High Court Punjab-Haryana High Court

Gurpreet Singh And Another vs Harnek Singh on 17 August, 2009

Punjab-Haryana High Court
Gurpreet Singh And Another vs Harnek Singh on 17 August, 2009
R.S.A.No. 971 of 2008 (O&M)                            {1}


      In the High Court of Punjab and Haryana at Chandigarh


                               R.S.A.No. 971 of 2008 (O&M)
                               Date of Decision:August 17, 2009

Gurpreet Singh and another

                                           ---Appellants


                   versus

Harnek Singh


                                           ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                  ***
Present:     Mr.R.N.Moudgil,Advocate,
             for the appellants

             Mr.HNS Gill, Advocate,
             for the respondents.

                   ***

SABINA J.

Plaintiff -Harnek Singh had filed a Civil suit No. 417 dated

17.7.1999 and Paramjit Kaur and Gurpreet Singh-plaintiffs had filed Civil

Suit No. 295 dated 10.8.1999 for permanent injunction restraining the

defendants from interfering in their peaceful possession. Civil Judge

( Junior Division),Kharar vide judgment and decree dated 22.11.2006

dismissed the suit filed by plaintiff- Harnek Singh and decreed the suit of

the plaintiffs- Paramjit Kaur and Gurpreet Singh. Aggrieved by the same,

plaintiff-Harnek Singh preferred appeals. Additional District Judge,

Rupnagar vide judgment and decree dated 22.12.2007, dismissed the

appeal filed by Harnek Singh-plaintiff against Gurpreet Singh and
R.S.A.No. 971 of 2008 (O&M) {2}

Bhupinder Singh (defendants in C.S.No. RT/ 417 of 17.7.1999)and allowed

the appeal filed by Harnek Singh against Paramjit Kaur and Gurpreet

Singh(Plaintiffs in C.S.No. 295 of 10.8.1999) Hence, the present appeal by

plaintiffs Gurpreet Singh and Paramjit Kaur.

The facts of the case as noticed by the learned Additional

District Judge, in paras 3 and 4 of its judgment read as under:-

” 3. The case of the appellant, in brief, is that the

appellant purchased 3K-19M from the suit land measuring

20K. He was put in exclusive possession of the land near the

Phirni of village Gabe Majra. The respondents have got no

right to interfere in the said exclusive possession of the

appellant.; Yet, they have threatened to dispossess the

appellant illegally and forcibly. Hence, the suit.

4. The case of the respondents Gurprit Singh

and paramjit Kaur on the other hand, in brief, is that they are

co-owners to the extent of 4/5 share, whereas the appellant is

the co-owner to the extent of 1/5th share of the joint holding

only.The respondent Gurprit Singh purchased 3/5 share of

the suit land on 5.6.1998 and he came to be in possession of

the entire suit land, as he was cultivating the shares of

Paramjit Kaur and Bhupinder Singh who ultimately

sold his 1/5th share of the suit land to the appellant.

The appellant tried to forcibly occupy a specific portion

of the land adjoining the passage shown as red in the site

plan Ex.D2/A . Whole of the land was joint and was in

joint cultivation of the co-owners. Hence, the
R.S.A.No. 971 of 2008 (O&M) {3}

co-owners who sold his 1/5th share to the appellant was not in

exclusive possession of any parcel of the joint holding.

Hence, he could not have delivered the exclusive possession

of any parcel of the joint holding. As the appellant forcibly

tried to occupy a specific portion of the joint holding, the

matter was taken to the Police. Hence, with the intervention

of the respectables and common friends, the parties resolved

the matter amicably and executed the settlement Ex. D1/A on

13.6.1999. Accordingly, the portion shown as back in Ex.

D2/A fell to the share of Paramjit Kaur, green portion fell to

the share of Gurpreet Singh and blue portion fell to the share

of the appellant. The parties occupied the suit land in the

above said manner and started cultivating their respective

parcels. Gurprit Singh respondent sowed maze and fodder

crops in the land in his possession. In violation of the

aforesaid compromise, on 11.12.7.1999, the appellant

destroyed the maze crop sown by the respondent Gurprit

Singh. Accordingly, FIR No. 100 dated 13.7.1999 was got

registered against him under Sections 44, 427 and 506 IPC.

