RSA No.3972 of 2009 (O&M) 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
R.S.A. No. 3972 of 2009 (O&M)
Date of Decision: November 03, 2009
Harbhajan Singh ...........Appellant
Versus
Amrik Singh and others ..........Respondents
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr.Sandeep S.Majithia, Advocate for the appellant.
**
Sabina, J.
Plaintiffs filed a suit for permanent injunction. The suit of
the plaintiffs was decreed by the Civil Judge (Junior Division) Amritsar
vide judgment and decree dated 23.9.2008. The appeal filed by defendants
was dismissed by the Additional District Judge, Amritsar vide judgment and
decree dated 7.9.2009. Hence, the present appeal by the defendants.
The facts of the case, as noticed by the Additional District
Judge in paras 2 to 5 of its judgment, read as under:-
” 2. The brief facts of the present case are like this that
plaintiffs Amrik Singh and others have filed suit for permanent
injunction restraining the defendants from demolishing the
passage which passed through the land bearing khasra No.2315
Northern side ( 9 marlas out of 7 kanals 4 marlas), 23/14(9 marlas
RSA No.3972 of 2009 (O&M) 2out of 7 kanals 4 marlas) and 23/12 (4 marlas out of 1 kanal 6
malas) and leads to the house of plaintiffs as mentioned in the
jamabandi for the year 2000-01, and as described and detailed in
the head note of the plaint. It has been alleged by the plaintiffs
that they are co-owerns in respect of land bearing khewat No.240
khasra No.23/14 measuring 7 kanals 4 marlas situated in village
Rakh Jhita, Tehsil and District Amritsar. Similarly, the defendant
No.5 is owner in respect of land bearing khewat No.235, khasra
No.23/15 measuring 7 kanals 4 marlas. It has been further
pleaded by the plaintiffs that there is a passage on the Northern
side of land bearing khasra No.23/15 (7K-4M) having an area of
9 marlas out of the said total area of 7 kanals 4 marlas as per
revenue record. Similarly, area of 9 marlas out of total area of
khasra no.23/14(7K-4M) is also under the said passage which
connects with a passage over an area of 4 marlas out of khasra
no.23/13 leading to the house of the plaintiffs. It has been further
pleaded that the said passage is duly depicted in the revenue
record and the house of the plaintiffs is situated in khasra No.
23/26 and 23/13. It has been further pleaded that the defendants
have no right, title or interest over the area under passage, hence,
they have no right to demolish the passage in dispute. It has been
further pleaded that the passage in dispute is only available access
to the houses of the plaintiffs. It has been further pleaded that the
defendants having malafide and dishonest intentions have
threatened the plaintiffs that they would demolish the passage in
question and thereby the plaintiffs would be deprived the access
RSA No.3972 of 2009 (O&M) 3to their houses. It has been further pleaded that the plaintiffs have
requested to the defendants not to take law into their own hands
but the defendants are adamant in their threats which has given a
rise to the cause of action, hence, the present suit.
3. Notice of the suit was given to the defendants.
Defendants put their appearance and filed their written statements
through their counsels. Defendants No. 1 to 4 in their written
statement have taken the preliminary objections that the plaintiffs
have not come to the court with clean hands and they have
suppressed the material facts from the court and as such, they are
not entitled to the discretionary relief of injunction. It has been
further pleaded that the plaintiffs are guilty for forging and
manipulating the documents due to which also they are not
entitled to the discretionary relief of injunction. It has been
further pleaded that the present suit filed by the plaintiffs is not
maintainable and the said suit has been filed in connivance with
defendant No.5 who has been impleaded as party just in support
of plaintiffs. It has been further pleaded that the suit of the
plaintiffs is bad for mis-joinder and non-joinder of necessary
parties. The defendants have denied the fact that the plaintiffs are
co-sharers in respect of the land bearing khewat No.240, khasra
No.23/14 measuring 4 kanals 4 marlas situated in village Rakh
Jhita, Tehsil amd District Amritsar. The defendants have also
denied that defendant no.5 is owner in respect of khewat No.235,
khasra No.23/15 measuring 7 kanals 4 marlas. It has been
specifically pleaded by the defendants that the land bearing khasra
RSA No.3972 of 2009 (O&M) 4No.23/14 is owned and possessed by defendant No.1 and the land
baring khasra No.23/15 is owned and possessed by Banta Singh,
father of defendant No.1. It has been further pleaded that
defendant No.5 in connivance with plaintiffs had tried to grab the
land of Banta Singh, father of defendant No.1, and they had also
made an attempt to interfere into the peaceful possession of father
of defendant No.1 due to which Banta Singh had to file civil suit
for permanent injunction and said civil suit was pending in the
court of Shri T.S.Bindra, Civil Judge (Junior Division) Amritsar
and the order of status quo was passed regarding the said land in
favour of defendants. It has been further pleaded that the
plaintiffs are in connivance with defendant No.5 and have openly
violated the status quo order passed by the court due to which
contempt application is also pending against them. The
defendants have denied the existence of passage on the Northern
side of the land a pleaded by the plaintiffs. The defendants have
further pleaded that the area alleged to be under passage actually
is the area under ownership and possession of Banta Singh, father
of defendant No.1 and plaintiffs have intentionally and willfully
not filed site plan of their properties. It has been further pleaded
that the site plan attached with the written statement clearly shows
that the plaintiffs are having passage from the Northern side of
their houses, hence, the site plan attached with the plaint is wrong.
