High Court Rajasthan High Court - Jodhpur

Kalyan Singh & Ors vs Ghanshyam Vaishnav on 6 July, 2009

Rajasthan High Court – Jodhpur
Kalyan Singh & Ors vs Ghanshyam Vaishnav on 6 July, 2009
                              1

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                 AT JODHPUR

                      :JUDGMENT:

Kalyan Singh & Others Vs. Ghanshyam Vaishnav
(S.B. Civil Second Appeal No.422/2007)


DATE OF JUDGMENT :                 July 06, 2009.


                        PRESENT

   HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
   ____________________________________


Mr. Sajjan Singh for the appellants.

BY THE COURT :

In this second appeal, the appellant-defendants

are challenging the judgment and decree dated

27.08.2007 passed by Addl. District Judge, Sojat City in

Civil Appeal No.13/2006, whereby, the learned

appellate Court affirmed the judgment and decree dated

24.07.2006 passed by the Civil Judge (Jr. Dn.), Sojat in

Civil Original Suit No.30/2001.

According to facts of the case, suit for mandatory

and permanent injunction was filed by respondent-

plaintiff Ghanshyam Vaishnav. In the suit, it was

specifically prayed that appellant-defendants have made

encroachment upon the public way which is in existence

since last 50 years in village Dornadi and respondent-
2

plaintiff as also all the villagers are having easementary

right of public way, therefore, it was prayed that

encroachment so made by the appellant-defendants

may be removed and they may be restrained from

making any encroachment upon the public way. The

learned trial Court, after framing 9 issues and recording

oral evidence of P.W.-1 Ghanshyam, P.W.-2 Sagar Devi

and P.W.-3 Mangu Singh and taking on record 10

documents, so also, recording evidence of four

witnesses on the side of the defence, decreed the suit in

favour of the respondent-plaintiff. The said judgment

and decree dated 24.07.2006 was challenged by the

defendants by way of filing appeal before the Addl.

District Judge, Sojat City. Learned appellate Court

affirmed the adjudication made by the trial Court and

dismissed the appeal filed by the present appellants.

Learned counsel for the appellants vehemently

argued that the finding arrived at by both the Courts

below is perverse and , so also, ignoring the universal

truth that in the villages and old cities of India there are

chabutari at both sides of the gate of a house and that

is rightly constructed by them, therefore, the decree

passed by the trial Court for removal of the said

chabutari is illegal. Further, it is argued that matter of
3

regularization was pending before the Panchayat,

therefore, the learned trial Court has committed error

while misreading the material evidence and relied upon

inadmissible evidence, therefore, the finding arrived at

by the trial Court as well as appellate Court is illegal and

contrary to law. It is also argued by learned counsel

for the appellants that alleged finding against the

appellants for encroachment upon the public way is also

illegal and without any evidence on record. The

learned trial Court has failed to consider that the

plaintiff has not proved the case in his favour,

therefore, the Courts below have committed manifest

perversity and, accordingly, judgment and decree

passed by both the Court below deserve to be set aside.

It is lastly argued by learned counsel for the appellant

that the learned Courts below have committed material

illegality while deciding issues No.4, 5 and 6 jointly in

favour of the respondent-plaintiff.

I have considered the arguments advanced by

learned counsel for the appellants and, so also, perused

the judgments of both the Courts below.

Admittedly, there is no title in favour of the

appellant-defendants to show that the land in question

where the alleged encroachment has been made by
4

them is belonging to them nor they have proved before

the Court that they are in possession of the said land

for so many years whereas respondent-plaintiff proved

by cogent evidence that the land where the appellants

have made encroachment and constructed the chabutari

is public way. The finding of fact arrived at by both the

Courts below cannot be interfered with while exercising

jurisdiction under Section 100, C.P.C. in this second

appeal.

Further, upon perusal of both the judgments

under challenge, no substantial question of law emerges

for consideration. More so, it is obvious from the fact

that admittedly there is no title or any right accrued to

the appellant-defendants to retain possession of the

land of public way. It is also required to be observed

that the scope of second appeal is very limited. The

Court can interfere if any substantial question of law is

involved in the matter; but, here in this case, no

question of law is borne out warranting interference.

In this view of the matter, there is no force in this

second appeal. Hence, this second appeal is dismissed.

(Gopal Krishan Vyas) J.

Ojha, a.