High Court Punjab-Haryana High Court

Parshotam Dass And Others vs Jangir Singh And Others on 23 November, 2009

Punjab-Haryana High Court
Parshotam Dass And Others vs Jangir Singh And Others on 23 November, 2009
C.R.No.5130 of 2009                                           1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               C.R.No.5130 of 2009

                               Date of Decision : 23.11.2009

Parshotam Dass and others                          ...Petitioners

                               Versus

Jangir Singh and others                            ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. Sherry K. Singla, Advocate,
         for the petitioners.

          Mr. S.C.Pathela, Advocate,
          for the respondents.

HEMANT GUPTA, J. (ORAL)

Challenge in the present revision petition is to the order dated

21.8.2009, whereby the defendant-petitioners were restrained from

running of the Rice Sheller.

The petitioners are purchasers of land measuring 16 Kanals

from Gurdev Singh vide sale deed dated 22.5.2008. On the aforesaid

date, the suit of the plaintiff-respondents for specific performance of the

agreement to sell dated 26.12.1987 was pending before the competent

Court. The suit for specific performance was decreed by the learned trial

Court on 6.4.1992. The said judgment and decree was affirmed by the

learned first Appellate Court on 27.3.1995. The said decree has been

affirmed in second appeal by this Court on 4.9.2009 in RSA No.1875 of

1995. It has been held that the sale in favour of the present petitioners is

subject to doctrine of lis pendens and, therefore, does not confer any title

in their favour.

C.R.No.5130 of 2009 2

The plaintiff-respondents have initially filed a suit for

permanent injunction to seek restraint order against the defendants from

raising any construction over the land in dispute. However, the

defendant-petitioners have raised construction before the grant of

injunction, therefore, the plaintiff-respondents filed another application

for claiming ad interim injunction restraining the defendant-petitioners

from running of the Rice Sheller. The learned trial Court dismissed the

said application, but the learned first Appellate Court allowed the same.

It is the said order, which is subject matter of challenge in the present

revision petition.

The only ground to challenge the order passed by the learned

first Appellate Court is that the relief claimed in the ad interim injunction

application is not the relief claimed in the main suit, therefore, the

plaintiffs cannot be granted any ad interim injunction as ordered by the

learned first Appellate Court.

The said argument is not tenable. The petitioners are transferee

pendente lite. Such transfer cannot confer any right in favour of the

petitioners. The suit for specific performance of the plaintiff-respondents

has been decreed. Therefore, the plaintiffs have a right to protect their

interest. The defendant-petitioners have no locus standi to challenge the

ad interim injunction granted by the learned first Appellate Court for the

reason that the transfer in their favour has been found to be hit by

doctrine of lis pendens.

Consequently, I do not find any patent illegality or irregularity

in the order passed by the learned first Appellate Court, which may

warrant interference by this Court in the present revision petition.
C.R.No.5130 of 2009 3

Learned counsel for the petitioners has then argued that since

the paddy of Markfed is lying stocked in the Rice Sheller for shelling.

The non-performance of such contract will create further financial burden

on the petitioners, therefore, they should be allowed to run the Rice

Sheller till 31.12.2009 to meet out their contractual obligations.

Mr. S.C.Pathela, learned counsel for the respondents has no

objection for the said limited relief.

In view of the said fact, though the present revision petition is

dismissed, but the petitioners are permitted to use the Rice Sheller till

31.12.2009 only for the purposes of clearing the available stock. In no

case, the petitioners shall run the Rice Sheller after 31.12.2009.

The revision petition stands disposed of accordingly.

23.11.2009                                       (HEMANT GUPTA)
Vimal                                                JUDGE