High Court Punjab-Haryana High Court

Hoshiar Singh vs Sona Devi & Ors on 23 November, 2009

Punjab-Haryana High Court
Hoshiar Singh vs Sona Devi & Ors on 23 November, 2009
RSA No.1708 of 2007(O&M)           1

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                            RSA No.1708 of 2007(O&M)
                            Date of Decision: 23.11.2009


Hoshiar Singh
                                       ....Appellant
    Versus

Sona Devi & Ors.

                                       ....Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:Mr.Sanjiv Gupta, Advocate for the appellant.
        Mr.L.N.Verma, Advocate for the respondents.

                      ***

Sabina,J.(Oral)

Plaintiff Mahavir Singh and Hoshiar Singh filed a suit for

permanent injunction restraining defendants Jaggu, Sarjit, Ram Singh

and Ram Kumar from interfering in their peaceful possession forcibly,

illegally or any other manner. Suit of the plaintiffs was dismissed by

the trial court vide judgment and decree dated 19.05.2003. Appeal

filed by the plaintiffs against the said judgment and decree was

dismissed by learned Additional District Judge, Sirsa vide judgment

and decree dated 22.01.2007. Hence, the present appeal by the plaintiff

no.2.

Brief facts of the case, as noticed by the lower Appellate

Court in paras 2 and 3 of its judgment read as under:
RSA No.1708 of 2007(O&M) 2

“2. The case of the plaintiffs before the trial court was

that the plaintiff no.1 and his brothers Devki Ram and Hari

Singh are owners in cultivating possession of the land

measuring 19 kanals, 15 marlas comprised in khewat No.86,

Rect. No.77, Killa No.11(8-0), 12/1(2-16), Rect. No.78, Killa

No.7/2 (0-19),15(8-0). Like wise, the plaintiff no.2 Hoshiar

Singh and his brothers Dunger Ram, Bhoor Dutt are owners

in possession of land 6 kanals, 8 marlas land comprised in

khewat No.117min, Rect.No.78 killa No.14(6-8) as per

jamabandi for the years 1995-96 of village Khari Surera; that

the defendants are strong head persons. They have their land

in the revenue estate of village Kishanpura situated towards

the Western side of the land of the plaintiffs as shown in

Akshizra of village Khari Surera attached with the plaint. The

defendants have no right title or interest to interfere in the

above mentioned land of the plaintiffs. In the consolidation

proceedings, no passage was ever left through above

mentioned land of the plaintiffs. Nor the defendants have

ever moved any application before the competent court for the

sanction of the passage through the land of the plaintiffs but

even then the defendants in order to approach their land

situated in the revenue estate of village Kishanpura want to

get a passage on the Northern Killa line of Rect. no.78 killa

no.14 and 15 and Rect. No.77 killa no.11 and 12/1. They

threatened to interfere in the ownership and possession of the
RSA No.1708 of 2007(O&M) 3

plaintiffs and to destroy their crops standing in the aforesaid

killa numbers. The plaintiffs requested the defendants not to

do so but to no use. Therefore, the plaintiffs filed the suit

praying for a decree of permanent injunction restraining the

defendants from interfering forcibly and illegally or in any

manner in the ownership and cultivating possession of the

plaintiffs over the land mentioned above (hereinafter called

land in dispute). The plaintiffs also prayed for permanent

injunction restraining the defendants from creating any

passage through the land in dispute.

3. The defendants no.1 to 4 appeared and filed their

written statement contesting the suit on the grounds that the

plaintiffs have got no right to file the suit; they have not come

to the court with clean hands; that they have

suppressed/concealed the fact of earlier litigation in respect of

the Rasta through the land in dispute; that in the first round of

litigation Kanshi Ram and Jaggu Ram sons of Bharu Ram,

Maman son of Gumana alias Khumana had filed suit No.623

of 1973 of permanent injunction against Bal Ram, Buti Ram

sons of Hardayal and Smt.Ram Payari wife of Nathu and in

that suit they claimed that they have acquired a right of

passage through the land in dispute as easmentary right. They

sought a decree of permanent injunction restraining the

defendants from causing any interference in their use of

passage; that the suit of the plaintiffs was dismissed by the
RSA No.1708 of 2007(O&M) 4

then SJIC, Sirsa vide judgment and decree dated 30.11.1978.

