High Court Punjab-Haryana High Court

Pawan Kumar And Others vs Krishan Chand And Others on 3 November, 2008

Punjab-Haryana High Court
Pawan Kumar And Others vs Krishan Chand And Others on 3 November, 2008
RSA No.3630 of 2007(O&M)                           1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       RSA No.3630 of 2007(O&M)
                                       Date of decision:    .2008


Pawan Kumar and others                       ......Appellants


                                 Versus


Krishan Chand and others                     ......Respondents
CORAM:-        HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                           * * *

Present:       Mr. P.S. Chauhan, Advocate for the appellants.


Rakesh Kumar Garg, J .


This is plaintiffs’ second appeal against the judgment and

decrees of the Courts below whereby their suit for possession of the land in

dispute and declaration that judgment and decree dated 20.1.1989 passed

in Civil Suit No.20/89 titled as Krishan Chand etc. v. Babu Ram and the

judgment and decree dated 10.9.1990 passed in Civil Suit No.1658 of 1990

titled as Krishan Chand etc. v. Babu Ram regarding the aforesaid land are

illegal and void, has been dismissed under Order 17 Rule 3 CPC for want

of evidence.

Briefly stated, one Rulia Ram son of Shanker was owner in

possession of the land in dispute and after his death, his three sons,

namely, Dhan Raj, Babu Ram and Ranjit inherited his estate. The

plaintiffs and defendant No.3 are the daughters of Dhan Raj whereas Babu

Ram and Ranjit were unmarried and issueless. Dhan Raj died on

21.10.1983 leaving behind the plaintiffs and defendant No.3 as his legal

heirs. Babu Ram uncle of the plaintiffs had got entered and sanctioned
RSA No.3630 of 2007(O&M) 2

mutation No.1312 dated 28.3.1990 regarding the share of Ranjit in the

revenue record alleging that Ranjit was not heard for the last more than 53

years and he was the only legal heir whereas Dhan Raj brother of Ranjit

was alive at that time and the property of Ranjit would have devolved upon

Dhan Raj and Babu Ram in equal shares and, therefore, mutation No.1312

is illegal.

It is the further case of the plaintiffs that the suit for declaration

was filed by defendants No.1 and 2 against Babu Ram regarding the share

of Ranjit and collusive decree was passed on 10.9.1990 by the then Sub

Judge, Ambala. No family partition had taken place between defendants

No.1 and 2 and Babu Ram. Babu Ram was not competent to give whole

of the land owned by Ranjit Singh to defendants No.1 and 2, in the

presence of Dhan Raj, father of the plaintiffs. The aforesaid judgment and

decree dated 10.9.1990 passed in Civil Suit No.1658/90 was illegal and not

binding upon the rights of the plaintiff. Babu Ram had also suffered a

collusive decree regarding his share of his land in dispute in favour of

defendants No.1 and 2 on 20.1.1989 in the Court of Sh. A.K. Jain, Sub

Judge, Ambala in civil suit titled as Krishan Chander v. Babu Ram on the

basis of oral family settlement. In fact, no such family settlement had taken

place. The plaintiffs who are the daughters of Dhan Raj and being the

LRs of Babu Ram were also entitled to get share in the land of Babu Ram.

Thus, judgment and decree dated 20.1.1989 passed in Civil Suit No.20/89

titled as Krishan Chander v. Babu Ram was also illegal, null and void. The

land which was the subject matter of the aforesaid two decrees could not

be transferred by way of collusive decree as value of the land was more

than Rs.100 and the above said decrees were not got registered. Babu

Ram was not competent to transfer his share and the share of Ranjit Singh

to defendants No.1 and 2 by way of Civil Court decree ignoring the rights
RSA No.3630 of 2007(O&M) 3

of the plaintiffs and defendant No.3. Hence, this suit.

