High Court Punjab-Haryana High Court

Hari Singh vs Raghu Nath And Others on 18 May, 2011

Punjab-Haryana High Court
Hari Singh vs Raghu Nath And Others on 18 May, 2011
Regular Second Appeal No. 2772 of 2006                         -1-




IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Regular Second Appeal No. 2772 of 2006
                         Date of decision : May 18, 2011


Hari Singh
                                            ....Appellant
                         versus

Raghu Nath and others
                                            ....Respondents


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. JS Virk, Advocate, for the appellant

             Mr. RS Mamli, Advocate, for respondent no. 1

             Mr. Rameshwar Malik, Advocate, for respondent no. 4


L.N. Mittal, J. (Oral)

Defendant no. 1 Hari Singh has filed the instant second appeal.

Respondent no. 1 – plaintiff Raghu Nath filed suit against

defendant no. 1 – appellant and respondents no. 2 to 4 as defendants no. 2

to 4 i.e. Mehar Singh, Madan Lal and Municipal Committee, Ladwa. The

plaintiff’s case is that defendants no. 1 to 3 threatened to encroach upon

Gair-Mumkin Rasta comprised of khasra no. 84 measuring 1 kanal 6 marlas

(vesting in respondent no. 4 – Municipal Committee).

Defendants no. 1 and 2, inter alia, pleaded that defendant no. 2

is owner of the land in question and he was laying lintel on old building and
Regular Second Appeal No. 2772 of 2006 -2-

has not dug any foundation for raising new construction. It was also

pleaded that passage is owned by Gram Panchayat.

Defendant no. 3 remained ex parte in the trial court.

Defendant no. 4 contested the suit and pleaded that it has

sought the demarcation of the suit property through Tehsildar.

Learned Additional Civil Judge (Senior Division), Kurukshetra

vide judgment and decree dated 30.8.2005 dismissed the plaintiff’s suit.

However, first appeal preferred by the plaintiff has been allowed by learned

District Judge, Kurukshetra vide judgment and decree dated 25.5.2006 and

thereby suit of the plaintiff has been decreed directing defendants no. 1 to 3

to remove encroachment of the shops from the disputed passage. They have

also been restrained from raising any construction in the street. Feeling

aggrieved, defendant no. 1 has preferred the instant second appeal.

I have heard learned counsel for the parties and perused the

case file.

Demarcation of the disputed passage was made vide

demarcation report Ex. P2 coupled with site plan Ex. P3. Relying thereon,

learned appellate court has decreed the plaintiff’s suit. However, perusal of

the said demarcation report reveals that defendant no. 2 has encroached

upon 1ΒΌ marlas i.e. 15 x 42/2 feet out of the disputed passage and

defendant no. 3 has encroached upon 1 karam wide area of the disputed

passage and 55 karams long and 5 feet wide passage has been encroached

upon by Gurudwara (not party to the suit). It is, thus, apparent from the

demarcation report that defendant no. 1 appellant had not encroached upon
Regular Second Appeal No. 2772 of 2006 -3-

any part of the disputed passage nor there is any other material on record to

depict that defendant no. 1 had encroached upon any part of the disputed

passage. Consequently, mandatory injunction directing defendant no. 1 to

remove encroachment could not be issued when it is not established that he

had made any encroachment in the disputed passage. Direction of the lower

appellate court to this extent is perverse and illegal and is liable to be set

aside. Substantial question of law to this effect arises for determination in

the instant second appeal and the same is answered accordingly.

However, it has to be clarified that decree of permanent

injunction against defendant no. 1 also has to be affirmed because he has no

right to raise any construction in the disputed passage.

For the reasons aforesaid, the instant second appeal is allowed

partly. Judgment and decree of the lower appellate court are modified to

the extent that decree for mandatory injunction shall subsist against

defendants no. 2 and 3 only. Decree for mandatory injunction against

defendant no. 1 – appellant is set aside. However, decree for permanent

injunction shall subsist against defendant no. 1 as well as against

defendants no. 2 and 3.



                                                         ( L.N. Mittal )
May 18, 2011                                                  Judge
   'dalbir'