R.S.A.No.549 of 2004 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
R.S.A.No.549 of 2004
Date of Decision : 26.08.2009
Palwinder Singh ...Appellant
Versus
Amarjit Singh and others ...Respondents
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
1. Whether Reporters of local papers 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?
Present: Mr. O.P.Hoshiarpuri, Advocate,
for the appellant.
Mr. V.G.Dogra, Advocate,
for respondent Nos.2 and 3.
HEMANT GUPTA, J. (ORAL)
The plaintiff is in second appeal aggrieved against the
judgment and decree passed by the learned first Appellate Court, whereby
suit to challenge the sale deed dated 29.6.1966 and to claim joint
possession of land measuring 35 Kanals 19 Marlas, was dismissed.
It is the case of the plaintiff that he was minor on the date of
execution of the said sale deed, which is executed by him and his brother,
as his date of birth is 17.12.1950. Since, he was minor on the date of
sale, therefore, the sale qua his share of the property is ineffective and not
binding upon the plaintiff.
The learned trial Court decreed the suit, but the first Appellate
R.S.A.No.549 of 2004 2
Court found that it was open to the plaintiff to challenge the sale deed
within three years of his attaining majority. Since, the suit has been filed
in the year 1992 i.e. much beyond the period of three years from the date
of attaining of majority, the said suit is barred by limitation.
The reasoning given by the learned first Appellate Court cannot
be said to be suffering from any patent illegality or irregularity. Sale by
minor is voidable. Therefore, it was open to the minor to seek declaration
to avoid the sale deed within three years of the attaining of majority.
Having failed to do so, the learned first Appellate Court was justified in
dismissed the suit.
The first Appellate Court has found that it is not proved that the
plaintiff was in fact born on 17.12.1950 as the School Leaving Certificate
Ex.PW-2/1 is not proved to be executed. No argument was raised to
counter the said finding recorded by the learned first Appellate Court.
In view of the above, I do not find that any substantial question
of law arises for consideration by this Court in second appeal.
Dismissed.
26.08.2009 (HEMANT GUPTA) Vimal JUDGE