The plaintiffs of that suit filed the appeal which was allowed

by the then learned District Judge, Sirsa by means of

judgment and decree dated 20.7.1979. Consequently, that suit

was decreed and defendants of that suit were restrained from

causing any interference in the easementary right of passage

of the plaintiffs. The defendants of that suit filed the regular

second appeal which was dismissed by Hon’ble High Court by

means of judgment dated 27.8.1979. Though the earlier

decision in the first litigation became binding on the parties of

that suit and their successors in interest but even then Devi

Lal, Hari Singh and Mahabir Singh sons of Shri Sheo Chand

filed another suit against Kanshi Ram, Jaggu, Daulat Ram son

of Bharu Ram and one Moman Ram seeking permanent

injunction restraining defendant of that case from interfering

into the possession of land of killa nos.11, 12, 19/2, 20 of

Rect. No.77 killa no.7/2, 15 of Rect. No.78. Dev Lal etc had

claimed themselves to be transferees of the previous owners

of that land; that suit i.e. Civil Suit No.723 dated 11.9.1979

was dismissed with costs by the court of the then SJIC, Sira

vide judgment and decree dated 14.11.1998. Devi Lal and

others (the plaintiffs of that suit) filed appeal against the

judgment and decree dated 14.11.1981; that appeal was

dismissed by the court of the then learned District Judge,

Sirsa vide judgment and decree dated 19.5.1983. Devi Lal etc
RSA No.1708 of 2007(O&M) 5

including Mahavir Singh(present plaintiff No.1)filed RSA

before the Hon’ble High Court. The RSA No.1715 of 1983

was pending at the time of the filing of the present suit but

now that RSA has been dismissed vide order dated

17.112.2003; the defendants further pleaded that the suit of

the plaintiffs was barred by principle of resjudicata; that the

suit was false, frivolous, vexatious and was liable to be

dismissed with special costs under Section 35-A CPC; that the

plaintiffs have not complied with the provisions of Order 7,

Rule 1-J CPC; that the plaintiffs have no cause of action to

file the suit; that the defendants have been using the passage

through middle line of killa no.7/2 and 14, 6 and 15 of Rect.

No.78 and also alongwith the Northern side of killa no.11 and

12 of Rect. no.77 as easementary right since long. With these

averments, the defendants no.1 to 4 prayed for dismissal of

the suit.

On the pleadings of the parties, the following issues

were framed by the trial court

1.Whether there is no passage as alleged?OPP.

2. Whether the suit of the plaintiff is hit by the
principle of resjudicata?OPD.

3. Relief.”

Learned counsel for the appellant has submitted that the

dispute was only with regard to the passage, which was in existence in

the suit property. Learned counsel for the appellant has further
RSA No.1708 of 2007(O&M) 6

submitted that so far as the passage was concerned, the defendants

could use the same and the plaintiffs would not stop the defendants

from using the passage which was already in existence. However, the

defendants were not entitled to interfere in the other land of the

plaintiffs.

The learned counsel for the respondents has submitted that the

submissions made by the learned counsel for the appellant were

acceptable to him. The defendants had no intention to interfere in the

possession of the other land of the plaintiffs. The defendants only

wanted to use the passage which was already in existence in the suit

land as has already been settled in the previous litigation between the

parties vide judgment and decree dated 20.07.1979.

Both the counsel for the parties have submitted that the suit of

the plaintiffs for permanent injunction was, thus, liable to be decreed

qua the remaining land except the passage in dispute which was already

in existence as had been settled in the earlier litigation between the

parties.

In view of the statements made by the learned counsel for the

parties this appeal is partly allowed. The impugned judgments and

decrees of the courts below are set aside. The suit of the plaintiffs is

partly decreed to the effect that the defendants are restrained from

interfering in the land of the plaintiffs. However, suit of the plaintiffs

qua passage in dispute is dismissed and the defendants are at liberty to

use the passage which is in existence as has already been settled in

earlier litigation between the parties as well as in the present litigation.
RSA No.1708 of 2007(O&M) 7

This appeal stands disposed of accordingly.

23rd Nov.2009                                   (SABINA)
Seema-II                                          Judge