High Court Punjab-Haryana High Court

Harsarup vs Hari Singh Through Is Lr’S on 6 August, 2009

Punjab-Haryana High Court
Harsarup vs Hari Singh Through Is Lr’S on 6 August, 2009
R.S.A. No. 4311 of 2008                                                   1


              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                                   R.S.A. No. 4311 of 2008
                                   Date of decision:6th August, 2009


Harsarup                                             ......Appellant

                          Versus

Hari Singh through is LR's
Mahender Singh and others
                                                     ......Respondents

Before: HON’BLE MR. JUSTICE RAJIVE BHALLA

Present: Mr. Jai Bhagwan Sharma, Advocate
for the appellant.

Rajive Bhalla, J

The appellant challenges the judgments and decrees dated

20.12.2005 and 19.10.2007, passed by the Additional Civil Judge

(Senior Division), Jhajjar and the Additional District Judge, Jhajjar,

dismissing his suit and his appeal respectively.

The plaintiff-appellant filed a suit for declaration that he is

owner in possession of the suit land as a “Dolidar”. The appellant

alleged that one Ram Singh son of Nanda Rajput, gave this land to his

grandfather as a Dholi as recorded in mutation no. 1101, dated

18.09.1906. As the appellant was in government service, he gave

this land, to one Pandit Shambhu Dayal for cultivation but to his

surprise he discovered that the respondents have got sale deeds dated

5.12.1957, executed in their favour.

Upon notice, the defendant-respondents filed a written

statement, denying the existence of a “Dholi” in favour of the

appellant’s grandfather. It was asserted that the appellant’s

forefathers mortgaged their land to Badridas son of Ganeshi Lal. The
R.S.A. No. 4311 of 2008 2

appellant’s father also mortgaged and thereafter, sold the land to

Ram Kishan who sold the land to Shambu Dayal. After the demise of

Shambu Dayal, a mutation of inheritance was sanctioned in favour of

his legal heirs Rajpal, Suraj Bal and Chander Bal, on 11.5.1950 who

sold the suit land to them by registered sale deeds.

After framing issues and calling upon the parties to lead

evidence, the trial court dismissed the suit, by holding that the

appellant had failed to prove the existence of a Dholi, his ownership

and possession as a “Dholidar” and that the revenue record does not

relate to the suit land.

Aggrieved by the aforementioned judgment and decree,

the appellant filed an appeal. Vide judgment and decree dated

19.10.2007, the Additional District Judge, Jhajjar, dismissed his appeal

and affirmed the findings recorded by the courts below.

I have heard counsel for the appellant and considered the

questions of law framed by counsel for the appellant which read as

follows:-

“1. Whether the land in dispute can be sold

with out the consent of the appellant who is in

possession as a Dholidar?

2. Whether the Assistant Collector can

change the mutation in absence of the

appellant in favour of the respondents?

3. Whether the respondents are bonafide

purchasers of the suit land?”

As held by the courts below, the appellant has failed to

prove his ownership, failed to prove that he is a Dolidar and failed to

link the land with the suit property. The first question of law would
R.S.A. No. 4311 of 2008 3

have arisen only if, the appellant had proved that he is a Dholidar.

In the absence of any evidence to hold that the appellant is or his

ancestors were Dholidars, the first question of law does not arise for

consideration. Similarly, the second question is irrelevant, as the

respondents have purchased the property pursuant to sale deeds and

therefore, the Assistant Collector was required to reflect these sale

deeds by way of relevant mutations. The last question of law, is

incomprehensible, as the respondents have purchased the suit land by

way of registered sale deed.

In view of what has been stated hereinabove, as no

substantial question of law arises for consideration, the appeal is

dismissed.

[RAJIVE BHALLA]
JUDGE
6th August, 2009
SKaushik