The appellant did not desist and he again threatened to

interfere in the possession of the respondents in the land

above said. He was requested to desist from doing so. But

in vain. Hence the suit of the respondents.”

On the pleadings of the parties, trial court framed the following

issues in Civil suit No.417/17.7.1999

“(1)Whether the plaintiff is entitled to the permanent injunction
R.S.A.No. 971 of 2008 (O&M) {4}

as prayed for ? OPP

(2)Relief

Following issues sere framed by the trial court in Civil Suit No.

295/10.8.1999:-

(1)Whether the plaintiffs entitled to the permanent injunction as

prayed for? OPP

(2)Whether the suit of the plaintiffs is not maintainable in the

present form? OPD

(3)Whether the plaintiff has no locus standi to file the present

suit? OPD

(4)Relief.

After hearing learned counsel for the appellant, I am of the

opinion that the present appeal deserves to be dismissed.

Plaintiffs filed a suit for permanent injunction restraining the

defendants from interfering in their peaceful possession.

It has been held by this Court in the case Sant Ram Nagina

Ram vs. Deva Ram Nagina Ram and others AIR 1961 PB 528 as under:-

“(1) A co-owner has an interest in the whole property and also

in every parcel of it.

(2)Possession of joint property by one co-owner, is in the eye

of law, possession of all even if all but one are actually out of

possession.

(3)A mere occupation of a larger portion or even of an entire

joint property does not necessarily amount to ouster as the

possession of one is deemed to be on behalf of all.

(4)The above rule admits of an exception when there is ouster
R.S.A.No. 971 of 2008 (O&M) {5}

of a co-owner by another. But in order to negative the

presumption of joint possession on behalf of all, on the

ground of ouster, the possession of a co- owner must not

only be exclusive but also hostile to the knowledge of the

other as, when a co-owner openly asserts his own title and

denies that of the other.

(5)Passage of time does not extinguish the right of the co-

owner who has been out of possession of the joint property

except in the event of ouster or abandonment.

(6)Every co-owner has a right to use the joint property in a

husband like manner not inconsistent with similar rights of

other co-owners.

(7)Where a co-owner is in possession of separate parcels under

an arrangement consented to by the other co-owners, it is

not open to any one to disturb the arrangement without the

consent of others except by filing a suit for partition.

(8) The remedy of a co-owner not in possession, or not in

possession of a share of the joint property, is by way of a suit

for partition or for actual joint possession, but not for

ejectment. Same is the case where a co-owner sets up an

exclusive title in himself.

(9) Where a portion of the joint property is by common consent

of the co-owners reserved for a particular common purpose,

it cannot be diverted to an inconsistent user by a co-owner; if

he does so, he is liable to be ejected and the particular parcel

will be liable to be restored to its original condition. It is not
R.S.A.No. 971 of 2008 (O&M) {6}

necessary in such a case to show that special damage has

been suffered. Case law reviewed.”

Admittedly, the suit land is jointly owned and possessed by

the parties as per their share. Learned counsel for the appellants has failed to

point out from record that the appellants are in exclusive possession of the

suit property. Reliance has been placed by the learned counsel for the

appellants on the compromise alleged to have been executed between the

parties (Es. D1/A). However, the said compromise is not a memorandum of

partition and is rather a partition deed. Since the same has not been

registered, it is inadmissible in evidence. Admittedly, the alleged partition

between the parties is not reflected in the revenue record. In these

circumstances, every co-sharer has a right to enjoy the joint property and is

presumed to be in possession of every inch of the joint property. Learned

lower appellate court has, thus, rightly dismissed the suit of the plaintiffs

for permanent injunction.

No substantial question of law arises in this appeal.
Accordingly, this appeal is dismissed.

(SABINA)
JUDGE

August 17, 2009
PARAMJIT