IN THE HIGH COURT    FOR THE STATES OF PUNJAB
        AND HARYANA AT CHANDIGARH.
                                         RSA 2349 of 2008
                                         Date of decision:- 18.12.2009
Karamjit Singh
                                                         appellant
                         vs
Sadha Singh and others
                                                         Respondent
Present:    Mr. RK Shukla, Advocate
M.M.S.BEDI,J.
 The suit of the plaintiff- respondent for permanent injunction
against the defendant- appellant for restraining him from making any kind
of encroachment or construction or blocking the passage in dispute, as
shown in the site plan, attached with the plaint and marked as ABCD has
been decreed by the courts below. On appreciation of the evidence, a
concurrent finding of fact has been arrived at by the courts below that on
the basis of the site plan and the evidence produced on the file, it is clear
that the portion in dispute EFGH in the site plan is a passage/ street leads
to the plot of the plaintiff- respondent, shown as ABCD in the site plan.
 Learned counsel for the appellant has argued that the site plan
produced by the plaintiff has not been established properly . The site plan
produced by the defendant- appellant has wrongly been rejected.
 After hearing the learned counsel for the appellant and going
through the judgment of the courts below, I am of the opinion that the
concurrent finding of fact that portion marked as EFGH in the site plan is a
street, does not warrant any interference. I do not find any sufficient ground
to re-appreciate the evidence regarding the validity of the site plan.
Dismissed.
December 18 ,2009 (M.M.S.BEDI) TSM JUDGE