High Court Punjab-Haryana High Court

Kanwaljit Singh And Others vs Smt. Amarjit Kaur And Another on 18 August, 2009

Punjab-Haryana High Court
Kanwaljit Singh And Others vs Smt. Amarjit Kaur And Another on 18 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                             CR No. 4008 of 2009

                                             Date of Decision: 18.8.2009

Kanwaljit Singh and others                                ....Petitioners.

                   Versus

Smt. Amarjit Kaur and another                             ...Respondents.


CORAM:-      HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.


PRESENT: Mr. B.D. Sharma, Advocate for the petitioner.


AJAY KUMAR MITTAL, J.

In this revision petition filed under Article 227 of the

Constitution of India, the plaintiff-petitioners have challenged the order

dated 6.4.2009 (Annexure P-1) passed by the trial court whereby the

application filed by them under Order 39 Rules 1 and 2 of the Code of

Civil Procedure was dismissed and also the order dated 2.6.2009

(Annexure P-2) vide which, on appeal, that order was affirmed by the

lower appellate court.

The trial court while dismissing the application for ad

interim injunction of the plaintiff-petitioners had, in para 9 of its order,

recorded as under:-

“9. Plaintiffs have failed to bring on record any

cogent piece of evidence at this stage regarding their

possession over any specific portion of the land. At

this stage, it cannot be decided as to whether any

alleged oral family settlement was entered into in

favour of plaintiffs by defendant No.1. This fact is a
CR No. 4008 of 2009 -2-

matter of evidence. Defendants have produced letter

dated 21.1.2000 in which daughter of plaintiff no.3

has assured the defendant of taking due care of their

property. If plaintiff no.3 has sold the property

measuring 250 sq. yards, she could do so qua her

own share. I agree with the contention raised by Ld.

counsel for defendants that every co-owner is entitled

to every inch of the suit land and has a right to use

the joint property in a husband like manner. At this

stage, it is not clear from the perusal of the record as

to who is in possession of which specific share of the

suit land. Therefore, it will not be appropriate to pass

injunction order as sought by the plaintiffs.”

The said order of the trial court was affirmed on appeal by

the lower appellate court.

After hearing the learned counsel for the petitioners and

perusing the file, this Court is of the opinion that there being uncertainty

regarding possession of the plaintiffs over any specific portion of the suit

land, no ground for interference with the orders impugned herein by this

Court in its jurisdiction under Article 227 of the Constitution of India is

made out.

Dismissed.

Nothing observed in this order shall be construed to be an

expression of opinion on the merits of the case.

August 18, 2009                                 (AJAY KUMAR MITTAL)
gbs                                                    JUDGE