R.S.A.No.1773 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
R.S.A.No.1773 of 2009
Date of Decision : 10.07.2009
Raghbir and others ...Appellants
Versus
Jumla Mushtarka Malkan and others ...Respondents
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
Present: Mr. C.B.Goel, Advocate, for the appellants.
HEMANT GUPTA, J. (ORAL)
The legal heirs of Ami Chand-plaintiff are in second appeal
aggrieved against the judgment and decree passed by the Courts below,
whereby the suit for declaration to the effect that he is owner in posession
of the suit land by acquiring proprietary rights as occupancy tenant in the
suit land under Sections 5 and 8 of the Punjab Tenancy Act, 1887 was
dismissed.
Both the Courts below, have recorded a concurrent finding of
fact that earlier the plaintiff filed a suit asserting him to be the owner of
the suit property. That suit was dismissed. The appellants have brought
the jamabandi for the year 1962-63 in respect of their contention that the
plaintiff has acquired occupancy tenancy rights. It was found that the
plaintiff is not able to establish the relationship of landlord and tenant. It
has been found that for establishing the relationship of landlord and
tenant, bialateral agreement is necessary and in order to establish tenancy,
the payment of rent is essential. However, the plaintiffs have not proved
either of them.
R.S.A.No.1773 of 2009 2
The plaintiff claims to be in possession for more than 30 years
in the suit land as tenant on the date and filing of suit filed on 7.11.1990.
However, in terms of Section 5 of the Act, the plaintiffs or their
predecessor in interest should have been recorded as occupancy tenant at
the time of the commencement of the Act i.e. 1887. Section 5 of the Act
reads as under :
“5. Tenants having right of occupancy :- (1) A tenant –
(a) who at the commencement of this Act has, for
more than two generations in the male line of descent
through a grand-father or grand-uncle and for a
period of not less than twenty years, been occupying
land paying no rent therefor beyond the amount of the
land revenue thereof and the rates and cesses for the
time being chargeable thereon, or
(b) who having owned land, and having ceased to be
landowner thereof otherwise than by forfeiture to the
Government or than by any voluntary act, has, since
he ceased to be landowner continuously occupied the
land, or
x x x x
In view of the above provisions and the revenue record
produced by the plaintiff from the year 1962-63, the plaintiffs have
miserably failed to prove their plea of occupancy tenant at the
commencement of Punjab Tenancy Act. Consequently, the present appeal
is dismissed as no substantial question of law arises for consideration by
R.S.A.No.1773 of 2009 3this Court.
10.07.2009 (HEMANT GUPTA) Vimal JUDGE