High Court Punjab-Haryana High Court

Lachhman Singh vs Baggo Bai And Others on 2 December, 2009

Punjab-Haryana High Court
Lachhman Singh vs Baggo Bai And Others on 2 December, 2009
R.S.A.No. 3514 of 2007 (O&M)                                    1



      In the High Court of Punjab and Haryana at Chandigarh


                        R.S.A.No. 3514 of 2007 (O&M)
                        Date of decision: 2.12.2009



Lachhman Singh
                                                      ......Appellant

                        Versus


Baggo Bai and others
                                                    .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. Vinod Khungar, Advocate,
           for the appellant.

                 ****


SABINA, J.

Plaintiff -appellant filed a suit for declaration, which was

dismissed by the Additional Civil Judge (Sr.Divn.), Jalalabad vide

judgment and decree dated 1.4.2006. In appeal, the said judgment

and decree were upheld by the Additional District Judge, Ferozepur

vide judgment and decree dated 6.2.2007. Hence, the present

appeal.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 to 4 of its judgment, are as under:-

“2. Briefly stated, the facts of the case of the
R.S.A.No. 3514 of 2007 (O&M) 2

plaintiff are that Tara Singh son of Ram Singh (now

deceased) father of the plaintiff, defendants No.2 to 8 and

husband of defendant No.1 was owner in possession of

the following movable and immovable properties:-

i) Land measuring 22 kanals 12 marlas

comprised of Rect. No.11 killa No.23 (8-0), 25(8-

0), Rect. No.95 killa No. 10/2 (6-12) khewat No.21

Khatoni No.29:

ii) Land measuring 40 kanals 10 marlas i.e.

2/3 share of total land measuring 60 kanals 14

marlas comprised of khasra No. 165(0-3), Rect.

No.10 Killa No.20(1-16) 21(8-4) Rect. No.11 Killa

No.13 (8-0), 14(8-0) 15(2-17) 16(7-14), 17(8-0) 18

(8-0), 24(8-0) Khewat No.22 Khatoni No.30 as

well as electric tubewell connection bearing

connection No.B-22/5 BHP; and one tractor make

Eicher bearing registeration No.PB-05/8187:

3. It was further averred that during his life time,

Tara Singh expressed his last desire that after his

death the entire estate of movable and immovable

property referred in para No.1 shall be devolved upon

his two sons i.e. plaintiff and defendant No.2 in equal

shares. Tara Singh made a testimony deposition in his

sound disposing mind without any coercion or pressure
R.S.A.No. 3514 of 2007 (O&M) 3

and executed a will/writing dated 29.8.1988 which was

duly read over and explained to Tara Singh who after

admitting the same to be correct and true put his left

thumb impression underneath the said writing/will in the

presence of witnesses namely Gurdial Singh

Lambardar, Chiman Singh Panch, Kala Singh, Balbir

Singh and defendant No.2. They also thumb marked

and signed the above said Will after admitting that the

recital made therein are correct and true. It was further

alleged that before the death of Tara Singh he was

unable to move and was not able to think as he was

mentally upset and was not capable to understand for 3

or 4 years. It was averred that defendant No.2 in

league and connivance with Darshan Singh Lambardar

of village Parbhat Singh Wala and Banta Singh son of

Jaila Singh resident of village Mauzam and Mohinder

Singh son of Diwan Singh resident of village Chak

Khiwa managed to get the sale deed dated 17.6.1997

bearing Waskika No. 1228 allegedly executed by

deceased Tara Singh in his favour of the land

measuring 22 kanals 12 marlas taking undue

advantage of old age and illness of Tara Singh. It was

averred that said sale deed is a result of fraud coercion,

misunderstanding and is without consideration, hence,
R.S.A.No. 3514 of 2007 (O&M) 4

the same is illegal, null and void and inoperative qua

the rights of the plaintiff. It was further averred that the

defendants were repeatedly requested to admit his

claim but to no effect. As such plaintiff filed a suit for

declaration with consequential relief of permanent

injunction.

4. Upon notice, the defendants appeared and

filed written statement taking preliminary objections that

the suit is barred by limitation; that the plaintiff has

concealed the material facts from the court; that the

plaintiff has no locus standi to file the present suit; that

the suit is not maintainable and that the proper court

fee has not been affixed. On merits, it was denied that

plaintiff is having any concern with the suit property. It

was pleaded that except the suit property, the family of

the parties have another property bearing Rect. No.65

Killa No.1(8-0), 2(8-0) 3 (8-0) 4(8-0) 8(8-0) situated in

village khiva, the khasra girdawri of which was got

recorded in the name of plaintiff by Tara Singh and

deliberately the said property has not been included in

the plaint. The pedegree table shown in the plaint was

admitted to be correct. It was denied that Tara Singh

deceased has executed a Will. The case setout by the

defendant is that plaintiff never respected his father
R.S.A.No. 3514 of 2007 (O&M) 5

and they were always in strained relations with each

other. It was also denied that Tara Singh ever wanted

the property to be divided equally rather the plaintiff

was given 36 kanals of land as mentioned above and

thereafter he had no right in any other property. It was

further denied that any will was executed by Tara Singh

rather the said document was a complaint moved by

the plaintiff in the police station. It was also denied that

three or four years prior to the death of Tara Singh he

was mentally upset and could not understand anything.

It was also denied that sale deed regarding 22 kanals

18 marlas of land was managed in connivance with

Darshan Singh, Banta Singh and Mohinder Singh. It

was denied that any fraud was committed by defendant

No.2 with Tara Singh rather it was pleaded that

defendant No.2 has paid the entire market price to Tara

Singh with which Tara Singh repaid the loan obtained

by him at the marriage of his two daughters. It was

further denied that plaintiff is having any share in the

suit property. It was pleaded that Tara Singh and

plaintiff never enjoyed cordial relations, as such, there

were no questions of execution any will in writing in

favour of the plaintiff. Lastly, it was prayed that the suit

of the plaintiff may be dismissed with costs.”

R.S.A.No. 3514 of 2007 (O&M) 6

On the pleadings of the parties, following issues were

framed by the trial Court:-

1. Whether plaintiff is entitled for declaration as

prayed for? OPP

2. Whether plaintiff is entitled for injunction as

prayed for? OPP

3. Whether the suit is not maintainable? OPD

4. Whether plaintiff has no locus standi to file

the present suit? OPD

4-A Whether the suit of plaintiff is within limitation

or not? OPD

4-B Whether the suit is properly valued for the

purpose of Court fee and jurisdiction? OPP

4-C Whether the plaintiff has approached the court

with clean hands? OPD

5. Relief.

After hearing learned counsel for the appellant, I am of

the opinion that the present appeal deserves to be dismissed.

The plaintiff filed a suit for declaration on the basis of

Ex.P-2 alleged to have been executed in his favour by his father

Tara Singh. The case of the plaintiff was that Ex. P-2 was a will

executed by his father in his favour qua the property in dispute.

However, the Court below, after appreciating the document Ex.P-2,
R.S.A.No. 3514 of 2007 (O&M) 7

have held that the same cannot be treated as a Will. It was merely

an application moved by Lachman Singh himself to the Inspector

Police of Police Station Jalalabad. It was not recorded in Ex.P-2 that

Tara Singh deceased had got it recorded that he admitted the

contention that in the Panchayat it had been settled that after his

death property would be shared by his two sons. Moreover, during

his life time Tara Singh executing the sale deed Ex.P-4 dated

17.6.1997 in favour of Mukhtiar Singh. In these circumstances, the

Courts below rightly held that the plaintiff could not claim any benefit

on the basis of document Ex.P-2.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE
December 02, 2009
anita