High Court Punjab-Haryana High Court

Prem Kumar vs Amar Nath And Others on 20 July, 2009

Punjab-Haryana High Court
Prem Kumar vs Amar Nath And Others on 20 July, 2009
R.S.A.No. 1883 of 2009 (O&M)                             1



      In the High Court of Punjab and Haryana at Chandigarh


                         R.S.A.No. 1883 of 2009 (O&M)
                         Date of decision: 20.7.2009


Prem Kumar
                                                     ......Appellant

                         Versus



Amar Nath and others
                                                  .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. Gourave Bhayyia, Advocate,
           for the appellant.

                  ****


SABINA, J.

Plaintiff Prem Kumar filed a suit for possession by way of

partition and for permanent injunction restraining defendants No. 1

to 3 from alienating the property to any person. The suit of the

plaintiff was dismissed by the Additional Civil Judge (Sr.Divn.)

Talwandi Sabo vide judgment and decree dated 18.8.2006. In

appeal, the said judgment and decree were upheld by the Additional

District Judge (Fast Track Court), Bathinda vide judgment and

decree dated 27.10.2008. Hence, the present appeal.

Brief facts of the case, as noticed by the lower appellate
R.S.A.No. 1883 of 2009 (O&M) 2

Court in para Nos. 3 to 5 of its judgment, are as under:-

“3. Adumbrated in brief, the facts necessary for the

disposal of this appeal are that Babu Ram, father of the

appellant and respondent No. 1, was owner in possession

of the property. He was karta of the family and the

property was co-parcenary ancestral property in his

hands. That after his death, the appellant is entitled to

1/7th share. That Babu Ram had expired in the year 1964,

therefore, the appellant as elucidated in the head note of

the plaint, is entitled to 1/7th share in the property. That

Babu Ram was owner of the agricultural land also and

mutation No. 6978 dated 21.10.1974 has been

sanctioned in equal share in favour of the appellant and

respondents No. 1 and 6. That Babu Ram had not

partitioned the suit property during his life time and as

such appellant is entitled to claim his share as above said

i.e. 1/7th. The appellant through his power of attorney

came to know that respondents No. 1 to 3 and 5 are

making efforts to alienate the property and respondent

No. 3 Parkash Chand in order to deprive the appellant,

has illegally given 1/3 share from the property No. 1 i.e.

residential house to Raj kumar his son, respondent No. 7

who had handed over the said portion to Mithu Lal son of

Chanan Ram, respondent No. 8. That a suit was filed by
R.S.A.No. 1883 of 2009 (O&M) 3

respondent No. 2 namely kesar Chand for obtaining the

ownership and possession of the shop measuring 15′ x

24′, but appellant was not a party to the said suit. Thus

the said judgment had got no bearing upon the rights of

the appellant as in family settlement all the co-sharers

were not a party to the co-promise/ partition, if any. Hence

the present suit.

4. Upon notice, respondents/ defendants appeared

and furnished written statement thereby taking objections

of no locus/ standi and that the appellant has no concern

with the property in dispute, which has fallen to the share

of the respondent during the life time of Babu Ram and

the respondent is in possession of the same house,

whereas shop in question was given to the others i.e.

appellant and other respondents, so the appellant has got

no concern with the house in question.

5. in the written statement filed by respondent-

defendant no. 5 Jagan Nath, it has been averred that

Hans Raj, attorney of the appellant, is also a respondent

no. 4, so the suit is not maintainable. It is further averred

that Kesar Chand filed the suit against respondent no.5

and others, which was dismissed. The appeal was also

decided against Kesar Chand. The respondent no. 5 is

stated to be owner of the property in dispute. Suit is bad
R.S.A.No. 1883 of 2009 (O&M) 4

for partial partition. Appellant has concealed the material

facts and that the suit is bad on the principal of

resjudicata. On merits, it has been averred that shop had

fallen in the share of answering respondent. The other

averments were denied one-by-one and prayer for

dismissal of the suit was made.

On the pleadings of the parties, following issues were framed

by the trial Court:-

“1. Whether the plaintiff is owner of 1/7th share in

suit property? OPP

2. Whether the plaintiff is entitled to possession

by way of partition of his share? OPP

3. Whether the suit is properly valued for the

purpose of court fee and jurisdiction? OPP

4. Whether plaintiff has got no locus standi to

file the suit? OPD

5. Whether the suit is not maintainable in the

present form? OPD

6. Whether the house in question measures 15x

100 feet was given to defendant No.3 in family settlement

during life time of Babu Ram, if so its effect? OPD

(defendant No.3)

7. Whether Hans Raj is not competent to act as

general attorney of plaintiff? OPD (defendant No.5)
R.S.A.No. 1883 of 2009 (O&M) 5

8. Whether shop in question measuring 15 x 24

feet fell to share of defendant No.5 in partition, if so, its

effect? OPD (defendant No.5)

8-A Whether the suit is within limitation? OPP

8-B Whether the suit of the plaintiff is barred by

principle of res judicata? OPD 3 and 5.

8-C Whether the suit is bad for partial partition?

OPD 5.

9 Relief. “

After hearing learned counsel for the appellant, I am of

the opinion that the present appeal deserves to be dismissed.

The plaintiff had filed a suit for possession by way of

partition with regard to residential house and shop cum residence.

Both the Courts below after appreciating the evidence on record

have held that the plaintiff had sought partial partition of the joint

property owned by the parties and hence, the suit was not

maintainable.

Both the Courts below have held that as per revenue

record placed on record a Gair Mumkin kiln land measuring 13

kanals 12 Marlas was also owned by the parties. Similarly Gair

Mumkin Chumian measuring 3 kanals 2 marlas as per jamabandi

Ex.D-22 was also jointly owned by the parties. Hence, it was rightly

held by the Courts below that the suit for partial partition was not

maintainable.

R.S.A.No. 1883 of 2009 (O&M) 6

Initially the suit was filed by the plaintiff through his

attorney Hans Raj (real brother- defendant No.4). On an objection

taken by the defendants that defendant No.4 could himself not

pursue the suit, Sunil Kumar filed his power of attorney. Both the

Courts below have observed that Sunil Kumar was not conversant

with the facts of the case and hence, the statement of the attorney

failed to establish the case of the plaintiff. Since, the attorney, who

had appeared on behalf of the plaintiff, had failed to establish the

case of the plaintiff, the Courts below had rightly dismissed the suit of

the plaintiff.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE

July 20, 2009
anita