High Court Punjab-Haryana High Court

Karma vs The Financial Commissioner on 12 January, 2009

Punjab-Haryana High Court
Karma vs The Financial Commissioner on 12 January, 2009
CIVIL WRIT PETITION NO.354 OF 2009                                 :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: JANUARY 12, 2009

      Karma

                                                             .....Petitioner

                                         VERSUS

      The Financial Commissioner, Revenue, Haryana Civil
      Secretariat, Chandigarh and others.

                                                       ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:            Mr. Rakesh Gupta, Advocate,
                    for the petitioner.
                          ****

RANJIT SINGH, J.

The petitioner claims that land measuring 12 K and 18 M

was mutated in his name on the basis of a decree passed by the civil

Court on 7.10.1963. Respondent No.5 challenged this decree by

filing a civil suit, claiming himself to be in possession of this land in

the year 1989. The civil suit was decreed on 19.8.1996, holding

respondent No.5 to be owner in possession. The decree in favour of

the petitioner dated 7.10.1963 was set-aside. The appeal filed by the

petitioner against this judgment and decree was also dismissed on

18.5.1999. Respondent No.5 took a stand that he was dispossessed

during the pendency of the appeal and accordingly he was given
CIVIL WRIT PETITION NO.354 OF 2009 :{ 2 }:

relief of possession, holding that he had indeed been so

dispossessed by the petitioner during the pendency of the litigation.

On 26.8.1999, respondent No.5 filed a suit for damages claiming

mesne profits from 1983 to 1999 to the tune of Rs.2,00,000/-.

Petitioner raised objection for maintainability of a civil suit on the

ground of jurisdiction. Respondent No.5 also filed an application for

return of the plaint for presenting it before the Court of competent

jurisdiction. Civil Court accordingly returned the plaint for presenting

the same before competent Forum. Accordingly respondent No.5

filed the petition for damages before Assistant Collector Ist Grade.

Assistant Collector Ist Grade has allowed this petition, directing the

petitioner to pay a sum of Rs.58,230/- i.e. the entire crop from Khariff

1997 to Khariff 1999. The appeal filed by the petitioner before

Collector is also dismissed and so also is the fate of the revision and

R.O.R filed before the Financial Commissioner. Alleging that the

orders passed by the revenue authorities are patently erroneous

inasmuch as they did not have the jurisdiction to decide the suit for

damages, the present writ petition has been filed.

Prayer is that such a suit for damages could have been

filed before the Civil Court and not before the revenue authorities.

Counsel for the petitioner would also submit that there was no

relationship of landlord and tenant, yet the suit for damages claiming

mesne profits was allowed.

I am unable to accept the submission made by counsel

for the petitioner. Initially, respondent No.5 had filed a civil suit,

wherein the petitioner raised an objection and accordingly the plaint

was returned for presenting before the revenue officials. He can not
CIVIL WRIT PETITION NO.354 OF 2009 :{ 3 }:

now turn around and say that the revenue Courts would not have

jurisdiction since there was no relationship of landlord and tenant and

that the suit could be decided by the Civil Court. The finding by the

Civil Court earlier was also that the petitioner was dispossessed

during the pendency of litigation and hence, the respondent No.5

was well within his rights to seek damages, which indeed was done.

It was only on the objection raised by the petitioner that respondent

No.5 had approached the revenue Courts and hence, the petitioner

can not now be heard to make a complaint against the same. No

case for interference in exercise of writ jurisdiction, thus, is made out.

Dismissed.

January 12, 2009                           ( RANJIT SINGH )
khurmi                                          JUDGE