High Court Punjab-Haryana High Court

Jasbir Singh vs Baldev Singh on 28 October, 2009

Punjab-Haryana High Court
Jasbir Singh vs Baldev Singh on 28 October, 2009
C.R. No. 168 of 2008                                                               1


IN THE PUNJAB AND HARYANA HIGH COURT AT
              CHANDIGARH

                                  C.R. No. 168 of 2008 (O&M)
                                  Date of Decision : 28.10.2009
Jasbir Singh

                                                                .......... Petitioner
                                  Versus

Baldev Singh
                                                                ...... Respondent

CORAM : HON'BLE MR. JUSTICE VINOD K. SHARMA

Present :      Mr. Naresh Prabhakar, Advocate
               for the petitioner.

               Mr. Hitesh Kaplish , Advocate
               for the respondent.

                     ****

VINOD K. SHARMA, J. (ORAL)

This revision petition is directed against the order dated

26.9.2007 passed by the learned Civil Judge ( Jr. Divn.), Phagwara vide

which suit filed by the plaintiff / petitioner under Section 6 of the Specific

Relief Act, has been ordered to be dismissed.

The plaintiff / petitioner sought possession of room No. 7, as

shown in the red colour in the site plan, on the plea that defendant /

respondent had illegally taken possession of the suit property after

demolishing the intervening wall between the tenanted premises and the

room in possession of the plaintiff.

The case of the plaintiff / petitioner was that a suit for specific

performance was decreed by the learned Court on 26.2.1996. In execution
C.R. No. 168 of 2008 2

of the decree the possession of the property was handed over to the

petitioner on 22.5.2000. It was further the case of the petitioner that after the

possession was given to the petitioner, the respondent / defendant illegally

took possession of the property in dispute by demolishing the intervening

wall.

The suit was contested, wherein a specific plea was taken that

the premises in dispute were under tenancy of the defendant / respondent

and that he had not taken any illegal possession of the property.

On the pleadings of the parties, the learned trial Court was

pleased to frame the following issues :-

“1. Whether the plaintiff is entitled to the decree of
possession of suit premises ?

2. Whether the plaintiff is entitled to recover the
amount of Rs. 200/- as tentative mesne profit for
the room in dispute ? OPP

3. Whether the present suit is not maintainable ?

OPD

4. Whether the plaintiff has no locus standi to file
the present suit ? OPD

5. Whether the suit of the plaintiff is not properly
valued for the purpose of court fee and
jurisdiction ? OPD

6. Relief.”

The parties led evidence. The learned trial Court on

appreciation of evidence held that the plaintiff / petitioner in his cross-

examination admitted that he had filed a rent petition under Section 13 of

the East Punjab Urban Rent Restriction Act, and the dispute in the said
C.R. No. 168 of 2008 3

petition and in the present petition was the same. He further admitted in his

cross-examination that at the time of execution of agreement to sell he had

not taken possession of any portion of the building and further admitted

that, on 22.5.2000 symbolic possession of the property was given to the

petitioner / plaintiff because the property was in possession of different

tenants.

Even the Bailiff though in his statement stated that possession

of the property was given to the plaintiff / petitioner, but in cross-

examination admitted that he had not marked in the warrants of possession,

the shops and rooms of which the actual physical possession was given.

Strangely it was asserted that 13 tenants had handed over the possession to

Jasbir Singh at that time. The learned Court, on appreciation of evidence

held, that petitioner had failed to show that the possession of the property in

dispute was illegally taken by the respondent, so as to maintain a suit under

Section 6 of the Specific Relief Act.

Mr. Naresh Prabhakar, learned counsel appearing on behalf of

the petitioner vehemently contended that the findings recorded by the

learned trial Court are on the face of it perverse, and cannot be sustained for

the reason, that the learned Court below has failed to take note of the

documentary evidence i.e. the warrants of possession, showing that

possession of the property in dispute was handed over to the petitioner. It

was also contended that the report of the Bailiff, coupled with the fact that

the Local Commissioner had reported that intervening wall was demolished,

leaves no manner of doubt that the defendant / respondent had taken illegal
C.R. No. 168 of 2008 4

possession of the property in dispute.

The learned counsel for the petitioner also contended that the

learned trial Court committed an error in trying the suit as a regular suit by

permitting the parties to lead evidence, whereas it was to be tried in

summary manner.

On consideration, I find no force in the contentions raised by

the learned counsel for the petitioner. The admission is the best piece of

evidence. When the plaintiff / petitioner himself admitted that he had not

taken physical possession of the property, while taking possession on

22.5.2000 and that he was only given symbolic possession as the property

was in possession of the tenants, it cannot be said that the learned Court

misread the documentary evidence or oral evidence.

The Bailiff, who appeared in the Court also in his cross-

examination gave evasive reply regarding delivery of possession of 13

shops. The plea of the petitioner that all the 13 tenants handed over

possession to the petitioner in execution of a decree against the vendor in a

suit for specific performance cannot be accepted on the face of it.

Admittedly, there was no decree against any of the tenants, nor any

evidence was brought on record to prove the handing over of the possession

by any of the tenant. The plaintiff / petitioner failed to prove illegal

dispossession to maintain suit under Section 6 of the specific performance.

The contention of the learned counsel for the petitioner that suit

was not tried in summary manner, therefore, the judgment deserves to be set

aside, is also totally misconceived merely because the petitioner had been
C.R. No. 168 of 2008 5

given opportunity to prove his case, but he failed to do so, can not be a

ground to set aside the decree, when no prejudice is shown to have been

caused to the petitioner by trying the suit under Section 6 of the Act as a

regular suit.

No fault, therefore, can be found with the procedure adopted by

the learned Court below.

However, the judgment and decree passed under Section 6 of

the Act would not bar the petitioner / plaintiff from seeking possession of

the property on the basis of his ownership in accordance with law.

No merit.

Dismissed.

28.10.2009                                        ( VINOD K. SHARMA )
  'sp'                                                 JUDGE