High Court Punjab-Haryana High Court

Jasbir Singh vs Commandant Border Security Force on 27 August, 2009

Punjab-Haryana High Court
Jasbir Singh vs Commandant Border Security Force on 27 August, 2009
R.S.A.No. 3049 of 2008 (O&M)                                     1



      In the High Court of Punjab and Haryana at Chandigarh


                        R.S.A.No. 3049 of 2008 (O&M)
                        Date of decision: 27.8. 2009


Jasbir Singh
                                                       ......Appellant

                        Versus



Commandant Border Security Force, Mamdot
and another

                                                    .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. R.K.Kakkar, Advocate,
           for the appellant.

                 ****

SABINA, J.

Plaintiff Jasbir Singh filed a suit for permanent injunction,

which was dismissed by the Civil Judge (Jr.Divn.) Ferozepur vide

judgment and decree dated 10.3.2007. In appeal, the said judgment

and decree were upheld by the Additional District Judge, Ferozepur

vide judgment and decree dated 16.4.2008. Hence, the present

appeal.

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

Court in para Nos. 2 and 3 of its judgment, are as under:-
R.S.A.No. 3049 of 2008 (O&M) 2

“2. The bone of contention in this case is land

measuring 90 kanals 17 marlas, fully detailed and

described in the head note of the plaint. The said land is

the ownership of Provincial Government and is stated to

be in possession of the appellant/plaintiff. Khasra

Girdawari has also been corrected in his name by AC-II,

Ferozepur in the year 2002. His possession over the suit

land is continuous, peaceful and uninterrupted and he

had deposited Rs.11,550/- as Lagan/Rent in the

Government Treasury vide receipt dated 19.7.2004.

According to the appellant/plaintiff, defendant No.1 has

got no right or interest in the suit land, but he threatened

to dispossess him from the suit land, hence, the

appellant/plaintiff filed this suit for permanent injunction

for restraining the defendant from interfering in his

possession over the suit land.

3. Upon notice, the respondents/defendants appeared

and filed written statement wherein they denied

possession of the appellant/plaintiff over the disputed

land and have alleged that rather BSF has been in

possession over 193.5 acres of land including the suit

land since the year 1967 as lessee and they have paid lease

money to the Provincial Government. Further objections

taken against the suit were that the plaintiff has
R.S.A.No. 3049 of 2008 (O&M) 3

no cause of action to file the suit; the suit is bad for non

joining of necessary parties and non service of notice

under Section 80 CPC.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled to injunction as

prayed for? OPP

2. Whether the plaintiff is in actual physical and

legal possession of the suit land? OPP

3. If issue No.2 is proved, then whether the

defendants are interfering into the possession of the

plaintiff? OPP

4. Whether Rapat dated 22.10.2000 made by the

Assistant Collector Grade II vide which the khasra

girdawari were corrected in the name of the plaintiff is

legal and valid? OPP

5. Whether the suit filed by the plaintiff is bad

due to not impleading of necessary parties? OPD

6. Whether suit filed by the plaintiff is bad for

non serving of the notice under Section 80 CPC ? OPD

7. Relief. “

R.S.A.No. 3049 of 2008 (O&M) 4

After hearing learned counsel for the appellant, I am of

the opinion that the present appeal deserves to be dismissed.

Admittedly, Provincial Government is the owner of the suit

land. Plaintiff as well as defendants claim possession over the suit

land. As per the revenue record i.e. copy of the jamabandi for the

year 1999-2000 (shown during the course of arguments by learned

counsel for the appellant), Border Security Force is reflected to be in

possession of the suit land. A perusal of the khasra girdawari Ex.P-2

(shown during the course of arguments by learned counsel for the

appellant) reveals that possession of the plaintiff is reflected on the

basis of order dated 22.10.2000. However, the said order was not

placed on record.

Learned Additional District Judge in the impugned

judgment has observed that the respondents had placed on record

Rapat No.267 dated 4.3.2005 as per which, the entry in the khasra

girdawari had been changed in the name of the plaintiff. Thus, the

alleged correction was made during the pendency of the suit and the

same could not be taken in consideration. The entry in the jamabandi

regarding possession is in favour of the Border Security Force. The

plaintiff, in these circumstances, was required to establish as to how

he came in possession of the suit land and in what capacity. In the

absence of the said evidence the Courts below had rightly held that

the plaintiff had failed to establish his possession over the suit
R.S.A.No. 3049 of 2008 (O&M) 5

property in dispute. The finding of the fact arrived at by the both the

Courts below in this regard calls for no interference by this Court in

appeal.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE

August 27, 2009
anita