High Court Punjab-Haryana High Court

M/S Monarch Industries vs Darshan Kumar And Others on 13 November, 2009

Punjab-Haryana High Court
M/S Monarch Industries vs Darshan Kumar And Others on 13 November, 2009
RSA No. 1077 of 2009(O&M)                             -1-


     IN THE HIGH COURT OF PUNJAB AND HARYANA
                  AT CHANDIGARH

                                    CM No. 3092-C of 2009 &
                                    RSA No. 1077 of 2009(O&M)
                                    Date of Decision:13.11.2009


M/s Monarch Industries                           .....Appellant

                            versus


Darshan Kumar and others                       ..... Respondents


Coram:     HON'BLE MR. JUSTICE AJAY TEWARI

Present:   Mr. Parminder Singh-I, Advocate
           for the appellant.

                     ****

Ajay Tewari,J.(ORAL)

CM No. 3092-C of 2009

For the reasons recorded in the application, the delay

of 195 days in refiling the present appeal is condoned.

CM stands disposed of.

RSA No. 1077 of 2009(O&M)

This appeal has been filed against the concurrent

judgments of the Courts below dismissing the suit of the

appellant challenging the sale deed dt. 25.10.1984 on the

allegation that one Roop Chand partner at that time had not

signed the sale deed and that it is a forged and fabricated

document. The following questions have been proposed:

i) Whether the courts below have misread the order

passed by Hon’ble Supreme Court dt. 3.09.1991?
RSA No. 1077 of 2009(O&M) -2-

ii)Whether the supplementary dissolution deed dt.

25.10.1984 is a forged and fabricated document?

iii)Whether the suit of the plaintiff was barred by the

principles of res judicata?

iv)Whether the courts below have misread the

evidence on record?

The main issue is with regard to document dt.

25.10.1984 and the same is a pure question of fact. Learned

counsel for the appellant has taken me through the findings of

the Courts below but has not been able to persuade me that the

findings recorded thereon are either based on no evidence or are

based on such perverse misreading of evidence so as to be liable

for interference under Section 100 of CPC.

With regard to question No.(i), learned counsel for the

appellant has argued that the inquiry ordered by the Hon’ble

Supreme Court was only for the limited purpose for ascertaining

the right of representation to prosecute the appeal.

Consequently, it is the case of the learned counsel for the

appellant that the said inquiry or the proceedings which may

have taken place are completely irrelevant.

In my opinion, this is too extreme a position. It must

be noticed that the case of the respondent was that the said

inquiry was res judicata and that plea had been negatived by the

Courts below since even though it may be stated that the said

proceedings were not res judicata yet it cannot be said that they

have absolutely no value or that they are irrelevant.
RSA No. 1077 of 2009(O&M) -3-

Consequently, this appeal is dismissed. No costs.

Since the main case has been decided, the Civil Misc.

Applications, if any, stands disposed of.

November 13, 2009                           (AJAY TEWARI)
sonia                                           JUDGE