High Court Punjab-Haryana High Court

Kewal Singh vs Nirmal Ram on 5 May, 2009

Punjab-Haryana High Court
Kewal Singh vs Nirmal Ram on 5 May, 2009
Civil Revision No.7205 of 2008                                     [1 ]




    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH
                         ...

Civil Revision No.7205 of 2008

Decided on : May 05, 2009

Kewal Singh
… Petitioner

VERSUS

Nirmal Ram
… Respondent

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Malkeet Singh,
Advocate for the petitioner.

A.N.JINDAL, J.-

This revision petition has arisen out of the order dated

17.11.2008 (Annexure P-3) passed by Additional District Judge,

Nawanshahr, dismissing the appeal against the order dated 27.5.2006

passed by Civil Judge (Junior Division), Nawanshahr, declining the

grant of injunction restraining the defendant from stopping the flow of

water from the drain, shown in red colour in the site plan (Annexure

P-1).

The plaintiff – petitioner has come up with the plea that he

is owner of the house shown in blue colour in the site plan and the daily

waste water and rainy water of his house flows through the `pucca’ drain

(as shown in red colour in the site plan) for the last more than 50 years
Civil Revision No.7205 of 2008 [2 ]

and the defendant – respondent is threatening to stop the said flow of

water through the said drain, whereas, case of the respondent is that he is

owner of the property, where the drain is alleged to have been existing,

while no such drain is existing at the spot. The rainy water and the

daily waste water from the house of the petitioner falls in the compound

of the respondent and the petitioner has no right to throw the dirty water

in his compound.

Heard.

From the scrutiny of the impugned order as also from the

contentions of the parties, it transpires that the petitioner is alleging a

drain abutting the street on the northern side of the house of the

respondent, whereas, there is a complete denial on the part of the

respondent. The existence of the street as well as the drain could only be

ascertained by way of evidence or by appointing a Local Commission. If

the plea set up by the petitioner (plaintiff) is ignored, then the waste

water and the rainy water of his house, if not allowed to flow, will cause

irreparable loss to his own house, particularly when the petitioner does

not show any other outlet for passing of the said water. Similarly, if

there is no such drain on the northern side of the house of the respondent

(defendant), then certainly the petitioner has no right to throw the waste

water and rainy water in his plot.

In the circumstances, in order to ascertain the factual

position at the spot, the appointment of Local Commission at the spot

has become essential. The courts below have gone by emotions and has

not tried to feel about the real controversy between the parties.

Civil Revision No.7205 of 2008 [3 ]

Consequently, I allow the petition, set aside the impugned

order dated 17.11.2008 (Annexure P-3) and remit the case back to the

Trial Court to allow the parties to file documents and also to appoint a

Local Commission and, then, decide the application under order 39

Rules 1 and 2 of the Code of Civil Procedure, accordingly.

Parties are directed to appear before the Trial Court

on May 15, 2009.

May 05, 2009                               ( A.N.JINDAL )
`gian'                                          JUDGE