High Court Punjab-Haryana High Court

Nawab Khan vs Smt. Jaituni & Another on 28 August, 2009

Punjab-Haryana High Court
Nawab Khan vs Smt. Jaituni & Another on 28 August, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH
                         CM No.9604 of 2009 &
                         RSA No.3153 of 2009
                         Decided on : 28.08.2009

Nawab Khan                                         ... Appellant

                            versus

Smt. Jaituni & another                             ...Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Santosh Sharma, Advocate
          for the appellant.
                             ****

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

AJAY TEWARI, J. (ORAL)

This appeal has been filed against the concurrent

judgments of the Courts below decreeing the suit of the

respondents for permanent injunction restraining the appellant

from interfering in her possession over land measuring 5 kanals

18 marlas on the ground that in a partition between two, the said

land had fallen to the share of the respondent. The whole case of

the appellant is that in fact partition did take place but the

appellant never handed over possession to the respondent. Thus,

at best the respondent could have filed suit for possession but

could not file suit for permanent injunction. The following

questions have been proposed:

i) Whether to get the relief of permanent injunction,

respondent/plaintiff has to prove his possession over the suit

property?

RSA No.3153 of 2009 -2-

ii)Whether the findings of the learned courts below are perverse

in nature especially when the same has been returned without

appreciating the documentary evidence placed on record by the

appellant/defendant No.2?

iii)Whether the judgments of both the courts below is not

sustainable as both the courts below failed to give any cogent

reasoning qua possession of respondent/plaintiff?

It could be seen that proposed questions are

essentially questions of fact. Learned counsel has led large stress

on one finding of the learned Lower Appellate Court in the

following words:

“Moreover, in none of jamabandis after the year
1981, defendant’s possession is mentioned as adverse
rather defendants are shown to be in possession of
half share of plaintiff as gair morusi tenants.”

However, I find that the Lower Appellate Court, on a

conspectus of the whole evidence, has correctly held that the

parties were in possession as per the partition order Ex.P4 and

the appellant had accepted that partition order.

Consequently, I am not persuaded to hold that the

findings of the Courts below are either based on no evidence or is

based on such misreading of evidence so as to render them so

perverse as to be liable to interference under Section 100 of CPC.

Consequently, this appeal and application for stay are

dismissed.

August 28, 2009                                 (AJAY TEWARI)
sonia                                               JUDGE