Rest of the material averments have been denied by defendants
No. 1 to 4.
5. Defendant No.5 in his separate written statement has also
RSA No.3972 of 2009 (O&M) 5pleaded that the suit of the plaintiffs is not maintainable and the
plaintiffs are estopped by their act and conduct to file the present
suit. It has been further pleaded by defendant No.5 that the
plaintiffs have not come to the court with clean hands, hence, the
plaint is liable to be rejected. It has been further pleaded that the
suit of the plaintiffs is bad for mis-joinder and non-joinder of
necessary parties. It has also been pleaded that no threat has been
given by defendant No.5 to demolish the passage. The defendant
No.5 has admitted the fact that there is existing a
passage/common passage at the spot as pleaded by plaintiffs and
the said passage is being used by the plaintiffs and defendant No.5
for their ingress and outgress. The defendant No.5 has admitted
the fact that passage in dispute is leading to the house of the
plaintiffs. Rest of the material averments have been denied by
defendant No.5.”
On the pleadings of the parties, the following issues were
framed:-
“1.Whether the plaintiff is entitled to permanent injunction as
prayed for?OPP
2.Whether the suit is legally not maintainable under the
law?OPP
3.Whether the plaintiff is estopped by his own act and conduct
from filing the instant suit?OPD
4.Whether the plaintiff has not come to the court with clean
hands?OPD
RSA No.3972 of 2009 (O&M) 65.Whether the suit is bad for mis-joinder and non-joinder of
necessary parties and cause of action ?OPD
6. Relief.”
After hearing the learned counsel for the appellant, I am of
the opinion that the present appeal deserves to be dismissed.
Plaintiffs had filed the suit for permanent injunction that the
defendants be restrained from demolishing the passage in dispute. It has
been noticed by the Courts below that as per Khasra Girdwari (Exhibit P2),
there was a passage in existence as alleged by the plaintiffs. As per the site
plan placed on record by the appellant (Exhibit DY), there was a phirni near
khasra No. 23/14 and 23/15. Khasra No.23/15 is owned by Banta Singh as
a co-sharer. It has been observed by the Additional District Judge that as
per Exhibit D1, entry in the khasra girdawari qua Khasra No.23/15, a gair
maursi house as well as passage has been depicted. The learned trial Court
in the judgment has observed that appellant-Harbhajan Singh claimed to be
in exclusive possession of Khasra No.23/13 but this claim was not believed
in earlier litigation by the District Judge Amritsar in judgment (Exhibit PX).
Appellant- Harbhajan Singh admitted that Khasra No.23/14 was jointly
owned by Amrik Singh, Lal Singh and Kuldip Singh,whereas, Lal Singh
was in exclusive possession of the said khasra number. Both the Courts
below, after appreciating the evidence led by the parties on record, have
given a finding of fact that passage existed at the spot, as alleged by the
plaintiffs. The said finding of fact cannot be interfered by this Court in
appeal.
RSA No.3972 of 2009 (O&M) 7
No substantial question of law arises in this regular second
appeal which would warrant interference by this Court. Accordingly, this
appeal is dismissed.
( Sabina )
Judge
November 03, 2009
arya