Civil Revision No. 1485 of 2008 -1-
*****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 1485 of 2008
Date of decision: 9.03.2009.
Balkar Singh ...Petiitioner
Versus
Devinder Singh ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr.R.S.Aulakh, Advocate, for the petitioner.
Mr. K.S.Kang, Advocate for
Mr. Arun Palli, Advocate for the respondent.
*****
S.D.ANAND, J.
The order granted by the learned Trial Court, in the matter of
ad-interim stay directing the parties to maintain status quo qua the
possession of the land in dispute, was reversed by the learned Ist
Appellate court which non suited the plaintiff-petitioner on a finding that he
had not come to the Court with clean hands. The following observations in
the context were recorded by the learned Ist Appellate Court:-
“….the plaintiff has not come to the Court with clean hands and
suppressed material facts qua the status of defendant as a co-
sharer in the suit land and the plaintiff has not mentioned in his
plaint how his father or the plaintiff came to exclusive
possession in the suit property which is prima facie proved to
be joint between the plaintiff and the defendant.”
Learned counsel appearing on behalf of the petitioner states
Civil Revision No. 1485 of 2008 -2-
*****
that though the plaintiff-petitioner did not, infact, plead that defendant too
was a co-sharer in the joint land, he has presently placed the copies of
relevant jamabandis on record which depict that position. Learned counsel
is, otherwise, not in a position to wriggle out of the observation made by the
learned Trial Court that the plaintiff-petitioner had not come to the Court
with clean hands. The fact that copies of the relevant jamabandis depicting
the correct factual position have been placed on record before this Court
does not enable the plaintiff-petitioner to obtain exoneration from the
accountability for not having come to the Court with clean hands. A party
which does not come to the Court with clean hands is not entitled to the
grant of discretionary relief. The petition is held to be denuded of merit and
is order to be dismissed.
March 09, 2009 (S.D.Anand) Pka Judge