Supreme Court of India

Paramjit Singh vs State Of Punjab & Ors on 17 July, 2008

Supreme Court of India
Paramjit Singh vs State Of Punjab & Ors on 17 July, 2008
Bench: Tarun Chatterjee, Aftab Alam
                                             IN THE SUPREME COURT OF INDIA
                          CIVIL APPELLATE JURISDICTION
                                 CIVIL APPEAL NO.4620 OF 2008
                               (Arising out of SLP(C)No.3664 of 2007)

PARAMJIT SINGH                           .....APPELLANT(S)
                                    VERSUS

STATE OF PUNJAB & ORS.                               ....RESPONDENT(S)

                                   O R D E R

Leave granted.

After having heard learned counsel for the parties and after going through the final

judgment and order dt.05.02.2007 passed by the High Court of Punjab and Haryana at

Chandigarh in Regular Second Appeal No.3876 of 1997, we find that the High Court without

framing any substantial question of law allowed the Second Appeal of the respondent under

Section 100 CPC and set aside the findings of the two courts below. In view of the decision of this

Court in Gian Dass vs. Gram Panchayat, Village Sunner Kalan and Ors., (2006) 6 SCC 271 and

C.A.Sulaiman & Ors. vs. State Bank of Travancore, Alwayee & Ors., (2006) 6 SCC 392 in which

it was held that without formulating the substantial question of law, judgment rendered by the

High Court in second appeal cannot be sustained, we set aside the impugned judgment of the

High Court and remit the matter back to the High Court to decide the same afresh on merits,

after formulating a substantial question of law, within six months from the date of

communication of this order. The appeal is allowed accordingly. There shall be no order as to

costs.

………………………..J.

( TARUN CHATTERJEE )

………………………..J.

( AFTAB ALAM )
NEW DELHI;

JULY 17, 2008.