The suit was contested by the defendants and written

statement dated 8.12.1999 was filed by them admitting that Rulia Ram was

the owner of the property. It was pleaded that the plaintiffs have no right to

claim inheritance of Dhan Raj. It was also admitted that Ranjit Singh was

not heard for the last many years before the death of Rulia Ram. It was

also admitted that Babu Ram was unmarried and issueless. It was denied

that there was any illegality regarding the sanction of mutation No.1312

and passing of decrees dated 20.1.1989 and 10.9.1990. On the pleadings

of the parties, issues were framed by the trial Court vide order dated

3.2.2000. The evidence of the plaintiffs was closed by the trial Court vide

order dated 4.12.2006 under Order 17 Rule 3 CPC, which is reproduced

hereunder:

“No evidence of the plaintiff is present. Adjournment

sought by the plaintiffs without showing any plausible

cause. Today is the last opportunity for evidence of the

plaintiffs. Civil Procedure Code does not provide for

granting of opportunity merely on asking. It is required

to be given whenever it is beyond the control of the

party. Today’s adjournment has not been justified.

Request of ld. Counsel for the plaintiffs for adjourning

the case is declined. Evidence of the plaintiffs is

ordered to be closed under Section 17 Rule 3 CPC.

Closing of evidence of the plaintiffs means failure on

their part to prove their case in affirmative. No purpose

will be served to proceed ahead with the trial of the

case to record the evidence of the defendants because if

the evidence of the defendant is recorded it will not bring
RSA No.3630 of 2007(O&M) 4

any improvement in the case of the defendants, rather it

will be futile exercise and wastage of the court time.

Hence, the evidence of the defendants is also closed.

Vide even date judgment, the suit of the plaintiffs has

been dismissed. Parties shall bear their own costs.

Decree sheet be prepared accordingly and file be

consigned to record room after due compliance.”

The suit of the plaintiffs was dismissed for lack of evidence

vide judgment and decree of the trial Court dated 4.12.2006.

Aggrieved against the aforesaid judgment and decree of the

trial Court, the plaintiff filed an appeal which was also dismissed vide

judgment and decree dated 12.2.2007 passed by the District Judge,

Panchkula.

Still not satisfied, the plaintiffs have filed the present appeal

against the impugned judgment and decrees of the Courts below.

Learned counsel for the appellants has vehemently argued

that the Courts below have erred while non-suiting the appellants on the

basis of order dated 4.12.2006 whereby evidence of the plaintiffs was

closed by order, as the said order has been passed by the trial Court

without affording full opportunity to produce the entire evidence in the case

of the appellants and the evidence of the plaintiffs was closed by order of

the Court hurriedly as even no last date was given to the plaintiffs.

Learned counsel has further argued that one PW who was present on

23.5.2003 tendered his affidavit in evidence but on request of the

defendants the cross-examination was deferred and the case was

adjourned to 16.1.2004. On that date or at a later date fixed, the

defendants never tried or requested for the cross-examination of the said

witness. Thus, no fault can be found with the plaintiff-appellants and it
RSA No.3630 of 2007(O&M) 5

was the duty of the defendants to cross-examine the said witness.

Learned counsel for the appellant has prayed that since the provisions of

the Civil Procedure Code are handmade for the administration of justice

therefore, the appeal be allowed and judgment and decrees of the Courts

below be set aside and the appellants be given one more effective

opportunity to adduce evidence to prove their case.

I have heard learned counsel for the appellants and perused

the record.

A perusal of the record shows that issues were framed in this

case on 3.2.2000 and the evidence was closed vide order dated 4.12.2006.

Thus, the case remained pending for evidence of the appellants for more

than six years and during this period many opportunities were granted to

the plaintiff-appellants for adducing evidence out of which at least five

opportunities were effective yet the plaintiffs failed to adduce evidence.

