RSA No.4086 of 2006 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CM No.:9950-51-C of 2009 &
RSA No.4086 of 2006
Decided on :28.11.2009
Kanwar Jatinder & others ... Appellants
versus
Smt. Shanti Devi & others ...Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Arun Jain, Sr. Advocate
with Mr. Jaivir S. Chandail, Advocate
for the appellants.
Mr. Ashok Bector, Advocate
for the respondent No.2.
Mr. M.K.Chouhan, Advocate
for respondents No.5 & 6.
Mr. Pritam Saini, Advocate
for respondents No.3, 4 & 7 to 9.
****
1.Whether Reporters of local newspapers may be allowed to see
the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?
AJAY TEWARI, J. (ORAL)
Reply filed to the application under order 41 rule 27
CPC has been taken on record.
This appeal has been filed against the concurrent
judgments of the courts below dismissing the suit of the
appellants that they were entitled to inherit half the property left
behind by Randhir Singh or in the alternative 1/3rd share of the
RSA No.4086 of 2006 -2-
property left behind by Randhir Singh. The main case was based
primarily on an alleged custom among the Rajput Chandel
community of Ram Garh, as per which there was a custom of
Chunda Bandh prevalent in the family. The respondents denied
the plea of any custom and pleaded that the parties were
governed by the Hindu Succession Act. On behalf of the
appellants reliance was placed on Ex. P-9 which was a letter dt.
08.12.1954 from the Deputy Commissioner of Ambala on the
subject of succession of Tika Jagjit Singh of Ram Garh. Learned
counsel has relied upon a mention on the last page of this letter,
as per which as far as ancestors of the present parties are
concerned, the custom of Bhai Bandh and not of Chunda Bandh
was mentioned.
As per learned counsel even if his case that the
custom of Chunda Bandh was prevalent is not accepted yet this
letter clearly shows that at last the custom of Bhai Bandh was
prevalent in the family. Learned counsel for the appellants
further argued that the appellant had sought an amendment to
the plaint but that had also been illegally rejected. As per
learned counsel the case would be covered by sub section (ii) of
Section 5 of Hindu Succession Act, which is to the following
effect:
“Act not to apply to certain properties:
(ii) any estate which descends to a single heir by the
terms of any covenant or agreement entered into by
the Ruler of any Indian State with the Government of
RSA No.4086 of 2006 -3-India or by the terms of any enactment passed before
the commencement of this Act;”
Both the courts below have negatived this claim and
as mentioned above had held that succession in the family has to
be as per Hindu Succession Act since any alleged custom to the
contrary was abrogated. The following questions have been
proposed:
a) Whether in the facts and circumstances of the
instant case, the approach of the ld. Lower Appellate
Court in dismissing the application seeking
amendment of the plaint can be sustained in law when
the plea sought to be taken was based on the order dt.
26.11.1954, which is already on record as Ex.P-9?
b) Whether in the facts and circumstances of the
instant case the appellants, admittedly belonging to
Rajput Chandel community of Tehsil Naraingarh,
predominanntly an agricultural tribe, they are
governed by custom in the matter of succession?
With regard to question No.(a) once it is held that
custom was abrogated, this question does not arise. Apart from
this it has to be noticed that the application for amendment was
filed only before the ld. Lower Appellate Court and in my opinion
in these circumstances the same is barred by delay also.
In my opinion reliance on sub section (ii) of Section 5
is clearly misplaced. Letter Ex.P-9 in no manner can be deemed
to be a covenant or agreement entered into by any Ruler of any
RSA No.4086 of 2006 -4-
Indian State with the Government of India. The best case of the
appellant was that their ancestors were feudal landlords, even
then they could in any case not be deemed to be Ruler of an
Indian State. In this view of the matter sub section (ii) of
Section 5 has no application.
Consequently, this appeal is dismissed. No costs.
Since the main case has been decided, all the pending
civil miscellaneous applications if any, stand disposed of.
November 28, 2009 (AJAY TEWARI) sonia JUDGE