lead any evidence
and the trial court held that the petitioners could not encroach upon the gair
mumkin passage bearing Khasra No. 98 which was owned by Gram
Panchayat. Petitioners had, thus, failed to establish that the delay in filing
the appeal was not intentional and deliberate. I am conscious of the fact that
a liberal approach is required to be taken by the Court while dealing with
application under Section 5 of the Act, however, in the present case, the
petitioners have failed to establish that they had any reasonable cause due to
which they could not file the appeal within the period of limitation.
Keeping in view the totality of circumstances in mind, no ground for
interference is made out as the impugned order does not suffer from
C.R. No.5823 of 2009 (O&M) 4
any material illegality or irregularity which may warrant interference in
exercise of revisional jurisdiction under Article 227 of the Constitution of
India.
Dismissed
( Sabina )
Judge
October 12, 2009
arya