The argument of the learned counsel for the appellants that the plaintiffs

were given effective opportunities to produce their entire evidence is not

tenable. From the zimni orders, it is also clear that PW-1 was not present

in Court on 16.1.2004 for his cross-examination. In fact, from the perusal of

all the zimni orders, it is crystal clear that PW-1 never came present in

Court for his cross-examination. The evidence was to be adduced by the

plaintiffs at their own risk and responsibility. It is not the case of the

appellants that for enforcing the presence of the witnesses they had

sought assistance of the Court and in spite of that the witnesses were not

present and therefore, they were not at fault.

Faced with this situation, the learned counsel has tried to

justify the case of the appellants by stating that Sh. Jagir Singh, learned

counsel appearing on behalf of the appellants had noted down a wrong

date for recording of the evidence of the plaintiffs and the said wrong date
RSA No.3630 of 2007(O&M) 6

was informed by him to the plaintiffs and because of this reason the

plaintiffs were not able to produce their evidence on 4.12.2006 as they had

wrongly noted down the date as 20.12.2006 as was told to them by their

counsel. Thus, it was prayed that in the interest of justice, the order dated

4.12.2006 passed by the trial Court vide which evidence of the plaintiffs

was ordered to be closed under Order 17 Rule 3 CPC and the judgment

and decree passed by the trial Court dismissing the suit be set aside and

the case be remanded to the trial Court with a direction to afford at least

one opportunity to the plaintiffs to lead their evidence. In support of this

argument, the appellants have placed on record Annexure A-1 along with

C.M. No.10142-C of 2007 i.e. copy of brief envelop of counsel for the

plaintiffs before the trial Court to show that a wrong date was noted i.e.

20.12.2006 instead of 4.12.2006. (The contention of the counsel for the

appellants is not supported from the zimni orders passed by the trial Court

in the case). As per this brief, on 22.10.2006, the case was adjourned to

20.12.2006. However, this is not the case as per the zimni orders recorded

in the case by the trial Court. The case was never fixed for 22.10.2006 and

therefore, there was no occasion for the counsel for the plaintiffs to note

down a wrong date in the case as 20.12.2006. The zimni orders show that

the case was fixed on 12.10.2006 and 4.12.2006. Thus, the stand of the

appellants is falsified from the record. No doubt, the provisions of Civil

Procedure Code are hand made for the administration of justice. However,

no relief can be granted to the appellants as equity is not in their favour.

The plaintiffs cannot be allowed to take advantage of their own fault. The

plaintiff-appellants have failed to prove their case, in spite of the fact, that

case was adjourned from time to time to enable the appellants to adduce

evidence and in spite of that the plaintiff-appellants failed. Moreover, the

Lower Appellate Court has passed the impugned judgment and decree
RSA No.3630 of 2007(O&M) 7

after perusing the record. While dismissing the appeal, the Lower

Appellate Court observed as under:

“In this case in all five effective opportunities were

granted for the evidence of the plaintiffs and on

12.10.2006 last opportunity was granted to the plaintiffs

for their evidence for 4.12.2006. On 4.12.2006, Shri

D.P. Saini, learned counsel for the plaintiffs had

appeared before the trial Court. If, on 12.10.2006, he

had noted down the next date as 20.12.2006, he could

not have appeared in the trial Court on 4.12.2006.

Besides, there was nothing in the zimni order dated

4.12.2006 to show that on that date, it was submitted by

the learned counsel for the plaintiffs before the trial

Court that on the previous date i.e. 12.10.2006, he had

noted down the next date of hearing as 20.12.2006 and

because of this reason, the evidence of the plaintiffs

could not be produced on that date.”

Even the learned counsel for the appellants was unable to

point out any illegality or infirmity in the judgment and decree of the Lower

Appellate Court.

Thus, for the reasons recorded above, I find no merit in this

appeal. No substantial question of law arises.

Dismissed.

            , 2008                        (RAKESH KUMAR GARG)
ps                                               JUDGE
 RSA No.3630 of 2007(O&M)   8